Citation : 2023 Latest Caselaw 8876 ALL
Judgement Date : 27 March, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH ?Court No. - 15 Case :- CRIMINAL REVISION No. - 212 of 2022 Revisionist :- Mukesh Rajpoot (Juvenile ) Thru. His Father Shyam Rajpoot Opposite Party :- State Of U.P. Thru. Prin. Secy. Home Deptt. Lko. And 3 Others Counsel for Revisionist :- Rajiva Dubey Counsel for Opposite Party :- G.A. Hon'ble Ajai Kumar Srivastava-I,J.
Heard learned counsel for the revisionist, learned A.G.A. for the State and perused the record.
The instant Criminal Revision is directed against the order dated 04.03.2022 passed by learned Additional Sessions Judge/Special Judge (POCSO)/Children Court, Court No.11, Lakhimpur Kheri vide Criminal Appeal No.10 of 2022 and also set aside impugned order dated 17.02.2022, passed by learned Juvenile Justice Board, Lakhimpur Kheri vide Bail Application No.8 of 2022 arising out of Case Crime No.1198 of 2021, under Sections 452, 376, 323, 354, 354 (ka) I.P.C. and 5 (m)/6 of Protection of Children from Sexual Offences Act, 2012, Police Station-Kotwali Sadar, District Lakhimpur Kheri and release the revisionist on bail in Crime No.1198 of 2021, under Sections 452, 376, 323, 354, 354 (ka) I.P.C. and 5 (m)/6 of Protection of Children from Sexual Offences Act, 2012, Police Station Kotwali Sadar, District Lakhimpur Kheri and give him under the care and custody of his father as well as natural guardian during the pendency of the case.
Vide order dated 16.03.2022 passed by a Co-ordinate Bench of this Court, notice was directed to be issued to the opposite party no.2. As per office report dated 25.05.2022, notice upon her has been served personally. However, none appeared on behalf of the opposite party no.2 when the matter was taken up for hearing.
It has been submitted by learned counsel for the revisionist that the revisionist is innocent who has falsely been implicated in the present case. His further submission is that initially a first information report came to be lodged by the mother of the victim against the revisionist under Sections 452, 354, 354 (ka) I.P.C. and 5 (m)/6 of Protection of Children from Sexual Offences Act, 2012. In the first information report, there was no allegation of rape against the present revisionist. It is also submitted by learned counsel for the revisionist that even during her statement recorded under Section 161 Cr.P.C., the victim did not level any allegation of rape against the present revisionist. Though, the victim, in her statement recorded under Section 164 Cr.P.C., has stated that the revisionist, on the date of alleged incident, mounted upon her, however, learned counsel for the revisionist has submitted that even it does not attract any ingredient to constitute the offence under Section 376 I.P.C.
He has drawn attention of this Court to the fact that the medical examination report of the victim does not corroborate the prosecution story. His further submission is that the admitted date of birth of juvenile is 02.07.2007. Reckoned, accordingly, his age, on the date of alleged incident, is 14 years, 4 months and 31 days only, which is a very tender age. His further submission is that the fact that his family members did not have controlled over him, is mentioned in the report of District Probation Officer without collecting any credible evidence in respect thereof.
He has further submitted that the revisionist hails from a family who has no criminal history. His further submission is that both the courts below have been swayed by the alleged seriousness of the offence, whereas for the purposes of enlarging the revisionist on bail under proviso to Section 12(1) of The Juvenile Justice (Care and Protection of Children) Act, 2015 (hereinafter referred to as Act of 2015) is significant, which has been overlooked by the court below, therefore, impugned judgment and orders are not sustainable in the eyes of law. He has further submitted that revisionist is confined in the Children Reformatory Home since 14.12.2021. The only three years institutional incarceration is permissible for a juvenile, under Section 18(1)(g) Act of 2015.
Per contra, learned A.G.A. has vehemently opposed by submitting that a prompt first information report came to be lodged under Sections 452, 354, 354 (ka) I.P.C. and Section 5(m)/6 of Protection of Children from Sexual Offences Act, 2012 against named revisionist. However, charge sheet has also been filed under Sections 452, 376, 323, 354, 354 (ka) I.P.C. and 5 (m)/6 of Protection of Children from Sexual Offences Act, 2012 against the present revisionist. His further submission is that the victim herself is of very tender age of about 10 years. However, he has been unable to dispute the other factual submissions including the fact that in the first information report, there was no allegation of rape against the present revisionist. The victim, in her statement recorded under Section 161 Cr.P.C., did not level any allegation of rape against the present revisionist.
