REPORTABLE IN THE SUPREME COURT OF INDIA CRIMINAL APPELLATE JURISDICTION CRIMINAL APPEAL NO.950/2022 (arising out of SLP(Crl.) No.10123 of 2018) BARUN CHANDRA THAKUR      …APPELLANT(S) VERSUS MASTER BHOLU & ANR.    …RESPONDENT(S) WITH  CRIMINAL APPEAL NO.951/2022 (arising out of SLP(Crl.) No. 6347  of 2022  @Diary No.25451 of 2019) CBI                               …APPELLANT(S) VERSUS BHOLU                         …RESPONDENT(S) J U D G M E N T  VIKRAM NATH, J. Delay condoned. 1 2. Leave granted. 3. This   Court   is   called   upon   to   examine   the   proceedings arising   out   of   preliminary   assessment  made  under  section   15 of   the   Juvenile   Justice   (Care   and   Protection   of   Children)   Act, 2015 1 .   In consonance with the provisions of section 74 of the Act, 2015 following the orders passed by the Courts below, we have   used   the   name   ‘ Bholu’   for   the   accused   and   ‘ Prince’   for the victim. 4. These   two   appeals,   one   filed   by   the   complainant   and other   by   the   CBI,   question   the   correctness   of   the   judgment and order dated 11.10.2018 passed by learned single Judge of Punjab   and   Haryana   High   Court   at   Chandigarh   in   Criminal Revision   No.2366   of   2018,   titled   Bholu   versus   CBI,   whereby the   revision   was   allowed;   the   order   dated   20.12.2017   passed by the Juvenile Justice Board 2 , Gurugram and the order dated 21.05.2018   passed   by   the   Additional   Sessions Judge/Children’s   Court   were   set   aside   and   the   matter   was remanded to the Board for fresh consideration within a period of   six   weeks   from   the   date   of   receipt   of   certified   copy   of   the 1 The Act, 2015. 2 ‘Board’ for short 2 order. Certain other directions were also issued. The operative portion of the order dated 11.10.2018 is reproduced below: ­ “… In   view   of   the   facts   and   law   position   as discussed   above,   the   present   petition   is   allowed and  impugned  order  dated  20.12.2017  passed  by the   Juvenile   Justice   Board,   Gurugram   and   order dated   21.05.2018   passed   by   the   Additional Sessions Judge, Gurugram are set aside. The case is   remanded   back   to   the   Board   for   afresh consideration   after   assessing   the   intelligency, maturity,   physical   fitness   as   to   how   the   juvenile in conflict with law was in a position to know the consequences   of   the   offence.   The   necessary exercise be done within a period of six weeks from the date of receipt of certified copy of the order. It is   also   relevant   to   mention   here   that   while conducting   preliminary   assessment,   the   opinion of   psychologist   of   the   Government   hospital   be obtained. ” 5. Facts relevant for the adjudication of the present appeals are as follows: (i) An   unfortunate   incident   took   place   on   08.09.2017 in   an   institution   in   Gurugram   where   a   Class   II student   (Prince)   was   found   in   the   toilet   with   his throat   slit   in   an   unconscious   state   at   about   08.30 am. He was rushed to the hospital but was declared brought dead. Initially the State Police on suspicion arrested three persons, a driver of the school vehicle and   two   officials   of   the   school,   but   later   on   they were released on bail.  3 (ii)   In   the   meantime,   the   State   transferred   the investigation   to   Central   Bureau   of   Investigation 3 . The   CBI,   during   its   investigation,   interrogated   a Class   XI   student   (Bholu)   from   the   same   institution on   two­three   occasions,   thereafter   arrested   him   on 07.11.2017 (respondent­1, in both the appeals) 4 .  (iii)   From   the   material   collected,   it   was   found   that   the date   of   birth   of   respondent   was   03.04.2001.   As   the date of the incident was 08.09.2017, he was aged 16 years   05   months   and   05   days   as   on   the   relevant date.   There   is   no   dispute   about   the   date   of   birth   of the respondent. 6. As   required   by   section   10   of   the   Act,   2015,   the respondent   was   produced   before   the   Board   by   the   CBI   on 08.11.2017.   The   Board   directed   for   placing   the   child   in   a safety   home.   The   parents   of   the   respondent   were   informed. Under   section   13   of   the   Act,   the   Social   Investigation   Report 5 was prepared by the Legal Probation Officer and submitted on 27.11.2017 in the prescribed Form No. 6.  3 “CBI” for short 4 “the respondent” for short 5 Referred to as “SIR”. 4 7.  Section 15 of the Act, 2015 mandates that where a child in   conflict   with   law   has   committed   a   heinous   offence   and   is above the age of 16 years, the Board would make a preliminary assessment   and   pass   appropriate   orders   in   accordance   with the provisions of sub­section (3) of section 18 of the Act, 2015. 8.    In the present case, both the conditions required under section   15   of   the   Act,   2015   were   fulfilled   as   such   the   Board undertook the exercise of making the preliminary assessment. In   that   process,   the   Board   called   for   a   report   from   the   expert psychologist,   also   interacted   with   the   respondent,   considered the   SIR  as   also  other   material   placed   before  it   and   proceeded to pass an order on 20.12.2017 holding that there was need of trial   of   respondent   as   an   adult   and   accordingly,   directed   for transfer of papers to the Children’s Court. 9. Against   the   order   dated   20.12.2017,   the   respondent preferred an appeal before the Children’s Court under section 101 of the Act, 2015.  The Children’s Court, vide judgment and order dated 21.05.2018, upheld the decision of the Board and dismissed the appeal.  10. Aggrieved   by   the   judgment   of   the   Children’s   Court,   the respondent preferred a Criminal Revision under section 102 of 5 the   Act,   2015,   before   the   High   Court.     The   learned   single Judge vide judgment and order dated 11.10.2018 allowed the Revision, set aside the orders passed by the Board as also the Children’s Court and  remanded the  matter  to  the  Board for  a fresh   consideration.   It   is   this   order   of   remand   passed   by   the High   Court,   correctness   of   which   has   been   assailed   in   the present two appeals by the CBI and also the complainant.  11. The judgment of the High Court is dated 11.10.2018 and as   per   its   direction,   Board   was   to   decide   the   matter   afresh within   six   weeks.     Assailing   the   order   of   the   High   Court,   two special leave petitions were filed before this Court.  One by the complainant   registered   as   SLP   (Crl.)   No.   10123   of   2018   and the   other   by   the   CBI   registered   as   SLP   (Diary   No.   25451   of 2019).  This Court while issuing notice in the first special leave petition filed by the complainant Barun Chandra Thakur, also passed   an   order   of   status   quo   on   19.11.2018.     The   special leave   petition   filed   by   the   CBI   was   clubbed/tagged   with   the special leave petition of the complainant.   These matters have remained pending for over 3 ½  years.   From the record we do not   find   any   effort   on   part   of   the   parties   for   early   hearing   or disposal   of   the   two   petitions   for   over   3   years.     It   was   only   in 6 January,   2022   that   the   counsel   for   the   respondent   requested that the matter may be taken up for hearing as the respondent is in custody for more than three years and very soon, he will be completing 21 years of age.   The matters were taken up on a   number   of  occasions  and   the   arguments  of   both   sides   were heard at length. 12. We   have   heard   Shri   Vikramjit   Banerjee,   learned Additional Solicitor General for  the CBI­appellant, Shri Sushil Tekriwal,   learned   counsel   for   the   complainant­appellant   and Shri   Sidharth   Luthra,   learned   senior   counsel   for   the respondent and perused the material on record. 13. Before   proceeding   to   deal   with   the   submissions advanced,   it   would   be   appropriate   to   briefly   refer   to   the statutory   provisions,   the   scheme   of   the   Act,   2015   and   the necessity requiring a preliminary assessment under section 15 of the Act, 2015. Before coming of the Act, 2015, the Juvenile Justice   (Care   and   Protection   of   Children)   Act,   2000 6   was   in force. Under the said enactment, all children below 18 years of age   were   to   be   treated   as   juveniles   and   tried   as   such   by   the Board.   It   was   only   after   the   coming   of   the   Act,   2015,   that   a 6 Hereinafter referred to as ‘Act, 2000’ 7 further category was carved out of juveniles between 16 to 18 years   involved   in   heinous   offences.   They   were   subjected   to   a preliminary   assessment   to   ascertain   whether   they   are   to   be tried as a child by the Board or to be tried as an adult by the Children’s Court.  However, for those above the age of 16 years and   below   18   years,   if   the   Board   was   of   the   opinion   that   the said Juvenile should not be tried as an adult, the Board would continue with the trial as envisaged under the Act, 2015.  14. The   Act,   2000   and   the   Act,   2015   were   enacted   with   the following preamble: “An Act to consolidate and amend the law relating to children alleged and found to be in conflict with law and children in need of care and protection by catering to their basic needs through proper care, protection,   development,   treatment,   social   re­ integration, by adopting   a child­friendly approach in the adjudication and disposal of matters   in the best   interest   of   children   and   for   their rehabilitation   through   processes   provided,   and institutions   and   bodies   established,   hereinunder and for matters connected therewith or incidental thereto …” Relevant provisions of Act, 2015 15. Chapter   I   consists   of   sections   1   and   2   (which   is   the definition compendium). Section 2(9) defines the “best interest of  the  child”; section  2(12) defines a  “child”  to  mean  a person who has not completed 18 years of age; section 2(13) defines a “child   in   conflict   with   law”;   ‘Child   friendly’   is   defined   under 8 section   2(15);   the   ‘Children’s   Court’   is   defined   under   section 2(20);   ‘Heinous   Offences’   is   defined   under   section   2(33)   to include   offences   for   which   the   minimum   punishment   is imprisonment for seven years or more.  16. Chapter   II   consists   of   section   3   which   provides   for   the general   principles   of   care   and   protection   of   children   to   be followed   in   the   administration   of   the   Act.   According   to   it,   the Central   Government,   the   State   Government,   the   Board   and other   agencies   as   the   case   may   be,   while   implementing   the provisions   of   the   Act   shall   be   guided   by   the   fundamental principles   enumerated   in   clauses   (i)   to   (xvi).   It   would   be worthwhile   to   refer   to   some   of   the   principles;   clause   (i) Principle   of   presumption   of   innocence:   any   child   shall   be presumed   to   be   an   innocent   of   any   mala   fide   or   criminal intent;   clause   (iii)   Principle   of   Participation:   every   child   will have a right to be heard and to participate in all processes and decisions   affecting   his   interest;   clause   (iv)   Principle   of   best interest:   primary   consideration   in   all   decisions   regarding   the child shall be in his best interest; clause (ix)  Principle of non­ waiver of rights:   it does not permit waiver of any of the right 9 of   the   child   and   even   non­exercise   of   a   fundamental   right would not amount to waiver; clause (xvi)  Principles of natural justice:   standards   of   fairness   shall   be   adhered   to   including the   right  to   fair  hearing,  rule  against  bias  and  right   to  review by   all   persons   or   bodies,   acting   in   a   judicial   capacity   under this Act.   17. Chapter   III   consisting   of   sections   4   to   9   deals   with   the constitution   of   the   Board,   the   procedure   in   relation   to   the Board,   powers,   functions   and   responsibilities   of   the   Board. Sub­section   (1)   of   section   4   provides   for   establishment   of   a Board   in   every   district   which   could   be   more   than   one,   to exercise powers and discharge functions relating to children in conflict   with   law   under   the   Act.   Sub­section   (2)   of   section   4 defines the constitution of the Board. Sub­section (3) provides for   the   eligibility   of   the   social   workers   to   be   appointed   to   the Board.   Sub­sections   (4),   (5),   (6)   and   (7)   further   provide eligibility for selection, disqualification, term and training as a member   of   the   Board.   Section   5   provides   that   if   during   the course   of   any   inquiry   by   the   Board,   the   child   completes   the age   of   eighteen   years   then   the   Board   will   continue   with   the 10 inquiry to pass final orders as if such person has continued to be   a   child.   Section   6   provides   that   any   person   who   has completed   eighteen   years   of   age   and   is   apprehended   for committing an offence when he was below the age of eighteen years, then, subject to the provisions of this section, he would be treated as a child during the process of the inquiry. Section 7   provides   for   sittings   of   the   Board   for   transacting   its businesses. It also refers to the coram of the Board. Section 8 defines the powers, functions and responsibilities of the Board. Section   9   provides   for   the   procedure   to   be   followed   by   a Magistrate,   who   has   not   been   empowered   to   exercise   the powers of Board under the Act, when he is of the opinion that any   alleged   offender   brought   before   him   is   a   child.   In   that case, the Magistrate would immediately record his opinion and forward   the   child   along   with   the   record   of   proceedings   to   the Board having jurisdiction. 18. Chapter IV comprising of sections 10 to 26 deals with the procedure in relation to children in conflict with law. Sections 10   and   11   provide   for   the   apprehension   of   a   child   in   conflict with   law   and   as   to   how   he   should   be   dealt   with.   Section   12 deals with bail to a person who is apparently a child alleged to 11 be   in   conflict   with   law.   Section   13   provides   that   the   parents, guardians   to   be   informed   forthwith.   Section   14   requires   the Board to hold an inquiry regarding a child in conflict with law, such   inquiry   to   be   conducted   and   appropriate   orders   passed under sections 17 and 18 of the Act, 2015.  19. Section 15 provides for preliminary assessment where the alleged  offence  is  heinous   and   where   the  child   has   completed or   is   above   the   age   of   16   years,   the   Board   is   required   to conduct the preliminary assessment with regard to his mental and   physical   capacity   to   commit   such   offence,   ability   to understand   the   consequences   of   the   offence   and   the circumstances   in   which   he   allegedly   committed   the   offence and after such assessment, pass an order  in accordance with sub­section (3) of section 18. If the Board is of the opinion that the   child   needs   to   be   tried   as   an   adult   then   the   case   be transferred   to   the   Children’s   Court   having   jurisdiction   to   try such offence. Otherwise, the Board itself will proceed to try the matter   as   a   summons   case   under   the   Code   of   Criminal Procedure, 1973. 7   7 For short, ‘Cr.P.C. 12 20. Section 16 confers power on the Chief Judicial Magistrate or the Chief Metropolitan Magistrate to review the pendency of cases   before   the   Board   once   in   three   months   and   may   issue necessary   directions   in   that   regard   depending   upon   the pendency.   21. Section 17 requires the Board to pass appropriate orders where   after   inquiry,   the   Board   is   satisfied   that   the   child   has not   committed   any   offence.   The   Board   may   also   pass appropriate   orders   where   the   child   is   in   need   of   care   and protection and refer him to the Child Welfare Committee. 22. Section 18 requires the Board to pass appropriate orders where   the   child   is   found   to   be   in   conflict   with   law.   Different categories   are   provided   and   various   powers   are   conferred   on the Board to take care of such children who are below the age of   sixteen   years   and   have   committed   heinous   offence   and   for children   up   to   the   age   of   eighteen   years   who   have   committed petty offence or a serious offence. Sub­section (1) of section 18 and its various clauses from (a) to (g) confer a variety of powers on the Board for issuing necessary directions.  