High Court Kerala High Court

Ratheesh vs Unknown on 1 June, 2007

Kerala High Court
Ratheesh vs Unknown on 1 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL REF No. 9 of 2007()



1. RATHEESH
                      ...  Petitioner

                        Vs

1. .
                       ...       Respondent

                For Petitioner  :.

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :01/06/2007

 O R D E R
                               R.BASANT, J.

                            ----------------------

                             Crl.Ref.No.9 of 2007

                        ----------------------------------------

                   Dated this the 1st  day of June 2007




                                   O R D E R

This criminal reference has been registered on the basis of

a letter received from the District and Sessions Judge,

Pathanamthitta. It relates to S.C.No.340/05 pending before the

Additional Sessions Judge (Adhoc) Fast Track No.III,

Pathanamthitta. The case was committed to the court of Session

by the learned Magistrate concerned as per order in

C.P.No.136/04 dated 10/11/2004. That case was registered

under Section 8 and 55 of the Kerala Abkari Act. There was only

one accused. The said accused was committed overlooking the

fact that the accused is aged below 18 years and was a juvenile

on the relevant date. The learned Additional Sessions Judge

(Adhoc) Fast Track No.III, Pathanamthitta in the course of the

proceedings before him realised the fact that the accused was a

juvenile. He then realised that the committal was incorrect and

improper and in violation of the mandate of Section 7 of the

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

Crl.Ref.No.9/07 2

learned Judge could not set aside the order of committal as he

does not have the jurisdictional competence to do the same.

Accordingly reference has been made of the case through the

learned District and Sessions Judge by the learned Additional

Sessions Judge. It is obvious that the learned Magistrate has

overlooked/omitted to take note of the fact that the accused is a

juvenile and deserves to be dealt with in accordance with the

provisions of Section 7 of the Juvenile Justice Act. The order of

committal is thus incorrect and improper, it having been seen

beyond controversy that the accused was a juvenile on the date

of commission of the offence.

2. What next to be done is the only question. Ideally, the

order of committal must be set aside. The matter can be sent to

the learned Magistrate so that the learned Magistrate can take

action under Section 7 of the Juvenile Justice Act. I am satisfied

that in the interests of expedition and in the interests of

disposing of the case against the juvenile expeditiously, the

order can be set aside and the Additional District and Sessions

Judge, Fast Track can be directed to forward the records and

accused to the Juvenile Justice Board. The Juvenile Justice Board

Crl.Ref.No.9/07 3

shall reckon the same as a case sent to the Juvenile Justice Board

by the learned Magistrate concerned under Section 7 of the

Juvenile Justice Act and shall proceed accordingly, in accordance

with law thereafter.

This criminal reference is thus answered as indicated

above.






                                                 (R.BASANT, JUDGE)

jsr


                               // True Copy//          PA to Judge


Crl.Ref.No.9/07    4


Crl.Ref.No.9/07    5


       R.BASANT, J.





         CRL.M.CNo.





            ORDER





21ST DAY OF MAY2007