" .AND_: ° V IN THE HIGH com? or KARNATAKA AT % mm: THIS me 23*" may or %% T BEFORE! "me HON'BLE MR.JUSTICEM(2HAi§iA$HANT.£§E:;5~é;(§g§§A§ % CRIMINAL? (:5:-No.~z59?z2QOW§ BETWEEN: S/o.E.T.Ba1ax3;_ ; , 1 Repuby his H Ne.11,,9a1a3i'Layoiz:s. . 3"! Cincguss, Road -» % *- Bangalom - ..PE'I'I'l'IONER (By S1'i_VI-(.I%'.'4'l''i21$.i,A.(lv.A,.'}- ; %'*r§¢ Sta"te.. df Karna:V " AA taka A V"'rfT"_Ppii§ie"S1a'tion Rcpby its (So-ft.Plcadcr High fjomplcx ' V Bangaaqre. .. RESPONDENT
V’ Elf }s:.-jg P.M.Nawaz, A€i&LSPP.)
.2-
This CILP. is filed under Section 482 ¢«ef_Cr,F*’;€;’,, fly the
advocate for the. petitioner praying that {R133 H<;»:'g"b1:i'v
may be pleased to quash the entire pmccc(£.i11g§T'agaj1is-t this
petitioner»-accuscci No.1 in Cz'imr:'V""'N9'_;v oft,
respondent police, new pcrkkiizng' on; the. the -X
Add1.CMM, Bangaiom-. .. " " "
This Cr}. P. an f:$I~_ d§1y« fi1e
Courtmadc the fol1ov.vi11g:’-,_
T1133′ is” qusgaéshmg the proceedings
in Nk§¢%25oj]?20i)3%%r;:gastered by AJI’p0′ rt Police
ptfiishable under Section 392 of
11r>c.~ %
PéiiiiQnr:i’ herein is accused No.1. He claims to
‘ ‘jj;1t}§§r3iie offender and that therefore according to
” . Court has no jurisydiction to continue:
” i:hr:’: marks statemant issued by the Board of
against him. The petitioner has relied upon
Secondaxy Education data! 27.5.2006 to contend that
his date of birth is 28.7.1990.
V/3
3. The offence has occurred on
marks statement dated 27 issiiéfi’
Board of Seoondary Educatikm , fi;*i¢n, ‘A
the petitionar would not ageas
on the date (}f “the has net
completed 18 of oifencc, then
he becemvgsii ielear from Section
20;) £*t;1d_ I%otecfion of Children)
Act, referred to as the ‘Act’).
If cantcmplated under Sections 7 has to be followed by the Z ' ---------- -« "
‘V – 2?}:ItVAV.§s’:”brought to the notice of the Court that the
fxstitifiirxaf is granted bail by the Magistrate Ceurt The
A. .Ti:41ve’$tj;gat:ioI1 is still under progress. The police during
‘ ’tilje course of inves11ga’ tion have to satisfy themselves as
to whether the petitioner has completed 18 years of age
tr”
.4.
as on the date of the offence 01′ not. If the .3
juveniie, than the procedure has to be a
the pravisions ofAc1;. It is a1so;t);AA)”eEt1’f<3z*'«« th«:a
file necessary application _ m1«5xj§%%r¢r= L?
appropriate ardcrs to under
Sactions 7 and “IA or me Ac: a1′:i’é§;p;i)}icafion is
filed, the Court below; whether the
petitioner is” ‘ V’ v:”‘ffi1;emafier, further
proceedmgs
‘rgbéewafiens, this petition is
disposédeafi A J %
Sd/’
Judge
‘~-.__ x__=~ck/_ ~~