Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

V (Vishal) vs State Of Rajasthan
2026 Latest Caselaw 2601 Raj

Citation : 2026 Latest Caselaw 2601 Raj
Judgement Date : 17 February, 2026

[Cites 27, Cited by 0]

Rajasthan High Court - Jodhpur

V (Vishal) vs State Of Rajasthan on 17 February, 2026

Author: Farjand Ali
Bench: Farjand Ali
[2026:RJ-JD:8194]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                          JODHPUR
          S.B. Criminal Revision Petition No. 13/2026

V S/o Shri Dalla Ram, Aged About 18 Years, Resident Of rohicha
Khurd, Police Station Luni, Jodhpur Raj. Through Natural
Guardian Dalla Ram (Father). (Lodged In Child Welfare Home
Jodhpur)
                                                                       ----Petitioner
                                   Versus
1.       State Of Rajasthan, Through Pp
2.       P D/o Sh. Bhaka Ram, R/o Village Rohicha Khurd,police
         Station Luni, Jodhpur Raj.
                                                                    ----Respondents



For Petitioner(s)        :     Mr. Ravinder Kumar Singh
                               Mr. Rajpal Singh Rathore
For Respondent(s)        :     Ms. Manju Choudhary
                               Mr. N.S. Chandawat, Dy.G.A.
                               Mr. SriRam Choudhary, AGA


                HON'BLE MR. JUSTICE FARJAND ALI
                             Order

DATE OF CONCLUSION OF ARGUMENTS                                 :     11/02/2026
DATE ON WHICH ORDER IS RESERVED                                 :     11/02/2026
FULL ORDER OR OPERATIVE PART                                    :      Full Order
DATE OF PRONOUNCEMENT                                           :     17/02/2026


REPORTABLE

BY THE COURT:-

GRIEVANCE

1. The instant criminal revision petition has been instituted

under Section 102 of the Juvenile Justice (Care and Protection of

Children) Act, 2015 (hereinafter to be referred as "JJ Act"),

assailing the judgment dated 17.12.2025 passed in Criminal

Appeal No. 16/2025 by the learned Special Judge, POCSO Cases

No. 1, Jodhpur Metropolitan. By way of the impugned judgment,

(Uploaded on 18/02/2026 at 03:12:24 PM)

[2026:RJ-JD:8194] (2 of 38) [CRLR-13/2026]

the learned appellate Court has affirmed the orders of learned

Juvenile Justice Board, Jodhpur whereby it dismissed the default

bail plea raised by the deliquent in a matter arising out of offences

punishable under Sections 64(2)(m) and 308(2) of the Bharatiya

Nyaya Sanhita (hereinafter to be referred as "BNS"), as also

Sections 5(j)(ii)/6 and 5(l)/6 of The Protection of Children from

Sexual Offences (POCSO) Act, 2012 (hereinafter to be referred as

"POCSO Act"). The impugned orders dated 29.11.2025 and

08.12.2025 passed by the learned Juveline Justice Board, Jodhpur

were affirmed.

BRIEF FACTS OF THE CASE

2. The brief facts of the case, shorn of unnecessary details, are

that an FIR No. 193/2025 came to be registered at Police Station

Luni, Jodhpur, at the instance of respondent No. 2, alleging that

about three months prior to the lodging of the report, the present

petitioner "V", a child in conflict with law, along with co-accused

Rakesh, committed gang rape upon her and extended threats of

dire consequences.

2.1 It is further stated that upon medical examination conducted

on 19.08.2025, the prosecutrix was found to be pregnant of about

two months, whereafter the report was lodged. The petitioner was

apprehended on 28.08.2025 and has since been confined in the

Child Welfare Centre, Jodhpur. His first application under Section

12 of the JJ Act was rejected on 03.09.2025. Upon completion of

90 days from the date of apprehension, the petitioner preferred a

second application seeking statutory/default bail, which came to

(Uploaded on 18/02/2026 at 03:12:24 PM)

[2026:RJ-JD:8194] (3 of 38) [CRLR-13/2026]

be rejected by the Juvenile Justice Board on 29.11.2025 on the

premise that the charge-sheet had been filed on 21.11.2025

within the stipulated period. A subsequent application on merits

was also rejected on 08.12.2025. The appeal preferred

thereagainst was dismissed by the learned Special Judge, POCSO

Act No. 1, Jodhpur Metropolitan, vide judgment dated 17.12.2025.

2.2 It is the case of the petitioner that there exists a material

discrepancy between the charge-sheet initially made available and

the certified copy subsequently supplied, giving rise to a serious

doubt regarding the prosecution's conduct. Being aggrieved by the

order of learned Board and appellate judgment, the present

criminal revision petition has been preferred.

OBSERVATION OF THIS COURT

3. Heard learned counsel appearing on behalf of the parties and

perused the material available on record.

4. After perusing the record available on record, it is evident

that the present case pertains to a plea of statutory/default bail

raised at the instance of the delinquent before the learned

Juvenile Justice Board. It was contended that the delinquent was

taken into detention on 28.08.2025 and, in view of the mandate of

law, the investigation was required to be completed and the

charge-sheet must be filed within a period of ninety days. As per

the defence plea, no charge-sheet was filed within the stipulated

period. Upon expiry of ninety days, the delinquent moved an

application under Section 187 of the Bharatiya Nagarik Suraksha

Sanhita (hereinafter to be referred as "BNSS") seeking default bail

(Uploaded on 18/02/2026 at 03:12:24 PM)

[2026:RJ-JD:8194] (4 of 38) [CRLR-13/2026]

on the ninety-second day. However, vide order dated 29.11.2025,

the learned Juvenile Justice Board dismissed the application for

default bail on the premise that the charge-sheet had already

been filed on 21.11.2025 well within the prescribed period.

4.1. This Court has carefully and chronologically examined the

entire record, including the alleged charge-sheet dated

21.11.2025, the order-sheet dated 24.11.2025, the bail

proceedings dated 28.11.2025 and 29.11.2025, as well as the

subsequent orders passed by this Court on 30.01.2026 and

04.02.2026, and the explanations furnished on 02.02.2026 and

07.02.2026 respectively. For the sake of clarity and better

appreciation, the circumstances giving rise to the present doubt

are set out hereinbelow in chronological sequence, along with the

observations of this Court:-

(i) Registration of FIR and Facts of Custody

(a) An FIR No. 193/2025 was registered at Police Station Luni on

23.08.2025 for offences under Sections 308(2) and 64(2)(m) of

the BNS and Sections 5(i)(ii), 5(l) and 6 of the POCSO Act. The

accused is admittedly a juvenile aged 17 years and 8 months and

has remained in continuous custody since his apprehension.

(b) As per Section 187(2) of the BNSS, where investigation is

not completed within 90 days in cases punishable with

imprisonment of ten years or more, the accused acquires an

indefeasible statutory right to be released on bail upon expiry of

the prescribed period, provided he is prepared to furnish bail. In

the present case, 90 days from the date of his detention expired

(Uploaded on 18/02/2026 at 03:12:24 PM)

[2026:RJ-JD:8194] (5 of 38) [CRLR-13/2026]

on 21.11.2025. Upon expiry of the said period, the statutory right

to default bail stood accrued in favour of the juvenile.

