Friday, 08, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Haider Ali (Juvenile) vs State Of Uttarakhand & Another
2022 Latest Caselaw 466 UK

Citation : 2022 Latest Caselaw 466 UK
Judgement Date : 2 March, 2022

Uttarakhand High Court
Haider Ali (Juvenile) vs State Of Uttarakhand & Another on 2 March, 2022
     IN THE HIGH COURT OF UTTARAKHAND AT NAINITAL


              Criminal Revision No. 261 of 2021


Haider Ali (Juvenile)                         ...Revisionist




                                Vs.


State of Uttarakhand & Another                    ...Respondent




Mr. Karan Singh Dugtal, learned counsel for the revisionist.
Mr. Amit Kumar Bisht, learned Deputy Advocate General for the
State of Uttarakhand.


                                             Dated: 2nd March, 2022
Hon'ble N.S. Dhanik, J.

This criminal revision is preferred against the judgment and order dated 07.08.2021 passed by the learned Principal Judge, Juvenile Justice Board, Nainital in Case Crime/FIR No. 64 of 2021, as well as the judgment and order dated 23.08.2021 passed by the Special Judge (POCSO)/Additional District Judge/FTC Haldwani, Haldwani in Criminal Appeal No. 05 of 2021, "Haider Ali vs. State".

2. Heard learned counsel for the parties.

3. Learned counsel for the revisionist as well as learned counsel for the State admitted that the revisionist is a juvenile who is involved in connection with Case Crime/FIR No. 64 of 2021 under Sections 420, 120-B IPC and under Section 66D I.T. Act registered at P.S. Lalkuan, District Nainital.

4. The revisionist, being a juvenile, moved the bail application before the Juvenile Board Nainital, which was rejected vide order dated 07.08.2021. Aggrieved by it, the revisionist preferred Criminal Appeal No. 05 of 2021 before the Special Judge, POCSO, which was also dismissed vide judgment and order dated 23.08.2021. Hence, this revision.

5. Admittedly, the revisionist was about 16 years at the time of the incident. From a perusal of the order passed by the Board, it appears that the sole ground on which the bail was denied, is that the revisionist may again commit an offence and there are fair chances to come in association with any known criminal. In the present case, the bail has been dismissed considering the gravity of offence alleged to have been committed by the revisionist.

6. Section 12 of Juvenile Justice (Care and Protection of Children) Act, 2015 deals with bail to a child in conflict with law which reads as under:

"Bail to a person who is apparently a child alleged to be in conflict with law:-

(1) When any person, who is apparently a child and is alleged to have committed a bailable or non-bailable offence, is apprehended or detained by the police or appears or brought before a Board, such person shall, notwithstanding anything contained in the Code of Criminal Procedure, 1973 or in any other law for the time being in force, be released on bail with or without surety or placed under the supervision of a probation officer or under the care of any fit person: Provided that such person shall not be so released if there appears reasonable grounds for believing that the release is likely to bring that person into association with any known criminal or expose the said person to moral, physical or psychological danger or the persons release would defeat the ends of justice, and the Board shall record the reasons for denying the bail and circumstances that led to such a decision.

(2) When such person having been apprehended is not released on bail under sub-section (1) by the officer-in-charge of the police station, such officer shall cause the person to be kept only in an observation home in such manner as may be prescribed until the person can be brought before a Board.

(3) When such person is not released on bail under sub-section (1) by the Board, it shall make an order sending him to an observation home or a place of safety, as the case may be, for such period during the pendency of the inquiry regarding the person, as may be specified in the order.

(4) When a child in conflict with law is unable to fulfil the conditions of bail order within seven days of the bail order, such child shall be produced before the Board for modification of the conditions of bail."

7. A plain reading of Section (1) of the Act reveals that, any person, who is apparently a child, shall be entitled to be release on bail with or without surety or placed under the supervision of a probation officer or under the care of any fit person. The distinction between bailable or non-bailable offence has been done away with in respect of a juvenile. In other words, every juvenile is entitled to be released on bail except in circumstances where his/her release will bring him/her to moral, physical or psychological danger or that his release would defeat the ends of justice. As per the Section 2 (12) of the Act, 'child' means a person who has not completed 18 years of age.

8. As per Section 12 of the Act, the bail can be refused if there appears reasonable ground for believing that the release is likely to bring that person into association with any known criminal. The word 'known' has not been used by the Parliament without purpose. By use of the word 'known', the Parliament requires that the Court must know the full particulars of the criminal with whom that delinquent is likely to come into association. In the case, in hand, there is no such evidence on record regarding the same; both the impugned orders are silent about it; the bail of the delinquent was rejected simply on the ground that the offence is heinous in nature while Section 12 of the Act is silent about it; the co-accused has already been enlarged on bail by the Co-ordinate Bench of this Court on 15.12.2021; and the compromise has taken place between the parties outside the court and the entire amount has been paid by the applicant's (Juvenile) parents.

9. In such view of the matter, this Court has no hesitation in holding that the Court's below has erred in law in not releasing the juvenile on bail.

10. As a result, the Criminal Revision is allowed. The orders, under challenge, are set aside. The juvenile in conflict with law (revisionist) shall be enlarged on bail in the aforesaid crime on furnishing two sureties and personal bond of Rs. 20,000/- to be executed by the father of the revisionist to the satisfaction of the Juvenile Justice Board/Court concerned. It is further directed that the custody of the juvenile/revisionist shall be given to his father. The father of the revisionist will file an affidavit, along with a personal bond, to the effect that during trial, the juvenile shall remain in his custody and control, and will produce the juvenile every two months before the concerned Juvenile Justice Board. The date of appearance shall be fixed by the concerned Board which shall be duly informed to the revisionist for his appearance.

11. All pending applications stand disposed of.

(N.S. Dhanik, J.) 02.03.2022 SB

 
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