High Court Patna High Court - Orders

Rakesh Singh vs The State Of Bihar on 17 August, 2011

Patna High Court – Orders
Rakesh Singh vs The State Of Bihar on 17 August, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   CR. REV. No.975 of 2011
         Rakesh Singh, son of Chaturbhuj Singh, resident of village-Bhoraha,
         P.S.-Belsand, District- Sitamarhi.
                                    Versus
                            The State Of Bihar .
                                   -----------

2. 17.08.2011 The accused petitioner has preferred this

revision application under Section 53 of the Juvenile

Justice (Care and Protection of Children) Act, 2000

against the order dated 18.04.2011 passed by the learned

Additional Sessions Judge, F.T.C.VII, Sitamarhi by which

the order dated 15.11.2010 passed by the learned Juvenile

Justice Board, Sitamarhi in Trial No.643/10 has been

affirmed and thereby the claim of the petitioner to be a

juvenile has been rejected.

Heard learned counsel for the petitioner and

learned counsel for the State.

The learned counsel for the petitioner submits

that on 25.10.2009, the alleged date of occurrence, the

petitioner was a juvenile as his date of birth recorded in

the admission register of class VIII is 4.07.1994. This

admission register has been marked as Exhibit-1. He also

submits that according to the medical board report, the age

of the petitioner is about 19 years as on 1.07,2010, the date
2

of examination of the petitioner by the medical board and

thereby the age of the petitioner comes to 17 years on the

date of occurrence. But, the learned Juvenile Justice Board

has not considered this fact and has relied upon the school

admission register of the petitioner first attended in his

village, which has been marked as Exhibit-2. According to

which, the date of birth of the petitioner is 5.04.1991 in the

admission register of class-I on 1.05.1997. The medical

report has been called for by the Juvenile Justice Board, as

such, the medical report should have been relied upon by

the Juvenile Justice Board as well as by the appellate

court.

The learned counsel for the State has

submitted that there is Rule for the consideration of the

age of a person claiming to be a juvenile and the report of

the medical board can only be considered, if the school

certificate and the date of birth recorded in the school first

attended are not available. The impugned order has been

passed in accordance with law and no interference by this

Court is required.

After hearing the learned counsels for both the

parties and on perusal of the materials on the record, it
3

appears that the matter of juvenility has been considered

by the Juvenile Justice Board as well as by the appellate

court. In pursuance to the provisions contained in Sub-

section (I) of Section 68 of the Juvenile Justice (Care and

Protection of Children) Act, 2000 (56 of 2000) the Central

Government has framed the rules called Juvenile Justice

(Care and Protection of Children) Rules, 2007 and it has

come into force w.e.f.26.10.2007 published in the Gazette

of India. According to the Rule 12 (3), guidelines have

been given to the Court or the Board, as the case may be,

for determination of age concerning a child or a juvenile.

According to the Rule 12(3) (a), the Court or Board or the

Committee has to consider the evidence by obtaining (i)

Matriculation or equivalent certificates, if available; and in

the absence whereof; (ii) the date of birth certificate from

the school (other than a play school) first attended and in

absence whereof; (iii) the birth certificate given by a

Corporation or a Municipal Authority or a Panchayat; (b)

and only in the absence of either (i), (ii) or (iii) of clause

(a) above, the medical opinion will be sought from a duly

constituted Medical Board, which will declare the age of

the juvenile or child. In this case, the petitioner has
4

submitted the admission register of class-VIII showing

that his date of birth is 4.07.1994 (Exhibit-1). On the other

hand, the informant has produced the school admission

register of the petitioner of class I, first attended school of

Utkramit Madhya Vidhalaya (Exhibit-2) showing the date

of birth of the petitioner as 5.04.1991 in the admission

register of class I on 1.05.1997. The date of birth shown in

class I, the first attended school has rightly been

considered by both the court below and has found that the

petitioner is not a juvenile and he has been declared a

major above the age of 18 years as the date of occurrence

is 25.10.2009.

Considering the facts and circumstances stated

above, I do not find any ground to interfere with the

impugned order.

In the result, this petition is dismissed.

V.K. Pandey                             ( Amaresh Kumar Lal, J.)