Citation : 2023 Latest Caselaw 28325 ALL
Judgement Date : 12 October, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Neutral Citation No. - 2023:AHC:196842 Court No. - 80 Case :- CRIMINAL REVISION No. - 4532 of 2023 Revisionist :- X Juvenile Opposite Party :- State of U.P. and Another Counsel for Revisionist :- Pushpendra Singh,Deepak Kumar Yadav Counsel for Opposite Party :- G.A. Hon'ble Subhash Chandra Sharma,J.
Heard learned counsel for the revisionist and learned A.G.A. for the State and perused the material on 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 impugned judgment and order dated 18.07.2023 as well as order dated 18.08.2023 passed by learned Juvenile Justice Board, Bulandshahr and learned Additional District and Sessions Judge, Bulandshahr in Criminal Appeal No.108 of 2023 (Minor-X vs. State of U.P. and another) arising out of Case Crime No.0083 of 2023, under Sections 376 I.P.C., Police Station Agauta, District Bulandshahr 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 17 years and was juvenile at the time of alleged incident. As per allegation in F.I.R. rape was committed by the revisionist with the victim on 16.05.2023 but F.I.R. was lodged on 19.05.2023 after delay of three days by the father of the victim. Further submitted that during medical examination no any injury either external or internal was found on the person of the victim to suggest that rape was committed with her. There is no any material on record to show that revisionist committed rape with the victim as alleged in the F.I.R. Even in her statement recorded u/s 164 Cr.P.C. before the learned Magistrate, the victim did not disclose the name of the revisionist but stated clearly that she would identify the culprit after seeing him but no any identification parade was made to get the revisionist identified as the person committing rape with her. 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 21.05.2023 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, that no injury either external or internal was found to suggest commission of rape with the victim and the revisionist was identified by the victim, 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 18.07.2023 and the appellate court dated 18.08.2023 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 (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 natural guardian/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 natural guardian/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 natural guardian/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 :- 12.10.2023
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!