High Court Jharkhand High Court

Kamaljit Kumar Singh @ Kamaljeet … vs State Of Jharkhand on 20 October, 2011

Jharkhand High Court
Kamaljit Kumar Singh @ Kamaljeet … vs State Of Jharkhand on 20 October, 2011
    N   THE    HIGH COURT OF JHARKHAND                AT   RANCHI
              Criminal Revision No.606 of 2011

                               -----
     Kamaljit Kumar Singh @ Kamaljeet Singh                 .Petitioner

                    .            Versus
    The State of Jharkhand       ...,                       Opp.party

                             ------
    CORAM: HON'BLE MR. JUSTICE PRASHANT KUMAR
                              ------
    For the Petitioner : Mr. Kaushik Sarkhel.
    For the State :      A.P.P.
                                     ------


02/20.10.2011

. This revision is directed against the judgment

dated 08.08.2011 passed by Sessions Judge, Dhanbad in

Criminal Appeal No. 147 of 2011, whereby he dismissed the

appeal and consequently rejected the bail prayer of the

petitioner.

Admittedly, petitioner is a juvenile. From perusal

of the impugned judgment, I find that the court below has

rejected the prayer for bail of the petitioner by saying that

“the act of the appellant(petitioner) is sufficient to suggest

that he has already gone in association of known criminal

having evil design in his mind”.

From perusal of the impugned judgment , I find

that learned court below has given the said finding merely

on presumption. There is nothing on record to show that

petitioner has gone in association of known criminal. Thus,

exception as enumerated under section 12 of the Juvenile

Justice ( Care and Protection of Children) Act has no

application in this case. Under the said circumstance, the

orders passed by the court below cannot be sustained.

Accordingly, this revision application is allowed

and the judgment passed by the learned Appellate Court as

well as the order passed by the Juvenile Justice Board are

hereby set aside.

Accordingly, Juvenile Justice Board is directed to

release the petitioner, named above, on bail, on furnishing

bail bond of Rs. 10,000/-(ten thousand) with two sureties of

the like amount each to the satisfaction of Juvenile Justice

Board, Dhanbad in connection with Dhanbad (Dhansar)

P.S.case No. 488 of 2011, G.R.No. 1962 of 2011.

( Prashant Kumar,J.)

Raman/Cp3.