High Court Patna High Court - Orders

Bharat Mauar & Ors vs State Of Bihar on 4 November, 2011

Patna High Court – Orders
Bharat Mauar & Ors vs State Of Bihar on 4 November, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
             D. REF. No.7 of 2010
                 State of Bihar
                     Versus
             Ajay Singh And Others
                    with
        CR. APP (DB) No.640 of 2010
               Sanjay Singh
                  Versus
             The State of Bihar
                    with
        CR. APP (DB) No.643 of 2010
                Ashok Singh
                  Versus
             The State of Bihar
                    with
        CR. APP (DB) No.652 of 2010
                 Bela Singh
                  Versus
             The State of Bihar
                    with
        CR. APP (DB) No.675 of 2010
              Kamlesh Singh
                  Versus
             The State of Bihar
                    with
        CR. APP (DB) No.676 of 2010
               Santosh Singh
                  Versus
             The State of Bihar
                    with
        CR. APP (DB) No.680 of 2010
       Narendra Singh @ Nagendra Singh
                    Versus
              The State of Bihar
                    with
        CR. APP (DB) No.685 of 2010
                Mangal Rai
                  Versus
             The State of Bihar
                    with
        CR. APP (DB) No.688 of 2010
                Manoj Singh
                  Versus
               State of Bihar
                    with
        CR. APP (DB) No.690 of 2010
             Bharat Mauar & Ors
                   Versus
               State of Bihar
                                       2




                                   with
                       CR. APP (DB) No.693 of 2010
                                Ajay Singh
                                  Versus
                              State of Bihar
                                   with
                       CR. APP (DB) No.727 of 2010
                          Hare Ram Singh & Ors
                                 Versus
                              State of Bihar
                                   with
                      CR. APP (DB) No.729 of 2010
                    Bachcha Singh @ Harekrishna Singh
                                 Versus
                              State of Bihar
                                   with
                       CR. APP (DB) No.746 of 2010
                              Munna Singh
                                 Versus
                            The State of Bihar
                                   with
                       CR. APP (DB) No.807 of 2010
                             Kanhaiya Singh
                                 Versus
                            The State of Bihar
                                   with
                       CR. APP (DB) No.823 of 2010
                           Subedar Singh & Anr
                                 Versus
                              State of Bihar
                                -----------

4 04.11.2011 We have seen the record of the Juvenile Justice Board,

Bhojpur at Ara, forwarded to this Court by Sri Sumit Ranjan, Judicial

Magistrate, Ist Class, Bhojpur at Ara under his Letter No. 177 dated

5.9.2011 passed in death reference and analogous appeals.

By the said order dated 3.5.2011 noticing the plea of

juvenility raised on behalf of (i) Bela Singh of Cr. Appeal (DB) No.

652 of 2010, (ii) Santosh Singh of Cr. Appeal (DB) No. 676 of 2010,

(iii) Manoj Singh of Cr. Appeal (DB) No. 688 of 2010 and (iv) Dilip
3

Singh appellant no. 3 of Cr. Appeal (DB) No. 727 of 2010. This Court

had referred the matter to the Juvenile Justice Board. Upon inquiry, the

Juvenile Justice Board has found Bela Singh, Manoj Singh and Dilip

Singh to be juvenile within the meaning of Section 2 (k) of the

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

amended. So far as appellant Santosh Singh is concerned, he has been

found to be not juvenile on the date of occurrence.

Learned counsels for the State and for the informant do not

challenge the report of the Juvenile Justice Board. In that view of the

matter, this Court has no option but to accept the finding of the

Juvenile Justice Board, declaring Bela Singh, Manoj Singh and Dilip

Singh as aforesaid to be juvenile in conflict with law, which fact would

have to be kept in mind when ultimately this Court is required to pass a

sentence against them because the sentence, that can now be passed,

would be governed by the provisions of the Juvenile Justice (Care &

Protection of Children) Act, 2000 and not as per provisions of the

Code of Criminal Procedure and the Indian Penal Code.

This death reference with associated appeals are now ready

for final hearing. List it for hearing just below Death Reference No. 5

of 2011 and analogous appeals on 14th of November, 2011.



                                              (Navaniti Prasad Singh, J.)



Sanjeet/                                      (Ashwani Kumar Singh, J.)