Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Juvenile X, Thru. Guardian His Father Y vs State Of U.P. Thru. Prin. Secy. Home Lko. ...
2025 Latest Caselaw 7360 ALL

Citation : 2025 Latest Caselaw 7360 ALL
Judgement Date : 28 May, 2025

Allahabad High Court

Juvenile X, Thru. Guardian His Father Y vs State Of U.P. Thru. Prin. Secy. Home Lko. ... on 28 May, 2025

Author: Alok Mathur
Bench: Alok Mathur




HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH
 
 


?Neutral Citation No. - 2025:AHC-LKO:32264
 
Court No. - 12
 

 
Case :- CRIMINAL REVISION No. - 1491 of 2024
 

 
Revisionist :- Juvenile X, Thru. Guardian His Father Y
 
Opposite Party :- State Of U.P. Thru. Prin. Secy. Home Lko. And 3 Others
 
Counsel for Revisionist :- Rajesh Kumar Awasthi
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Alok Mathur,J.
 

1. Heard Sri Rajesh Kumar Awasthi, learned counsel for the revisionist as well as learned Additional Government Advocate for opposite parties.

2. Present criminal revision under Section 102 of the Juvenile Justice (Care and Protection of Children) Act, 2015 has been filed against the judgment and order dated 16.11.2024, passed by the Special Judge (Children Court), Lakhimpur Kheri passed in Criminal Appeal No. 82 of 2024 - Vikas Kumar Vs. State of U.P. and Others thereby rejecting the criminal appeal preferred by the revisionist against order dated 05.10.2024, passed by the Juvenile Justice Board, Kheri in Case Crime No. 479 of 2024, under Sections 376(3), 504, 506 IPC and Section 3/4(2) of POCSO Act, Police Station - Kotwali Sadar, District - Lakhimpur Kheri thereby bail application of the revisionist has been rejected. In the present criminal revision both the orders have been assailed, and prayer for releasing the revisionist on bail has been made.

3. Learned counsel for the revisionist assailing the impugned orders has submitted that allegations against the revisionist are false and misconceived and he has been falsely implicated and convicted in the present case.

4. It is next submitted by learned counsel for the revisionist that in the first information report as well as in the statement of the prosecutrix recorded under Section 161 Cr.P.C. there were no allegation with regard to sexual assault, but it is only in the statement of the prosecutrix recorded under Section 164 Cr.P.C. that she has stated that she has been sexually assaulted by the revisionist.

5. It is further submitted by learned counsel for the revisionist that the allegations levelled against the revisionist are false and that the medical report does not indicate any injury on the body of the prosecutrix, accordingly it does not support the prosecution case. It is also urged that the revisionist is in custody since 18.07.2024 and has spent more than ten months in custody and does not have any criminal history. It is lastly submitted that no adverse material has been indicated against the revisionist in the report of District Probation Officer.

6. As to the offence alleged, it is submitted that the revisionist has been falsely 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. 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, the 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 Children) Act, 2015.

7. Learned Additional Government Advocate vehemently opposed the present revision. It has thus been submitted, 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 the Juvenile Justice (Care and Protection of Children) Act, 2015.

8. Heard learned counsel for the parties and perused the record.

9. 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 circumstances, 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 circumstances. 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 for last ten months.

10. This Court has also gone through the report of Juvenile Justice Board, where no adverse material has been recorded against the revisionist.

11. The Court has to see whether the opinion of the appellate Court as well as Juvenile Justice Board recorded in the impugned judgment and orders are in consonance with the provisions 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.

12. 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 party/State, 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.

13. Considering the above, it appears that the findings recorded by the learned appellate Court as well as Juvenile Justice Board are erroneous and cannot be sustained. The impugned orders dated 16.11.2024 and 05.10.2024 are hereby set aside. The revisionist has made out a case for his release on bail.

14. Accordingly, present criminal revision is allowed.

15. Let the revisionist "Juvenile X" involved inCase Crime No. 479 of 2024, under Sections 376(3), 504, 506 IPC and Section 3/4(2) of POCSO Act, Police Station - Kotwali Sadar, District - Lakhimpur Kheri, be released on bail on furnishing a personal bond of his "father Y", 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, threaten the witnesses or in any manner contact the prosecutrix during course of trial;

(ii) The revisionist though 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. In case of his absence, without sufficient cause, the trial Court may proceed against him under Section 229-A of the IPC.

Order Date :- 28.5.2025

A. Verma

(Alok Mathur, J.)

 

 

 
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