Citation : 2023 Latest Caselaw 21782 ALL
Judgement Date : 11 August, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Neutral Citation No. - 2023:AHC:163427 Court No. - 80 Case :- CRIMINAL REVISION No. - 244 of 2023 Revisionist :- X (Minor) Opposite Party :- State of U.P. and Another Counsel for Revisionist :- Gufran Ahmad Khan,Bharat Singh,Sr. Advocate Counsel for Opposite Party :- G.A.,Sarvajeet Singh Hon'ble Subhash Chandra Sharma,J.
1. List revised.
2. None appeared for opposite party.
3. The present criminal revision has been preferred by the revisionist through his guardian and brother 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 set aside the judgment and order dated 21.12.2021 passed by Additional Sessions Judge/Special Judge, (POCSO Act), Sambhal in Criminal Appeal No. 11 of 2021 as well as order dated 5.4.2021 passed by Juvenile Justice Board, Sambhal at chandausi. Further prayed to stay the operation of the aforesaid orders and to release the revisionist on bail in Case Crime No. 234 of 2018, under Sections 147, 148, 149, 376-D, 302, 201 Police Station Rajura, District Sambhal.
4. It is submitted that in this case the delinquent was aged about 16 years and 5 months at the time of alleged incident and is in Child Care Home since 16.8.2018 It is further submitted that allegations was made that the applicant/delinquent and co-accused persons made trespass in the house of the vicimt and committed rape with the victim and set her at fire as a result she died. It is further submitted that on account of village rivalry, he was also implicated in this case. It is further submitted that during post-mortem no any injury was found on her body as she was 100% burnt but sample for D.N.A. was taken which was sent to forensic Science Laboratory for examination regarding which report was given which he has filed through supplementary affidavit no. 3 on record. As per Forensic Science laboratory report no presence of any sperm was found which shows that no rape was committed with the deceased. It is further submitted that other co-accused persons have already been granted bail by coordinate benchs of this Court and the case of the present delinquent is on better footing. There is nothing adverse to the present delinquent in the report as submitted by the District Probation Officer. The provisions as contained under Section 12 of the Juvenile Justice Act had not been considered by the Juvenile Justice Board as well as appellate court while rejecting the appeal which cannot be said to be in conformity with the law. The delinquent is in Juvenile Care Home since 16.8.2018 and his psychology is being affected adversely, therefore, requested to set aside the order passed by the J.J. Board as well as appellate court and allow the criminal revision.
5. Learned A.G.A. opposed the aforesaid prayer.
6. Considering the facts and circumstances of the case, submissions made by learned counsel for the revisionist as well as learned A.G.A., perusal of record, the period of delinquent remained in jail, the provisions as contained u/s 12 Juvenile Justice Act and report submitted by the D.P.O. it appears that J.J. 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.
7. Accordingly, the orders passed by Juvenile Justice Board dated 5.4.2021 and the appellate court dated 21.12.2021 are, hereby, set aside and present Criminal Revision is hereby, allowed.
8. It is directed that delinquent/applicant be released on bail on executing personal bond by the revisionist (guardian and brother 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 revisionist/guardian and brother 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 guardian and brother will ensure that the juvenile will not repeat the offence.
(ii) The revisionist/guardian and brother 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 revisionist/guardian and brother 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 :- 11.8.2023
Aiman
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!