Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 6, Cited by 5]

Delhi High Court

Court On Its Own Motion vs Dept. Of Women And Child Development & ... on 11 May, 2012

Author: A.K.Sikri

Bench: Rajiv Sahai Endlaw, A.K.Sikri

*            THE HIGH COURT OF DELHI AT NEW DELHI

+     WP(C) No. 8889 OF 2011

                                              Date of Decision: 11.05.2012

      COURT ON ITS OWN MOTION                        ... PETITIONER

                          Through :    Mr. Anant Asthana, In-person
                                       Ms. Minna Kabir, volunteer, Child
                                       Rights and Legal Aid Worker
                                       Ms. Bharti Ali, HAQ: Centre for
                                       Child Rights
                                       Mr. Ajay Verma, Adv. for IBJ
                                       India
                                       Ms. Anu Narula, advocate-
                                       intervener

                                 VERSUS

      DEPT. OF WOMEN AND CHILD
      DEVELOPMENT & ORS.                             ... RESPONDENTS

                          Through:     Ms. Shobhna Takiar, Ms. Indrani
                                       Ghosh, Advs. for GNCTD & Tihar
                                       Jail
                                       Mrs. Asha Menon, Member
                                       Secretary and Mr. Digvijay Singh,
                                       Project Officer, DLSA

      CORAM :-
      HON'BLE THE ACTING CHIEF JUSTICE
      HON'BLE MR. JUSTICE RAJIV SAHAI ENDLAW


A.K. SIKRI, ACTING CHIEF JUSTICE:

1.    In this letter petition, a very serious issue touching upon the rights
of juvenile in conflict with law is raised. It is pointed out that many times
WP(C) 8889/2011                                                 Page 1 of 33
 when the accused persons are arrested by the Police and even when they
happen to be children, they are lodged in Tihar Jail and subjected to the
hardship of Adult Criminal Justice System. This may happen due to sheer
negligence, omission or even deliberately.    In support of this plea, it is
mentioned that under Right to Information Act, 2005, information was
received by the applicant from Central Jail No.7 which discloses that
during the period October, 2010 to August, 2011, 114 persons were
shifted from Tihar Jail to Observation Homes after they were found to be
juveniles. It is thus stated that without proper care being taken by the
Police Authorities at the time of arrest to find out whether the concerned
person is a juvenile or adult, they are lodged in the jails. It is further
mentioned that generally from appearance of the persons arrested, it can
be made out that he is a child but in many cases inspite of the family of
the persons arrested producing the birth certificate etc. to show that the
person arrested is a child, still these evidences are ignored by the police
and only when enquiry is conducted determining the age and it is
ultimately found that the accused person is a child, is he shifted to
Observation Homes. In the process, such children are subjected to the
hardship of Adult Criminal Justice System in the first instance which
would have been easily avoided if proper care is taken at the time of arrest
of such persons.


2.    Notice was issued to the Government of NCT of Delhi,
Commissioner of Delhi Police as well as Director General of Tihar Jail.
Mr. Asthana, Advocate has also been appearing on various dates of
hearing which have taken place thereafter. Application was also filed by
WP(C) 8889/2011                                                Page 2 of 33
 International Bridges of Justice (India) Trust (for short „IBJ‟) for
impleadment as it wanted to intervene in the matter and support the cause.
Additionally, Ms. Anu Narula, advocate who has been espousing such
causes also sought permission to intervene in the matter. They were
accordingly allowed to do so. When the matter was taken up on 8.2.2012,
application filed by IBJ was listed in which it was pointed out that on the
visit of their representatives to Central Jail No.7 of Tihar Jail, some young
offenders, who were shown as between the age of 18 to 21 years, were
found to be juveniles. Following order was passed in that application:

             "CM 1796/2012 (for directions)
             In this application filed by International Bridges of
             Justice (India) Trust, it is submitted that while
             interacting with some young offenders in Central Jail
             No.7 which is specially meant for young offenders
             between the age of 18 to 21 years, it was discovered
             that about 17 of the prisoners were stated to be below
             18 years of age. This was the claim of those prisoners
             who wanted to support the claim either by way of birth
             certificate or some other proof. The averments in this
             application disclose that in respect of these 17 persons,
             no proper enquiry is made either by the police while
             apprehending them or by the Magistrate while
             remitting them to remand or even by the Jail
             authorities while admitting these persons. The names
             of these persons are mentioned in the list annexed with
             the application. In respect of one person, namely, B, it
             is stated that even the ossification test was done as per
             which it is turned out that he was less than 18 years of
             age and he has now been released and sent to the
             Observation Room. In the aforesaid circumstances, we
             direct the Superintendent Jail to conduct immediately
             an enquiry into the age of other persons mentioned in
             the annexure. In those cases where there is a proof in
WP(C) 8889/2011                                                 Page 3 of 33
              the form of school certificate/date of birth certificate
             from the municipal record etc., that should be acted
             upon immediately. In those cases where there is no
             documentary proof of age, ossification test of such
             persons be conducted and matter reported on the next
             date of hearing."

3.    National Commission for Protection of Child Rights (NCPCR) was
also requested, by the order passed on that date, to conduct an enquiry in
respect of the persons of these categories lodged in all the jail complexes
of Tihar Jail. NCPCR conducted the enquiry along with Delhi Legal
Services Authority (DLSA). When the matter came up on 21.3.2012, this
Court was informed that the members of NCPCR and DLSA along with
certain volunteers had visited Jail Nos. 6 and 7 in Tihar Jail complex and
found various irregularities and illegalities committed in treating
adolescent undertrials/prisoners, namely, (a) adolescent undertrials/
prisoners are kept mostly in Jail No.7 though some are housed in Jail No.6
as well where woman prisoners are also lodged; (b) after interacting and
making enquiries in respect of 278 prisoners/undertrials, the team found
that more than 100 appeared to be juveniles, i.e. less than 18 years of age
at the time of commission of offence. The ages of some of these prisoners
were as low as 15-16 years.


