Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

X Minor vs State Of U.P. And 3 Others
2025 Latest Caselaw 11922 ALL

Citation : 2025 Latest Caselaw 11922 ALL
Judgement Date : 30 October, 2025

Allahabad High Court

X Minor vs State Of U.P. And 3 Others on 30 October, 2025





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 


Neutral Citation No. - 2025:AHC:190615
 

 
HIGH COURT OF JUDICATURE AT ALLAHABAD 
 
CRIMINAL REVISION No. - 5861 of 2025   
 
   X Minor    
 
  .....Revisionist(s)   
 
 Versus  
 
   State Of U.P. And 3 Others    
 
  .....Opposite Party(s)       
 
   
 
  
 
Counsel for Revisionist(s)   
 
:   
 
Nilesh Kumar Dubey, Rajesh Kumar Patel, Shashi Shekhar Maurya   
 
  
 
Counsel for Opposite Party(s)   
 
:   
 
G.A.   
 
     
 
 Court No. - 85
 
   
 
 HON'BLE JAI PRAKASH TIWARI, J.       

1. Counter affidavit filed today by learned AGA on behalf of the State. The same is taken on record.

2. Heard Sri Shashi Shekhar, learned counsel for the revisionist and learned A.G.A for the State.

3. The present criminal revision has been filed to quash the order dated 04.09.2025 passed by Additional Sessions Judge / Special Judge, POCSO Act, Court No.1, Gorakhpur in Juvenile Criminal Appeal No.147 of 2025 (X (Juvenile) Vs. State of U.P.) by which the appellate court affirmed the order passed by Juvenile Justice Board and rejected the Bail application arising out of Case Crime No.144/2025 under Sections:- 137(2), 87, 65(1) B.N.S. & 5L/6 POCSO Act Police Station Gulhariya, District Gorakhpur as well as order dated 04.0.2025, passed by Juvenile Justice Board, Gorakhpur.

4. Learned counsel for the revisionist submits:

(i) admittedly, the revisionist and the informant were juvenile on the date of alleged incident; he is in child protection home since 23.02.2025.

(ii) the revisionist has been falsely implicated;

(iii) there is no specific allegation has been made by the victim in her statements recorded under Sections 180 & 183 of B.N.S.S.;

(iv) the victim has also stated in her statement recorded under Sections 180 & 183 of B.N.S.S. that the victim and the revisionist were in love relationship;

(v) there is no criminal history of the revisionist;

(vi) there is no hope of early conclusion of the trial;

(vii) the revisionist has remained confined in the child observation home for an unduly long period of time;

(viii) none of the grounds contemplated under section 12 of the Juvenile Justice (Care and Protection of Children) Act, 2000 (hereinafter referred to as the Act) are available, to deny the bail to the revisionist.

(ix) therefore, the impugned orders have been assailed as erroneous and contrary to law.

5. Learned A.G.A. for the State 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 revisionist are false, and/are motivated. Also, reliance has been placed on the findings recorded in the revisionist rejection orders to submit that the instant revision may be dismissed.

6. It is not in dispute that the revisionist 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'.

7. 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?

8. Thus, it remains largely undisputed that the revisionist - was a juvenile on the date of occurrence; does not appear to be prone to criminal proclivity or criminal psychology; does not have a criminal history; has been in confinement for an unduly long period of time, in as much as the trial has not concluded within time frame contemplated by the Act. Even otherwise, there does not appear to exist any factor or circumstance mentioned in section 12 of the Act as may disentitle the revisionist to grant of bail, at this stage. The father of the revisionist undertakes to address the statutory concerns expressed in section 12 of the Act, as to the safety and well being of the revisionist, upon his release.

9. In view of the above, it appears that the findings recorded by the learned Court below are in conflict with the settled principle in law, for the purpose of grant of bail and are erroneous and contrary to the law laid down by this court. Consequently, those orders cannot be sustained. The impugned orders are hereby set aside.

10. In view of the observations made above, the present criminal revision is allowed.

11. Let the revisionist, X Minor through his legal guardian mother namely- Arti Devi, involved in the aforesaid case crime be released on bail, on his furnishing personal bond with two sureties each of 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. In case of his absence, without sufficient cause, the trial Court may proceed against him under Section 229-A of the Indian Penal Code.

12. Registrar (compliance) is directed to communicate the order to the Child Observation Home concerned within a week.

(Jai Prakash Tiwari,J.)

October 30, 2025

S.K.

 

 

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter