Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Juvenile -X vs State Of U.P. And Another
2023 Latest Caselaw 22149 ALL

Citation : 2023 Latest Caselaw 22149 ALL
Judgement Date : 17 August, 2023

Allahabad High Court
Juvenile -X vs State Of U.P. And Another on 17 August, 2023
Bench: Subhash Chandra Sharma




HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 


?Neutral Citation No. - 2023:AHC:165077
 
Court No. - 80
 

 
Case :- CRIMINAL REVISION No. - 4269 of 2023
 

 
Revisionist :- Juvenile -X
 
Opposite Party :- State of U.P. and Another
 
Counsel for Revisionist :- Vijay Bahadur Shivhare
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Subhash Chandra Sharma,J.

Learned counsel for revisionist is permitted to correct the name of opposite party no. 2 during the course of the day.

Opposite party no. 2 is police official who lodged the F.I.R. in discharge of his official duty so notice issued to opposite party no. 2 is dispensed with.

Heard learned counsel for revisionist, learned A.G.A. for State and perused the 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 set aside the judgment and order dated 2.6.2023 passed by learned Juvenile Court, Hamirpur in Criminal Appeal No. 20 of 2023 as well as order dated 31.3.2023 passed by Juvenile Justice Board, Hamirpur. Further prayed to stay the operation of the aforesaid orders and to release the revisionist on bail in Case Crime No. 08 of 2023, under Sections 307, 504, 506 IPC & Section 3/25 Arms Act, Police Station Jariya, District Hamirpur.

It is submitted by learned counsel for the revisionist that in this case, the delinquent was juvenile aged about 15 years, 11 months and 06 days at the time of alleged offence. As per allegation in the F.I.R. nine accused persons including present delinquent were arrested by police from the car and Rs. 280 were shown as recovery from the possession of present delinquent and fire was made by accused persons to police officials from within the car but no any injury on any police personal was found. The delinquent was implicated in Crime No. 07 of 2023 also by the police at the time of arrest in the present case. There is no any criminal antecedent against the present delinquent. It is also submitted that there is nothing on record to show the complicity of present delinquent. 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 07.01.2023 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.

Learned A.G.A. opposed the aforesaid prayer.

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 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.

Accordingly, the orders passed by Juvenile Justice Board dated31.3.2023 and the appellate court dated2.6.2023 are, hereby, set aside and present Criminal Revision is hereby, allowed.

It is directed that delinquent/applicant be released on bail on executing personal 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 revisionist/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 revisionist/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 revisionist/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 :- 17.8.2023

A. Singh

 

 

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter