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

Vikodar Singh @ Deepak ... vs State Of U.P. And Another
2023 Latest Caselaw 17603 ALL

Citation : 2023 Latest Caselaw 17603 ALL
Judgement Date : 17 July, 2023

Allahabad High Court
Vikodar Singh @ Deepak ... vs State Of U.P. And Another on 17 July, 2023
Bench: Subhash Chandra Sharma




HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 


?Neutral Citation No. - 2023:AHC:141563
 

 
Court No. - 80
 

 
Case :- CRIMINAL REVISION No. - 3467 of 2021
 

 
Revisionist :- Vikodar Singh @ Deepak Kumar(Minor)
 
Opposite Party :- State of U.P. and Another
 
Counsel for Revisionist :- Pankaj Kumar
 
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 02.08.2021 passed by learned Additional Sessions Judge (Rape Case & POCSO Act), Chitrakoot in Criminal Appeal No. 10 of 2021 as well as order dated 06.07.2021 passed by Juvenile Justice Board, Chitrakoot. Further prayed to release the revisionist on bail in Case No. 01 of 2021 under Section 376D, 504, 506 I.P.C. and 4 POCSO Act, Police Station Pahari, District Chitrakoot.

It is submitted by learned counsel for the revisionist that in this case the delinquent was aged about 17 years at the time of alleged incident. It is further submitted that the allegation of rape was made in F.I.R. but no any external or internal injury was found on the person of the victim to suggest that sexual assault was made with her. There is nothing on record to support the allegation of rape with the victim but on account of village rivalry he was implicated in this case. 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 16.12.2020 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, the time delinquent remained in Child Care Home, 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 06.07.2021 and the appellate court dated 02.08.2021 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 :- 17.7.2023

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 : IJJ

 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter