Sunday, 19, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mahgu vs State Of U.P. And Anr.
2015 Latest Caselaw 2764 ALL

Citation : 2015 Latest Caselaw 2764 ALL
Judgement Date : 29 September, 2015

Allahabad High Court
Mahgu vs State Of U.P. And Anr. on 29 September, 2015
Bench: Ramesh Sinha



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 53
 
Case :- CRIMINAL REVISION No. - 2161 of 2015
 
Revisionist :- Mahgu
 
Opposite Party :- State Of U.P. And Anr.
 
Counsel for Revisionist :- Rajesh Kumar Dubey,Vishwanath Mishra
 
Counsel for Opposite Party :- Govt. Advocate,Neeraj Tiwari
 

 
Hon'ble Ramesh Sinha,J.

Case called out in the revised list. None appears to press this application on behalf of the complainant.

Heard Sri Rajesh Kumar Dubey, learned counsel for the revisionist and Sri Nitin Sharma, learned A.G.A. appearing for the State, and perused the record. 

This revision has been preferred by the father of the revisionist for release of the applicant, who is minor, against the judgment and order dated 14.05.2015 passed by Sessions Judge, Gorakhpur, in Criminal Appeal No. 121 of 2015 (Mahgu Vs. State of U.P.), under Sections 363, 376, 506 IPC, and 3/4 POCSO Act, Police Station Urua, District Gorakhpur, as well as against the order dated 24.04.2015, passed by the Juvenile Justice Board, Gorakhpur, in Case Crime No. 96 of 2014, under Sections 363, 366, 376, 506 IPC, and 3/4 POCSO Act, Police Station Urua Bazar, District Gorakhpur.

It is submitted by the learned counsel for the revisionist that on the basis of aforesaid order the revisionist has been falsely implicated in the present case, the police.

Admittedly, the revisionist is a juvenile and special provisions are there for the bail of a juvenile.

Learned counsel for the revisionist contended that the revisionist has been falsely implicated in the present case.

Learned A.G.A. did not raise any dispute with regard to the aforesaid facts.

Section 12 of the Juvenile Justice (Care and Protection of Children) Act, 2000 provides the provisions as to when bail to a juvenile can be refused.

"12 Bail of Juvenile.--(1) When any person accused of a bailable or non-bailable offence, and apparently a juvenile, is arrested or detained or appears or is brought before a board, such person shall, notwithstanding anything contained in the Code of Criminal Procedure, 1973 (2 of 1974) or in any other law for the time being in force, be released on bail with or without surety or placed under the supervision of a Probation Officer or under the care of any fit institution or fit person but he shall not be so released if there appears reasonable grounds for believing that the release is likely to bring him into association with any known criminal or expose him to moral, physical or psychological danger or that his release would defeat the ends of justice.

(2) When such person having been arrested is not released on bail under sub-section (1) by the officer in-charge of the police station, such officer shall cause him to be kept only in an observation home in the prescribed manner until he can be brought before a Board.

(3) When such person is not released on bail under sub-section(1) by the Board, it shall, instead of committing him to prison, make an order sending him to an observation home or a place of safety for such period during the pendency of inquiry regarding him as may be specified in the order."

In view of the aforesaid provision, the bail application of the juvenile can be rejected only on the existence of the aforementioned grounds enumerated in Section 12 of the Juvenile Justice Act.

Apart from it in the case of Amit Kumar Vs. State of U.P. [2010 (71) ACC 209 (Alld)] and Naurang (minor) Vs. State of U.P. [2010 (71) ACC 255 (Alld), this Court has expressed the similar view and has granted bail to the juvenile offender in heinous offence. Seriousness of offence is no ground to reject the bail to a juvenile.

Keeping in view the aforementioned legal position and the fact that in this case no such conditions exists, on the basis of which the bail application of a juvenile can be dismissed, therefore, the revision deserves to be allowed and is accordingly allowed. The order dated 14.05.2015 passed by Sessions Judge, Gorakhpur, in Criminal Appeal No. 121 of 2015 (Mahgu Vs. State of U.P.), under Sections 363, 376, 506 IPC, and 3/4 POCSO Act, Police Station Urua, District Gorakhpur, as well as the order dated 24.04.2015, passed by the Juvenile Justice Board, Gorakhpur, in Case Crime No. 96 of 2014, under Sections 363, 366, 376, 506 IPC, and 3/4 POCSO Act, Police Station Urua Bazar, District Gorakhpur, is hereby set-aside.

In these circumstances, revisionist is entitled for bail.

Let revisionist-Mahgu (Minor), be enlarged on bail in the aforesaid case on furnishing a personal bond by the father/legal guardian and two sureties each in the like amount to the satisfaction of the Juvenile Justice Board to the effect that he will not come into contact with other offenders.

Order Date :- 29.9.2015

VKG

 

 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IDRC

 
 
Latestlaws Newsletter