High Court Jharkhand High Court

Kalawati Kumari vs State Of Jharkhand on 22 June, 2011

Jharkhand High Court
Kalawati Kumari vs State Of Jharkhand on 22 June, 2011
                       IN THE HIGH COURT OF JHARKHAND, RANCHI
                                    Cr. Rev. No.617 of 2009
Kalawati Kumari-- --        --    --     --      --   --    --     --    --Petitioner
                                             Versus
State of Jharkhand--        --    --     --      --   --    --     --Opposite Party
                                             --------
                           Coram: The Hon'ble Mr. Justice D.K. Sinha
                                               ----
       For the Petitioner            : Mr. Lakshmi Narayan Mishra, Advocate
       For the State                 : A.P.P.

                                               --

4/ 22.6.2011

Mr. Lakshmi Narayan Mishra, the learned counsel, submits that the
petitioner Kalawati Kumari is a juvenile, who has preferred this criminal
revision during pendency of inquiry.

The learned counsel further submits that petitioner is in custody for
more than three years and the statutory punishment, which has been
prescribed under the Juvenile Justice(Care and Protection of Children) Act,
2000, is to the extent of three years. In that view of the matter, the petitioner
may be permitted to withdraw this criminal revision for filing appropriate
petition before the Juvenile Justice Board, Chatra for release of the petitioner
by recording the order of acquittal.

It is a matter of concern that petitioner-juvenile is in custody for more
than three years as per statement made by the learned counsel for the
petitioner.

In that view of the matter, Juvenile Justice Board, Chatra is directed to
pass order forthwith in accordance with law.

Petitioner is accordingly permitted to withdraw this criminal revision.
Consequently, this criminal revision is disposed of.
Let the order be communicated through FAX on the cost of the Court.

(D.K. Sinha, J.)

S.B.