/2023 INSC 0226/ 1 REPORTABLE IN THE SUPREME COURT OF INDIA CRIMINAL APPELLATE JURISDICTION CRIMINAL MISCELLANEOUS PETITION NO. 157334 OF 2018  IN REVIEW PETITION (CRIMINAL) NOS. 1139­1140 OF 2000 IN CRIMINAL APPEAL NOS. 25­26 OF 2000 NARAYAN CHETANRAM CHAUDHARY           …APPLICANT(S) VERSUS THE STATE OF MAHARASHTRA                 …RESPONDENT(S) J U D G M E N T ANIRUDDHA BOSE, J. This   is   an   application   under   Section   9(2)   of   the   Juvenile   Justice (Care   and   Protection   of   Children)   Act,   2015   (“2015   Act”)   requesting this Court to hold that the applicant, who is a convict for committing offences under Sections 302, 342, 397, 449 read with 120B and 34 of the Indian Penal Code, 1860 (“1860 Code”) was a juvenile on the date 2 of commission of the offence. Simultaneous prayer of the applicant is for his release from custody on the ground of having served more than the   maximum   punishment   permissible   under   the   Act.   The   applicant has  been  sentenced  to  death  by   the  Additional   Sessions  Judge,  Pune by a judgment and order dated 19 th   February 1998 and 23 rd   February 1998   respectively.   This   application   has   been   taken   out   in   connection with   a   petition   for   review   of   the   order   by   which   his   conviction   and sentence   was   sustained   by   this   Court   after   confirmation   by   the   High Court. The review petition of the applicant was also dismissed on 24 th November   2000.   The   applicant,   along   with   two   other   offenders   (Jitu and   Raju)   were   tried   for   commission   of   offences   under   the   aforesaid provisions of the 1860 Code. The applicant had not raised the plea of juvenility   at   the   trial   or   the   appellate   stage.   In   the   Trial   Court,   said Raju   had   turned   approver   and   was   tendered   pardon.   Both   the judgment   of   conviction   and   order   of   sentence   were   confirmed   by   the High Court on 22 nd  July 1999 in the appeal of the applicant as also in the   confirmation   proceeding.   The   appeal   against   the   judgment   of conviction   and   order   of   death   sentence   made   by   the   applicant   was dismissed   by   this   Court   on   5 th   September   2000.   The   offence   of   the applicant   is   no   doubt,   gruesome   in   nature.   On   26 th   August   1994,   as per   the   prosecution   case   sustained   by   all   the   judicial   fora   including 3 this   Court,   the   applicant   alongwith   the   two   other   accomplices   had committed murder of five women, (one of whom was pregnant) and two children. The offence took place at Pune in the State of Maharashtra. The   applicant   was   arrested   on   5 th   September   1994   from   his   home village and is in detention for more than 28 years.  2. Though the offence was committed at Pune, the applicant claims to hail from Jalabsar, in Shri Dungargarh tehsil, at present in Bikaner district,   Rajasthan.   It   is   from   there   he   was   arrested.   He   was   tried   as Narayan Chetanram Chaudhary.   His plea before us is that his actual name   is   Niranaram.     In   the   Inquiry  Report,   which  we   shall   deal   with later in this judgment, there is observation to the effect that people in Pune, Maharashtra might find it difficult to pronounce Niranaram and there   is   possibility   of   pronunciation   mistake   to   call   “Niranaram”   as “Narayan” in Pune. The said tehsil was earlier in the district of Churu but   in   the   year   2001,   it   came   within   the   Bikaner   district.   Date   of occurrence   of   the   offence   is   26 th   August   1994   and   the   chargesheet submitted against the applicant showed his age to be about 20 years at   the   time   of   commission   of   the   offence.   The   applicant’s   claim   of juvenility is primarily based on a “certificate” of date of birth issued on 30 th  January 2019, in the name of Niranaram, son of Chetanram. The said certificate has been issued by the Pradhanacharya (Headmaster), 4 Rajakiya   Adarsh   Uccha   Madhyamik   Vidyalaya,   Jalabsar,   Shri Dungargarh. In the said document, it is recorded that Niranaram was born   on   1 st   February   1982.   In   a   “transfer   certificate”   by   the   same authority issued on 15 th  August 2001, it is reflected that he had joined the school in Class First on 1 st  April 1986 vide admission number 568 and left from Class Third (Passed) on 15 th  May 1989. By the date of birth reflected in these certificates, the age of the applicant   on   the   date   of   commission   of   offence   would   have   been   12 years and 6 months. The applicant, as we have already indicated, was tried   as   Narayan,   not   Niranaram.   Moreover,   in   certain   other documents   Niranaram’s   age   is   shown   to   be   different   from   that reflected   in   the   said   certificates.   The   variations   or   discrepancies   as regards the name of applicant and his age are the factors we shall be dealing with in this judgment and we shall dwell into these aspects in subsequent paragraphs of this judgment.  3. In  the  chargesheet,  the  accused  Narayan’s  age  was  shown   to  be 20   years.  We   find   from   the  judgment  of   the   High   Court  that   the  said age (20­22 years) was given on behalf of the applicant only at the time of hearing. The High Court had tangentially referred to the question of age of the applicant in its judgment in the appeal and death reference. At   that   time,   however,   the   plea   of   juvenility   was   not   there.   It   was 5 observed in the High Court’s judgment that the age of the accused at the   time   of   occurrence   ought   to   be   borne   in   mind   while   considering the question of awarding the sentence.  4. The applicant for the first time wanted a medical examination for determination   of   his   age   on   14 th   August   2005,   when   the   Prison Inspector General, Western Division, Pune went to meet the applicant at   Yerawada   Central   Prison.   A   request   was   made   thereafter   by   the prison   authorities   to   the   Chief   Medical   Officer   and   the   applicant   was taken   to   Department   of   Forensic   Science,   BJ   Medical   College   and Sassoon General Hospital, Pune. The age determination report by the Department of Forensic Medicine, of the said institution states that on 24 th   August 2005, age of the patient was more than 22 years but less than 40 years including margin of error. The said report reads: ­ “ MD/ AGE/ 198/ 2005 Department of Forensic Science B J Medical College and Sassoon General Hospital, Pune Proforma for age examination 24/8/2005 Mr. Narayan Chetram Chaudhary Brought by Yerawada Central Prison, Pune Date: 24/8/2005, time: 3:45 pm, MLC No 25802, date:23/8/2005 Consent: The doctors have given me an idea of the tests involved in determination   of   age.   I   am   ready   for   the   examination   of   my   own free will. (unclear 3 line) Physical Development: Medium  Teeth: Upper 15  6 Lower 15        Ht 5’9”     Wt 68 kg Secondary Sex Characters Male: Moustache: Present Beard: Shaved Pubic Hair: Present  Voice: normal Genitals: normal Medicolegal exam: X Ray plate no R180( 4)  date: 23/8/05 (unclear medical description) Conclusion: From clinical & radiological examination the age of the patient on date 24/8/05 'more than twenty two years but less than forty years (40 years)' including margin of error. Signed in the presence of: Sd/­ B G More Sd/­ Dr. M.S. Vable Prof. & Head / Assec. Prof. / Asstt. Lect. Department of Forensic Medicine, B. J. Medical College, Pune – 411001” (quoted verbatim from the paperbook)  5. It was in the  early  part of 2006, we are apprised by Mr. Basant, learned senior counsel representing the applicant, that his cause was taken   up   by   certain   human   rights   groups.   