(ii) Alleged Filing of Charge-Sheet on 21.11.2025

(a) It is the stand of the learned Magistrate that the charge-

sheet was filed on 21.11.2025. However, there is no

contemporaneous judicial order-sheet dated 21.11.2025 recording

such filing. No judicial noting of that date reflects that the charge-

sheet was taken on record. The only document subsequently

relied upon is an endorsement on the reverse of the charge-sheet

cover page, made by the learned Magistrate himself, stating that

the charge-sheet was presented on 21.11.2025. Significantly, this

endorsement is not that of any clerk or reader but is stated to be

of the Presiding Officer himself, which renders the circumstance

self-conflicting in the absence of a supporting order-sheet. In

criminal judicial proceedings, every action is required to be

reflected in the order-sheet. The absence of any order-sheet dated

21.11.2025 recording filing of the charge-sheet is the first

circumstance that casts serious doubt.

iii) Order-Sheet dated 24.11.2025

(a) An order-sheet dated 24.11.2025 has been placed on record,

which contains the following recital among other facts:-

"अधिवक्ता किशोर द्वारा पृथक से एक जमानत प्रार्थना-पत्र पेश किया, जिस पर

आदे श पृथक से लिखाया जाकर अस्वीकार कर खारिज किया गया। किशोर की

ओ.एच. अवधि 05.12.2025 तक बढ़ाई जाती है।"

(Uploaded on 18/02/2026 at 03:12:24 PM)

[2026:RJ-JD:8194] (6 of 38) [CRLR-13/2026]

(b) This recital states that Learned counsel for the juvenile

separately submitted a bail application, upon which a separate

order was passed and the same was rejected and dismissed. The

O.H. (Observation Home) period of the juvenile is extended till

05.12.2025. However, as per the admitted record, the bail

application was presented on 28.11.2025 and dismissed on

29.11.2025. Thus, a serious chronological inconsistency emerges,

how could an order-sheet dated 24.11.2025 record rejection of a

bail application and extension of custody till 05.12.2025 when the

bail application itself was presented only on 28.11.2025 and

rejected on 29.11.2025. A judicial order cannot precede the very

event which gives rise to it. The recording of filing and dismissal of

a bail application and its rejection in the order sheet of

24.11.2025, when such event happened on 29.11.2025, is wholly

incongruous with the judicial chronology. This circumstance

significantly strengthens the suspicion that the order-sheet dated

24.11.2025 is ante-dated.

(iv) Proceedings dated 28.11.2025

(a) On 28.11.2025, the bail application was presented. The

order-sheet of that date reveals that the learned Magistrate

directed the Public Prosecutor to call for the case diary from the

concerned police station. If, as claimed, the charge-sheet had

already been filed on 21.11.2025, there was no occasion to call for

the case diary on 28.11.2025 instead the file (charge-sheet), if

already received on 21.11.2025, should be directed to attach with

bail plea so as to complete the period. This action is inconsistent

(Uploaded on 18/02/2026 at 03:12:24 PM)

[2026:RJ-JD:8194] (7 of 38) [CRLR-13/2026]

with the assertion that the investigation had already culminated in

filing of the charge-sheet.

(v) Order dated 29.11.2025

(a) On 29.11.2025, the bail application was dismissed on the

ground that the charge-sheet had been filed on 21.11.2025. Thus,

the fact that the bail was dismissed on 29.11.2025 cannot be

written in the order sheet of 24.11.2025, because this fact never

existed till that date. It appears from the record that the order

purportedly dated 24.11.2025, which this Court is now confronted

with, finds no reference whatsoever in the subsequent detailed

order dated 29.11.2025 in which the default bail was rejected.

Had the proceedings of 24.11.2025 in fact taken place in the

manner now suggested, namely, that the charge-sheet was

presented, cognizance was taken by the Court itself, and a

detailed judicial order-sheet running into one full page was

recorded, then, in the ordinary and natural course of judicial

functioning, the said order would have found specific and

unequivocal mention in the subsequent order dated 29.11.2025.

More particularly, the order dated 29.11.2025, whereby the prayer

for default bail came to be dismissed, is founded precisely upon

the assertion that the charge-sheet had already been presented. If

that be so, it was incumbent upon the Court, while dismissing the

application for default bail, to expressly record that a detailed

order-sheet dated 24.11.2025 had already been drawn up

reflecting the presentation of the charge-sheet on 21.11.2025 and

passing an order taking of cognizance. However, there is not even

(Uploaded on 18/02/2026 at 03:12:24 PM)

[2026:RJ-JD:8194] (8 of 38) [CRLR-13/2026]

a whisper of reference to the alleged order dated 24.11.2025 in

the detailed order dated 29.11.2025. The silence of the record on

this material aspect assumes significance. Taking cognizance of an

offence is not a ministerial act to be performed by a clerk or

reader; it is a solemn judicial function to be discharged by the

Presiding Officer upon due application of mind. When such

cognizance is taken and a detailed judicial order is recorded, the

same necessarily becomes part of the continuum of judicial

proceedings and would ordinarily be adverted to in any

subsequent order dealing with the rights of the accused

particularly where the rejection of default bail hinges upon the

very factum of filing of the charge-sheet and taking of cognizance.

In these circumstances, the absence of any reference to the

alleged order dated 24.11.2025 in the detailed order dated

29.11.2025 lends credence to the prima facie inference that, till

29.11.2025, no such order-sheet dated 24.11.2025 was in

existence on the judicial record. This aspect, therefore, raises

serious concerns touching upon the integrity and continuity of the

judicial record, which cannot be lightly brushed aside.

(vi) Order dated 08.12.2025

(a) It is further borne out from the record that on 08.12.2025,

the Presiding Officer himself acknowledged that reference to

rejection of a bail application was wrongly incorporated in the

order-sheet dated 24.11.2025 mistakenly. However, this Court

finds itself unable to accept such explanation as a mere

typographical or clerical error. A typographical error, by its very

(Uploaded on 18/02/2026 at 03:12:24 PM)

[2026:RJ-JD:8194] (9 of 38) [CRLR-13/2026]

nature, is confined to mistakes in spelling, dates, figures, or

accidental slips of expression. It cannot extend to incorporation of

a substantive judicial fact which was not in existence on the date

of the order. The recording in the order-sheet dated 24.11.2025

that a bail application was presented and rejected by a separate

order is not a minor clerical slip, but a categorical recital of a

judicial event. Significantly, the record reflects that the petitioner

preferred the bail application only between 28.11.2025 and

29.11.2025. If that be so, the very mention of its presentation and

rejection in an order-sheet dated 24.11.2025 defies logic and

chronology. A judicial record cannot anticipate a future event, nor

can proceedings yet to occur find place in an earlier order-sheet.

This chronological impossibility strikes at the root of the

explanation sought to be offered. To describe such incorporation of

a non-existent and future judicial act as a "typographical error" is,

prima facie, wholly untenable. The matter is not of an inadvertent

mis-typing of a word or date; it concerns the recording of a

judicial proceeding which, on the face of the record, had not taken

place as on 24.11.2025. Further, by recalling the said order on

08.12.2025, the learned Magistrate has, prima facie, not dispelled

the doubt but rather fortified it. The recall order unmistakably

clarifies that the reference made on 24.11.2025 pertained to the

rejection of a bail application which came to be decided on

29.11.2025, and not to any prior bail application. This subsequent

clarification, instead of curing the defect, lends credence to the

apprehension that the earlier recording was not an innocent

(Uploaded on 18/02/2026 at 03:12:24 PM)

[2026:RJ-JD:8194] (10 of 38) [CRLR-13/2026]

mistake but a conscious insertion. Such an inconsistency disturbs

the conscience of this Court, for judicial orders are expected to

reflect accuracy, transparency, and fidelity to actual proceedings.

The integrity of the judicial record is sacrosanct, and any

unexplained deviation from chronological and factual correctness

cannot be lightly glossed over under the guise of clerical

inadvertence. In these circumstances, the explanation offered

does not inspire confidence and warrants serious consideration.

(vii) Order of this Court dated 30.01.2026 and Reply dated

02.02.2026

(a) Upon noticing these discrepancies, this Court vide order

dated 30.01.2026 specifically observed that there was no

endorsement on record reflecting filing of the charge-sheet on

21.11.2025, nor was there any judicial note evidencing such filing.