4.    It is of utmost importance to take note of the fact that a separate
adjudicating and treatment mechanism has been established for persons
below 18 years of age who have committed an offence. A child is a part
of the society in which he lives. Due to his immaturity, he is easily
motivated by what he sees around him. It is his environment and social
WP(C) 8889/2011                                                Page 4 of 33
 context that provokes his actions. It is because of this immaturity that
they are not supposed to be treated as adult offenders.
5.    The main reason for this inference is the fact that a young person is
believed to be less blameworthy than adult, as he is prone to act in haste
due to lack of judgment, easily influenced by others.
"From the inception, youth justice system has preceded from the
assumption that the children and young people, by dint of their relative
immaturity, are less able to control their impulses, less able to understand
the seriousness of the offences and less able to foresee the consequences
of their actions."
(Youth Justice in England and Wales, John Pitts in the New Politics of
Crime and Punishment, edited by Roger Mathews, Willian Publishing,
Pg.71).


6.    Along with the aforesaid, what needs to be kept in mind is the main
object and purpose of the JJ Act. The focus of this legislation is on the
juvenile‟s reformation and rehabilitation so that he also may have an
opportunity to enjoy as other children.      In Pratap Singh v. State of
Jharkhand (2005) 3 SCC 551, the Supreme Court elaborating on the
objects and purpose of the JJ Act, made the following observations:

             "...The said Act is not only a beneficent legislation, but
             also a remedial one. The Act aims at grant of care,
             protection and rehabilitation of a juvenile vis-à-vis the
             adult criminals. Having regard to Rule 4 of the United
             Nations Standard Minimum Rules for the Administration
             of Juvenile Justice, it must also be borne in mind that the
             moral and psychological components of criminal
             responsibility were also one of the factors in defining a
WP(C) 8889/2011                                                Page 5 of 33
              juvenile. The first objective, therefore, is the promotion
             of the well-being of the juvenile and the second objective
             to bring about the principle of proportionality whereby
             and whereunder the proportionality of the reaction to the
             circumstances of both the offender and the offence
             including the victim should be safeguarded..."

7.    There can be no denial of the fact that lodging juveniles along with
hardened adult criminals can have drastic implications on the physical and
mental well being of a juvenile offender. Trying minor in adult courts and
sentencing them in adult prison is totally against the object and purpose of
the JJ Act. Even for hardened career criminals, jail can be a dangerous
place, but for youth it can be especially dangerous as they are often
vulnerable to prison victimization because of their size and age.


8.    It cannot be overlooked that youth offenders often have
psychological or social issues that need to be addressed as part of the
rehabilitative process.   Adult facilities/prison often lack the staff to
address the needs of young incarcerated persons. In effect, what will
happen is that if the youth is sent to an adult prison, then it is more likely
for him to re-offend and escalate into violent behaviour than their peers
who go to juvenile system, where rehabilitative services are far more
extensive. Juveniles confined within an adult prison may not have social
services they need but with constant access to criminal minds, there are
more chances of them becoming a recidivist.


9.    Taking stock of the aforementioned observations, it can be said
without any doubt that the basis of the separate justice system for
WP(C) 8889/2011                                                  Page 6 of 33
 juveniles is that the adolescents are different from adults, less responsible
for their transgressions and more amenable to rehabilitation.


10.   Personal liberty of a person is one of the oldest concepts to be
purported by national courts. As long ago as in 1215, the English magna
carta provided that,
"No free man shall be taken or imprisoned.... but..... by law of the land."


11.   Today, the concept of personal liberty has received a far more
expansive interpretation. The notion that is accepted today is that liberty
encompasses these rights and privileges which have long been recognized
as being essential to the orderly pursuit of happiness by a free man and
not merely freedom from bodily restraint. There can be no cavil in saying
that lodging juveniles in adult prisons amounts to deprivation of their
personal liberty on multiple aspects.


12.   In this backdrop, lodging of juveniles in the prison clearly amounts
to violation of their fundamental rights guaranteed under Article 21 of the
Constitution of India; contrary to the provisions of The Juvenile Justice
(Care and Protection of Children) Act, 2000 (hereinafter referred to as the
JJ Act) apart from adverse psychological impact on these children.
Obviously such a position is because of the reason that at the time of
arrest of such persons, there is no proper age verification and had that
been so, juveniles would not have been subjected to hardship of Adult
Criminal Justice System. Therefore, keeping in view the aforesaid, this
Court felt imminent directions were required to obviate the recurrence of
WP(C) 8889/2011                                                 Page 7 of 33
 such cases and also for proper verification of those lodged in Jail who
appeared to be minors. The Court thus gave various directions in its order
dated 21.3.2012 and since these are to form part of the final directions as
well, we quote the said order in its entirety:


        "1. We are informed, that the teams comprising of the
        members of National Commission for Protection of Child
        Rights (NCPCR) & Delhi Legal Services Authority
        (DLSA) along with certain volunteers had visited Jail No.6
        & 7 in Tihar Jail Complex; that adolescent under
        trials/prisoners are kept mostly in Jail No.7 though some
        are housed in Jail No.6 also where women prisoners are
        also lodged; these teams interacted and made enquiries in
        respect of 278 prisoners/under trials; after verification,
        these teams prime facie found more than 100 of the
        aforesaid 278 prisoners to be juveniles i.e. who were less
        than 18 years of age at the time of commission of offence.
        Ages of some of such prisoners were as low as 15-16 years.

        2. This startling revelation clearly demonstrates that neither
        proper inquiry is being conducted by the Police at the time
        of arresting or by the Magistrates when such prisoners are
        produced before these Magistrates. Once it is found that
        such prisoners were juveniles, sending them to jail even for
        a day amounts to denial of their fundamental right and right
        to liberty.