Some   public   spirited individuals   espousing   the   applicant’s   cause   on   the   point   of   juvenility had written to the President of India on 24 th   January 2006 requesting cancellation   of   award   of   death   penalty   on   the   ground   that   he   was   a juvenile   at   the   time   of   commission   of   the   offence.   A   copy   of   the   said communication,  captioned  “Mercy  Petition”,  has  been  annexed  as A­7 to the application. The text of this petition is reproduced below: ­  “President's Secretariat CA II Section 7 Date­ 24/1/2006 Dy. No. 03­/06 M.P. Mercy Petition on behalf of a juvenile to the President Hon. Excellency The Hon. President of India, Rashtrapati Bhavan, New Delhi To his Excellency, the President of the Republic of India  We   are   an   organization   Human   Rights   and   Law   Defenders (HRLD) working on different issues on Human Rights violations. We also work in the Yerawada Central Prison, Pune and provide free legal aid to the prisoners in peril.  It is due to the extremity of the matter before us that we∙take the liberty of corresponding with your Hon. Self to make you aware that one person names Niranaram Chetanram Chaudhary, born on   1/2/1982,   who   has   been   awarded   the   death   penalty   in   a murder   case   in   languishing   in   the   Yerawada   Central   Prison, Pune.   Therefore,   this   applicant   was   around   13   years   of   age   at the   time   of   committing   this   offence.   Your   Excellency,   your   office has   received   a   mercy   petition   from   his   co­accused   Jitendra Nainsingh   Gehlot   DY   no   7/27   on   8/11/2004.   You   are   indeed suitably   in   receipt   of   all   the   relevant   case   material   which   has been earlier sent to you office.  The   prison   authorities   have   also   requested   us   that   we   should attract   your   attention   to   the   fact   that   Niranaram   Chetanram Chaudhary   was   a   juvenile   at   the   time   of   offence   so   that   death penalty awarded is a mistake of the law. It should also be well noted that there are various judgement  given by the  High Court and   the   Apex   Court   and   numerous   and   substantive   laws   to confirm   that   if   any   person   had   been   a   juvenile   at   the   time   of committing   the   offence,   it   can   be   a   strong   ground   for consideration   at   any   stage   of   the   case.   He   has   already   spent more   than   11   years   languishing   inside   the   four   walls   of   the prison. We  would like to  bring to  light the miscarriage of justice in   this   case   where   in   a   13   year   old   juvenile   who   committed   an offence has become a grown up man inside the prison meant for major   and   hardened   criminals.   So   we   want   to   request   you   to consider   this   sensitive   matter   of   a   juvenile   in   conflict   with   law and   ask   your   august   office   and   Honourable   self   to   cancel   the punishment   of   death   penalty   awarded   to   the   juvenile   in   this case.  Yours truly Adv. Asim Sarode   Adv. Smita Lokhande     Jagriti           Sanjay    Jadhav                   Mohat   Human Rights Activist    Legal Aid Lawyer Student Intern Social Worker Enclosures: Transfer certificate of Niranaram Chetanram  Chaudhari and other papers with respect to his proof of age. (All  attested copies)” (quoted verbatim from the paperbook) 8 6. That   letter,   as   pleaded   in   this   application,   was   forwarded   to   the Government   of   Maharashtra   eliciting   the   State   Government’s comments   on   such   claim   of   juvenility.   There   were   subsequent exchange of communications among the officials on the question of his age   determination.   In   a   letter   originating   from   the   Superintendent, Yerawada Central Jail, Pune addressed to Additional Secretary, Home Department,   Maharashtra   (which   is   Annexure   A­13   to   the   present application),   the   Jail   authorities   recorded   that   the   Medical Superintendent,   Sassoon   hospital,   Pune   was   intimated   by   the applicant that he had studied in a Government School at Jalabsar and his name in the school was Niranaram. It was in this communication dated   19 th   January   2007   a   reference   was   made   to   his   name   being Niranaram.   It   does   not   appear,   however,   that   any   further   age determination test was carried out. The said communication reads:­   “With   reference   to   the   above   subject,   orders   were   given   to present   a   medical   report   regarding   the   current   age   of   the condemned   prisoner   C1871   Narayan   Chetanram   Chaudhari. Accordingly,   the   said   prisoner   was   sent   to   the   Hon   Medical Superintendent,   Sassoon   Hospital,   Pune   and   the   he   was requested through letter NV1/ AVT/ 64/ 2007 date 8/1/2000 to give a medical report about the age of the prisoner. In his letter no SSR/ Prisoner/ 26/ 06 date 8/1/2007 about the age of the prisoner, the Hon. Medical Superintendent noted that, "after   speaking   to   the   prisoner,   it   appears   that   his   actual   age can be found out through his school records. His name in school was   Niranaram   Chetanram   Chaudhari   and   he   has   studied   in the   Government   School   in   Julabsar   until   grade   3.   The   village   is in   Dungargadh   Taluka,   earlier   Churu   District,   now   Bikaner 9 District.   If   you   obtain   a   certificate   from   that   school   it   could   be useful."   We   have   attached   a   photocopy   of   the   said   letter. Similarly,   photocopies   of   the   prisoner's   earlier   mercy   petition submitted by his lawyer Mr. Aseem Sarode along with his school certificate   are   also   attached.   Photocopy   of   the   school   certificate submitted by the prisoner is being attached. Presented for information and further action.” (quoted verbatim from paperbook) 7. Thereafter, a writ petition was filed in this Court under Article 32 of   the   Constitution   of   India   by   the   applicant   representing   himself   as ‘Narayan   @   Niranaram’   seeking   quashing   of   the   order   of   punishment imposed upon him on the ground of him being a juvenile on the date of commission   of   offence.   In   this   petition,   apart   from   the   aforesaid certificates,   the   applicant   had   relied   on   a   “Family   Card”   of   the Rajasthan Government issued in 1989, recording the age of Nirana to be of 12 years as also the aforesaid Transfer Certificate issued on 15 th August 2001 recording Niranaram’s date of birth as 1 st  February 1982. In   both   these   documents,   Chetanram’s   name   appears   as   father   of Niranaram. This writ petition, registered as W.P. (Criminal) No. 126 of 2013,   was   dismissed   by   a   two­Judge   Bench   of   this   Court   on   12 th August 2013 with the following order:­ “UPON hearing counsel the Court made the following O R D E R “We   are   not   inclined   to  entertain   this  Writ   Petition   under  Article 32 of the Constitution of India and the same is dismissed.”   8. This   application   was   instituted   on   30 th   October   2018.   When   it 10 was taken up for hearing, a Coordinate Bench by an order  passed on 29 th  January 2019 had referred the matter to the Principal District and Sessions Judge, Pune to decide the juvenility of the applicant keeping in   view   the   provisions   of   Section   9(2)   of   the   2015   Act.   This   order reads:­ “UPON hearing the counsel the Court made the following O R D E R Heard learned counsel for the parties.  The   applicant   ­   Narayan   Chetanram   Chaudhary   has   filed   an application   (Crl.M.P.No.5242   of   2016   in   R.P.(Crl.)Nos.1139­ 1140/2000 in Crl.A.Nos.25­26/2000) seeking review of the final judgment   of   this   Court   dated   05.09.2000   in   Criminal   Appeal Nos.25­26 of 2000, upholding his conviction under Sections 342, 397, 449 and 302 of the Indian Penal Code (hereinafter referred to as the `IPC’) and the sentence of death awarded to him under Section 302 IPC by reopening the Review Petition(Crl.)Nos.1139­ 1140   of   2000,   which   were   dismissed   by   this   Court   on 24.11.2000.   The   applicant   has   also   filed   an   application (Crl.M.P.No.157334 of 2018 in R.P. (Crl.)Nos.1139­1140/2000 in Crl.A.Nos.25­26/2000) under Section 9(2) of the Juvenile Justice (Care  and  Protection of  Children) Act, 2015 (hereinafter referred to   as   ‘the   Act’)   seeking   a   declaration   that   he   was   a   juvenile   at the   time   of   commission   of   offence.   The   applicant   has   placed certain additional documents to prove his juvenility at the time of commission of offence.  On   31.10.2018,   when   the   matter   came   up   before   this   Court for   hearing,   the   counsel   for   the   State   was   directed   to   take instructions   on   the   additional   documents   on   the   question   of juvenility   of   the   applicant.   However   today,   the   learned   counsel for   the   respondent­State   submits   that   he   has   not   got   any instructions in that regard so far. The instant case reflects gross lethargic   and   negligent   attitude   of   the   State.   In   view   of   the pendency   of   the   matter,   we   are   restrained   from   observing anything further. Keeping   in   view   Section   9(2)   of   the   Act,   we   have   no   other option   but   to   refer   the   matter   to   the   Principal   District   and Sessions   Judge,   Pune,   to   decide   the   juvenility   of   the   applicant. Accordingly,   we   direct   the   Registry   of   this   Court   to   send   the application   (Crl.M.P.No.157334/2018   in   R.P.(Crl.)   Nos.1139­ 11 1140/2000   in   Crl.A.Nos.25­26/2000)   along   with   xerox   copy   of the   documents,   relied   upon   by   the   applicant,   to   the   Principal District and Sessions Judge, Pune to decide the juvenility of the applicant.   If   notice   is   given   to   the   applicant,   he   is   directed   to produce all the original documents before the concerned Court in support   of   his   claim   of   juvenility   at   the   time   of   commission   of offence.   The   Principal   District   and   Sessions   Judge,   Pune   is directed to send a report to this Court, preferably within a period of   six   weeks.   We   hope   and   trust   that   the   Principal   District   and Sessions Judge, Pune shall decide the juvenility of the applicant within the time stipulated hereinabove.  List   the   matter   immediately   after   receipt   of   report   from   the Principal District and Sessions Judge, Pune.” 9. In pursuance of direction of this Court, the Principal District and Sessions   Judge   (we   shall   henceforth   refer   to   him   as   the   “Inquiring Judge”)  gave  his  report  sustaining  the  applicant’s  claim   for  juvenility. The de­facto complainant, a family member of the victims has filed an application  for  intervention.    That  application  is registered as  I.A. No. 58515   of   2019.   We   allow   this   application.   Mr.   Basant,   has   argued   in support   of   this   finding,   whereas   Mr.   Patil   and   Mr.   Chitaley,   learned counsel   for   the   State   and   the   intervenor   (de­facto   complainant) respectively have asked for rejection of the report and dismissal of the application.   In   his   report,   the   Inquiring   Judge   had   examined   the following documents:­  “1. A Transfer Certificate dated 15/08/2001, issued by Rajkiya Adarsh   Uccha   Madhyamik   Vidylaya,   Jalabsar   Shiksha   Vibhag, Rajasthan in the name of Niranaram s/o Chetanram, resident of Jalabsar,   District   Churu,   showing   the   date   of   birth   to   be 01/02/1982. ( Annexure­ 'I­1'  in his report). 2. The Certificate of Date of Birth of Niranaram s/o Chetanram, dated 30/01/2019, issued by the Headmaster, Rajkiya Adarsh 12 Uccha   Madhyamik   Vidyalaya,   Jalabsar,   Shridungargarh (Bikaner). ( Annexure' I­2'  in his report). 3.   A   copy   of   School   Register   issued   by   Headmaster,   Rajkiya Adarsh   Uccha   Madhaymik   Vidyalaya,   Jalabsar, Shridungargarh,   (Bikaner),   dated   07/02/2019.   ( Annexure­   'I­3' in his report ) . 4. A Certificate of  Bonafide resident  dated 10/08/2009, issued by   the   Tahasildar,   Shridungargarh,   Bikaner   in   the   name   of Niranaram   s/o   Chetanram,   resident   of   Jalabsar,   Tahasil­ Shridungargarh, District­Bikaner.  (Annexure­ 'I­4'  in his report). 5.   A   Certificate   of   Other   Backward   Class,   issued   by   the Tahasildar Shri dungargarh, Bikaner, dated 10/08/2009, in the name   of   Niranaram   s/o   Chetanram,   resident   of   Jalabsar, District­Bikaner. ( Annexure­ 'I­5'  in his report). 6. A copy of Notification dated 23/03/2001 issued by the State of   Rajasthan,  regarding  inclusion of   Tahasil  has   Dungargarh  in District   Bikaner   with   effect   from   01/04/2001,   by   removing   the same from District Churu. ( Annexure­ 'I­6'  in his report). 7.   A   certificate   issued   by   the   Sarpanch,   Grampanchayat Udrasar, Shridungargarh, certifying that, Narayan Chaudhary is the   same   person   whose   another   name   is   Niranaram   s/o Chetanram Chaudhary. ( Annexure­ 'I­7'  in his report). 8. The Rajasthan Government Pariwar Card No.21711 issued in the name of Chetanram s/o Ratnaram in the year 1989 showing age  of  'Nirana' as  son of  Chetanram  to  be  of  12 years.  Further, showing Anada, Mukhram, Birbal to be the brothers of 'Nirana'. ( Annexure­ 'L­1'  in his report). 9.   A   T.C.   Form   issued   by   Rajkiya   Madhyamik   Vidyalaya Udrasar,   Tahasil­Shridungargarh,   District­Bikaner,   dated 19/09/2003,   in   the   name   of   Anadaram   s/o   Chetanram Sanatan. ( Annexure­ 'L­2'  in his report ) . 10.   A   Transfer   Certificate,   dated   15/07   /1994   in   the   name   of Mukhram s/o Chetanram issued by Rajkiya G. R. Mohata Uccha Madhyamik Vidyalaya, Shridungargarh, Bikaner. ( Annexure­ 'L­ 3'  in his report). 