Citation : 2021 Latest Caselaw 10759 ALL
Judgement Date : 24 August, 2021
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH ?Court No. - 27 Case :- CRIMINAL REVISION No. - 579 of 2020 Revisionist :- Vishnu Thakur @ Bholu Thru. Mother Smt.Vimla Devi Opposite Party :- State Of U.P. & Anr. Counsel for Revisionist :- Jaikaran,Madhur Kumar Counsel for Opposite Party :- G.A.,Gajendra Yadav,Keshav Ram Chaurasia,Rakesh Kumar Verma Hon'ble Karunesh Singh Pawar,J.
Heard learned counsel for the parites.
The present criminal revision has been filed to set aside the judgment and order dated 30.9.2020 passed by learned court below as well as order dated 17.7.2020 passed by the Juvenile Justice Board, Lucknow in Criminal Misc. Case No.41 of 2020 arising out of Case Crime No.644 of 2019 under Sections 452, 376 Indian Penal Code and Section 3/4 POCSO Act, Police Station Para, District Lucknow.
Learned counsel for the revisionist submits that the impugned orders are improper and have been passed without application of mind overlooking the order of District Probation Officer who in his report stated that the accused has no criminal history and also stated that the physical condition has been found normal. Upon social or economic enquiry the District Probation Officer has found that accused can be rehabilitated after proper consultation. Learned counsel for the applicant submits that part of the report which says that there is need for some control over the applicant is incorrect in view of the fact that the revisionist himself surrendered before the police at the instructions of his elder brother. This fact is evident from the arrest memo, annexed as Annexure-5. The applicant is in jail since 28.8.2019.
Learned A.G.A. vehemently opposed the present criminal revision. It is submitted, the incident reported is true and it is wrong to say that the allegations made against the applicant are false, and/are motivated. Also, reliance has been placed on the findings recorded in the bail rejection orders to submit that the instant revision may be dismissed.
It is not in dispute that the applicant is a juvenile and is entitled to the benefits of the provisions of the Act. Under Section 12 of the Act, the prayer for bail of a juvenile may be rejected 'if there appear reasonable grounds for believing that the release of the juvenile 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'.
The court has to see whether the opinion of the learned appellate Court as well as Juvenile Justice Board recorded in the impugned judgment and orders are in consonance with the provision of the Act. Section 12 of the Act lays down three contingencies in which bail may be refused to a juvenile offender. These are:-
(i) if the release is likely to bring him into association with any known criminal, or
(ii) expose him to moral, physical or psychological danger, or
(iii) that his release would defeat the ends of justice?
Gravity of the offence has not been mentioned as a ground to reject the bail. It is not a relevant factor while considering to grant bail to the juvenile. It has been so held by this Court in Shiv Kumar alias Sadhu Vs. State of U.P. 2010 (68) ACC 616(LB). It has been consistently followed in subsequent decisions of this court.
Thus, it remains largely undisputed that the applicant - was a juvenile on the date of occurrence; does not appear to be prone to criminal proclivity or criminal psychology, in light of the observations of the D.P.O; does not have a criminal history; has been in confinement for an unduly long period of time, in as much as the trial has not concluded within time frame contemplated by the Act. Even otherwise, there does not appear to exist any factor or circumstance mentioned in section 12 of the Act as may dis-entitle the applicant to grant of bail, at this stage. The applicant undertakes to address the statutory concerns expressed in section 12 of the Act, as to the safety and well being of the applicant, upon his release.
Having considered the submission made by the parties and taking into consideration the impugned judgment and order and the report of the District Probation Officer as also the legal proposition in reference to Section 12 as also Section 3(i)(iv)(v) and (xiv) of the Juvenile Justice (Care and Protection of Children) Act, 2015, I am of the considered view that the learned lower court has committed material irregularity in arriving at the conclusion that the release of the revisionist on bail will defeat the ends of justice and there is possibility that the revisionist may fall in danger physically, morally and psychologically, if released on bail.
In view of the observations made above, the present criminal revision is allowed. The judgment and order dated 30.9.2020 and order dated 17.7.2020 passed by the Juvenile Justice Board, Lucknow (supra), are set aside and the revisionist is directed to be released on bail on furnishing bail bond of Rs.10,000/- with two sureties of the like amount each to the satisfaction of Juvenile Justice Board, Lucknow subject to the condition that parent of the revisionist will take care of his education and betterment and will not allow to indulge him in any criminal activity and will keep constant check on his activities. Both the sureties are directed to be close relatives of the revisionist juvenile.
Order Date :- 24.8.2021
Madhu
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!