The revisionist though a juvenile in conflict with law, is a budding criminal. He is involved in an offence which has serious adverse societal impact. His further submission is that upon his release, there is every likelihood that he will come into association with known criminals, that would lead to the revisionist facing physical, psychological and moral danger. It is, therefore, submitted by the learned A.G.A. that the revisionist's case falls under the disentitling contingencies postulated under the proviso to Section 12(1) of the Act of 2015. However, he could not dispute the fact that the social investigation report dated 24.01.2022 does not disclose existence of any disentitling facts.
This Court has keenly considered the rival submissions and perused the records.
The revisionist was declared a juvenile vide order dated 17.02.2022 passed by Juvenile Justice Board, Lakhimpur Kheri in the aforesaid case. The revisionist is aged about 14 years, 4 months and 31 days on the date of occurrence and this fact remains undisputed.
It is trite that the use of the word 'shall' in sub-section (1) of Section 12 of the Act of 2015 is of great significance. The use of the word 'shall' raises a presumption that the particular provision is imperative, but this prima facie inference may be rebutted by other considerations such as the object and scope of the enactment and the consequences flowing from such construction. The word 'shall' has been construed as ordinarily mandatory, but is sometimes not so interpreted if the context or intention otherwise demands.
Provisions of Section 12 of the Act of 2015 manifest that ordinarily, the Juvenile Justice Board is under obligation to release the juvenile on bail with or without surety. The juvenile shall not be released in certain circumstances as the latter part of the section also uses the word 'shall' imposing certain mandatory conditions prohibiting the release of the juvenile by the Juvenile Justice Board. If there are any reasonable grounds for believing; (a) that the release is likely to bring him into association with any known criminal; (b) that release is likely to expose him to moral, physical, or psychological danger and (c) that release of the juvenile is in conflict with law and would defeat the ends of justice.
From a bare reading of the provisions of Section 12 of the Act of 2015, it appears that the intention of the legislature is to grant bail to the juvenile irrespective of the nature or gravity of the offence alleged to have been committed by the juvenile, and bail can be declined only in such cases where there are reasonable grounds to believe that the release is likely to bring the juvenile into association of any known criminal or expose him to moral, physical, or psychological danger, or that his release would defeat the ends of justice. The gravity of the offence is not a relevant consideration for declining the bail to the juvenile. A juvenile can be denied the concession of bail if any of the three contingencies specified under Section 12(1) of the Act of 2015 is available. A similar view has been taken in cases of Manoj Singh v. State of Rajasthan reported in 2004 (2) RCC 995, Lal Chand v. State of Rajasthan reported in 2006 (1) RCC 167, Prakash v. State of Rajasthan reported in 2006 (2) RCR (Cri) 530, Udaibhan Singh @ Bablu Singh v. State of Rajasthan reported in 2005 (4) Crimes 649, Shiv Kumar @ Sadhu v. State of U.P. reported in 2010 (68) ACC 616 (LB) and Maroof v. State of U.P reported in 2015 (6) ADJ 203.
The term 'known criminal' has not been defined in "the Juvenile Justice Act" or Rules framed thereunder. It is a well-settled rule of interpretation that in the absence of any statutory definition of any term used in any particular statute the same must be assigned meaning as in commonly understood in the context of such statute as held by Supreme Court in Appasaheb v. State of Maharashtra reported in (2007) 9 SCC 721 in para 11 as under:
"11......It is well settled principle of interpretation of statute that if the Act is passed with reference to a particular trade, business or transaction and words are used which everybody conversant with that trade, business or transaction knows or understand to have a particular meaning in it, then the words are to be construed as having that particular meaning. [See: Union of India v. Garware Nylons Ltd., (1996) 10 SCC 413: AIR 1996 SC 3509 and Chemical and Fibers of India v. Union of India, (1997) 2 SCC 664: AIR 1997 SC 558]..."