11. A photocopy of Proforma for verification of age  examination, dated   24/08/2005   regarding   Narayan   Chetaram   Chaudhary. ( Annexure­'J­1'  in his report)” (quoted verbatim from the paperbook) 10. The reasoning and the finding of the Inquiring Judge in his report 13 of 12 th  March 2019 were in the following terms:­ “38) So far as the inquiry directed to be conducted by this Court is   concerned,   at   the   outset,   the   relevant   provisions   of   law   with regard   to   the   inquiry   as   to   juvenility   has   to   be   mentioned   for reference.   The   provisions   under   the   Act   have   been   mentioned above. 39) As per section 2(35) of the Act, Juvenile means a child below the  age  of  18  years. The  authorities  referred   above, specifically referring   to   retrospectivity  as   to   consideration  of   the   application of present law to the fact of juvenility is concerned, there cannot be   any   dispute   about   it.   Hence,   Section   9(2)   of   the   Act   is   a relevant provision on the basis of which the petitioner has filed a petition before the Hon'ble Supreme Court of India for declaration that   he   was   a   child   under   the   Act.   The   said   provision   is reproduced  above.  In  the   case   of  " Raju   ­vs­   State   of  Haryana [(2019)   14   SCC   401]   "   there   is   a   reference   to   Rule   7   A   of   the Juvenile   Justice   (Care   and   Protection   of   Children)   Rules   2007. The   said   rule   deals   with   making   of   inquiry   by   the   Court   in   the claim   of  juvenility.  Sub­Rule  3   of  Rule  12  of   the   said   Rules  has stated about the procedure to be followed for age determination. After   the   Juvenile   Justice   (Care   and   Protection   of   Children)   Act, 2015   came   into   force,   the   relevant   provision   relating   to   the procedure to be followed is U/sec.9 of the Act. Similarly, section 94 of the Act deals with presumption and determination of age. For   ready   reference,   all   these   provisions   have   been   reproduced above. 40)   The   authorities   of   "Surendra   Kumar   ­vs­   State   of Rajasthan  [(2008)  SCC  OnLine  Raj  138]"   and   "Shah  Nawaz ­vs­   State   of   Uttar   Pradesh   and   Another   [(2011)   13   SCC 751]"   are relevant with reference to the school record. Similarly, the authority of " Surendra Kumar (supra) " is useful regarding entry   in   electoral   roll.   The   authority   of   " Darga   Ram   alias Gunga   ­vs­   State   of   Rajsthan   [(2015)   2   SCC   775] "   is   useful regarding ossification test. All these cases have to be considered with   reference   to   the   case   of   " Raju   (supra) "   and   the   provisions of law noted above. 41)   As   per   the   provision   in   section   94   above,   in   case   of   doubt regarding   whether   a   person   is   child   or   not   the   process   of   age determination shall be undertaken and evidence shall be sought to   obtain   the   date   of   birth   certificate   from   the   school   or matriculation   or   equivalent   certificate   from   concerned examination   board,   if   available.   The   certificate   given   by Corporation,   Municipal   Authority   or   Panchayat   can   also   be obtained  and  in the  absence  thereof, age  can be  determined  by 14 ossification test. 42)   Therefore,   if   Rule   7   A   of   the   Juvenile   Justice   (Care   and Protection of Children) Rules, 2007 is read with it's Rule 12 and the  present   Section  9  and  Section  94  of  the   Act,  it  is  clear  that, the   date   of   birth   from   the   school   certificate   or   matriculation certificate   or   a   certificate   of   Corporation   etc.   is   relevant consideration.   Thus,   preference   has   to   be   given   to   the   School Certificates.   Even   in   the   case   of   " Raju   (supra)"   the   Hon'ble Supreme Court of India made it abundantly clear that the school certificate   would   be   relevant   for   the   name   as   well   as   date   of birth. 43)   In   view   of   the   above   provisions   of   law,   and   the   authorities placed   on   record,   I   proceed   to   examine   the   documents   to   see whether   the   documents   relied   on   by   the   petitioner   are   genuine and   authentic   and   whether   those   can   be   relied   on   to   decide juvenility.   The   submissions   made   by   learned   DGP   and   learned advocate for the petitioner will be looked into simultaneously. 44)   The   Police   Officer   had   visited   the   Rajkiya   Adarsh   Uccha Madhyamik Vidyalaya, Jalabsar. He has recorded statement  of the Incharge Head Master Namrata Prabhusing with reference to the document at serial no.1  (Annexure­ 'I­1') . The said document admittedly,   is   in   the   name   of   "Niranaram   s/o   Chetanram".   She has stated that, the said document was issued by her school on the   basis   of   the   register   kept   in   the   school.   She   also   certified that,   the   admission   no.   568   is   correct   as   per   the   register maintained. The copy of register, which is the document at serial no. 3  (Annexure­ 'I­3')  was also found by the Police Officer to be the  correct   copy of   the  register  kept   by the  school.  The  name  of "Niranaram s/o Chetanram" can be seen in such register. As per such   register,   the   date   of   birth   of   "Niranaram"   is   01/02/1982. Even   as   per   document   no.1,   the   date   of   birth   of   "Niranaram"   is 01/02/1982. With regard to document at serial no.2 ( Annexure­ 'I­2' ),   the   Police   Officer   found   that   the   same   was   issued   by   the school   whose   stamp   it   bears.   Merely   because   it's   second   copy was   not   found   in   the   school   or   that   the   relevant   register   had some   overwriting   of   names,   though   not   of   the   name   of "Niranaram",   these   documents   cannot   be   discarded.   The documents   at  serial  Nos.   1  to   3  appear   to  have   been  issued  on the basis of the school record. "Niranaram" was admitted in the school   on   01/04/1986.   Thus,   the   transfer   certificate   dated 15/08/2001   i.e.   the   document   at   serial   no.1   is   the   first Certificate. 45)   The   Police   Officer   collected   the   copies   of   letter   given   by "Mukhram" to the Rajkiya Adarsh Uccha Madhyamik Vidyalaya, Jalabsar for obtaining birth certificate of his brother. Such copies are   produced   with   report   Exh.16.   Similarly,   a   fresh   certificate, 15 addressed   to   the   Police   Officer   was   also   given   by   the   Head Mistress dated 23/02/2019 and it is collected and filed with his report by the Police Officer with Exh.16. Hence, the documents at serial nos.1 to 3, has a genuine source and  those are  authentic documents. It is a fact that, these documents have not disclosed the name "Narayan" thereon. This aspect will be considered later on, since the purpose of sending the Police Officer was to verify the   authenticity   of   documents   only.   He   was   not   expected   to express   his   own   opinion.   It   is   sufficient   that,   the   documents   at serial nos.1 to 3 were issued by the school, the stamp of which is   appearing   thereon.   Therefore,   the   documents   at   serial   nos.   1 to 3 are found to be trustworthy and authentic documents. 46) The documents at serial nos. 4 and 5 ( Annexure­ 'I­4 & 'I­5' ) are   the   documents   of   Bona   fide   Residence   and   OBC   Caste Certificate   issued   by   the   Tahasildar,   Shridungargarh.   