Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Xxx vs State Of Rajasthan (2025:Rj-Jd:28142)
2025 Latest Caselaw 1617 Raj

Citation : 2025 Latest Caselaw 1617 Raj
Judgement Date : 1 July, 2025

Rajasthan High Court - Jodhpur

Xxx vs State Of Rajasthan (2025:Rj-Jd:28142) on 1 July, 2025

Author: Manoj Kumar Garg
Bench: Manoj Kumar Garg
[2025:RJ-JD:28142]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
             S.B. Criminal Revision Petition No. 555/2025

X S/o Devji Damor, Aged About 16 Years, R/o Nai Patan, PS
Kalinjara, District Banswara. through Father Shri Devji Damor.
(Presently Kept At Observation Home, Juvenile Justice Board,
Banswara)
                                                                    ----Petitioner
                                    Versus
1.       State Of Rajasthan, Through Pp
2.       Tola Ram S/o Shankar Maida, R/o Chobiso Ka Padla, PS
         Sadar, District Banswara, Rajasthan.
                                                                 ----Respondents


For Petitioner(s)          :    Mr. Raghuveer Singh Bhati
For Respondent(s)          :    Mr. Vikram Singh Rajpurohit, PP



            HON'BLE MR. JUSTICE MANOJ KUMAR GARG

Order

01/07/2025

Heard learned counsel for the petitioner (juvenile- through

his natural guardian and Father Shri Devji Damor) as well as

learned Public Prosecutor.

The allegation against the petitioner is of offence under

Sections 137(2), 87, 127(4), 65(1) of BNS and under Section 3/4

of POCSO Act, 2012. The bail application filed by the petitioner

under Section 12 of the Juvenile Justice Act 2015 before learned

Principal Magistrate, Juvenile Justice Board, Banswara was

rejected vide order dated 29.03.2025. Being aggrieved by the said

order, an appeal was filed by the petitioner before the learned

Special Judge, Protection of Children from Sexual Offence Act,

2012, Banswara in Criminal Appeal No.19/2025 and the same has

[2025:RJ-JD:28142] (2 of 4) [CRLR-555/2025]

been dismissed by learned Appellate Court vide impugned order

dated 04.04.2025.

Being aggrieved of the orders dated 29.03.2025 and

04.04.2025 passed by the Courts below, the petitioner has

preferred this revision petition before this Court.

Learned counsel for the petitioner submits that the petitioner

is below 18 years of Age at the time of alleged incident occurred

and challan in this case has already been presented. Counsel

further submits that prosecutrix, in her statement recorded under

Section 161 Cr.P.C., did not make allegation of rape against the

present petitioner, however, in her statement, under Section 164

Cr.P.C., she levelled allegation of rape against the petitioner. It is

argued that learned Courts below have not appreciated the fact

that the petitioner is juvenile and entitled to get benefit of

provisions of the Act of 2015. Section 12 of the Act of 2015 clearly

provides that if the accused is juvenile, then he should be released

on bail, but learned Courts below fully ignored the provisions of

the Act of 2015. The petitioner has been detained in observation

home and no further detention of the petitioner is required for any

purpose. Learned counsel for the petitioner further submitted that

the gravity of the offence committed cannot be a ground to

decline bail to a juvenile.

On the other hand, learned Public Prosecutor defended the

impugned order passed by the Juvenile Justice Board in declining

the bail to the petitioner as also the judgment passed by the

Appellate Court upholding the order passed by the Juvenile Justice

Board.

[2025:RJ-JD:28142] (3 of 4) [CRLR-555/2025]

I have carefully considered the submissions made by the

learned counsel for the parties and also perused the provisions of

the Act of 2015.

The language of Section 12 of the Act of 2015 conveys the

intention of the Legislature to grant bail to the juvenile,

irrespective of nature or gravity of the offence, alleged to have

been committed by him and bail can be denied only in the case

where there appears reasonable grounds for believing that the

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 ends of justice.

In this context, I have also scanned through and perused the

orders passed by the courts below.

Having carefully examined provisions of the Juvenile Justice

Act vis-a-vis the orders passed by the courts below, I do not find

that any of the exceptional circumstances, to decline bail to a

juvenile, as indicated in Section 12 of the Act of 2015, is made

out.

In view of the aforesaid discussion, this revision petition is

allowed and the order dated 29.03.2025 passed by the learned

Principal Magistrate, Juvenile Justice Board, Banswara as well as

order dated 04.04.2025 passed by the learned Special Judge,

Protection of Children from Sexual Offence Act, 2012, Banswara

declining bail to the petitioner is hereby set aside.

It is ordered that the accused-petitioner X S/o Devji Damor

shall be released on bail in FIR No.64/2025 Police Station Sadar,

District Banswara upon furnishing a personal bond by his natural

guardian in the sum of Rs.1,00,000/- each along with a surety in

[2025:RJ-JD:28142] (4 of 4) [CRLR-555/2025]

the like amount to the satisfaction of learned Principal Magistrate,

Juvenile Justice Board, Banswara; with the stipulation that on all

subsequent dates of hearing, he shall appear before the said court

or any other court, during pendency of the investigation/trial in

the case and that his guardian shall look after the delinquent child

and secure him away from the company of known criminals.

(MANOJ KUMAR GARG),J 32-GKaviya/-

Powered by TCPDF (www.tcpdf.org)

 
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 : MAIMS

 
 
Latestlaws Newsletter