/2022 INSC 0792/ REPORTABLE IN THE SUPREME COURT OF INDIA CRIMINAL ORIGINAL JURISDICTION WRIT PETITION (CRIMINAL) NO. 121 OF 2022 VINOD KATARA      .…PETITIONER(S) Versus STATE OF UTTAR PRADESH                      ….RESPONDENT(S) J U D G M E N T J.B. PARDIWALA, J. 1. Personal liberty of a person is one of the oldest concepts to be purported   by   national   courts.   As   long   ago   as   in   1215,   the   English Magna Carta provided that:­   "No free man shall be taken or imprisoned.... but..... by law of the land." 1 2.   Today, the concept of personal liberty has received a far more expansive   interpretation.   The   notion   that   is   accepted   today   is   that liberty   encompasses   these   rights   and   privileges   which   have   long been   recognized   as   being   essential   to   the   orderly   pursuit   of happiness   by   a   free   man   and   not   merely   freedom   from   bodily restraint.   There   can   be   no   cavil   in   saying   that   lodging   juveniles   in adult   prisons   amounts   to   deprivation   of   their   personal   liberty   on multiple aspects. 3. This Writ Application under Article 32 of the Constitution is at the instance of a convict accused undergoing life imprisonment for the   offence   of   murder   seeking   appropriate   directions   to   the respondent   State   of   Uttar   Pradesh   to   verify   the   exact   age   of   the convict on the date of the commission of the offence as it is the case of the convict that on the date of the commission of the offence i.e. 10.09.1982 he was a juvenile aged around 15 years. 4. The   facts   giving   rise   to   this   litigation   may   be   summarized   as under: 2 (a) The   writ   applicant   along   with   other   co­accused   persons   was put to trial for the offence punishable under Section 302 r/w 34 of the IPC; (b) The   5 th   Additional   Sessions   Judge,   Agra   in   the   sessions   trial No.   535   of   1983   arising   from   the   case   crime   no.   126   of   1982 registered   with   the   Fatehpur   Sikri   District,   Agra   held   the   writ applicant herein and the co­accused persons guilty of the offence of murder and sentenced them to life imprisonment; (c) The   writ   applicant   herein   and   the   other   convicts   went   in appeal before the Allahabad High Court by filing the Cr. Appeal No. 133 of 1986 questioning the legality and validity of the judgment & order of conviction passed by the trial court dated 06.01.1986; (d) The   appeal   was   heard   by   the   High   Court   and   vide   judgment and order dated 04.03.2016 came to be dismissed thereby affirming the judgment and order of conviction passed by the trial court; (e) The writ applicant herein dissatisfied with the order passed by the   High   Court   dismissing   his   appeal,   referred   to   above,   came before   this   Court   by   filing   application   for   Special   Leave   to   Appeal (Crl.)   No.   6048   of   2016.   This   Court   vide   order   dated   16.08.2016 3 declined   to   grant   leave   as   prayed   for   and   dismissed   the   Special Leave Petition. 5. It may not be out of the place to state at this stage that till this Court   dismissed   the   Special   Leave   Petition   vide   the   order   dated 16.08.2016, the writ applicant herein had not raised the question of him   being   a   juvenile   on   the   date   of   the   commission   of   the   alleged offence on 10.09.1982. 6. It   appears   that   while   the   writ   applicant   was   undergoing sentence   of   life   imprisonment,   he   was   subjected   to   medical examination   by   the   Medical   Board   constituted   by   the   respondent State in pursuance of the judgment rendered by a Division Bench of the   Allahabad   High   Court   in   the   Criminal   Writ   Public   Interest Litigation   No.   855   of   2012,   wherein   the   Division   Bench   of   the Allahabad High Court observed as under: “ Admittedly,   as   per   the   State's   earlier   affidavits,   it   was claimed that there were 72 prisoners, who may have been below   18   years   in   age   and   who   are   detained   in   the various   district   or   Central   jails.   Their   break   up   was   as follows: There   were   23   such   prisoners   in   Bareilly,   1   in Lucknow, 4 in Allahabad, 2 in Etawah, 18 in Agra and 23   in   Fatehgarh.   One   such   prisoner   Raju,   who belonged   to   Faizabad,   whose   age   was   determined   to 4 be below 18 years by the Principal Magistrate, Juvenile Justice   Board   was   sent   to   Special   Home   after   having been detained for a long time in Faizabad jail. Prima   facie   there   appears   to   be   some   material   for suggesting   that   such   prisoners,   may   have   been   below   18 years on the date of commission of the offences. After the modification of the Juvenile Justice (Care and Protection of Children)   Act,   2000,   (hereafter   the   Act)   by   Act   No.   33   of 2006,   under   section   2   (l)   a   juvenile   in   conflict   with   law means   a   juvenile   who   is   alleged   to   have   committed   an offence and has not completed eighteen years of age as on the date of commission of such offence. Under   the   proviso   to   section   7A   (1)   of   the   Act,   it   is mentioned   that   a claim   of  juvenility  may  be   raised  before any   court   and   it   shall   be   recognised   at   any   stage,   even after the final disposal of the case, and such claim shall be determined in terms of the provisions contained in this Act and  the  Juvenile  Justice (Care and  Protection of Children) Rules, 2007 (hereinafter the Rules). We,   therefore,   direct   the   District   Judges,   who   are Chairpersons of their respective Legal Services Authorities to directly oversee that efficient lawyers are appointed for the   purpose   of   providing   legal   aid   to   the   prisoners,   (who are   unable   to   engage   private   lawyers)   who   have   been mentioned   in   the   list   furnished   by   the   State   Government and described to be below 18 years in age on the date of commission   of   offence.   The   said   legal   aid   lawyers   should get   the   ages   of   the   prisoners   ascertained   by   obtaining documents   and   carrying   out   the   other   measures   provided under   Rule   12   of   the   Juvenile   Justice   Act   and   Rules   and also on the lines suggested by the Delhi High Court in WP (C)   No.   8889   of   2011   (Court   on   its   own   motion   vs. Department of Women and Child Development and others) in its order dated 11.5.2012. Obtaining information about 5 the   probable   date   of   birth   of   other   siblings   can   also   be taken   into   account   for   ascertaining   the   true   age   of   these prisoners.   The   legal   aid   lawyers   may   also   find   out whether   there   are   other   prisoners   in   jail,   who   may   be below   18   years   of   age   on   the   date   of   commission   of   the offence   and   who   appear   to   be   wrongly   lodged   in   the regular   prisons   for   adults   and   the   bases   for   their conclusions. Thereafter   the   matter   may   be   placed   before   the   Principal Judge, Juvenile Justice  Board for determining of the  ages as per the criteria set out above. The prosecution and the complainant will also of course be given an opportunity to examine  their own witnesses  and to   cross­examine   the   witnesses,   who   have   been   got examined   on   behalf   of   the   accused   and   for   that   purpose notices   of   the   proceedings   before   the   JJ   Board   shall   be served   on   the   complainant/   prosecution.   As   it   is   possible that  in  some  cases  the   prisoners   mentioned  in  the  State's list   may   indeed   be   below   18   years   in   age   on   the   date   of offence, but as the basis for arrival at the conclusion in the State's   list   were   usually   some   preliminary   medical examinations   and   no   detailed   steps   for   ascertaining   ages had   been   taken   after   hearing   both   parties,   and   it   cannot be   ruled   out   that   in   certain   cases   extraneous   measures may have been used for reducing the ages, we think that such   an   exercise   as   detailed   above   wherein   the   ages   are ascertained   after   hearing   both   parties   was   needed.   The said   exercise   is   to   be   competed   within   a   period   of   two months and the reports submitted to this Court on its next listing. The   District   Judges/District   Legal   Services   Authorities shall   take   strict   measures   in   future   for   ensuring   that prisoners below 18 years of age on the date of offence are 6 not   lodged   in   adults   prisons   in   violation   of   the   Juvenile Justice Act and Rules. So   far   as   district   Allahabad   is   concerned,   we   direct   the District   Judge,   Allahabad   to   permit   Sister   Sheeba   Jose, Advocate   and   Shri   Rohan   Gupta,   Advocate   to   visit   and interview   the   concerned   prisoners   for   the   purpose   of ascertaining their ages and for submitting the report to the Court on the next date of listing. It   was   further   submitted   by   the   learned   counsel   for   the petitioner   that   so   far   as   the   prisoner   Raju   is   concerned, whose age was determined to be below 18 years, he was earlier lodged in Faizabad jail and was subsequently sent to   the   Special  Home.  As  he   was  convicted   as  far  back  as in   the   year   2001   in   a   case   under   section   302   IPC.   The respondents   should   inform   this   Court   about   the   total period spent in jail by this prisoner and in case it exceeds 3 years (which was the maximum permissible sentence in view   of   section   15   of   the   Act)   the   basis   for   his   being presently detained in the Special Home.”   Thus,   vide   the   order   dated   24.05.2012   referred   to   above passed in a Public Interest Litigation being Criminal (PIL) Misc. W.P. No.   855   of   2012,   the   Allahabad   High   Court   directed   the   Juvenile Justice   Boards   to   hold   an   enquiry   for   determination   of   the   age   of prisoners languishing in jails who claimed to have been juveniles in conflict with the law.  7 7. The   Medical   Board   subjected   the   writ   applicant   herein   to the X­rays of the skull and sternum. Upon medical examination of the   writ   applicant   herein,   the   Medical   Board   gave   its   report   dated 10.12.2021   certifying   that   on   10.09.1982   i.e.   the   date   of   the commission   of   the   alleged   offence,   the   writ   applicant   could   have been   around   15   years   of   age   as   on   the   date   of   the   medical examination, the convict was around 56 years of age. 8. It   appears   that   sometime   later,   the   writ   applicant   was   in   a position to obtain a document in the form of Family Register dated 02.03.2021   issued   under   the   U.P.   Panchayat   Raj   (Maintenance   of Family Registers) Rules, 1970. In the Family Register certificate, the year of birth of the writ applicant herein is shown as 1968. If 1968 is  the  correct   birth   year   of  the   writ  applicant   herein,  then  in   1982 he was about 14 years of age. 9. In such circumstances referred to above, the writ applicant is here before this  Court.  He claims  that  as he  was a  juvenile on the date of the commission of the alleged offence sometime in the year 1982,   he   could   not   have   been   put   to   trial   along   with   other   co­ accused   and   should   have   been   dealt   with   under   the   provisions   of 8 the Juvenile Justice Act as prevailing at the relevant point of time. It   is   the   prayer   of   the   writ   applicant   that   the   respondent   State   be directed   to   get   the   claim   of   the   writ   applicant   in   regard   to   the juvenility   verified   through   the   concerned   Sessions   Court   or   the Juvenile Justice Board. Submissions on behalf of the writ applicant convict: 10. Mr. Rishi Malhotra, the learned counsel appearing for the writ applicant   vehemently   submitted   that   although   till   the   dismissal   of the   Special   Leave   Petition   (Criminal)   No.   6048   od   2016   by   this Court   vide   order   dated   16.08.2016,   the   convict   had   not   raised   the plea of juvenility, yet the law permits him to raise such a plea even at this point of time having regard to the provisions of the Juvenile Justice (Care and Protection of Children) Amendment Act, 2011. It is submitted that there is clinching evidence on record as on date in the   form   of   certificate   issued   by   the   Medical   Board   as   well   as   the Family Register to indicate that in the year 1982 the writ applicant could   be   around   15   years   of   age.   The   learned   counsel   would vehemently   submit   that   there   is   no   good   ground   to   discard   the 9 certificate issued by the Medical Board as well as the extract of the Family Register.  11. To fortify the aforesaid submissions, the learned counsel seeks to rely upon a three­Judge Bench decision of this Court in the case of  Abuzar Hossain  ALIAS  Gulam Hossain   v. State of West Bengal reported in (2012) 10 SCC 489. 12. In   such   circumstances   referred   to   above,   the   learned   counsel prays   that   there   being   merit   in   his   writ   petition,   the   same   may   be allowed   and   appropriate   directions   may   be   issued   to   do   complete justice in the matter. Submissions on behalf of the State 13. Mr.   Ardhendhumauli   Kr.   Prasad,   the   learned   Additional Advocate   General   appearing   for   the   State,   on   the   other   hand,   has vehemently   opposed   the   present   writ   application.   The   learned counsel would submit that the Family Register is not admissible in evidence and the entries made therein are not decisive to determine the   age.   It   is   argued   that   the   writ   applicant   has   not   placed   on record   any   document   of   any   educational   institution.   It   is   also argued   that   no   ossification   test   was   undertaken   or   no   modern 10 recognized method was adopted for the purpose of determination of age. 14. The   learned   counsel   appearing   for   the   State   invited   the attention   of   this   Court   towards   the   order   passed   by   a   Coordinate Bench   of   this   Court   in   the   case   of   Ashok   v.   State   of   Madhya Pradesh , Special Leave to Appeal (Criminal) No. 643 of 2020 dated 29.11.2021. The order  passed by  the Coordinate Bench referred to above reads thus:­ “By   a   judgment   and   order   dated   29.07.1999,   the Additional Sessions Judge, Gohad, District Bhind, Madhya Pradesh,   convicted   the   petitioner   inter   alia   for   offence under Section 302 of the Indian Penal Code and sentenced him   inter   alia   to   life   imprisonment   in   Sessions   Trial   No. 260   of   1997.   In   the   cause   title   of   the   said   judgment   and order,   the   petitioner   has   been   described   as   Ashok,   S/o Balram   Jatab   age   16   yrs   9   months   and   19   days,   R/o Village Anjani Pura, District Bhind.  The   petitioner   filed   an   appeal   being   Criminal   Appeal   No. 455  of  1999 challenging  his  conviction and  sentence. The said   criminal   appeal   has   been   dismissed   by   the   High Court   by   an   order   dated   14.11.2017,   which   is   impugned in the Special Leave Petition (Crl.) No. 643 of 2020, filed by the   petitioner.   The   incident   which   led   to   the   conviction   of the petitioner, took place on 26.07.1997. The   petitioner   claims   that   the   petitioner   was   born   on 05.01.1981.   The   petitioner   was,   therefore,   approximately 16 years and 7 months old on the date of the incident. In 11 this   Court,   the   petitioner   has   for   the   first   time   contended that   he   was   a   juvenile   on   the   date   of   the   incident.   His conviction   and   sentence   are,   therefore,   liable   to   be   set­ aside.   The   claim   of   juvenility   was   not   raised   in   the   High Court.   The   learned   Additional   Advocate   General, appearing   on   behalf   of   the   State   argued   that   the   claim   of juvenility has  been raised  for the  first  time  in this  special leave   petition.  The  Juvenile   Justice   Act,  1986,  which  was in   force   on   the   date   of   commission   of   the   offence   as   also the   date   of   the   judgment   and   order   of   conviction   and sentence   by   the   Sessions   Court   was   repealed   by   the Juvenile   Justice   (Care   and   Protection   of   Children)   Act, 2000. The Act of 2000 received the assent of the President of   India   on   30.12.2000   and   came   into   force   on 01.04.2001.   The   Act   of   2000   defined   juvenile   in   conflict with the law to mean a juvenile, who was alleged to have committed an offence and had not completed 18th year of age as on the date of commission of such an offence. Under   the   1986   Act,   the   age   of   juvenility   was   up   to   the 16th   year.   Section   7A   of   the   2000   Act   as   inserted   by   Act 33   of   2006   with   effect   from   22.08.2006   provided   as follows:­   “7A.   Procedure   to   be   followed   when   claim  of   juvenility is   raised   before   any   Court.­(1)   Whenever   a   claim   of juvenility is raised before any court or a court is of the opinion   that   an   accused   person   was   a   juvenile   on   the date of commission of the offence, the court shall make an   inquiry,   take   such   evidence   as   may   be   necessary (but not an affidavit) so as to determine the age of such person,  and  shall  record   a finding  whether   the   person is a juvenile or a child or not, stating his age as nearly as may be:   Provided   that   a   claim   of   juvenility   may   be   raised before   any   Court   and   it   shall   be   recognised   at   any stage,   even   after   final   disposal   of   the   case,   and   such 12 claim   shall   be   determined   in   terms   of   the   provisions contained   in   this   Act   and   the   rules   made   thereunder, even if the juvenile has ceased to be so on or before the date of commencement of this Act. (2) If the court finds a person to be a juvenile on the date of commission of the   offence   under   sub­section(1),   it   shall   forward   the juvenile   to   the   Board   for   passing   appropriate   orders and   the   sentence,   if   any,   passed   by   a   court   shall   be deemed to have no effect.”  The   claim   of   juvenility   can   thus   be   raised   before   any Court,   at   any   stage,   even   after   final   disposal   of   the   case and if the Court finds a person to be a juvenile on the date of commission of the offence, it is to forward the juvenile to the   Board   for   passing   appropriate   orders,   and   the sentence,   if   any,   passed   by   a   Court,   shall   be   deemed   to have   no   effect.   Even   though   the   offence   in   this   case   may have   been   committed   before   the   enactment   of   the   Act   of 2000,   the   petitioner   is   entitled   to   the   benefit   of   juvenility under   Section   7A   of   the   Act   of   2000,   if   on   inquiry   it   is found that he was less than 18 years of age on the date of the alleged offence. It   is   true   as   pointed   out   by   the   learned   Additional Advocate General appearing on behalf of the State that the certificate   of   Akikrit   Shash,   High   School   School   Endouri, District   Bhind,   Madhya   Pradesh   relied   upon   by   the petitioner   is   stated   to   have   been   issued   on   17.07.2021. The   said   certificate   does   not   specifically   mention   that   the date   of   birth   01.01.1982   had   been   entered   at   the   time   of first admission of the petitioner at the primary school level. Furthermore, there is a birth certificate issued by the Gram Panchayat,   Endouri,   District   Bhind,   Madhya   Pradesh which   indicates   the   date   of   birth   of   the   petitioner   as 05.01.1982 and not 01.01.1982 as recorded in the school certificate referred to above.  13 The entry in the records of the Gram Panchayat, Endouri, District Bhind, Madhya Pradesh, also do not appear to be contemporaneous   and   the   certificate   has   been   issued   in the year 2017.  However,   as   pointed   out   by   Mr.   M.P.   Parthiban,   learned counsel   appearing   on   behalf   of   the   petitioner   that   the Sessions   Court   has   recorded   the   age   of   the   petitioner   as 16 years, 9 months and 19 days. The petitioner has been in actual custody for over three years.  The   2000   Act   has   been   repealed   and   replaced   by   the Juvenile   Justice   (Care   and   Protection   of   Children)   Act, 2015. Section 21 of the 2015 Act provides as follows:  “21.   Order   that   may   not   be   passed   against   a   child   in conflict with law. – No child in conflict with law shall be sentenced to death or for life imprisonment without the possibility of release, for any such offence, either under the provisions of this Act or under the provisions of the Indian  Penal  Code  or  any  other  law  for  the  time  being in force.”  Considering   that   the   Trial   Court   has   recorded   the   age   of the petitioner as 16 years and odd, and has been in actual custody   in   excess   of   three   years,   which   is   the   maximum for   a   juvenile,   we   deem   it   appropriate   to   grant   the petitioner   interim   bail   on   such   terms   and   conditions   as may  be  imposed  by  the  Sessions   Court.  We  further  direct the Sessions Court to examine the claim of the petitioner to juvenility   in   accordance   with   law,   and   submit   a   report   to this   Court   within   one   month   from   the   date   of communication of this order.  The concerned Sessions Court shall be entitled to examine the authenticity and genuineness of the documents sought 14 to   be   relied   upon   by   the   petitioner,   considering   that   the documents do not appear to be contemporaneous.  In   the   event   the   documents   are   found   to   be questionable/unreliable,   it   will   be   open   to   the   Sessions Court to have the petitioner medically examined by taking an   ossification   test   or   any   other   modern   recognized method of age determination.”  15. The aforesaid order passed by the Coordinate Bench has been relied upon by the learned counsel appearing for the State to fortify his  submission that if at all the issue in  regard to  the juvenility  of the   writ   applicant   requires   consideration,   the   same   should   be   by the Sessions Court i.e. the Court which had originally tried the writ applicant for the alleged offence. 16. In   such   circumstances   referred   to   above,   the   learned   counsel appearing   for  the  State  prays  that   let  the  Sessions  Court  look  into the   certificate   issued   by   the   Medical   Board   including   the   Family Register more particularly its authenticity and genuineness.  Analysis: 17. Having   heard   the   learned   counsel   appearing   for   the   parties and having gone through the materials on record, the only question that   falls   for   our   consideration   is   that   whether   we   should   ask   the 15 Sessions Court to examine the authenticity and genuineness of the documents   sought   to   be   relied   upon   by   the   writ   applicant   in support of his plea of being a juvenile on the date of the commission of the alleged offence in the year 1982 and also subject the convict to further ossification test? 18. The   first   and   the   foremost   issue   that   arises   for   our consideration in this writ petition is in regard to the applicability of the   provisions   of   the   Juvenile   Justice   (Care   and   Protection   of Children) Act, 2000 (for short, “the 2000 Act”).  19.  In   the   aforesaid   context,   we   must   first   look   into   the   relevant dates as follows:­ (a)  The date of the incident is 10.09.1982. Thus, on the date of incident even the Juvenile Justice Act, 1986 was not in force. What was in force was the Children Act, 1960. The Children Act, 1960 was a beneficial legislation enacted to take care of the delinquent and neglected children. Under the said Act, a child meant a person who had not attained the age of 16 years in the case of a boy or 18 years in the case of a girl.  16 (b)   The   petitioner   herein   came   to   be   convicted   by   the   trial court   vide   judgment   and   order   dated   06.01.1986.     Even on   the   date   of   conviction,   the  Juvenile   Justice   Act,   1986 was not in force.  The Juvenile Justice Act, 1986 came in force with effect from 01.12.1986.  Thus, even on the date of conviction, the Children Act, 1960 governed the field. (c) The appeal filed by the petitioner herein in the High Court of Allahabad against the judgment and order of conviction passed   by   the   trial   court   came   to   be   decided   and   was ordered   to   be   dismissed   vide   judgment   and   order   dated 04.03.2016.   It is relevant to note that on the date when the   appeal   came   to   be   dismissed   by   the   High   Court,   the 2000 Act was in force. (d)   Special   Leave   to   Appeal   (Crl.)   No.   6048   of   2016   filed   by the   petitioner   herein   in   this   Court   came   to   be   dismissed vide order dated 16.08.2016. 20. On and with effect from 15.01.2016,  the Juvenile Justice (Care and   Protection   of   Children)   Act,   2015   (for   short,   “the   2015   Act”) came   into   force   which   repealed   the   2000   Act.   While   the   appeal   of the   petitioner   herein   against   his   conviction   and   sentence   was 17 pending   in   the   High   Court,   the   2000   Act   came   into   force   which repealed   the   Juvenile   Justice   Act,   1986.   The   2000   Act   inter   alia raised   the   age   of   juvenility   from   16   to   18   years   and   in   terms of   Section   20   of   the   2000   Act,   the   determination   of   juvenility   was required   to   be   done   in   all   pending   matters   in   accordance with   Section 2(1)   of the 2000 Act.  21.  The   effect   of   Section   20   of   the   2000   Act   was   considered in   Pratap Singh v. State of Jharkhand , (2005) 3 SCC 551, and it was stated as under:­ “31.   Section 20   of the Act as quoted above deals with the special   provision   in   respect   of   pending   cases   and   begins with   a   non   obstante   clause.   The   sentence “notwithstanding   anything   contained   in   this   Act,   all proceedings in respect of a juvenile pending in any court in   any   area   on   the   date   on   which   this   Act   came   into force”   has   great   significance.   The   proceedings   in   respect of   a   juvenile   pending   in   any   court   referred   to   in   Section 20   of the Act are relatable to proceedings initiated before the   2000   Act   came   into   force   and   which   are   pending when the 2000 Act came into force. The term “any court” would   include   even   ordinary   criminal   courts.   If   the person   was   a   “juvenile”   under   the   1986   Act   the proceedings   would   not   be   pending   in   criminal   courts. They would be pending in criminal courts only if the boy had   crossed   16   years   or   the   girl   had   crossed   18   years. This   shows   that   Section   20   refers   to   cases   where   a person   had   ceased   to   be   a   juvenile   under   the   1986   Act but   had   not   yet   crossed   the   age   of   18   years   then   the 18 pending   case   shall   continue  in   that  court  as   if   the   2000 Act   has   not   been   passed   and   if   the   court   finds   that   the juvenile   has   committed   an   offence,   it   shall   record   such finding and instead of passing any sentence in respect of the   juvenile,   shall   forward   the   juvenile   to   the   Board which shall pass orders in respect of that juvenile.” 22.  In      Bijender   Singh   v.   State   of   Haryana    ,   (2005)   3   SCC   685, the   legal   position   as   regards   Section   20   was   stated   in   following words:­ “8.   One   of   the   basic   distinctions   between   the   1986   Act and the 2000 Act relates to the age of males and females. Under   the   1986   Act,   a   juvenile   means   a   male   juvenile who   has   not   attained   the   age   of   16   years,   and   a   female juvenile who has not attained the age of 18 years. In the 2000   Act,   the   distinction   between   male   and   female juveniles   on   the   basis   of   age   has   not   been   maintained. The age­limit is 18 years for both males and females. 9. A person above 16 years in terms of the 1986 Act was not   a   juvenile.   In   that   view   of   the   matter   the   question whether   a   person   above   16   years   becomes   “juvenile” within   the   purview   of   the   2000   Act   must   be   answered having regard to the object and purport thereof. 10.   In   terms   of   the   1986   Act,   a   person   who   was   not juvenile   could   be   tried   in   any   court.   Section   20   of   the 2000   Act   takes   care   of   such   a   situation   stating   that despite the same the trial shall continue in that court as if   that   Act   has   not   been   passed   and   in   the   event,   he   is found to be guilty of commission of an offence, a finding to   that   effect   shall   be   recorded   in   the   judgment   of conviction, if any, but instead of passing any sentence in relation   to   the   juvenile,   he   would   be   forwarded   to   the Juvenile Justice Board (in short “the Board”) which shall 19 pass  orders in  accordance with  the  provisions  of the  Act as   if   it   has   been   satisfied   on   inquiry   that   a   juvenile   has committed   the   offence.   A   legal   fiction   has,   thus,   been created   in   the   said   provision.   A   legal   fiction   as   is   well known   must   be   given   its   full   effect   although   it   has   its limitations. ………… 11. …………. 12.   Thus,   by   reason   of   legal   fiction,   a   person,   although not   a   juvenile,   has   to   be   treated   to   be   one   by   the   Board for   the   purpose   of   sentencing,   which   takes   care   of   a situation that the person although not a juvenile in terms of the 1986 Act but still would be treated as such under the 2000 Act for the said limited purpose.” 23.  In  Dharambir v. State (NCT of Delhi) , (2010) 5 SCC 344, the determination   of   juvenility   even   after   conviction   was   one   of   the issues and it was stated:­ “11.   It   is   plain   from   the   language   of   the   Explanation to   Section   20   that   in   all   pending   cases,   which   would include   not   only   trials   but   even   subsequent   proceedings by   way   of   revision   or   appeal,   etc.,   the   determination   of juvenility   of   a   juvenile   has   to   be   in   terms   of   clause   (l) of   Section 2 , even if the juvenile ceases to be a juvenile on or before 1­4­2001, when the Act of 2000 came into force, and   the   provisions   of   the   Act   would   apply   as   if   the   said provision   had   been   in   force   for   all   purposes   and   for   all material times when the alleged offence was committed. 12. Clause (l) of   Section 2   of the Act of 2000 provides that “juvenile   in   conflict   with   law”   means   a   “juvenile”   who   is alleged   to   have   committed   an   offence   and   has   not completed   eighteenth   year   of   age   as   on   the   date   of commission   of   such   offence.   Section   20   also   enables   the 20 court to consider and determine the juvenility of a person even   after   conviction   by   the   regular   court   and   also empowers the court, while maintaining the conviction, to set   aside   the   sentence   imposed   and   forward   the   case   to the   Juvenile   Justice   Board   concerned   for   passing sentence   in   accordance   with   the   provisions   of   the   Act   of 2000.” 24.   Similarly,   in   Kalu   v.   State   of   Haryana   ,   (2012)   8   SCC   34, this Court summed up as under:­ “21.   Section   20   makes   a   special   provision   in   respect   of pending   cases.   It   states   that   notwithstanding   anything contained   in   the   Juvenile   Act,   all   proceedings   in   respect of a juvenile pending in any court in any area on the date on   which   the   Juvenile   Act   comes   into   force   in   that   area shall be continued in that court as if the Juvenile Act had not   been   passed   and   if   the   court   finds   that   the   juvenile has   committed   an   offence,   it   shall   record   such   finding and   instead   of   passing   any   sentence   in   respect   of   the juvenile   forward   the   juvenile   to   the   Board   which   shall pass orders in respect of that juvenile in accordance with the   provisions   of   the   Juvenile   Act   as   if   it   had   been satisfied   on   inquiry   under   the   Juvenile   Act   that   the juvenile   has   committed   the   offence.   The   Explanation to   Section   20   makes   it   clear   that   in   all   pending   cases, which would include not only trials but even subsequent proceedings   by   way   of   revision   or   appeal,   the determination of juvenility of a juvenile would be in terms of clause (l) of   Section 2 , even if the juvenile ceased to be a   juvenile   on   or   before   1­4­2001,   when   the   Juvenile   Act came   into   force,   and   the   provisions   of   the   Juvenile   Act would apply as if the said provision had been in force for all   purposes   and   for   all   material   times   when   the   alleged offence was committed.” 21 25.  It   is   thus   well   settled   that   in   terms   of   Section   20   of   the   2000 Act,   in   all   cases   where   the   accused   was   above   16   years   but   below 18 years of age on the date of occurrence, the proceedings pending in the Court would continue and be taken to the logical end subject to   an   exception   that   upon   finding   the   juvenile   to   be   guilty,   the Court   would   not   pass   an   order   of   sentence   against   him   but   the juvenile would be referred to the Board for appropriate orders under the 2000 Act. 26. Thus,   in   view   of   the   aforesaid   discussion,   we   now   proceed   to consider the matter further keeping in view the 2000 Act.  27. Section 7A of the 2000 Act reads as under: “ 7A.   Procedure   to   be   followed   when   claim   of juvenility is raised before any Court­ (1)   Whenever   a   claim   of   juvenility   is   raised   before   any court   or   a   court   is   of   the   opinion   that   an   accused   person was   a   juvenile   on   the   date   of   commission   of   the   offence, the   court   shall   make   an   inquiry,   take   such   evidence   as may be necessary (but not an affidavit) so as to determine the age of such person, and shall record a finding whether the person is a juvenile or a child or not, stating his age as nearly as may be: Provided   that   a   claim   of   juvenility   may   be   raised   before any   Court   and   it   shall   be   recognised   at   any   stage,   even 22 after   final   disposal   of   the   case,   and   such   claim   shall   be determined in terms of the provisions contained in this Act and   the   rules   made   thereunder,   even   if   the   juvenile   has ceased to be so on or before the date of commencement of this Act.  (2) If the court finds a person to be a juvenile on the date of commission   of   the   offence   under   sub­section   (1),   it   shall forward   the   juvenile   to   the   Board   for   passing   appropriate orders and the sentence, if any, passed by a court shall be deemed to have no effect.”  28. From   a   reading   of   Section   7A   what   becomes   very   obvious   is that   whenever   a   claim   of   juvenility   is   raised,   an   inquiry   has   to   be made   and   such   inquiry   would   take   place   by   receiving   evidence which   would   be   necessary   but   not   an   affidavit   so   as   to   determine the age of such person.   29. Reference   is   also   required   to   be   made   to   Chapter   II   of   the Juvenile  Justice (Care and  Protection  of  Children)  Rules,  2007   (for short   “the   2007   Rules”),   more   particularly   to   Rule   3(1)   and Principles   II,   IV,   XI,   XII,   XIII   &   XIV   enumerated   in   Rule   3(2).   The said provisions and principles are extracted herein below­ “ 3.   Fundamental   principles   to   be   followed   in administration of these rules.—   23 (1) The State Government, the Juvenile  Justice  Board, the Child Welfare Committee or other competent authorities or agencies, as the case may be, while  (2)   The   following   principles   shall,   inter   alia,   be fundamental   to   the   application,   interpretation   and implementation of the Act and the rules made hereunder:   x x x x x  II. Principle of dignity and worth (a)   Treatment   that   is   consistent   with   the   Child's   sense of   dignity   and   worth   is   a   fundamental   principle   of juvenile   justice.  This  principle  reflects   the   fundamental human   right   enshrined   in   Article   I   of   the   Universal Declaration of Human Rights that all human beings are born   free   and   equal   in   dignity   and   rights.   Respect   of dignity includes not being humiliated, personal identity boundaries   and   space   being   respected,   not   being labeled and stigmatized, being   offered information and choices and not being blamed for their acts. (b)   The   juvenile's   or   Child's   right   to   dignity   and   worth has to be respected and protected throughout the entire process   of   dealing   with   the   child   from   the   first   contact with   law   enforcement   agencies   to   the   implementing   of all measures for dealing with the child. III. Principle of Right to be heard Every child's right to express his views freely in all matters affecting his interest shall be fully respected through every stage   in   the   process   of   juvenile   justice.   