High Court Kerala High Court

Vijayan And Shyju vs State Of Kerala on 30 January, 2007

Kerala High Court
Vijayan And Shyju vs State Of Kerala on 30 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL REF No. 2 of 2006(A)


1. VIJAYAN AND SHYJU
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY THE
                       ...       Respondent

                For Petitioner  :ADV.G.G.MANOJ(STATE BRIEF)

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.R.UDAYABHANU

 Dated :30/01/2007

 O R D E R
                              K.R. UDAYABHANU, J

                  =================================

                             Crl. Ref. NO. 2 OF 2006

                  =================================

                  Dated this the 30th day of January 2007




                                      O R D E R

The matter arises out of the reference made by the District and

Sessions Judge, Pathanamthitta. It was reported by the Sessions

Judge that SC. 118/2003/Crime No. 587/99 of Adoor police station,

involving 2 accused one Mr. Vijayan and Mr. Shyju, was committed to

the Sessions Court as per order in C.P. 135/01 dated 29.08.2002. The

case was taken on file and the same was made over to Assistant

Sessions Judge, Pathanamthitta for trial and disposal. The same was

again transferred to Additional Sessions Court (Adhoc) Fast Track No.

III, Pathanamthitta. The above court, on verification of the records,

from the admission register issued by the Principal of G.B.H.S., Adoor

wherein Shyju was a student, found that he was a jevenile at the time

of the commission of the offence. It is mentioned that the date of

birth of the 2nd accused/Shyju was on 30.09.1999. As per Section 2(K)

of the Jevenile Justice (Care & Protection of Children) Act, 2000

jevenile is a person who has not completed 18th year of age. It was in

the above circumstances that the matter happened to be reported to

the High Court; and the same was posted on the judicial side.

Crl. Ref. NO. 2 OF 2006

: 2 :

2. State Brief was appointed in the matter and the counsel was

heard

3. I find that committal of the case of the 2nd accused/Shyju is

irregular and hence liable to be set aside. In the circumstances, the

committal proceedings in C.P. 135/01 and the consequent proceedings

in S.C. No. 118/2003 with respect to the 2nd accused/Shyju is herewith

quashed. The matter will be placed before the concerned JFCM

(Judicial First Class Magistrate, Adoor) who shall proceed with the

matter as per the provisions of the Jevenile Justice Act. The Additional

Sessions Court (Adhoc) Fast Track III, Pathanamthitta may continue

the proceedings against the 1st accused as per law.

The Crl. Ref. is disposed of accordingly.

K.R. UDAYABHANU, JUDGE.

RV

Crl. Ref. NO. 2 OF 2006

: 2 :