High Court Punjab-Haryana High Court

Supreet Singh Dilawar vs State Of U.T. on 5 September, 2009

Punjab-Haryana High Court
Supreet Singh Dilawar vs State Of U.T. on 5 September, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
              CHANDIGARH


                             Crl.Misc.No.16692 of 2009 (O&M)

                             Date of decision : 5.9.2009

Supreet Singh Dilawar

                                               ....Petitioner
               Versus


State of U.T., Chandigarh

                                              ...Respondent


CORAM : HON'BLE MR.JUSTICE MAHESH GROVER
                  ....

Present:   Mr.Manish Bhardwaj, Advocate
           for the petitioner.

           Mr. Hemant Bassi, Advocate
           for the respondent.
                         .....

MAHESH GROVER, J.

This is a petition under Section 439 of the Code of

Criminal Procedure read with Section 53 of the Juvenile Justice (Care

and Protection of Children)Act, 2000 for grant of bail in case FIR

No.89 dated 5.5.2009 under Sections 354, 376, 377, 506, 511, 292

IPC and Section 67-B (b&e) of I.T.Act, registered at Police Station

Sector 31, Chandigarh.

The petitioner who is a juvenile is facing the allegations

under the aforesaid offences. He is in custody since 5.5.2009. The

Principal Judge, Juvenile Justice Court, Chandigarh declined the

prayer of the petitioner on the ground that a heinous offence has been

committed.

Crl.Misc.No.16692 of 2009 (O&M) -2-

The learned counsel for the petitioner while assailing the

impugned order dated 20.5.2009 has contended that the petitioner

being a juvenile is entitled to the concession of bail in accordance

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

Protection of Children) Act, 2000 (hereinafter referred to as ‘the Act’)

and the impugned orders are unsustainable in the eyes of law.

On the other hand, learned counsel for the Union

Territory, Chandigarh has contended that the petitioner is involved in

a serious offence and he does not deserve the concession of bail even

if he is a juvenile.

I have heard the learned counsel for the parties.

Section 12 of the Act reads as under :-

“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.
Crl.Misc.No.16692 of 2009 (O&M) -3-

(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 an 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.”

According to the aforesaid section, a juvenile may not be

released on bail if there appears a reasonable ground for believing

that the release of the petitioner 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. If the facts of the case and the material on record is to be

reconciled in view of the aforesaid provisions of law,then it seems

that the apprehension of the Principal Judge seems to be misplaced.

The entire purpose of the Act is reformatory and keeping

in view this purpose in mind the provisions of Section 15 have been

enacted which lays down as follows :-

“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
Crl.Misc.No.16692 of 2009 (O&M) -4-

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 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:
Crl.Misc.No.16692 of 2009 (O&M) -5-

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

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
Crl.Misc.No.16692 of 2009 (O&M) -6-

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.”

The aforesaid functions are to be carried out by the

Juvenile Justice Board. It envisages broad number of functions and

duties that the Board has to carry out to ensure that the juvenile who

has come in conflict with law by going astray comes into the main

stream. The matters which have been enlisted in Section 15 of the Act

are not to be construed as exclusive but the Board has to act in the

spirit of the law and ensure that the purpose for which it is enacted is

carried out. For that purpose the Board at the time of considering the

bail application of a juvenile ought to explore the possibility of

resorting to the options which have been entailed in Section 15 of the

Act which includes group counselling and counselling through the

agencies of professional counsellors to such delinquent juveniles so
Crl.Misc.No.16692 of 2009 (O&M) -7-

that the process of reforming them is put on track.

The Principal Magistrate is to act by imbibing the spirit

of the statute and not merely act by sticking to the letter of the statute

while stripping it of its soul.

If the provisions of the Act are to be seen, then the very

appointment of a Principal Magistrate is to be made from persons

who have special knowledge or training in child psychology or child

welfare. Section 4 (2) of the Act provides the constitution of the

Board which shall consist of a Metropolitan Magistrate or a Judicial

Magistrate of the first class, as the case may be and two social

workers of whom at least one shall be a woman, forming a Bench and

every such Bench shall have the powers conferred by the Code of

Criminal Procedure. The Magistrate shall be designated as a Principal

Magistrate. Section 4(3) further provides that no Magistrate shall be

appointed as a member of the Board unless he has special knowledge

or training in child psychology or child welfare and no social worker

shall be appointed as a member of the Board unless he has been

actively involved in health, education or welfare activities pertaining

to children for at least seven years. Section 4(5) of the Act provides

for removal of any member of the Board on the grounds which have

been enumerated therein which include the failure to attend the

proceedings of the Board for consecutive three months.

