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

Xyz vs State Of Chhattisgarh
2025 Latest Caselaw 3908 Chatt

Citation : 2025 Latest Caselaw 3908 Chatt
Judgement Date : 24 April, 2025

Chattisgarh High Court

Xyz vs State Of Chhattisgarh on 24 April, 2025

                                    1




                                                  2025:CGHC:18672
                                                              NAFR

         HIGH COURT OF CHHATTISGARH AT BILASPUR

                    ORDER RESERVED ON 21.02.2025
                ORDER DELIVERED ON 24.04.2025

                           CRR No. 141 of 2025


1 - Xyz Nil
                                                   ... Applicant (s)


                                 versus

1 - State Of Chhattisgarh Through- District Magistrate, Bemetara,
District- Bemetara, C.G.
                                                  ... Respondent(s)
For Petitioner(s)          :   Shri Hemant Gupta, Advocate
For Respondent(s)          :   Ms. Laxmeen Kashyap,PL


               (Hon'ble Shri Justice Arvind Kumar Verma )

                               C A V Order

The present revision has been preferred under Section 102 of

Juvenile Justice (Care and Protection of Children) Act, 2015 (in short

'the Act 2015') read with Sections 438 CrPC and Section 442 of the

Bhartiya Nagrik Suraksha Sanhita, 2023 against the order dated

10.12.2024 passed in Criminal Appeal No.91/2024 by the First

Additional Sessions Judge Bemetara (Children Court) whereby the

learned Additional Sessions Judge has dismissed the appeal arising

out of order dated 28.11.2024 passed in Crime No.151/2024 by the

Principle Judge, Juvenile Justice Board, Bemetara dismissing the bail

application of the present applicant.

2. This revision petition has been filed by the accused, who is

juvenile. The prosecution story, in brief, is that on the date of incident

ie. 18.06.2024, at about 3.00 am, four unknown persons committed

the murder of Mehtaru Jagat Singh with sharp edged weapon while

snatching the mobile and cash of Rs. 4500/- from Dujram and

assaulted Raghavendra Singh Jagat and thereafter fled away from the

spot. The incident was reported to the police station Nandghat and

Crime No. 151/2024 was registered against four persons including the

present revisionist for the offence punishable under Sections

341,394,397 and 302 IPC. The present applicant/juvenile in conflict

with law has been arrested and kept in the observation home. Since

the revisionist was involved in heinous offence, therefore, he was

produced before the Juvenile Justice Board for preliminary

assessment under Section 12 of J.J. Act, 2015. However, the same

was dismissed.

3. Learned counsel for the revisionist submits that the revisionist

is innocent and has been falsely implicated in the present case due to

ulterior motive. The revisionist was 17 years old at the time of the

incident. He submits that the charge sheet has been filed by the police

on 17.09.2024 and there are 42 witnesses in all. He submits that there

is every possibility that the trial may take long time for its conclusion

and therefore he may be granted bail. It is further submitted that the

finding recorded by the court below is against the social information

report and is based on surmises and conjectures. It has been further

submitted that there is no evidence to show that if the revisionist is

released on bail, his release 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. No such findings were recorded as to how he will come in

contact with known criminals and how he will be exposed to moral,

physical, or psychological danger, or that his release would defeat the

ends of justice.

4. It has been further submitted that the Juvenile Justice Board as

well as the trial Court have not appreciated the Social Information

Report of the Probation Officer in its right perspective and passed the

impugned judgment and order in a cursory manner without

considering the position of law and have declined bail to the

revisionist. The bare perusal of the impugned orders demonstrates

that the same has been passed on flimsy grounds, which have

occasioned a gross miscarriage of justice. The judgment and order

passed by the learned courts are illegal, contrary to law, and is based

on the erroneous assumption of facts and law.

5. Per contra, learned State counsel supports the impugned

judgment and order passed by the trial Court as well as the Juvenile

Justice Board and contended that the revisionist has committed a

heinous crime. Considering the gravity of the offence, the present

criminal revision is liable to be dismissed.

6. I have heard learned counsel both the parties and perused the

material available on record.