Sub­section (2) 13 gives   additional   power   to   the   Board   providing   for   education, training,   counselling,   de­addiction   programmes   and   even restricting   the   movement   of   the   child,   in   his   interest.   Sub­ section   (3)   provides   that   the   Board   if   after   the   preliminary assessment   under   Section   15   passes   an   order   that   there   is   a need   for   trial   of   the   child   as   an   adult,   then   the   Board   may order   transfer   of   the   trial   of   such   a   case   to   the   Children’s Court having jurisdiction.   23. Section   19   deals   with   the   powers   conferred   on   the Children’s   Court.   The   Children’s   Court   upon   receipt   of   the preliminary   assessment   from   the   Board   will   decide   whether there is need for trial of a child as an adult in accordance with the   Cr.P.C.   and   pass   appropriate   orders   after   trial   subject   to the   provisions   of   this   section   as   also   section   21.   However,   if the Children’s Court feels that there is no need for trial of child as   an   adult,   then,   it   may   conduct   an   inquiry   as   a   Board   and pass   appropriate   orders   in   accordance   with   provisions   of Section   18.   Sub­section   (2)   of   section   19   provides   that   the Children’s Court will ensure that the final order with regard to a child in conflict with law will include an individual care plan 14 for rehabilitation of the child including other directions. Under sub­section (3), the Children’s Court will ensure that a child in conflict with law remains in a place of safety till he attains the age of 21 years and thereafter is transferred to jail. Proviso to sub­section   (3)   ensures   that   reformative   services   including education,   skill   development,   counselling,   behaviour modification   therapy   and   psychiatric   support   are   provided during the period the child is in a place of safety. Under sub­ section   (4),   the   Children’s   Court   is   to   ensure   that   there   is   a periodic   follow   up   report   annually   either   by   the   Probation Officer   or   the   District   Child   Protection   Unit   or   the   Social Worker   for  evaluation   of   the  progress  of   the  child   and   also  to ensure that there is no ill treatment to the child in any form.   24. Section   20(1)   deals   with   the   powers   of   the   Children’s Court with respect to the progress and evaluation of the child even   after   he   attains   the   age   of   21   years   and   has   not completed   the   term   of   stay.   Under   sub­section   (2)   of   section 20,   the   Children’s   Court   after   completing   the   procedure provided   under   sub­section   (1)   may   pass   an   order   either   to release   the   child   on   such   conditions   for   the   remainder   of   the 15 prescribed term of stay and or pass an order that the child will complete the remainder of his term in jail.   25. Section  21  prohibits   the  sentencing  of  a  child  in  conflict with  law   to   death   or   life  imprisonment   without   the   possibility of release.   26. Under section 22 of the Act, it is mandated that Chapter VIII of Cr.P.C., and any preventive detention law would not be applied against any child.   27. Under   section   23,   there   is   a   bar   that   a   child   in   conflict with law would not be tried with the person who is not a child. 28. Under section 24, a protection is provided that a child in conflict with law will not suffer any disqualification under any such law on account of offence being established against him. However, this protection will not be available to the child who has completed or is above the age of 16 years and is found to be   in   conflict   with   law   by   the   Children’s   Court   under   Section 19(1)(i).   Sub­section   (2)   of   section   24   provides   for   destruction of records under different situations.   16 29. Section   25   provides   that   all   pending   proceedings   before any  Board or  Court on the date of commencement of  this  Act would continue in the same Board or Court as if this Act had not been enacted.   30. Section   26   makes   provisions   with   respect   to   run   away children   in   conflict   with   law.   The   above   takes   care   of   the various   provisions   contained   in   Chapter   IV   dealing   with   the procedure in relation to children in conflict with law.   31. Under   the   Juvenile   Justice   (Care   and   Protection   of Children) Model Rules, 2016 8 , it is only rule 10(A) which refers to preliminary assessment into heinous offences by the Board. Sub­rule (1) mentions that the first thing to be determined by the Board is the age of the child as to whether he is below or above the age of 16 years which is to be done as per section 14 of   the   Act.     Sub­rule   (2)   mentions   that   the   Board   may   take assistance   of   the   experienced   psychologists   or   psycho­social workers or other experts who have experience of working with children   in   difficult   circumstances.       It   also   provides   that   the 8 Hereinafter referred to as the “Model Rules” 17 District   Child   Protection   Unit   would   have   a   panel   of   such experts to be made available to the Board for its assistance or otherwise the Board could access such experts independently. Sub­rule   (3)   declares   that   the   child   shall   be   presumed   to   be innocent   unless   proved   otherwise   while   making   the preliminary   assessment.     Sub­rule   (4)   provides   for   the consequential order to be passed by the Board where it holds that   the   trial   of   the   child   is   to   be   carried   out   as   an   adult   for which,   it   is   required   to   assign   reasons   and   further   to   provide copy of order to the child forthwith. 32. We   are   not   quoting   all   the   provisions   referred   to   above but only the provisions which are relevant, that are sections 4, 14,   15,   18   and   19   of   the   Act,   2015,   as   also   rule   10A   of   the Model Rules. The same are reproduced below: “ Section 4:   Juvenile Justice Board (1)   Notwithstanding   anything   contained   in the   Code   of   Criminal   Procedure,   1973,   the State   Government   shall,   constitute   for   every district, one or more Juvenile Justice Boards for exercising the powers and discharging its functions relating to children in conflict with law under this Act.  (2)   A   Board   shall   consist   of   a   Metropolitan Magistrate   or   a   Judicial   Magistrate   of   First Class   not   being   Chief   Metropolitan Magistrate   or   Chief   Judicial   Magistrate (hereinafter   referred   to   as   Principal 18 Magistrate)   with   at   least   three   years experience and two social workers selected in such manner as may be prescribed, 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,   1973   on   a   Metropolitan Magistrate or, as the case may be, a Judicial Magistrate of First Class.  (3)   No   social   worker   shall   be   appointed   as   a member of the Board unless such person has been   actively   involved   in   health,   education, or welfare activities pertaining to children for atleast   seven   years   or   a   practicing professional   with   a   degree   in   child psychology, psychiatry, sociology or law.  (4) No person shall be eligible for selection as a   member   of   the   Board,   if   he   ––   (i)   has   any past   record   of   violation   of   human   rights   or child   rights;   (ii)   has   been   convicted   of   an offence   involving   moral   turpitude,   and   such conviction   has   not   been   reversed   or   has   not been   granted   full   pardon   in   respect   of   such offence;   (iii)   has   been   removed   or   dismissed from   service  of   the  Central   Government   or   a State   Government   or   an   undertaking   or corporation   owned   or   controlled   by   the Central   Government   or   a   State   Government; (iv)   has   ever   indulged   in   child   abuse   or employment   of   child   labour   or   any   other violation of human rights or immoral act.  (5)   The   State   Government   shall   ensure   that induction   training   and   sensitisation   of   all members   including   Principal   Magistrate   of the Board on care, protection, rehabilitation, legal   provisions   and   justice   for   children,   as may   be   prescribed,   is   provided   within   a 19 period   of   sixty   days   from   the   date   of appointment. (6)   The   term   of   office   of   the   members   of   the Board   and   the   manner   in   which   such member may resign shall be such, as may be prescribed.  (7)   The   appointment   of   any   member   of   the Board,   except   the   Principal   Magistrate,   may be terminated after holding an inquiry by the State Government, if he ––  (i)   has   been   found   guilty   of   misuse   of power vested under this Act; or  (ii)   fails   to   attend   the   proceedings   of   the Board   consecutively   for   three   months without any valid reason; or  (iii)   fails   to   attend   less   than   three­fourths of the sittings in a year; or  (iv)   becomes   ineligible   under   sub­section (4) during his term as a member. xxx xxx xxx Section   14.   Inquiry   by   Board   regarding child in conflict with law. (1)   Where   a   child   alleged   to   be   in   conflict with law is produced before Board, the Board shall hold an inquiry in accordance with the provisions   of   this   Act   and   may   pass   such orders   in   relation   to   such   child   as   it   deems fit under sections 17 and 18 of this Act.  (2)   The   inquiry   under   this   section   shall   be completed   within   a   period   of   four   months from the date of first production of the child before   the   Board,   unless   the   period   is extended, for a maximum period of two more months   by   the   Board,   having   regard   to   the circumstances   of   the   case   and   after 20 recording   the   reasons   in   writing   for   such extension.  (3)   A   preliminary   assessment   in   case   of heinous   offences   under   section   15   shall   be disposed   of   by   the   Board   within   a   period   of three   months   from   the   date   of   first production of the child before the Board.  (4) If inquiry by the Board under sub­section (2)   for   petty   offences   remains   inconclusive even   after   the   extended   period,   the proceedings shall stand terminated:  Provided   that   for   serious   or   heinous offences,   in   case   the   Board   requires   further extension   of   time   for   completion   of   inquiry, the   same   shall   be   granted   by   the   Chief Judicial   Magistrate   or,   as   the   case   may   be, the   Chief   Metropolitan   Magistrate,   for reasons to be recorded in writing.  (5)   The   Board   shall   take   the   following   steps to ensure fair and speedy inquiry, namely:  (a) at the time of initiating the inquiry, the Board   shall   satisfy   itself   that   the   child   in conflict   with   law   has   not   been   subjected   to any   ill­treatment   by   the   police   or   by   any other person, including a lawyer or probation officer   and   take   corrective   steps   in   case   of such ill­treatment;  (b)   in   all   cases   under   the   Act,   the proceedings   shall   be   conducted   in   simple manner   as   possible   and   care   shall   be   taken to   ensure   that   the   child,   against   whom   the proceedings   have   been   instituted,   is   given child­friendly   atmosphere   during   the proceedings;  21 (c)   every   child   brought   before   the   Board shall be given the opportunity of being heard and participate in the inquiry;  (d)   cases   of   petty   offences,   shall   be disposed   of   by   the   Board   through   summary proceedings, as per the procedure prescribed under the Code of Criminal Procedure, 1973; (e)   inquiry   of   serious   offences   shall   be disposed   of   by   the   Board,   by   following   the procedure, for trial in summons cases under the Code of Criminal Procedure, 1973; (f) inquiry of heinous offences ­   (i)   for   child   below   the   age   of   sixteen years as on the date of commission of an offence shall be disposed of by the Board under clause (e);  (ii)   for   child   above   the   age   of   sixteen years as on the date of commission of an   offence   shall   be   dealt   with   in   the manner prescribed under section 15. Section   15.   Preliminary   assessment   into heinous offences by Board. (1)   In   case   of   a   heinous   offence   alleged   to have   been   committed   by   a   child,   who   has completed   or   is   above   the   age   of   sixteen years, the Board shall conduct a preliminary assessment   with   regard   to   his   mental   and physical   capacity   to   commit   such   offence, ability   to   understand   the   consequences   of the   offence   and   the   circumstances   in   which he allegedly  committed the offence, and may pass   an   order   in   accordance   with   the provisions of subsection (3) of section 18:  22 Provided that for such an assessment, the Board   may   take   the   assistance   of experienced   psychologists   or   psycho­social workers or other experts.  Explanation—   For   the   purposes   of   this section,   it   is   clarified   that   preliminary assessment is not a trial, but is to assess the capacity   of   such   child   to   commit   and understand   the   consequences   of   the   alleged offence.  (2)   Where   the   Board   is   satisfied   on preliminary   assessment   that   the   matter should be disposed of by the Board, then the Board   shall   follow   the   procedure,   as   far   as may be, for trial in summons case under the Code of Criminal Procedure, 1973:  Provided   that   the   order   of   the   Board   to dispose   of   the   matter   shall   be   appealable under sub­section (2) of section 101:  Provided   further   that   the   assessment under this section shall be completed within the period specified in section 14. xxx xxx xxx Section   18:   Orders   regarding   child   found to be in conflict with law. (1) Where a Board is satisfied on inquiry that a   child   irrespective   of   age   has   committed   a petty offence, or a serious offence, or a child below the age of sixteen years has committed a   heinous   offence,   then,   notwithstanding anything contrary contained in any other law for the time being in force, and based on the nature   of   offence,   specific   need   for supervision   or   intervention,   circumstances 23 as   brought   out   in   the   social   investigation report   and   past   conduct   of   the   child,   the Board may, if it so thinks fit,—  (a) allow the child to go home after advice or admonition   by   following   appropriate   inquiry and   counselling   to   such   child   and   to   his parents or the guardian;  (b)   direct   the   child   to   participate   in   group counselling and similar activities;  (c)   order   the   child   to   perform   community service   under   the   supervision   of   an organisation   or   institution,   or   a   specified person,   persons   or   group   of   persons identified by the Board;  (d) order the child or parents or the guardian of the child to pay fine: Provided that, in case the   child is  working,  it  may  be ensured  that the provisions of any labour law for the time being in force are not violated;  (e)   direct   the   child   to   be   released   on probation of good conduct and placed under the   care   of   any   parent,   guardian   or   fit person,   on   such   parent,   guardian   or   fit person   executing   a   bond,   with   or   without surety,   as   the   Board   may   require,   for   the good behaviour and child’s well­being for any period not exceeding three years;  (f) direct the child to be released on probation of   good   conduct   and   placed   under   the   care and   supervision   of   any   fit   facility   for ensuring the good behaviour and child’s well­ being   for   any   period   not   exceeding   three years;  24 (g)   direct   the   child   to   be   sent   to   a   special home,   for   such   period,   not   exceeding   three years,   as   it   thinks   fit,   for   providing reformative   services   including   education, skill   development,   counselling,   behaviour modification   therapy,   and   psychiatric support   during   the   period   of   stay   in   the special home:  Provided that if the conduct and behaviour of the child has been such that, it would not be in the child’s interest, or in the interest of other children housed in a special home, the Board   may   send   such   child   to   the   place   of safety. (2) If an order is passed under clauses (a) to (g)   of   sub­section   (1),   the   Board   may,   in addition pass orders to—  (i) attend school; or  (ii) attend a vocational training centre; or  (iii) attend a therapeutic centre; or  (iv)   prohibit   the   child   from   visiting, frequenting   or   appearing   at   a   specified place; or  (v) undergo a de­addiction programme.  (3)   Where   the   Board   after   preliminary assessment   under   section   15   pass   an   order that there is a need for trial of the said child as   an   adult,   then   the   Board   may   order transfer   of   the   trial   of   the   case   to   the Children’s   Court   having   jurisdiction   to   try such offences. Section 19:   Powers of Children’s Court. 25 (1)   After   the   receipt   of   preliminary assessment   from   the   Board   under   section 15, the Children´s Court may decide that—  (i) there is a need for trial of the child as an adult   as   per   the   provisions   of   the   Code   of Criminal   Procedure,   1973   and   pass appropriate orders after trial subject to the provisions   of   this   section   and   section   21, considering   the   special  needs   of   the  child, the   tenets   of   fair   trial   and   maintaining   a child friendly atmosphere;  (ii) there is no need for trial of the child as an adult and may conduct an inquiry as a Board   and   pass   appropriate   orders   in accordance   with   the   provisions   of   section 18. (2)   The   Children’s   Court   shall   ensure   that the   final   order,   with   regard   to   a   child   in conflict  with law, shall  include  an  individual care   plan   for   the   rehabilitation   of   child, including   follow   up   by   the   probation   officer or   the   District   Child   Protection   Unit   or   a social worker.  (3)   The   Children’s   Court   shall   ensure   that the   child  who   is   found  to   be  in   conflict   with law is sent to a place of safety till he attains the   age   of   twenty­one   years   and   thereafter, the person shall be transferred to a jail:  Provided   that   the   reformative   services including   educational   services,   skill development,   alternative   therapy   such   as counselling,   behaviour   modification   therapy, and   psychiatric  support  shall   be  provided  to the child during the period of his stay in the place of safety.  26 (4)   The   Children’s   Court   shall   ensure   that there is a periodic follow up report every year by   the   probation   officer   or   the   District   Child Protection   Unit   or   a   social   worker,   as required, to evaluate the progress of the child in   the   place   of   safety   and   to   ensure   that there   is   no   ill­treatment   to   the   child   in   any form.  (5) The reports under sub­section (4) shall be forwarded to   the  Children´s  Court  for  record and follow up, as may be required. xxx xxx   xxx Rule   10A.   Preliminary   assessment   into heinous offences by Board ­  (1)   The   Board   shall   in   the   first   instance determine   whether   the   child   is   of   sixteen years of age or above; if not, it shall proceed as per provisions of section 14 of the Act.  (2)   For   the   purpose   of   conducting   a preliminary   assessment   in   case   of   heinous offences,   the   Board   may   take   the   assistance of   psychologists   or   psycho­social   workers   or other   experts   who   have   experience   of working   with   children   in   difficult circumstances.   A   panel   of   such   experts   may be   made   available   by   the   District   Child Protection   Unit,   whose   assistance   can   be taken   by   the   Board   or   could   be   accessed independently.  (3)   While   making   the   preliminary assessment,   the   child   shall   be   presumed   to be innocent unless proved otherwise.  (4)   Where   the   Board,   after   preliminary assessment   under   section   15   of   the   Act, 27 passes an order that there is a need for trial of   the   said   child   as   an   adult,   it   shall   assign reasons   for   the   same   and   the   copy   of   the order   shall   be   provided   to   the   child forthwith.”   PROCEEDINGS BEFORE THE BOARD 33. In   the   present   case,   it   is   the   preliminary   assessment made by the Board under section 15 of the Act, 2015, that the respondent be tried as an adult, is under consideration.  34. The   Board   on   record   had   the   SIR   submitted   by   the Probation   Officer   in   the   prescribed   format.   It   had   also interacted with the respondent on two occasions, firstly, when he   was   produced   after   being   apprehended   before   the   Board and secondly, at the time when it was conducting preliminary assessment and allowed the respondent to address the Board. The   Board   on   22.11.2017   had   also   called   for   report   from   one expert psychologist.  35. On   behalf   of   the   respondent,   applications   were   filed before the Board, to comply with the provision of section 74 of the   Act,   2015;   another   application   was   filed   to   provide   the copy  of  the  SIR,  a copy  of  the psychologist  report and to  lead evidence in rebuttal; and a third application was filed praying 28 for deferment of the preliminary assessment till such time the investigating agency submits its report under rule 10(5) of the Model   Rules.   The   Board   vide   order   dated   13.12.2017   passed separate   orders   on   these   applications.   Firstly,   it   allowed   the application   under   section   74   to   protect   the   identity   of   the child. Secondly, it rejected the other two applications. In so far as the application for providing documents was concerned, the Board observed that access to the same would be given during the   time   of   hearing   for   30   minutes.   The   third   application   for deferment   of   the   proceedings   was   rejected   simpliciter.   The Board   thereafter   proceeded   to   pass   the   order   of   preliminary assessment on 20.12.2017. 36. Before   the   Board,   the   counsel   for   the   respondent   had raised the following arguments: (i) The   intent   of   legislature   was   never   to   send   all Juveniles   above   the   age   of   16   years   involved   in heinous offences to be tried as adults.  (ii) The   Investigating   agency   had   not   completed   the investigation   and   no   interim   report   or   final   report had been placed before the Board.  (iii) There was no compliance of rule 10(5) of the Model Rules, as such the Board could not proceed with the 29 preliminary assessment under section 15 as it would be incapacitated to make an assessment. (iv) Due and adequate opportunity was not provided as copies   of   the   SIR   and   reports   of   the   expert psychologists were not supplied to the respondent or his guardian or counsel. (v) There   was   no   previous   history   or   criminal antecedents   of   the   respondent.   There   was   no   report of any previous violence by the respondent. (vi) Even   the   reports   of   the   experts   were   not   complete and   the   recommendation   given   for   further assessment   by   superior   organization   was   not resorted to by the Board. (vii)  The expert reports were not conclusive. (viii) The   SIR   reflected   that   the   respondent   had   good behavior with friends, teachers and neighbors. (ix)   Lastly,   it   was   argued   that   the   theory   propounded by   the   CBI   that   the   crime   was   committed   to   get   the examinations   postponed   could   not   have   been   a probable reason.  37. The   Board   considered   all   the   submissions   and   after discussing all the four aspects of section 15 regarding  mental capacity and physical capacity to commit the offence, ability to understand   the   consequences   of   the   offence   and   the 30 circumstances   under   which   allegedly   the   offence   was committed, came to the conclusion that respondent should be tried   as   an   adult   and,   accordingly,   passed   an   order   under section 18(3). Relevant portion of the Juvenile Justice Board’s order dated 20.12.2017 is reproduced below:  “13.   It   is   alleged   that   on   dated   08.09.2017, Juvenile in conflict with law   Bholu  in the area of   P.S.   Bhondsi   committed   the   Murder   of Master   Prince   in   the   premises   of   Ryan International   School,   Bhondsi.   On   the   day   of commission   of   alleged   Act   age   of   Juvenile   in conflict   with   law   was   above   16   years.   It   is relevant   to   mention   here   that   for   the   purpose of   preliminary   assessment   of   Juvenile   and   to find   out   what   is   the   physical   and   mental capacity   of   juvenile,   ability   to   understand   the consequences   of   offence   by   juvenile   and   the circumstances   in   which   he   committed   the alleged   offence,   the   juvenile   has   been   heard personally   by   the   board   on   22.11.2017   and various   questions   have   been   put   to   him   in order   to   assess   his   capacity   to   commit   and understand   the   consequences   of   the   acts which culminated in to registration of present F.I.R.  against and juvenile in conflict with law Bholu   gave   answer   to   all   questions   very confidently. This board can well recall the time when   juvenile   in   conflict   with   law   produced before it during personal hearing of juvenile in conflict   with   law,   he   fairly   explained   the circumstances in which he committed the acts resulted   in   to   present   inquiry   along   with   the manner of commission thereof and now during the   time   of   recording   his   statement   for preliminary   assessment   when   juvenile   in conflict   with   law   narrated   a   different   story excluding   his   role   in   the   alleged   incident   well 31 indicates that juvenile in conflict with law also knows   to   cook   up   a   story   in   order   to   save himself   which   in   turn   goes   to   show   that   he has adequate mental capacity. *** 16.  Over   all  conclusion   of  Social   Investigation report   of   Juvenile   in   conflict   with   law   shows that   he   is   below   average   student   in   studies but   good   in   music   especially   in   piano.   He   is aggressive   in   nature   and   also   shouted   over other   students.   He   used   to   consume   liquor and   also   used   mobile   phone   in   school premises. He is very    short  tempered, restless boy and also lacks stability. Just after alleged incident   he   appeared   in   exam   but   was   upset and   not   writing   anything   in   exam   and   on asking  by  teacher  Deepshikha  he  disclosed  to her   that   he   saw   a   child   was   fallen   and   blood was   coming   from   his   body   and   due   to   that reason   he   was   upset.   Juvenile   also   remain upset due to quarrel between his parents. 17.   As   per   section   15   of   the   act   in   order   to preliminary   assessment   of   juvenile   in   conflict with law  the  board can  take the  assistance of any   psychologist   or   any   other   expert.   This board   was   of   the   opinion   that   in   this   matter there   is   need   of   assistance   of   a   psychologist for   the   preliminary   assessment   of   juvenile   in conflict with law so report of psychologist also sought   in   this   matter.   Dr.   Joginder   Kairo Clinical Psychologist, P.G.I.M.S., Rohtak in his report   conducted   two   tests   on   juvenile   in conflict   with   law   to   prepare   his   report.   After both   tests   he   give   his   finding   that   IQ   of juvenile  in  conflict  with  law   noted  to  be  95 in the   category   of   average   intellectual functioning.   I.Q­95   showing   average intelligence.   This   report   also   shows   that   it   is suggested by the expert that if require further 32 assessment   the   juvenile   in   conflict   with   law may   be   sent   to   Institute   of   Mental   Health, University   of   Health   Sciences,   Rohtak.   This boards   feels   it   not   necessary   to   sent   the juvenile   to   Institute   of   Mental   Health, University   of   Health   Sciences,   Rohtak   for   any further assessment because from the report of psychologist   it   is   clear   that   I.Q.   level   of juvenile in conflict with law is average.  18. After having considered all the record and having   heard   both   the   sides   and   the   juvenile personally,   this   board   is   of   the   considered opinion that juvenile in conflict with law Bholu had sufficient mental and physical capacity to commit   the   offence   alleged   against   him   and also he had the adequate ability to understand the   consequences   of   the   acts   committed   by him.  19.   Bholu   is   well   built   boy   and   is   studied   in 11 th   class.   Juvenile   himself   stated   before   this board   that   he   is   physically   and   mentally   fit and   not   suffering   from   any   kind   of   disease. His   I.Q.   level   shows   that   he   is   mentally   fit so  it   can   not  be   said   that   he  did   not   know the   consequences   of   acts   alleged   to   be committed   by   him .   During   the   personal hearing,   juvenile   admitted   that   he   confessed before   this   board   but   same   was   under pressure of CBI. During his statement he was asked   a   specific   question   that   he   requested from   this   board   that   he   wants   to   reside   with CBI but he answered that he requested as CBI asked him to do so. It is not possible that CBI tortured   him,   beaten   him   but   despite   that   he requested   to   stay   with   CBI   just   on   their asking.  He  also   stated   that   he  knew   very   well that   present   case   registered   upon   him regarding   the   murder   of   a   child,   he   do   not knew this name despite the fact that child also 33 learn   music   with   him.   He   also   stated   that   he was   the   witness   of   this   incident   as   he   saw Prince   first   in   injured   condition.   From   the statement   of   juvenile   recorded   during   his personal assessment, it indicates that he is mature enough and all these facts satisfied this   board   to   conclude   that   juvenile   Bholu was   having   sufficient   maturity   and   ability to   understand   the   consequences   of   action on the day of alleged occurrence.   20. In view of the above discussion, this board of the considered opinion that there is a need of   trial   of   juvenile   in   conflict   with   law   Bholu   as   an   adult.   Consequently,   in   view   of Section   18(3)   of   Juvenile   Justice   (Care   & Protection   of   Children)   Act,   2015   the   case stands   transferred   to   the   Ld.   Special Children’s   Court,   Gurugram.   Case   file   be   put up   before   Ld.   District   &   Sessions   Judge, Gurugram with a request to transfer the same to Ld. Children Court having jurisdiction to try the matter. Juvenile in conflict with law Bholu Singh…   Raghav   is   also   directed   to   produce before   the   Ld.   District   &   Sessions   Judge, Gurugram on 22.12.2017. File complete in all respect   be   sent   to   the   court   of   Ld.   District   & Sessions Judge, Gurugram well in time. (emphasis supplied)” 38. In appeal, on behalf of the respondent, similar arguments were   raised   before   the   Children’s   Court   which   also   dealt   with the   same   in   detail   and   approved   the   decision   taken   by   the 34 Board.     Relevant   portion   of   Children’s   Court’s   order   dated 21.05.2018 is reproduced below:  [ “17…………So  impugned  order  cannot  be said as having been passed without any application of   mind   and   contrary   to   the   statutory provisions.   The   statement   of   the   ‘JCL’   before the   Board   recorded   for   the   purposes   of preliminary   assessment,   the   Expert   Reports, the   sequence   of   the   occurrence   running narrated   by   the   investigating   agency   all   are well   reflecting   the   mental   and   physical capacity of the ‘JCL’ and the circumstances in which   he   allegedly   committed   the   murder   of ‘Prince’   and   his   ability   to   understand   the consequences of said offence and these all are straightaway running against the appellant.  18. It is not out of place to mention here that an order qua need for trial of child as an adult required   to   be   passed   by   the   Board   as   per provisions   contained   under   Section   18(3)   of the Act after making a preliminary assessment in case of heinous offences is only on the basis of   satisfaction   of   the   Board   by   exercising   its judicious   acumen   for   which   calling   of   expert opinion is also left at his discretion. By adding explanation to Section 15(1) it is clarified that preliminary assessment is not a trial. No right to   second   appeal   is   provided   under   the   Act against   such   an   order.   It   all   indicated   that intention   of   legislation   is   to   recognize   the wisdom   of   the   Board   regarding   forum   of   trial of   a   child   falling   in   the   age   of   16­18   years running charged with heinous offence. If there is  no   blatant   misuse  of   said  authority   and   no irregularity   going   to   the   depth   of   the   matter the   discretion   exercised   by   the   Board   is required to be honoured.  35 19.   Before   concluding,   this   court   would   also like to comment regarding statutory provisions contained under Sections 3(x) & 99 of the Act as   learned   defence   counsel   have   argued   at length   for   said   provision.   As   per   clause   (I)   of Section   99,   all   reports   related   to   child   and considered   by   the   Committee   or   the   Board shall   be   treated   as   confidential.   The   proviso attached   to   this   clause   prescribes   that Committee   or   the   Board,   as   the   case   may   be, may,   if   it   so   thinks   fit,   communicate   the substance   thereof   to   another   Committee,   or Board or to the child or to the child’s parent or guardian,   and   may   give   such   Committee   or the   Board   or   the   child   or   parent   or   guardian, an   opportunity   of   producing   evidence   as   may be relevant  to the matter  stated in  the report. Clause   (II)   of   Section   99   then   prescribes   that notwithstanding   anything   contained   in   this Act,   the   victim   shall   not   be   denied   access   to their   case   record,  orders  and   relevant   papers. Learned   defence   counsel   has   gone   making much   stress   over   the   clause(II)   and   has   gone asserting that since victim shall not be denied access to the case record and relevant  papers as   Section   3(x)   while   prescribing   general principles   to   be   followed   in   administration   of Act   recognizes   the   principle   of   equality   and postulates   that   there   shall   be   no discrimination against a child on any grounds including   sex,   caste   and   equality   of   access, opportunity   and   treatment,   so   child/’JCL’ should   also   be   given   a   right   of   access   to   the confidential reports also at par with the victim which   Juvenile   Justice   Board   has   denied   to the   appellant.   This   court   finds   no discrimination   with   the   child/’JCL’     by   the provisions   of   Section   99.   Once   Section   99 declares   all   reports   to   be   treated   as confidential,   then   they   are   confidential   for both the parties and even victim would not be 36 having   a   right   to   obtain   the   certified   copy   of such a report in the name that victim shall not be   denied   access   to   the   case   record,   orders and   relevant   papers.   The   access   to   the   victim to confidential reports is not permitted in very words   while   granting   him   access   to   all   other relevant   papers   and   the   case   record   under clause (II) of Section 99, so clause (I) of Section 99   will   prevail   which   restricts   said   access   to all and sundry. Since in the present matter no copy   of   confidential   report   has   ever   been supplied to victim, so it does lie in the mouth of   appellant/’JCL’   that   he   is   being discriminated   so   far   the   right   to   access   to confidential reports is concerned. 20.   In   view   of   the   above   discussions,   the impugned   order   show   that   the   Juvenile Justice Board has considered the correctness, legality   and   propriety   of   the   matter   and   did not act with any irregularity at the time giving findings   of   fact   relating   to   appellant.   There   is no   illegality,   perversity   or   infirmity   in   the impugned   order.   The   appeal   lacks   merits   and is   liable   to   be   dismissed.   The   appeal   is, accordingly,  dismissed. Papers be  tagged  with the   main   case   file   of   the   trial   titled   as   “State Vs.   Bholu”   running   fixed   for   04.07.2018   for hearing the parties on the aspect of charge.” 39. The   order   of   the   Children’s   Court   dated   21.05.2018   was challenged   by   way   of   criminal   revision   before  the   High   Court. The High Court allowed the criminal revision and after setting aside   both   the   impugned   orders   passed   by   the   Additional Sessions Judge as also the Board, remanded the matter to the 37 Board   for   fresh   consideration   after   assessing   the   intelligence, maturity   and   physical   fitness   as   to   how   the   child   in   conflict with   law   was   in   a   position   to   know   the   consequences.   It   also provided that the necessary  exercise be taken within  a period of six weeks and further that while conducting the preliminary assessment   the   certificate   of   the   psychologist   of   the G overnment hospital be obtained. 40. What weighed before the High Court was:  (i) There   was   violation   of   principles   of   natural   justice and   fair   play   as   adequate   opportunity   was   not provided; (ii) Copies of documents relied upon by the Board were not provided to the respondent; (iii) The reports of the experts were incomplete; (iv) The   recommendation   by   the   expert   to   refer   the child   to   higher   organization   for   assessment   was not acted upon by the Board; (v) The   two   tests   conducted   by   the   experts   were apparently  not  relevant   and  related  to   children  of different ages; (vi) That   the   Board   and   the   Children’s   Court   had   no material   before   them   to   assess   as   to   how   the respondent  knew  the  consequences of  the  offence 38 and   also   the   circumstances   in   which   he   allegedly committed the offence; and (vii)   The   findings   by   the   Board   and   the   Children’s Court were without any material and reasoning.    41. Relevant   extracts   from   the   judgment   of   the   High   Court are as under: “… The proviso to Section 15 enables the Board to take   the   assistance   of   any   experienced psychologist   or   other   experts   to   make   the Preliminary Assessment. It is clearly mentioned in para   No.17   of   order   dated   20.12.2017   passed   by the   Board  that  in   case,   the  opinion/assistance   of any   expert   is   required,   the   same   be   taken.   It   is necessary   to   assess   the   mental   capacity   of   the juvenile. It was mandatory for the Board to assess the   mental   capacity   of   the   alleged   offender   to commit   such   an   offence   and   also   the   ability   to understand   the   consequences   of   the   same.   It   is also   clear   from   the   order   that   the   clinical psychologist   has   himself   suggested   that   if   any further   assessment   is   required,   the   juvenile   may be   sent   to   the   Institute   of   Mental   Health   at Rohtak.   However,   it   has   completely   been   ignored by   the   Board   and   the   assessment   is   based   on inappropriate   tests,   namely,   coloured   Progressive Matrices   (CPM)   and   Malin's   Intelligence   Scale   for India Children (MISIC) meant for children between the ages of 5­11½  and 5­15 has been taken as the basis for the determination of the mental capacity of a child of 16 ½  years. Both the Board as well as the   Appellate   Authority   have   completely   ignored this   fact.   The   petitioner   wanted   to   cross   examine the   psychologist   regarding   the   same   but   his request   was   declined   and   no   permission   was granted   to   him.   The   social   investigation   report   is also  self  contradictory  and  the  same  is  not  worth considering.   The   copies   of   the   tests,   in   question, were   not   provided   to   the petitioner/parents/guardian   but   were   shown   just 39 prior   to   the   hearing   of   arguments.   It   was   not practically possible to understand 35 pages of the report by any layman in a time period of less than 30   minutes.   However,   in   a   time   period   of   30 minutes,   the   petitioner   got   to   have   a   look   at   the record   of   Dr.   Joginder   Singh   Kairo,   Clinic Psychologist.   It  came   out   that   he   had   carried   the assessment   on   the   basis   of   two   tests   i.e   (i) Coloured   Progressive   Matrices   (CPM)   and   (ii) Malin's   Intelligence   Scale   for   Indian   Children (MISIC). The petitioner (represented by his father) and   his   counsel   were   having   no   idea   about  these tests.   Subsequently,   they   tried   to   find   out   and came   to   know   that   those   tests   were   absolutely irrelevant   to   the   case   of   the   petitioner   and   could not be used for making the mental assessment of the   petitioner.   The   basic   book   on   Clinical   Child Psychology   written   by   Radhey   Sham   and Azizuddin   Khan   categorically   states   that   Malin's test of Intelligence for children is made for 5 to 15 years   of   children.   Since   the   petitioner   was   16.75 years   old,   when   these   tests   were   conducted   on him,   which   were   not   correct   tests   and   have resulted   in   wrong   results.   Said   expert   himself stated   in   his   report   that   it   would   be   appropriate that   further   assessment   be   made   by   a   higher authority. This resulted in the petitioner doubting the   credentials   of   the   so   called   experts.   Only because   of   this   reason,   the   petitioner   not   only sought   copies   of   the   reports   but   also   wanted   to cross   examine   them   so   as   to   check   the   veracity and   the   credentials   of   the   experts   and   their reports.   However,   he   was   not   allowed   in   spite   of specific   request   and   averments   made   to   that effect, leading to travesty of justice. The IQ test of the   petitioner   was   conducted   when   he   was   more than 16 years and 9 months of age. An IQ of 95 at the age 16.75 would necessarily translate to 15.67 years,   going   by   the   formula   for   determining   the mental   age   of   any   child,   which   is   mental age/Biological   Age   x   100.   This   means   that   the petitioner­child   has   been   determined   to   have   a mental age of less than 16 years as per the report of   so   called   expert.   Even   as   per   said   report,   the 40 petitioner   had   to   be   necessarily   treated   to   be below   16   years.   As   the   tests   in   question,   in   any case,   are   for   children   below   the   age   of   15   years, the   IQ   of   95,   determined   by   these   tests,   would obviously   translate   to   a   mental   age   of   much   less than 15 years in any case….                         xxxx The   Appellate   Court   has   further   held   that   there was   no   requirement   of   giving   any   statement   of witnesses   or   documents   etc.   to   the petitioner/guardian/parent,   which   is   absolutely in   contradiction   with   the   provisions   of   Rule   10(5) read   with   Sections   3(iii)   and   (xvi)   read   with Section   8(3)   of   the   Act.   As   a   matter   of   fact,   all provisions   of   the   Act   as   well   as   the   Rules   made thereunder   have   to   be   read   harmoniously,   to achieve the objective of the Act.  However,   learned   counsel   for   the   respondent­CBI has tried to convince the Court by stating that the reports/documents   are   not   required   to   be supplied   by   considering   the   factum   of confidentiality.  The   plea   of   confidentiality   as   submitted   by learned counsel for the respondent­CBI is actually for the protection of the child from third party by considering   the   privacy   of   the   child.   It   cannot   be interpreted that a delinquent child would not get a fair   hearing,   whereas,   it   is   the   requirement   of Section 8(3) of the Act that the participation of the child and the parent or guardian is to be at every step   of   the   process.   Section   3   especially   states that   a   positive   interpretation   has   to   be   given   to ensure that an environment is created so that the child   should   feel   comfortable.   The   confidentiality is   required   with   regard   to   third   party   just   to protect   the   interest   of   the   child.   All   the   reports related   to   the   child   and   considered   by   the Committee   or   by   the   Board   are   required   to   be treated as confidential subject to the proviso. 41 Even the Central Bureau of Investigation has also admitted   in   the   proceedings   before   the   Board   as well   as   the   Appellate   Authority   that   it   does   not have   such   officers,   who   are   specially   trained   to undertake   such   investigation,   involving   children. Meaning   thereby,   it   is   clear   that   the   Central Bureau   of   Investigation   does   not   have   such   an infrastructure   to   conduct   the   investigation   for reaching   to   its   logical   conclusion   keeping   in   view the special provisons of the Act. All these grounds were mentioned before the Appellate Authority but were not taken into consideration.  The   argument   raised   by   learned   counsel   for   the respondent­CBI   that   this   Court   has   a   limited jurisdiction to invoke in the revision petition, does not carry any weight because as per provisions of Section   102   of   the   Act,   in   case,   there   is   any illegality   and   perversity   or   there   is   non­ compliance   of   mandatory   provisions,   this   Court has a power to exercise the revisional jurisdiction. This   view   has   been   supported   by   the   law   laid down in cases Jagannath Choudhary vs Ramayan Singh   2002(2)   RCR   (Criminal)   813   and   Rajinder Singh   vs   Vishal   Dingra   2015(8)   RCR   (Criminal) 453. In view of the facts and law position as discussed above,   the   present   petition   is   allowed   and impugned   order   dated   20.12.2017   passed   by   the Juvenile   Justice   Board,   Gurugram   and   order dated   21.05.2018   passed   by   the   Additional Sessions Judge, Gurugram are set aside. The case is   remanded   back   to   the   Board   for   afresh consideration   after   assessing   the   intelligency, maturity,   physical   fitness   as   to   how   the   juvenile in conflict with law was in a position to know the consequences   of   the   offence.   The   necessary exercise be done within a period of six weeks from the date of receipt of certified copy of the order. It is   also   relevant   to   mention   here   that   while conducting   preliminary   assessment,   the   opinion of   psychologist   of   the   Government   hospital   be obtained. ” 42 ARGUMENTS ON BEHALF OF COMPLAINANT­APPELLANT: 42. The   arguments   of   Mr.   Sushil   Tekriwal,   learned   counsel on behalf of the complainant­appellant are summarised below: (i) ‘Best interest of child’ or ‘presumption of innocence’ etc. does not mean immunity from criminal charges. Intent   of   the   act   is   to   reform   the   child   in   conflict with   law   and   also   to   subject   them   to   penal consequences. (ii)   Children   aged   16­18,   prosecuted   for   heinous crimes   have   been   assigned   a   separate   class   by legislature,   therefore,   they   may   be   denied   the protective   cover.     The   purpose   of   this   Act   is   not   to give shelter to accused of heinous offences.  (iii) The   respondent   fulfils   all   the   conditions   laid down   under   section   15   of   the   Act,   2015   and   the Board   had   rightly   held   that   he   should   be   tried   as an adult. (iv)   Law   is   clear   that   the   Board   ‘may’   take   help   of experienced   psychologists,   psycho­social   workers or other experts. The word ‘may’ has to be read as ‘may’   only   and   the   legislative   competency   to   make 43 the   enactment   in   question   is   not   in   controversy. Even section 101(2) of the Act, 2015 uses the word ‘may’ with respect to opinion of medical expert.  (v)  Findings of the Medical Board should have been left to   medical   experts   as   Courts   have   no   expertise   in such   matters.   The   opinion   of   the   Medical   Board   is final and cannot be questioned before the Court. (vi) Social   and   medical   report   was   provided   to   all   the stakeholders.   However,   the   request   for   cross­ examination   was   declined   on   the   ground   that section   15   is   only   a   preliminary   assessment   and not   a   trial.   Further,   according   to   section   99  of   the Act,   2015   all   the   reports   related   to   the   child considered by the Board be treated as confidential.  (vii) Revisional   jurisdiction   of   the   High   Court   under section 102 is limited with regard to the power to call   for   and   examine   the   records   of   an   inferior Court   in   order   to   satisfy   itself   of   the   legality   and propriety of proceedings or orders made in cases.   (viii) There   is   no   illegality   in   concurrent   findings   of the   two   Courts   below.   The   High   Court   broadened its   jurisdiction   too   far,   going   into   correctness   of 44 the   medical   board   report   and   the   correctness   of various other factual aspects.  (ix) The   issue   of   remanding   the   case   for   fresh consideration   is   redundant   now   in   terms   of   its impossibility of performance.  (x) In  support  of the  above  submissions, Mr. Tekriwal has placed reliance on the following judgments:  (a)   Kishan Paswan v. UOI (Civil Misc. W.P. No. 5044 of 2020){paras 28(97) and 35 (v)} , (b)  Mukarrab v. State of UP, (2017) 2 SCC 210 (para 27), (c)   Controller   of   Defense   Accounts   (Pension) and ors. v. S. Balachandran Nair (2005) 13 SCC 128 , (d)   Amit   Kapoor   v.   Ramesh   Chander   &   Anr (2012) 9 SCC 469 (paras 12 and 13), (e)  Rajendra Rajoriya v. Jagat Narain Thapak and Anr (2018) 17 SCC 234, (f)  Jabar Singh v. Dinesh (2010) 3 SCC 757,  (g)  Chandavarkar Sita Ratna Rao v. Ashalata S. Guram (1986) 4 SCC 447, (h)   Madanlal   Fakirchand   Dudheya   v.   S. Changdeo Sugar Mills, 1962 AIR 1543, (i) Chinnamar   Kathiam   v.   Ayyavoo,   AIR   1982 SC 137, (j) Jyoti Prakash Rai @ Jyoti Prakash v. State of Bihar, (2008) 15 SCC 223 and  (k)  Kent v. United States (383, US, 541, 1966). 45 ARGUMENTS ON BEHALF OF CBI­APPELLANT: 43. The   arguments   of   Shri   Vikramjit   Banerjee,   learned Additional Solicitor General on behalf of the CBI­appellant   are summarised below:  (i) The   counsel   for   the   CBI   drew   attention   to   the Statement of Objects and Reasons of the Act, 2015, wherein   the   systems   under   the   Act,   2000   are deemed   as   ill­equipped   to   tackle   16­18   year   old offenders,   and   an   observation   about   a   rapid increase in heinous child offenders of the said age is also elucidated upon. (ii) The   counsel   also   highlighted   the   provisions   under section   15   of   the   said   Act   which   provide   for preliminary   assessment   on   commission   of   heinous crimes   by   children   above   16   years   to   be   conducted by   the   Board,   which   ‘may’   take   the   assistance   of experienced psychologists, psycho­social workers, or other experts.  (iii) It   was   also   submitted   that   this   preliminary assessment is distinct from a trial.  46 (iv) The  counsel  also referred  to section  103 of  the Act, 2015,   which   lays   down   the   requirement   to   follow   as far   as   possible,   procedure   laid   down   by   the   Cr.P.C., during Board inquiries for trials of summons cases. (v)   The   counsel   accentuated   rules   10   and   10A   of   the Model   Rules.   Rule   10A   permits   the   Board   to   take assistance   from   psychological   experts   and   social workers   while   making   the   preliminary   assessment which has been followed by the Board.  (vi) Rule 10(5) which mandates the Child Welfare Police Officer   to   produce   the   statements   of   witnesses recorded   by   him   and   other   documents   produced during   the   course   of   investigation   within   a   month from the date of the child’s first production before the Board. Copies of the same to be given to the child or his   parent/guardian,   were   also   brought   forth   and highlighted.  (vii)  There is no requirement under the Act, 2015 for the final   investigation   to   be   completed   before   the preliminary   assessment   takes   place.   Moreover,   the Act, 2015 necessitates abidance by the Cr.P.C. to the maximum   extent,   therefore,   in   line   with   the   same, 47 the   accused   cannot   be   provided   with   the   case   diary during   investigation.   Reference   is   also   made   to section 99 of the Act, 2015 regarding  confidentiality. Hence,   the   counsel   contends   that   rule   10(5)   of   the Model   Rules   must   be   read   down.   The   High   Court committed an error in holding otherwise. (viii) For   the   preliminary   assessment,   the   Board   must consider the mental and physical capacity of the child to commit the offence, and this assessment has to be completed   within   three   months   of   the   child’s   first production   before   the   Board   after   which,   a   re­ assessment is impermissible.  (ix) The judgement of the High Court was also attacked by   asserting   that   the   requirement   for   cross­ examination   of   the   psychologist,   and   supply   of   the expert’s   reports   to   the   respondent   or   his   guardians prior to the passing of the preliminary assessment was erroneous.  (x) The requirement to complete the investigation within a month   from   the   first   date   of   production   of   the   child before   the   Board   and   to   supply   a   copy   of   the   final report to the child or his parents, prior to the making 48 of   the   preliminary   assessment   was   also   called   into doubt.  (xi) The   CBI   attempted   to   prove   its   proper   conduct   by asserting   that   Bholu   was   treated   in   a   child­friendly manner, and examined in line with the Act, 2015 and was   apprehended   in   the   presence   of   his   father   and other requisite authorities. (xii) The   CBI   claims   that   Bholu   was   interviewed   in   a cautious   and   friendly   manner,   in   the   presence   of   the Probation   and   Child   Welfare   Officer,   along   with independent   witnesses.   Moreover,   he   voluntarily admitted his involvement in the murder of Prince, and was   sent   to   an   Observation   Home,   post   his apprehension, instead of being held in a lock up. (xiii) Since the CBI was not able to satisfactorily complete its   investigation,   the   Board   granted   three   days   of judicial   custody   of   Bholu,   wherein   he   was   to   be accompanied by a Board member, and placed at Seva Kutir (Observation Home), post his custody. (xiv) In  support  of  the  above  submissions,  Mr.  Vikramjit Bannerji   has   placed   reliance   on   the   following judgments: 49 (a) Balkaram   v.   State   of   Uttarakhand   &   Ors.   (2017) 7SCC 668 , (b) Shilpa   Mittal   v.   State   of   NCT   &   Another,   Crl. Appeal No. 34 of 2020, (c) G. Sundarrajan v. Union of India & Ors. (2013) 6 SCC 620. ARGUMENTS ON BEHALF OF RESPONDENT­BHOLU: 44. The   arguments   of   Mr.   Siddharth   Luthra,   learned   Senior Advocate on behalf of the respondent are summarised below:  (i)   The   essential   modification   in   the   Act,   2015   is   the exception created for the age of 16 to 18 years. In cases of heinous   offences,   as   defined   under   section   2(33)   of   the Act,   2015,   a   child   can   be   treated   as   an   adult   subject   to the inquiry to be carried out in terms of sections 14 and 15. This Court held that, while interpreting the scheme of the Act, the interests of children should be protected and to treat them as adults is an exception to the rule. (ii)   While   conducting   an   inquiry   under   the   Act,   the   Board has to keep in mind the overall scheme of the Act. (iii)     The   Act,   2015   provides   that   the   Investigating   Officer must   be   a   trained   Police   Officer,   capable   of   dealing   with 50 children   and   designated   as   a   Child   Welfare   Police   Officer (CWPO). However, in this case the IO was not a designated CWPO   under   the   Act.   Section   107   further   requires   the creation   of   a   special   juvenile   police   unit   to   “exclusively deal   with   the   children”   and   with   “aptitude,   appropriate training and orientation”.   (iv)  The child was kept in police lock­up and subsequently a confession was extracted from him which was relied upon by   the   Board.   The   same   is   contrary   to   rule   8(3)(v)   and   to the principle of presumption of innocence enshrined under section 3(i) of the Act, 2015 read with rule 10 A (3) of the Model Rules.  (v)   Due   to   the   non­submission   of   documents   to   the   child prior   to   the   hearing,   sections   8(3)(a)   and   8(3)(b),   section 14(5)(c)   as   well   as   section   3   of   the   Act,   2015   were violated.   Additionally,   granting   only   30   minutes   was insufficient to peruse and scan through the record. (vi) On   the   date   of   the   psychological   assessment,   the respondent   was   aged   16   years   and   7   months.   However, the   tests   administered   to   him   were   appropriate   for children   upto   11   years   (CPM)   and   15   years   (Malins). According   to   the   psychologist,   Dr   Kairo,   the   respondent 51 was  found  to   be  cooperative  and  communicative.  On  the basis of the tests administered his IQ was noted to be 95, and it was further noted “If required further assessment, he   may   be   sent   to   Institute   of   Mental   Health,   University of Health Sciences, Rohtak.” (vii)   The   entitlement   of   respondent   to   access   the   records before   the   preliminary   assessment   takes   place,   is challenged by the appellants under section 99 of the Act, 2015.   Section   14(5)(c)   provides   that   every   child   brought before   the   Board   shall   be   heard   and   permitted   to participate   in   the   inquiry   and   rule   10(5)   states   that   a copy of the statement of witnesses recorded by him shall also   be   given   to   the   child   or   parent   or   guardian   of   the child. (viii)     Reliance   has   been   placed   on   the   statement   of   the Hon’ble Minister for Women and Child Development in the Lok   Sabha   during   the   discussion   on   the   Juvenile   Justice (Care   and   Protection   of   Children)   Bill,   2014   stating   that the   assessment   of   the   Board   is   not   one­sided   and   the Board will take due notice of the views of the child. (ix)   With respect to the plea of CBI to read down rule 10(5) of the Model Rules, the counsel submitted that reading down 52 the said rule was not raised before the High Court or this Court   before   filing   of   the   written   submissions. Alternatively, a provision can be read down to save it from being   declared unconstitutional  or  illegal, which is  not  so in   the   present   case.   There   being   no   challenge   towards constitutionality,   any   attempt   towards   this   would   be   in conflict with the objects of the Act. (x)   By using words such as “clever” and reading the alleged confession   against   him   being   a   complete   violation   of Article   20(3),   the   Board   has   clearly   gone   contrary   to   the principle   of   presumption   of   innocence   provided   under section  3(i)  of  the  Act,  2015  read with  rule 10A(3)  Model Rules and section 3(viii) which mandates that there shall be no adversarial or accusatory words used in involving a child. (xi) The Board failed to take into account the statement of the respondent   that   CBI   called   him   inside,   beat   him   up   and asked   him   to   speak   and   erroneously   concluded   that   the respondent had sufficient mental and physical capacity to commit the offence. (xii)   In   the   order   dated   20.12.2017,   the   Board   read   the confession   of   the   respondent   against   him   but   later   the 53 Board   stated   that   at   this   stage   it   is   not   to   be   seen “whether   juvenile   in   conflict   with   law   is   guilty   or   not,   he confessed   or   not,   if   confessed   then   it   was   voluntary   or under pressure.” (xiii)   The   circumstances   in   which   the   child   allegedly committed   the   offence   were   not   put   before   the   Board   nor was   the   charge­sheet   placed   to   enable   it   to   form   its opinion. (xiv)   The   word   “may''   occurring   in   section   15   and   section 101(2)   has to be construed as “shall”.  (xv) It is to be noted that neither the SIR nor the report of Dr. Joginder   Kairo   indicate   the   mental   age   of   the   child.   Dr. Kairo had advised a further assessment but the same was not done and the Board went ahead with determining the age of the child. (xvi)   Section   102   of   the   Act   allows   for   exercise   of   revisional jurisdiction   on   the   grounds   of   legality   and   propriety.   The High   Court   correctly   noted   the   perversity   in   reasoning   of the Board and the Sessions Court, consequently it rightly set aside the aforementioned orders.   (xvii)   Respondent   continues   to   remain   in   the   observation home  and   has   completed   4.5  years   in  custody.   During   his stay he has interacted with people from all walks of life and 54 was   accused   of   different   heinous   offences.   It   would   not   be possible   to   assess   his   mental   and   physical   capacity   and understanding   at   this   stage.   It   would   be   in   the   interest   of justice   that   he   may   be   treated   as   a   child   and   not   as   an adult, since he has lost his valuable right under sections 14 and 15 of the Act, 2015. (xviii) In   support   of   the   above   submissions,   Mr.   Luthra   has placed reliance on the following judgments: ­ (a) Shilpa   Mittal   v.   State   of   NCT   &   Another,   Crl. Appeal No. 34 of 2020(paras 1, 30, 31 and 34), (b) Bachahan   Devi   &   Anr.   v.   Nagar   Nigam, Gorakhpur, (2008) 12 SCC 372), (c) Ankush   Shivaji   Gaikwad   v.   State   of Maharashtra   (2013)   6SCC   770   (paras   52   and 53), (d) State   of   Bank   of   Travancore   v.   Mohammed Mohammed   Khan   (1981)   4   SCC   82   (paras   19   to 23) (e) Som   Prakash   Rekhi   v.   Union   of   India   (1981)   1 SCC 449 (para 63) (f) Pratap   Singh   v.   State   of   Jharkhand,   (2005)   3 SCC 551 (Paras 7 and 10), (g) Salil   Bali   v.   Union   of   India   &   Another,   (2013) 7SCC 705 (paras 43 and 63), 55 (h) Province of Bombay v. Kusaldas S. Advani, 1950 SCR 621 (para 16) (i) State   of   Andhra   Pradesh   v.   A.P.   Wakf   Board, 2022 SCC Online SC159 (para 143), (j) Superintendent   &   Remembrancer   of   legal affairs   West Bengal v. Satyen Bhowmik, (1981) 2SCC 109 (paras 20 to 22), (k) Nitya   Dharamananda   v.   Gopal   Sheelum   Reddy, (2018) 2SCC 93 (paras 5 to 9), (l) In   re:   Criminal   Trials   Guidelines   regarding inadequacies   and   Deficiencies   v.   State   of Andhra   Pradesh   and   ors.   (2021)   10   SCC   598 (para 11), (m) Union of India v. IND­Swift Laboratories Limited (2011) 4SCC 635, (n)   Nazir   Ahmad   v.   King   Emperor   1936   ILR   372 (pg. 378 to 383) (o) The King v. Saw Min, 1938 SCC Online Rang 68 (pg. 1,10) (p) Mahabir   Singh   v.   State   of   Haryana   (2001)   7scc 148 (pg. 19,21,22) (q)   Opto   Circuit   India   Ltd.   v.   Axis   Bank   (2021) 6SCC 707 (para 14)  (r)   Aloke   Nath   Dutta   &   Ors.   v.   State   of   Bengal, (2007) 12 SCC 230 (para 104) 56 (s) Sharat Babu Diguamarti v. NCT of Delhi, (2017) 2 SCC 18 (para 37), (t)   Philips   India  Ltd.   v.   Labour   Court   (1985)  3SCC 103 (paras 15 to17) (u)   Municipal   Corporation   of   Delhi   v.   Girdharilal Sapru, (1981) 2 SCC 758 (para 5) (v) Ramgopal   Ganpatrai   Ruia   v.   State   of   Bombay, 1958 SCR 618 (para 15) (w) Emperor   v.   N.G.   Chatterji,   ILR   1946   ALL 553 (paras 5 to 8, 10, 14), (x) Krishnan v. Krishnaveni (1997) 4SCC  241 (para 8) (y) Rajeshwar   Singh  v.   Subrata   Roy  Sahara   (2013) 14 SCC 257 (Para 26); (z)   Ashok Kumar Gupta v State of U.P. 1994 Supp (1) SCC 145 (Paras 58­60);  (aa) Union   Carbide   Corp.   v.   Union   of   India (1991) 4 SCC 584 (Para 83) and;  (bb) On   molding   of   relief   –   M.   Siddiq   (Dead) Through   Legal   Representative   (Ram Janmabhumi   Temple   Case)   v.   Mahant   Suresh Das   &   Ors.   (2020)   1   SCC   1   (Para   1024, 1026) 57 ANALYSIS : EFFECT OF AN ORDER OF PRELIMINARY ASSESSMENT  45. The order of preliminary assessment decides whether the child   in   conflict   with   law,   falling   in   the   age   bracket   of   16­18 years and having committed heinous offence, is to be tried as an   adult   by   the   Children’s   Court   or   by   the   Board   itself, treating  him  to be a child. There are two major  consequences provided   in   the   Act,   2015,   if   the   child   is   tried   as   an   adult   by the   Children’s   Court.   First,   that   the   sentence   or   the punishment can go up to life imprisonment if the child is tried as   an   adult   by   the   Children’s   Court,   whereas   if   the   child   is tried by the Board as a child, the maximum sentence that can be awarded is 3 years. The second major consequence is that where   the   child   is   tried   as   a   child   by   the   Board,   then   under section 24(1), he would not suffer any disqualification attached to   the   conviction   of   an   offence,   whereas   the   said   removal   of disqualification   would   not   be   available   to   a   child   who   is   tried as   an   adult   by   the   Children’s   Court,   as   per   the   proviso   to section   24(1).   Another   consequence,   which   may   also   have serious   repercussions,   is   that   as   per   section   24(2),   where   the Board   or   the   Children’s   Court,   after   the   case   is   over,   may direct   the   police   or   the   registry   that   relevant   records   of   such 58 conviction   may   be   destroyed   after   the   period   of   expiry   of appeal or a reasonable period as may be prescribed. Whereas, when a child is tried as an adult, the  relevant  records shall be retained   by   the   relevant   Court,   as   per   the   proviso   to   section 24(2). 46. These   consequences   are   serious   in   nature   and   have   a lasting   effect   for   the   entire   life   of   the   child.   It   is   well   settled that any order that has serious civil consequences, reasonable opportunity   must   be   afforded.   The   question   is   of   what   would be   a   reasonable   opportunity   in   a   case   where   a   preliminary assessment is to be made by the Board under section 15. SOCIAL INVESTIGATION REPORT (SIR) 47. Preparation   of   SIR   is   a   statutory   requirement   for   every child   in   conflict   with   law,   which   is   to   be   prepared   by   the Probation   Officer   or   any   other   agency   as   may   be   directed   by the Board.   Its format is also provided in Form 6 to the Model Rules.   The   object   of   getting   an   SIR   prepared   is   to   obtain   as much   as   possible   information   about   the   background   of   the child.   It   has   as   many   as   48   columns   to   be   filled   up   and thereafter, the Probation Officer is to submit his opinion also. In   the   present   case,   the   SIR   was   submitted   by   the   Legal 59 Probation   Officer   on   27.11.2017.     The   SIR   is   a   relevant material to be considered by the Board to take a decision while passing   any   orders   regarding   bail   or   after   inquiry   or preliminary assessment. PSYCHOLOGIST’S REPORT 48. The   report   of   the   psychologist   dated   05.12.2017   only spells   out   the   IQ   of   the   child   to   be   95   and   also   that   further assessment,  if  required,  could  be  made.  The  relevant  extracts from the aforementioned report are reproduced hereunder. “xxx     xxx xxx For   assessment   of   his   mental   capacity, assessment was carried out .  Impression: IQ ­ 95, average intelligence.   xxx          xxx   xxx If required further assessment, he may be sent to the Institute of Mental Health, University of Health Sciences, Rohtak. xxx           xxx   xxx” 49. A perusal of the above report clearly mentions that it was only   for   the   purpose   of   assessing   the   mental   capacity   of   the child.     The   report   did   not   mention   anything   about   the   child’s knowledge   of   the   consequences   of   committing   the   alleged 60 offence, nor did it mention about the circumstances leading to the   alleged   offence.     No   such   assessment   was   carried   out   as, apparently the Board only required the opinion on the mental capacity of the child. NATURAL JUSTICE/REASONABLE OPPURTUNITY 50. The   Board   and   the   Children’s   Court   have   relied   upon section 99 of the Act, 2015 to hold that they were not required to provide the copies of the material on record available in the form of SIR, the report of the psychologist, and other material. On   the   other   hand,   the   High   Court   relied   upon   rule   10(5)   of the   Model   Rules   to   hold   that   the   documents   ought   to   have been provided to the child or his guardian or his lawyer as the case   may   be,   and   this   having   not   been   done,   it   was   a   case where reasonable opportunity had been denied.  51. Section   99   provides   that   all   reports   relating   to   the   child and   considered   by   the   Committee   or   the   Board   are   to   be treated   as   confidential.   The   proviso   to   section   99(1)   gives   the power   to   the   Committee   or   the   Board   to   communicate   the substance thereof to another Committee or Board or the child, his parents or guardian, and may also give such Committee or Board   or   the   child   or   parent   or   guardian,   an   opportunity   to 61 produce   evidence   as   may   be   relevant   to   the   matter   stated   in the   report.   Section   99(2)   states   that   the   victim   would   not   be denied   access   to   the   case   record,   relevant   documents   and papers.  52. Maintaining confidentiality has a different purpose but in no   case   can   it   be   said   that   to   maintain   confidentiality,   the relevant   material   would   not   be   provided   to   the   child   or   his guardian or  parents. It would be in complete contravention of the   settled   principles   of   criminal   jurisprudence.   Concept   of confidentiality used in section 99 is to prevent the reports from coming   in   public   domain   or   shared   in   public.   Its   availability will   be   confined   to   the   parties   to   the   proceedings   and   the parties   should   also   refrain   from   sharing   it   with   third   parties. Section   99(2)   begins   with   the   non   obstante   clause   and proceeds to direct that the victim should not be denied access to   the   case   report,   orders   and   relevant   papers.   Once   the legislature’s intention is to provide material to the victim there could   never   be   an   intention   in   the   name   of   confidentiality   to deny such access to the records to the child or his parents or guardians.  The Board and the Children’s Court committed an 62 illegality   in   not   providing   the   documents   as   demanded   by misinterpreting section 99 of the Act, 2015.  53. In the present case, the SIR and the report of the expert psychologist was not provided to the respondent or his parents or   guardians.   An   application   was   filed   on   behalf   of   the respondent   for   supplying   such   material   which   was   denied   by the   Board   by   a   detailed   order   dated   13.12.2017.   The   Board only extended the liberty to the counsel and the parent or the guardian   to   look   into   these   reports   for   30   minutes   before   the hearing commenced.  54. It   has   been   argued   on   behalf   of   the   respondent   that firstly, these documents ought to have been provided to them; and secondly, half an hour was too little a time to go through the   contents   of   the   voluminous   SIR   (running   into   35   pages) which  contained   several  statements;  and  thirdly,  they   had   no opportunity   to   lead   evidence   in   rebuttal   by   way   of   cross­ examination or submitting documents. 55. Another   violation   of   principles   of   natural justice/opportunity addressed on behalf of the respondent was on   the   report   of   the   psychologist,   which   only   provided   the   IQ level   of   the   child   and   nothing   more.   An   application   was   also 63 filed on behalf of the respondent to lead evidence in rebuttal to the   report   of   the   psychologist   and   to   cross­examine   the psychologist   as   the   tests   applied   by   the   psychologist   in   his report were not the relevant tests for  a child aged 16.5 years. The  tests  applied  were applicable  to  children  up  to  the  age  of 15  years. This  request  made  on   behalf   of  the  respondent  was also denied by the Board by a detailed order dated 13.12.2017. 56. Another aspect urged on behalf of the respondent was to the   effect   that   the   report   of   the   psychologist suggested/recommended   that   the   child   may   be   got   examined further by the Institute of Mental Health, University of Health Sciences,   Rohtak.   According   to   the   learned   counsel   for   the respondent,   the   Board   committed   an   error   by   not   getting further examination carried out by a superior institution. Once the psychologist carrying out the tests had given a report and he  was  himself not  sure of his own  report and had  suggested for   assessment   by   a   superior   institution,   the   Board   ought   to have obtained further report.  57. Yet   another   aspect   which   goes   to   violation   of   a   fair opportunity was, rejection of the application filed on behalf of the   respondent   before   the   Board   to   defer   the   proceedings   of 64 preliminary   assessment   till   such   time   the   compliance   of   rule 10(5) of the Model Rules is not made. The material collected by the   Child   Welfare   Police   Officer   in   the   form   of   statement   of witnesses   and   other   documents   during   the   course   of investigation   which   was   to   be   made   within   a   period   of   one month,   ought   to   have   been   awaited   and   a   copy   of   the   same should have been provided to the respondent or his parents or guardian as this would be relevant for preliminary assessment. 58. In   view   of   the   above,   the   argument   of   Mr.   Vikramjit Banerjee,  learned  counsel  for   CBI,  on  two  counts  needs to  be rejected.   Firstly,   rule   10(5)   of   the   Model   rules   should   be   read down as being in conflict with section 99 of the Act, 2015 and secondly, that no material collected during investigation could be   provided   to   the   accused   till   such   time   the   police   report under   section   173(2)   Cr.P.C.   is   filed   and   the   cognizance   is taken   by   the   Magistrate   under   section   190   and   the   stage   of section   207/208   Cr.P.C.   is   reached.   The   Act,   2015,   being   a special   Act,   will   have   an   overriding   effect   over   general procedure prescribed under the Cr.P.C.. The provisions of the Cr.P.C. would be applicable so long and so far as they are not 65 in   conflict   with   the   special   provisions   contained   in   the   Act, 2015.   TIMELINE 59. There   is   a   timeline   provided   for   the   inquiry,   submission of   the   SIR,   preliminary   assessment   and   the   investigation under the Act, 2015 and the Model Rules: i. The   inquiry   by   the   Board   under   section   14(1)   is   to   be completed within a period of four months from the date of first   production   of   the   child   before   the   Board,   and   it could be extended by a period of two more months by the Board for the reasons to be recorded as per section 14(2). ii. Section   14(3)   provides   that   a   preliminary   assessment under   section   15   should   be   disposed   of   by   the   Board within   a   period   of   three   months   from   the   date   of   first production of the child before the Board.   iii. Under   section   14(4)   it   is   provided   that   if   the   inquiry   by the   Board   under   section   15   for   petty   offences   remains inconclusive   even   after   the   extended   period,   the proceedings shall stand terminated.   iv. Under   the   proviso   to   section   14(4)   dealing   with   the serious   or   heinous   offences,   in   case   the   Board   requires 66 further period of time for completion of inquiry, the same may   be   granted   by   the   Chief   Judicial   Magistrate   or,   as the   case   may   be,   the   Chief   Metropolitan   Magistrate,   for reasons to be recorded.  v. Under   section   8(3)(e),   SIR   is   to   be   submitted   by   the Probation   Officer   or   the   Child   Welfare   Officer   or   a   social worker   within   a   period   of   fifteen   days   from   the   date   of first production of the child before the Board.   vi. In   rule   10(5)   of   the   Model   Rules,   in   case   of   heinous offences committed by a child between the age of 16 to 18 years,   the   Child   Welfare   Police   Officer   shall   produce   the statement   of   witnesses   recorded   by   him   and   other documents   prepared   during   the   course   of   investigation within   a   period   of   one   month   from   the   date   of   first production of the child before the Board.   60. The   timeline   given   under   the   various   provisions   as referred   to   above,   has   a   rationale.   The   SIR   to   be   submitted within   fifteen   days   would   facilitate   the   Board   in   taking   a decision   on   the   request   for   bail   at   the   earliest.    The  period   of one  month   given  under   rule  10(5)  is  to   facilitate   the  Board  to take   a   decision   may   be   on   a   pending   bail   matter   or   for preliminary   assessment   for   which   three   months’   time   is 67 provided.  The completion of inquiry within four months or any extended   period   is   to   ensure   that   a   child   is   not   subjected   to unnecessary long and lengthy processes of trials and inquiries and   that   the   matter   is   taken   to   its   logical   conclusion   at   the earliest.   61. In the present case, despite request of the respondent to defer the preliminary assessment till such time as the material under   rule   10(5)   was   provided,   was   rejected   by   the   Board   on 13.12.2017   and   the   Board   proceeded   to   make   an   order   of preliminary   assessment   within   a   week   thereafter   on 20.12.2017.   The   child   had   been   taken   into   custody   and   was produced   before   the   Board   for   the   first   time   on   08.11.2017. The   three   months’   period   for   preliminary   assessment   would have continued till 07.02.2018.   The Board could have, rather ought   to   have,   waited   for   the   report   and   material   under   rule 10(5)   of   the   Model   Rules.     Similarly,   once   the   report   of   the psychologist   suggested   that   if  further   examination   is  required then   the   respondent   ought   to   have   been   referred   to   a specialised   institute   in   Rohtak   but   this   suggestion   was   also not accepted by the Board without cogent reason.   68 PRELIMINARY ASSESSMENT 62. Th e   obligation   of   the   Board   in   making   the   preliminary assessment on the four counts mentioned in section 15 of the Act is largely dependent upon the wisdom of the Board without there being any guidelines as to how the Board would conduct such   preliminary   assessment.   In   the   absence   of   any   such framework or guidelines, the Board has to use its discretion in taking   into   consideration   whatever   material   it   deems   fit   for assessing the four attributes.   (a) In the present case, the Board and the Children’s Court, relying upon the statement given by the child at the time of   first   appearance   before   the   Board,   the   second statement given by the child at a later stage, the SIR and the report of the psychologist indicating an IQ level of 95, have held that the  respondent had the mental capacity to commit the offence .   (b)   Insofar as the physical capacity is concerned, the Board and   the   Children’s   Court   have   taken   into   consideration the built of the child and his age to hold that  he had the 69 physical capacity to commit the nature of the alleged assault.  (c) The   Board   relied   upon   the   fact   that   the   respondent   was studying in class 11 th ; he had stated that he is physically and   mentally   fit   and   not   suffering   from   any   disease;   his IQ   level   shows   that   he   is   mentally   fit   and   as   such   it cannot   be   said   that   he   did   not   know   the consequences of the alleged offence to be committed by him.    From the statement of the respondent recorded during his personal assessment, it was indicated that he was   mature   enough.   All   these   facts   satisfied   the   Board that   the   respondent   was   having   sufficient   maturity and   ability   to   understand   the   consequences   of   his action.   (d)   The   order   of   the   Board   does   not   anywhere   refer   to   its assessment   regarding   the   circumstances   in   which   the respondent   allegedly   committed   the   offence.     However, what appears is that the Board relied upon the SIR.   63. In   the   present   case,   the   Board   and   the   Children’s   Court relied heavily on the psychologist’s report which only reflected the IQ of the respondent to be of average level bearing a score 70 of   95   to   hold   that   the   respondent   had   the   mental   capacity   to commit the offence and also ability to know the consequences of the offence.   The Board and the Children’s Court both have also   recorded   that   the   recommendation   of   the   psychologist   to send the respondent for further assessment to the Institute of Mental  Health, University  of Health  Sciences, Rohtak was not necessary   as,   according   to   them,   the   IQ   findings   were sufficient for them to arrive at the preliminary assessment.   64. Section 15 and rule 10A provide that the Board may take the   assistance   of   psychologists,   psycho­social   workers,   or other   experts  who   had  experience  of  working  with   children  in difficult   circumstances.   According   to   the   learned   counsel   for the   appellants,   the   word   ‘may’   should   be   read   as   ‘may’   only i.e.,   the   Board   in   its   discretion   may   or   may   not   take   the assistance   of   such   experts   whereas   on   behalf   of   the respondent,   it   has  been   strenuously   contended  that   the  word ‘may’ should be read as ‘shall’ and it should be mandatory for the   Board   to   take   opinion   or   assistance   from   such   experts before   passing   an   order   of   preliminary   assessment.     This aspect is dealt with at a later stage. 71 65. While considering a child as an adult one needs to look at his/her   physical   maturity,   cognitive   abilities,   social   and emotional competencies. It must be mentioned here that from a   neurobiological   perspective,   the   development   of   cognitive, behavioural   attributes   like   the   ability   to   delay   gratification, decision   making,   risk   taking,   impulsivity,   judgement,   etc. continues   until   the   early   20s.   It   is,   therefore,   all   the   more important   that   such   assessment   is   made   to   distinguish   such attributes between a child and an adult.  66. Cognitive   maturation   is   highly   dependent   on   hereditary factors. Emotional development is less likely to affect cognitive maturation. However, if emotions are too intense and the child is   unable   to   regulate   emotions   effectively,   then   intellectual insight/knowledge may take a back seat. 67. We are in agreement with the reasoning given by the High Court that further assessment ought to have been carried out once   the   psychologist   had   recommended   so   and   had   also suggested   the   name   of   the   institute.     The   Board   and   the Children’s   Court   apparently   were   of   the   view   that   the   mental capacity and the ability to understand the consequences of the offence were one and the same, that is to say that if the child 72 had   the   mental   capacity   to   commit   the   offence,   then   he automatically   had   the   capacity   to   understand   the consequences of the offence.   This, in our considered opinion, is a grave error committed by them. 68. The   language   used   in   section   15   is   “the   ability   to understand the consequences of the offence”.   The expression used   is   in   plurality   i.e.,   “consequences”   of   the   offence   and, therefore,   would   not   just   be   confined   to   the   immediate consequence   of   the   offence   or   that   the   occurrence   of   the offence would only have its consequence upon the victim but it would also take within its ambit the consequences which may fall upon not only the victim as a result of the assault, but also on   the   family   of   the   victim,   on   the   child,   his   family,   and   that too not only immediate consequences but also the far­reaching consequences   in   future.   Consequences   could   be   in material/physical   form   but   also   affecting   the   mind   and   the psychology   of   the   child   for   all   times   to   come.     The consequences of the offence could be numerous and manifold which   cannot   be   just   linked   to   a   framework;   and,   for   this purpose, the  overall  picture  as also  future  consequences  with 73 reference to the facts of the case are required to be consciously analysed by the Board. 69. Consequences   for   the   victim   could   be   his   death,   or permanent   physical   disability,   or   an   injury   which   could   be repaired or recovered; the impact of the offence on the mind of the victim may be prolonged and continue for his lifetime; the impact   on   the   family   and   friends   of   the   victim,   both   mental and   financial;   consequence   on   the   child   going   into incarceration;   mental   impact   on   the   child,   it   could   be repentance   or   remorse   for   life,   the   social   stigma   cast   on   the child   and   his   family   members;   the   consequences   of   litigating and   so   many   other   things   which   would   be   difficult   to adumbrate.    70. A   child   with   average   intelligence/IQ   will   have   the intellectual knowledge of the consequences of his actions. But whether or not he is able to control himself or his actions will depend   on   his   level   of   emotional   competence.   For   example, risky   driving   may   result   in   an   accident.   But   if   emotional competence is not high, the urge for thrill seeking may get the better of his intellectual understanding. 74 71. Children   may   be   geared   towards   more   instant gratification   and   may   not   be   able   to   deeply   understand   the long­term   consequences   of   their   actions.   They   are   also   more likely   to   be   influenced   by   emotion   rather   than   reason. Research   shows   that   young   people   do   know   risks   to themselves.   Despite   this   knowledge,   adolescents   engage   in riskier   behaviour   than   adults   (such   as   drug   and   alcohol   use, unsafe   sexual   activity,   dangerous   driving   and/or   delinquent behaviour).   While   they   do   consider   risks   cognitively   (by weighing   up   the   potential   risks   and   rewards   of   a   particular act), their decisions / actions may be more heavily influenced by   social   (e.g.   peer   influences)   and/or   emotional   (e.g. impulsive)   tendencies.   In   addition,   the   lack   of   experience coupled   with   the   child’s   limited   ability   to   deeply   understand the   long­term   consequences   of   their   actions   can   lead   to impulsive / reckless decision making. 72. Coming   to   the   last   count,   i.e.,   the   assessment   regarding the   circumstances   in   which   the   offence   is   alleged   to   be committed   is   again   an   attribute   which   could   have   many factors   to   be   considered   before   such   an   assessment   could   be made.     There   could   be   a   number   of   reasons   for   a   person   to 75 commit   a   crime.     It   could   be   enmity,   it   could   be   poverty,   it could   be   greed,   it   could   be   perversity   in   mind   and   many others. There could be coercion.  There could be threat to one’s life   and   property.   There   could   be   allurement   in   terms   of   the material   and   physical   gains.     Crime   could   be   committed   on account of stress or depression also. It could be on account of the   company   that   one   keeps.     One   could   commit   crime   in order to help his family and friends.  All these and many more could   be   termed   as   circumstances   leading   to   the   commission of crime. 73. The   preliminary   assessment   has   been   a   question   of debates,   analysis   and   research.   The   National   Law   University, Orissa,   in   collaboration   with   UNICEF,   made   a   detailed   study on   the   practice   of   preliminary   assessment   under   the   Act, 2015.   To   the   said   report   is   annexed   as   Annexure   4,   the Guidance   Notes   on   Preliminary   Assessment   Reports   for Children   in   Conflict   in   Law   developed   by   the   Department   of Child   and   Adolescent   Psychiatry,   NIMHANS 9 ,   Bengaluru.   It would   be   worthwhile   to   mention   here   that   NIMHANS, Bengaluru   is   one   of   the   premier   institutions   involved   in   the 9 National Institute of Mental Health and Neurosciences. 76 research   and   study   of   psychology,   and   is   a   world­renowned centre   for   mental   health,   neurosciences   and   allied   fields.   The contents   of   the   Guidance   Notes   referred   to   above   are reproduced below­  “ Guidance Notes on  Preliminary Assessment Report for Children in Conflict with Law  Department of Child & Adolescent Psychiatry, NIMHANS, Bengaluru The preliminary assessment uses information from the detailed psychosocial  and  mental  health  assessment  (that  is   done  first) and presents that information as outlined below. A. Mental & Physical Capacity to Commit Alleged Offence The   child’s   ability   to   make   social   decisions   and   judgments are compromised due to: (i) Life   skills   deficits   (emotional   dysregulation/   difficulty coping with peer pressure/ assertiveness & negotiation skills   /problem­solving/   conflict­resolution/   decision­ making).  (ii) Neglect   /   poor   supervision   by   family/poor   family   role models  (iii) Experiences of abuse and trauma  (iv) Substance abuse problems  (v) Intellectual disability  (vi) Mental health disorder/ developmental disability (vii) Treatment/ interventions provided so far   Guidance Notes 77 For   this   section,   the   professional   filling   out   the preliminary   assessment   form   is   simply   required   to   mark off against each item (a tick mark to indicate ‘yes’ and an X   mark   to   indicate   ‘no’)   whether   or   not   the   child   is compromised   in   this   particular   area.   The   information   is drawn from relevant sections of the detailed psychosocial and   mental   health   proforma,   which   contain   information on:   how   a   child’s   abilities   to   make   appropriate   social decisions   and   judgements   (which   translate   into   actions and   behaviours)   have   been   affected   by   the   child’s   life circumstances   and   mental   health   or   developmental problems.  For   item   (i)   on   life   skills   deficits,   refer   to   Section   6,   ‘Life Skills   Deficits   and   Other   Observations   of   the   Child’   and sub­section 6.1. on ‘Life Skills Deficits’.  For item (ii), refer to Section 2, sub­section 2.1. on ‘Family Issues   Identified’.   For   item   (iii)   on   experiences   of   abuse and   trauma,   refer   to   Section   3,   ‘Trauma   Experiences: Physical, Sexual and Emotional Abuse Experiences’.  For   items   (iv)   and   (vi)   on   substance   abuse   problems   and mental   health   disorders/   developmental   disability,   refer to Section 5, ‘Mental Health Concerns’.  For   item   (v)   on   intellectual   disability,   you   may   rely   on your   judgement   based   on  your   interaction   with   the   child during   the   entire   process   of   administering   the psychosocial   and   mental   health   proforma—if   the   child was unable to respond to most questions or responded 2 in   an   age­appropriate   manner   (like   a   younger   child would, demonstrating little understanding of many things asked   or   discussed),   then   you   may   suspect   that   he/she has   intellectual   disability.   (Following   this,   it   would   be useful and  necessary to confirm this  through relevant  IQ testing   conducted   by   psychologists   located   in   mental health facilities).  78 For   item   (vii),   you   may   have   enquired   from   the   child, during   the   assessment,   about   whether   he/she   has received any professional assistance or treatment for any mental   health   issues/   family   problems   or   life   skills deficits   that   he/she   has.   (Generally,   children   in   the Observation   Home   have   never   received   any   treatment   or interventions for their problems).  In   actual   fact,   everyone,   except   someone   with   serious physical   disability   (the   type   that   severely   impacts locomotor   skills)   or   with   intellectual   disability,   has   the mental   and   physical   capacity   to   commit   offence.   So,   to ask   whether   a   given   child   has   the   mental   and   physical capacity to commit offence, in simplistic terms, is likely to elicit   the   answer   ‘yes’   in   most   cases.   And   just   because someone has the physical and mental capacity to commit an   offence,   does   not   mean   that   they   will   or   that   they have.   Therefore,   a   dichotomous   response   as   elicited   by this question posed by the JJ Act is of little use in making decisions regarding child who has come into conflict with the law. Thus, in response to the problems resulting from a simplistic dichotomous response to the physical­mental capacity   question,   we   have   adopted   a   more   detailed, descriptive and nuanced interpretation.  As   per   the   preliminary   assessment   report   we   have developed,   mental   and   physical   capacity   to   commit offence   is   the   ability   of   a   child   to   make   social   decisions and judgments, based on certain limitations that the child may   have.   In   other   words,   a   child’s   abilities   to   make social   decisions   and   judgments   are   compromised   due   to life   skills   deficits,   neglect   /   poor   supervision   by family/poor family role models, experiences of abuse and trauma,   substance   abuse   problems,   intellectual disability, and/or mental health disorder/ developmental disability.   Such   issues   (if   untreated)   adversely   impact children’s   world   view,   and   their   interactions   with   their 79 physical and social environment, thereby placing them at risk of engaging in antisocial activities. B. Circumstances of Alleged Offence  (i)   Family   history   and   relationships   (child’s   living arrangements,   parental   relationships,   child’s   emotional relationship & attachment to parents, illness & alcoholism in the family, domestic violence and marital discord if any).  (ii)   School   and   education   (child’s   school   attendance,   Last grade   attended,   reasons   for   child   not   attending   school­ whether   it   is   due   to   financial   issues   or   lack   of   motivation, school refusal, corporal punishment).  (iii)   Work   experience/   Child   labour   (why   the   child   had   to work/   how   child   found   the   place   of   work,   where   he   was working   /   hours   of   work   and   amount   of   remuneration received,   was   there   any   physical/emotional   abuse   by   the employer   and   also   regarding   negative   influence   the   child may have encountered in the workplace regarding substance abuse etc).  (iv)   Peer   relationships   (adverse   peer   influence   in   the   context of   substance   use/   rule­breaking/inappropriate   sexual behaviour/school attendance)  (iv) Experiences   of   trauma   and   abuse   (physical,   sexual   & emotional   Abuse   experiences)   3   (vi)   Mental   health   disorders and developmental disabilities: (Mental health disorders and developmental disabilities that the child may have).  Guidance Notes   All   of   the   above   information   for   this   section   is   to   be documented as it is in the detailed psychosocial and mental health   assessment,   drawing   on   relevant   sections   from   the detailed   assessment,   so   as   to   present   the   factors   and 80 circumstances   that   made   the   child   vulnerable   to   committing offence. Information for the  first  four heads  needs  to  be  drawn from Section   2,   Social   History,   of   the   psychosocial   and   mental health   proforma—which   contains   details   on   family,   school, institution   and   peer   issues;   Information   for   the   fifth   item   on trauma,   needs   to   be   drawn   from   Section   3,   Trauma Experiences:   Physical,   Sexual,   and   Emotional   Abuse Experiences’ of the psychosocial assessment form;  For   the   sixth   item   on   Mental   Health   Disorders,   Section   5, ‘Mental   Health   Concerns’   (including   substance   abuse)   from the psychosocial assessment form, would need to be used.  It   is   important   to   recognize   that   ‘Circumstances   of   the Offence’   does   NOT   refer   to   proximal   factors   i.e.   what happened right before the offence incident took place. This is because   proximal   factors   have   a  history   which   is   important to   recognize—there   is   a   whole   set   of   factors   and   life   events that   led   up   to   the   decisions   and   actions   to   just   before   the offence   as   well   as   the   offence   itself.   Therefore, ‘circumstances’   are   interpreted   as   life   circumstances   and   a longitudinal   approach   is   taken   to   understanding vulnerabilities and pathways to offences. This entails events and circumstances starting from the child’s birth (or starting with   the   mother’s   pregnancy   experiences)   to   the   current date. This is the universal approach to history­taking in child and   adolescent   mental   health,   to   be   able   to   understand children’s   emotions   and   behaviours   based   on   their   contexts and experiences, as they have played out over several years (and   so   it   is   not   actually   specific   to   children   in   conflict   with the law).  C.   Child’s   Knowledge   of   Consequences   of   Committing the Alleged Offence   (A   brief   about   the   child’s   understanding   of   social/ interpersonal   and   legal   consequences   of   committing   offence 81 along with the child’s insights regarding committing such an offence). Guidance Notes  This is based on the ‘Potential for Transformation’ section in the detailed psychosocial and mental health assessment, as well   as   the   first   level   interventions   provided   immediately after.   How   the   child   responded   during   the   assessment   i.e. extent   of   his/her   insight   and   motivation,   must   be documented here.  Social   and   interpersonal   consequences   refer   to   the   child’s sense of empathy and understanding of how his/her actions would   (negatively)   impact   his/her   relationship   with   family, friends   and   others;   legal   consequences   refer   to   the   child’s understanding   of   his/her   actions   as   being   a   boundary violation/   breaking   of   rules   with   serious   negative consequences for himself/herself, including punishment and coming into conflict with the law.  D. Other Observations & Issues  Guidance Notes Any   other   observation   made   during   the   assessment regarding   the   child’s   social   temperament/   child’s   behaviour in   the   observation   home/   level   of   motivation   for   change/   if any   positive   behaviour   noted   is   also   provided.   This   may   be drawn from Section 6 of the psychosocial and mental health proforma,   on   ‘Life   Skills   Deficits   and   Other   Observations   of the Child’, sub­section 6.2 ‘Other Observations of the Child’. These   refer   not   just   to   negative   observations   but   also   to positive   ones   you   might   have   made   during   the   assessment. Observations   may   thus   include   the   child’s   demeanour,   or any   views   or   ideologies   that   the   child   may   have   expressed regarding   problem   behaviours   such   as   violence   or   abuse— which may better help understand who he/she is (and help 82 the   magistrate   view   the   offence   behaviour   from   varied perspectives).   They   may   also   include   any   odd   behaviours that you observe which might help substantiate the evidence on mental health disorders and developmental disabilities— for   instance,   if   the   child’s   responses   appear   socially   and cognitively   inappropriate   to   his   age,   you   may   note   possible intellectual   disability;   or   if   a   child   appears   disoriented   in terms   of   place   and   time   or   has   marks   of   self­harm   on   his body, then you might note mental health issues. E. Recommendations Guidance Notes Finally,   the   report   makes   recommendations   for   treatment and   rehabilitation   interventions   for   the   child,   based   on   the interests   and   desires   of   the   child.   These   could   pertain   to placement,   living   arrangements,   education   and   schooling, counselling   for   parents,   referral   to   a   tertiary   facility   for further  mental   health  and   psychosocial   care   and   treatment. This sub­section is critical as it provides the JJB magistrate with   clear   direction   on   what   assistance   the   child   requires, thus creating an imperative for the board to consider options and   respond   in   ways   that   are   supportive   and   proactive (versus   making   decisions   of   transfer   to   the   adult   justice system).  JJB   magistrates   may   be   requested   to   refer   the   child   to   a psychiatric   facility   for   treatment,   so   that   other   issues pertaining to family and school can also be taken care of by the   mental   health   system,   which   is   then   obligated   to   report to   the   JJB   on   the   child’s   progress.   In   many   instances,   JJB magistrates have issued a conditional bail to ensure that the child  and  family  follow   through   with  mental   health  services as   required   i.e.   bail   is   given   to   the   child   on   condition   that he/she   presents   at   the   mental   health   facility   and   complies with   treatment   (if   the   child   refuses   to   do   so,   the   magistrate can   revoke   the   bail).   Thus,   there   are   adequate   provisions 83 under the JJ Act, which if effectively invoked, can be used to protect CICL from transfer to adult systems, and to facilitate their rehabilitation instead. PROVISO TO SECTION 15(1) DIRECTORY OR MANDATORY: 74. The world acknowledges that children in conflict with law should   be   treated   differently   than   adults   in   conflict   with   law. The   reason   is   that   the   mind   of   the   child   has   not   attained maturity  and it is still developing. Therefore, the  child should be   tested   on   different   parameters   and   should   be   given   an opportunity   of   being   brought   into   the   main   stream   if,   during his   juvenility,   has   acted   in   conflict   with   law.     To   understand psychology   of   the   child,   huge   rounds   of   studies   have   been made   not   only   recently   but   from   age   old   times   and   child psychology is a subject which is being studied world over and there are institutes specifically  dealing   with  the developments and   research   on   the   said   subject.     The   enactments   dealing with children are enacted world over.   75. It   is   to   be   noted   that   child   psychology   is   a   specialised branch of development psychology, its genesis is based on the premise   that   children   and   adults   have   a   different   thought process.   The   individualised   assessment   of   adolescent   mental capacity   and   ability   to   understand   the   consequences   of   the 84 offence   is   one   of   the   most   crucial   determinants   of   the preliminary   assessment   mandated   by   section   15   of   the   Act, 2015.     The   report   of   the   preliminary   assessment   decides   the germane   question   of   transferring   the   case   of   a   child   between 16 to 18 years of age to the Children’s Court.   This evaluation of   ‘mental   capacity   and   ability   to   understand   the consequences’ of the child in conflict with law can, in no way, be relegated to the status of a perfunctory and a routine task. The process of taking a decision on which the fate of the child in   conflict   with   law   precariously   rests,   should   not   be   taken without conducting a meticulous psychological evaluation. 76. As already noticed, the Board consists of three members, one   is   a   Judicial   Officer   First   Class   and   two   social   workers, one being a woman.  The social worker appointed as a member could be having a degree in child psychology or psychiatry but it is not necessary. As such, the constitution of the Board may not necessarily be having an expert child psychologist. It is for all   the   above   reasons   that   it   has   been   provided   not   only   in sections   15   and   101(2)   but   also   under   the   Model   Rules   that assistance   may   be   taken   from   an   expert   psychologist.   Having regard to the framework of the Act, 2015 and the Model Rules 85 and the purpose of preliminary assessment in terms of Section 15 as  also looking  to  the  varied  composition  of the Board, we are   of   the   view   that   where   the   Board   is   not   comprising   of   a practicing   professional   with   a   degree   in   child   psychology   or child psychiatry, the expression “may” in the proviso to section 15(1)   would   operate   in   mandatory   form   and   the   Board   would be   obliged   to   take   assistance   of   experienced   psychologists   or psycho­social   workers   or   other   experts.   However,   in   case   the Board comprises of at least one such member, who has been a practicing   professional   with   a   degree   in   child   psychology   or child psychiatry, the Board may  take such  assistance as may be considered proper by it; and in case the Board chooses not to   take   such   assistance,   it   would   be   required   of   the   Board   to state specific reasons therefor. 77. It is a well settled principle of interpretation that the word ‘may’   when   used   in   a   legislation   by   itself   does   not   connote   a directory   meaning.   If   in   a   particular   case,   in   the   interests   of equity and justice it appears to the court that the intent of the legislature   is   to   convey   a   statutory   duty,   then   the   use   of   the word   “may”   will   not   prevent   the   Court   from   giving   it   a 86 mandatory   colour.   This   Court   in   Bachahan   Devi   v.   Nagar Nigam, Gorakhpur 10 ,  held as under: “ 18.   It is well settled that the use of the word “may” in a   statutory   provision   would   not   by   itself   show   that   the provision   is   directory   in   nature.   In   some   cases,   the legislature may use the word “may” as a matter of pure conventional courtesy and yet intend a mandatory force. In   order,   therefore,   to   interpret   the   legal   import   of   the word   “may”,   the   court   has   to   consider   various   factors, namely,   the   object   and   the   scheme   of   the   Act,   the context   and   the   background   against   which   the   words have   been   used,   the   purpose   and   the   advantages sought   to   be  achieved   by   the  use   of   this   word,   and   the like. It is equally well settled that where the word “may” involves   a   discretion   coupled   with   an   obligation   or where   it   confers   a   positive   benefit   to   a   general  class   of subjects   in   a  utility   Act,   or   where   the   court   advances   a remedy   and   suppresses   the   mischief,   or   where   giving the   words   directory   significance   would   defeat   the   very object  of  the  Act,   the  word   “may”  should  be  interpreted to   convey   a   mandatory   force.   As   a   general   rule,   the word   “may”   is   permissive   and   operative   to   confer discretion   and   especially   so,   where   it   is   used   in juxtaposition   to   the   word   “shall”,   which   ordinarily   is imperative   as   it   imposes   a   duty.   Cases,   however,   are not wanting where the words “may”, “shall” and “must” are   used   interchangeably.   In   order   to   find   out   whether these   words   are   being   used   in   a   directory   or   in   a mandatory sense, the intent of the legislature should be looked into along with the pertinent circumstances .” 78. Similarly,   this   Court   in   Dhampur   Sugar   Mills   Ltd.   v. State of U.P. 11 ,  held: 10 (2008) 12 SCC 372   11 (2007) 8 SCC 338   87 “36 .   ….In   our   judgment,   mere   use   of   word   “may”   or “shall”   is   not   conclusive.   The   question   whether   a particular   provision   of   a   statute   is   directory   or mandatory   cannot   be   resolved   by   laying   down   any general   rule   of   universal   application.   Such   controversy has   to   be   decided   by   ascertaining   the   intention   of   the legislature and not by looking at the language in which the   provision   is   clothed.   And   for   finding   out   the legislative intent, the court must examine the scheme of the   Act,   purpose   and   object   underlying   the   provision, consequences   likely   to   ensue   or   inconvenience   likely   to result  if   the  provision  is  read  one  way  or  the  other  and many more considerations relevant to the issue .” 79. Therefore, looking to the purpose of the Act, 2015 and its legislative   intent,   particularly   to   ensure   the   protection   of   best interest   of   the   child,   the   expression   “may”   in   the   proviso   to Section 15(1) thereof and the requirement of taking assistance of experienced psychologists or psycho­social workers or other experts   would   operate   as   mandatory   unless   the   Board   itself comprises   of   at   least   one   member   who   is   a   practicing professional   with   a   degree   in   child   psychology   or   child psychiatry.   Moreover,   in   case   the   Board,   in   view   of   its   own composition   with   at   least   one   member,   who   is   a   practicing professional   with   a   degree   in   child   psychology   or   child psychiatry,   chooses   not   to   take   such   assistance,   it   would record specific reasons therefor. 88 80. Before we close, it would be pertinent to mention that the case laws relied upon by the learned counsel for the parties do not require deliberation in view of the findings recorded by us on various issues. CONCLUSION 81. We are conscious of the fact that the power  to make the preliminary   assessment   is   vested   in   the   Board   and   also   the Children’s   Court   under   sections   15   and   19   respectively.   The Children’s  Court,  on   its   own,   upon   a  matter   being   referred  to under section 18(3), would still examine whether the child is to be   tried   as   an   adult   or   not,   and   if   it   would   come   to   the conclusion that the child was not to be tried as an adult then it   would   itself   conduct   an   inquiry   as   a   Board   and   pass appropriate orders under section 18.  Thus, the power to carry out   the   preliminary   assessment   rests   with   the   Board   and   the Children’s Court. This Court cannot delve upon the exercise of preliminary   assessment.   This   Court   will   only   examine   as   to whether   the   preliminary   assessment   has   been   carried   out   as required   under   law   or   not.   Even   the   High   Court,   exercising revisionary   power   under   section   102,   would   test   the   decision of the Board or the Children’s Court with respect to its legality 89 or   propriety   only.   In   the   present   case,   the   High   Court   has, after   considering   limited   material   on   record,   arrived   at   a conclusion   that   the   matter   required   reconsideration   and   for which,   it   has   remanded   the   matter   to   the   Board   with   further directions   to   take   additional   evidence   and   also   to   afford adequate   opportunity   to   the   child   before   taking   a   fresh decision. 82. In  arriving  at  the   conclusion,   the  High   Court  firstly  held that   there   was   denial   of   adequate   opportunity   to   the respondent.     The   list   of   documents,   copies   of   the   documents, copies   of   the   statement,   the   SIR   not   being   provided   to   the respondent,   was   in   clear   violation   of   rule   10(5)   of   the   Model Rules. 83. Despite   specific   request   for   cross­examining   the   experts who   had   given   the   report,   the   same   was   not   provided   to   the respondent.     The   tests   conducted   by   the   expert   psychologists were  not  applicable  or   could  not  have  been  applied  to  a  child above the age of 15 years.   It could have been applied only for children below the age of up to 15 years in one test and up to 11.5   years   in   the   other   test.   The   psychologist   had   suggested 90 for   further   assessment   by   a   superior   facility,   which   was   not accepted by the Board without cogent reason.   84. The   mental   age   as   per   the   applicable   formula   based   on the   IQ   of   the   child   would   be   less   than   16   years.     The   Board, provided   only   30   minutes   time   to   the   child,   his   lawyer,   his father  and also to the counsel for  CBI  to peruse the 35 pages of   the   report,   which   was   too   little   to   peruse   and   comprehend and   give   any   evidence   in   rebuttal.     The   CBI   counsel   had admitted   that   it   did   not   have   officers   or   the   required infrastructure   to   conduct   the   investigation   under   the   Act, 2015.   For all the above reasons, the High Court remitted the matter   to   the   Board   after   setting   aside   both   the   orders   of   the Board and the Children’s Court to consider afresh and assess the   intelligence,   maturity,   physical   fitness   and   as   to   how   the child   in   conflict   with   law   was   in   a   position   to   know   the consequences   of   the   offence.     The   exercise   was   to   be undertaken   within   a   period   of   six   weeks.     The   High   Court further   directed   that   while   conducting   the   preliminary assessment   afresh,   opinion   of   the   psychologist   of   the Government Hospital (Institute of Mental Health, University of Health   Sciences,   Rohtak)   be   obtained.     This   Court   may   not 91 agree with the reasoning given by the High Court on all counts and   also   the   direction   given   for   conducting   further   tests. However,   we   have   no   hesitation   in   agreeing   with   the   ultimate result   of   the   High   Court   in   remanding   the   matter   for   a   fresh consideration   after   rectifying   the   errors   on   lack   of   adequate opportunity. 85. The High court taking into consideration all these aspects set aside the order of the Board, and remanded the matter and also   directed  for  getting   further  examination  of   the   child,  and this   exercise   was   to   be   undertaken   within   6   weeks.   Today, after 3½  years, we are not in a position to give an opinion as to whether any further test can be carried out at this stage as the age of the child is now more than 21 years. However, we leave it   to   the   discretion   of   the   Board   or   the   psychologist   who   may be consulted as to whether any fresh examination would be of any   relevance/assistance   or   not.   We   have   already   referred   to in   detail   the   kind   of   analysis   or   assessment   required   to   be made  under  section   15.  The  Act,  2015  or   the  Model  Rules  do not   lay   down   any   guidelines   or   framework   to   facilitate   the Board   in   making   a   proper   preliminary   assessment   on   the relevant   aspects.   The   only   liberty   given   to   the   Board   is   to 92 obtain assistance of an experienced psychologist or  a psycho­ social   worker   or   other   expert.   In   the   present   case,   the   only assistance   taken   is   to   get   the   mental   IQ   of   the   child.   Beyond that,   regarding   the   ability   to   understand   the   consequences and   also   the   circumstances   in   which   the   alleged   offence   was committed, no report was called for from any psychologist.  86. In view of the above, both the appeals are dismissed. 87. Before   concluding,   we   may   indicate   that   the   task   of preliminary assessment under section 15 of the Act, 2015 is a delicate   task   with   requirement   of   expertise   and   has   its   own implications   as   regards   trial   of   the   case.   In   this   view   of   the matter,   it   appears   expedient   that   appropriate   and   specific guidelines   in   this   regard   are   put   in   place.   Without   much elaboration,   we   leave   it   open   for   the   Central   Government   and the National Commission for Protection of Child Rights and the State   Commission   for   Protection   of   Child   Rights   to   consider issuing   guidelines   or   directions   in   this   regard   which   may assist   and   facilitate   the   Board   in   making   the   preliminary assessment under section 15 of the Act, 2015.  88. We also make it clear that any observations made in our order  which  may  be  touching   the  merits  of  the  case was  only 93 for the purpose of deciding these appeals and the same would in   no   way   influence   the   Board   or   the   Children’s   Court   or   the High   Court.   They   may   proceed   to   decide   the   matters objectively on merits in accordance with law. ………..........................J. [ DINESH MAHESHWARI] ………….........................J. [VIKRAM NATH] NEW DELHI JULY  13, 2022.  94