Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 4, Cited by 0]

Allahabad High Court

Sabreena And Another vs State Of U.P. And 2 Others on 25 February, 2020

Bench: Manoj Misra, Deepak Verma





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 47
 

 
Case :- CRIMINAL MISC. WRIT PETITION No. - 3296 of 2020
 

 
Petitioner :- Sabreena And Another
 
Respondent :- State Of U.P. And 2 Others
 
Counsel for Petitioner :- Mohammad Atif,Furquan Ahmad (Alvi)
 
Counsel for Respondent :- G.A.
 

 
Hon'ble Manoj Misra,J.
 

Hon'ble Deepak Verma,J.

Heard learned counsel for the petitioners; learned A.G.A. for the respondents 1 and 2; and perused the record.

The instant petition seeks quashing of the First Information Report dated 28.01.2020, registered as Case Crime No.0017 of 2020, under Sections 363, 366 I.P.C. and Section 16/17 of Pocso Act, P.S. Paschim Sharira, District Kaushambi.

The allegation in the First Information Report, which has been lodged by the father of the victim Sabreena (the petitioner no.1) is to the effect that his minor daughter has been enticed away by the accused person.

The petitioners have prayed for quashing of the First Information Report by claiming that the victim Sabreena is adult and that she has voluntarily married Irfan (petitioner no.2). However, there is no satisfactory documentary evidence on record to show that the victim is an adult though reliance has been placed on Parivar Register of the victim, which discloses her date of birth as 20.08.2001.

The learned A.G.A. has submitted that the date of birth entered in Parivar Register has not been conferred any conclusive status by law and, therefore, it would be appropriate that this petition be disposed off by requiring the investigating agency to determine the age of the victim and record the statement of the victim and, thereafter, take appropriate action as per law.

Having perused the record. We do not find any other documentary evidence on the basis of which we could hold the victim to be an adult. As it is not provided by law that the date of birth entered in Parivar Register would be conclusive, and we find no document on the basis of which such entry had been made, we deem it appropriate to dispose off this petition by providing as follows:-

The petitioner no.2 shall produce the petitioner no.1 (Sabreena) before the court of Chief Judicial Magistrate, Kaushambi by or before 06th March, 2020. Upon her production, the Chief Judicial Magistrate, Kaushambi shall proceed to record the statement of Sabreena to ascertain whether any force has been used on her or she has been voluntarily in the company of the petitioner no.2. In case the victim deposes before the Chief Judicial Magistrate that force has been used on her, the Chief Judicial Magistrate shall proceed to pass appropriate orders immediately in respect of the custody/protection of the victim. However, in case the victim deposes that she has been voluntarily in the company of the petitioner no.2 or any other person and that no force has been used on her, learned Magistrate shall call upon the Investigating Officer of the case and fix a date for appearance of the informant or the parents or natural guardian of the victim for the purpose of determining the age of the victim. On the date so fixed or within such reasonable time as may be required, the learned Magistrate shall proceed to determine the age of the victim as per law, keeping in mind the provisions that are applicable for determination of the age of a victim and may, if necessary, direct for ossification test/medical examination of the victim from a District Government Hospital. If the victim is found to be a minor, the learned Magistrate shall proceed to pass appropriate orders in respect of custody of the victim, as per law. However, in case the victim is found to be an adult, he shall proceed to record the statement of the victim under Section 164 Cr.P.C.
On the basis of the statement of the victim and the age of the victim as determined above, the police shall submit report under Section 173(2) Cr.P.C.
The aforesaid exercise shall be completed preferably within a period of four weeks from the date of production of the victim before the Chief Judicial Magistrate concerned. Till 06th March, 2020, or the date on which the victim is produced before the Chief Judicial Magistrate, whichever is earlier, no coercive action shall be taken against the petitioners in the above case. Thereafter, if the victim is produced before the Chief Judicial Magistrate, as directed above, the accused shall be dealt with as per the statement of the victim. Though, in the event the victim is found to be minor, the police would be free to take the investigation to its logical conclusion and may effect arrest of the accused.
It is further clarified that if the victim is not produced by the date fixed as above, there shall be no protection and the investigating agency shall be free to take all steps that may be necessary to bring the investigation to its logical conclusion.
With the aforesaid observations/directions, the petition is disposed off.
Order Date :- 25.2.2020 AKShukla/-