Delhi High Court High Court

Devesh vs The State (Nct Of Delhi) on 12 May, 2006

Delhi High Court
Devesh vs The State (Nct Of Delhi) on 12 May, 2006
Author: B D Ahmed
Bench: B D Ahmed


JUDGMENT

Badar Durrez Ahmed, J.

1. This revision petition is directed against the order dated 27.3.2006 passed by the learned Additional Sessions Judge is an appeal against the rejection of the bail application by the Juvenile Justice Board on 13.3.2006. The learned Additional Sessions Judge has denied bail to the present petitioner who is admittedly a juvenile on the ground that his release is likely to bring him in the company of criminals. According to the learned Additional Sessions Judge, this itself would defeat the purpose of releasing him on bail. The reasoning adopted by the learned Additional Sessions Judge is demonstrated by the following extract from the impugned order :

This shows that although the appellant belongs to a very good family but his company and the friends circle was of anti social elements. Though few of them are now in judicial custody but many of them might also be out of jail as they might not be involved in the present case. I am of the opinion that if the appellant is released on bail, there is likelihood that he would again fall back to the company of criminals. This itself would defeat the purpose of releasing him on bail.

2. Section 12 of the Juvenile Justice (Care and Protection of Children) Act, 2000 provides that the juvenile is to be released on bail unless it can be shown that his release is likely to bring him into association with ‘any known criminal’ or expose him to moral, physical or psychological danger or his release would defeat the ends of justice. Thus, as is apparent from a reading of Section 12 there must be a reasonable ground for believing that the juvenile’s release would bring him into association with ‘known’ criminals. The learned Additional Sessions Judge has merely conjectured that the release of the petitioner might bring him in contact with criminals not ‘known criminals’, on the basis of an assumption that some of his companions have not been arrested and those companions are criminals. I am afraid that this is not the right approach to take while construing Section 12 of the Juvenile Justice (Care and Protection of Children) Act, 2000. When the expression used is ‘any known criminal’ then the Court should give full meaning to that expression.

3. In any event, the learned Counsel for the petitioner has also argued on merits to show that the juvenile has no specific role to play in the alleged murder. Even as per the case of the prosecution, neither did the juvenile commit the murder nor did he catch hold the deceased nor he was responsible for the injuries. The only injuries recorded in the postmortem are knife injuries. Even otherwise the petitioner would be entitled to bail although more so as he is a juvenile.

4. Accordingly, the impugned order is set aside and the petitioner is directed to be released on the petitioner’s father furnishing an affidavit to the fact that he shall take proper care of his son and that he shall not permit his son to fall into any kind of bad company. This in addition to the condition that petitioner shall be released on bail on his furnishing a personal bond in the sum of Rs. 10,000/- with one surety of the like amount to the satisfaction of the Juvenile Justice Board. This revision petition stands disposed of. dusty.