The emphasis of the Principal Magistrate having

knowledge or training in child psychology or child welfare seemingly

is not being adhered to which is leading to a situation where a

Principal Magistrate addresses the concern of a juvenile with a mind
Crl.Misc.No.16692 of 2009 (O&M) -8-

set of an ordinary court dealing with an accused, often resulting in

harshness of an approach which is totally contrary to the spirit of the

Act.

The Court is also concerned with the larger aspect of the

matter as to whether the Boards constituted are actually meeting

regularly along with its members or is the process being observed

more in violence than in adherence. It is incumbent upon the

Principal Magistrate while dealing with the matters under Section 12

of the Act to simultaneously pass orders under the provisions of

Section 15 of the Act and not merely pass an order shutting out the

concession of bail as also shutting out any of the options available

under Section 15 of the Act. In fact, even before the Principal

Magistrate or the Board proceeds to determine the matter under

Section 12, the compliance of procedure under Section 10 has to be

ensured where police has to produce the juvenile before the Board

without any loss of time and within 24 hours of his being

apprehended.

Reverting back to the facts of the case, it is appalling to

note that the order of the Principal Judge does not take into

consideration any of the aforesaid steps either undertaken by the

Board or by the Magistrate himself by referring the matter to the

Board. As a result the order merely pays lip service to the provisions

of law without making any endeavour to reconcile it with the spirit

with which the enactment has been created.

The court while evaluating the chance of harm to a

juvenile in conflict with law, has to base its opinion on some
Crl.Misc.No.16692 of 2009 (O&M) -9-

material, which necessarily may not stem from the gravity of the

offence. Therefore it should while dealing with bail under Section 12,

simultaneously explore the options given in Section 15, which should

also include the opinion of a professional counsellor so as to come to

a conclusion that his enlargement on bail is likely to or not likely to

expose him to a known criminal or expose him to moral physical or

psychological danger.

In this case the Principal Judge has not kept in mind the

requirement of Section 12 of the Act while declining the bail to a

juvenile. The reason given is a mere piracy of language of the statute

which more or less has been influenced by the gravity of the offence;

and merely because he committed a heinous offence cannot be made

a ground for not releasing the petitioner on bail. I find strength and

sustenance in the observations made by the Supreme Court in Partap

Singh v. State of Jharkhand and another, 2005(3) S.C.C. 551 which

read as under :-

“8. Thus, the whole object of the Act is to provide for the

care, protection, treatment, development and

rehabilitation of neglected delinquent juveniles. It is a

beneficial legislation aimed at to make available the

benefit of the Act to the neglected or delinquent

juveniles. It is settled law that the interpretation of the

Statute of beneficial legislation must be to advance the

cause of legislation to the benefit for whom it is made

and not to frustrate the intendment of the legislation.”

In this view of the matter and for the reasons which have
Crl.Misc.No.16692 of 2009 (O&M) -10-

been stated above, the present petition is accepted and the petitioner

is directed to be released on bail to the satisfaction of Principal

Judge, Juvenile Justice Court, Chandigarh. However, before releasing

the petitioner on bail the court shall ensure that the father of the

petitioner furnishes an affidavit and undertaking to the Court that he

shall ensure that his son does not repeat any such occurrence. The

Principal Judge through the agency of the Board shall also ensure that

regular counselling is provided to the petitioner in order to obviate

the recurrence of any such act.

Before parting with the order this Court deems it

appropriate to issue directions to all the Principal Magistrates in the

State of Punjab and Haryana conferred with the powers under the Act

and the Advocates General, Haryana and Punjab and the Standing

Counsel of U.T., Chandigarh to place on record the requisite material

showing the following :-

i) The constitution of the Board and the manner in which two

social workers have been appointed to the Board and whether

they fulfill the conditions prescribed in Section 4(2) and 4(3)

of the Act;

ii) Whether the proceedings of the Board are being conducted

regularly and if so, at what intervals and whether all the

members are attending the proceedings or not;

iii) Whether on apprehension of a juvenile the procedure under

Section 10 of the Act is being followed or not; and

iv) Whether the Principal Magistrates are complying with the
provisions of Section 15 of the Act while determining the
matters which come up for consideration before the Board
Crl.Misc.No.16692 of 2009 (O&M) -11-

including the grant of bails under Section 12 of the Act.

List for further proceedings on 28.10.2009.

September 5, 2009                      (MAHESH GROVER)
                                            JUDGE
dss