High Court Punjab-Haryana High Court

Rajinder Kumar @ Mintu vs State Of Punjab on 25 August, 2008

Punjab-Haryana High Court
Rajinder Kumar @ Mintu vs State Of Punjab on 25 August, 2008
        IN THE HIGH COURT OF PUNJAB AND HARYANA AT

                              CHANDIGARH.



                                              Criminal Misc.8220-M of 2008

                                 DATE OF DECISION : AUGUST 25, 2008



RAJINDER KUMAR @ MINTU                               ....... PETITIONER(S)

                                  VERSUS

STATE OF PUNJAB                                      .... RESPONDENT(S)



CORAM : HON'BLE MR. JUSTICE AJAI LAMBA



PRESENT: Mr. Baldev Singh, Sr.Advocate, with
         Mr.Arshvinder Singh, Advocate, for the petitioner(s).
         Mr. HS Brar, DAG, Punjab.


AJAI LAMBA, J. (Oral)

This petition under Section 482, Code of Criminal Procedure,

is directed against order dated 3.9.2007, passed by the Additional Sessions

Judge, Ludhiana. The petitioner, who is an accused, moved an application

with the assertion that he is a juvenile. He sought ossification test. The

prayer was declined.

The core of the issue is as to whether the petitioner was a

juvenile on the date of incident i.e. 11.5.2006.

Learned counsel for the respondent-State has referred to

Annexures R-1 and R-2, which are certificates issued by the School and the

Punjab School Education Board. If the age reflected in the certificates is

taken into account, clearly, the petitioner was not a juvenile on the date of
Criminal Misc.8220-M of 2008 2

the incident.

The petition is, accordingly, dismissed.

August 25, 2008                                            ( AJAI LAMBA )
Kang                                                               JUDGE