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 5, Cited by 0]

Supreme Court - Daily Orders

Ballu @ Dharmendra vs The State Of Madhya Pradesh on 12 December, 2018

Bench: S.A. Bobde, L. Nageswara Rao, R. Subhash Reddy

                                                                    1


                                        IN THE     SUPREME COURT OF INDIA
                                      CRIMINAL     APPELLATE JURISDICTION

                                           M.A. NO. 301 OF 2018
                                                         IN

                                 CRIMINAL APPEAL NO. 1617 OF 2018
                               (Arising out of SLP(Crl.) No. 6037/2014

                              BALLU @ DHARMENDRA                                   APPELLANT(S)

                                                               VERSUS
                              THE STATE OF MADHYA PRADESH                          RESPONDENT(S)

                                                    O R D E R

Heard learned counsel for the parties.

1. Order dated 11.8.2014 is recalled qua Ballu @ Dharmendra and the special leave petition is restored to its original number.

2. Leave granted.

3. Ballu @ Dharmendra, the appellant was convicted for an offence punishable under Section 302, IPC and sentenced to undergo life imprisonment by judgment dated Signature Not Verified 19.07.1999 passed by the Additional Sessions Digitally signed by CHARANJEET KAUR Date: 2018.12.12 17:36:10 IST Reason: Judge, Chanchoda, Guna, M.P. which has been confirmed by the High Court.

2

4. Thereafter, the appellant filed an application claiming that he was a juvenile on 01.11.1996, the date of incident. On 17.08.2018, this Court ordered an inquiry into the alleged juvenility of the appellant. The learned District and Sessions Judge, Guna, M.P. has after evidence come to the conclusion that the date of birth of the appellant is 03.06.1979 and, therefore, on 01.11.1996, his age was 17 years, 4 months and 29 days. It is clear that the appellant was therefore, not liable to be convicted under the Indian Penal code read with Code of Criminal Procedure. The appellant's case could have been dealt with only under the Juvenile Justice Care and Protection of Children) Act, 2000 (for short,"the Act of 2000"). There is no dispute before us that the present case is governed by this Act of 2000 since the offence was committed when the said Act was in force. Having regard to the 3 provisions of the Act of 2000, we are of the view that the sentence of life imprisonment awarded to the appellant needs to be set aside and hereby set aside vide Section 16 of the Act of 2000. Undisputedly, the appellant has already completed 4 years, 10 months and 3 days in custody. The appellant could not have been placed under supervision of Probation Officer for a period not exceeding 3 years vide Section 15(3) of the Act of 2000.

5. Learned counsel for the appellant relied on a order dated 02.04.2012 of this Court in the case of Manmohan vs. State of M.P.(Crl.M.P. No. 18091/2011 in SLP(Crl.) No. 9580/2009). Being in agreement with the said view, we direct that the appellant be released forthwith, if not required in any other case.

4

6. The appeal is disposed of accordingly.

7. M.A. No. 301/2018 stands allowed.

..................J. [ S.A. BOBDE ] ...................J. [ L. NAGESWARA RAO ] ....................J. [ R. SUBHASH REDDY ] NEW DELHI, DECEMBER 12, 2018 5 ITEM NO.1 COURT NO.4 SECTION II-A S U P R E M E C O U R T O F I N D I A RECORD OF PROCEEDINGS MA NO. 301/2018 in SLP(CRL.) NO. 6037/2014 BALLU @ DHARMENDRA Petitioner(s) VERSUS THE STATE OF MADHYA PRADESH Respondent(s) (APPLN. FOR PERMISSION TO RAISE CLAIM OF JUVENILITY, OFFICE REPORT FOR DIRECTION) Date :12-12-2018 This petition was called on for hearing today. CORAM :

HON'BLE MR. JUSTICE S.A. BOBDE HON'BLE MR. JUSTICE L. NAGESWARA RAO HON'BLE MR. JUSTICE R. SUBHASH REDDY For Petitioner(s) Mr. Raj Kishor Choudhary, AOR Mr. Shakeel Ahmed, Adv.
Mr. Anupam Bhati, Adv.
Mr. Vikram Patralekh,Adv. Ms. Chitranjali Negi, adv. Mr. Ashok Shrivastava, Adv.
For Respondent(s) Mr. Arjun Garg, AOR Mr. Manish Yadav, Adv.
Mr. Aakash Nandolia, Adv. Mr. Sandeep Sharma, Adv.
UPON hearing the counsel the Court made the following O R D E R Order dated 11.8.2014 is recalled qua Ballu @ Dharmendra and SLP is restored to its original number.
Leave granted.
The appellant be released forthwith, if not required in any other case.
The appeal is disposed of.
M.A. No. 301/2018 stands allowed.
All pending applications, if any, stand disposed of.
[ Charanjeet Kaur ] [ Indu Kumari Pokhriyal ] A.R.-cum-P.S. Asstt. Registrar [ Signed order is placed on file ]