Citation : 2022 Latest Caselaw 6236 ALL
Judgement Date : 7 July, 2022
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 87 Case :- CRIMINAL REVISION No. - 672 of 2022 Revisionist :- Govind Chaurasiya Opposite Party :- State Of U.P. And 3 Others Counsel for Revisionist :- Saurabh Yadav,Deepesh Kumar Ojha Counsel for Opposite Party :- G.A.,Abhinava Jayaswal,Akshay Kumar Shukla,Navneet Lal Srivastava Hon'ble Om Prakash Tripathi,J.
Heard learned counsel for the revisionist, Sri Akshay Kumar Shukla holding brief of Sri Navneet Lal Srivastava, learned counsel for opposite party no.4 and also perused the record.
This revision has been preferred by the revisionist to quash the judgment and order dated 17.01.2022 passed by learned Additional Sessions Judge/Special Judge, Exclusive Court (POCSO Act), Maharajganj in Criminal Appeal No. 44 of 2021 (Govind Chaurasiya (minor) vs. State of UP) as well as order dated 02.12.2021 passed by learned Principal Magistrate, Juvenile Justice Board, Maharajganj in application of the revisionist for releasing him on bail in Case Crime No. 84 of 2021, under Sections 363, 366, 376 I.P.C. and Section 3/4 POCSO Act, Police Station Kolhui, District Maharajganj.
The main ground of the revision is that revisionist is minor, aged about 16 years 6 months and 26 days and age of the victim is 17 years. In the statement under Section 164 Cr.P.C., victim has not supported the case of prosecution and stated that she called the revisionist, went with her and make physical relation with the revisionist. Victim has refused for internal examination. Revisionist has been falsely implicated in this case. Probation Officer, Maharajganj has not given any negative report. Career of the revisionist would be affected by the detention. He is in jail since 25.05.2021. It is submitted that the revisionist has falsely been implicated in the case with ulterior motive. In this regard, it is further stated that proper investigation was not conducted by the police and thus the revisionist had wrongly been charged with the offence. It is further being emphasized that the revisionist does not have any criminal history. Lastly, it is submitted that there is no material on record for believing that the release of revisionist is likely to bring him into association with any known criminal or expose him to moral, psychological danger, therefore, aforesaid impugned orders are not sustainable and liable to be set aside and revisionist is entitled to be released on bail in view of Section 12 of Juvenile Justice (Care and Protection of Child) Act, 2015.
Learned Additional Government Advocate has vehemently opposed the prayer for bail. It has been submitted, merely because the revisionist is a juvenile it would not entitle him to bail without going into the gravity of the offence, the nature of the crime. Criminal Appeal has been decided on the basis of evidence on record. Revisionist has committed a very serious offence. Victim was minor at the time of the incident and her consent is immaterial. He submits, the bail sought for has been rightly refused in view of Section 12(1) of Juvenile Justice (Care and Protection of Child) Act, 2015.
Having considered the arguments so advanced by learned counsel for the parties, it is seen that while it is true that a juvenile offender is not entitled as of right to be enlarged on bail, irrespective of any other fact or circumstance, however, it also cannot be denied that in view of specific and special legislative intent and intervention, refusal of bail in the case of a juvenile may be made only for specific reasons and circumstance. Otherwise, a general legislative presumption does appear to exist under the scheme of the Act that the welfare of alleged juvenile offender would be better served without he being confined for long duration. Here, the revisionist has remained confined for more than one year. If the revisionist would be finally held guilty, the maximum punishment to be awarded would not exceed three years.
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 Section 12 of the Juvenile Justice (Care and Protection of Children) Act, 2015. Section 12 of the aforesaid Act lays down three contingencies in which bail could be refused to juvenile. They are:-
(1) if the release is likely to bring him into association with any known criminal, or
(2) expose him to moral, physical or psychological danger, or
(3) that his release would defeat the ends of justice.
Gravity of the offence has not been mentioned as a ground for rejection of bail in Section 12 of the aforesaid Act. Though the prayer for bail of the revisionist has been opposed by opposite party, but he could not demonstrate from the record that there existed any of the grounds on which bail application of a juvenile could be rejected keeping in view the provisions of Section 12 of the Juvenile Justice Act.
Considering the facts and circumstances of the case, detention of revisionist and non support of prosecution case by victim, it appears that the findings recorded by the learned Court below are erroneous and cannot be sustained. This Court is of the view that interference is required in the impugned order as it relates to the liberty of the revisionist, who is minor and this revision has force and is liable to be allowed. Hence, the impugned order dated 17.01.2022 and 02.12.2021 are hereby set aside.
Accordingly, the present criminal revision is allowed.
Let the revisionist Govind Chaurasiya involved in the aforesaid case crime be released on bail on furnishing a personal bond of Rs.50,000/- by the father (guardian) of the revisionist with two reliable sureties each in the like amount to the satisfaction of the court concerned during trial with the following conditions:-
(i) The revisionist shall not tamper with the evidence or threaten the witnesses;
(ii) The revisionist through guardian shall file an undertaking to the effect that he shall not seek any adjournment on the date fixed for evidence when the witnesses are present in court. In case of default of this condition, it shall be open for the trial Court to treat it as abuse of liberty of bail and pass orders in accordance with law;
(iii) The revisionist through guardian shall remain present before the trial Court on each date fixed, either personally or through his counsel. In case of his absence, without sufficient cause, the trial Court may proceed against him under Section 229-A of the Indian Penal Code.
Order Date :- 7.7.2022
Priya
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!