7. The bail application under Section 12 of "JJ Act, 2015" has

been rejected by the Juvenile Justice Board vide order dated

28.11.2024 observing that there appears a reasonable ground for

believing that the guardian of the juvenile has no effective control over

the revisionist and there is a possibility of re-occurrence of the offence

after his release. Furthermore, he has committed the heinous offence

and indulged in this activity due to lack of discipline. The appellate

court has also affirmed the order passed by the Juvenile Justice

Board. The appellate court without considering the social information

report of the Probation Officer in its right perspective as well as

without returning to any finding on the three exceptions declined the

bail to the revisionist and rejected the appeal after observing that the

parents of the juvenile are unable to keep the juvenile under control.

There is a lack of availability of a consultant and if the juvenile is

released on bail, he is likely to go into association with known

criminals.

8. To examine the validity of the impugned order, it is useful to

note the relevant provisions of the Act as well as the case laws

relating to the subject.

9. On perusal of the record, it demonstrates that the juvenile in

conflict with law has left his studies and was in association of bad

company, his brother had also remained in observation home in a

theft case. There is no denial of the fact that the provisions of Juvenile

Justice (Care and Protection) Act would allow the juvenile offenders to

be tried as adults only after the Board along with psychologists,

psycho-social workers or others has assessed them on certain factors

such as the juvenile's capability to commit a murder circumstances in

which the murder was committed, and an offender's ability to

understand the consequences of an offence. It is the responsibility of

the learned Juvenile Justice Board to complete the assessment within

three months and after this they may transfer the juvenile offender to

the Children's Court if he committed the offence with knowledge of the

consequence of the offence. The Juvenile Board has dismissed the

application considering the fact that the appellant may repeat the

crime in future in association with the bad company. Thereafter

considering the above facts, the learned Sessions Judge, after

cumulative study of the surrounding facts and circumstances of the

case as well as the social investigation report, had found that there

are reasonable grounds available against the juvenile in conflict with

law and there was likelihood that his release may bring him into

association with any known criminal or expose him to moral,physical

or psychological danger or the person's release would defeat the ends

of justice. Therefore, the learned trial court dismissed the appeal.

10. It is a settled position of law that the use of the word 'shall' in

sub-section (1) of Section 12 of "JJ Act, 2015" is of great significance.

The use of the word 'shall' raises a presumption that the particular

provision is imperative, but this prima facie inference may be rebutted

by other considerations such as the object and scope of the

enactment and the consequences flowing from such construction. The

word 'shall' has been construed as ordinarily mandatory, but is

sometimes not so interpreted if the context or intention otherwise

demands.

11. Provisions of Section 12 of "JJ Act, 2015" manifest that

ordinarily, the Juvenile Justice Board is under obligation to release the

juvenile on bail with or without surety. The juvenile shall not be

released in certain circumstances as the latter part of the section also

uses the word 'shall' imposing certain mandatory conditions

prohibiting the release of the juvenile by the Juvenile Justice Board. If

there are any reasonable grounds for believing; (a) that the release is

likely to bring him into association with any known criminal; (b) that

release is likely to expose him to moral, physical, or psychological

danger and (c) that release of the juvenile is in conflict with law and

would defeat the ends of justice. he gravity of the offence is not a

relevant consideration for declining the bail to the juvenile. A juvenile

can be denied the concession of bail if any of the three contingencies

specified under Section 12(1) of "JJ Act, 2015" is available.

12. The term 'known criminal' has not been defined in "the Juvenile

Justice Act" or Rules framed thereunder. It is a well-settled rule of

interpretation that in the absence of any statutory definition of any

term used in any particular statute the same must be assigned

meaning as is commonly understood in the context of such statute as

held by Supreme Court in Appasaheb Vs. State of Maharashtra,

(2007) 9 SCC 721 in para 11 as under:

(SCC p. 726 para 11) "11......It is well settled principle of interpretation of statute that if the Act is passed with reference to a particular trade, business or transaction and words are used which everybody conversant with that trade,

business or transaction knows or understand to have a particular meaning in it, then the words are to be construed as having that particular meaning. [See: Union of India V. Garware Nylons Ltd., (1996) 10 SCC 413: AIR 1996 SC 3509 and Chemical and Fibers of India v. Union of India, (1997) 2 SCC 664: AIR 1997 SC 558]..."