        3. We have also been shown the order dated 16th March,
        2012 titled State v. R in FIR No.269/2011 passed by the
        Juvenile Justice Board-1, Sewa Kutir Complex, Kingsway
        Camp, Delhi-110009 presided over by Ms. Anuradha
        Shukla Bhardwaj, Principal Magistrate. This order pertains
        to a child who was in the year 2009 declared a juvenile, 15

WP(C) 8889/2011                                                 Page 8 of 33
         years of age by JJB itself. However when he was again
        arrested in the year 2011, inspite of aforesaid
        declaration/proof that he was a juvenile even in the year
        2011, he was produced before the Magistrate and was sent
        to jail. Even though at the time of his arrest the police
        officer who arrested had suspicion about his age and
        therefore he was taken to a hospital for examination of his
        age, but he could not get the report from the hospital about
        his age and in these circumstances the police officer
        produced that juvenile before the ordinary criminal court
        presided over by the Metropolitan Magistrate. This is
        inspite of the clear mandate of law that even in case of a
        suspicion the arrested prisoner is to be produced before the
        JJB. By the time his age was ascertained and the Magistrate
        ordered him to be sent to JJB, the said juvenile named R
        had spent 1 month and 17 days in jail which could have
        been avoided with little precaution.

        4. We intend to lay down comprehensive guidelines and
        policy and would like to issue directions to the various
        authorities as to how to deal with such cases. For this
        purpose the petitioner Mr. Asthana as well as the
        interveners namely International Bridges of Justice (India)
        Trust as well as Ms. Anu Narula, Advocate have already
        stated that they would be working on this aspect and would
        submit draft guidelines which should be followed while
        dealing with such matters. While that exercise is going on,
        certain immediate directions are required to be passed in
        this matter. We accordingly direct:-

            (i) Those inmates in jail about whom investigations
            were made by the teams of NCPCR /DLSA etc. and
            who are suspected to be juvenile as per initial
            investigations, shall be kept by the Supdt., Tihar Jail
            separately, insulated and segregated from all other
WP(C) 8889/2011                                               Page 9 of 33
             prisoners. They shall be produced in batches before the
            JJB. Further enquiry into the matter to conclusively
            determine their age shall be conducted by the JJB.
            Those who are ultimately found to be juvenile shall be
            shifted from the jail to observation home by the JJB.

            (ii) Ms. Anu Narula, Advocate has also annexed, with
            her application, list of 19 such prisoners who according
            to her may be juveniles though their ages are shown as
            above 18; some of those may be in the list of the
            prisoners investigated by NCPCR /DLSA. Enquiry
            into their ages shall also be conducted in a similar
            manner.

            (iii) Teams of NCPCR /DLSA in a similar manner as
            aforesaid, shall visit Tihar Jail. Those who appear to be
            juvenile, procedure for ascertainment of their ages shall
            also be followed in a similar manner as aforesaid by
            producing them before the JJB. These teams, shall
            document the cases and forward the list to jail
            authorities as well as JJB.

            (iv) The investigating officers, while making arrest
            shall reflect the age of the prisoner arrested in the
            Arrest Memo. It would be the duty of the Police Officer
            to ascertain the said age by making inquiry from the
            prisoner arrested if such prisoner is in possession of any
            age proof etc. In other cases if prisoner, from
            appearance, appears to be juvenile and the police
            officer has belief that the prisoner is a juvenile, he shall
            be produced before the JJB instead of criminal court.

            (v) The police authorities shall introduce "Age Memo"
            on the line of "Arrest Memo" which was evolved by
            the Supreme Court in the case of D.K. Basu v. State of
            West Bengal 1996(9) SCALE 298. A concrete and
WP(C) 8889/2011                                                   Page 10 of 33
              well thought scheme in this behalf needs to be evolved
             by Special Juvenile Police Unit to address the concern.
             We direct Special Juvenile Police Unit to evolve such a
             scheme and place before us on the next date of hearing.

             (vi) As and when a young person is
             apprehended/arrested and he is produced before the
             Magistrate, it will be the duty of the Magistrate also to
             order ascertainment of age of such a person. The
             Magistrate shall, in all such cases, undertake this
             exercise wherefrom the young person from his/her
             looks appears to be below 18 years of age and also in
             all those cases where in the arrest memo age is stated to
             be 18-21 years. A preliminary enquiry in this behalf
             shall be undertaken of all these young persons whose
             age is stated to be up to 21 years on the lines of
             judgment of the Supreme Court in Gopinath v. State of
             West Bengal AIR 1984 SC 237.

      5. In order dated 16th March, 2012 passed by the JJB in R‟s
      case the JJB has made certain suggestions though at the same
      time it is stated that it is not competent to give any directions.
      After going through these suggestions, we are of the opinion
      that these suggestions are necessary to be followed and
      therefore we give hereunder following directions based on
      those suggestions.

      In conducting the inquiry the:-

          I.O. shall ask the person if he has been a part of formal
           schooling at any point of time and if the child
           answers in affirmative the I.O. should verify the record
           of such school at the earliest.

             If the parents of the person are available, this inquiry
             should be made from them. The I.O. should ask the
WP(C) 8889/2011                                                   Page 11 of 33
             parents if they have got the date of birth of the child
            registered with the MCD or gram pradhan etc. as
            provided under law and taken the answers/documents
            on record.

          Where no such document is found immediately and the
           I.O. has reasonable grounds to believe that such
           document might be existing he shall produce such
           person before Board and should seek time for obtaining
           these documents.

          A preliminary inquiry can be made from the parents of
           such person about the time of their marriage and the
           details of how many children do the parents have and
           after how long of the marriage were these children
           born.

          In addition to above an inquiry of previous criminal
           involvement of the juvenile shall necessarily be made
           with the effort to find if there is any past declaration of
           juvenility. For this the police should also maintain data
           of declaration of juvenility.

      The inquiry conducted in each case shall be recorded in
      writing and shall form a part on investigation report in each
      case where a child claims his age up to 21 years irrespective
      of whether he is found a juvenile or an adult.

