Loading...

Supreme Court of India

Amit Singh vs State Of Maharashtra & Anr on 8 August, 2011

Last Updated on 7 years

| Leave a comment

Supreme Court of India
Amit Singh vs State Of Maharashtra & Anr on 8 August, 2011
Author: P Sathasivam
Bench: P. Sathasivam, B.S. Chauhan
                                                                        REPORTABLE

                                                            

               IN THE SUPREME COURT OF INDIA


               CRIMINAL ORIGINAL JURISDICTION


         WRIT PETITION (CRIMINAL) NO. 16  OF 2010




Amit Singh                                               .... Petitioner(s)



             Versus



State of Maharashtra & Anr.                            .... Respondent(s)





                            J U D G M E N T 

P. Sathasivam, J.

1) The petitioner has filed this writ petition under Article 32

of the Constitution of India praying for issuance of an

appropriate writ in the nature of habeas corpus directing the

respondents to release him from Central Jail, Agra forthwith

as the detention is contrary to the fundamental rights

guaranteed under Article 21 of the Constitution of India and

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

2000 (hereinafter referred to as `the Act’).

1

2) The facts of the case are:

(a) On 01.05.1999, at about 8.30 p.m., one Santosh Kumar

(since deceased) along with his servant was returning to his

house with daily earning cash from his shop. When he

reached near the hospital of Dr. Desh Pandey at Ahmednagar,

two unknown persons came on a Motorcycle and demanded

the money bag which was in his hand but he refused to give

that bag. Thereafter, the pillion rider got down from the

Motorcycle and threatened to kill him if the bag is not given

and taken out a revolver which was kept underneath his shirt

and fired which resulted in injury on his chest. In spite of the

injury, the deceased ran towards his residence which was

nearer to the scene of occurrence but dashed against the

window and fell down. His relatives came out and took him to

the Hospital where he was declared dead at about 9.05 p.m.

(b) A complaint was registered by the police bearing Crime

Case No. I-96/1999 under Sections 307, 392, 341, 34, 506

read with 34 of the Indian Penal Code, 1860 (hereinafter

referred to as “the IPC”) and Sections 3, 5, 25 and 27 of the

Arms Act, 1959. The Investigating Officer arrested the

2

accused persons namely, Balu Rangnath Chintamani, Vithal

Ramayya Madur, Intekhab Alam Abdul Salam Sain and Amit

Singh Thakur, the petitioner herein, and Sessions Case No.

150 of 1999 was registered against the said four accused in

the Sessions Court, Ahmednagar.

(c) The Additional Sessions Judge, Ahmednagar, vide order

dated 16.04.2001 held all the four accused persons to be

guilty of offences punishable under Sections 396, 506, 341,

379 read with Section 120-B of IPC and sentenced each of

them to suffer life imprisonment and to pay a fine of

Rs.3000/- and also under Section 3 read with Section 25(1-B)

and Section 5 read with Section 27 of the Arms Act, 1959 and

sentenced them to suffer rigorous imprisonment for 5 years

and to pay a fine of Rs.3000/-.

(d) Against the said judgment, all the four accused filed

appeals before the High Court. The High Court, by judgment

dated 05.08.2005, allowed the appeals filed by A-2 and A-3

and dismissed the appeals filed by A-1 and A-4 (appellant

herein).

3

(e) Challenging the said judgment of the High Court, the

appellant filed Special Leave Petition (Crl.) No. 1114 of 2006

before this Court which was dismissed on 05.01.2007.

3) Heard Mr. Brijender Chahar, learned senior counsel for

the petitioner and Mr. Shankar Chillarge, learned counsel for

the State-respondent No.1 and Mr. Ameet Singh, learned

counsel for respondent No.2.

4) This writ petition is filed by the petitioner praying that he

was a Juvenile at the time of the alleged offence and therefore,

he could be tried only by the Juvenile Justice Board (in short

`the Board’).

5) According to the petitioner, he had not completed 18

years of age as on the date of commission of the offence, i.e.,

01.05.1999, though he had completed 18 years as on

01.04.2001 i.e. the date of implementation of the Act.

According to amending Act 33/2006 in the Act, the benefit of

juvenility shall be extended to the petitioner. It was further

stated that he is entitled to get the benefit of the said law,

which was after due consideration by this Court in the case of

Hari Ram vs. State of Rajasthan and Others, (2009) 13

4

SCC 211 settled the position, whereby this Court gave effect to

the Proviso and the Explanation to Sections 20 and 7A which

were introduced by the above said Amending Act by applying

the provisions of the Act with retrospective effect. Accordingly,

it is prayed that the petitioner is entitled to get the benefit of

the Act, even after final conviction.

6) We have already adverted to in the earlier paras

regarding the petitioner’s involvement in the criminal charges

framed against him and the orders of conviction imposed.

From the materials, it is seen that the petitioner Amit Singh

s/o late Bhikamsingh Thakur was born on 10.05.1982 in

Jhansi, U.P. and his date of birth is registered with the

Registrar, Births and Death, Nagar Palika Parishad, Jhansi.

According to the record of Nagar Palika Parishad, Jhansi, the

date of birth certificate of the petitioner is recorded as

10.05.1982 bearing registration No. 1184/97 dated

04.08.1997. The petitioner has produced a copy of birth

certificate (Annexure-P1) issued by the Registrar, Nagar Palika

Parishad, Jhansi. A perusal of the birth certificate issued by

5

the competent authority clearly shows that his date of birth is

10.05.1982.

7) Further information from the materials placed shows that

the petitioner started his studies from St. Mark’s College,

Jhansi w.e.f. 12.06.1985. He left the school on 27.05.1996

and obtained a Transfer Certificate mentioning that his date of

birth is recorded as 10.05.1982 in the admission register of

the school. Transfer Certificate dated 14.06.1997 issued by

the Principal, St. Mark’s College, Jhansi has been marked as

Annexure-P2. A perusal of the said Transfer Certificate clearly

shows that his date of birth is 10.05.1982 and the same was

duly noted by the School Authorities with the seal and

signature of the Principal, St. Mark’s College, Jhansi. Apart

from the above materials, when the petitioner was arrayed as

accused in Criminal Case No. 64 of 1997 entitled Amit Singh

vs. State of M.P. he moved an application for bail being No.

935 of 1997 before the Special Judge, Murena, M.P. The

learned Special Judge considered the above-mentioned High

School Certificate, birth certificate, report of Civil Surgeon,

report of Dental Surgeon, affidavit of his mother Shakuntala

6

Bai and report of Radiologist. The Special Judge, relying upon

the above-mentioned reports, found that the date of birth of

the petitioner is 10.05.1982 and his age was below 16 years

on the date of occurrence, directed the police to produce him

before the Juvenile Court for further action. Copy of the said

order dated 13.08.1987 passed by the Special Judge, Murena

is placed before this Court (Annexure-P3). A perusal of the

order of the Special Judge, Murena also shows that

considering various materials relating to the date of birth of

the petitioner, he had concluded that the date of birth of the

petitioner is 10.05.1982 and the alleged incident took place on

01.05.1999, on the date of the occurrence, the age of the

petitioner was 16 years 11 months and 21 days. The Act came

into effect from 01.04.2001 which provides that juvenile

means who has not completed 18 years of age as substituted

for 16 years which was the position under the old Act of 1986.

According to the Act, the petitioner was juvenile at the time of

commission of offence because he had not completed 18 years

of age on the date of offence, and therefore, the petitioner is

entitled to get the benefit of provisions under Sections 2(l), 7A,

7

20 and 64 of the Act.

8) The petitioner-(A-4) was convicted for the offence under

Sections 307, 392, 341, 34, 506 read with Section 34 IPC and

Sections 3, 5, 25 and 27 of the Arms Act and sentenced him to

life imprisonment with fine of Rs.3,000/-. Though the above

said conviction and sentence was confirmed by this Court,

vide its impugned judgment and order dated 05.01.2007, the

age of the petitioner and the benefit of the Act was not

considered by this Court. No doubt, this plea and the benefit

was not claimed by the petitioner earlier neither the same was

raised before the trial Court nor thereafter up to this Court.

We have already observed that from the materials placed, the

petitioner had substantiated that he was a juvenile as per the

Act and he could be tried only by the Board and hence the

matter should be referred before the Board for trial. It is

further seen that the proceedings were started against him on

01.05.1989 before the regular Court and during the pendency

of the trial, the Act was enacted and it is his claim that

inadvertently he was not advised that he is entitled to get the

benefit under the Act after the enactment because he had

8

already completed the age of 18 years as on 01.04.2001. It is

relevant to point out that the applicability of the Act was

clarified by Amending Act 33/2006 which provided that the

benefit of juvenility shall be extended even to juvenile who had

completed the age of 18 years on 01.04.2001 and the Act shall

have retrospective effect.

9) The relief prayed for in this writ petition is squarely

covered by the law laid down in the case of Hari Ram (supra)

whereby this Court had occasion to consider the question

elaborately regarding applicability of the Act. This Court

considered the decision of the Constitution Bench in the case

of Pratap Singh vs. State of Jharkhand & Anr., (2005) 3

SCC 551, wherein this Court formulated two points for

consideration:

A. Whether the date of occurrence will be the

reckoning date for determining the age of the alleged

offender as juvenile offender or the date when he is

produced in the Court/Competent Authority?

