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

Juvenile -X Through His Guardian Y vs State Of U.P. And Another
2023 Latest Caselaw 22695 ALL

Citation : 2023 Latest Caselaw 22695 ALL
Judgement Date : 22 August, 2023

Allahabad High Court
Juvenile -X Through His Guardian Y vs State Of U.P. And Another on 22 August, 2023
Bench: Subhash Chandra Sharma




HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 


?Neutral Citation No. - 2023:AHC:168950
 
Court No. - 80
 

 
Case :- CRIMINAL REVISION No. - 3850 of 2023
 

 
Revisionist :- Juvenile -X Through His Guardian Y
 
Opposite Party :- State of U.P. and Another
 
Counsel for Revisionist :- Shashi Bhushan Kunwar,Prakhar Saran Srivastava
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Subhash Chandra Sharma,J.

Counter affidavit filed by learned A.G.A. is taken on record.

Heard learned counsel for the revisionist and A.G.A. for the State and perused the material on record.

The present criminal revision has been preferred by the revisionist through his mother 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 impugned judgment and order dated 08.06.2023 passed by Special Judge (Children Court)/Addl. Sessions Judge, Court No.8, Ballia in Criminal Appeal No.11 of 2023 and impugned order dated 03.04.2023 passed by the Juvenile Justice Board arising out of Case Crime No.402 of 2022, under Sections 302, 307 I.P.C., Police Station Kotwali, District Ballia 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 16 years at the time of alleged incident. Further submitted that he was named in the F.I.R. for committing murder of Armana alongwith other co-accused persons those were 8 in numbers including the present delinquent but no any specific role has been assigned to the present delinquent either for causing injuries to the deceased or to other injured persons. During investigation the statements of injured persons were also recorded by the I.O. but no any specific role has been assigned to him except general role alongwith co-accused persons. It is further submitted that co-accused Mohd. Dilshad @ Sonu has already been granted bail by co-ordinate Bench of this Court in Criminal Misc. Bail No.59605 of 2022 vide order dated 18.04.2023 and the case of the present delinquent is on better footing. 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 14.08.2022 (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 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 co-accused person has already been enlarged on bail 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 03.04.2023 and the appellate court dated 08.06.2022 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 (mother 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/mother 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 mother will ensure that the juvenile will not repeat the offence.

(ii) The natural guardian/mother 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/mother 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 :- 22.8.2023

Ashok Gupta

 

 

 
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