In Nand Kishore (in JC) v. State reported in (2006) 4 RCR (Cri.) 754, Delhi High Court, while considering the first condition of proviso of Section 12 of the Act of 2015, observed that "as regards the first exception, before it can be invoked to deny bail to a juvenile there must be a reasonable ground for believing that his release is likely to bring him into association with any known criminal. The expression known criminal is not without significance when the liberty of a juvenile is sought to be curtailed by employing the exception, the exception must be construed strictly. Therefore, before this exception is invoked, the prosecution must identify the 'known criminal', and then the court must have reasonable grounds to believe that the juvenile if released would associate with this 'known criminal'. It cannot be generally observed that the release of the juvenile would bring him into association with criminals without identifying the criminals and without returning a prima facie finding with regard to the nexus between the juvenile and such criminal."
Similar view has been taken in Manmohan Singh v. State of Punja reported in (2004) 136 P & H 497, wherein, it was observed as under:
"7....The reasonable grounds for believing that his release is likely to bring into association with any known criminal or expose him to moral, physical or psychological danger or that his release would defeat the ends of justice, should be based upon some material/evidence available on the record. It is not a matter of subjective satisfaction but while declining bail to the juvenile on the said ground, there must be objective assessment of the reasonable grounds that the release of the juvenile is likely to bring him in association with any known criminal or expose him to moral, physical or psychological danger or that his release would defeat the ends of justice...
8. In Sanjay Kumar's case (supra) it has been held by the Allahabad High Court that every juvenile whatever offence he is charged with, shall be released on bail but he may, however, be refused bail if there appears reasonable ground for believing that the release is likely to bring him into association with the any known criminal or expose him to moral, physical or psychological danger or that his release would defeat the ends of justice and that the existence of such ground should not be mere guess work of court but it should be substantiated by some evidence on record."
Section 26 of the IPC defines the expression "Reason to believe". It means a person is said to have a "reason to believe" a thing, if he has sufficient cause to believe such thing but not otherwise. In view of Section 26 of I.P.C., if there is sufficient cause to believe, reason to believe exists. The expression "reason to believe" excludes a mere suspicion. The word 'believe' is very much a stronger word than 'suspect'.
Section 13(1)(ii) of the Act of 2015 provides that the Probation Officer shall submit a social investigation report within two weeks from when a child is apprehended or brought to the Board, containing information regarding the antecedents and family background of the child and other material circumstances likely to be of assistance to the Board for making the inquiry. The "social investigation report" which has been defined in Rule 2(xvii) of The Juvenile Justice (Care and Protection of Children) Model Rules, 2016, means the report of a child containing detailed information pertaining to the circumstances of the child, the situation of the child on economic, social, psycho-social and other relevant factors, and the recommendation thereon. This report becomes important for the inquiry to be done by the Board while passing such orders in relation to such a child as it deems fit under Sections 17 and 18 of this Act. The purpose behind this provision is to enable the Juvenile Justice Board to get a glimpse of the social circumstances of the child before any order regarding bail or of any other nature is passed.
'Form-6' of The Juvenile Justice (Care and Protection of Children) Model Rules, 2016, contains a detailed proforma of the social investigation report. The report has three segments; the first segment requires the Probation Officer to give the data or information regarding the close relatives in the family, delinquency records of the family, social and economic status, ethical code of the family, attitude towards religion, the relationship amongst the family members, the relationship with the parents, living conditions, etc. Thereafter, the report requires the Probation Officer to provide the child's history regarding his mental condition, physical condition, habits, interests, personality traits, neighbourhood, neighbours' report, and school, employment, if any, friends, the child being subject to any form of abuse, circumstances of apprehension of the child, mental condition of the child. The most important part of the report is the third part i.e. the result of inquiry where the Probation Officer is required to inform the Board about the emotional factors, physical condition, intelligence, social and economic factors, suggestive cause of the problems, analysis of the case including reasons/contributing factors for the offence, opinion of experts consulted and recommendation regarding rehabilitation by the Probation Officer/Child Welfare Officer. It is incumbent upon the Juvenile Justice Board to take into consideration the social investigation report and make an objective assessment on the reasonable grounds for rejecting the bail application of the juvenile.
