Bombay High Court High Court

Rafiq Ahmed Saeed Ahmed : vs The State Of Maharashtra : on 5 October, 2009

Bombay High Court
Rafiq Ahmed Saeed Ahmed : vs The State Of Maharashtra : on 5 October, 2009
Bench: S.A. Bobde
                                         1

             IN THE HIGH COURT OF JUDICATURE AT BOMBAY




                                                                             
                             APPELLATE SIDE

              CRIMINAL WRIT PETITION NO.1663 OF 2009




                                                     
    Rafiq Ahmed Saeed Ahmed                                  : Petitioner
                                                      (Orig.Accused No.11)
            V/s.




                                                    
    The State of Maharashtra                                 : Respondent
                                                       (Orig.Complainant)
                                ....




                                         
    Mr.A.R. Shaikh for the petitioner.
                          
    Mr.S.N.Gawade, Addl. Public Prosecutor for the State.
                             ....
                         
                                         CORAM : S.A. BOBDE, J.
                                         DATE    : OCTOBER 05, 2009.
      


    ORAL ORDER:
   



1. By this petition, the petitioner challenges the order dated

22.5.2009 passed by the Addl. Sessions Judge, Malegaon, declining to

determine the age of the petitioner on the ground that the issue of age can

be resolved only after evidence is led at the trial. Offences under sections

143, 147, 148, 307, 302, 452 and 506 read with 34 of the Indian Penal

Code and sections 4 and 25 of the Arms Act have been registered against

the petitioner and others. The petitioner was arrested on 20.5.2008.

2. In the remand report, the petitioner’s age was mentioned as 19

::: Downloaded on – 09/06/2013 15:09:17 :::
2

years. The petitioner made an application to the Court stating that his

date of birth is 12.01.1992 and that he was a juvenile below the age of 18

years at the time of the commission of the alleged crime. The petitioner,

therefore, prayed in his application for being tried under the provisions of

the Juvenile Justice (Care and Protection of Children) Act, 2000,

hereinafter referred to as the “Act”. For proof of his age, he placed

reliance on the birth certificate and extracts of birth register.

3.

The application was opposed by the prosecution on the ground

that the remand report shows the petitioner’s age to be 19 years and that

his bail application also describes him as a major. Apparently, the

petitioner stated in his memorandum statement recorded in the presence

of panchas that he was a major. The trial Court considered several aspects

of the matter such as the date of the trial, commencement of the trial or

the date of occurrence of the offence for determining the age. However,

while concluding, the trial Court relied on the age mentioned by the

petitioner in the bail application and the remand papers and observed that

the A.P.P. has disputed the correctness of the birth certificate as unreliable.

Accordingly, the trial Court has observed that the age of the petitioner has

not been authentically proved and, therefore, proceeded to reject the

application.

::: Downloaded on – 09/06/2013 15:09:17 :::
3

4. Mr.Shaikh, the learned counsel for the petitioner, submits that the

Act requires the Magistrate before whom a person is produced to

determine the age of the person. Section 7 of the Act reads as follows:-

“7. Procedure to be followed by a Magistrate

not empowered under the Act.–(1) When any

Magistrate not empowered to exercise the powers

of a Board under this Act is of the opinion that a

person brought before him under any of the

provisions of this Act (other than for the purpose of

giving evidence), is a juvenile or the child, he shall

without any delay record such opinion and forward

the juvenile or the child and the record of the

proceeding to the competent authority having

jurisdiction over the proceeding.

(2) The competent authority to which the

proceeding is forwarded under sub-section (1) shall

hold the inquiry as if the juvenile or the child had

originally been brought before it.”

