High Court Kerala High Court

Pretty Rachel Koshy vs State Government Of Kerala on 17 January, 2011

Kerala High Court
Pretty Rachel Koshy vs State Government Of Kerala on 17 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 687 of 2011(I)


1. PRETTY RACHEL KOSHY, AGED 31,
                      ...  Petitioner

                        Vs



1. STATE GOVERNMENT OF KERALA,
                       ...       Respondent

2. MINISTRY OF SOCIAL WELFARE,

3. MINISTRY OF LABOUR, (GOVT. OF KERALA,

4. DISTRICT COLLECTOR,

                For Petitioner  :SMT.SANDHYA RAJU

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :17/01/2011

 O R D E R
                      ANTONY DOMINIC, J.
                    ================
                   W.P.(C) NO. 687 OF 2011
                =====================

           Dated this the 17th day of January, 2011

                          J U D G M E N T

The writ petition concerns the future of 24 children hailing

from West Bengal and Nepal, who were rescued from Raj Kamal

Circus. According to the petitioner, on rescue of these children,

they were produced before the Child Welfare Committee

constituted under the Juvenile Justice (Care and Protection of

Children) Act, 2000. It is stated that, under the orders of the

Committee, 13 among them are now accommodated at Children’s

Home at Kakkanad and the remaining 11 at the Mahila

Mandiram, Chambakkara. In this writ petition, what the petitioner

complains is regarding the alleged delay on the part of the State

Government in restoring the children to their respective parents

in discharge of their obligations under the Act referred to above.

2. On the other hand, what the learned Government

Pleader submits is that, on rescue of the children, these childrens

have been accommodated in places mentioned above. It is

stated that the Government have sanctioned appropriate amount

for restoring the children to their parents and that the District

WPC No. 687/11
:2 :

Collector has already taken steps for identifying the parents of the

concerned children for taking appropriate action for their

restoration. When this submission was made, learned counsel for

the petitioner submits that, the children hailing from West Bengal

are from Jalpaiguri and Siliguri Districts. It is stated that now that

their whereabouts are thus identified, it is incumbent on the State

Government to discharge its duties under Section 38 of the Act. It

is stated that the situation cannot justify any further delay, and

therefore, this Court should direct restoration of the children

forthwith.

3. As far as the children who hails from Nepal are

concerned, even the submissions made by the petitioner does not

show that, the Committee, which has jurisdiction of the area of

their residence has been identified. Therefore, at this stage, it

may not be proper for this Court to pass any order concerning

those children.

4. Be that as it may, transfer of children rescued has to

be dealt with as per Section 38 of the Juvenile Justice (Care and

Protection of Children) Act, 2000, which reads as under.

38. Transfer-(1) If during the inquiry it is found

WPC No. 687/11
:3 :

that he child hails from the place outside the jurisdiction
of the Committee, the Committee shall order the
transfer of the child to the competent authority having
jurisdiction over the place of residence of the child.
(2) Such juvenile or the child shall be escorted
by the staff of the home in which he is lodged
originally.

(3) The State Government may make rules to
provide for the travelling allowance to be paid to
the child.

5. Now that the children are found to be hailing from

West Bengal, it is necessary that the Committee shall order the

transfer of the children to the competent authority having

jurisdiction over the place of residence of the children concerned.

Expression ‘Competent Authority’ occurring in Section 38 has

been defined in Section 2(g) of the Act. In terms of the said

provision, competent authority means the Welfare Committee of

the concerned area. Therefore, in view of the provisions of Section

38, it is incumbent on the part of the respondents to restore the

children to the Committee, who has jurisdiction over the place of

residence of the children concerned.

6. In that view of the matter, it may not be necessary for

the respondents to identify or locate the parents of the children,

but rather their responsibility will end by restoring the children to

the Committee concerned. In that view of the matter and also

WPC No. 687/11
:4 :

taking note of the fact that the Government of Kerala have

already sanctioned necessary amounts for the restoration of the

children, it is directed that, on the production of a copy of this

judgment, the 3rd respondent, the District Collector, will take

appropriate action for transfer of the children to the Child Welfare

Committee having jurisdiction over the place of residence of the

children, who are found to be hailing from West Bengal. This the

District Collector shall do without any further delay.

7. Petitioner shall produce a copy of this judgment before

the District Collector for appropriate action in the matter.

Writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE
Rp