JUDGMENT
K.N. Sinha, J.
1. The present revision has been filed against the judgment and order dated 7.11.2002 passed by the Sessions Judge, Kanpur Dehat in Appeal Under Section 22 of the Juvenile Justice (Care and Protection of Children) Act, 2000, hereinafter referred to as ‘the Act’.
2. The brief history of the case is that the revisionist was challaned Under Sections 498A and 304B, I.P.C and moved an application for bail before the C.J.M., Kanpur Dehat, which was rejected and thereafter an application for bail was filed before the Sessions Judge, Kanpur Dehat. This application was converted into an appeal and was heard by the Addl. Sessions Judge (Court No. 1), Kanpur Dehat, who found that the revisionist, on the basis of the school leaving certificates, is entitled to get the benefits of the provisions of the said Act but dismissed the appeal on the ground of limitation directing the C.J.M. to dispose of the application for bail, if moved a fresh in the light of the observations made in the judgment and according to law. Being aggrieved by the said order the present revision has been filed.
3. I have heard the learned Counsel for the revisionist and the learned A.G.A. and perused the orders passed by the C.J.M. and the Sessions Judge, Court No. 1, Kanpur Dehat.
4. The learned Addl. Sessions Judge, Court No. 1 has observed that the bail application was presented before the Sessions Judge on 4.10.2002, which was converted into appeal by the order dated 25.10.2002. The bail application was rejected by the C.J.M. on 31.7.2002 and the limitation for filing appeal was only 30 days; hence it was held to be barred by time. The order dated 31.7.2002 shows that some application was earlier rejected on 9.7.2002 and as per the office report the record was sent to the Court of the Sessions Judge for disposal of the bail application on 25.7.2002. It means that some bail application .was filed even prior to this order dated 31.7.2002. Moreover, the Session Court while passing the order dated 25.10.2002 converting the application into appeal should have taken care that it cannot be converted as the same was beyond time. The learned Addl. Sessions Judge, Court No. 1 has already observed in the judgment that the revisionist is below the age of 15 years and he should get the benefit of the Act. Hence he directed the C.J.M. /Judicial Magistrate to consider the case of the revisionist, if fresh application is moved.
5. The learned Counsel for the revisionist has submitted that if the revisionist is Juvenile, he should not be kept in jail but be sent to art Observation Home or a place of safety. Sub-sections (2) and (3) of Section 12 of the Act says that if such person, having been arrested and not released on bail, shall be kept in an Observation Home or a place of safety. The Appellate Court has found him to be Juvenile and also observed for extending the benefits of the Act and hence the revisionist is entitled to be kept in an Observation Home or a place of safety during the trial, if not released on bail.
6. However, it is directed that in view of the provisions of the Act mentioned above, the revisionist shall be kept in an Observation Home or a place of safety and not in jail. If fresh application for bail is moved the C.J.M. shall pass orders according to law.
With the above observations the revision is hereby dismissed.