The document at serial no.6 ( Annexure­ 'I­6' ) has not been disputed and   it   shows   that,   with   effect   from   01/04/2001   Tahasil­ Shridungargarh,   which   was   earlier   in   District   Churu   was removed   therefrom   and   included   in   the   District   Bikaner.   Hence, though   the   certificate   dated   15/08/2001   (document   no.1) mentions   the   District   Churu,   by   virtue   of   the   notification   dated 23/03/2001,   village   Jalabsar   from   Shridungargarh   has   been included into Bikaner District. The certificates at document serial nos.   4   and   5   has   a   mention   of   District   Bikaner   for   village Jalabsar   and   Tahasil   Shridungargarh.   These   certificates   are dated   10/08/2009.   Therefore,   it   is   obvious   that,   the   name   of District Bikaner has been mentioned thereon. 47)   The   documents   at   serial   nos.4   and   5   i.e.   the   certificates issued   by   Tahasildar   can   be   said   to   be   authentic   and   genuine. The   Police   Officer   had   visited   the   office   of   Tahasildar   and verified   the   entries   made   of   both   the   certificates   in   the   register maintained by the Tahasildar. A statement of Tahasildar named Bhawanisingh   s/o   Prabhudan   was   also   recorded   by   the   Police Officer.   His   statement   is   sufficient   to   show   that,   both   the certificates   at   serial   nos.4   and   5   were   issued   by   the   office   of Tahasildar,   Shridungargarh,   District   Bikaner.   Copies   of concerned registers have been collected by the Police Officer and submitted with his report. The serial  numbers of the entry made in   the   registers   are   matching   to   the   serial   numbers   on   the certificates   in   the   documents   at   serial   nos.4   and   5.   Therefore, there is no reason to consider that, the register was not properly kept.   The   copies   of   register   produced   by   the   Police   Officer   have been   certified   by   the   Tahasildar   Shridungargarh,   District Bikaner.   As   such,   the   certificates   of   documents   at   serial   nos.4 and   5   can   be   said   to   have   been   issued   by   the   Tahasildar Shridungargarh, District Bikaner. As such, the source is genuine making those documents genuine and authentic. Admittedly, the 16 name thereon is "Niranaram s/o Chetanram" and not "Narayan". 48) With regard to document at serial no.9 ( Annexure­ 'L­2' ), it is a   certificate   in   the   name   of   "Andaram   s/o   Chetanram".   The Police   Officer   had   visited   the   Rajkiya   Madhyamik   Vidyalaya Udrasar   to   examine   the   T.C.   Form   of   "Andaram".   He   also recorded   statement   of   a   Lecturer   named   Poonam   Jairam   Singh from   the   said   school.   She   was   Incharge   Head   Mistress   of   the school.   According   to   her,   the   certificate   of   T.C.   Form   i.e. document   at   serial   no.9   was   issued   by   her   school.   As   such, merely for the reason that it's copy was not there, the said T.C. Form cannot be discarded. The T.C. Form was given on the basis of school register. Copy of such school register was collected and the   same   has   been   produced   by   the   Police   Officer   with   his report. At Serial No.1269 thereon, there is the entry of the name of   "Andaram   s/o   Chetanram".   Thus,   the   certificate   of   document at serial no. 9 is also genuine and authentic. 49) With regard to document at serial no.10 ( Annexure­ 'L­3' ), no claim   is   made   by   the   advocate   for   petitioner   and   he   expressed that   he   would   not   be   in   a   position   to   comment   as   to   how   the original   record   corresponding   thereto   was   found   to   be   of   some other   student.   As   such,   the   document   at   serial   no.10   cannot   be relied   on.   The   document   at   serial   no.8   ( Annexure­   'L­1' )   is   the Pariwar   Card.   With   regard   to   such   document,   the   Police   Officer recorded   statement   of   Gramsevak,   who   has   stated   that,   the record of the year 1989 was not available in the Grampanchayat Office.   The   inquiry   made   by   the   Police   Officer   was   misdirected since   he   was   required   to   make   inquiry   with   the   Development Officer,   Panchayat   Samiti   Shridungargarh   regarding   Pariwar Card i.e. the document at serial no.8. Since, no such inquiry was made, it can be said that, the State did not seriously search for the   authenticity   of   the   Pariwar   Card.   As   discussed   earlier,   the document   at   serial   no.9   is   genuine   and   it   is   in   the   name   of "Andaram".   The   name   of   his   father   is   "Chetanram".   The documents   at   serial   nos.1   to   5   show   the   name   of   father   to   be "Chetanram".   The   school   records   similarly   indicate.   Moreover, the name of the village and District besides the name of father of "Niranaram"   and   "Andaram"   is   the   same.   As   such,   there   is ground  to  believe  that  "Chetanram" is  the  father  of  "Niranaram" and   "Andaram".   The   Pariwar   Card   i.e.   document   at   serial   no.8, is  in the  name  of  "Chetanram". The  name  of  Village  is  Jalabsar and  the  names "Anada" and  "Nirana" can be seen therein to  be the   sons   of   "Chetanram".   As   such,   the   Pariwar   Card   i.e.   the document at serial no.8 can very well be relied on. 50)   The   document   at   serial   no.7   ( Annexure­   'I­7' )   has   been reported by the Police Officer to be forged document. It has been issued   by   Gauradevi   as   a   Surpanch   of   village   Udarasar.   She 17 had   certified   in   the   document   at   serial   no.   7   that,   "Narayan Chaudhary"   and   "Niranaram"   is   the   name   of   same   person.   Her statement, statement of her son Jetharam s/o Todaram and one villager named Udaram was recorded by the Police Officer. All of them   disowned   the   document   at   serial   no.7.   The   Police   Officer however, has collected one more document having the signature of Surpanch Gauradevi and recorded statement of one Kesraram who was Gramsevak, in support thereof. However, the signature of   Sarpanch   on   the   document   collected   by   the   Police   Officer having reference to the statement of Kesraram and her signature on   document   at   serial   no.   7   appear   to   be   identically   same.   As such,   in   the   circumstances   when   Gauridevi   admitted   that,   she was a Sarpanch, the document at serial no. 7 cannot be doubted as  to the signature  of the  Sarpanch. Gauradevi was  not  able  to see   and   not   able   to   read.   As   such,   the   statements   of   Jetharam and  Udaram  would  be  not  be  much relevant, when a document for   comparison   of   signature   has   been   collected   by   the   Police Officer.   The   signature   of   Sarpanch   thereon   and   document   at' serial no. 7 appear to be identical. Hence, even the document at serial no. 7 can be considered. 51) As per Section 94 of the Act, only when the school certificate or the certificate of Panchayat and Corporation etc. is not found, the   ossification   test   can   be   resorted   to.   Since,   in   this   case authentic school certificates are on record, at this moment, there is no need to consider the document at  serial no.11 ( Annexure­ 'J­1' ). 52)  In view of  the documents  mentioned above, it  appears  that, "Niranram"   and   "Anadaram"   are   brothers.   