B. Whether the Act of 2000 will be applicable in the

case a proceeding is initiated under the 1986 Act

9

and pending when the Act of 2000 was enforced

with effect from 01.04.2001?

The Constitution Bench in the above case held that the benefit

of juvenility cannot be extended to the person who has

completed the 18 years of age as on 01.04.2001 i.e. the date of

enforcement of the Act. In the background of this judgment,

the Legislature brought Amendment Act 33/2006 proviso and

explanation in Section 20 to set at rest doubts that have

arisen with regard to the applicability of the Act to the cases

pending on 01.04.2001, where a juvenile, who was below 18

years of age at the time of commission of the offence, was

involved. The explanation to Section 20 which was added in

2006 makes it clear that in all pending cases, which would

include not only trials but even subsequent proceedings by

way of revision or appeal, the determination of juvenility of a

juvenile would be in terms of clause (l) of Section 2, even if

juvenile ceased to be a juvenile on or before 01.04.2001, when

the Act came into force and the provisions of the Act would

apply as if the said provision had been in force for all purposes

and for all material times when the alleged offence was

10

committed. Section 20 enables the Court to consider and

determine the juvenility of a person even after conviction by

the regular court and also empowers the court, while

maintaining the conviction, to set aside the sentence imposed

and forward the case to the Board concerned for passing

sentence in accordance with the provisions of the Act.

10) After the judgment of the Constitution Bench in Pratap

Singh (supra), this Court in the case of Hari Ram (supra)

considered the above question of law in the light of

Amendment Act 33 of 2006 in the provisions of the Act which

substituted Section 2(l) to define a “juvenile in conflict with

law” as a “juvenile who is alleged to have committed an offence

and has not completed 18 years of age as on the date of

commission of such offence”. By way of Amendment Act

33/2006, Section 7A was inserted which reads as follows:-

“7A. 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:

11

Provided that a claim of juvenility may be raised before

any court and it shall be recognized 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 on the date of

commission of the offence under sub-section (1), it shall

forward the juvenile to the Board for passing appropriate

orders and the sentence, if any, passed by a court shall be

deemed to have no effect. ”

It is clear from the above provision, namely, Section 7A the

claim of juvenility to be raised before any court at any stage,

even after final disposal of the case and sets out the procedure

which the court is required to adopt, when such claim of

juvenility is raised. Apart from the aforesaid provisions of the

Act as amended, and the Juvenile Justice (Care and Protection

of Children) Rules, 2007, (in short `the Rules’) Rule 98, in

particular, has to be read along with Section 20 of the Act as

amended by the Amendment Act, 2006 which provides that

even after disposal of cases of juveniles in conflict with law,

the State Government or the Board could, either suo motu or

on an application made for the purpose, review the case of

juvenile, determine the juvenility and pass an appropriate

12

order under Section 64 of the Act for immediate release of the

juvenile whose period of detention had exceeded the maximum

period provided in Section 15 of the Act i.e. 3 years. All the

above relevant provisions including the amended provisions of

the Act and the Rules have been elaborately considered by this

Court in Hari Ram (supra).

11) We have already referred to the entry relating to the date

of birth of the petitioner in the Birth Certificate (Annexure-P1),

entry relating to his date of birth in the Transfer Certificate

(Annexure-P2), date of birth recorded in the mark sheet issued

by the Council for the Indian School Certificate Examinations.

In all these documents, his date of birth has been recorded as

10.05.1982 and duly certified and authenticated by the

authorities concerned. In a recent decision of this Court dated

05.08.2011 in Criminal Appeal No. 1531 of 2011 arising out of

SLP (Criminal) No. 3361 of 2011, Shah Nawaz vs. State of

U.P. while considering similar documents, namely, certificate

issued by the School Authorities and basing reliance on Rule

12 of the Rules held that all those documents are relevant and

admissible in evidence. Inasmuch as the date of birth of the

13

petitioner is 10.05.1982 and on the date of the alleged incident

which took place on 01.05.1999, his age was 16 years, 11

months and 21 days i.e. below 18 years, hence on the date of

the incident, the petitioner was a juvenile in terms of the Act

because he had not completed 18 years of age and is entitled

to get the benefit of provisions under Sections 2(l), 7A, 20 and

64 of the Act. It is also specifically asserted that the petitioner

had already undergone 12 years in jail since then which is

more than the maximum period for which a juvenile may be

confined to a special home.

12) Under these circumstances, the petitioner is directed to

be released from the custody forthwith. The writ petition is

allowed.

………………………………………….J.

(P. SATHASIVAM)

………………………………………..J.

(DR. B.S. CHAUHAN)

NEW DELHI;

AUGUST 08, 2011.

14