High Court Punjab-Haryana High Court

State Of Haryana vs Ravinder Kumar Dogra on 17 July, 2009

Punjab-Haryana High Court
State Of Haryana vs Ravinder Kumar Dogra on 17 July, 2009
            IN THE HIGH COURT OF PUNJAB AND HARYANA
                          AT CHANDIGARH.

                                   Criminal Misc. No.M-19078 of 2009 (O&M)

                                   Date of Decision: 17.7.2009.

State of Haryana
                                                    ....Petitioner

               Versus

Ravinder Kumar Dogra
                                                    ...Respondent

CORAM : Hon'ble Mr. Justice Rajesh Bindal

Present:-      Ms. Ritu Punj, DAG Haryana.

RAJESH BINDAL J.

                        ****

The challenge in the present petition is to the order dated April 22,

2009 passed by learned Judicial Magistrate Ist Class, Hisar, declaring the

respondent as a Juvenile.

In terms of provisions of Section 52 of the Juvenile Justice (Care

and Protection of Children) Act, 2000, the person aggrieved against the order

passed by the Competent Authority under the Act can prefer an appeal to the

Court of Session.

In view of the fact that the petitioner has effective alternative

remedy, the petition cannot be entertained. Accordingly, the same is dismissed

as not maintainable.




                                                 (RAJESH BINDAL)
17.7.2009                                             JUDGE
Reema