It   also   appears   that, "Chetanram"   is   their   father.   They   are   resident   of   Jalabsar.   The school   record,   which   is   discussed   in   foregoing   paragraphs, indicate   the   date   of   birth   of   "Anadram   s/o   Chetanram"   to   be 04/04/1980,   while   the   date   of   birth   of   "Niranaram"   appears   to be   01/02/1982.   Thus,   from   these   school   documents   it   can   be said   that,   "Anadaram"   is   elder   to   "Niranaram".   In   the   Pariwar Card   i.e.   document   at   serial   no.8,   same   is   the   position   since "Anadaram" is appearing to be elder to "Niranaram". Here, since the name of father of both these persons is the same, and their village is also the same, help can be taken from the observations made   in   the   case   of   " Raju   (supra)"   by   the   Hon'ble   Supreme Court   of   India.   If   the   certificates   are   read   with   reference   to   the document   at   serial   no.   7,   it   can   be   said   that   "Niranaram"   and "Narayan"   is   one   and   the   same   person.   There   is   nothing   on record   to   show   that,   "Chetanram"   had   another   son   by   name "Narayan". Even the certificate (document at serial no. 7), is not considered, there is sufficient material on record to indicate that, the   school   documents   and   the   documents   issued   by   the Tahasildar  and   the   Pariwar  Card  are   genuine  and  valid. These 18 documents   make   it   clear   that,   "Niranaram"   is   brother   of "Anadaram". Hence, both are  siblings. There  is nothing to  show that,   any   other   person   by   name   "Niranaram   Chetanram"   was found   at   village   Jalabsar.   Therefore,   from   the   documents   on record,   the   document   at   serial   no.   7   can   also   be   believed. Though,   none   of   the   documents   mention   the   name   "Narayan'', the   name   "Niranaram"   has   to   be   said   to   be   another   name   of "Narayan". 53)   Though,   not   for   exclusively   basing   the   decision,   but   for   the general observation in ordinary sense, it can be said that, people in   Rajasthan   may   be   accustomed   to   pronounce   "Niranaram" easily, but  the  people  in the  state  of Maharashtra, especially in Pune,   may   find   it   difficult   to   pronounce   "Niranaram".   For   such reason,   there   is   possibility   of   the   pronunciation   mistake   to   call "Niranaram" as "Narayan" in Pune. 54) If "Niranaram" is not "Narayan" and "Narayan" is some other person,   then   the   State   should   have   brought   clear   documentary evidence   of   school   record   of   "Narayan"   showing   him   to   be different   person.   There   is   no   such   record.   As   such,   the   police record   of   the   Sessions   Case   may   have   shown   the   name "Narayan" without asking for any identification documents as to his   name,   in   the   school   record.   There   is   not   a   single   document filed by state to show that the name of "Narayan's" father is not "Chetanram" but its different. 55)   In   view   of   the   documents   of   school   and   the   documents issued   by   the   Tahasildar,   the   date   of   birth   of   the   petitioner appear   to   be   01/02/1982.   As   such,   on   24/08/1994   his   age would   be   around   12   years   and   6   months.   If   the   Pariwar   Card, which  was  issued  in  the  year  1989  is  seen,  the   age   mentioned therein is 12 years. If it is the age mentioned for the year 1989, then   in   the   year   1994,   more   particularly   on   24/08/1994,   the age of the petitioner would be 16 years and 8 months. Thus, it is still below 18 years. 56) When the school record is available, ossification test cannot be considered. However, even if the document at serial no.11 is taken into account, the range mentioned is 22 years to 40 years in the year 2005. Thus, for the year 1994 the range would come to 11 years to 29 years. This also supports the certificates, more particularly the documents at serial nos.1 to 5, 8 and 9. In view of   the   above   observations,   it   is   abundantly   clear   that,   on   the date of incident i.e. on 24/08/1994 the age of the petitioner was around   12   years   and   6   months.   Thus,   he   was   a   child   or   a juvenile within the meaning of Section 2(35) of the Act. CONCLUSION: 57)   On   24/08/1994,   the   age   of   Niranaram   Chetanram   was   12 19 years   and   6   months   or   around   the   same.   Narayan   Chetanram Chaudhary   is   the   same   person,   whose   another   name   is Niranram   Chetanram   Chaudhary.   Hence,   I   hold   that   the petitioner was a juvenile on the date of commission of offence. Hence, the report.” (quoted verbatim from the paperbook) 11. First   submission   of   Mr.   Patil   is   that   the   question   of   juvenility cannot be reopened by this application as the applicant had filed writ petition before this Court under Article 32 of the Constitution of India (Writ   Petition   (Criminal)   No.126   of   2013)   and   this   writ   petition   was dismissed by this Court. He has also submitted that the applicant is relying   on   records   pertaining   to   another   individual   as   at   no   point   of time earlier he had disclosed that his real name was Niranaram. Even proceeding   on   the   basis   that   the   applicant’s   actual   name   is Niranaram,   Mr.   Patil   wants   us   to   discard   the   entire   set   of documentary   evidences   alleging   that   these   documents,   particularly the   school   records,   are   fabricated.   He   has   highlighted   certain discrepancies   in   the   documents   themselves   as   regards   the   family members   of   the   applicant   and   their   age.   In   particular,   he   has submitted that family members of the applicant had created a forged certificate of the Sarpanch, which was marked as annexure I­7 in the report. He has drawn our attention to the statement of the Sarpanch, Gauradevi,   as   recorded   in   the   Inquiry   Report.   She   had   stated,   as disclosed in the report, that she had never issued that certificate.  He 20 has   also   taken   us   through   the   transfer   certificate   of   Andaram   (in some   documents   referred   to   as   Anadaram   and   Anandaram),   which was marked as L­2 in the report and that of Mukhram, marked as L­3 therein. As it appears from the Inquiry Report, these two persons are brothers of the applicant. He has referred to that part of the report, in which   the   Inquiring   Judge   records   that   the   principal   of   the   school, Smt.   Namrata   had   stated   that   admission   number   1317   (which   was recorded   in   the   transfer   certificate   of   Mukhram)   did   not   bear   the name of Mukhram in school records but the admission number 1317 was   in   the   name   of   one   Babulal   Shreechandanmal   Bhadani,   whose date   of   birth   was   6 th   June   1966.   The   principal   of   the   school   further stated   that   said   transfer   certificate   was   not   signed   by   the   then principal   of  the   school  and   it   was  never   issued   by   the  school.  It  has also been stated by Mr. Patil that the family members of the applicant had   obtained   the   residence   certificate   of   Niranaram   by   affixing   the photo as also the caste certificate on 10 th   August 2009 issued by the Tehsildar   officer   Shri   Dungargarh   when   the   applicant   remained imprisoned.  