Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

X (Juvenile ) vs State Of U.P. And Another
2023 Latest Caselaw 18081 ALL

Citation : 2023 Latest Caselaw 18081 ALL
Judgement Date : 19 July, 2023

Allahabad High Court
X (Juvenile ) vs State Of U.P. And Another on 19 July, 2023
Bench: Subhash Chandra Sharma




HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 


?Neutral Citation No. - 2023:AHC:144645
 
Court No. - 80
 

 
Case :- CRIMINAL REVISION No. - 515 of 2023
 

 
Revisionist :- X (Juvenile )
 
Opposite Party :- State of U.P. and Another
 
Counsel for Revisionist :- Anup Kumar Srivastava
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Subhash Chandra Sharma,J.

Heard learned counsel for revisionist as well as learned A.G.A. for State and perused the record.

The present criminal revision has been preferred by the revisionist through his father 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 judgment and order dated 21.2.2022 passed by learned Session Judge/Special Judge ( Gangster Act) Gorakhpur in Crl. Appeal No.11 of 2022 as well as order dated 7.01.2021 passed by Pradhan Magistrate, Juvenile Justice Board, Gorakhpur. Further prayed to stay the operation of the aforesaid orders and to release the revisionist on bail in Case Crime No.880 of 2020, under Sections 3(1)U.P Gangster Act, Police Station Pipraich, District Gorakhpur.

It is submitted by learned counsel for the revisionist that in this case the delinquent was aged about 16 years eight months and seventeen days at the time of alleged incident and is languishing in Child Care Home since 28.07.2020.The case under U.P. Gangster Act was registered with other co-accused persons on the basis of single case as Crime No. 633 of 2020, under sections 364-A, 302, 201, 120-B, 34, 420, 467, 468, 471 I.P.C, Police Station Pipraich, District Gorakhpur. It is also submitted that the delinquent had already been granted bail in the aforesaid case by co-ordinate Bench of this Court in Crl. Revision No.1144 of 2021 by order dated 12.5.2022.

There is nothing adverse to the present delinquent in the report as submitted by the District Probation Officer. The provisions as contained under Section 12 of the Juvenile Justice Act had not been considered by the Juvenile Justice Board as well as appellate court. The delinquent is in Juvenile Care Home since 28.7.2020 and his psychology is being affected adversely, therefore, requested to set aside the order passed by the J.J. Board as well as appellate court and allow the criminal revision.

Learned A.G.A. for the State opposed the prayer as aforesaid.

Considering the facts and circumstances of the case, submissions made by learned counsel for the revisionist as well as learned A.G.A., perusal of record, the provisions as contained u/s 12 Juvenile Justice Act and report submitted by the D.P.O. it appears that J.J. 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 Principal Juvenile Justice Board dated 7.01.2021 and the appellate court dated 21.2.2022 are, hereby, set aside and present Criminal Revision is hereby, allowed.

It is directed that delinquent/applicant be released on bail on executing personal 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 :- 19.7.2023

G.S

 

 

 
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