Section 3 of the Act of 2015 provides that the Central Government, the State Government, the Board, and other agencies, as the case may be, while implementing the provisions of the Act, shall be guided by the fundamental principles of care and protection of children. Some of the principles are as under:
"(i) Principle of presumption of innocence: Any child shall be presumed to be an innocent of any mala-fide or criminal intent up to the age of eighteen years.
(ii) Principle of dignity and worth: All human being shall be treated with equal dignity and rights.
(iii) Principle of best interest: All decisions regarding the child shall be based on the primary consideration that they are in the best interest of the child and to help the child to develop full potential.
(iv) Principle of family responsibility: The primary responsibility of care, nurture and protection of the child shall be that of the biological family or adoptive or foster parents, as the case may be.
(v) Principle of non-stigmatising semantics; Adversarial or accusatory words are not to be used in the process pertaining to a child.
(vi) Principle of right to privacy and confidentiality: Every child shall have a right to protection of his privacy and confidentiality, by all means and through out the judicial process."
From the perusal of the F.I.R. and the overall facts and circumstances of the present case, it is revealed that the revisionist had no criminal history prior to the present case. His family members too have no criminal history. There is nothing on record to suggest that the case of the revisionist falls into any of the three disentiteling reasons postulated under the proviso to Section 12(1) of the Act of 2015.
A perusal of the impugned orders passed by the Juvenile Justice Board and court below show that the both courts below have been swayed by the fact that the nature of offence is heinous and therefore, they have concluded that the case of revisionist falls in the three disentitling exceptions postulated under under the proviso to Section 12(1) of the Act of 2015. This Court in the case of Shiv Kumar alias Sadhu vs. State of U.P. reported in 2010 (68) ACC 616 (LB) has held that the gravity of the offence is not relevant consideration for refusing grant of bail to the juvenile. There is nothing on record which substantiates the aforesaid findings/conclusion of the courts below. The aforesaid finding of the courts below is thus, based on surmises and conjunctures only. Therefore, the impugned orders 04.03.2022 & 17.02.2022 deserve to be set aside.
In view of the overall facts and circumstances of the case and the mandate of the proviso to Section 12(1) of the Act of 2015, this Court is of the considered opinion that there is nothing on record on the basis of which it can be inferred that the revisionist's case is one that falls into any of three exceptions postulated under the proviso to Section 12(1) of the Act of 2015. Therefore, while passing the impugned orders dated 04.03.2022 & 17.02.2022, the Courts below have acted with material irregularity.
The instant revision, thus, deserves to succeed for the reasons mentioned hereinabove.
In the result, the instant criminal revision succeeds and is allowed. The impugned order dated 04.03.2022 passed by learned Additional Sessions Judge/Special Judge (POCSO)/Children Court, Court No.11, Lakhimpur Kheri vide Criminal Appeal No.10 of 2022 as well as order dated 17.02.2022, passed by learned Juvenile Justice Board, Lakhimpur Kheri vide Bail Application No.8 of 2022 arising out of Case Crime No.1198 of 2021, under Sections 452, 376, 323, 354, 354 (ka) I.P.C. and 5 (m)/6 of Protection of Children from Sexual Offences Act, 2012, Police Station-Kotwali Sadar, District Lakhimpur Kheri, are hereby, set aside and reversed. The bail application of the revisionist stands allowed.
Let the revisionist, Mukesh Rajpoot through his natural guardian/father be released on bail in the aforesaid case upon his natural guardian/father furnishing a personal bond with two solvent sureties of his relatives each in the like amount to the satisfaction of the Juvenile Justice Board, Lakhimpur Kheri subject to the following conditions:
(i) that the natural guardian/father will furnish an undertaking that upon release on bail, the juvenile will not be permitted to come 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 revisionist and his natural guardian/father will report to the District Probation Officer on the first Monday of every calendar month, commencing with the first Monday of April, 2023 and if during any calendar month the first Monday falls on a holiday, then on the following working day.
(iii) The District Probation Officer will keep strict vigil on the activities of the revisionist and regularly draw up his social investigation report, that would be submitted to the Juvenile Justice Board, Lakhimpur Kheri on such periodical basis as the Juvenile Justice Board may determine.
Order Date :- 27.3.2023
Mahesh
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!