Allahabad High Court High Court

Daulat vs State Of U.P. on 29 July, 2010

Allahabad High Court
Daulat vs State Of U.P. on 29 July, 2010
Court No. - 50

Case :- CRIMINAL REVISION No. - 2888 of 2010

Petitioner :- Daulat
Respondent :- State Of U.P.
Petitioner Counsel :- Vinod Singh,Birjesh Kumar Singh
Respondent Counsel :- Govt. Advocate

Hon'ble Ashok Kumar Roopanwal,J.

It has been argued by Mr. Vinod Singh, learned counsel for the revisionist,
that once the revisionist was held to be juvenile by the trial court then the trial
court had no authority under section 7A(2) of the Juvenile Justice (Care and
Protection of Children) Act, 2000 to release him on probation. This type of
order could well be passed by the Juvenile Justice Board and by no other
authority.

Issue notice to the respondents, who may file counter affidavit within three
weeks. Rejoinder affidavit, if any, may be filed within two weeks thereafter.

List immediately thereafter.

Till then the operation of the order dated 28.4.2010 passed by the Additional
Sessions Judge, Court No. 9, Bulandshahar, in Misc. Case No. 11/10, State
Vs. Daulat, arising out of S. T. No. 706 of 2006, State Vs. Hetram and others,
shall remain stayed, so far as it relates to the revisionist.

Order Date :- 29.7.2010
Pcl