High Court Punjab-Haryana High Court

Rajwant Kaur @ Rajji vs State Of Punjab on 27 July, 2011

Punjab-Haryana High Court
Rajwant Kaur @ Rajji vs State Of Punjab on 27 July, 2011
Criminal Misc. No. M-19175 of 2011                            [1]

                 IN THE HIGH COURT OF PUNJAB AND HARYANA
                          AT CHANDIGARH

                               Criminal Misc. No. M-19175 of 2011 (O&M)
                               Date of decision: 27.7.2011

Rajwant Kaur @ Rajji
                                                     .. Petitioner

               v.

State of Punjab
                                                     .. Respondent

CORAM:         HON'BLE MR. JUSTICE RAJESH BINDAL

Present:       Ms. Pooja Chopra, Advocate for the petitioner.

               Mr. K. S. Pannu, Deputy Advocate General, Punjab.

                                     ...

Rajesh Bindal J.

Prayer in the present petition is for grant of pre-arrest bail to
the petitioner on the ground that her date of birth is 5.5.1995 and she was
juvenile on the date of commission of alleged offence. The submission is
that she has been falsely implicated in the case. Mother and brother of
Rajwant Kaur have already been arrested in a complaint made by the
neighbourer with the allegations that Rajwant Kaur along with family
members and other neighbourers had put her on fire. There was no reason
for any fight and as to why the neighbourers will put the deceased on fire.
It was further submitted that in terms of Section 12 of the Juvenile Justice
(Care and Protection of Children) Act, 2000 (for short, `the Act’), the
learned court below should have enquired into the age of the petitioner
and granted her the benefits available under the Act, but the court below
left that issue open and declined the prayer made by her.

Learned counsel for the State submitted that besides the FIR,
there is dying declaration of the deceased recorded by the Duty Magistrate
before her death, where she named all the persons as mentioned in the FIR.
He further submitted that the certificate produced by the petitioner
regarding her date of birth has been verified and found to be correct.

Criminal Misc. No. M-19175 of 2011 [2]

Apparently, taking the date of birth as provided for in the
certificate produced by Rajwant Kaur to be correct and considering that
beneficial provisions have been incorporated under the Act, but still there
are other factors which are required to be considered for grant of bail to a
juvenile, till such time those factors are considered by the Juvenile Justice
Board, I do not deem it appropriate to put the petitioner into custody.

Accordingly, it is directed that in case of arrest, the petitioner
shall be released on furnishing of bail bonds to the satisfaction of the
Arresting/Investigating Officer. She shall appear before the Investigating
Officer as and when called upon for further investigation. She shall also be
bound by all the conditions as contained in Section 438(2) Cr.P.C.
However, this order will be operative till such time the Juvenile Justice
Board finally opines on the merits of the prayer for bail to Rajwant Kaur
considering the factors as mentioned in Section 12 of the Act.

The petition stands disposed of.

(Rajesh Bindal)
Judge

27.7.2011
mk