Children's   right   to be   heard   shall   include   creation   of   developmentally appropriate   tools   and   processes   of   interacting   with   the child, promoting Children's active involvement in decisions regarding   their   own   lives   and   providing   opportunities   for discussion and debate. IV. Principle of Best Interest 24 (a)   In   all   decisions   taken   within   the   context   of administration   of   juvenile   justice,   the   principle   of   best interest of the juvenile or the juvenile in conflict with law or child shall be the primary consideration. (b) The  principle  of  best  interest  of  the  juvenile  or juvenile in   conflict   with   law   or   child   shall   mean   for   instance   that the traditional objectives of criminal justice, retribution and repression, must give way to rehabilitative and restorative objectives of juvenile justice. (c)   This   principle   seeks   to   ensure   physical,   emotional, intellectual,  social  and   moral  development   of  a  juvenile  in conflict   with   law   or   child   so   as   to   ensure   the   safety, well   being and permanence for each child and thus enable each child to survive and reach his or her full potential. x x x x  x  XI.   Principle   of   right   to   privacy   and   confidentiality The juvenile's or Child's right to privacy and confidentiality shall be protected by all means and through all the stages of the proceedings ad care and protection processes. 25 XII. Principle of last resort Institutionalization of a child or juvenile in conflict with law shall   be   a   step   of   the   last   resort   after   reasonable   inquiry and that too for the minimum possible duration. XIII. Principle of repatriation and restoration (a) Every juvenile or child in conflict with law has the right to   be   re­united   with   his   family   and   restored   back   to   the same   socio­economic   cultural   status   that   such   juvenile   or child enjoyed before  coming within the purview of the Act or   becoming   vulnerable   to   any   form   of   neglect,   abuse   or exploitation. (b)   Any   juvenile   or   child,   who   has   lost   contact   with   his family,   shall   be   eligible   for   protection   under   the   Act   and shall   be   repatriated   and   restored,   at   the   earliest,   to   his family, unless such repatriation and restoration is likely to be against the best interest of the juvenile or the child. XIV. Principle of Fresh Start (a) The principle of fresh start promotes new beginning for the   child   or   juvenile   in   conflict   with   law   by   ensuring erasure of his part records. (b)   The   State   shall   seek   to   promote   measures   for   dealing with children alleged or recognized as having impinged the penal law, without resorting to juridical proceedings.” b.   It   is   submitted   that   Section   51   of   the   Act   provides   that the report of a probation officer or a social worker shall be confidential.   It   is   further   submitted   that   Rule   18   provides for   a   procedure   to   be   followed   in   respect   of   violation   of Section 21.” 30. Besides the International Convention and the provisions of the 2000 Act resply, it may be noted that the Constitutional guarantee 26 for   the   protection   of   the   child   is   enshrined   in   Article   39   of   the Constitution.   Article 39   reads as under:­ “39.   Certain   principles   of  policy   to   be   followed   by  the State­ (e)   that   the   health   and   strength   of   workers,   men   and women, and the tender age of children are not abused and that citizens are not forced by economic necessity to enter avocations unsuited to their age or strength; (f)   that   children   are   given   opportunities   and   facilities   to develop in a healthy manner and in conditions of freedom and   dignity   and   that   childhood   and   youth   are   protected against   exploitation   and   against   moral   and   material abandonment.” 31. The   procedure   to   be   followed   for   the   determination   of   age   is provided under Rule 12(3)( b ) of the 2007 Rules, which reads as: “ 12.   Procedure   to   be   followed   in   determination   of age .— (3)   In   every   case   concerning   a   child   or   juvenile   in conflict   with   law,   the   age   determination   inquiry   shall   be conducted   by   the   court   or   the   Board   or,   as   the   case   may be, the Committee by seeking evidence by obtaining— (a)(i)  the   matriculation   or   equivalent   certificates, if available; and in the absence whereof;    (ii) the   date   of   birth   certificate   from   the   school (other than a play school) first  attended; and in the absence whereof;   (iii) the   birth   certificate   given   by   a   corporation or a municipal authority or a panchayat; (b) and  only in the absence of either (i), (ii) or (iii) of clause (a) above, the medical opinion will be sought from   a   duly   constituted   Medical   Board,   which   will 27 declare the age of the juvenile or child. In case exact assessment of the age cannot be done, the Court or the Board or, as the case may be, the Committee, for the   reasons   to   be   recorded   by   them,   may,   if considered   necessary,   give   benefit   to   the   child   or juvenile   by   considering   his/her   age   on   lower   side within the margin of one year.  and,   while   passing   orders   in   such   case   shall,   after taking   into   consideration   such   evidence   as   may   be available,   or   the   medical   opinion,   as   the   case   may   be, record   a   finding   in   respect   of   his   age   and   either   of   the evidence  specified  in any of  the  clauses  (a)(i), (ii),  (iii)  or in   the   absence   whereof,   clause   (b)   shall   be   the conclusive proof of the age as  regards  such child  or the juvenile in conflict with law.” 32. Sub­clause   (3)   of   the   aforesaid   Rule   clearly   mandates   that while conducting an inquiry about the juvenility of an accused, the Juvenile   Justice   Board   would   seek   evidence   by   obtaining   the matriculation or  equivalent certificates and in the absence whereof the   date   of   birth   certificate   from   the   school   first   attended   and   in absence   whereof   the   birth   certificate   given   by   a   corporation   or   a Municipal authority or a Panchayat. It is made clear by sub­clause (b)   that   only   in   the   absence   of   the   aforesaid   three   documents, medical   information   would   be   sought   from   a   duly   constituted Medical   Board   which   will   declare   the   age   of   the   juvenile   or   child. 28 Thus, it is only in the absence of the aforesaid documents that the Juvenile   Justice   Board   could   have   asked   for   medical information/ossification test. 33. The 2000 Act stands repealed by the 2015 Act. The procedure for   determining   the   age   is   now   part   of   Section   94   of   the   2015   Act which   was   earlier   provided   under   the   abovementioned   Rule   12   of the Rules. Family Register 34.   The Family Register Rules prescribes preparation of a Family Register   in   the   State   of   Uttar   Pradesh   which   contains   family­wise names   and   particulars   of   all   persons   ordinarily   residing   in   the village pertaining to the Gaon Sabha. Such Rules have been framed under Section 110 of the U.P. Panchayat Raj Act, 1947. Such Rules read as under: “ 1.   (1) These Rules  may be called the  U.P. Panchayat  Raj (Maintenance of Family Registers) Rules, 1970. 2.   Form and preparation of family register .—A family register in form A shall be prepared containing family­wise the   names   and   particulars   of   all   persons   ordinarily residing   in   the   village   pertaining   to   the   Gaon   Sabha. Ordinarily one page shall be allotted to each family in the register.   There   shall   be   a   separate   section   in   the   register 29 for   families   belonging   to   the   Scheduled   Castes.   The register shall be prepared in Hindi in Devanagri script. 3.   General conditions for registration in the register . —Every   person   who   has   been   ordinarily   resident   within the   area   of   the   Gaon   Sabha   shall   be   entitled   to   be registered in the family register. Explanation.—A   person   shall   be   deemed   to   be   ordinarily resident   in   a   village   if   he   has   been   ordinarily   residing   in such village or is in possession of a dwelling house therein ready for occupation. 4.   Quarterly   entries   in   the   family   register .—At   the beginning   of   each   quarter   commencing   from   April   in   each year, the Secretary of a Gaon Sabha shall make necessary changes in the family register consequent upon births and deaths,   if   any   occurring   in   the   previous   quarter   in   each family. Such changes shall be laid before the next meeting of the Gaon Panchayat for information. 5.   Correction   of   any   existing   entry .—The   Assistant Development   Officer   (Panchayat)   may   on   an   application made   to   him   in   this   behalf   order   the   correction   of   any existing   entry   in   the   family   register   and   the   Secretary   of the   Gaon   Sabha   shall   then   correct   the   Register accordingly. 6.   Inclusion of names in the Register .—(1) Any person whose   name   is   not   included   in   the   family   register   may apply to the Assistant Development Officer (Panchayat) for the inclusion of his name therein. (2) The Assistant Development Officer (Panchayat) shall, if satisfied,   after   such   enquiry   as   he   thinks   fit   that   the applicant is entitled to be registered in the Register, direct that the name of the applicant be included therein and the Secretary   of   the   Gaon   Sabha   shall   include   the   name accordingly. 6­A.   Any person aggrieved by an order made under Rule 5 or Rule 6 may, within 30 days from the date of such order 30 prefer   and   appeal   to   the   Sub­Divisional   Officer   whose decision shall be final. 7.   Custody   and   preservation   of   the   register .—(1)   The Secretary   of   the   Gaon   Sabha   shall   be   responsible   for   the safe custody of the family register. (2) Every person shall have a right to inspect the Register and to get attested copy of any entry or extract therefrom in   such   manner   and   on   payment   of   such   fees,   if   any,   as may   be   specified   in   Rule   73   of   the   U.P.   Panchayat   Raj Rules. FORM A (See Rule 2) *** Note.—In the remarks column the number and date of the order,   if   any,   by   which   any   name   is   added   or   struck   off should   be   given   along   with   the   signature   of   the   person making the entry.” 35. A perusal of the above Rules indicate that one page is allotted to each family and that any change in the family consequent upon the births and deaths is required to be incorporated on such page. The changes are also required to be laid before the next meeting of the   Gram   Panchayat.   Thus,   it   is   evident   that   such   Rules   are statutorily   framed   in   pursuance   of   an   Act.   The   entries   in   the register   are   required   to   be   made   by   the   officials   of   the   Gram Panchayat as part of their official duty.  31 36. This   Court   in   the   case   of   Manoj   v.   State   of   Haryana , reported   in   (2022)   6   SCC   187,   observed   in   regard   to   the   Family Register referred to above as under:­ “39.   We   are   unable   to   approve   the   broad   view   taken   by the High Court in some of the cases   that family register is not relevant to determine age of the family members. It is a question of fact as to how much evidentiary value is to be attached to the family register, but to say that it is entirely not   relevant   would   not   be   the   correct   enunciation   of   law. The   register   is   being   maintained   in   accordance   with   the rules   framed   under   a   statute.   The   entries   made   in   the regular  course  of  the  affairs  of the  Panchayat  would  thus be   relevant   but   the   extent   of   such   reliance   would   be   in view of the peculiar facts and circumstances of each case .”                                                          (Emphasis supplied) 37. In  Abuzar Hossain  (supra), this Court held as under:­ “30.   As a matter of fact, prior to the decisions of this Court in   Hari Ram   [(2009) 13 SCC 211 : (2010) 1 SCC (Cri) 987] and   Akbar  Sheikh   [(2009)  7  SCC  415  :  (2009)   3 SCC  (Cri) 431] , a three­Judge Bench of this Court speaking through one  of  us  (R.M.  Lodha, J.)  in   Pawan   [(2009) 15 SCC 259 : (2010)   2   SCC   (Cri)   522]   had   considered   the   question relating   to   admissibility   of   claim   of   juvenility   for   the   first time   in   this   Court   with   reference   to   Section   7­A.   The contention of juvenility was raised for the first time before this   Court   on   behalf   of   the   two   appellants,   namely,   A­1 and   A­2.   The   argument   on   their   behalf   before   this   Court was   that   they   were   “juvenile”   within   the   meaning   of   the 2000 Act on the date of incident and the trial held against them   under   the   Code   was   illegal.   With   regard   to   A­1,   his school leaving certificate was relied on while as regards A­ 2,   reliance   was   placed   on   his   statement   recorded   under 32 Section 313 and the school leaving certificate. Dealing with the contention of juvenility, this Court stated that the claim of juvenility could  be raised at  any stage, even after final disposal   of   the   case.   The   Court   then   framed   the   question in  para  41   of   the   Report   as   to   whether   an   inquiry   should be   made   or   report   be   called   for   from   the   trial   court invariably   where   juvenility   is   claimed   for   the   first   time before this Court. 31.   It   was  held  in   Pawan,  (2009)   15  SCC  259  that   where the   materials   placed   before   this   Court   by   the   accused, prima facie, suggested that he was a “juvenile” as defined in the 2000 Act on the date of incident, it was necessary to call   for   the   report   or   an   inquiry   to   be   made   for determination of the age on the date of incident. However, where   a   plea   of   juvenility   is   found   unscrupulous   or   the materials  lack credibility or do not  inspire  confidence  and even prima facie satisfaction of the court is not made out, further exercise in this regard may not be required. It was also   stated   that   if   the   plea   of   juvenility   was   not   raised before the trial court or the High Court and is raised for the first   time   before   this   Court,   the   judicial   conscience   of   the court  must  be  satisfied  by  placing  adequate   material  that the   accused   had   not   attained   the   age   of   18   years   on   the date   of   commission   of   the   offence.   In   the   absence   of adequate   material,   any   further   inquiry   into   juvenility would not be required. 32.   Having regard to the general guidelines  highlighted in para 41 of   Pawan case   [(2009) 15 SCC 259 : (2010) 2 SCC (Cri) 522] with regard to the approach of this Court where juvenility   is   claimed   for   the   first   time,   the   Court   then considered   the   documents   relied   upon   by   A­1   and   A­2   in support of the claim of juvenility on the date of incident. In respect of the two documents relied upon by A­2, namely, statement   under   Section   313   of   the   Code   and   the   school leaving   certificate,   this   Court   observed   that   the   statement 33 recorded   under   Section   313   was   a   tentative   observation based   on   physical   appearance   which   was   hardly determinative   of   age   and   insofar   as   school   leaving certificate was concerned, it did not inspire any confidence as it was issued after A­2 had already been convicted and the primary evidence like entry from the birth register had not   been   produced.   As   regards   school   leaving   certificate relied   upon   by   A­1,   this   Court   found   that   the   same   had been   procured   after   his   conviction   and   no   entry   from   the birth register had been produced. The Court was, thus, not prima   facie   impressed   or   satisfied   by   the   material   placed on behalf of A­1 and A­2. Those documents were not found satisfactory   and   adequate   to   call   for   any   report   from   the Board or the trial court about the age of A­1 and A­2.” In Para 39, the Court summarizes the legal position as under:­ “39.1.   A   claim   of   juvenility   may   be   raised   at   any   stage even after the final disposal of the case. It may be raised for   the   first   time   before   this   Court   as   well   after   the   final disposal   of   the   case.   The   delay   in   raising   the   claim   of juvenility   cannot   be   a   ground   for   rejection   of   such   claim. The claim of juvenility can be raised in appeal even if not pressed   before   the   trial   court   and   can   be   raised   for   the first   time   before   this   Court   though   not   pressed   before   the trial court and in the appeal court. 39.2.   For   making   a   claim   with   regard   to   juvenility   after conviction,   the   claimant   must   produce   some   material which   may   prima   facie   satisfy   the   court   that   an   inquiry into the claim of juvenility is necessary. Initial burden has to be discharged by the person who claims juvenility. 39.3.   As   to   what   materials   would   prima   facie   satisfy   the court   and/or   are   sufficient   for   discharging   the   initial burden cannot be catalogued nor can it be laid down as to what weight should be given to a specific piece of evidence 34 which  may  be   sufficient   to   raise   presumption  of  juvenility but   the   documents   referred   to   in   Rules   12(3)(a)(i)   to   (iii) shall definitely be  sufficient for prima facie satisfaction of the   court   about   the   age   of   the   delinquent   necessitating further   enquiry   under   Rule   12.   The   statement   recorded under Section 313 of the Code is too tentative and may not by itself be sufficient ordinarily to justify or reject the claim of   juvenility.   The   credibility   and/or   acceptability   of   the documents  like   the  school  leaving  certificate   or  the  voters' list,   etc.   obtained   after   conviction   would   depend   on   the facts   and   circumstances   of   each   case   and   no   hard­and­ fast   rule   can  be   prescribed   that   they  must   be   prima   facie accepted or rejected. In   Akbar Sheikh   [(2009) 7 SCC 415 : (2009)   3   SCC   (Cri)   431]   and   Pawan   [(2009)   15   SCC   259   : (2010)   2   SCC   (Cri)   522]   these   documents   were   not   found prima   facie   credible   while   in   Jitendra   Singh   [(2010)   13 SCC   523   :   (2011)   1   SCC   (Cri)   857]   the   documents   viz. school   leaving   certificate,   marksheet   and   the   medical report   were   treated   sufficient   for   directing   an   inquiry   and verification of the appellant's age. If such documents prima facie   inspire   confidence   of   the   court,   the   court   may   act upon such documents for the purposes of Section 7­A and order   an   enquiry   for   determination   of   the   age   of   the delinquent. 39.4.   An affidavit of the claimant or any of the parents or a   sibling   or   a   relative   in   support   of   the   claim   of   juvenility raised for the first time in appeal or revision or before this Court  during the   pendency  of  the  matter or  after  disposal of   the   case   shall   not   be   sufficient   justifying   an   enquiry   to determine the age of such person unless the circumstances of   the   case   are   so   glaring   that   satisfy   the   judicial conscience   of   the   court   to   order   an   enquiry   into determination of the age of the delinquent. 39.5.   The   court   where   the   plea   of   juvenility   is   raised   for the first time should always be guided by the objectives of 35 the   2000   Act   and   be   alive   to   the   position   that   the beneficent   and   salutary   provisions   contained   in   the   2000 Act   are   not   defeated   by   the   hypertechnical   approach   and the   persons   who   are   entitled   to   get   benefits   of   the   2000 Act   get   such   benefits.   The   courts   should   not   be unnecessarily   influenced   by   any   general   impression   that in   schools   the   parents/guardians   understate   the   age   of their wards by one or two years for future benefits or that age   determination   by   medical   examination   is   not   very precise.   The   matter   should   be   considered   prima   facie   on the touchstone of preponderance of probability. 39.6.   Claim   of   juvenility   lacking   in   credibility   or   frivolous claim   of   juvenility   or   patently   absurd   or   inherently improbable claim of juvenility must be rejected by the court at the threshold whenever raised.” 38. Justice   T.S.   Thakur   (as   His   Lordship   then   was),   by   his separate but concurring judgment, observed as under:­ “43.2.   The   second   factor   which   must   ever   remain   present in the mind of the Court is that the claim of juvenility may at   times   be   made   even   in   cases   where   the   accused   does not   have   any   evidence   showing   his   date   of   birth   by reference to any public document like the Register of Births and   Deaths   maintained   by   the   municipal   authorities, panchayats   or   hospitals   nor   any   certificate   from   any school, as the accused was never admitted to any school. Even   if   admitted   to   a   school   no   record   regarding   such admission may at times be available for production in the court.   Again,   there   may   be   cases   in   which   the   accused may not be in a position to provide a birth certificate from the corporation, the  municipality or the panchayat, for we know that the registration of births and deaths may not be 36 maintained   and   if   maintained   may   not   be   regular   and accurate, and at times truthful. 44.   Rule   12(3)   of   the   Rules   makes   only   three   certificates relevant. These are enumerated in sub­rules 3(a)(i) to (iii) of the Rule which reads as under: “(3)(a)(i)   the   matriculation   or   equivalent   certificates, if available; and in the absence whereof; (ii) the date of birth certificate from the school (other than   a   play   school)   first   attended;   and   in   the absence whereof; (iii)   the   birth   certificate   given   by   a   corporation   or   a municipal authority or a panchayat; Non­production of the above certificates or any one of them is not, however, fatal to the claim of juvenility, for sub­rule (3)(b) to Rule 12 makes a provision for determination of the question   on   the   basis   of   the   medical   examination   of   the accused in the “absence” of the certificates.      45.   Rule 12(3)(b) runs as under: “12.(3)(b) and only in the absence of either (i), (ii) or (iii) of clause (a) above, the medical opinion will be sought from a duly constituted  Medical Board, which will declare  the age   of   the   juvenile   or   child.   In   case   exact   assessment   of the age cannot be done, the court or the Board or, as the case   may   be,   the   Committee,   for   the   reasons   to   be recorded   by   them,   may,   if   considered   necessary,   give benefit to the child or juvenile by considering his/her age on lower side within the margin of one year,” The expression “absence” appearing in the above provision is not defined under the Act or the Rules. The word shall, therefore,   be   given   its   literal   dictionary   meaning   which   is provided by   Concise Oxford Dictionary   as under: 37 “Absence.—Being away from a place or person; time of   being   away;   non­existence   or   lack   of;   inattention due to thought of other things.” Black's   Law   Dictionary   also   explains   the   meaning   of “absence” as under: “Absence.—(1) The state of being away from one's usual place   of   residence.   (2)   A   failure   to   appear,   or   to   be available   and   reachable,   when   expected.   (3)   Louisiana law. The state of being an absent person.— Also termed (in sense 3) absentia.” 46.   It   is   axiomatic   that   the   use   of   the   expression   and   the context   in   which   the   same   has   been   used   strongly suggests   that   “absence”   of   the   documents   mentioned   in Rule   12(3)(a)(i)   to   (iii)   may   be   either   because   the   same   do not   exist   or   the   same   cannot   be   produced   by   the   person relying   upon   them.   Mere   non­production   may   not, therefore,   disentitle   the   accused   of   the   benefit   of   the   Act nor  can  it   tantamount  to   deliberate   non­production,  giving rise   to   an   adverse   inference   unless   the   court   is   in   the peculiar   facts   and   circumstances   of   a   case   of   the   opinion that   the   non­production   is   deliberate   or  intended   to   either mislead the court or suppress the truth. It is in this class of cases  that  the  court  may have  to  exercise  its  powers  and discretion with a certain amount of insight into the realities of life. 47.   One of such realities is that illiteracy and crime have a close nexus though one may not be directly proportional to the   other.   Juvenile   delinquency   in   this   country   as elsewhere   in   the   world,   springs   from   poverty   and unemployment,   more   than   it   does   out   of   other   causes.   A large   number  of  those   engaged   in  criminal  activities,  may never   have   had   the   opportunity   to   go   to   school.   Studies conducted by the National Crime Records Bureau (NCRB), Ministry   of   Home   Affairs,   reveal   that   poor   education   and 38 poor   economic   set   up   are   generally   the   main   attributes   of juvenile   delinquents.   Result   of   the   2011   study   further show that out of 33,887 juveniles arrested in 2011, 55.8% were   either   illiterate   (6122)   or   educated   only   till   the primary level (12,803). Further, 56.7% of the total juveniles arrested   fell   into   the   lowest   income   category.   A   similar study   is   conducted   and   published   by   B.N.   Mishra   in   his book   Juvenile   Delinquency   and   Justice   System,   in   which the author states as follows: “One   of   the   prominent   features   of   a   delinquent   is poor  educational   attainment.   More   than  63  per  cent of   delinquents   are   illiterate.   Poverty   is   the   main cause   of   their   illiteracy.   Due   to   poor   economic condition   they   were   compelled   to   enter   into   the labour  market   to  supplement  their   family  income.  It is   also   felt   that   poor   educational   attainment   is   not due to the lack of intelligence but may be due to lack of   opportunity.   Although   free   education   is   provided to   Scheduled   Castes   and   Scheduled   Tribes,   even then,   the   delinquents   had   a   very   low   level   of expectations   and   aspirations   regarding   their   future which   in   turn   is   due   to   lack   of   encouragement   and unawareness of their parents that they play truant.” (emphasis supplied) What   should   then   be   the   approach   in   such   cases,   is   the question.  Can  the  advantage   of   a  beneficial  legislation be denied   to   such   unfortunate   and   wayward   delinquents? Can the misfortune of the accused never going to a school be   followed   or   compounded   by   denial   of   the   benefit   that the   legislation   provides   in   such   emphatic   terms,   as   to permit   an   enquiry   even   after   the   last   Court   has   disposed of the  appeal and  upheld his conviction?  The  answer has to be in the negative. 39 48.   If   one   were   to   adopt   a   wooden   approach,   one   could say nothing short of a certificate, whether from the school or   a   municipal   authority   would   satisfy   the   court's conscience, before directing an enquiry. But, then directing an enquiry is not the same thing as declaring the accused to be a juvenile. The standard of proof required is different for   both.   In   the   former,   the   court   simply   records   a   prima facie   conclusion.   In   the   latter,   the   court   makes   a declaration   on   evidence,   that   it   scrutinises   and   accepts only if it is worthy of such acceptance.  The approach at the stage of directing the enquiry has  of necessity to be  more liberal,   lest,   there   is   avoidable   miscarriage   of   justice. Suffice it to say that while affidavits may not be generally accepted as a good enough basis for directing an enquiry, that they are not so accepted is not a rule of law but a rule of   prudence.   The   Court   would,   therefore,   in   each   case weigh   the   relevant   factors,   insist   upon   filing   of   better affidavits   if   the   need   so   arises,   and   even   direct,   any additional   information   considered   relevant   including   the information   regarding   the   age   of   the   parents,   the   age   of siblings and the like, to be furnished before it decides on a case   to   case   basis   whether   or   not   an   enquiry   under Section   7­A   ought   to   be   conducted.   It   will   eventually depend   on   how   the   court   evaluates   such   material   for   a prima facie conclusion that the court may or may not direct an enquiry .”                                                                                        (Emphasis supplied) 39. Thus,   Section   7A(1)   of   the   2000   Act   and   the   proviso   thereto provided that a claim of juvenility might be raised before any court and it shall be recognized at any stage, even after the final disposal of   the   case,   and   such   claim   shall   be   determined   in   terms   of   the provisions   contained   in   the   2000   Act   and   the   Rules   made 40 thereunder, even if the juvenile has ceased to be so, on or before the date of commencement of the 2000 Act.  40. Sub­section (2) of Section 7A mandates that if the Court finds a   person   to   be  a  juvenile   on   the   date  of   the  commission   of  offence under   sub­section   (1),   it   shall   forward   the   juvenile   to   the   Juvenile Justice Board for passing an appropriate order, and the sentence, if any, passed by a Court shall be deemed to have no effect.  41. Section 16 of the 2000 Act provides as hereunder:­  “ 16.   Order   that   may   not   be   passed   against   juvenile. — (1)   Notwithstanding   anything   to   the   contrary   contained   in any   other   law   for   the   time   being   in   force,   no   juvenile   in conflict   with   law   shall   be   sentenced   to   death   or imprisonment   for   any   term   which   may   extend   to imprisonment   for   life,   or   committed   to   prison   in   default   of payment of fine or in default of furnishing security:  Provided   that   where   a   juvenile   who   has   attained   the   age of  sixteen  years  has  committed  an offence   and   the  Board is   satisfied   that   the   offence   committed   is   of   so   serious   in nature  or that his conduct  and behaviour have  been such that it would not be in his interest or in the interest of other juvenile   in   a   special   home   to   send   him   to   such   special home and that none of the other measures provided under this   Act   is   suitable   or   sufficient,   the   Board   may   order   the juvenile   in   conflict   with   law   to   be   kept   in   such   place   of safety and in such manner as it thinks fit and shall report the case for the order of the State Government.  41 (2)   On   receipt   of   a   report   from   a   Board   under   sub­section (1), the State Government may make such arrangement in respect   of   the   juvenile   as   it   deems   proper   and   may   order such   juvenile   to   be   kept   under   protective   custody   at   such place and on such conditions as it thinks fit:   Provided that the period of detention so ordered shall not   exceed   in   any   case   the   maximum   period   provided under Section 15 of this Act.” 42. The   maximum   period   of   detention   in   respect   of   a   juvenile   is three   years   as   provided   in   Section   15(1)(g).   The   said   Section provides   that   where   the   Juvenile   Justice   Board   is,   on   inquiry, satisfied   that   the   juvenile   has   committed   an   offence,   then notwithstanding   anything   to   the   contrary   contained   in   any   other law for the time being in force, the Juvenile Justice Board may, if it thinks   fit,   make   an   order   directing   the   juvenile   to   be   sent   to   a special home for a period of three years. 43. In view of Section 7A of the 2000 Act referred to hereinabove, applicable   to   the   writ   applicant   herein,   the   plea   of   juvenility   could be raised in any court, at any stage even after the final disposal of the Special Leave Petition under Article 136 of the Constitution. In the case of the writ applicant herein, his Special Leave Petition had 42 also   been   dismissed   by   this   Court.   However,   this   Court   is   still obliged to consider the plea of juvenility taken by the writ applicant and   grant   him   appropriate   relief.   The   fact   that   the   2000   Act   has later been replaced by the 2015 Act would make no difference.   44. In regard to the nature of the inquiry to be conducted by the court in determining the age under Section 7A of the 2000 Act and Rule   12,   this   Court   in   Ashwani   Kumar   Saxena   v.   State   of Mahya Pradesh ,   AIR   2013   SC   553,   has held   as   follows:­ “25. Section 7­A, obliges the court only to make an   inquiry, not   an   investigation   or   a   trial,   an   inquiry   not   under   the Code   of   Criminal   Procedure,   but   under   the   JJ   Act.   The criminal   courts,   Juvenile   Justice   Board,   committees,   etc. we have noticed, proceed as if they are conducting a trial, inquiry,   enquiry   or   investigation   as   per   the   Code.   The statute   requires   the   court   or   the   Board   only   to   make   an “inquiry”   and   in   what   manner   that   inquiry   has   to   be conducted   is   provided   in   the   JJ   Rules.   Few   of   the expressions   used   in   Section   7­A   and   Rule   12   are   of considerable   importance   and   a   reference   to   them   is necessary   to   understand   the   true   scope   and   content   of those   provisions.   Section   7­A   has   used   the   expressions “court shall make an inquiry”, “take such evidence as may be necessary” and “but not an affidavit”. The Court or the Board   can   accept   as   evidence   something   more   than   an affidavit i.e. the Court or the Board can accept documents, certificates, etc. as evidence, need not be oral evidence. 26.   Rule   12   which   has   to   be   read   along   with   Section   7­A 43 has   also   used   certain   expressions   which   are   also   to   be borne   in   mind.   Rule   12(2)   uses   the   expression   “prima facie”   and   “on   the   basis   of   physical   appearance”   or “documents,   if   available”.   Rule   12(3)   uses   the   expression “by   seeking   evidence   by   obtaining”.   These   expressions   in our view re­emphasise the fact that what is contemplated in   Section   7­A   and   Rule   12   is   only   an   inquiry.   Further, the   age determination inquiry   has to be completed and age be determined within thirty days from the date of making the application; which is also an indication of the manner in   which   the   inquiry   has   to   be   conducted   and   completed. The word “inquiry” has not been defined under the JJ Act, but   Section   2(y)   of   the   JJ   Act   says   that   all   words   and expressions used and not defined in the JJ Act but defined in the Code of Criminal Procedure, 1973 (2 of 1974), shall have   the   meanings   respectively   assigned   to   them   in   that Code. 27.   Let   us   now   examine   the   meaning   of   the   words “inquiry”,   “enquiry”,   “investigation”   and   “trial”   as   we   see in   the   Code   of   Criminal   Procedure   and   their   several meanings   attributed   to   those   expressions.   “Inquiry”   as defined in Section 2(g) CrPC reads as follows: 2.   (g)   ‘inquiry’   means   every   inquiry,   other   than   a trial, conducted  under this  Code by a Magistrate or court;” The word “enquiry” is not defined under the Code of Criminal   Procedure   which   is   an   act   of   asking   for information   and   also   consideration   of   some evidence, may be documentary. “Investigation” as defined in Section 2(h) CrPC reads as follows: 2.   (h)   ‘investigation’   includes   all   the   proceedings under   this   Code   for   the   collection   of   evidence conducted by a police officer or by any person (other 44 than   a   Magistrate)   who   is   authorised   by   a Magistrate in this behalf;” The   expression   “trial”   has   not   been   defined   in   the Code   of   Criminal   Procedure   but   must   be   understood in   the   light   of   the   expressions   “inquiry”   or “investigation” as contained in Sections 2(g) and 2(h) of the Code of Criminal Procedure. 28.   The   expression   “trial”   has   been   generally   understood as the examination by court of issues of fact and law in a case for the purpose of rendering the judgment relating to some offences committed. We find in very many cases that the court/the Juvenile Justice Board while determining the claim of juvenility forget that what they are expected to do is not to conduct an inquiry under Section 2(g) of the Code of   Criminal   Procedure,   but   an   inquiry   under   the   JJ   Act, following the procedure laid  down under Rule  12 and  not following the procedure laid down under the Code. 29.   The   Code   lays   down   the   procedure   to   be   followed   in every   investigation,   inquiry   or   trial   for   every   offence, whether under the Indian Penal   Code or under other Penal laws.   The   Code   makes   provisions   for   not   only investigation,   inquiry   into   or   trial   for   offences   but   also inquiries   into   certain   specific   matters.   The   procedure   laid down   for   inquiring into the specific matters under the Code naturally cannot be applied in inquiring into other   matters like   the   claim   of   juvenility   under   Section   7A   read   with Rule   12   of   the   2007   Rules.   In   other   words,   the   law regarding   the   procedure   to   be   followed   in   such   inquiry must   be   found   in   the   enactment   conferring   jurisdiction   to hold   inquiry. 30.  Consequently, the   procedure   to  be  followed   under  the J.J.   Act   in   conducting   an   inquiry   is   the   procedure   laid down   in   that  statute   itself   i.e.   Rule  12 of the  2007 Rules. 45 We cannot import other   procedures   laid   down   in   the   Code of   Criminal   Procedure   or   any   other   enactment   while making   an   inquiry   with   regard   to   the   juvenility   of   a person,   when   the   claim   of   juvenility   is   raised   before   the court exercising powers under Section   7A of the Act. Many of   the   cases,   we   have   come   across,   it   is   seen   that   the Criminal   Courts   are   still   having   the   hangover   of   the procedure of trial or   inquiry under the Code as if they are trying   an   offence   under   the   Penal   laws   forgetting   the   fact that   the   specific   procedure   has   been   laid   down   in   Section 7A   read   with Rule 12. 31.   We   also   remind   all   Courts/J.J.   Board   and   the Committees   functioning   under   the   Act   that   a   duty   is   cast on   them   to   seek   evidence   by   obtaining   the   certificate   etc. mentioned   in   Rule   12   (3)   (a)   (i)   to   (iii).   The   courts   in   such situations   act   as   a   parens   patriae   because   they   have   a kind   of   guardianship   over   minors   who   from   their   legal disability   stand   in need of protection. 32.   “Age   determination   inquiry"   contemplated   under Section   7A   of   the   Act   r/w   Rule   12   of   the   2007   Rules enables   the   court   to   seek   evidence   and,   in   that   process, the   court   can   obtain   the   matriculation   or   equivalent certificates,   if   available.   Only   in   the   absence   of   any matriculation   or   equivalent   certificates,   the   court   need obtain   the   date   of   birth   certificate   from   the   school   first attended other than a play school.   Only   in   the   absence   of matriculation   or   equivalent   certificate   or   the   date   of   birth certificate   from   the   school   first   attended,   the   court   need obtain   the   birth   certificate   given   by   a   corporation   or   a municipal   authority   or   a   panchayat   (not   an   affidavit   but certificates   or   documents).   The   question   of   obtaining medical   opinion   from   a   duly   constituted   Medical   Board arises   only   if   the   above   mentioned   documents   are unavailable.   In   case   exact   assessment   of   the   age   cannot 46 be done, then the court, for reasons   to be recorded, may, if considered   necessary,   give   the   benefit   to   the   child   or juvenile   by   considering his or her age on lower side within the   margin   of   one year. 33.   Once       the       court,   following       the       above   mentioned procedures,   passes   an   order;   that   order   shall   be   the conclusive   proof   of   the   age   as   regards   such   child   or juvenile   in   conflict   with   law.   It   has   been   made   clear   in   sub­ section   (5)   or   Rule   12   that   no   further   inquiry   shall   be conducted   by   the   court   or   the   Board   after   examining   and obtaining   the   certificate   or   any   other   documentary   proof after   referring   to   sub­rule   (3)   of   the   Rule   12.   Further, Section 49 of the J.J. Act   also   draws   a   presumption   of   the age   of   the   juvenility   on its   determination. 34.   Age   determination   inquiry   contemplated   under   the   JJ Act   and   Rules   has   nothing   to   do   with   an   enquiry   under other   legislations,   like   entry   in   service,   retirement, promotion   etc.   There   may   be   situations   where   the   entry made   in   the   matriculation   or   equivalent   certificates,   date   of birth   certificate   from   the   school   first   attended and even the birth   certificate   given   by   a   Corporation   or   a   Municipal Authority   or   a   Panchayat   may   not   be   correct.   But   Court, J.J.   Board or a Committee functioning under the J.J.   Act is not   expected   to   conduct   such   a   roving   enquiry   and   to   go behind   those   certificates   to   examine   the   correctness   of those   documents,   kept   during   the   normal   course   of business.   Only   in   cases   where   those   documents   or certificates   are  found  to be fabricated or manipulated, the Court,   the   J.J.   Board   or   the   Committee   need   to   go   for medical   report   for   age   determination”. 47 45. What   is   discernible   from   the   dictum   laid   down   in   Ashwani Kumar  Saxena   (supra) is that, in   deciding  whether  an  accused is juvenile or not, a hyper technical   approach should not be adopted. While   appreciating   the   evidence   adduced   on   behalf   of   the   accused in support of the plea that he is  a   juvenile, if two views are possible on   the   same   evidence,   the   C ourt   should   lean   in   favour   of   holding the   accused   to   be   juvenile   in   borderline   cases.   The   inquiry contemplated   is   not   a   roving   inquiry.   The   Court   can   accept   as evidence   something   more   than   an   affidavit   i.e.   documents, certificates   etc.   as   evidence   in   proof   of   age.   A   mere   opinion   by   a person   as   to   the   accused   looking   one   or   two   years   older   than   the age   claimed   by   him   (as   the   opinion   of   the   head   master   in   the present   case)   or   the   fact   that   the   accused   told   his   age   to   be   more than what he alleges in the case while being arrested by the police officer  would not  hold much water. It is the documentary  evidence placed on record that plays a major role in determining the age of a juvenile   in   conflict   of   law.   And,   it   is   only   in   the   cases   where   the documents   or   certificates   placed   on   record   by   the   accused   in support   of   his   claim   of   juvenility   are   found   to   be   fabricated   or 48 manipulated,   that   the   Court,   the   Juvenile   Justice   Board   or   the Committee need to go for medical test for age determination. 46. Clause   (a)   of   Rule   12(3)   of   the   2007   Rules   contains   a hierarchical   ordering,   evident   from   the   use   of   the   language   "in   the absence   whereof".   This   indicates   that   where   a   matriculation   or equivalent   certificate  is   available,   the  documents   adverted  to   in   (ii) and   (iii)   cannot   be   relied   upon.   The   matriculation   certificate,   in other   words,   is   given   precedence.   It   is   in   the   absence   of   a matriculation   certificate   that   the   date   of   birth   certificate   of   the school first   attended, can be relied upon. It is in the absence of both the   matriculation   and   the   birth   certificates   of   the   first   school attended   that   a   birth   certificate   issued   by   the   corporation, municipal   authority   or   panchayat   could   be   obtained. 47. In   Shah   Nawaz   v.   State   of   Uttar   Pradesh ,   (2011)   13   SCC 751, this  Court,  while  examining  the  scope of  Rule 12 of the 2007 Rules,   has   reiterated   that   medical   opinion   from   the   Medical   Board should   be   sought   only   when   the   matriculation   certificate   or equivalent certificate or the date of birth certificate from the school first   attended   or   any   birth   certificate   issued   by   a   corporation   or   a 49 municipal authority or a panchayat or municipality is not available. This   Court   had   held   that   the   entry   related   to   the   date   of   birth entered in the marksheet is a valid evidence for determining the age of   the   accused   person   so   also   the   school   leaving   certificate   for determining the age of the appellant. 48. In   the   instant   case,   the   accused   has   not   produced   any matriculation   certificate   or   equivalent   certificate   to   prove   his   age. What is produced by  him  is only  the  Family  Register  issued under the   U.P.   Panchayat   Raj   Act,   1947.     The   document   cannot   be accepted as  equivalent   to  matriculation   certificate  to  prove the  age of   the   accused.     However,   the   evidentiary   value   of   the   Family Register will have to be looked into in the course of the inquiry that we may order.  Determination of plea of juvenility at a belated stage 49.  Ideally,   there   should   not   be   any   dispute   as   to   the   age   of   a person if the birth is registered in accordance with law and date of birth is entered in the school records on the basis of genuine record of   birth.   However,   in   India,   the   factors   like   poverty,   illiteracy, 50 ignorance,   indifference   and   inadequacy   of   the   system   often   lead   to there   being   no   documentary   proof   of   a   person’s   age.   Therefore,   in those cases where the plea of juvenility is raised at a belated stage, often   certain   medical   tests   are   resorted   to   forage   determination   in absence   of   the   documents   enumerated   in   Section   94   of   the   Act 2015.   The   rule   allowing   plea   of   juvenility   to   be   raised   at   a considerably   belated   stage   has   its   rationale   in   the   contemporary child rights jurisprudence which requires the stakeholders to act in the best interest of the child. 50.  In   Court   On  Its   Own  Motion  v.  Dept.   of Women  and  Child Development ,   reported   in   2012   SCC   OnLine   Del   2774,   the petitioners   therein   highlighted   that   how   several   hundred   children were   languishing   in   the   Tihar   Jail   because   the   police   mentioned them as adults in the arrest memo.   51. The same is the story in the State of Uttar Pradesh which led the High Court of Allahabad to pass the order in Writ Petition Public Interest Litigation referred to above in para 6.  51 52.  Awareness about  the rights of  the  child and  correlated duties remain   low  among  the  functionaries  of  the  juvenile  justice  system. Once a child is caught in the web of adult criminal justice system, it is difficult for the child to get out of it unscathed. The bitter truth is that   even   the   legal   aid   programmes   are   mired   in   systemic bottlenecks   and   often   it   is   only   at   a   considerably   belated   stage   of the   proceeding   that   the   person   becomes   aware   of   the   rights, including   the   right   to   be   differently   treated   on   the   ground   of juvenility. 53. W hat needs to be kept in mind is the main object and purpose of   the   Juvenile   Justice   Act.   The   focus   of   this   legislation   is   on   the juvenile’s   reformation   and   rehabilitation   so   that   he   also   may   have an   opportunity   to   enjoy   as   other   children.   In      Pratap   Singh (supra) ,   this   Court,   elaborating   on   the   objects   and   purpose   of   the Juvenile Justice Act, made the following observations:­ "...The said Act is not only a beneficent legislation, but also a   remedial   one.   The   Act   aims   at   grant   of   care,   protection and   rehabilitation   of   a   juvenile   vis­à­vis   the   adult criminals.   Having   regard   to   Rule   4   of   the   United   Nations Standard   Minimum   Rules   for   the   Administration   of Juvenile   Justice,   it   must   also   be   borne   in   mind   that   the moral   and   psychological   components   of   criminal 52 responsibility   were   also   one   of   the   factors   in   defining a   juvenile. The first objective, therefore, is the promotion of the   well­being   of   the   juvenile   and   the   second   objective   to bring   about   the   principle   of   proportionality   whereby   and whereunder   the   proportionality   of   the   reaction   to   the circumstances   of   both   the   offender   and   the   offence including   the   victim   should   be   safeguarded..."   What is bone ossification test? 54. The famous American philosopher Mark Twain once said, “ Age is an issue of Mind over matter. If you don’t mind, it doesn’t matter .” But   the   above   is   not   the   case   in   criminal   jurisprudence   when   it comes to age. Here, age matters because law is mindful to it. 55. The   bone   ossification   test   (hereinafter   “ossification   test”)   is   a test that determines age based on the “degree of fusion of bone” by taking   the   x­ray   of   a   few   bones.   In   simple   words,   the   ossification test   or   osteogenesis   is   the   process   of   the   bone   formation   based   on the fusion of joints between the birth and age of twenty­five years in an individual.   Bone age is an indicator of the skeletal and biological maturity   of   an   individual   which   assists   in   the   determination   of age.   The most common method used for the calculation of the bone age  is radiography  of  the  hand  and   wrist  until   the  age of   18  years 53 beyond   which   the   medial   age   of   clavicle   is   used   for   bone   age calculation   till   the   age   of   22   years   as   the   hand   and   wrist   bone radiographs   cannot   be   computed   beyond   18   years   of   age   as   the elongation   of   the   bone   is   complete   after   adolescence.   However,   it must   be   noted   that   the   ossification   test   varies   slightly   based   on individual   characteristics,   therefore   the   ossification   test   though   is relevant however it cannot be called solely conclusive. 56. The   2015   Act   under   Section   94(2)( iii )   read   with   Rule   12(3)   of the   2007  Rules  provides  the  legislative  sanction   for  the   conduct  of ossification test or other medical age determination test available in the   absence   of   other   documentary   proof   of   age   i.e.   matriculation certificate or birth certificate, which has to be given within 15 days from   the   date   of   such   order.   The   test   is   to   be   conducted   by   the Child Welfare Committee (CWC).   The provision mentioned herein is the   basis   for   determining   the   age   of   a   child   under   the   2000   Act which even includes a child who is a victim of crime in addition to a child in conflict with the law.   57. In   Vishnu   v.   State   of   Maharashtra ,   (2006)   1   SCC   283,   this Court clarified that the ossification test by the medical officer is to 54 assist   the   court   which   falls   under   the   ambit   of   medical   expert opinion i.e., advisory in nature and not binding. However, such an opinion cannot override ocular or documentary evidence, which has been proved to be true and admissible as they constitute “statement of   facts”.   This   Court   in   Vishnu   (supra)   placed   reliance   on   Madan Gopal   Kakkad   v.   Naval   Dubey ,   (1992)   3   SCC   204,   to   hold   that   a medical   witness   is   not   a   witness   of   fact   therefore   the   opinion rendered by such a medical expert is merely advisory until accepted by   the   Court,   however,   once   accepted,   they   become   the   opinion   of the Court. Margin of error principle 58. The   bone   ossification   test   is   not   an   exact   science   that   can provide us with the exact age of the person. As discussed above, the individual   characteristics   such   as   the   growth   rate   of   bones   and skeletal   structures   can   affect   the   accuracy   of   this   method.   This Court   has   observed   in   Ram   Suresh   Singh   v .   Prabhat   Singh , (2009)   6   SCC   681:   (2010)   2   SCC   (Cri)   1194,   and   Jyoti   Prakash Rai   v.   State of Bihar , (2008) 15 SCC 223: (2009) 3 SCC (Cri) 796, 55 that   the   ossification   test   is   not   conclusive   for   age   determination because   it   does   not   reveal   the   exact   age   of   the   person,   but   the radiological examination leaves a margin of two years on either side of the age range as prescribed by the test   irrespective of whether the ossification test of multiple joints is conducted.   The courts in India have   accepted   the   fact   that   after   the   age   of   thirty   years   the ossification   test   cannot   be   relied   upon   for   age   determination.   It   is trite   that   the   standard   of   proof   for   the   determination   of   age   is   the degree of probability and not proof beyond reasonable doubt.  59.  In the aforesaid context, we may also refer to a decision of this Court in the case of  Mukarrab v. State of Uttar Pradesh , reported in (2017) 2 SCC 210, wherein this Court has observed in para 27 as under:­ “…  Following Babloo Pasi v. State of Jharkhand, (2008) 13 SCC 133 and  State  of  M.P.  v. Anoop Singh, (2015)  7 SCC 773,  we  hold   that  ossification test  cannot   be   regarded   as conclusive   when   it   comes   to   ascertaining   the   age   of   a person.   More   so,   the   appellants   herein   have   certainly crossed   the   age   of   thirty   years   which   is   an   important factor   to   be   taken   into   account   as   age   cannot   be determined with precision . …” 56 60. In   Arnit   Das   v.   State   of   Bihar ,   (2000)   5   SCC   488,   it   was observed that the Court should not take a hyper­technical approach while appreciating evidence for determination of age of the accused. If two views are possible, the Court should lean in favour of holding the accused to be a juvenile in border line cases. This approach was further reiterated by this Court in   Rajendra Chandra v. State of Chhattisgarh ,   (2002)   2   SCC   287,   in   which   it   laid   down   that   the standard   of   proof   of   age   determination   is   the   degree   of   probability and not proof beyond reasonable doubt. 61. In   Rishipal   Singh   Solanki   v.   State   of   Uttar   Pradesh , (2021)   SCC   OnLine   SC   1079,   this   Court   observed   explicitly   that Section   94   of   the   2015   Act   does   not   give   precedence   to   the matriculation and other certificates, to determine the age of person, since the said section only deals with the matter of procedure. This Court held that   lex  non cogit  ad impossibilia   (law does not demand the   impossible)   and   when   the   ossification   test   cannot   yield trustworthy  and reliable results, such test cannot be made a basis to   determine   the   age   of   the   person   and   other   available   certificates may be taken into consideration. 57 62. Similarly,   in   the   case   of   Ram   Vijay   Singh   v.   State   of   U.P. , ( 2021)   SCC   Online   SC   142,   this   Court,   while   negativing   the contention canvassed on behalf of the appellant convict therein that the procedure as contained in Rule 12(3)(b) of the 2007 Rules now being   part  of  Section  94   of   the   2015  Act  and   once   the   statute   has provided the ossification test as the basis for determining juvenility, the   findings   of   such   ossification   test   cannot   be   ignored,   held   in paras 15 and 16 resply as under:­ “15. We find that the procedure prescribed in Rule 12 is not materially   different   than   the   provisions   of   Section   94   of   the Act   to   determine   the   age   of   the   person.   There   are   minor variations   as   the   Rule   12(3)(a)(i)   and   (ii)   have   been   clubbed together with slight change in the language.   Section 94   of the Act   does   not   contain   the   provisions   regarding   benefit   of margin   of   age   to   be   given   to   the   child   or   juvenile   as   was provided   in   Rule   12(3)(b)   of   the   Rules.   The   importance   of ossification   test   has   not   undergone   change   with   the enactment   of   Section   94   of   the   Act.   The   reliability   of   the ossification test remains vulnerable as was under Rule 12 of the Rules. 16.   As   per   the   Scheme   of   the   Act ,   when   it   is   obvious   to   the Committee   or   the   Board,   based   on   the   appearance   of   the person,   that   the   said   person   is   a   child,   the   Board   or Committee   shall   record   observations   stating   the   age   of   the Child   as   nearly   as   may   be   without   waiting   for   further confirmation   of   the   age.   Therefore,   the   first   attempt   to determine   the   age   is   by   assessing   the   physical  appearance of   the   person   when   brought   before   the   Board   or   the 58 Committee.   It   is   only   in   case   of   doubt,   the   process   of   age determination   by   seeking   evidence   becomes   necessary.   At that   stage,   when   a   person   is   around   18   years   of   age,   the ossification   test   can   be   said   to   be   relevant   for   determining the   approximate   age   of   a   person   in   conflict   with   law. However, when the person is around 40­55 years of age, the structure of bones cannot be helpful in determining the age. This Court in   Arjun Panditrao         Khotkar v. Kailash Kushanrao Gorantyal   and   Ors .     held,   in   the   context   of   certificate required   under   Section   65B   of   the   Evidence   Act,   1872,   that as   per   the   Latin   maxim,   lex   non   cogit   ad   impossibilia,   law does not demand the impossible. Thus, when the ossification test   cannot   yield   trustworthy   and   reliable   results,   such   test cannot   be   made   a  basis   to   determine   the   age   of   the   person concerned on the date of incident. Therefore, in the absence of any reliable trustworthy medical evidence to find out age of the appellant, the ossification test conducted in year 2020 when   the   appellant   was   55   years   of   age   cannot   be conclusive   to   declare   him   as   a   juvenile   on   the   date   of   the incident.” 63. We   are   conscious   of   the   fact   that   in   the   case   on   hand   the convict was subjected to medical examination after being referred to the   Medical   Board.   However,  the   report   on   record   does   not   inspire much   confidence.   Over   and   above   the   same,   the   decision   in   the case   of   Ram   Vijay   Singh   (supra)   makes   it   very   clear   that   in   the absence   of   a   reliable   and   trustworthy   medical   evidence   to   find   out the   age   of   the   appellant   herein,   the   ossification   test   conducted   in the year 2021 when the appellant was above 50 years of age cannot 59 be   conclusive   to   declare   him   as   a   juvenile   on   the   date   of   the incident.   This   Court   observed   that   when   a   person   is   around   18 years   of   age,   the   ossification   test   can   be   said   to   be   relevant   for determining   the   approximate   age   of   a   person   in   conflict   with   law. However,   when   the   person   is   around   40­55   years   of   age,   the structure   of   bones   cannot   be   helpful   in   determining   the   age.   In such circumstances, it will be a matter of debate as to what extent the   new   ossification   test   report   that   may   come   on   record   can   be relied   upon   and   to   what   extent   the   same   would   be   helpful   to   the appellant herein. 64. Despite all the odds against the writ applicant, we would still like to look into the matter in the larger interest of justice. It will be in   fitness   of   things   if   the   writ   applicant   convict   is   once   again subjected to the ossification test at the Civil Hospital, Allahabad or any other latest medical age determination test and such test shall be   carried   out   by   a   team   of   three   doctors,   one   of   whom   should   be the head of the Department of Radiology.  65. In view of the aforesaid, we issue the following directions: 60 (i) We direct the Sessions Court, Agra to examine the claim of the writ   applicant   to   juvenility   in   regard   with   law   within   one month from the date of communication of this order; (ii) The   concerned   Sessions   Court   shall   also   examine   the authenticity and genuineness of the Family Register sought to be   relied   upon   by   writ   applicant   convict   considering   that   the document   does   not   appear   to   be   contemporaneous.   This document   assumes  importance,  more  particularly   in  the   light of   the   fact   that   the   ossification   test   report   may   not   be absolutely   helpful   in   determining   the   exact   age   of   the   writ applicant   on   the   date   of   incident.   If   the   Family   Register   on record   is   ultimately   found   to   be   authentic   and   genuine,   then we   may   not   have   to   fall   upon   the   ossification   test   report.   In such circumstances, the Presiding Officer concerned shall pay adequate attention towards this document and try to ascertain the authenticity and genuineness of the same. If need be, the statements   of   the   persons   concerned   i.e.   from   the   concerned government department may also be recorded; 61 (iii) The   Sessions   Court   shall   ensure   that   the   writ   applicant convict is medically examined by taking an ossification test or any other modern recognized method of age determination; (iv) The   Sessions   Court   concerned   shall   submit   its   report   as regards the aforesaid to this Court within one month from the date of communication of this order; (v) The   Registry   is   directed   to   forward   one   copy   of   this   order   to Sessions Court, Agra; (vi) We request the learned counsel appearing for the State to take appropriate   steps   to   facilitate   the   Sessions   Court   to   complete the enquiry. 66. Notify   this   matter   after   a   period   of   four   weeks   along   with   the report   that   may   be   received   from   the   Sessions   Court,   Agra.     The final  order   shall be passed after  perusal  of the  report  upon  receipt from the Sessions Court, Agra.  ………………………………………..J.     (DINESH MAHESHWARI) ………………………………………..J.     (J.B. PARDIWALA) NEW DELHI; SEPTEMBER 12, 2022 62