Clarification was sought, particularly as to why the case diary was

called on 28.11.2025 if the charge-sheet had already been

submitted on 21.11.2025. In reply dated 02.02.2026, the learned

Magistrate stated that the charge-sheet had been received on

21.11.2025 and that on 28.11.2025 the bail application was

presented. It was further stated that due to absence of clerical

staff, correct information could not be reflected. However, in this

detailed reply, there is no reference whatsoever to the order-sheet

dated 24.11.2025, though this Court had specifically asked

whether any judicial note or order-sheet existed showing filing of

charge-sheet on 21.11.2025. The omission of reference to such a

crucial order-sheet, if it indeed existed, materially deepens the

(Uploaded on 18/02/2026 at 03:12:24 PM)

[2026:RJ-JD:8194] (11 of 38) [CRLR-13/2026]

suspicion. In the entire reply forwarded by him to this Court, there

is not even a whisper regarding the existence of order-sheet dated

24.11.2025, containing the factum of submission of the charge-

sheet and the taking of cognizance was duly reported and

recorded in the proceedings. Despite a pointed query raised by

this Court in this regard, there is not even the slightest reference

or explanation pertaining to the same. This gives rise to a serious

and legitimate doubt regarding the veracity of the stand taken.

(viii) Order of this Court dated 04.02.2026 and Reply dated

07.02.2026

(a) Again, vide order dated 04.02.2026, this Court required

clarification whether there was any endorsement either on the

charge-sheet itself or on a separate order-sheet showing filing on

21.11.2025. In reply dated 07.02.2026, a copy of the reverse side

of the charge-sheet cover page bearing endorsement dated

21.11.2025 by the Presiding Judge himself was produced. Yet

again, there is no mention of the order-sheet dated 24.11.2025.

The consistent omission of the order-sheet dated 24.11.2025 in

both replies, despite specific queries, reinforces the apprehension

that the said order-sheet was not in existence at the relevant time

and appears to have been subsequently prepared.

(ix) Statement of the Prosecutrix recorded on 09.01.2026

(a) During the trial/inquiry before the Special Judge, POCSO Act,

on oath statement of the prosecutrix came to be recorded under

due process of law. In her solemn narration, she, in substance,

stated as follows:-

(Uploaded on 18/02/2026 at 03:12:24 PM)

[2026:RJ-JD:8194] (12 of 38) [CRLR-13/2026]

"That approximately one year prior to the lodging of

the report, she had gone outside her house in the early

hours for easing herself. At that time, the one Rakesh

appeared there. She stated that the maternal home of

the accused is situated just opposite her residence and,

as such, he used to frequently visit the village, owing

to which she was acquainted with him. She further

deposed that on the date of the incident, the maternal

uncle of Rakesh had passed away and therefore he had

come to the village. It is alleged that while she was

returning home after relieving herself, the accused

intercepted her on the way, forcibly caught hold of her,

threw her to the ground and committed sexual assault

upon her against her will and consent. Thereafter, the

accused extended a grave and life-threatening

intimidation, warning her that if she disclosed the

incident to anyone, he would kill her, her brother and

her mother. Having administered such threat, he fled

from the spot, leaving her in a state of trauma and fear.

She further stated that owing to the terror instilled by

the accused, she did not muster the courage to disclose

the occurrence to any family member at that time.

However, after a lapse of about four months, she

confided in her mother and disclosed the entire

episode. She also informed her mother that she had

conceived as a consequence of the said incident.

(Uploaded on 18/02/2026 at 03:12:24 PM)

[2026:RJ-JD:8194] (13 of 38) [CRLR-13/2026]

Thereafter, her mother apprised her uncle of the

matter, and subsequently she was taken to Jodhpur to

her elder uncle. In due course, she was brought to

Police Station Luni, where a formal report came to be

lodged."

(b) The aforesaid statement, read in its entirety, reflects the

sequence of events as narrated by the prosecutrix and forms the

substratum of the prosecution case. A meticulous reading of the

statement of the prosecutrix, as reproduced hereinabove,

unmistakably reveals that throughout her entire narration, she has

not attributed any role whatsoever to the present petitioner, who

is a child in conflict with law. The only individual specifically

named in her statement is Rakesh, who stands as the co-accused

in the matter. Not even by implication, whisper, or remote

reference has the prosecutrix adverted to the presence or

participation of the present petitioner at the time of the alleged

occurrence. The substratum of her version, as it unfolds, is

confined exclusively to the acts allegedly committed by the said

Rakesh. In such circumstances, when the foundational statement

of the prosecutrix, which constitutes the bedrock of the

prosecution case, does not so much as mention the petitioner, the

inference that the petitioner was not present at the scene of

occurrence gains considerable strength. The absence of any

specific allegation or overt act attributed to him renders his

implication prima facie doubtful at this stage. This glaring

omission, therefore, assumes substantial significance while

(Uploaded on 18/02/2026 at 03:12:24 PM)

[2026:RJ-JD:8194] (14 of 38) [CRLR-13/2026]

considering the prayer for bail. The liberty of a child in conflict

with law cannot be curtailed on conjectures or omnibus

allegations, particularly when the principal witness does not

implicate him in any manner. Consequently, this aspect fortifies

the petitioner's claim for enlargement on bail.

(x) Legal Position

(a) Section 187(3) of the BNSS embodies what may be

described as a statutory reaffirmation of the constitutional promise

of personal liberty under Article 21. The provision stipulates that

where an investigation is not completed within the prescribed

period, namely, ninety days in cases where the offence is

punishable with death, imprisonment for life, or imprisonment for

a term of not less than ten years, and sixty days in all other cases,

the accused shall be released on bail if he is prepared to and does

furnish bail. The legislative intent is manifest, investigative

authority must operate within temporal discipline; it cannot, under

the guise of inquiry, convert custody into punitive detention. The

Supreme Court, while interpreting the analogous provision under

Section 167(2) of the erstwhile CrPC, has consistently

underscored that the right accruing upon expiry of the statutory

period is not merely procedural but "indefeasible." The

jurisprudential thread running through the pronouncements by

Hon'ble the Suprmee Court of India are unmistakable, once the

stipulated period lapses and the accused expresses readiness to

furnish bail, the Court is left with no discretion to prolong

detention. Section 187(3) is not a technical loophole but a

(Uploaded on 18/02/2026 at 03:12:24 PM)

[2026:RJ-JD:8194] (15 of 38) [CRLR-13/2026]

constitutional sentinel, ensuring that the might of the State

remains tethered to the mandate of law, and that personal liberty

is not sacrificed at the altar of investigative delay. From the

cumulative circumstances, it prima facie appears that as on

24.11.2025, ninety days had elapsed and the charge-sheet had

not been filed. In such circumstances, under Section 187(3)

BNSS, an indefeasible right to default bail accrues, as laid down by

the Hon'ble Supreme Court in Uday Mohanlal Acharya vs. State

of Maharashtra reported in 2001 (5) SCC 453. Default bail is not

a matter of discretion but a legislative mandate. Once the

statutory conditions are satisfied and the right is invoked, the

Court is bound to enforce it. The failure to recognise and enforce

such right, particularly in the case of a juvenile, amounts to a

serious infraction of personal liberty guaranteed under Article 21

of the Constitution of India. Additionally, the accused being a

juvenile, Section 12 of the Juvenile Justice Act mandates that bail

is the rule and denial is an exception. No statutory ground

justifying denial of bail is discernible from the record. The

cumulative inconsistencies in the judicial record, the absence of

contemporaneous order-sheet entries, the contradictory conduct

in summoning the case diary, and the evolving explanations

furnished in response to specific judicial queries give rise to strong

and disquieting suspicion. The matter does not appear to be

confined to a mere typographical or clerical error. Maintenance of

judicial record is not a procedural ritual but the very foundation of

transparency and accountability. Public confidence in the justice

(Uploaded on 18/02/2026 at 03:12:24 PM)

[2026:RJ-JD:8194] (16 of 38) [CRLR-13/2026]

delivery system rests upon the assurance that judicial proceedings

are accurately, chronologically, and faithfully recorded. Any lapse,

whether arising from inadvertence, negligence, or otherwise which

affects the liberty of a citizen, particularly a juvenile, must be

viewed with utmost seriousness.

(xi) Judicial Conduct

(a) No doubt, the offence alleged may be grave and serious in

nature; however, the gravity of the offence cannot justify an

approach that transgresses the settled norms of judicial propriety.

A judicial officer, while adjudicating a prayer for bail, is expected

to act with detachment, sobriety, and complete fidelity to the

record. The anxiety to deny bail, howsoever weighty the

allegations may appear, cannot eclipse the foundational principles

of truthfulness, fairness, and institutional integrity. The Court

cannot countenance a situation where, in order to sustain

rejection of bail, facts are either sought to be concealed or an

explanation is advanced which does not withstand objective

scrutiny. Over-enthusiasm on the part of a Magistrate, whether in

withholding material aspects of the record or in offering

explanations inconsistent with chronology is neither appreciable

nor consistent with the high standards expected of the judicial

office. The judicial function demands calm application of mind, not

defensive justification; transparency, not concealment; and

candour, not contradiction. If an error has occurred, the dignified

course is to acknowledge and correct it in accordance with law.

The preparation or reliance upon a note that appears to

(Uploaded on 18/02/2026 at 03:12:24 PM)

[2026:RJ-JD:8194] (17 of 38) [CRLR-13/2026]

retrospectively justify an order, or the furnishing of an explanation

which attributes a substantive judicial recital to a mere clerical

lapse, strikes at the very root of judicial discipline. The majesty of

the judicial institution lies not in the rejection of bail, but in the

fairness of the process by which such rejection is arrived at.

Judicial conscience must remain unsullied, and the record must

remain sacrosanct. Any departure from these foundational

principles is a matter of serious concern and cannot be lightly

brushed aside.

(xii) Constitutional Perspective

(a) The continued detention of the juvenile despite accrual of the

statutory right also falls foul of Article 21 of the Constitution of

India, which guarantees that no person shall be deprived of his life

or personal liberty except according to procedure established by

law. When the law itself mandates release upon expiry of the

prescribed period, continued incarceration becomes illegal and

arbitrary. The issue assumes even greater sensitivity in the case

of a juvenile. The statutory framework is reformative in character

and child-centric in approach. Denial of liberty in disregard of a

clear statutory mandate is contrary not only to the letter of the

law but also to its humane spirit.

(xiii) Scope of Inquiry against the Judicial officer

(a) The scope of an inquiry against a judicial officer is neither

punitive in its inception nor condemnatory in its tone; it is

essentially fact-finding in character, undertaken to preserve the

purity of the judicial institution. Such an inquiry does not sit in

(Uploaded on 18/02/2026 at 03:12:24 PM)

[2026:RJ-JD:8194] (18 of 38) [CRLR-13/2026]

appeal over the judicial reasoning of the officer, nor is it meant to

scrutinize the correctness of an order on merits, which is the

domain of appellate or revisional jurisdiction. The inquiry is

confined to examining whether there has been any conduct

unbecoming of a judicial officer, any procedural impropriety of a

grave nature, any act suggestive of mala fides, fabrication, or

deliberate deviation from the record, or any behaviour that shakes

public confidence in the administration of justice. It must remain

circumscribed by the principles of natural justice, ensuring full

opportunity to the concerned officer to explain the circumstances

appearing against him or her. At the same time, the inquiry must

be sufficiently robust to ascertain the truth, for the majesty of law

rests not merely on the correctness of outcomes but on the

transparency and integrity of the process. Thus, the exercise is a

delicate balance, protecting judicial independence on the one

hand, while safeguarding institutional credibility and accountability

on the other.

(b) This Court is fully conscious of the settled principle that an

order passed by a subordinate court is not to be lightly

condemned by the superior courts while exercising its jurisdiction,

since it transgress the bounds of judicial propriety. The discipline

of hierarchy mandates restraint, and this Court, while dealing with

the present matter, remains alive to that salutary principle.

However, judicial restraint cannot be stretched to the extent of

shutting one's eyes to glaring and patent wrongdoing and

irregularities that strike at the very root of the administration of

(Uploaded on 18/02/2026 at 03:12:24 PM)

[2026:RJ-JD:8194] (19 of 38) [CRLR-13/2026]

criminal justice. Upon a careful and anxious perusal of the

material placed on record, this Court finds certain blatant

discrepancies and procedural aberrations on the part of the

Presiding Judge, which prima facie create a cloud of doubt over

the sanctity of the proceedings. In criminal jurisprudence, the

cardinal principle is that an accused cannot be convicted on the

basis of doubt; the prosecution must establish its case beyond

reasonable doubt. Here, the irony is that the doubt is not in the

prosecution case alone but appears to emanate from the manner

in which certain proceedings were conducted. When material of

such nature surfaces before this Court, giving rise to a strong and

disturbing impression that, in order to justify a particular course

adopted, documents may have been brought into existence which

were not originally part of the record, the matter cannot be

brushed aside as a mere irregularity but to my mind, it seems to

be a case of fabrication of false document prepared only with a

view to justify the stand taken. This Court is perceiving a serious

doubt in this regard. If such documents were indeed created

subsequently, the same may fall within the ambit of making a

false document or fabrication of record, an issue of grave concern.

That being said, this Court hastens to clarify, with a sense of

judicial balance, that it is not recording any final or conclusive

finding on the culpability of any judicial officer at this stage. Even

before adverting to the expression of any suspicion or doubt, this

Court has, with utmost circumspection and judicial restraint,

minutely examined the record and the attending circumstances.

(Uploaded on 18/02/2026 at 03:12:24 PM)

[2026:RJ-JD:8194] (20 of 38) [CRLR-13/2026]

The officer concerned was duly heard, not once but on two distinct

occasions, and was afforded adequate opportunity to furnish an

explanation. It is made clear that no observation has been

recorded lightly or in a casual manner. This Court is conscious that

even the expression of a doubt carries its own weight and

consequences; therefore, such doubt has not been articulated

without prior hearing and careful scrutiny. The present

observations are thus not founded on any loose or conjectural

premise, but are preceded by due consideration, vigilance, and

adherence to the principles of natural justice. The principles of

natural justice are not empty formalities. No adverse conclusion

can be drawn unless a fair and impartial inquiry is conducted and

the concerned officer is afforded a full opportunity to explain the

circumstances. Nevertheless, the material on record is sufficient to

persuade this Court that an independent inquiry is warranted so

that the truth is unearthed and the lingering doubt is dispelled.

Doubt, when it creeps into the record of a court, must either be

substantiated through due process or decisively eliminated; but in

no way be allowed to remain festering.

(c) In Krishna Prasad Verma (D) thr. L.Rs. Vs. State of

Bihar and Ors. reported in (2019) 10 SCC 640, the Hon'ble

Supreme Court reiterated the well-settled contours of disciplinary

jurisdiction under Article 235 of the Constitution. The Court

cautioned that mere error of judgment, legality, propriety or

correctness of an order cannot, by themselves, form the

foundation of disciplinary action, unless accompanied by

(Uploaded on 18/02/2026 at 03:12:24 PM)

[2026:RJ-JD:8194] (21 of 38) [CRLR-13/2026]

extraneous considerations, corrupt motive or misconduct. For the

ease of reference, the relevant paragraphs of the judgment are

reproduced herein below:-

"3. Article 235 of the Constitution of India vests control of the subordinate Courts upon the High Courts. The High Courts exercise disciplinary powers over the subordinate Courts. In a series of judgments, this Court has held that the High Courts are also the protectors and guardians of the judges falling within their administrative control. Time and time again, this Court has laid down the criteria on which actions should be taken against judicial officers. Repeatedly, this Court has cautioned the High Courts that action should not be taken against judicial officers only because wrong orders are passed. To err is human and not one of us, who has held judicial office, can claim that we have never passed a wrong order.

4. No doubt, there has to be zero tolerance for corruption and if there are allegations of corruption, misconduct or of acts unbecoming a judicial officer, these must be dealt with strictly. However, if wrong orders are passed that should not lead to disciplinary action unless there is evidence that the wrong orders have been passed for extraneous reasons and not because of the reasons on the file.

5. We do not want to refer to too many judgments because this position has been laid down in a large number of cases but it would be pertinent to refer to the observations of this Court in Ishwar Chand Jain v. High Court of Punjab & Haryana and Anr. (1988) 3 SCC 370, wherein this Court held as follows:

14. Under the Constitution the High Court has control over the subordinate judiciary. While exercising that control it is under a constitutional obligation to guide and protect judicial officers. An honest strict judicial officer is likely to have adversaries in the mofussil courts. If complaints are entertained on trifling matters relating to judicial orders which may have been upheld by the High Court on the judicial side no judicial officer would feel protected and it would be difficult for him to discharge his duties in an honest and independent manner. An independent and honest judiciary is a sine qua non for Rule of law. If judicial officers are under constant threat of complaint and enquiry on trifling matters and if High Court encourages anonymous complaints to hold the field the subordinate judiciary will not

(Uploaded on 18/02/2026 at 03:12:24 PM)

[2026:RJ-JD:8194] (22 of 38) [CRLR-13/2026]

be able to administer justice in an independent and honest manner. It is therefore imperative that the High Court should also take steps to protect its honest officers by ignoring ill-conceived or motivated complaints made by the unscrupulous lawyers and litigants. Having regard to facts and circumstances of the instant case we have no doubt in our mind that the resolution passed by the Bar Association against the Appellant was wholly unjustified and the complaints made by Shri Mehlawat and others were motivated which did not deserve any credit. Even the vigilance Judge after holding enquiry did not record any finding that the Appellant was guilty of any corrupt motive or that he had not acted judicially. All that was said against him was that he had acted improperly in granting adjournments.

6. Thereafter, following the dicta laid down in Union of India and Ors. v. A.N. Saxena (1992) 3 SCC 124 and Union of India and Ors. v. K.K. Dhawan (1993) 2 SCC 56, this Court in P.C. Joshi v. State of U.P. and Ors. (2001) 6 SCC 491 held as follows:

7. In the present case, though elaborate enquiry has been conducted by the enquiry officer, there is hardly any material worth the name forthcoming except to scrutinize each one of the orders made by the Appellant on the judicial side to arrive at a different conclusion. That there was possibility on a given set of facts to arrive at a different conclusion is no ground to indict a judicial officer for taking one view and that too for alleged misconduct for that reason alone. The enquiry officer has not found any other material, which would reflect on his reputation or integrity or good faith or devotion to duty or that he has been actuated by any corrupt motive. At best he may say that the view taken by the Appellant is not proper or correct and not attribute any motive to him which is for extraneous consideration that he had acted in that manner. If in every case where an order of a subordinate court is found to be faulty a disciplinary action were to be initiated, the confidence of the subordinate judiciary will be shaken and the officers will be in constant fear of writing a judgment so as not to face a disciplinary enquiry and thus judicial officers cannot act independently or fearlessly. Indeed the words of caution are given in K.K. Dhawan case and A.N. Saxena case that merely because the order is wrong or the action taken could have been different does not warrant initiation of disciplinary proceedings against the judicial officer. In spite of such caution, it is unfortunate that the High Court has chosen to initiate disciplinary proceedings against the Appellant in this case.

(Uploaded on 18/02/2026 at 03:12:24 PM)

[2026:RJ-JD:8194] (23 of 38) [CRLR-13/2026]

7. In Ramesh Chander Singh v. High Court of Allahabad and Anr. (2007) 4 SCC 247, a three-judge Bench of this Court, after considering the entire law on the subject, including the authorities referred to above, clearly disapproved the practice of initiating disciplinary proceedings against the officers of the district judiciary merely because the judgment/orders passed by them are wrong. It was held thus:

12. This Court on several occasions has disapproved the practice of initiation of disciplinary proceedings against officers of the subordinate judiciary merely because the judgments/orders passed by them are wrong. The appellate and revisional courts have been established and given powers to set aside such orders. The higher courts after hearing the appeal may modify or set aside erroneous judgments of the lower courts. While taking disciplinary action based on judicial orders, The High Court must take extra care and caution.

xxx xxx xxx

17. In Zunjarrao Bhikaji Nagarkar v. Union of India this Court held that wrong exercise of jurisdiction by a quasi judicial authority or mistake of law or wrong interpretation of law cannot be the basis for initiating disciplinary proceeding. of course, if the judicial officer conducted in a manner as would reflect on his reputation or integrity or good faith or there is a prima facie material to show recklessness or misconduct in discharge of his duties or he had acted in a manner to unduly favour a party or had passed an order actuated by corrupt motive, the High Court by virtue of its power Under Article 235 of the Constitution may exercise its supervisory jurisdiction. Nevertheless, under such circumstances it should be kept in mind that the Judges at all levels have to administer justice without fear or favour. Fearlessness and maintenance of judicial independence are very essential for an efficacious judicial system. Making adverse comments against subordinate judicial officers and subjecting them to severe disciplinary proceedings would ultimately harm the judicial system at the grassroot level.

8. No doubt, if any judicial officer conducts proceedings in a manner which would reflect on his reputation or integrity or there is prima facie material to show reckless misconduct on his part while discharging his duties, the High Court would be entitled to initiate disciplinary cases but such material should be evident from the orders and should also be

(Uploaded on 18/02/2026 at 03:12:24 PM)

[2026:RJ-JD:8194] (24 of 38) [CRLR-13/2026]

placed on record during the course of disciplinary proceedings."

From bare perusal of the judgment, it is evident that Article

235 of the Constitution entrusts the High Court not only with

control over the subordinate judiciary, but also with the solemn

responsibility of ensuring that such control is exercised to

preserve the purity and integrity of the institution.

(d) At the outset, this Court deems it necessary to clarify that

the present proceedings are not directed towards examining the

legality, propriety, correctness or justness of the impugned order

on its judicial side. Those aspects fall within the supervisory and

appellate jurisdiction of the superior courts and can always be

corrected in accordance with law. An erroneous or even an

improper order, by itself, may not warrant anything beyond

correction or, at best, a word of caution for future guidance.

However, the matter at hand presents a situation of an altogether

different hue. Upon a careful and anxious consideration of the

material placed on record, this Court cannot remain oblivious to

what unmistakably emanates from the impugned order. A foul and

disturbing undertone pervades the record, suggestive not merely

of a flawed exercise of jurisdiction, but of acts which prima facie

appear to attract the ingredients of an offence expressly defined

under the penal statute. The nature of the acts complained of

does not rest in the realm of judicial error; rather, they bear the

imprint of culpability. We are, therefore, not merely constrained

but compelled to examine the matter. To remain passive in the

(Uploaded on 18/02/2026 at 03:12:24 PM)

[2026:RJ-JD:8194] (25 of 38) [CRLR-13/2026]

face of such material would amount to abdication of the

constitutional duties cast upon this Court. While it is true that an

improper order may, in a given case, be ignored or corrected in

the ordinary course, the situation assumes a grave dimension

when the record discloses conduct which is prima facie unethical,

unbecoming of a judicial officer, and suggestive of commission of

a cognizable wrong. In such circumstances, to turn a blind eye

would itself run counter to constitutional obligation. The impugned

order, if left unaddressed, has the potential to erode the faith of

citizens who repose unwavering trust in the sanctity and

sacredness of the judicial institution. Public confidence in the

administration of justice is not sustained merely by

pronouncements of law, but by the unimpeachable conduct of

those who dispense it. This case, therefore, stands on a footing far

more serious than what is contemplated in paragraph 8 of

Krishna Prasad Verma (supra). It is not a matter of mere

error, oversight or mistaken interpretation; the circumstances, as

presently emerging, compel this Court to scrutinize whether the

conduct travels into the domain of malfeasance. Where the

material prima facie indicates commission of an offence or

deliberate misconduct to justify an action already undertaken,

constitutional conscience does not permit inaction. Accordingly,

while this Court remains ever vigilant to protect honest judicial

officers from motivated or trivial complaints, it is equally duty-

bound to act where the integrity of the institution itself appears to

be imperilled.

