Citation : 2023 Latest Caselaw 18485 ALL
Judgement Date : 21 July, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Neutral Citation No. - 2023:AHC:145868 Court No. - 80 Case :- CRIMINAL REVISION No. - 2827 of 2022 Revisionist :- Mr. X Opposite Party :- State of U.P. and Another Counsel for Revisionist :- Sheetala Prasad Pandey,Deepak Kumar Tripathi Counsel for Opposite Party :- G.A.,Akhilesh Kumar Mishra Hon'ble Subhash Chandra Sharma,J.
List revised. None appeared on behalf of the opposite party even in the revised call.
Heard Sri Deepak Kumar Tripathi, learned counsel for the revisionist and A.G.A. for the State and perused the material on record.
The present criminal revision has been preferred by the revisionist through his natural guardian/mother 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 impugned judgment and order dated 23.06.2022 passed by Additional Session Judge/Special Judge (POCSO Act) Sant Kabir Nagar in Criminal Appeal No.28 of 2022 (Mithun Sahni vs. State of U.P.) as well as order dated 10.05.2022 passed by Juvenile Justice Board, Sant Kabir Nagar in Case No.37 of 2022 arising out of Case Crime No.10 of 2022, under Sections 363, 366, 376 I.P.C. & 5/6 POCSO Act, Police Station Bakhira, District Sant Kabir Nagar and also prays to release the revisionist/delinquent on bail in the aforesaid case.
It is submitted that in this case the delinquent/applicant was aged about 16 years, 6 months at the time of alleged incident. Further submitted that the victim was also aged about 14 years and was in relation with the delinquent for a period of more than one year. There was conversation between both of them on mobile phone which was also known to her mother and she forbade her to make conversation with the delinquent. It is further submitted that physical relations were also established between both of them and she went with him from Khliladbad to Lucknow where they stayed for two days and wandered here and there. It shows that she was volunteer and no any force or violence was used by the delinquent in taking away the victim. She also expressed that she loved the delinquent. The report submitted by the D.P.O. is also not adverse for the present delinquent even though the juvenility of the delinquent was not considered either by the J.J. Board or by the appellate court and also the provisions as contained u/s 12 of the aforesaid Act were not considered by the courts below while passing the aforesaid orders. The delinquent is in Juvenile Care Home since 23.03.2022 and his psychology is being affected adversely, therefore, requested to set aside the orders passed by the J.J. Board as well as appellate court and allow the present criminal revision as the orders passed by the courts below cannot be said to be in conformity with law.
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., perusal of record, the provisions as contained u/s 12 of Juvenile Justice Act, the report submitted by the District Probation Officer and the statement of the victim and the period present delinquent remained in jail, 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 10.05.2022 and the appellate court dated 23.06.2022 are, hereby, set aside and the present criminal revision is hereby, allowed.
It is directed that delinquent/applicant be released on bail in the aforesaid case on executing person bond by the revisionist (mother 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 natural guardian/mother 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 mother will ensure that the juvenile will not repeat the offence.
(ii) The natural guardian/mother 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 natural guardian/mother 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 :- 21.7.2023
Ashok Gupta
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!