12. Mr.   Patil   has   also   questioned   the   manner   in   which   the   inquiry was   made.   His   main   submission   is   that   the   expression   of   inquiry   as employed   in   Section   9(2)   of   the   2015   Act   ought   to   import   the   same 21 meaning   given   to   it   under   the   Section   2   (g)   of   the   Code   of   Criminal Procedure,   1973   (“1973   Code”).   In   this   regard   he   has   referred   to   the cases   of   Ram   Vijay   Singh   ­vs­   State   of   Uttar   Pradesh   [2021   SCC OnLine   SC   142]   and   Ashwani   Kumar   Saxena   ­vs­   State   of   Madhya Pradesh   [(2012) 9 SCC 750]. In the case of   Ram Vijay Singh   (supra), a Coordinate Bench of this Court found that the procedure prescribed in   Rule   12   of   the   Rules   made   under   the   Juvenile   Justice   (Care   and Protection   of   Children)   Act,   2000   (“2000   Act”)   is   not   materially different from provisions of Section 94 of the 2015 Act. He wants us to distinguish the finding made by a Bench of two Judges of this Court in the case of  Ashwani Kumar Saxena  (supra), referring to the judgment in   the   case   of   Abuzar   Hossain   alias   Golam   Hossain   ­vs­   State   of West   Bengal   [(2012)   10   SCC   489].   He   has   submitted   that   the Inquiring   Judge,   to   comply   with   the   mandate   of   Section   9(2)   of   the 2015   Act,   ought   to   have   recorded   evidence   of   the   material   witnesses on oath for determination of age but he hastily completed the inquiry.  13. Mr.   Chitaley’s   submissions   are   in   the   same   line.   Relying   on decision of this Court in this case of   Pawan Kumar Gupta ­vs­ State (NCT   of   Delhi)   [(2020)   2   SCC   803],   he   has   argued   that   once   the applicant’s   plea  for   juvenility   was   dismissed,   it   was   not   open   for   him to resurrect the same claim. As regards the name of the applicant, he 22 has   emphasised   the   fact   that   the   certificate   of   Sarpanch   was   forged and   there   was   no   documentary   evidence   to   substantiate   the   claim. With   regard   to   the   entry   in   the   voters’   list   where   Niranaram Chetanram   Chaudhary’s   name   appears,   he   has   pointed   out   that   the said   list   of   1993   showed   the   applicant   to   be   of   18   years.   His   other submission   is   that   the   plea   of   juvenility   ought   to   be   raised   in   close proximity to institution of the proceedings. On this point the decisions relied   upon   by   him   are   the   cases   of   Murari   Thakur   &   Another   ­vs­ State of Bihar  [(2009) 16 SCC 256],  Pawan ­vs­ State of Uttaranchal [(2009) 15 SCC 259],   Mohd. Anwar ­vs­ State (NCT of Delhi)   [(2020) 7   SCC   391]   and   Surajdeo   Mahto   &   Another   ­vs­   State   of   Bihar [(2022)   11   SCC   800].   Having   regard   to   the   gruesomeness   of   the offence,   and   involvement   of   the   applicant   having   been   proved   at   all levels of judicial hierarchy, he has drawn our attention to the following passage from the case of  Abuzar Hossain  (supra):­ “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.”  14. As   would   be   evident   from   the   reasoning   contained   in   the   said report,   substantial   stress   was   laid   by   the   Inquiring   Judge   on   the school   admission   register,   on   the   basis   of   which   the   “certificate”   of 23 date   of   birth   was   issued.   Referring   to   this   document,   the   original   of which   we   have   seen,   it   has   been   submitted   that   the   entries   therein were   not   in   right   sequence.   To   give   illustration,   Mr.   Patil   has submitted   that   the   entry   number   550   relates   to   the   incumbent entering   class   4   on   16 th   August   1984   whereas   entry   number   551 shows   the   incumbent’s   entry   into   class   1   on   4 th   September   1985. Four other entries, 552, 553, 554 and 565 showed sequence of dates of   entry   of   the   incumbents   thereof   in   asymmetric   order.   In   fact,   his submission   has   been   that   this   entry   register   was   manufactured   and the pages were manipulated. His further submission on this count is that   the   date   of   birth   of   Niranaram   recorded   as   1 st   February   1982 ought   not   to   be   accepted,   having   regard   to   the   provisions   of   Section 35   of   the   Indian   Evidence   Act,   1872   (“1872   Act”).   On   this   count,   he has relied on decisions of this Court in the cases of   Ravinder Singh Gorkhi ­vs­ State of U.P.  [(2006) 5 SCC 584] and   Ramdeo Chauhan alias Raj Nath ­vs­ State of Assam  [(2001) 5 SCC 714]. On probative value   of   the   entry   in   the   admission   register,   he   has   relied   on   the judgment of this Court in the case of   Birad Mal Singhvi ­vs­ Anand Purohit  [(1988) Supp SCC 604]. On this point, his submission is that the  entry  regarding  age  of  a  person  does  not   carry  much  evidentiary value to prove the  age in absence of materials on  which  his  age was 24 recorded   in   the   school   register.   He   has   also   taken   us   through   the “pariwar card” dated 1 st   January 1989, in which the years of birth of Andaram,   Niranaram,   and   Mukhram   ought   to   be   1976,   1977   and 1979, on the basis of age of the said individuals reflected therein. As per   the   school   records,   these   years   ought   to   have   been   1980,   1982 and   1983.   Voter’s   list   dated   1 st   January   1993   carried   the   age   of Niranaram as 18 years. The cases in which the plea of juvenility was accepted by this Court, Mr. Patil’s argument is that age determination was made in borderline cases, between 16 and 18 years. He has also highlighted   the   fact   that   the   time   at   which   the   petitioner   was produced before the Magistrate after arrest, the Juvenile Justice Act, 1986 (“1986 Act”) was operational.   15. We   shall   first   examine   the   issue   of   the   actual   identity   of Niranaram.   Is   he   the   same   person   who   has   been   convicted   and subsequently   sentenced   to   death   as   Narayan?   Even   in   the   review petition,   the   applicant   described   himself   as   Narayan   Chetanram Chaudhary. The filing date of the review petition is 31 st  October 2000. From the materials before us, we find that his identity as Niranaram Chetanram   Chaudhary  surfaced  in  early  part  of  January  2006,  as  it would   appear   from   Annexure   A­7   to   the   application.   This communication   has   been   captioned   as   “Mercy   Petition   on   behalf   a 25 juvenile   to   the   President.”   In   this   Mercy   Petition,   the   applicant   has been   referred   to   as   Niranaram.   Certain   public   spirited   individuals including a lawyer is a signatory to this “Mercy Petition”. Next comes a   letter   addressed   to   the   Home   Department   of   the   Maharashtra Government by the Superintendent, Yerawada, Central Jail dated 19 th January   2007.   We   have   reproduced   the   text   of   this   letter   in   earlier part   of   this   judgment.   