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 3, Cited by 11]

Supreme Court of India

Dina Nath @ Daulat vs State Of Himachal Pradesh on 23 April, 2009

Author: Arijit Pasayat

Bench: Asok Kumar Ganguly, Arijit Pasayat

                                                      1

                                                                       REPORTABLE
                         IN THE SUPREME COURT OF INDIA

                     CRIMINAL APPELLATE JURISDICTION

                         CRIMINAL APPEAL NO.16 OF 2008

DINA NATH @ DAULAT                        Appellant (s)

             VERSUS

STATE OF HIMACHAL PRADESH                        Respondent(s)


                                  JUDGMENT

Dr. Arijit Pasayat, J.

The only point urged in support of the appeal is that the appellant was minor within the meaning of the Juvenile Justice (Care and Protection of Children) Act, 2000 (in short "2000 Act"). Reference is also made to the amendment of the expression "juvenile in conflict with law" in terms of Section 2(l) as amended by Act 33 of 2006 with effect from 22.8.2006. Reference is also made to the explanation appended to Section 20 by the said amendment. It is the stand of the appellant that on the date of occurrence he was minor as his date of birth is 6.3.1973.

Learned counsel for the respondent states that this plea was not raised either before the trial court or before the High Court by the appellant. The question about the applicability of 2000 Act and the amendment thereto has to be tested on the basis of the evidence. Though certain documents have been filed to substantiate their stand that the appellant was a minor on the date of occurrence i.e. on 15.6.1990, the applicability of the amended provisions have to be considered. In the peculiar facts of this case, we set aside the impugned judgment of the High Court and remit the matter to the trial court to decide only the question as to whether the appellant was a juvenile on the date of commission of the offence i.e. on 2 15.6.1990. We make it clear that we have not expressed any opinion on the merits of the case. The trial court shall permit the accused appellant to produce such evidence as is considered necessary by him to substantiate the aforesaid plea. Similar shall be the case in case of prosecution.

As the matter is pending since long, let the adjudication be done by the end of September, 2009. The accused-appellant shall continue to remain in custody till the adjudication is done by the trial court.

We make it clear that the impugned judgment is being set aside only for the purpose of adjudicating the plea raised by the appellant that he was minor at the time of commission of the offence.

The appeal stands disposed of accordingly.

.....................J. (Dr. Arijit Pasayat) .....................J. (Asok Kumar Ganguly) New Delhi;

April 23, 2009.