High Court Patna High Court - Orders

Harjeet Singh @ Bablu vs The State Of Bihar on 22 June, 2011

Patna High Court – Orders
Harjeet Singh @ Bablu vs The State Of Bihar on 22 June, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                CR. REV. No.694 of 2011
                               HARJEET SINGH @ BABLU
                                           Versus
                                 THE STATE OF BIHAR
                                         -----------

03 22.06.2011 Petitioner is aggrieved by order dated 25.04.2011 passed by

learned Chief Judicial Magistrate, Madhubani whereby his claim for

being declared juvenile was rejected.

Learned counsel for the petitioner, on going through the

provisions contained in Section 52 of the Juvenile Justice (Care &

Protection of Children) Act, 2000 (for short the ‘Act’), submits that the

order is appealable. He, therefore, seeks permission of the Court to

withdraw this application in order to approach the appellate Court. It is

contended that in terms of provisions contained under Section 52 of the

Act the appeal may be barred by the limitation as such this Court may

observe consideration thereof on merit.

Let petitioner file appeal against the impugned order within

04 weeks from today whereafter his appeal shall be considered and

disposed of on merit by the lower appellate Court.

The application is permitted to be withdrawn with liberty

aforesaid.

( Kishore K. Mandal, J. )
Sym