          Special Juvenile Police Unit shall set up a mechanism
           in place for necessary coordination and assistance to
           police officer who may require such information.

          An advisory/circular/Standing Order, as may be
           appropriate, be prepared by the Special Juvenile Police
           Unit for the assistance of police officer/IOs/JWOs for
           the purpose of assistance on matters related to age

WP(C) 8889/2011                                                 Page 12 of 33
             inquiry. Such advisory/Circular/Standing Order shall
            also include the procedure which needs to be followed
            by the IOs in cases of transfer of cases from adult
            courts to JJB and vice versa.

          In each case, where a police officer arrests a person as
           adult and later on such person turns out to be a juvenile,
           DCP concerned shall undertake an inquiry to satisfy
           him/her that a deliberate lapse was not committed.

      6. In so far as Magistrates are concerned, in order to
      undertake their job properly in the manner suggested above,
      we are of the opinion that there should be a special
      course/training programme conducted by the Delhi Judicial
      Academy for these Magistrates. The programme shall be
      devised by the Delhi Judicial Academy in consultation with
      DLSA and the Delhi Judicial Academy shall start orientation
      programme on these lines within one month from today in
      batches.

      7. In our order dated 8th February, 2012 we had taken note of
      the submission of learned counsel appearing for International
      Bridges of Justice (India) Trust to the fact that it had
      discovered that about 17 of the prisoners were stated to be
      below 18 years of age. The learned counsel for the Jail
      Authorities had taken time to verify those cases. The learned
      counsel for the Jail Authorities today submits that three
      prisoners were found to be juvenile who have since been sent
      to observation room; six have already been released on bail
      and in respect of 8 remaining prisoners, report is awaited.
      She shall submit the report before the next date.

      8. List for further proceedings on 2nd May, 2012."




WP(C) 8889/2011                                                Page 13 of 33
 13.   Thereafter, the matter was taken up on 2.5.2012 and some more
directions/ clarifications were issued which are as under:


      "8. Some immediate directions/clarifications are required,
      which we proceed to pass today itself as follows:

      (i) In our order dated 21.3.2012, we have given certain
      directions. Direction No. (vi) was to the effect that in those
      cases where a young person is apprehended/arrested and as
      per the arrest memo, his age is stated to be between 18 ? 21
      years, a preliminary enquiry in this behalf shall be
      undertaken by the concerned Magistrate on the lines of the
      judgment of the Supreme Court in Gopinath v. State of West
      Bengal AIR 1984 SC 237. We are informed that instead of
      holding preliminary enquiry in the manner suggested in the
      aforesaid judgment, the Magistrates have started sending
      files of these cases to Juvenile Justice Board. This is clearly
      impermissible. Juvenile Justice Board gets jurisdiction in
      those cases where the age of a person is less than 18 years.
      Therefore, the Magistrates shall not send those files to
      Juvenile Justice Board and are reminded that it is the
      Magistrates before whom such cases come up, have to hold
      preliminary enquiry themselves.

      (ii) The file of the cases so sent to JJB shall be sent back to
      the concerned Magistrates.

      (iii) Attention of the Magistrate is also drawn to Section 7A
      of the Juvenile Justice (Care and Protection of the Children)
      Act, 2000 as well as Rule 12 of the Juvenile Justice (Care
      and Protection of Children) Rules 2009 in this behalf.

      (iv) In the report which the NCPCR is proposing to file, it is
      pointed out that there are about 392 inmates lodged in Jail
      No.7 and Jail No.11, who are perceived to be juveniles. The
WP(C) 8889/2011                                                Page 14 of 33
       names of these persons are given in Annexure „A‟(colly).
      Copy is already handed over to the learned counsel for Delhi
      Police. It is also pointed out that in addition, there are certain
      girls/boys lodged in Jail No. 2 and 6 who are convicts, who
      appear to be less than 21 years of age even today. All these
      persons shall be segregated from others and lodged in
      separate wards as they are perceived to be juveniles as on
      today.

      (v) The Jail Superintendent shall also file the report in terms
      of directions contained in para 7 of the order dated
      21.03.2012.

      List the matter on the date already fixed above."


14.   The aforesaid directions issued and steps taken by the NCPCR and
others have yielded remarkable results. Many undertrials and convicts
lodged in jail have turned out to be juveniles at the time of commission of
the alleged crime and, therefore, they have been released and/or now dealt
with in accordance with the JJ Act. Such persons in whose case enquiry
is to be conducted and are to be produced before the Juvenile Justice
Board, are coming before the Juvenile Justice Board in great numbers.
We are, however, informed that at the time of their production, some of
them go unrepresented. We direct that all such persons/children will be
provided with and will be represented by the Legal Aid counsel. It would
be applied even in those cases where they may be having their private
counsel but the counsel is not available. NALSA guidelines in this behalf
will be followed. Juvenile Justice Board will also undertake necessary
exercise of getting the requisite Form „B‟ filled and there would not be
any laxity in this behalf.
WP(C) 8889/2011                                                   Page 15 of 33
 15.   We would also like to note, with utmost contentment, the
immediate step taken by Delhi Judicial Academy in consultation with
DLSA in organizing the training programs for the Metropolitan
Magistrates. There are approximately 200 Metropolitan Magistrates who
are to be imparted this training.     The Judicial Academy has already
prepared schedule as per which training is to be imparted in four batches
on 21st April, 2012, 19th May, 2012, 21st July, 2012 and 18th August, 2012.
First batch has already been given training on 21st April, 2012.



16.   We place on record that all the parties involved in this case
prepared a joint report to eliminate incarceration of children in jail. We
also place on record our appreciation for the joint efforts of Mr.Asthana,
Advocate, Ms. Anu Narula, Advocate and Mr. Ajay Verma, advocate
(who appeared for IBJ), and Ms. Shobhna Takiar, Advocate along with
the representatives of Delhi Police in preparing, collating and presenting
to the Court valuable suggestions in consolidated form. In this venture,
DLSA, Ms. Minna Kabir and NCPCR deserves special mention.


17.   Today, we have heard all the counsels and aforementioned persons
with reference to these guidelines submitted by them. We are of the
opinion that specific and detailed directions need to be issued to all the
appropriate authorities for compliance so as to prevent the incarceration of
children in conflict with law, in the jails or their subjection to the Adult
Criminal Justice System. In addition to the directions given by this Court

WP(C) 8889/2011                                                    Page 16 of 33
 on earlier occasions, which have already been extracted above, following
guidelines and directions are issued which are to be kept in mind for
taking suitable measures in this behalf:

A.     For Commissioner of Police
(i)    Commissioner of Police shall issue a Standing Order clarifying the
       roles and responsibilities of police officers, Investigation Officers,
       Inquiry by DCPs in case of lapse, Juvenile or Child Welfare
       Officers, SHOs and DCPs in view of the provisions of JJ Act and
       Rules made there under, Judgment of Hon‟ble Delhi High Court in
       W.P. (C) 8889 of 2011 dated 21.03.2012 and any subsequent order/
       Judgment as may be passed and to revise and modify such Standing
       Order in case of any change in law.
(ii)   Commissioner of Police on receipt of half yearly report suggested
       in Para C-3 from Nodal Head of SJPU shall pass necessary
       directions to give effect to the recommendations and to address the
       concerns as may be raised in such reports. An Action Taken report
       of the same shall also be forwarded to the Juvenile Justice
       Committee of Hon‟ble Delhi High Court.

B.     For Deputy Commissioners of Police, In-charge of Districts
       concerned:

(i)    In case any person approaches the DCP with a complaint that
       Police is not taking notice of juvenility of any offender and is
       refusing to take on record the documents being provided to suggest
       juvenility and instead treating a child as adult, it shall be the duty of
       DCP concerned to do an immediate inquiry into such complaint.
WP(C) 8889/2011                                                    Page 17 of 33
         Such inquiry shall be completed within 24 hours of having received
        such complaint and if the complaint turns out to have merit and
        truth, DCP concerned shall make orders to the concerned police
        officers to immediately take corrective steps and shall also initiate
        disciplinary action against erring police official.
(ii)    In cases where any action is taken against an erring police officer, a
        quarterly report of the same containing the nature and reasons of
        such lapse and details of action taken shall be furnished by the DCP
        concerned to the concerned JJB having jurisdiction over that district
        along with a copy to the Nodal Head of Special Juvenile Police
        Unit for their record and intimation.
(iii)   DCPs shall, during the regular monthly meeting with all the SHOs
        &    Inspector-Investigations,    shall   brief   them   about   their
        responsibilities, any new judgment or order from JJBs and Courts,
        any practice direction etc. and shall ensure that their subordinate
        police officers don‟t show children as adults, take all necessary
        steps to verify the age of accused persons and are in overall
        compliance with the provisions of JJ Act & Rules.
(iv)    DCPs shall also ensure that all the police stations under their
        jurisdiction put in place the required setup and required notice
        boards etc, as has been specified in the Standing Order No. ops. 12,
        Act & the Rules or any other circulars in this regard.
(v)     On being intimated by the JJBs about any lapse having been
        committed on age investigation, DCP concerned shall institute an
        inquiry and take such action as may be required or appropriate. An


WP(C) 8889/2011                                                  Page 18 of 33
         action taken report shall be submitted to the JJB by the DCP
        concerned within a month from the receipt of such intimation.


C.      For Nodal Head/ In-Charge of Special Juvenile Police Unit.
(i)     Nodal Head of Special Juvenile Police Unit shall cause quarterly
        (once in three months) inspection of all the police stations through
        an official not below the rank of ACP in order to check that all the
        police stations have put in place the required setup and all the
        obligations required.
(ii)    A report shall be prepared by such ACPs of such visits
        documenting the best practices or shortcoming noticed at the police
        stations and shall be submitted to the Nodal Head of SJPU within
        10 days of such visit.
(iii)   Nodal Head of SJPU shall make a report on half yearly basis and
        shall     submit   it    to   the   Commissioner   of   Police     with
        recommendations. A copy shall also be submitted to Juvenile
        Justice Committee of Hon‟ble Delhi High Court.
(iv)    District Level units of SJPU shall on a regular basis monitor the
        functioning of police stations of that district vis              a vis
        implementation of JJ Act and Rules and direction of this Hon‟ble
        Court and shall provide necessary guidance and trainings to the
        police.


D.      For the Officer In Charge of the Police Station:
(i)     It shall be the duty of the Officer Incharge of the Police Station to
        ensure that police officers of his or her police station have taken all
WP(C) 8889/2011                                                   Page 19 of 33
         measures to ensure that proper inquiry or investigation on the point
        of age has been carried out and that all the required formalities,
        procedure have been carried out and required documents have been
        prepared in this regard.
(ii)    Officer In Charge shall also ensure that a notice board ,
        prominently visible , in Hindi, Urdu and English language
        informing that persons below the age of 18 years are governed
        under the provisions of JJ act and cannot be kept in police lock up
        and jails and are not to be taken to the Adult Criminal Courts. Such
        notice Board shall also contain the names and contact details of
        Juvenile Welfare Officers, Probation Officers and Legal Aid
        Lawyers of DSLSA.


E.      For the Investigating Officer or any other police officer acting
        under the instruction of Investigation Officer:

(i)     Every Police officer at the time of arresting/apprehending young
        offenders shall be under obligation to inform the alleged offender
        about his right to be dealt with under the provisions of Juvenile
        Justice Act if he is below 18 years of age and a proper counselling
        shall be done on the point of age.
(ii)    IO or any other police officer affecting the arrest/ apprehension
        shall also prepare the Age Memo. A copy of such Age Memo shall
        also be delivered to the alleged offender and his parents/ guardians/
        or relative who have been intimated about his arrest.
(iii)   At the time of forwarding the copy of FIR to the Ilaka Magistrate
        within 24 hours, IO shall be under duty to file the preliminary age
WP(C) 8889/2011                                                 Page 20 of 33
        memo along with the FIR in case arrest /apprehension is made
       before forwarding the FIR.
(iv)   On completion of age inquiry, which shall be done, preferably
       within one week of arrest/apprehension, the completed age memo
       be filed before the court concerned.
(v)    At the time of first production of an offender who is between 18 to
       21 years of age as per the initial inquiry of the IO as above, before
       the Court, IO or the Police officer responsible for producing the
       offender before the Court, shall produce alleged offender, along
       with a copy of the FIR and age memo before the Secretary of
       respective District Legal Services Authority, irrespective of
       whether the alleged offender is being represented by a legal aid
       lawyer or not.
(vi)   If the alleged offender claims to be a juvenile and age documents to
       support such claim are not readily available and it is not possible
       for IO to obtain such documents within 24 hours of arrest, accused
       shall be produced before Juvenile Justice Board.
(vii) At the time of first production of offender before Court or JJB, it
       shall be the duty of IO to ensure that parents or relatives of such
       offender are duly informed about (1) date, (2) time and (3)
       particulars of the court of such production and a copy of such
       intimation shall be produced before the Court at the time of first
       production.




WP(C) 8889/2011                                                Page 21 of 33
 F.      For the Juvenile Welfare Officers (JWOs) :
(i)     It shall be the duty of the Juvenile or Child Welfare Officer to
        obtain the copy of age declaration done by JJB or CWC and to
        forward such copy to the Special Juvenile Police Unit for entry into
        the record and to obtain a certificate that such entry has been done
        with SJPU and a copy of such certificate shall be deposited to the
        JJB or CWC concerned.
(ii)    It shall be the duty of the Juvenile Welfare Officer to ensure that
        any offender at the Police station who might be a juvenile is not
        treated as adult and if he notices any such incident, he shall
        immediately report to the Officer in Charge of the Police Station
        concerned with an intimation to District SJPU.
(iii)   In case, Any police officer is approached by any person alleging
        that some one who is a juvenile and has been treated as an adult by
        any officer of that Police Station, it shall be the duty of such police
        officer to record the statement of such complainant and then to
        register a DD Entry to this effect immediately and take up the issue
        with the Juvenile Welfare Officer or Investigation Officer
        concerned or the Officer In Charge concerned and cause corrective
        steps to be taken by such police officer. JWO shall furnish a copy
        of such DD Entry to the aggrieved person/ complainant. A report
        about such complaint, copy of DD entry, details of action taken or
        proposed to be taken shall be forwarded to the District SJPU with
        in 24 hours of receiving such complaint.




WP(C) 8889/2011                                                   Page 22 of 33
 G.      For Tihar & Rohini Jails:
(i)     "Visitors‟ Boards" prescribed in Rule 12 and 13 of the Delhi Prison
        (Visitors of Prisons) Rules, 1988, shall specifically mention in their
        reports the status of young offender found in the jails and also
        recommend follow up action to be taken up by the Jail Authorities.
(ii)    The Jail Authorities will not get the medical examination test done
        at the first instance on its own. Such cases will be immediately
        intimated to the DSLSA with complete details such as FIR No,
        Court name, next date of hearing and other required details to
        enable DSLSA to take appropriate follow up action.
(iii)   Such persons who appear to be juveniles as per JJ Act, 2000 shall
        be segregated immediately from the other prisoners. If Jail
        authorities are of the view that any person brought in the Jail may
        be a probable juvenile, it should send a letter addressed to the Court
        Concerned within 24 working hours, requesting for an age inquiry
        to be conducted. Copy of such letter shall also be attached with the
        Warrant of the prisoner.       It should be the prerogative and
        responsibility of the Court concerned to initiate an age inquiry as
        per law and make a decision accordingly. Jail authorities can
        maximum bring the fact of possible juvenility to the notice of
        Courts by way of a proper communication.
(iv)    Every Jail shall display at a prominent place in all the wards,
        canteen and visitors‟ area in Hindi, English and Urdu languages
        noticeboards informing inmates that persons who age was below 18
        years at the time of commission of offense are not supposed to be in
        Jail and are entitled to kept in children Homes and be treated under
WP(C) 8889/2011                                                  Page 23 of 33
        the Provisions of Juvenile Justice Act and be dealt with by the
       Juvenile Justice Board which make efforts for reformation and
       rehabilitation. Such Notification shall also inform the procedure to
       be adopted and the persons to be contacted within jail in case if
       they want to claim juvenility. Jail Authorities as well as Legal Aid
       Authorities shall be under duty to provide effective and speedy
       legal aid to every inmate who wants to put a claim of juvenility in
       the Court.
(v)    Jail authorities / Superintendent shall make available the details of
       each inmate, as maintained by them, to the panel visitors of
       NCPCR, which shall include but not be limited to name, address,
       age on record, previous history of institutionalization in jails ,
       medical reports.


H.     For Juvenile Justice Boards:
(i)    JJB shall conduct the proper age inquiry of each child brought
       before it as per the procedure laid down in Rule 12 of the Delhi
       Juvenile Justice ( Care & Protection of Children) Rules 2009.
(ii)   On every occasion, when the case of a juvenile is transferred from
       the adult court to the JJB and the juvenile is transferred from jail to
       the concerned Observation Home, the JJB shall interact with the
       juvenile and record his/her version on how he came to be treated as
       an adult. If from the statement of the juvenile and after appropriate
       inquiry from IO, it appears that the juvenile was wrongly shown as
       an adult by the IO, then the JJB shall intimate the concerned DCP.
       This intimation shall be done in all those cases which are received
WP(C) 8889/2011                                                  Page 24 of 33
         from the JJB by way of transfer from the adult court, and shall be
        done even in all those cases in which the declaration of juvenility
        has been done by the Adult Court.
(iii)   JJBs shall determine the age of a person by way recording the
        evidence brought forth by the Juvenile and the prosecution/
        complainant and the parties shall be given an opportunity to
        examine, cross examine or re-examine witnesses of their choice.
(iv)    In case of medical age examination, the parties shall be given
        copies of the medical age examination report immediately by the
        JJBs. The parties shall have the right to file objection thereto,
        including the right to cross-examine before final age determination
        is done.
(v)     While declaring the age, the order of age declaration shall also state
        the age as nearly as possible as on the date of commission of the
        offence.
(vi)    Before commencing the age inquiry, a notice thereof shall be
        served upon the complainant by the JJB or the Court Concerned,
        which shall also accord opportunity to the complainant of being
        heard on the issue including producing evidence; however the age
        inquiry will be concluded within the stipulated time limit of one
        month.
(vii) It shall be the duty of Board to ensure that every juvenile in whose
        respect age inquiry is being conducted is being represented by a
        Counsel and in those cases, where there is no lawyer present before
        the Board at the time of hearing of case; Board shall provide a
        Legal Aid Lawyer.
WP(C) 8889/2011                                                  Page 25 of 33
 (viii) JJB shall give copy of age declaration to JWO to get it recorded
        with Nodal Officer of SJPU. A certified copy of the age declaration
        shall be mandatorily given to the juvenile or his/ parents on the
        same day along with a copy to the concerned Juvenile or Child
        Welfare Officer.


I.      For National Commission for Protection of Child Rights
        (NCPCR):

(i)     NCPCR shall constitute a panel of at least ten (10) persons to make
        visits to various jails in Delhi in order to find out if there are any
        persons lodged in such jails who should have been the beneficiaries
        of the JJ Act. Members of such panel may visit various jails as per
        the schedule drawn in consultation with/ intimation to the Jail
        Authorities.
(ii)    Reports of such visits along with the list of probable juveniles shall
        be forwarded to the Member Secretary of Delhi State Legal
        Services Authority, Jail Authorities and the JJBs concerned for
        further action. NCPCR shall devise a Proforma which shall be used
        by such visitors and shall be supplied to all such visitors on the
        panel. Such filled up proformas will be used to compile a report.
(iii)   Such persons shall be only those persons who are in a position to
        and are willing to visit various Jails in Delhi at least once a month
        but it may conduct such visits more frequently if required.
(iv)    NCPCR shall make arrangements to pay for a reasonable
        honorarium and incidental expenses on travel etc. to the members


WP(C) 8889/2011                                                  Page 26 of 33
         of this panel whose services would be obtained by NCPCR from
        time to time.
(v)     NCPCR shall provide training and orientation to all the members of
        the panel on JJ Act, method of Age inquiry, jail rules & discipline,
        and method of filling up the proforma etc.
(vi)    Such panel may be revised as and when required by NCPCR.


J.      For Legal Aid Lawyers & Delhi Legal Services Authority:
(i)     Legal Aid Lawyers from Delhi State Legal Services Authority who
        are authorised to be the jail visiting lawyers shall visit Jails on their
        schedule as may be prescribed and shall intimate the details of
        inmates who may be juveniles to the Secretaries of the respective
        District Legal Services Authorities for further appropriate action.
(ii)    Legal Aid Lawyers shall be entitled to make visit to the Mulahiza
        ward( New admission ward) of the adolescent and female jails and
        be allowed to freely interact with the inmates and shall not wait for
        inmates to approach them in the legal aid room.
(iii)   Superintendent of each jail shall intimate to the DSLSA on a
        fortnightly basis about the names, case details, court and date of
        next hearing of those inmates who may be juveniles.
(iv)    Whenever any offender of 18 to 21 years age is produced at the
        office of the Secretary of concerned District Legal Services
        Authority, the secretary him/her self and in his/her absence the
        Front Office Lawyer will interact with the alleged offender to
        ascertain the facts as are relevant for determination of age such as
        date of birth, name of first attended school, names, number and date
WP(C) 8889/2011                                                     Page 27 of 33
         of birth of siblings etc.) while explaining the purpose of seeking
        such information and shall move applications where necessary and
        irrespective of the alleged offender being represented by private
        counsel to request the Court to conduct an age inquiry.


K.      For the Courts concerned:
(i)     Whenever an alleged offender is produced before a court, not being
        the JJB or CWC, it shall on the very first date of production
        question the offender about his/her age and shall inform such
        offender about the benefits of the JJ Act. If the offender claims or
        appears to be 18-21 years, it shall direct the IO to produce the
        alleged offender at the Office of the Secretary of District Legal
        Services Authority. The Court shall by way of an inquiry under
        Rule 12 of the Delhi JJ Rules 2009 satisfy itself that the offender is
        not a juvenile.
(ii)    If the court concerned is of the view that the offender produced
        before it may be a juvenile, it shall order for immediate transfer to
        Observation Home and production of such offender before the JJB
        concerned, and shall direct the Alhmed to send the case file to JJB
        immediately.
(iii)   If a claim of juvenility under Section 7A of the JJ Act is raised
        before any court at any point of time, the Court shall conduct an
        age inquiry as per the Rule 12 of the Delhi JJ Rules 2009 and if a
        person is established to be a juvenile, shall order for same day
        transfer to Observation Home ( if offender is below 18 years as on
        the date of such order) and to the Place of Safety ( if person has
WP(C) 8889/2011                                                   Page 28 of 33
        turned adult on the date of such order) and shall direct the Alhmed
       to send the case file complete in all respect including documents
       relating to Bail etc. to the JJB Concerned.
(iv)   If there is an adult co-accused also, the copy of the judicial file
       shall be prepared by such Court and shall be forwarded to the JJB
       Concerned.