13. In the proviso of Section 12 of Juvenile Justice Act, observed

that "as regards the first exception, before it can be invoked to deny

bail to a juvenile there must be a reasonable ground for believing that

his release is likely to bring him into association with any known

criminal. The expression known criminal is not without significance

when the liberty of a juvenile is sought to be curtailed by employing

the exception, the exception must be construed strictly. Therefore,

before this exception is invoked, the prosecution must identify the

'known criminal', and then the court must have reasonable grounds to

believe that the juvenile if released would associate with this 'known

criminal'. It cannot be generally observed that the release of the

juvenile would bring him into association with criminals without

identifying the criminals and without returning a prima facie finding

with regard to the nexus between the juvenile and such criminal."

14. The age of applicant has been found above 16 years and below

18 years on the date of incident. On perusal of the records and the

social investigation report, it appears that the juvenile in conflict with

law had left his studies and was in association of bad company and

his brother had also remained in the observation home in a case of

robbery. Therefore, it cannot be denied that the provisions of

Juvenile Justice (Care and Protection) Act would allow the juvenile

offenders to be tried as adults only after the learned Board along with

psychologists, psycho-social workers or others has assessed them on

certain factors such as the juvenile's capability to commit a murder,

circumstances in which the murder was committed, and an offender's

ability to understand the consequences of an offence. The Juvenile

Justice Board has dismissed the application considering the fact that

the appellant may repeat the crime in future in association with the

bad company. The trial court by the impugned order dated

10.12.2024, dismissed the appeal, holding that the Juvenile Justice

Board had followed due process and relied on the Preliminary

Assessment Report, Social Investigation Report, and Physical-Mental

Drug Assessment Report before concluding that Child in Conflict with

Law should not be tried as an adult and has upheld the bail order,

finding no procedural irregularity.

15. On perusal of the impugned order, it reveals that the learned

ASJ confined its review to assessing procedural and jurisdictional

correctness, finding that the Juvenile Board had acted within its

authority and in accordance with the law. The learned ASJ affirmed

the Board's determination that CCL lacked the requisite mental and

physical capacity to be tried as an adult, based on expert

assessments and background reports, and upheld the grant of bail,

noting the prosecution's failure to establish any statutory exceptions

under Section 12. No material irregularity, jurisdictional error, or

miscarriage of justice is evident, and the applicant's disagreement

with the conclusions does not render the order perverse or

unsustainable."

16. On the issue of bail, the Court reiterated that Section 12 of the

JJ Act mandates the grant of bail to juveniles unless their release

would bring them into association with criminals, expose them to

danger, or defeat the ends of justice. The court found that neither

Juvenile Board nor the Additional Sessions Judge had any material

before them suggesting that CCL's release would lead to such

consequences. The mere seriousness of the offence was not

sufficient to deny bail. The court cited precedent reaffirming the

principle that bail for juveniles is the norm and that exceptions must

be substantiated with evidence. The Court also addressed the

juvenile's claim of violation of natural justice, arguing that the

complainant had no absolute right to be heard in bail proceedings

under the JJ Act. It held that the legislative scheme prioritizes

rehabilitation over retribution and that the Board's decision-making

process did not warrant interference.

17. There is no jurisdictional error, procedural irregularity, or legal

infirmity in the impugned order. The trial court after considering the

facts and circumstances of the present case as also the social

investigation report, which reflects that there are reasonable grounds

had dismissed the appeal. The manner in which the incident of murder

has been committed, in itself reveals that the murder of deceased has

been committed by the accused persons wherein role of the applicant

is well established.

18. In the facts and circumstances of the instance case, as far as

the challenge to the impugned orders in the present revision is

concerned, I do not find any good ground to interfere with the

impugned orders, which are wholly impeccable. In view of the

aforesaid discussions, this Court is of the considered view that no

legal or factual error has been committed by the Courts below in

passing the impugned order.

19. Resultantly, this revision is found sans merit, fails and is hereby

dismissed.

Sd/-

(Arvind Kumar Verma) Judge

SUGUNA by SUGUNA DUBEY DUBEY Date: 2025.04.25 10:35:24 +0530

 
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