IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 3988 of 2009()
1. NIZHAMUDHEEN P. (MINOR)
... Petitioner
Vs
1. THE STATION HOUSE OFFICER,
... Respondent
2. THE STATE OF KERALA
For Petitioner :SRI.T.MADHU
For Respondent : No Appearance
The Hon'ble MR. Justice J.M.JAMES
Dated :09/12/2009
O R D E R
M.SASIDHARAN NAMBIAR J.
-----------------------------
CRL.M.C No.3988 of 2009
------------------------------
Dated this the 9th day of December, 2009.
O R D E R
Petition is filed for a direction to the Magistrate to consider the
question whether petitioner is a juvenile, as provided under Section 7(1)
& (2) of the Juvenile Justice (Care and Protection of Children) Act 2000, on
the date of his surrender, before an order of remand is made.
2. The learned counsel appearing for the petitioner was heard.
3. The argument of the learned counsel is that as the petitioner
was a juvenile when he allegedly committed the offence he cannot be
remanded to jail and unless directed learned Magistrate will not conduct
an enquiry as provided under Section 7(1) & (2) of Juvenile Justice (Care
and Protection of Children) Act, 2000.
I find no reason to believe that the Magistrate will not conduct an
enquiry as provided under Section 7(1) & (2) of Juvenile Justice (Care and
Protection of Children) Act, 2000, when a juvenile or a person claiming to
be a juvenile is produced before the Magistrate. If he claims to be a
juvenile or it appears to the Magistrate that he is a juvenile, Magistrate is
bound to enquire the question. In such circumstances I find no reason to
give any direction.
The petition is disposed.
Sd/-
M.SASIDHARAN NAMBIAR, JUDGE
ab