L.     For the Government Hospitals and Medical Boards:
(i)    All Government Hospitals shall constitute Medical Boards to carry
       out medical age examinations and shall give report not later than 15
       days of request being made in this regard.
(ii)   All the members of medical Board ( Physiologist, Dental Examiner
       and Radiologist/ Forensic expert)shall give their individual reports
       based on their respective examinations and the same shall be
       mentioned in the report , based on which the Chairperson shall give
       the final opinion on the age within a margin of one year.


M.     Guidelines for Legal Services in Juvenile Justice Institutions:
(i)    When a child is produced before Board by Police, Board should
       call the legal aid lawyer in front of it, should introduce juvenile /
       parents to the lawyer , juvenile and his/her family/parents should be
       made to understand that it is their right to have legal aid lawyer and
       that they need not pay any fees to anyone for this.
(ii)   JJB should give time to legal aid lawyer to interact with juvenile
       and his/her parents before conducting hearing.


WP(C) 8889/2011                                                 Page 29 of 33
 (iii)   Juvenile Justice Board should mention in its order that legal aid
        lawyer has been assigned and name and presence of legal aid
        lawyers should be mentioned in the order.
(iv)    Board should make sure that a child and his parents are given
        sufficient time to be familiar with legal aid counsel and get time to
        discuss about the case before hearing is done.
(v)     Juvenile Justice Board should make sure that not a single juvenile‟s
        case goes without having a legal aid counsel.
(vi)    Juvenile Justice Board should issue a certificate of attendance to
        legal aid lawyers at the end of month and should also verify their
        work done reports.
(vii) In case of any lapse or misdeed on the part of legal aid lawyers,
        Board should intimate the State Legal Services Authority and
        should take corrective step.
(viii) Juvenile Justice Board and the legal Aid lawyers should work in a
        spirit of understanding, solidarity and coordination. It can bring a
        sea-change.
(ix)    Legal Aid Lawyer should develop good understanding of Juvenile
        Justice Law and of juvenile delinquency by reading and
        participating in workshops/ trainings on Juvenile Justice.
(x)     Legal Aid Lawyer should maintain a diary at center in which dates
        of cases are regularly entered.
(xi)    If a legal aid lawyer goes on leave or is not able to attend Board on
        any given day, he/she should ensure that cases are attended by
        fellow legal aid lawyer in his/her absence and that case is not
        neglected.
WP(C) 8889/2011                                                  Page 30 of 33
 (xii) Legal Aid lawyer should not take legal aid work as a matter of
      charity and should deliver the best.
(xiii) Legal Aid Lawyer should raise issues/ concerns/ problems in
      monthly meeting with State Legal Services Authority.
(xiv) Legal Aid Lawyer should maintain file of each case and should
      make daily entry of proceeding.
(xv) Legal Aid lawyer should not wait for JJB to call him/her for taking
      up a case. There should be effort to take up cases on his/her own by
      way of approaching families who come to JJB.
(xvi) Legal Aid Lawyer should inspire faith and confidence in children/
      their families who cases they take up and should make all possible
      efforts to get them all possible help.
(xvii) Legal Aid lawyer should abide by the terms and conditions of
      empanelment on legal Aid Panel.
(xviii) Legal Aid lawyer should tender his/her monthly work done report
      to JJB within one week of each month for verification and should
      submit it to concerned authority with attendance certificate for
      processing payments.
(xix) Legal Aid Lawyer must inform the client about the next date of
      hearing and should give his/her phone number to the client so that
      they could make call at the time of any need.


18.   In addition, we deem it imperative to issue the following direction
for strict compliance by all concerned:
(1)   As per the Provision of Jail Manual, each jail shall have a welfare
      officer in addition to other officers. But in Delhi Jails, number of
WP(C) 8889/2011                                               Page 31 of 33
       welfare officers is inadequate where certain posts are lying vacant.
      There are only 5 Welfare Officers for 11 Jails. Jails Administration
      is directed to appoint required number of WOS.
(2)   Accountability: Granting compensation to the victims in respect of
      wrong done has become a matter of norm. However, it is necessary
      to ensure that compensation should not become a tool for the State
      to brush wrongs, committed by their officers, under the carpet. It is
      necessary to hold them personally accountable, as more often than
      not, the incarceration of the child in adult prison is the fault of
      arresting officer, who fails to fulfill his duty in ensuring that the
      accused in not a juvenile.
(3)   Training and Sensitization of Magistrates/ Judicial Officers,
      Legal Aid Lawyers, Jail Visiting Lawyers and other lawyers
      etc.: these are the three agencies that come in contact with the
      Juveniles in conflict with law, thus the need to ensure that a child in
      conflict with law should be treated as a child and not an offender, is
      primarily on them. Therefore, it is necessary that all the Officers are
      trained in respect of the provisions of the Juvenile Justice Act, and
      this can be done with a collaborative effort of the Civil Society
      Organizations and the State Agencies. A specific direction is
      hereby given for trainings to be organized by DSLSA, Bar
      Associations for training and sensitizing Legal Aid Lawyers, Jail
      Visiting Lawyers and all other lawyers as well. Intervener IBJ may
      also be associated in such trainings, as it has expressed its wish to
      impart such trainings.


WP(C) 8889/2011                                                 Page 32 of 33
 19.   The present task for identifying the persons stated to be between 18
to 21 years of age and determination of their actual age will go on and the
process in respect thereof, as outlined in the aforesaid orders as also as per
the guidelines and directions spelled out hereinbefore, shall be followed.
On the implementation of the aforesaid directions and guidelines, a report
shall be submitted to this Court every six months by the police authorities
with copies to NCPCR and DLSA.


20.   Writ petition is disposed of in the aforesaid terms.




                                        ACTING CHIEF JUSTICE



MAY 11, 2012                            RAJIV SAHAI ENDLAW, J.

pk WP(C) 8889/2011 Page 33 of 33