Citation : 2023 Latest Caselaw 17379 ALL
Judgement Date : 14 July, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Neutral Citation No. - 2023:AHC:140378 Court No. - 80 Case :- CRIMINAL REVISION No. - 4837 of 2022 Revisionist :- X- Juvenile Opposite Party :- State of U.P. and Another Counsel for Revisionist :- Krishna Mani Counsel for Opposite Party :- G.A.,Anand Kumar Hon'ble Subhash Chandra Sharma,J.
Rejoinder affidavit filed by learned counsel for the revisionist is taken on record.
Heard learned counsel for the revisionist, learned counsel for the opposite party 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 01.10.2022 passed by learned Children Court/ Special Judge (POCSO Act), Mirzapur in Criminal Appeal No. 60 of 2022 as well as order dated 12.09.2022 passed by Juvenile Justice Board, Mirzapur. Further prayed to release the revisionist on bail in Case Crime No. 100 of 2022 under Section 302, 504, 506 I.P.C. Police Station Ahraura, District Mirzapur.
It is submitted by learned counsel for the revisionist that in this case the delinquent was aged about 14 years 10 months and 24 days at the time of alleged incident and is in Child Care Home since 10.06.2022. It is further submitted that the role of delinquent has been assigned only to take the deceased with him for hearing Birha where the deceased was assaulted and his death was caused by co-accused Golu and Kaju out of which Golu was envious with the deceased because the deceased saw co-accused Golu while giving mobile phone to the sister of the deceased. It is further submitted that there is nothing on record to show that the present delinquent also caused injuries to the deceased with other co-accused persons. 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, therefore, requested to set aside orders passed by the J.J. Board as well as appellate court and allow the criminal revision.
Learned counsel for the opposite party as well as learned A.G.A. opposed the prayer as aforesaid.
Considering the facts and circumstances of the case, submission made by learned counsel for both the parties, 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 12.09.2022 and the appellate court dated 01.10.2022 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 :- 14.7.2023
Suraj Srivastav
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!