(Uploaded on 18/02/2026 at 03:12:24 PM)

[2026:RJ-JD:8194] (26 of 38) [CRLR-13/2026]

(e) Moving on, in Ayub Khan vs. The State of Rajasthan

reported in AIR 2025 SC 419, Hon,ble the Supreme Court once

again reiterated the settled principle that judicial officers ought

not to be subjected to personal criticism in judicial

pronouncements. In the said matter, the Court deemed it

appropriate to expunge the adverse remarks made against the

judicial officer, observing that while judicial orders are open to

scrutiny and correction in accordance with law, personal

aspersions against the officer concerned are neither warranted nor

conducive to the dignity of the institution. The Hon'ble Court

emphasized that restraint, sobriety and judicial discipline must

guide the language employed in judgments, and that criticism, if

any, must be confined to the reasoning or legality of the order

under challenge, without descending into personal commentary

upon the officer concerned. For the ease of reference, the relevant

paragraphs of the judgment are reporduced herein below:-

"17. Injustice has been done to the Appellant by passing the orders which we have referred to above. Before we part with this judgment, we may refer to a decision of this Court in the case of Sonu Agnihotri. In paragraphs Nos. 15 and 16, this Court held thus:

15. The Courts higher in the judicial hierarchy are invested with appellate or revisional jurisdiction to correct the errors committed by the courts that are judicially subordinate to it.

The High Court has jurisdiction Under Article 227 of the Constitution of India and Section 482 of the Code of Criminal Procedure to correct the errors committed by the courts which are judicially subordinate to it. We must hasten to add that no court can be called a "subordinate court". Here, we refer to "subordinate" courts only in the context of appellate, revisional or supervisory jurisdiction. The superior courts exercising such powers can set aside erroneous

(Uploaded on 18/02/2026 at 03:12:24 PM)

[2026:RJ-JD:8194] (27 of 38) [CRLR-13/2026]

orders and expunge uncalled and unwarranted observations. While doing so, the superior courts can legitimately criticise the orders passed by the Trial Courts or the Appellate Courts by giving reasons. There can be criticism of the errors committed, in some cases, by using strong language. However, such observations must always be in the context of errors in the impugned orders. While doing so, the courts have to show restraint, and adverse comments on the personal conduct and calibre of the Judicial Officer should be avoided. There is a difference between criticising erroneous orders and criticising a Judicial Officer. The first part is permissible. The second category of criticism should best be avoided. The reasons are already explained by this Court in Re:'K', A Judicial Officer. There are five reasons given in paragraph 15 of the decision why judicial officers should not be condemned unheard. As observed in the decision, the High Court Judges, after noticing improper conduct on the part of the Judicial Officer, can always invite the attention of the Chief Justice on the administrative side to such conduct. Whenever action is proposed against a judicial officer on the administrative side, he gets the full opportunity to clarify and explain his position. But if such personal adverse observations are made in a judgment, the Judicial Officer's career gets adversely affected.

16. The Judges are human beings. All human beings are prone to committing mistakes. To err is human. Almost all courts in our country are overburdened. In the year 2002, in the case of "All India Judges' Association (3) v. Union of India, this Court passed an order directing that within five years, an endeavour should be made to increase the judge- to-population ratio in our trial judiciary to 50 per million. However, till the year 2024, we have not even reached the ratio of 25 per million. Meanwhile, the population and litigation have substantially increased. The Judges have to work under stress. As stated earlier, every Judge, irrespective of his post and status, is likely to commit errors. In a given case, after writing several sound judgments, a judge may commit an error in one judgment due to the pressure of work or otherwise. As stated earlier, the higher court can always correct the error. However, while doing so, if strictures are passed personally against a Judicial Officer, it causes prejudice to the Judicial Officer, apart from the embarrassment involved. We must remember that when we sit in constitutional courts, even we are prone to making mistakes. Therefore, personal criticism of Judges or recording findings on the conduct of Judges in judgments must be avoided.

(emphasis supplied)

18. The High Court ought to have shown restraint. The High Court cannot damage the career of a judicial officer by

(Uploaded on 18/02/2026 at 03:12:24 PM)

[2026:RJ-JD:8194] (28 of 38) [CRLR-13/2026]

passing such orders. The reason is that he cannot defend himself when such orders are passed on the judicial side."

(f) Lastly, in this context, reference may profitably be made to

the judgment of the Hon'ble Supreme Court in Kaushal Singh v.

State of Rajasthan (Criminal Appeal No. 3053 of 2025 arising

out of SLP (Crl.) No. 2254 of 2025), decided on 18.07.2025,

wherein it was emphasized that High Courts must refrain from

making adverse personal remarks against judicial officers without

affording them an opportunity of explanation. The Hon'ble Court

underscored the necessity of maintaining judicial decorum and

institutional respect while simultaneously ensuring accountability

in accordance with law. For ready reference, the relevant

paragraphs of the said judgment are reproduced herein below:-

"18. Suffice it to say that the law is well-settled by a catena of decisions rendered by this Court that High Courts should ordinarily refrain from passing strictures against the judicial officers while deciding matters on the judicial side. Reference in this regard may be made to in Re: 'K', A Judicial Officer (2001) 3 SCC 54. In paragraphs 15, 16 and 17, this Court dealt with the validity and legality of strictures passed by the High Court against a Judicial Officer serving as a member of the district judiciary which are reproduced hereinbelow for ready reference:

15. In the case at hand we are concerned with the observations made by the High Court against a judicial officer who is a serving member of subordinate judiciary.

Under the constitutional scheme control over the district courts and courts subordinate thereto has been vested in the High Courts. The control so vested is administrative, judicial and disciplinary. The role of High Court is also of a friend, philosopher and guide of judiciary subordinate to it. The strength of power is not displayed solely in cracking a whip on errors, mistakes or failures; the power should be so wielded as to have propensity to prevent and to ensure exclusion of repetition if committed once innocently or unwittingly. "Pardon the error but not its repetition". The power to control is not to be

(Uploaded on 18/02/2026 at 03:12:24 PM)

