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

Juvenile (X) vs State Of U.P. And 3 Others
2023 Latest Caselaw 34894 ALL

Citation : 2023 Latest Caselaw 34894 ALL
Judgement Date : 13 December, 2023

Allahabad High Court

Juvenile (X) vs State Of U.P. And 3 Others on 13 December, 2023

Author: Subhash Chandra Sharma

Bench: Subhash Chandra Sharma





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 


?Neutral Citation No. - 2023:AHC:236005
 
Court No. - 80
 

 
Case :- CRIMINAL REVISION No. - 4135 of 2022
 

 
Revisionist :- Juvenile (X)
 
Opposite Party :- State Of U.P. And 3 Others
 
Counsel for Revisionist :- Atul Kumar Kushwaha,Suneel Kumar Mishra
 
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 26.08.2022 passed by learned Additional Sessions Judge/ Special Judge (POCSO Act), Shamli in Criminal Appeal No. 29 of 2022 as well as order dated 28.07.2022 passed by Juvenile Justice Board, Shamli. Further prayed to release the revisionist on bail in Case Crime No. 170 of 2022 under Sections 328, 376, 506 I.P.C. and Section 3/4 of POCSO Act, Police Station Kotwali, District Shamli.

It is submitted by learned counsel for the revisionist that in this case the delinquent was aged about 17 at the time of alleged incident and there was friendship between both of them. It is also submitted that the victim was taken to the doctor for medical examination where she stated clearly that their was friendship between the revisionist and the victim for a period of one year prior to the alleged incident. It shows that she was willy and consensus but when the matter came into the knowledge of her mother present F.I.R. was lodged. During medical examination no any external injury was found on the person of the victim to show that force or violence was used by the revisionist against her. It is also submitted that there is allegation of using some intoxication but there is nothing on record to show that she was intoxicated by the revisionist and then physical relations were established with her. It is further submitted that the trial is also not possible to be concluded in near future. 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 languishing in Child Care Home since 25.04.2022 i.e. about one year and ten months 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 28.07.2022 and the appellate court dated 26.08.2022 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 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 :- 13.12.2023

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