High Court Punjab-Haryana High Court

Gujju @ Gajender vs State Of Haryana on 14 July, 2009

Punjab-Haryana High Court
Gujju @ Gajender vs State Of Haryana on 14 July, 2009
            IN THE HIGH COURT OF PUNJAB AND HARYANA
                        AT CHANDIGARH.


                                  Crl.Revision No.1645 of 2009 (O&M)
                                  Date of Decision: 14.7.2009


            Gujju @ Gajender.
                                           ....... Petitioner.

                         Versus

            State of Haryana.
                                          ....... Respondent.


      CORAM: HON'BLE MR.JUSTICE MAHESH GROVER

                                 ....

      Present: Shri Sandeep Chhabra,Advocate for the petitioner.

                                 ....

            1. Whether Reporters of Local Newspapers may be allowed to
               see the judgment?
            2. To be referred to the Reporters or not?
            3. Whether the judgment should be reported in the Digest?

                                 ....

Mahesh Grover,J.

Crl.Misc.No.33235 of 2009

The application is allowed and Annexure P3 filed along with it

is taken on record.

Crl.Revision No.1645 of 2009

This revision petition is directed against dated 15.6.2009

passed by the Sessions Judge, Faridabad vide which the appeal of the

petitioner has been dismissed.

The petitioner is facing allegations of having sodomized a boy

of five years of age leading to registration of F.I.R.No.145 dated 6.5.2009

under Section 377 of the I.P.C. at Police Station, Hodal. It has been pleaded
Crl.Revision No.1645 of 2009 (O&M)

-2-

….

by him that he is a juvenile and is entitled to concession of bail pursuant to

the provisions of Section 12 of the Juvenile Justice (Care and Protection of

Children) Act,2000 (for short, `the Act’). It has further been pleaded that

the Principal Magistrate, Juvenile Justice Board, Faridabad has wrongly

denied this concession to him vide order dated 16.5.2009 and his appeal

has also been dismissed by the impugned order.

While assailing the aforesaid orders, learned counsel for the

petitioner contended that Section 12 of the Act directs that a juvenile who

is brought before the Court to stand trial for an offence is ordinarily to be

released on bail with or without surety. He further contended that the only

reason why bail to such a juvenile can be declined is that he is likely to be

brought him into the association with any known criminal or that his release

would defeat the ends of justice. It is, therefore, his contention that the

petitioner being a juvenile could not have been declined the concession of

bail and since the aforesaid grounds have not been specified in the

impugned order, therefore, the decision of the Principal Magistrate, as also

that of the Sessions Judge are erroneous. To show prima facie that the

petitioner is a juvenile, reference has been made to the certificate, Annexure

P3, which has been placed on record along with Crl.Misc. No.33235 of

2009.

I have heard the learned counsel for the petitioner and have

perused the impugned orders.

Section 12 of the Act upon which reliance has been placed by

the learned counsel for the petitioner, is reproduced below:-

Crl.Revision No.1645 of 2009 (O&M)

-3-

….

“12. Bail of juvenile.- (1) When any person accused of a

bailable or non-bailable offence, and apparently a juvenile, is

arrested or detained or appears or is 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 institution or fit person but

he shall not be so released if there appear reasonable grounds

for believing that the release is likely to 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.

(2) When such person having been arrested is not released on

bail under sub-section (1) by the officer incharge of the police

station, such officer shall cause him to be kept only in any

observation home in the prescribed manner until he can be

brought before a Board.

(3) When such person is not released on bail under sub-section

(1) by the Board it shall, instead of committing him to prison,

make an order sending him to an observation home or a place

of safety for such period during the pendency of the inquiry

regarding him as may be specified in the order.”

A reading of the afore-quoted provisions leaves no room for
Crl.Revision No.1645 of 2009 (O&M)

-4-

….

doubt that ordinarily a juvenile is to be released on bail and the same is to

be denied to him only “if there appear reasonable grounds for believing that

the release is likely to 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.” The petitioner has been accused of

subjecting a young boy of tender age to his carnal desires. The offence is,

therefore, of a heinous kind and one which shocks and revolts the

conscience of any right thinking person. The child, who has been subjected

to the lustful designs of the petitioner will naturally keep bearing

psychological scars of the unfortunate and reckless act of the petitioner.

The Court, while considering the prayer for bail is, therefore, to

take a holistic view of the situation while granting bail to a juvenile and

similarly, while declining the same by seeing whether the case falls within

the parameters of the conditions set out in Section 12 of the Act.