[2026:RJ-JD:8194] (29 of 38) [CRLR-13/2026]

exercised solely by wielding a teacher's cane; the members of subordinate judiciary look up to the High Court for the power to control to be exercised with parent-like care and affection. The exercise of statutory jurisdiction, appellate or revisional and the exercise of constitutional power to control and supervise the functioning of the district courts and courts subordinate thereto empowers the High Court to formulate an opinion and place it on record not only on the judicial working but also on the conduct of the judicial officers. The existence of power in higher echelons of judiciary to make observations even extending to criticism incorporated in judicial orders cannot be denied, however, the High Courts have to remember that criticisms and observations touching a subordinate incorporated judicial in officer judicial pronouncements have their own mischievous infirmities. Firstly, the judicial officer is condemned unheard which is violative of principles of natural justice. A member of subordinate judiciary himself dispensing justice should not be denied this minimal natural justice so as to shield against being condemned unheard. Secondly, the harm caused by such criticism or observation may be incapable of being undone. Such criticism of the judicial officer contained in a judgment, reportable or not, is a pronouncement in open and therefore becomes public. The same Judge who found himself persuaded, sitting on judicial side, to make observations guided by the facts of a single case against a Subordinate Judge may, sitting on administrative side and apprised of overall meritorious performance of the Subordinate Judge, may irretrievably regret his having made those observations on judicial side, the harming effect whereof even he himself cannot remove on administrative side. Thirdly, human nature being what it is, such criticism of a judicial officer contained in the judgment of a higher court gives the litigating party a sense of victory not only over his opponent but also over the Judge who had decided the case against him. This is subversive of judicial authority of the deciding Judge. Fourthly, seeking expunging of the observations by a judicial officer by filing an appeal or petition of his own reduces him to the status of a litigant arrayed as a party before the High Court or Supreme Court - a situation not very happy from the point of view of the functioning of the judicial system. May be for the purpose of pleading his cause he has to take the assistance of a legal practitioner and such legal practitioner may be one practising before him. Look at the embarrassment involved. And last but not the least, the possibility of a single or casual aberration of an otherwise honest, upright and righteous Judge being caught unawares

(Uploaded on 18/02/2026 at 03:12:24 PM)

[2026:RJ-JD:8194] (30 of 38) [CRLR-13/2026]

in the net of adverse observations cannot be ruled out. Such an incident would have a seriously demoralising effect not only on him but also on his colleagues. If all this is avoidable, why should it not be avoided?

16. We must not be understood as meaning that any conduct of a subordinate judicial officer unbecoming of him and demanding a rebuff should be simply overlooked. But there is an alternate safer and advisable course available to choose. The conduct of a judicial officer, unworthy of him, having come to the notice of a Judge of the High Court hearing a matter on the judicial side, the lis may be disposed of by pronouncing upon the merits thereof as found by him but avoiding in the judicial pronouncement criticism of, or observations on the "conduct" of the subordinate judicial officer who had decided the case under scrutiny. Simultaneously, but separately, in office proceedings may be drawn up inviting attention of Hon'ble Chief Justice to the facts describing the conduct of the Subordinate Judge concerned by sending a confidential letter or note to the Chief Justice. It will thereafter be open to the Chief Justice to deal with the subordinate judicial officer either at his own level or through the Inspecting Judge or by placing the matter before the full court for its consideration. The action so taken would all be on the administrative side. The Subordinate Judge concerned would have an opportunity of clarifying his position or putting forth the circumstances under which he acted. He would not be condemned unheard and if the decision be adverse to him, it being on administrative side, he would have some remedy available to him under the law. He would not be rendered remediless.

17. The remarks made in a judicial order of the High Court against a member of subordinate judiciary even if expunged would not completely restitute and restore the harmed Judge from the loss of dignity and honour suffered by him. In Judges by David Pannick (Oxford University Press Publication, 1987) a wholesome practise finds a mention suggesting an appropriate course to be followed in such situations:

Lord Hailsham explained that in a number of cases, although I seldom told the complainant that I had done so, I showed the complaint to the Judge concerned. I thought it good for him both to see what was being said about him from the other side of the court, and how perhaps a lapse of manners or a momentary impatience could undermine confidence in his decision.

(Emphasis supplied)

(Uploaded on 18/02/2026 at 03:12:24 PM)

[2026:RJ-JD:8194] (31 of 38) [CRLR-13/2026]

19. The said judgment has been relied on by a 3- Judge bench of this Court in Sonu Agnihotri v. Chandra Shekhar and Ors. 2024:INSC:888 where this Court again implored that the Courts higher in the judicial hierarchy should refrain from commenting on the conduct and calib of judicial officers. Reference may be made to Paragraph 15 of Sonu Agnihotri (supra), reproduced hereinbelow:

15. The Courts higher in the judicial hierarchy are invested with appellate or revisional jurisdiction to correct the errors committed by the courts that are judicially subordinate to it.

The High Court has jurisdiction Under Article 227 of the Constitution of India and Section 482 of the Code of Criminal Procedure to correct the errors committed by the courts which are judicially subordinate to it. We must hasten to add that no court can be called a "subordinate court". Here, we refer to "subordinate" courts only in the context of appellate, revisional or supervisory jurisdiction. The superior courts exercising such powers can set aside erroneous orders and expunge uncalled and unwarranted observations. While doing so, the superior courts can legitimately criticise the orders passed by the Trial Courts or the Appellate Courts by giving reasons. There can be criticism of the errors committed, in some cases, by using strong language. However, such observations must always be in the context of errors in the impugned orders. While doing so, the courts have to show restraint, and adverse comments on the personal conduct and calibre of the Judicial Officer should be avoided. There is a difference between criticising erroneous orders and criticising a Judicial Officer. The first part is permissible. The second category of criticism should best be avoided. The reasons are already explained by this Court in Re: 'K', A Judicial Officer. There are five reasons given in paragraph 15 of the decision why judicial officers should not be condemned unheard. As observed in the decision, the High Court Judges, after noticing improper conduct on the part of the Judicial Officer, can always invite the attention of the Chief Justice on the administrative side to such conduct. Whenever action is proposed against a judicial officer on the administrative side, he gets the full opportunity to clarify and explain his position. But if such personal adverse observations are made in a judgment, the Judicial Officer's career gets adversely affected.

16. The Judges are human beings. All human beings are prone to committing mistakes. To err is human. Almost all courts in our country are overburdened. In the year 2002, in the case of "All India Judges' Association (3) and Ors. v. Union of India and Ors., this Court passed an order directing that within five years, an endeavour

(Uploaded on 18/02/2026 at 03:12:24 PM)

[2026:RJ-JD:8194] (32 of 38) [CRLR-13/2026]

should be made to increase the judge-to-population ratio in our trial judiciary to 50 per million. However, till the year 2024, we have not even reached the ratio of 25 per million. Meanwhile, the population and litigation have substantially increased. The Judges have to work under stress. As stated earlier, every Judge, irrespective of his post and status, is likely to commit errors. In a given case, after writing several sound judgments, a judge may commit an error in one judgment due to the pressure of work or otherwise. As stated earlier, the higher court can always correct the error. However, while doing so, if strictures are passed personally against a Judicial Officer, it causes prejudice to the Judicial Officer, apart from the embarrassment involved. We must remember that when we sit in constitutional courts, even we are prone to making mistakes. Therefore, personal criticism of Judges or recording findings on the conduct of Judges in judgments must be avoided. (Emphasis supplied)

20. Furthermore, in the present case, the fact remains that the strictures and/or the scathing observations were made by the learned Single Judge of the High Court to the detriment of the Appellant- Judicial Officer without providing him any opportunity of explanation or showing cause. In addition, thereto, we find that the entire foundation of the High Court's order seems to be based on the judgment in the case of Jugal (supra) which stands reversed by this Court in the case of Ayub Khan v. State of Rajasthan 2024:INSC:994 vide judgment dated 17th December, 2024.

A bare perusal of the judgment itself unmistakably reflects

that a superior court, while exercising its constitutional and

supervisory jurisdiction, is expected to function not as a fault-

finding authority alone, but as a friend, philosopher and guide to

the judiciary subordinate to it. The relationship between the

superior and subordinate judiciary is founded upon institutional

trust, guidance, and corrective supervision, rather than

condemnation. Errors of judgment, procedural lapses born out of

human fallibility, or inadvertent omissions may, in appropriate

circumstances, be pardoned or corrected within the framework of

(Uploaded on 18/02/2026 at 03:12:24 PM)

[2026:RJ-JD:8194] (33 of 38) [CRLR-13/2026]

law. However, any deliberate interference, manipulation with the

judicial process particularly with the sanctity of court records or

the fairness of proceedings cannot be viewed with leniency. While

mistakes may invite correction, any act that tends to undermine

the purity of the judicial process strikes at the very root of the

administration of justice and, therefore, cannot be ignored or

brushed aside under the cloak of judicial discretion.

(g) I am guided by the rulings referred to hereinabove and I am

of the considered opinion that errors such as an error of

judgment, misappreciation or wrong interpretation of facts and

law, aberration or deviation from settled principles, non-

application of mind, recording of incorrect or improper

conclusions, exceeding jurisdiction, acting beyond jurisdiction,

passing an improper, incorrect, illegal or irregular order, or even a

wrongful exercise of discretion are essentially curable in nature.

Such infirmities, though serious, fall within the realm of judicial

error and are amenable to correction by the superior courts by

setting aside, modifying or remanding the order in accordance

with law; no further directions of a penal or disciplinary nature are

warranted, as the error stands rectified by judicial correction

alone. However, the controversy at hand does not pertain to a

mere erroneous exercise of jurisdiction or an incorrect

adjudication on the question of default bail. The issue transcends

the boundaries of judicial error. Here, the matter does not rest

upon a wrong decision simpliciter; rather, it raises a grave and

disturbing question as to the commission of an act expressly

(Uploaded on 18/02/2026 at 03:12:24 PM)

[2026:RJ-JD:8194] (34 of 38) [CRLR-13/2026]

defined as an offence under the penal statute. In such

circumstances, mere setting aside of the impugned order would

not cleanse the taint. Annulment of the order may efface its

operative effect, but it cannot obliterate the alleged

misdemeanour embedded in its foundation. This is not a case

where judicial correction would suffice. Even if the order is set

aside, the alleged act does not stand neutralised. The defect, if

the allegations are borne out, is not curable in the ordinary sense

known to judicial review. If, in fact, a document has been created

in a manner amounting to making of a false document and the

same has thereafter been used as genuine for the purpose of

supporting or justifying a judicial order, the matter assumes

serious proportions. Such an act, if established, would not remain

confined within the four corners of judicial impropriety; it would

partake the character of a substantive offence. Yet, it is equally

imperative to observe that no final opinion on the culpability of the

concerned person should be recorded without a complete and

exhaustive probe. The seriousness of the allegation itself demands

a thorough, fair and comprehensive inquiry so that the truth is

unearthed in accordance with law.

CONCLUSION AND VERDICT

5. Prima facie, upon a careful perusal of the material placed on

record, this Court is constrained to observe that the charge-sheet

does not appear to have been filed on 21.11.2025, nor at any

time prior to the filing of the application for default bail by the

petitioner. What causes further disquiet to this Court is the

(Uploaded on 18/02/2026 at 03:12:24 PM)

[2026:RJ-JD:8194] (35 of 38) [CRLR-13/2026]

subsequent preparation of order-sheets, which, on the face of the

record, seem to have been brought into existence thereafter. The

sequence of events, coupled with the attendant circumstances,

gives rise to a serious apprehension that such proceedings may

have been recorded with a view to defeat the statutory right of the

petitioner and to lend justification to the action of the concerned

Judicial Officer. Had the charge-sheet in fact been filed prior

thereto, there would have been no occasion for the Magistrate to

call the complete case diary, particularly when it was well within

the knowledge of the concerned Court that the charge-sheet had

not been presented till that date. It is further significant to note

that the endorsement dated 21.11.2025 shown to be made on the

reverse side of the cover page of the charge-sheet, and the same

bears the handwriting of the Presiding Officer himself. Had such

an endorsement been made by a Reader or ministerial staff in the

ordinary course of administrative functioning, the matter might

have stood on a different footing. When the endorsement is

admittedly in the hand of the Presiding Officer, the circumstances

assume a far more serious complexion. Such conduct, viewed in

totality, prima facie gives rise to grave and disturbing doubts

regarding the authenticity of the record and the manner in which

the proceedings have been sought to be projected. This Court

harbours a serious and prima facie doubt with regard to the very

existence and authenticity of the facts as portrayed in the order-

sheet projected to have been inscribed on 24.11.2025 and having

(Uploaded on 18/02/2026 at 03:12:24 PM)

[2026:RJ-JD:8194] (36 of 38) [CRLR-13/2026]

two order sheets of 08.12.2025 with mismatch is a further

suspicious circumstance.

5.1 In view of the above chronological examination and the

strong and compelling circumstances emerging from the record,

this Court is constrained to observe that the juvenile is entitled to

be enlarged on bail on account of statutory default under Section

187(3) BNSS and under the mandate of Section 12 of the Juvenile

Justice Act and in view of the non-incriminating statements of the

prosecutrix against the juvenile.

5.2 Accordingly, the instant revision petition is allowed and

impugned order dated 17.12.2025 passed by the learned Special

Judge, POCSO Cases and orders dated 29.11.2025 and

08.12.2025 passed by the Juvenile Justice Board are hereby

quashed and set aside. The juvenile is accordingly ordered to be

released forthwith in accordance with law upon furnishing a

personal bond of Rs. 50,000/- and a surety of like amount to the

satisfaction of the learned Board.

5.3 If it be so that a document has been wilfully and deliberately

prepared falsely and thereafter projected or utilised as a genuine

one, such conduct, on the face of it, would not comport with the

standards expected of a judicial officer and may assume serious

proportions. An act of this nature, if established upon due

examination, would transcend the realm of a mere judicial error

and may invite deeper institutional scrutiny. Upon a careful, and

conscious perusal of the material presently available on record,

this Court is constrained to observe that the matter appears to

(Uploaded on 18/02/2026 at 03:12:24 PM)

[2026:RJ-JD:8194] (37 of 38) [CRLR-13/2026]

warrant a closer and more comprehensive examination. The

allegations, by their very nature, touch upon issues of institutional

propriety and probity, and therefore cannot be lightly overlooked.

However, this Court refrains from expressing any conclusive

opinion at this stage. It would be appropriate that the issue be

placed before Hon'ble the Chief Justice for kind consideration to

take an appropriate view and determine the further course of

action, if so deemed necessary.

5.4 Before parting with the matter, this Court considers it not

only appropriate but imperative to observe that the circumstances

elaborately enumerated in preceding paragraphs, prima facie raise

serious and disquieting concerns touching upon the integrity,

purity and authenticity of the judicial record. The sanctity of

judicial proceedings rests upon the unimpeachable accuracy of the

order-sheet and contemporaneous recording of events. The

conduct of a Judicial Officer and the quality of his judicial work are

expected to be of the highest order, imbued with purity, ethical,

and of sterling worth. If circumstances give rise to a reasonable

doubt touching upon such standards, be it in conduct or in the

discharge of judicial functions, it becomes imperative that the

matter be subjected to a fair and impartial enquiry. The sanctity of

the institution cannot brook even a semblance of compromise, and

any cloud cast upon it must be dispelled through due process in

accordance with law. Any deviation therefrom, particularly when it

bears upon the liberty of a citizen, has ramifications far beyond

the confines of the present case and impacts public confidence in

(Uploaded on 18/02/2026 at 03:12:24 PM)

[2026:RJ-JD:8194] (38 of 38) [CRLR-13/2026]

the administration of justice. In view of the above, the Registry is

directed to place the matter, along with this order sheet, before

Hon'ble the Chief Justice for kind perusal and consideration to take

such further action as may be warranted in the facts and

circumstances of the case, so as to preserve the purity of the

judicial process and obviate recurrence of such irregularities in

future.

6. Stay petition and any pending applications stands disposed

of.

(FARJAND ALI),J 212-Mamta/-

(Uploaded on 18/02/2026 at 03:12:24 PM)

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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter