IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH.
Criminal Misc. No.M-19078 of 2009 (O&M)
Date of Decision: 17.7.2009.
State of Haryana
....Petitioner
Versus
Ravinder Kumar Dogra
...Respondent
CORAM : Hon'ble Mr. Justice Rajesh Bindal
Present:- Ms. Ritu Punj, DAG Haryana.
RAJESH BINDAL J.
****
The challenge in the present petition is to the order dated April 22,
2009 passed by learned Judicial Magistrate Ist Class, Hisar, declaring the
respondent as a Juvenile.
In terms of provisions of Section 52 of the Juvenile Justice (Care
and Protection of Children) Act, 2000, the person aggrieved against the order
passed by the Competent Authority under the Act can prefer an appeal to the
Court of Session.
In view of the fact that the petitioner has effective alternative
remedy, the petition cannot be entertained. Accordingly, the same is dismissed
as not maintainable.
(RAJESH BINDAL)
17.7.2009 JUDGE
Reema