Citation : 2023 Latest Caselaw 20858 ALL
Judgement Date : 7 August, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Neutral Citation No. - 2023:AHC:157703 Court No. - 80 Case :- CRIMINAL REVISION No. - 3312 of 2022 Revisionist :- Mr. Xx Opposite Party :- State Of U.P. And 3 Others Counsel for Revisionist :- Sarvjeet Kumar,Rajeev Tiwari,Ram Mani Upadhyay Counsel for Opposite Party :- G.A.,Ashok Kumar Chaudhary,Gaurabh Srivastava Hon'ble Subhash Chandra Sharma,J.
Heard learned counsel for the revisionist as well as learned counsel for the opposite party alongwith A.G.A. for the State and perused the material on record.
The present criminal revision has been preferred by the revisionist through his father under Section 102 of the Juvenile Justice (Care and Protection) Act-2015 (hereinafter referred to as "J.J. Act, 2015) to allow the present revision and quash/set aside the impugned judgment and order dated 16.07.2022 passed by the learned Additional District Judge/Special Court (POCSO Act), Basti in Criminal Appeal No.20 of 2022 (Mukesh Chaudhary vs. State of U.P. and another) rejecting the appeal of revisionist which was filed by the revisionist against the order dated 20.05.2022 passed by court of Juvenile Justice Board, Basti while rejecting the bail application of the revisionist and also prays to release the revisionist/delinquent on bail in the aforesaid case.
It is submitted that in this case the delinquent/applicant was aged about 17 years at the time of alleged incident. Further submitted that as per version in F.I.R. the delinquent committed rape with the victim and video was prepared by the other three co-accused persons those have already been granted regular bail. In the statement as recorded by the learned Magistrate u/s 164 Cr.P.C. the victim herself stated that she was known to the delinquent prior to the alleged incident and was in affair with him as a result physical relations were also established between both of them voluntarily but her video was prepared by other co-accused persons which was seen by her mother that was the reason present F.I.R. was lodged. It shows that the delinquent never used any force or violence with the victim for establishing physical relations but both were consenting party though the consent of minor may not be of any use but it is also noticeable that the delinquent as well as victim both were minor. The report submitted by the D.P.O. is also not adverse for the present delinquent even though the juvenility of the delinquent was not considered either by the J.J. Board or by the appellate court and also the provisions as contained u/s 12 of the aforesaid Act were not considered by the courts below while passing the aforesaid orders. The delinquent is in Juvenile Care Home since 10.04.2022 (i.e. more than one year) and his psychology is being affected adversely, therefore, requested to set aside the orders passed by the J.J. Board as well as appellate court and allow the present criminal revision as the orders passed by the courts below cannot be said to be in conformity with law.
Learned counsel for the opposite party as well as learned A.G.A. opposed the prayer as aforesaid.
Considering the facts and circumstances of the case, submission made by learned counsel for the revisionist as well as learned A.G.A., perusal of record, the provisions as contained u/s 12 of Juvenile Justice Act, the report submitted by the District Probation Officer, the statement of made by the victim herself and the period present delinquent remained in child care home, it appears that Juvenile Justice Board as well as the appellate court had not considered the relevant provisions and the material on record in well manner but passed the orders without applying their judicial mind. In this way, there appears ground in this revision and the orders passed by the Juvenile Justice Board as well as learned appellate court are liable to be set aside.
Accordingly, the orders passed by Juvenile Justice Board dated 20.05.2022 and the appellate court dated 16.07.2022 are, hereby, set aside and the present criminal revision is hereby, allowed.
It is directed that delinquent/applicant be released on bail in the aforesaid case on executing person bond by the revisionist (father of the delinquent) and two sureties each in the like amount to the satisfaction of the Juvenile Justice Board concerned on following conditions :-
(i) The natural guardian/father will furnish an undertaking that upon release on bail the revisionist will not be permitted to go into contact or association with any known criminal or allowed to be exposed to any moral, physical, or psychological danger and further that the father will ensure that the juvenile will not repeat the offence.
(ii) The natural guardian/father will further furnish an undertaking to the effect that the juvenile will pursue his study at the appropriate level which he would be encouraged to do besides other constructive activities and not be allowed to waste his time in unproductive and excessive recreational pursuits.
(iii) Juvenile and the natural guardian/father will report to the Probation Officer on the first Monday of every calendar month.
(iv) The Probation Officer will keep a strict vigil on the activities of the juvenile and regularly draw up his social investigation report that would be submitted to the Juvenile Justice Board concerned on such a periodical basis as the Juvenile Justice Board may determine.
Order Date :- 7.8.2023/Ashok Gupta
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!