Bombay High Court High Court

Bahadursingh Tak [In Jail vs State Of Maharashtra on 26 November, 2010

Bombay High Court
Bahadursingh Tak [In Jail vs State Of Maharashtra on 26 November, 2010
Bench: A. H. Joshi, Prasanna B. Varale
                                   1




                                                                     
             IN THE HIGH COURT OF JUDICATURE AT BOMBAY:
                       NAGPUR BENCH : NAGPUR.




                                             
          Criminal Writ Petition No.407 of 2009             [decided]


     Gurumukhsingh son of




                                            
     Bahadursingh Tak [in Jail],
     Central Prison,
     Amravati.                                ....            Petitioner.

                               Versus




                                 
     1.   State of Maharashtra,
                   
          through Secretary,
          Home Department,
          Mantralaya,
                  
          Mumbai-32.

     2.   Police Sub-Inspector,
          Wadegaon Police Station,
          Yavatmal.
      


     3.   Superintendent,
   



          District Prison,
          Yavatmal.

     4.   Superintendent,
          Central Prison,





          Amravati.

     5.   Superintendent,
          Central Prison,
          Nagpur.                             ....          Respondents.





                                  *****

     Mr. R.A. Jaiswal, Adv., for the petitioner.

     Mr.   T.A.   Mirza,     Addl.        Public      Prosecutor             for
     respondents.
                                  *****




                                             ::: Downloaded on - 09/06/2013 16:39:03 :::
                                              2




                                                                                  
                                         CORAM        :     A.H. JOSHI AND
                                                            P.B. VARALE,JJ.

Date : 26th November, 2010.

ORAL JUDGMENT [Per A.H. Joshi, J.]:

1. This Court had disposed of Criminal Writ Petition

No. 407 of 2009 on 9th December, 2009. By order passed today,

we have recalled said judgment, and taken up present

Criminal Writ Petition for hearing and disposal according to

law.

2. Learned Adv., for the petitioner has argued that

the petitioner was a juvenile on the date of occurrence of

crime, and by virtue of Section 7-A of the Juvenile Justice

(Care and Protection of Children) Act, 2000, he needs a

differential treatment even after the conviction attains

finality.

3. In support of his submissions, learned Adv., for

the petitioner has placed reliance on following Judgments:-

[I] Dharambir Vs. State of [NCT of Delhi] & another
[(2010 5 SCC 344],
[II] Ganesh Ramjivan Kaithwas Vs. State of Mah. &
another [Criminal Writ Petition No. 31/2010,
decided on 28th July, 2010] [Coram A.P. Lavande
& P.D. Kode, JJ.], and

::: Downloaded on – 09/06/2013 16:39:03 :::
3

[III] Sunil Laxman Jawade Vs. State of Mah. & another
[Criminal Writ Petition No. 509 of 2010,
decided on 25th November, 2010], [Coram : A.H.
Joshi & A.R. Joshi, JJ.].

4. We are satisfied that in view of Section 7-A of the

Juvenile Justice (Care and Protection of Children) Act,

2000, that it shall be open to the Court, who has passed the

order of conviction and sentence, if an application is made

by the convict, to decide the age based on the correct date

of birth, and record a finding whether the convict-

petitioner was a juvenile on the date of commission of

offence. If the finding is in favour of the claim of the

convict-petitioner, the Court will be within its

jurisdiction to pass orders in accordance with law.

5. We need to record that learned APP does not dispute

the legal position that the jurisdiction under Section 7-A

of the Juvenile Justice (Care and Protection of Children)

Act, 2000, applies equally to the Court passing the order of

conviction.

6. In view of foregoing discussion, petitioner should

better file an application within fifteen days from today

::: Downloaded on – 09/06/2013 16:39:03 :::
4
before the Sessions Court concerned who has passed the order

of conviction and sentence. The Sessions Judge, to whom the

enquiry be allotted, shall have to decide the application

when filed in accordance with Section 7-A of the Juvenile

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

7. Learned Adv., for the petitioner states that the

application shall be filed in the Sessions Court within

fifteen days from today.

8. We

direct learned APP to communicate to the

District Govt. Pleader to appear in the matter on 20th

December, 2010, for taking further steps, if copy of

application, which may be filed by the applicant, is

delivered to learned District Govt. Pleader.

9. We hope and expect that the question of age of the

applicant, i.e., he being a juvenile as per the provisions

of the Juvenile Justice (Care and Protection of Children)

Act, 2000, be decided by Sessions Court, as far as

possible, within ninety days from the date of appearance.

10. Rule is made absolute in terms of foregoing Para

Nos. 6 to 8.

::: Downloaded on – 09/06/2013 16:39:03 :::
5

Hamdast of this Writ of this Court is allowed.

          JUDGE                                           JUDGE

                               -0-0-0-0-




                                          
     |hedau|




                                
                    
                   
      
   






                                           ::: Downloaded on - 09/06/2013 16:39:03 :::