1999 INSC 0922 SUPREME COURT OF INDIA Shiv Shankar Vs. State of U.P. (G.B.Pattanaik and U.C.Banerjee JJ.) 29.11.1999 ORDER The Text below is only a summarized version of the order pronounced Matter related to the applicability of provisions of State Children Act, and Juvenile Justice Act. Act applicable only if accused conclusively establishes facts that he was a juvenile on date of occurrence. Appeal dismissed as matter was raised for first time after 13 years and authenticity of date of birth cannot be relied upon.