Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Juvenile -X vs State Of Up And 4 Others
2025 Latest Caselaw 9767 ALL

Citation : 2025 Latest Caselaw 9767 ALL
Judgement Date : 28 April, 2025

Allahabad High Court

Juvenile -X vs State Of Up And 4 Others on 28 April, 2025

Author: Sanjay Kumar Singh
Bench: Sanjay Kumar Singh




HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 


?Neutral Citation No. - 2025:AHC:64992
 
Court No. - 78
 

 
Case :- CRIMINAL REVISION No. - 280 of 2024
 

 
Revisionist :- Juvenile -X
 
Opposite Party :- State Of Up And 4 Others
 
Counsel for Revisionist :- Ajay Kumar Giri,Subhash Singh Yadav,Surendra Kumar
 
Counsel for Opposite Party :- Ajay Raj Yadav,Anand Prakash Yadav,Ankit,G.A.,Krishna Yadav
 

 
Hon'ble Sanjay Kumar Singh,J.
 

1. The present criminal revision under Section 102 of Juvenile Justice (Care and Protection of Children) Act, 2015 has been preferred against the judgment and order dated 08.12.2023 passed by learned Additional District and Session Judge/ Special Judge, POCSO Court/ Children Court, Ghazipur in Juvenile Criminal Appeal No. 77 of 2023 (Shubham Giri alias Suraj Giri Vs. State of U.P. and Others), and against order dated 10.08.2023 passed by Principal Magistrate, Juvenile Justice Board, Ghazipur in Case Crime No. 112 of 2023, under Section 377 of I.P.C. and Section 5M/6 POCSO Act, police station Mohammadabad, district Ghazipur, whereby the learned Juvenile Justice Board as well as learned appellate court refused the prayer of bail of accused-revisionist.

2. Heard learned counsel for the revisionist and learned Additional Government Advocate representing the State of U.P., learned counsel appearing on behalf of the complainant and perused the record.

3. As per the prosecution case, in brief, the complainant who is father of the victim got a first information report lodged on 04.06.2023 with regard to an incident which took place on 03.06.2023 for the alleged offence under Section 377 I.P.C. and Section 5M/6 POCSO Act against the revisionist with the allegations inter alia that on 03.06.2023 at about 10.30 P.M. his son went to see a wedding procession (barat). At that time, the revisionist called informant's son by saying that he would make him meet his brother. When he refused, the revisionist took his son in a bush at a deserted place and committed misdeed with him.

4. Learned counsel for the revisionist assailing the impugned orders submits that the revisionist was a juvenile on the date of the alleged incident dated 03.06.2023 and he has been declared juvenile vide order dated 07.08.2023 of Juvenile Justice Board treating the age of revisionist as 15 years, 05 months and 02 days on the date of alleged incident. The revisionist has remained confined in juvenile home since 06.06.2023.

5. As to the offence alleged, it is submitted that the revisionist has falsely been implicated in the case with ulterior motive. In this regard, it is further stated that proper investigation was not conducted by the police and thus the revisionist had wrongly been charged with the offence.

6. It is further being emphasized that the revisionist does not have any criminal antecedent to his credit. Lastly, it is submitted that there is no material on record for believing that the release of revisionist is likely to bring him into association with any known criminal or expose him to moral, psychological danger, therefore, aforesaid impugned orders are not sustainable and liable to be set aside and revisionist is entitled to be released on bail in view of Section 12 of Juvenile Justice (Care and Protection of Child) Act, 2015.

7. Learned Additional Government Advocate and learned counsel appearing on behalf of the complainant vehemently opposed the present revision. It has thus been submitted that merely because the revisionist is a juvenile it would not entitle him to bail without going into the gravity of the offence, the nature of the crime. It is also contended that the bail sought for has been rightly refused in view of Section 12(1) of Juvenile Justice (Care and Protection of Child) Act, 2015.

8. Having considered the arguments so advanced by learned counsel for the parties, it is true that a juvenile offender is not entitled as of right to be enlarged on bail, irrespective of any other fact or circumstance, however, it also cannot be denied that in view of specific and special legislative intent and intervention, refusal of bail in the case of a juvenile may be made only for specific reasons and circumstance. Otherwise, a general legislative presumption does appear to exist under the scheme of the Act that the welfare of alleged juvenile offender would be better served without he being confined for long duration. Here, the revisionist has remained in juvenile home since 06.06.2023 against the maximum sentence of three years in case of conviction.

9. 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 Section 12 of the Juvenile Justice (Care and Protection of Children) Act, 2015. Section 12 of the aforesaid Act lays down three contingencies in which bail could be refused to juvenile. They are:-

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

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

(3) that his release would defeat the ends of justice.

10. Gravity of the offence has not been mentioned as a ground for rejection of bail in Section 12 of the aforesaid Act. Though the prayer for bail of the revisionist has been opposed by learned counsel for the opposite parties, but could not demonstrate from the record that there existed any of the grounds on which bail application of a juvenile could be rejected keeping in view the provisions of Section 12 of the Juvenile Justice Act.

11. Considering the above, it appears that the findings recorded by the learned Court below are erroneous and cannot be sustained. The aforesaid impugned orders dated08.12.2023 and10.08.2023 are hereby set aside.

12. Accordingly, the present criminal revision is allowed.

13. Let the revisionistJuvenile-X, involved in the aforesaid case crime be released on bail on furnishing a personal bond of his father, namely, Awadhesh Giri who is his natural guardian with two sureties each in the like amount to the satisfaction of the court concerned with the following conditions:-

(i) The revisionist shall not tamper with the evidence or threaten the witnesses;

(ii) The revisionist through guardian shall file an undertaking to the effect that he shall not seek any adjournment on the date fixed for evidence when the witnesses are present in court. In case of default of this condition, it shall be open for the trial Court to treat it as abuse of liberty of bail and pass orders in accordance with law;

(iii) The revisionist through guardian shall remain present before the trial Court on each date fixed, either personally or through his counsel.

Order Date :- 28.4.2025

Kashifa

 

 

 
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