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

X (Juvenile) vs State Of U.P. And 3 Others
2023 Latest Caselaw 23788 ALL

Citation : 2023 Latest Caselaw 23788 ALL
Judgement Date : 29 August, 2023

Allahabad High Court
X (Juvenile) vs State Of U.P. And 3 Others on 29 August, 2023
Bench: Subhash Chandra Sharma




HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 


?Neutral Citation No. - 2023:AHC:174463
 
Court No. - 80
 

 
Case :- CRIMINAL REVISION No. - 2369 of 2023
 

 
Revisionist :- X (Juvenile)
 
Opposite Party :- State Of U.P. And 3 Others
 
Counsel for Revisionist :- Abhinav Prasad
 
Counsel for Opposite Party :- G.A.,Shaili Ganguly
 

 
Hon'ble Subhash Chandra Sharma,J.

List revised. None appeared on behalf of the opposite party even in the revised call.

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 Bua with a prayer to allow this revision and set aside the judgment and order dated 03.03.2023 passed by learned Special Judge Prevention of Children From Sexual Offences Act (Ananya), Rampur in Criminal Appeal No. 06 of 2023 as well as order dated 06.01.2023 passed by Juvenile Justice Board, Rampur. Further prayed to release the revisionist on bail in Case Crime No. 182 of 2022 under Sections 363, 366, 376(3) I.P.C., 3(2)(5) of the Scheduled Castes and the Scheduled Tribes (Prevention of Atrocities) Act, 1989 and 3/4 (2) of POCSO Act, Police Station Patwai, District Rampur.

It is submitted by learned counsel for the revisionist that in this case the revisionist was aged about 14 years at the time of alleged incident. It is further submitted that as per allegation in F.I.R. the revisionist enticed away the victim who was also aged about 14 years. It is further submitted that the victim was volunteer and went with him with her own will. Her statement under Section 164 Cr.P.C. was recorded before the learned Magistrate she clearly stated that she was in love affair with the revisionist, that was the reason she went with him voluntarily from her house and entered into marriage with him in a temple then physical relations were established with her will. She further stated that neither she was enticed away nor abused or threatened by anyone. She also made statement that after completing 18 years of age she would go with the revisionist it shows that she was volunteer and no any force or violence was used by the revisionist against her will. 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 21.09.2022 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 06.01.2023 and the appellate court dated 03.03.2023 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 ( Bua 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/ Bua 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 Bua will ensure that the juvenile will not repeat the offence.

(ii) The revisionist/ Bua 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/ Bua 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 :- 29.8.2023

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