::: Downloaded on – 09/06/2013 15:09:17 :::
4

Section 7A reads as follows:-

“7-A. Procedure to be followed when claim of

juvenility is raised before any Court.–(1)

Whenever a claim of juvenility is raised before any

Court or a Court is of the opinion that an accused

person was a juvenile on the date of commission

of the offence, the Court shall make an inquiry,

take such evidence as may be necessary (but not

an affidavit) so as to determine the age of such

person, and shall record a finding whether the

person is a juvenile or a child or not, stating his

age as nearly as may be:

Provided that a claim of juvenility may be

raised before any Court and it shall be recognised

at any stage, even after final disposal of the case,

and such claim shall be determined in terms of the

provisions contained in this Act and the rules made

thereunder, even if the juvenile has ceased to be so

on or before the date of commencement of this

Act.

(2) If the Court finds a person to be a juvenile

::: Downloaded on – 09/06/2013 15:09:17 :::
5

on the date of commission of the offence under

sub-section (1), it shall forward the juvenile to the

Board for passing appropriate order, and the

sentence, if any, passed by a Court shall be

deemed to have no effect.”

5. Mr.Shaikh, the learned counsel for the petitioner, then relied on

rule 12 and submitted that the order of the learned trial Judge is not

sustainable in law since the rule requires the trial Court to determine the

age of a juvenile in conflict with the law within 30 days from the date of

making an application for such purpose i.e. an application for determining

the age. The learned counsel further submitted that the rule requires the

Court to determine the age of the alleged juvenile based on evidence

referred to in sub-rule (3) of that rule. According to the learned counsel,

in the present case, the trial Court has not followed the mandate of the law

and, therefore, the order is illegal. Rule 12 reads as follows:-

“12. Procedure to be followed in determination

of age.–(1) In every case concerning a child or a

juvenile in conflict with law, the Court or the

Board, as the case may be, the Committee referred

to in rule 19 of these rules shall determine the age

::: Downloaded on – 09/06/2013 15:09:17 :::
6

of such juvenile or child or a juvenile in conflict

with law within a period of thirty days from the

date of making of the application for that purpose.

(2) The Court or the Board or, as the case may

be, the Committee shall decide the juvenility or

otherwise of the juvenile of the child or, as the case

may be, the juvenile in conflict with law, prima

facie on the basis of physical appearances or

documents, if available, and send him to the

observation home or in jail.

(3) In every case concerning a child or juvenile

in conflict with law, the age determination inquiry

shall be conducted by the Court or the Board or, as

the case may be, the Committee by seeking

evidence by obtaining–

(a)(i) the matriculation or equivalent certificates,

if available; and in the absence whereof;

(ii) the date of birth certificate from the school

(other than a play school) first attended; and in the

absence whereof;

(iii) the birth certificate given by a corporation or

a municipal authority or a panchayat;

::: Downloaded on – 09/06/2013 15:09:17 :::
7

(b) and only in the absence of either (i), (ii) or

(iii) of clause (a) above, the medical opinion will

be sought from a duly constituted Medical Board,

which will declare the age of the juvenile or child.

In case exact assessment of the age cannot be

done, the Court or the Board or, as the case may

be, the Committee, for the reasons to be recorded

by them, may, if considered necessary, give benefit

to the child or juvenile by considering his/her age

on lower side within the margin of one year,

and, while passing orders in such case shall, after

taking into consideration such evidence as may be

available, or the medical opinion, as the case may

be, record a finding in respect of his age and either

of the evidence specified in any of the clauses (a)

(i), (ii), (iii) or in the absence whereof, clause (b)

shall be the conclusive proof of the age as regards

such child or the juvenile in conflict with law.

(4) If the age of a juvenile or child or the juvenile

in conflict with law is found to be below 18 years

on the date of offence, on the basis of any of the

::: Downloaded on – 09/06/2013 15:09:17 :::
8

conclusive proof specified in sub-rule (3), the

Court or the Board or, as the case may be, the

Committee shall in writing pass an order stating

the age and declaring the status of juvenility or

otherwise, for the purpose of the Act and these

rules and a copy of the order shall be given to such

juvenile or the person concerned.

(5) Save and except where, further inquiry or

otherwise is required, inter alia, in terms of section

7-A, section 64 of the Act and these rules, no

further inquiry shall be conducted by the Court or

the Board after examining and obtaining the

certificate or any other documentary proof referred

to in sub-rule (3) of this rule.