A juvenile, who steps into the arena of criminal activities, has

necessarily to be treated differently from an adult, who makes a foray into

the world of crimes. That is the essence of the Act, but when the act is the

one which reveals depravity of mind and gives a hint of a perverted psyche

to which if no check is put, is likely to cause more harm to the society, than

caused by a person, who merely inflicts physical harm to the others by

violence to body, then such a person, even if a juvenile does not deserves

the concession of bail.

In my opinion, the release the petitioner on bail is likely to

expose him to more moral and psychological pressures in life. An
Crl.Revision No.1645 of 2009 (O&M)

-5-

….

offender,like this when released is likely to invoke a sniggering attitude

amongst the ones who surround him and is also likely to invoke an equally

hateful response from the victim’s family, which may endanger him and

expose him to psychological pressures and physical harm. Therefore, the

prayer of the petitioner for bail necessarily has to be rejected, but, at the

same time, I cannot be oblivious to the provisions of Section 15 of the Act,

which is as follows:-

“15. Order that may be passed regarding juvenile.- (1)

Where a Board is satisfied on inquiry that a juvenile has

committed an offence, then, notwithstanding anything to the

contrary contained in any other law for the time being in force,

the Board may,if it so thinks fit, –

(a) allow the juvenile to go home after advice or admonition

following appropriate inquiry against and counselling to the

parent or the guardian and the juvenile;

(b) direct the juvenile to participate in group counselling and

similar activities;

( c ) order the juvenile to perform community service;

(d) order the parent of the juvenile or the juvenile himself to

pay a fine, if he is over fourteen years of age and earns money;

(e) direct the juvenile to be released on probation of good

conduct and placed under the care of any parent, guardian or

other fit person, on such parent, guardian or other fit person

executing a bond, with or without surety, as the Board may
Crl.Revision No.1645 of 2009 (O&M)

-6-

….

require, for the good behaviour and well-being of the juvenile

for any period not exceeding three years;

(f) direct the juvenile to be released on probation of good

conduct and placed under the care of any fit institution for the

good behaviour and well-being of the juvenile for any period

not exceeding three years;

(g) make an order directing the juvenile to be sent to a special

home for a period of three years;

Provided that the Board may, if it is satisfied that having regard

to the nature of the offence and the circumstances of the case, it

is expedient so to do, for reasons to be recorded, reduce the

period of stay to such period as it thinks fit.

(2) The Board shall obtain the social investigation report on

juvenile either through a probation officer or a recognised

voluntary organisation or otherwise, and shall take into

consideration the findings of such report before passing an

order.

(3) Where an order under clause (d), clause (e) or clause (f) of

sub-section (1) is made, the Board may, if it is of opinion that

in the interests of the juvenile and of the public, it is expedient

so to do, in addition make an order that the juvenile in conflict

with law shall remain under the supervision of a probation

officer named in the order during such period, not exceeding

three years as may be specified therein, and may in such
Crl.Revision No.1645 of 2009 (O&M)

-7-

….

supervision order impose such conditions as it deems necessary

for the due supervision of the juvenile in conflict with law;

Provided that if at any time afterwards it appears to the Board

on receiving a report from the probation officer or otherwise,

that the juvenile in conflict with law has not been of good

behaviour during the period of supervision or that the fit

institution under whose care the juvenile was placed is no

longer able or willing to ensure the good behaviour and well-

being of the juvenile it may, after making such inquiry as it

deems fit, order the juvenile in conflict with law to be sent to a

special home.

(4) The Board shall while making a supervision order under

sub-section (3), explain to the juvenile and the parent, guardian

or other fit person or fit institution, as the case may be, under

whose care the juvenile has been placed, the terms and

conditions of the order and shall forthwith furnish one copy of

the supervision order to the juvenile, the parent, guardian or

other fit person or fit institution, as the case may be, the

sureties, if any, and the probation officer.” (emphasis supplied).

There is no material before this Court to show as to whether the

aforesaid options have been explored by the Juvenile Justice Board in the

case of the petitioner, but, certainly he deserves to be counselled by a

professional psychiatrist so as to wean him away from the path that he has

adopted and also to ensure that his psyche is corrected and the society is
Crl.Revision No.1645 of 2009 (O&M)

-8-

….

saved from a possible paedophile.

The instant petition is, therefore, dismissed, but with a

direction to the learned Principal Magistrate, Juvenile Justice Board,

Faridabad to ensure that appropriate orders are passed, if not already passed,

by which the petitioner is subjected to professional counselling so as to

rectify his distorted thinking in order to prevent the recurrence of such act

and also to prevent him from growing into a threat to the society at large.

July 14,2009                                    ( Mahesh Grover )
"SCM"                                               Judge