Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Subham Yadav Thru. His Mother Shiv ... vs State Of U.P. Thru. Prin. Secy. Deptt. Of ...
2024 Latest Caselaw 16871 ALL

Citation : 2024 Latest Caselaw 16871 ALL
Judgement Date : 13 May, 2024

Allahabad High Court

Subham Yadav Thru. His Mother Shiv ... vs State Of U.P. Thru. Prin. Secy. Deptt. Of ... on 13 May, 2024

Author: Karunesh Singh Pawar

Bench: Karunesh Singh Pawar





HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH
 
 


?Neutral Citation No. - 2024:AHC-LKO:36707
 
Court No. - 15
 

 
Case :- CRIMINAL REVISION No. - 279 of 2023
 

 
Revisionist :- Subham Yadav Thru. His Mother Shiv Kumari
 
Opposite Party :- State Of U.P. Thru. Prin. Secy. Deptt. Of Home, Lko. And Another
 
Counsel for Revisionist :- Dharmesh Kumar Dwivedi,Alok Kirti Mishra,Amit Chaudhary
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Karunesh Singh Pawar,J.
 

Heard learned counsel for the revisionist, learned A.G.A. for the State-respondent No.1.

Notices to respondent No.2 are served however, none appears on his behalf.

The present criminal revision has been filed to quash the judgment and order dated 08.08.2022 passed by the Juvenile Justice Board, Sultanpur and order dated 21.09.2022 passed by Additional Session Judge/Exclusive POCSO, Court No.12, Sultanpur in Criminal Appeal Juvenile No.75 of 2022.

Learned counsel for the revisionist submits that the inquest and post mortem report do not suggest or show any sign of injury on the body of the deceased which reveal that deceased was beaten by sticks that makes the statement of eye witness Priyansh Singh doubtful. Priyansh Singh who is the sole witness in the alleged incident has alleged the complicity of the revisionist is an interested witness and his statement falsified with the post mortem report and then inquest report. He has not seen the incident and learned appellate court while relying on his statement, dismissed the appeal although it has recorded a finding that there is no likelihood of the juvenile coming into association with anyknown criminal or expose him to moral, physical or psychological danger or that his release would defeat the ends of justice'. Likewise, the judgment of Juvenile Justice Board which rejected the bail application has relied on the D.P.O. report which is vague and self contradictory. Revisionist was juvenile aged about 17 years, 1 month at the time of incident has no criminal history. The revisionist is in jail since 15.04.2022. Unknown persons have killed the deceased, alleged eye witness has not seen the incident and there is no mark of any injury which show the use of stick.

Learned A.G.A. vehemently opposed the present criminal revision. It is submitted, the incident reported is true and it is wrong to say that the allegations made against the applicant are false, and motivated. Also, reliance has been placed on the findings recorded in the bail rejection orders to submit that the instant revision may be dismissed.

It is not in dispute that the applicant is a juvenile and is entitled to the benefits of the provisions of the Act. Under Section 12 of the Act, the prayer for bail of a juvenile may be rejected 'if there appear reasonable grounds for believing that the release of the juvenile is likely to bring him 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'.

The court has to see whether the opinion of the learned appellate Court as well as Juvenile Justice Board recorded in the impugned judgment and orders are in consonance with the provision of the Act. Section 12 of the Act lays down three contingencies in which bail may be refused to a juvenile offender. These are:-

(i) if the release is likely to bring him into association with any known criminal, or

(ii) expose him to moral, physical or psychological danger, or

(iii) that his release would defeat the ends of justice?

Gravity of the offence has not been mentioned as a ground to reject the bail. It is not a relevant factor while considering to grant bail to the juvenile. It has been so held by this Court in Shiv Kumar alias Sadhu Vs. State of U.P. 2010 (68) ACC 616(LB). It has been consistently followed in subsequent decisions of this court.

Thus, it remains largely undisputed that the applicant - was a juvenile on the date of occurrence; does not appear to be prone to criminal proclivity or criminal psychology, in light of the observations of the D.P.O; does not have a criminal history; has been in confinement for an unduly long period of time. Even otherwise, there does not appear to exist any factor or circumstance mentioned in section 12 of the Act as may dis-entitle the revisionist to grant of bail, at this stage. Therevisionist undertakes to address the statutory concerns expressed in section 12 of the Act, as to the safety and well being of therevisionist, upon his release.

Having considered the submission made by the parties and taking into consideration the impugned judgment and order and the report of the District Probation Officer as also the legal proposition in reference to Section 12 as also Section 3(i)(iv)(v) and (xiv) of the Juvenile Justice (Care and Protection of Children) Act, 2015, I am of the considered view that the learned lower court has committed material irregularity in arriving at the conclusion that the release of the revisionist on bail will defeat the ends of justice and there is possibility that the revisionist may fall in danger physically, morally and psychologically, if released on bail.

In view of the observations made above, the present criminal revision is allowed. The judgment and order dated08.08.2022 passed by the Juvenile Justice Board, Sultanpur and order dated 21.09.2022 passed by Additional Session Judge/Exclusive POCSO, Court No.12, Sultanpur in Criminal Appeal Juvenile No.75 of 2022, are set aside and the revisionist is directed to be released on bail on furnishing bail bond of Rs.10,000/- with two sureties of the like amount each to the satisfaction of Juvenile Justice Board, Sultanpur subject to the condition that parent of the revisionist will take care of his education and betterment and will not allow to indulge him in any criminal activity and will keep constant check on his activities. Both the sureties are directed to be close relatives of the revisionist juvenile.

Order Date :- 13.5.2024

Saurabh Yadav/-

 

 

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter