Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Dileep vs State Of Rajasthan (2026:Rj-Jd:9610)
2026 Latest Caselaw 2986 Raj

Citation : 2026 Latest Caselaw 2986 Raj
Judgement Date : 23 February, 2026

[Cites 4, Cited by 0]

Rajasthan High Court - Jodhpur

Dileep vs State Of Rajasthan (2026:Rj-Jd:9610) on 23 February, 2026

Author: Farjand Ali
Bench: Farjand Ali
[2026:RJ-JD:9610]

       HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                        JODHPUR
             S.B. Criminal Revision Petition No. 274/2026

Dileep S/o Hanumanram Jat, Aged About 17 Years, Resident Of
Jasnagar,        Police    Station        Jasnagar,         Through          His   Natural
Guardianfather Hanumanram, Son Of Deenaram, Resident Of
Jato    Ka   Baas,        Jasnagar,       Tehsil     Riyabadi,        District     Nagaur.
(Presently Kept At Observation Home Juvenile Justice Board,
Nagaur)
                                                                             ----Petitioner
                                          Versus
State Of Rajasthan, Through Pp
                                                                        ----Respondent


For Petitioner(s)              :     Mr. Ajay Singh Bhati
For Respondent(s)              :     Mr. Surendra Bishnoi, AGA
                                     Mr. JK Suthar



                 HON'BLE MR. JUSTICE FARJAND ALI

Order

23/02/2026

1. The juvenile 'D' son of Shri Hanumanram Jat has been confined in

connection with FIR No.02/2026 registered at Police Station

Kuchera, District Nagaur and for the offences under Sections

115(2), 127(2), 308(2), 303(2), 318(4) and 61(2)(a) of the BNS.

He is lodged at the Child Observation Home, Nagaur. The bail

application preferred under Section 12 of the Juvenile Justice Act,

2015 by the juvenile through amicus curiae was dismissed by the

learned Juvenile Justice Board, Nagaur vide order dated

02.02.2026. An appeal was preferred under Section 101 of the

Juvenile Justice Act, 2015 against the said order before the

learned Session Judge, Merta which also came to be dismissed

vide order dated 07.02.2026 and the order passed by the learned

(Uploaded on 24/02/2026 at 02:58:32 PM)

[2026:RJ-JD:9610] (2 of 4) [CRLR-274/2026]

Board was upheld. Aggrieved by the aforesaid two orders, the

present revision petition has been filed under Section 102 of the

Juvenile Justice Act read with Section 397/401 of the Cr.P.C.

2. Learned counsel for the juvenile-petitioner submits that the

Juvenile Justice Board as well as the learned court below has

grossly erred in rejecting the bail application of the juvenile-

petitioner. They have failed to consider the correct factual

and legal aspects of the case. The juvenile has been

detained at the Child Observation Home, Nagaur since quite

some time and looking at the pace at which the trial is

proceeding, it will likely take long time to conclude. The

Juvenile Justice Board has treated the accused as juvenile.

He further submits that there is no possibility of the juvenile-

petitioner absconding. There is nothing on record that may

debar him from getting released on bail, therefore, it is

humbly prayed that the impugned orders be set aside and

the juvenile be released on bail.

3. Learned Public Prosecutor as well as learned counsel for the

complainant vehemently opposes the prayer made by

learned counsel for the juvenile-petitioner and submits that

since the matter pertains to commission of a grave offence,

the petitioner is not deserving of being released on bail.

4. Heard.

5. From the perusal of Section 12(1) of the Act of 2015, it is

established legal position that a delinquent juvenile

ordinarily has to be released on bail irrespective of nature of

offence alleged to have been committed by him unless it is

shown by evidence that if he is released on bail, there

(Uploaded on 24/02/2026 at 02:58:32 PM)

[2026:RJ-JD:9610] (3 of 4) [CRLR-274/2026]

appears reasonable grounds for believing that the release of

the delinquent juvenile is likely to bring him into association

with any known criminals or expose him to moral, physical

or psychological danger or that his release would defeat the

ends of justice. The nature of offence and the merits of the

case do not have any relevance. It is for the prosecution to

bring on record such material while opposing the bail and

make out any of the grounds provided in the section, which

may persuade the court not to release the juvenile on bail.

But in this case, there is nothing on record to show that the

release of the juvenile-petitioner 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.

6. Upon consideration of the overall facts and circumstances,

and considering the fact of juvenescence of the petitioner,

this Court is of the opinion that the petitioner deserves to be

released on bail. His entitlement to bail is further supported

as the conditions of Section 12 of the Juvenile Justice Act are

duly satisfied.

7. The observations made herein above shall not influence the

trial judge in any manner whatsoever so as to adversely

affect the rights of either of the parties.

8. Consequently, the instant revision is allowed. The impugned

order dated 02.02.2026 passed by the learned Juvenile

Justice Board, Nagaur and the impugned order dated

07.02.2026 passed by the Session Judge, Merta are set

aside. It is ordered that the accused-petitioner 'D' S/o

(Uploaded on 24/02/2026 at 02:58:32 PM)

[2026:RJ-JD:9610] (4 of 4) [CRLR-274/2026]

Hanumanram arrested in connection with FIR No.02/2026

registered at Police Station Kuchera, District Nagaur shall be

released on bail; provided his natural guardian furnishes a

personal bond of Rs.50,000/- and two surety bonds of

Rs.25,000/- each to the satisfaction of the learned court

below with the stipulation that he will make his son appear

before the Board on all dates of hearing and as and when

called upon to do so and he will ensure that any situation

which may bring the juvenile-petitioner into association with

any known criminal or expose him to moral, physical or

psychological danger or any situation where the juvenile-

petitioner may repeat the offence in question is thwarted

and he will work for improvement of the juvenile-petitioner.

(FARJAND ALI),J 67-Samvedana/-

(Uploaded on 24/02/2026 at 02:58:32 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