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 22, Cited by 1]

Allahabad High Court

Farhan Siddiqui vs State Of U.P. And Another on 30 May, 2022

Author: Shamim Ahmed

Bench: Shamim Ahmed





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

Court No. - 93
 
Case :- CRIMINAL REVISION No. - 132 of 2022
 

 
Revisionist :- Farhan Siddiqui
 
Opposite Party :- State of U.P. and Another
 
Counsel for Revisionist :- Raj Kumar Khanna,Amber Khanna
 
Counsel for Opposite Party :- G.A.,Abu Bakht,Syed Ahmed Faizan
 

 
Hon'ble Shamim Ahmed,J.
 

This revision is directed against the judgment and order dated 07.12.2021 passed by learned Additional District and Sessions Judge/ Special Judge (POCSO Act), Court No. 2, Amroha, dismissing Criminal Appeal No. 53 of 2021 (Smt. Reshma Vs. State of UP), filed under Section 101 of the Juvenile Justice (Care and Protection of Children) Act, 2015 (for short ''the Act') and affirming an order of Juvenile Justice Board, Amroha dated 03.11.2021, refusing bail plea to the revisionist in Case Crime No. 378 of 2021, under Sections 147, 148, 149, 323, 324, 307, 34 IPC, Police Station Amroha Nagar, District Amroha.

Learned counsel for the revisionist has filed supplementary affidavit dated 18.05.2022, annexing statement of injured, and this Court vide order 19.05.2022 granted time to the learned counsel for the opposite party No. 2 to file its reply, but today when the case is taken up the learned counsel for the opposite party No. 2 had denied to file any reply of the said supplementary affidavit and submits that he will argue in absence of same.

Heard Shri Raj Kumar Khanna, the learned counsel for the revisionist, Shri Abhishek Shukla, the learned A.G.A.-I appearing for the State as well as Shri Abu Bakht, the learned counsel for the opposite party No. 2 and perused the record.

Learned counsel for the revisionist submits that revisionist along with other co-accused have falsely been implicated in the present case. No such incident, as alleged by the prosecution, took place. As per the prosecution version, four persons were named along with the revisionist. According to the prosecution case, Abdullah Iqbal, son of informant along with his friend when reached near the shop of Pahalwan the accused persons were standing having lathi-danda and other weapons in their hands. They assaulted Abdullah Iqbal and Hamza by knife and caused injuries.

Learned counsel for the revisionist further submits that no specific role has been assigned to any of the accused persons including the revisionist and general role has been assigned to them for assaulting the injured persons.

Learned counsel for the revisionist further submits that as per the prosecution case, in the aforesaid incident Abdullah Iqbal and Hamza had received injuries and they were medically examined in C.H.C., Amroha at 6:30 p.m. Hamza received two injuries; one is superficial incised wound of size 4.0 c.m. x 0.3 c.m. x skin deep on lateral aspect of left forearm 12 c.m. above from left elbow joint; and second is linear abrasion of size 1.0 c.m. on front of distal phalanx of little finger of right hand 1.5 c.m. below. As per the doctor above two injuries were simple in nature.

Learned counsel for the revisionist further submits that as per the prosecution case Abdullah Iqbal had also received injuries. The statement of injured Hamza was recorded under Section 161 Cr.P.C. on 26.08.2021 and he repeated the same version of the F.I.R. and he has not taken any name specifying any allegation, nor he has mentioned any role of revisionist for stabbing the other co-accused, namely Abdullah Iqbal, whereas his statement was also recorded under Section 161 Cr.P.C. and he has also repeated the same version of F.I.R., but in the last line of this statement at the instance of family members he has stated that revisionist stabbed several times in his stomach.

Learned counsel for the revisionist further submits that the entire prosecution story got demolished in the medical report where there is only one injury found, therefore, statement of Abdullah Iqbal has no force.

Learned counsel for the revisionist further submits that prosecution has tried to differentiate the case of the revisionist relying upon the statement of injured Abdullah Iqbal, who has named the revisionist in his statement by staying that he stabbed him several times in his stomach, whereas in his medical report there is only one grievous injury found, therefore, the entire prosecution story got demolished and it appears that it was made with malicious intention.

Learned counsel for the revisionist further submits that it is not in dispute that the revisionist is a juvenile as he has already been declared juvenile by Juvenile Justice Board, Amroha vide order dated 25.10.2021. The revisionist was a juvenile aged 17 years, 06 months and 28 days on the date of occurrence. He was, thus, clearly below 18 years of age. He is in jail since 25.10.2021 in connection with the present crime and has completed a substantial period of sentence out of the maximum three years institutional incarceration permissible for a juvenile, under Section 18(1)(g) of the Act. It is submitted with much emphasis that similarly circumstanced as the revisionist, including juvenile Shanu @ Shahnawaz, and adult co-accused, Abdul Hannan, Hamza Malik, have already been granted bail by the court below vide orders dated 26.11.2021, 14.12.2021 and 09.02.2022. It is argued that the revisionist being a minor, cannot be held in institutional incarceration any further once co-accused, similarly circumstanced, have been admitted to bail. Further submission is that the case of the revisionist is not on worse footing than that of the co-accused, therefore on principles of parity also the revisionist be released on bail.

Learned counsel for the revisionist further submits that thereafter the revisionist applied for bail before the Juvenile Justice Board, Amroha, upon which a report from the District Probation Officer was called for. The bail application of the revisionist was rejected vide order dated 03.11.2021, being aggrieved, the revisionist preferred an appeal under Section 101 of the Act, which was also dismissed vide order dated 07.12.2021. Hence the present criminal revision has been filed before this Hon'ble Court mainly on the following amongst other grounds:

(i) That the revisionist is innocent and has been falsely implicated in the present case due to rivalry/village partibandi.
(ii) That the revisionist is juvenile and there is no apprehension of reasoned ground for believing that the release of the revisionist is likely to bring him in association with any known criminals or expose him to mental, physical or psychological danger or his release would defeat the ends of justice.
(iii) That the revisionist has no criminal history except the present case.
(iv) That the law has been laid down by this Court as well as the Apex Court that the seriousness of the offence is no ground to reject the bail of the juvenile and only three contingencies have been provided to be considered at the time of consideration of the bail application and those are if the release is likely to bring him into association with any known criminal or would expose him to moral, physical or psychological danger or that his release would defeat the ends of justice.
(v) That the father of the revisionist is giving his undertaking that after release of the revisionist on bail, he will keep him under his custody and look after him properly.
(vi) That the revisionist undertakes that he will not tamper the evidence and he will always cooperate the trial proceedings.
(vii) That both the courts below have committed gross illegality by rejecting the revisionist's bail prayer after declaring him juvenile.
(viii) That both the courts below have given wrong findings without any material available on record.
(ix) That there was no report regarding any previous criminal antecedents of the family or background of the revisionist.
(x) That there is no chance of revisionist's re-indulgence to bring him into association with known criminals.
(xi) That the impugned orders passed by the courts below are totally arbitrary, illegal and bad in law.
(xii) That the findings given by the courts below are based on conjectures and surmises.

Several other submissions in order to demonstrate the falsity of the allegations made against the revisionist have also been placed forth before the Court. The circumstances which, according to the counsel, led to the false implication of the accused have also been touched upon at length. It has been assured on behalf of the revisionist that he is ready to cooperate with the process of law and shall faithfully make himself available before the court whenever required and is also ready to accept all the conditions which the Court may deem fit to impose upon him. It has also been pointed out that in the wake of heavy pendency of cases in the Court, there is no likelihood of any early conclusion of trial.

Learned counsel for the revisionist has further argued that the revisionist has already undergone half of the imprisonment/institutional incarceration and has placed reliance of Hon'ble Apex Court judgments in the cases of Kamal Vs. State of Haryana, 2004 (13) SCC 526 and Takht Singh Vs. State of Madhya Pradesh, 2001 (10) SCC 463, and submitted that ration of law applicable in those cases is also applicable to the case of the revisionist.

Learned A.G.A. as well as the learned counsel for the opposite party No. 2 have opposed the revisionist's case with the submission that the release of the revisionist on bail would bring him into association of some known criminals, besides, exposing him to moral, physical and psychological danger. It is submitted that his release would defeat the ends of justice, considering that he is involved in a heinous offence.

This Court has carefully considered the rival submissions of the parties and perused the impugned orders. The juvenile is clearly below 18 years of age and does not fall into that special category of a juvenile between the age of 16 and 18 years whose case may be viewed differently, in case, they are found to be of a mature mind and persons well understanding the consequences of their actions. The provisions relating to bail for a juvenile are carried in Section 12 of the Act, which reads as under:

"(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 (2 of 1974) 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 person's 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 subsection (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."

This Court has, in particular, looked into the role of the other co-accused, who have already been granted bail by this Court, and the case of the revisionist is not on the worse footing than that of the other co-accused who have been granted bail. Once co-accused have been admitted to bail, who are juvenile and adults, there seems no justification to additionally test the case of the revisionist with reference to the requirements of the proviso to sub Section (1) of Section 12 of the Act. In this connection, I had occasion to consider the question about the right of a juvenile to be released on bail where a similarly circumstanced adult offender had been extended that liberty. In the case of Dharmendra (Juvenile) vs. State of U.P. and others, [2018 (7) ADJ 864], the High Court was pleased to observe as under:

"10. The matter can be looked at from another vantage. In case the revisionist were an adult and stood charged of the offence that he faces with a weak circumstantial evidence of last seen and confession to the police, in all probability, it would have entitled him to bail pending trial. If on the kind of evidence forthcoming an adult would be entitled to bail, denying bail to a child in conflict with law may be denying the juvenile/ child in conflict with law the equal protection of laws guaranteed under Article 14 of the Constitution.
11. The rule in Section 12(1) of the Act is in favour of bail always to a juvenile/ child in conflict with law except when the case falls into one or the other categories denial contemplated by the proviso. It is not the rule about bail in Section 12 of the Act that in case a child in conflict with law is brought before the Board or Court, his case is not to be seen on merits prima facie about his complicity at all for the purpose granting him bail; and all that has been done is to see if his case falls is one or the other exceptions, where he can be denied bail. The rule in Section 12 sanctioning bail universally to every child in conflict with law presupposes that there is a prima facie case against him in the assessment of the Board or the Court based on the evidence placed at that stage. It is where a case against a child in conflict with law is prima facie made out that the rule in Section 12(1) of the Act that sanctions bail as a rule, except the three categories contemplated by the proviso comes into play. It is certainly not the rule, and, in the opinion of the Court cannot be so, that a case on materials and evidence collected not being made out against a child at all, his case has to be tested on the three parameters where bail may be denied presuming that a prima facie case is constructively there. Thus, it would always have to be seen whether a case prima facie on merits against a child in conflict with law is there on the basis of material produced by the prosecution against him. If it is found that a prima facie case on the basis of material produced by the prosecution is there that would have led to a denial of a bail to an adult offender, in that case also the Rule in Section 12(1) of the Act mandates that bail is to be granted to a juvenile/ child in conflict with law except where his case falls into any of the three disentitling categories contemplated by the proviso.
12. In the opinion of this Court, therefore, the perception that merits of the case on the basis of prima facie evidence is absolutely irrelevant to a juvenile's bail plea under the Act would not be in conformity with the law. The catena of decisions that speak about merits of the case or the charge against a juvenile being irrelevant, proceed on facts and not an assumption that a case on merits is made out, and, not where the case is not at all made out prima facie. It is not that a child alleged to be in conflict with law against whom there is not iota of evidence to connect him to the crime would still have bail denied to him because his case may be placed in or the other disentitling categories under the proviso to Section 12(1) of the Act. If this kind of a construction were to be adopted it might expose the provisions of Section 12(1) of the Act to challenge on ground of violating the guarantee of equal protection of laws enshrined in Article 14 of the Constitution. It is an enduring principle that a construction that lends a statute to challenge about its constitutionality should be eschewed and one that saves and upholds its vires is to be adopted. In this context the guidance of their Lordships of the Hon'ble Supreme Court in Japani Sahoo vs. Chandra Sekhar Mohanty, (2007) 7 SCC 394 may be referred to:-
"51. The matter can be looked at from different angle also. Once it is accepted (and there is no dispute about it) that it is not within the domain of the complainant or prosecuting agency to take cognizance of an offence or to issue process and the only thing the former can do is to file a complaint or initiate proceedings in accordance with law. If that action of initiation of proceedings has been taken within the period of limitation, the complainant is not responsible for any delay on the part of the Court or Magistrate in issuing process or taking cognizance of an offence. Now, if he is sought to be penalized because of the omission, default or inaction on the part of the Court or Magistrate, the provision of law may have to be tested on the touchstone of Article 14 of the Constitution. It can possibly be urged that such a provision is totally arbitrary, irrational and unreasonable. It is settled law that a Court of Law would interpret a provision which would help sustaining the validity of law by applying the doctrine of reasonable construction rather than making it vulnerable and unconstitutional by adopting rule of 'litera legis'. Connecting the provision of limitation in Section 468 of the Code with issuing of process or taking of cognizance by the Court may make it unsustainable and ultra vires Article 14 of the Constitution."

This Court in the case of Shiv Kumar alias Sadhu Vs. State of U.P. 2010 (68) ACC 616(LB) was pleased to observe that the gravity of the offence is not relevant consideration for refusing grant of bail to the juvenile.

In the present case there appears to be no distinguishing feature from the case of co-accused, Abdul Hannan and Hamza Malik, who are adult offenders circumstanced identically as the revisionist. There is no justification to hold the revisionist not entitled to the liberty of bail. The impugned orders proceed on the reasoning about the offence being heinous overlooking the fact that the offence on its own terms may be heinous but the role of the revisionist, as well as the other accused, is based prima facie on weak circumstantial evidence. It is also taken note of by this Court that the revisionist has by now done more than half of institutional incarceration. The maximum period for which a juvenile can be incarcerated in whatever form of detention, is three years, going by the provisions of Section 18(1)(g) of the Act. This Court, thus, finds that the impugned orders cannot be sustained and are liable to be set aside and reversed.

After perusing the record in the light of the submissions made at the bar and after taking an overall view of all the facts and circumstances of this case, the nature of evidence, the period of detention already undergone, the unlikelihood of early conclusion of trial and also in the absence of any convincing material to indicate the possibility of tampering with the evidence and in view of the larger mandate of the Article 21 of the Constitution of India and the dictum of Apex Court in the case of Dataram Singh vs. State of UP and another, (2018) 3 SCC 22 and the view taken by the Hon'ble Court in the cases of Kamal Vs. State of Haryana (supra), Takht Singh Vs. State of Madhya Pradesh (supra), Dharmendra (Juvenile) vs. State of U.P. and others (supra), Japani Sahoo vs. Chandra Sekhar Mohanty (supra) and Shiv Kumar alias Sadhu Vs. State of U.P. (supra), this Court is of the view that the present criminal revision may be allowed and the revisionist may be released on bail.

In the result, this revision succeeds and is allowed. The impugned judgment and orders dated 03.11.2021 and 07.12.2021 are hereby set aside and reversed. The bail application of the revisionist stands allowed.

Let the revisionist, Farhan Siddiqui, through his natural guardian/ mother, Smt. Reshma be released on bail in Case Crime No. 378 of 2021, under Sections 147, 148, 149, 323, 324, 307, 34 IPC, Police Station Amroha Nagar, District Amroha, upon his mother furnishing a personal bond with two solvent sureties of her relatives each in the like amount to the satisfaction of the Juvenile Justice Board, Amroha, subject to the following conditions:

(i) That the natural guardian/ mother, Smt. Reshma will furnish an undertaking that upon release on bail the juvenile will not be permitted to come into contact or association with any known criminal or allowed to be exposed to any moral, physical or psychological danger and further that the father will ensure that the juvenile will not repeat the offence.
(ii) The revisionist and his mother, Smt. Reshma will report to the District Probation Officer on the first Wednesday of every calendar month commencing with the first Wednesday of August, 2022 and if during any calendar month the first Wednesday falls on a holiday, then on the next following working day.
(iii) The District Probation Officer will keep strict vigil on the activities of the revisionist and regularly draw up his social investigation report that would be submitted to the Juvenile Justice Board, Amorha on such periodical basis as the Juvenile Justice Board may determine.
(iv) The party shall file computer generated copy of such order downloaded from the official website of High Court Allahabad or the certified copy issued by the Registry of the High Court, Allahabad.
(v) The computer generated copy of such order shall be self attested by the counsel of the party concerned.
(vi) The concerned Court/Authority/Official shall verify the authenticity of such computerized copy of the order from the official website of High Court Allahabad and shall make a declaration of such verification in writing.

However, considering the peculiar facts and circumstances of the case, the court below is directed to make every possible endeavour to conclude the trial of the aforesaid case within a period of four months from today without granting unnecessary adjournments to either of the parties.

Order Date :- 30.5.2022 Mustaqeem.