Citation : 2023 Latest Caselaw 25931 ALL
Judgement Date : 22 September, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Neutral Citation No. - 2023:AHC:184880 Court No. - 80 Case :- CRIMINAL REVISION No. - 5486 of 2022 Revisionist :- Minor X Opposite Party :- State Of U.P. And 3 Other Counsel for Revisionist :- Aqeel Ahmad,Rajesh Maurya Counsel for Opposite Party :- G.A.,Brijesh Kumar Yadav,Suneel Kumar Yadav Hon'ble Subhash Chandra Sharma,J.
Short counter affidavit filed by learned counsel for the opposite party is taken on record.
Heard learned counsel for the revisionist, learned counsel for the opposite party 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 25.11.2022 passed by learned Special Judge (POCSO Act), Azamgarh in Criminal Appeal No. 79 of 2022 as well as order dated 18.08.2022 passed by Juvenile Justice Board,Azamgarh. Further prayed to release the revisionist on bail in Case Crime No. 216 of 2022 under Section 376DB IPC and 5m/6 POCSO Act, Police Station Phoolpur, District Azamgarh.
It is submitted by learned counsel for the revisionist that in this case the delinquent was aged about 10 years at the time of alleged incident. It is further submitted that as per allegation in F.I.R. the revisionist and his elder brother took the victim aged about 6 years to their home and then show her mobile phone and also molested her. There is allegation of putting their private part in her mouth. When mother of the victim made complaint to the family of the revisionist there arise quarrel between the parties, as a result present F.I.R. was lodged. It is further submitted that medical examination of the victim was conducted promptly but no any injury was found either external or internal on the person of the victim child which shows that no molestation or rape was committed with her. Even in pathological report, nothing such was found as to suggest the commission of offence as alleged in F.I.R. 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 20.06.2022 i.e. more than one year 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 counsel for the opposite party as well as learned A.G.A. opposed the prayer as aforesaid. In this regard, the orders passed by the learned J.J. Board as well as learned appellate court cannot be said to be unlawful, therefore, he cannot be said to be entitled for bail and revision, being devoid of merit, is liable to be dismissed.
Considering the facts and circumstances of the case, submission made by learned counsel for both the parties as well as learned A.G.A. for the State, 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 18.08.2022 and the appellate court dated 25.11.2022 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 :- 22.9.2023
Suraj Srivastav
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!