Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Juvenile X Minor vs State Of U.P. And 3 Other
2023 Latest Caselaw 22578 ALL

Citation : 2023 Latest Caselaw 22578 ALL
Judgement Date : 21 August, 2023

Allahabad High Court
Juvenile X Minor vs State Of U.P. And 3 Other on 21 August, 2023
Bench: Subhash Chandra Sharma




HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 


?Neutral Citation No. - 2023:AHC:167932
 
Court No. - 80
 

 
Case :- CRIMINAL REVISION No. - 3474 of 2023
 

 
Revisionist :- Juvenile X Minor
 
Opposite Party :- State Of U.P. And 3 Other
 
Counsel for Revisionist :- Ram Autar Verma
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Subhash Chandra Sharma,J.

Heard learned counsel for the revisionist as well as learned A.G.A. for the State and perused the record.

The present criminal revision has been preferred by the revisionist through his father with a prayer to allow this revision and set aside the judgment and order dated 06.06.2023 passed by learned Additional District & Sessions Judge/ Special Judge (POCSO Act), Gorakhpur in Criminal Appeal No. 85 of 2023 as well as order dated 08.05.2023 passed by Juvenile Justice Board,Gorakhpur. Further prayed to release the revisionist on bail in Case Crime No. 476 of 2022 under Section 376 I.P.C. and 5/6 POCSO Act, Police Station Sahjanwa, District Gorakhpur.

It is submitted by learned counsel for the revisionist that in this case the delinquent was aged about 16 years at the time of alleged incident and was in relation with the delinquent two years prior to the alleged incident. It is further submitted that physical relations were also established between both of them consensuously. As per allegation in F.I.R. she became pregnant and was subjected to miscarriage by the present delinquent and then refused to marry, as a result, present F.I.R. was lodged. It is further submitted that she has admitted the aforesaid fact in her statement as recorded by the learned Magistrate. It is further submitted that there is nothing on record to show that any medicine was administered by the delinquent on the victim to cause miscarriage. It is also submitted that there is no any such medical report on record showing that she was pregnant or subjected to miscarriage. Since she was major at the time of alleged incident and her consent was also material and being consenting party offence cannot be made out under Section 376 I.P.C. and under Section 5/6 POCSO Act. It is further submitted that there is nothing adverse against the interest of the delinquent in the report submitted by D.P.O.

It is further submitted that the provisions as contained u/s 12 of the Juvenile Justice Act had not been considered by the Juvenile Justice Board even the report submitted by Probation Officer was also not considered. The appellate court has also not considered all these facts but rejected the appeal without applying its judicial mind and considering the law as contained u/s 12 of the aforesaid Act. He is in Child Care Home since 10.04.2023 and his psychology is being affected adversely, therefore, requested to set aside orders passed by the J.J. Board as well as appellate court and allow the criminal revision.

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. for the State, perusal of record, the provisions as contained u/s 12 of Juvenile Justice Act, the report submitted by the Probation Officer, 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 08.05.2023 and the appellate court dated 06.06.2023 are, hereby, set aside and present criminal revision is hereby, allowed.

It is directed that delinquent/applicant be released on bail 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 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 thefather 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 :- 21.8.2023

Suraj Srivastav

 

 

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter