Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Raja vs State Of U.P. And Another
2022 Latest Caselaw 6440 ALL

Citation : 2022 Latest Caselaw 6440 ALL
Judgement Date : 11 July, 2022

Allahabad High Court
Raja vs State Of U.P. And Another on 11 July, 2022
Bench: Sanjay Kumar Singh



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 88
 

 
Case :- CRIMINAL REVISION No. - 1428 of 2021
 

 
Revisionist :- Raja
 
Opposite Party :- State of U.P. and Another
 
Counsel for Revisionist :- Jamaluddin Mohd. Nasir,Mohd Nazam
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Sanjay Kumar Singh,J.

Heard learned counsel for the revisionist and learned Additional Government Advocate representing the State of U.P. and perused the record of the case.

The present criminal revision under Section 102 of Juvenile Justice (care and protection of children) Act, 2015 has been preferred against the judgment and order dated 15.3.2021 passed by the learned Additional District and Sessions Judge/Special Judge, Exclusive Court, POCSO Act, Meerut in Criminal Appeal No. 19 of 2021 and the order dated 19.1.2021 passed by the learned Principal Magistrate Juvenile Justice Board, Meerut in Criminal Bail Application No. 16 of 2021 in Case Crime No. 621 of 2020, under sections 307, 420, 482 IPC, police station Kanker Khera, District Meerut whereby both the courts below have rejected the bail application of the revisionist.

It is submitted by learned counsel for the revisionist that on 17.7.2020 FIR of Case Crime No. 610 of 2020, under Sections 147, 148, 149, 302, 120-B, 506 IPC, police station Kanker Khera, district Meerut was registered against five named accused persons in which the revisionist was not named. Later on, the complicity of the revisionist came to light in the statement of named accused Pankaj. It is further submitted that in the aforesaid case crime No. 610 of 2020, revisionist has been granted bail by the Coordinate Bench of this Court vide order dated 08.12.2021.

It is also submitted that on 18.7.2020, co-accused Pankaj was apprehended by the police and from his possessions country made pistol was recovered. During interrogation, Pankaj disclosed that the present revisionist was also present at the spot who fled away and as such FIR of Case Crime No. 621 of 2020, under Sections 307, 420, 482 IPC, police station Kanker Khera, district Meerut was lodged against Pankaj and the present revisionist-Raja.

It is next argued that the applicant was not apprehended at the spot and he has been falsely implicated in this case on the confessional statement of the co-accused Pankaj without there being any direct evidence against him.

Learned counsel for the revisionist assailing the impugned orders submits that the revisionist was a juvenile on the date of the alleged incident dated 18.7.2020 and he has been declared juvenile vide order dated 05.1.2021 of Juvenile Justice Board treating the age of revisionist as 15 years 09 months and 22 days on the date of alleged incident.

It is submitted by the learned counsel for the revisionist at the Bar that the said order of the Board has not been challenged by the complainant. It is also not disputed that the revisionist has remained confined in juvenile home since 27.7.2020.

As to the offence alleged, 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 has been submitted that the Social Investigation Report filed in this case also does not raise any specific or strong objection against the revisionist being released and only general and unfounded objections and observation have been made therein. It is further being emphasized that the revisionist does not have any criminal antecedent to his credit. 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 vehemently opposed the present revision. It has thus 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. It is also contended that 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 in juvenile home since 27.7.2020.

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, which are as under:

(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 learned counsel for opposite parties, but 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 above, it appears that the findings recorded by the learned Court below are erroneous and cannot be sustained. The aforesaid impugned orders dated 15.3.2021 and 19.1.2021 are hereby set aside.

Accordingly, the present criminal revision is allowed.

Let the revisionist Raja involved in the aforesaid case crime be released on bail on furnishing a personal bond of his father namely Jai Singh, who is his natural guardian with two sureties each in the like amount to the satisfaction of the court concerned 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 :- 11.7.2022

Ishrat

 

 

 
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 : IJJ

 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter