Gauhati High Court
Shri Bhadreswar Loying vs State Of Assam on 5 August, 1987
Equivalent citations: 1989CRILJ151
Author: B.L. Hansaria
Bench: B.L. Hansaria
JUDGMENT B.L. Hansaria, J.
1. The Assam Children Act has been in the statute book since 1971. It is a matter of regret and pity that an Act to provide for the care, protection, maintenance, health, welfare, training, education and rehabilitation of neglected or delinquent children and for the trial of delinquent children in this State is rotting in the cupboard. This Court had occasion in the past to draw the attention of the concerned authorities to bring into force the aforesaid statute which is in tune with the growing concern felt throughout the world to take care of juvenile delinquency which needs a special treatment to see that a child which is a national asset does not become a hardened criminal due to any lapses on its part. If a child is a national asset, it is the duty of the State to look after the child with a view to ensure full development of its personality. If the future of the nation depends upon the care and concern bestowed on the child, there can be no two opinions that a child has to be well looked after in all matters. Art 39(f) of the Constitution desires that the children are given opportunities and facilities to develop in a healthy manner in condition of freedom and dignity. With the growth of knowledge about child psychology and behaviour, the idea of giving special treatment to juvenile delinquency is fast developing in the modern time. The aforesaid Act was enacted because it was felt that the existing Criminal Courts and jails do not provide adequately for special treatment to those who as a result of crisis and conflict of growth and development develop delinquent traits.
2. The highest Court, of the land had occasion in Sheela Barse v. Union of India , to note that though every State in the country except Nagaland has a Children Act, some States have not brought the Act into force. It was observed that this piece of legislation is for the fulfilment of a constitutional obligation and is a beneficial statute. Obviously, the State legislatures have enacted the law on being satisfied that the same is in the interest of society particularly children. It was pointed out that though ordinarily it is a matter for the State Government to decide as to when a particular statute should be brought into force, but in the present setting it was felt that it was appropriate that every State should ensure without delay that the Act is brought into force and administered in accordance with the provisions contained therein. Nonetheless, no step has been taken in this regard by the State Government.
3. The need for a statute like the Assam Children Act has been felt in the present case because when the offence was committed by the appellant he was not even in his teens - he was aged about 12 years - when in some weak moment he attempted to commit rape on Nandwati, a girl aged about 7 years. On the offence being established the accused was sentenced to undergo R.I. for two years and also to pay a fine of Rs. 200.00, in default R.I. for two months, keeping in view his age, character, antecedent and social status.
4. In this appeal, the conviction of the appellant under Sections 376/511 of the I.P.C. has not been questioned. Shri Mahanta has, however, pleaded that the sentence should completely be set aside and the accused may be allowed to remain under his parental care. In this connection, he has referred to Satto v. State of U.P. . The Hon'ble Judges of the Supreme Court could order for the release of the appellants of that case who were aged between 10 to 14 years in parental care because of the enabling provision in Section 30 of the U.P. Children Act. Unfortunately, no such order can be passed in the present case because of non-availability of any such provision. This, however, cannot seal the fate of the appellant inasmuch as Section 360 of the Criminal P.C. and Section 6 of the Probation of Offenders Act, 1958 would come to his rescue. Though these provisions do not take care of the offences punishable with death or imprisonment for life even in the case of a person under 21 years of age, the present conviction being under Section 376/511 of the Penal Code it cannot be said that any offence was committed by the appellant which is punishable with death or imprisonment for life. From the age character and antecedent of the offender, I am satisfied that the appellant who was aged about 12 years at the time of the occurrence and is in his early teens by now, should be released on probation of good conduct on his father entering into a bond with one surety to appear and receive sentence, which I am reducing to S.I. for 15 days, when called upon during the period of three years and, in the meantime, to keep peace and be of good behaviour. Before, however, action in this regard is taken, it has been deemed proper to call for a report from the concerned Probation Officer after perusal of which final order will be passed.
5. Let the Probation Officer be asked to submit his report within a period of one month from today. Let the case be listed for further orders after a month.