(6) The provisions contained in this rule shall

also apply to those disposed off cases, where the

status of juvenility has not been determined in

accordance with the provisions contained in sub-

rule (3) and the Act, requiring dispensation of the

sentence under the Act for passing appropriate

order in the interest of the juvenile in conflict with

law.”

::: Downloaded on – 09/06/2013 15:09:17 :::
9

6. It is clear from the provisions of the rule, in particular sub-rule (3)

that the trial Court on the basis of matriculation or equivalent certificates

and in the absence whereof, the date of birth certificate from the school

first attended; and in the absence whereof, the birth certificate given by a

corporation or municipal authority or a panchayat, in that behalf. Where

and only where the aforesaid certificates are absent, the trial Court has to

decide on the basis of medical opinion from a duly constituted Medical

Board. The rule further makes it clear that where it is not possible for the

Court to exactly assess the age, the Court is bound to give the benefit of

doubt to the child or the juvenile by considering his age to be on the

lower side within the margin of one year. In any case, it is incumbent on

the trial Court to record a finding based on section 7 and 7A of the Act

and rule 12 of the Rules. Sub-rule (3) of rule 12 states that while passing

orders in such a case, the trial Court shall record a finding in respect of

the age of the juvenile which is then treated as conclusive proof of the age

as regards such child. From the impugned order, it appears that the only

finding recorded by the trial Court is in paragraph 9 by observing as

follows:-

“……. because in the present case the age of the

accused have not been authentically proved and the

::: Downloaded on – 09/06/2013 15:09:17 :::
10

prosecution has disputed the contents of the birth

certificate and the contents of extract of the birth

register.”

7. The above finding results in a clear mis-carriage of justice. The

trial Court has not given any reasons why it is of the opinion that the age

has not been authentically proved. It appears that the trial Court formed

its opinion because the prosecution disputed the contents of the birth

certificate and the contents of the extract of the birth register. This is not

permissible. The trial Court must decide on the basis of evidence in the

order in which it is referred to in sub-rule (3) and determine the age

conclusively. In case the trial Court did not believe the certificate, it

ought to have sought the opinion of the Medical Board for determining

the age of the accused. The Court has completely ignored the requirement

of rule 12 which has not been referred to by it. In doing so, the order has

resulted in defeating the purpose of the Act, which was enacted to

consolidate the law relating to juvenile in conflict with law and children

in need of care and protection by adopting a child friendly approach in the

adjudication and disposition of matters in the best interests of children and

for their ultimate rehabilitation. This law has been enacted, inter alia, in

discharge of the primary responsibility of the State for ensuring that all

the needs of the children are met and their basic rights are fully protected

::: Downloaded on – 09/06/2013 15:09:17 :::
11

vide clause (3) of Article 15, clauses (e) and (f) of Article 39 and Articles

45 and 47 of the Constitution of India and in pursuance of the Convention

on the Rights of the Child adopted by the General Assembly of the United

Nations and ratified by the Government of India. If a person is found to

be a juvenile, the Court is bound to ensure that the trial is in accordance

with the Act. This is obviously not possible if the trial Court fails to

determine the age of the juvenile when raised before it. It was not

permissible for the trial court to reject the application without sufficient

reasons and because the prosecution has disputed the contents of the birth

certificate and the contents of the extract of birth register, the trial Court

was duty bound in law to exhaust the modes of determining the age

provided by the law and render a clear finding about the age of the

petitioner. This not having been done, the impugned order is set aside.

The matter is remanded back to the trial Court for a fresh decision, in

accordance with law. The trial Court shall decide the application within

six weeks from the date the petitioner appears before it. The petitioner is

directed to appear before the trial Court on 12.10.2009. Order

accordingly.

8. The Criminal Writ Petition stands disposed of.

S.A. BOBDE, J.

::: Downloaded on – 09/06/2013 15:09:17 :::