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 3, Cited by 3]

Allahabad High Court

Juvenile Delinquent Sajjad vs State Of U.P.And Another on 2 February, 2021

Author: Rajiv Gupta

Bench: Rajiv Gupta





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 75
 

 
Case :- CRIMINAL REVISION No. - 1471 of 2020
 

 
Revisionist :- Juvenile Delinquent Sajjad
 
Opposite Party :- State Of U.P.And Another
 
Counsel for Revisionist :- Ajay Kumar Giri,Surendra Kumar
 
Counsel for Opposite Party :- G.A.
 

 
Hon'ble Rajiv Gupta,J.
 

Counter affidavit filed by learned AGA on behalf of the State, is taken on record.

Heard learned counsel for the revisionist-applicant, learned AGA for the State and perused the record.

This criminal revision has been preferred by the revisionist-applicant with a prayer to quash the impugned order dated 22.7.2020 passed by Special Judge, POCSO Act/ Addl. Sessions Judge, Ghaziabad in Criminal Appeal No. 43 of 2020 (Juvenile Deliquent Sajjad Vs. State of U.P.), by which appeal of the revisionist-applicant was dismissed affirming the order dated 15.12.2018 passed by Juvenile Justice Board, Ghaziabad in Case Crime No. 1435 of 2016, under Sections 376, 506 IPC and Section 6 of POCSO Act, P.S. Tronica City, District- Ghaziabad.

Learned counsel for the revisionist-applicant has submitted that the revisionist-applicant is wholly innocent and has been falsely implicated in the present case due to ulterior motive.

Learned counsel for the revisionist-applicant has next submitted that applicant has already been declared juvenile vide order dated 3.4.2018.

Learned counsel for the revisionist-applicant has drawn the attention of the Court to the report of District Probation Officer, in which it has categorically been stated that the applicant is a cool minded person and he requires effective counselling for his rehabilitation.

Learned counsel for the revisionist-applicant has submitted that the Juvenile Justice Board has rejected the bail application of the revisionist-applicant and has held that in case, revisionist-applicant is released on bail, he may fall in the company of known and unknown criminals however, no reason has been assigned by the Juvenile Justice Board to arrive at such a conclusion.

Learned counsel for the revisionist-applicant has next submitted that Juvenile Justice Board as well as learned Special Judge has not given any convincing reason for rejecting the bail application of the revisionist-applicant and has held that in case, he is released on bail that may 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.

Learned counsel for the revisionist-applicant has next submitted that the revisionist-applicant is in jail since 14.6.2017, as such, he be released on bail.

Per contra, learned AGA has opposed the prayer for bail, but could not dispute the aforesaid facts.

Considering the facts and circumstances of the case, revisionist-applicant has made out a case for bail.

In view of the above, this criminal revision is allowed. Impugned orders dated 15.12.2018 and 22.7.2020 are set-aside and the bail application of the revisionist-applicant is allowed.

Let the revisionist-applicant- Sajjad be released on bail in this case on furnishing an undertaking by guardian- father that he will take proper care over the revisionist-applicant and he will not allow him to go in the company of known criminals or expose him to moral, physical or psychological danger and he will also file a personal bond of Rs.50,000/- and two sureties of the like amount to the satisfaction of Chief Judicial Magistrate concerned.

Order Date :- 2.2.2021 KU