High Court Punjab-Haryana High Court

Gurjit Singh vs State Of Haryana on 13 August, 2008

Punjab-Haryana High Court
Gurjit Singh vs State Of Haryana on 13 August, 2008
Criminal Misc. No. M-20435 of 2008                                      1




      In the High Court of Punjab and Haryana, at Chandigarh.


                   Criminal Misc. No. M-20435 of 2008

                         Date of Decision: 13.8.2008


Gurjit Singh
                                                               ...Petitioner
                                   Versus
State of Haryana
                                                            ...Respondent


CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.


Present: Mr. Harmandeep S. Sullar, Advocate
         for the petitioner.


Kanwaljit Singh Ahluwalia, J. (Oral)

Counsel for the petitioner inter-alia contends that this is a case

of elopement of the daughter of complainant with the petitioner as there

was love affair between the parties and they had married each other.

Counsel for the petitioner has placed reliance upon photograph

(Annexure P3) and application submitted to the Superintendent of

Police, Ambala, by Mandeep Kaur (Annexure P4). Counsel further

submits that as per Secondary Examination Certificate (Annexure P2)

date of birth of petitioner is 19.6.1991 and he is less than 18 years of

age and is a juvenile.

Notice of motion. On the asking of the Court, Mr. Sunil Nehra,

learned Assistant Advocate General, Haryana. A copy of petition has

been supplied to him.

Petitioner is directed to surrender before the concerned
Criminal Misc. No. M-20435 of 2008 2

Juvenile Justice Board who shall hold an enquiry and determine the age

of petitioner.

In case petitioner is found to be juvenile, his bail application

shall be dealt with according to law governing the juveniles. Petitioner

shall surrender before the Juvenile Justice Board on or before 25.8.2008

and in the event of surrender he shall be released on interim bail till the

conclusion of the inquiry. Thereafter, his bail application will be decided

on merits. In case it is found that the petitioner is not juvenile, he shall

not be arrested for a period of ten days to enable him to approach the

higher Court.

With these observations, the present petition is disposed off.

(Kanwaljit Singh Ahluwalia)
Judge
August 13, 2008
“DK”