The   said   communication   to   which   we   have referred   earlier   also   describes   the   applicant   as   Narayan   Chetanram Chaudhary   and   his   date   of   birth   in   this   communication   is   shown   to be   1 st   February   1982.   This   communication   was   dated   24 th   January 2006. 16. In   the   writ   petition   filed   before   this   Court,   a   copy   of   which   has been   annexed   at   page   40   of   the   application,   it   has   been   stated   in grounds C, D and E: ­  “C. For that the present Petitioner was ostracized and disowned by him family immediately after his arrest in connection with the said   incident.   Hence   the   present   Petitioner   had   no   support   or effective means of defending his case. Also the present Petitioner did not possess any material indicating his true age. D.   For   that   recently   the   father   of   the   present   Petitioner   after   a gap   of   around   18­19   years   re­established   contact   with   the present   Petitioner.  Form  his   father  the  present  Petitioner  for  the first time received documents to indicate his real age at the time of   the   incident.   The   present   Petitioner   seeks   to   rely   on   the following documents in order to substantiate his case­ i.  ‘Family Card’  – issued by the State of Rajasthan to the   father   of   the   present   Petitioner,   dated   17.2.1992 which   records   the   name   of   the   present   Petitioner   as 26 ‘Nirana’ and his age as 12 years. ii.   Transfer   Certificate   –   issued   by   the   Education Department, Rajasthan which records the name of the present Petitioner as ‘Niranaram’ and his date of birth is recorded as 1.2.1982. iii.   ‘Ration   Card’   –   issued   by   the   State   of   Rajasthan to the father of the present Petitioner which records the name of the present Petitioner as ‘Niranaram’. E. For that  from the abovementioned  documents it becomes clear that  the present  petitioner’s name is ‘Niranaram’ and his date of birth   is   1.2.1982.   Thus,   on   the   date   of   the   incident   the   present Petitioner was 12 years old. Hence the present Petitioner ought to be   treated   as   a   juvenile   delinquent   and   hence   could   not   have been tried in a regular trial.” ( quoted verbatim from paperbook) 17. This   writ   petition   was   filed   on   2 nd   July   2013,   supported   by   an affidavit   of   one   Mukhram,   on   8 th   April   2013.   In   that   affidavit,   the deponent   Mukhram   described   himself   to   be   the   younger   brother   of the   petitioner.   Though   this   writ   petition   was   not   entertained   by   this Court, we are referring to this part of the writ petition to demonstrate how   the   applicant   started   representing   or   re­representing   himself   as Niranaram.  The   present  applicant   in   this   writ   petition   has   described himself as Narayan @ Niranaram, son of Chetanram Chaudhary  and the   same   name   has   been   used   to   describe   the   applicant   in   the present application.  In the judgment of the Sessions Court (Sessions Case   No.462   of   1994),   the   accused   no.1   has   been   described   as Narayan Chetanram Chaudhary.  Thus, we find that he had used the name of Chetanram as his middlename at the time of his trial, which 27 obviously   refers   to   his   father’s   name.   He   has   been   consistent   in describing   his   father’s   name.   Now,   the   question   we   will   have   to address is as to whether the very act of posing himself as Niranaram at   such   a   belated   stage   is   to   be   accepted   or   not.     In   paragraphs   53 and   54   of   the   Inquiry   Report   we   find   that   the   Inquiring   Judge   had accepted   the   stand   of   the   applicant   that   Narayan   and   Niranaram   is the same person. 18. The applicant has sought to establish his identity as Niranaram relying   on   a   series   of   documents   where   his   father’s   name   has   been shown   as   Chetanram.     These   include   three   documents   originating from the school, Rajkiya Adarsh Uccha Madhyamik Vidyala, Jalabsar. The said institution is a government school. It uses the letterhead of the   State   Government   with   the   national   emblem.     Copies   of   these documents   have   been   marked   “I­1”,   “I­2”   and   “I­3”   in   the   Inquiry Report. The Tehsildar of   Shri Dungargarh,   Bikaner has also issued a certificate   dated   10 th   August   2009   to   the   effect   that   Niranaram   is bonafide resident of the Jalabsar and he has been referred to therein as son of Chetanram.  The father’s name of the applicant also appears in the OBC Certificate, which is marked “I­5” to the application. This certificate   is   also   dated   10 th   August   2009.   A   certificate   by   one Gauradevi,   the   Sarpanch   of   Udrasar   gram   panchayat,   Shri 28 Dungargarh  records  that   Narayan  Chaudhary  is  the  same  person  as Niranaram.     Subsequently,   we   find   from   the   report   of   the   Inquiring Judge   that   both   Gauradevi   and   her   son   had   disowned   issuing   any such certificate.   But in the same report, it has been recorded by the Inquiring   Judge   that   he   had   matched   the   signature   of   Gauradevi appearing   in   the   said   certificate   with   her   signature   in   another document   and   found   them   to   be   identical.   This   appears   from paragraph   50   of   the   report   which   we   have   quoted   above.   In   the Pariwar   Card   of   Chetanram,   which   is   annexure   “L­I”   to   the   report, ‘ Anada’ ,   ‘Mukhram’   and   ‘Nirana’   have   been   referred   to   as   his   sons. This also has different dates. The year 1989 appears to be the date of issue   whereas   the   inspection   dates   show   22 nd   September   1991   and 17 th   February 1992. In the said card, the applicant’s age is shown to be   12   years.     Thus,   there   are   age   variations   of   the   applicant   as appearing   in   the   family   card   with   that   of   the   school   records   and   we shall deal with that aspect later in this judgment.  We are referring to these documents here mainly to examine the applicant’s claim that he is   the   son   of   Chetanram.     In   the   case   of   Raju   (supra),   it   has   been observed that the name of the father on certificate can be a factor for identifying   a   person   with   two   names   floating.     The   two   transfer certificates   (Annexures   L­2   and   L­3   of   the   report)   of   Anada   and 29 Mukhram  also  carry  the  name  of  Chetanram  as  their   father.    Again, so   far   as   the   transfer   certificate   of   Mukhram   is   concerned,   there   is doubt   about   its   originality.     But   we   find   that   there   is   constant   and consistent   reference   to   Chetanram   as   father   of   Andaram,   Mukhram and Niranaram appearing in all these documents. 19. The State has taken a plea that at the time of inquiry, sufficient time   was   not   available   to   them   to   verify   this   fact.   There   are   several documents   where   Niranaram   has   been   shown   to   be   the   son   of Chetanram.   After   the   Inquiry   Report   was   made   in   2019,   substantial time has lapsed since we heard the matter. No material was produced by   the   State   to   demonstrate   that   there   was   any   other   Niranaram   in Jalabsar   or   another   Chetanram.   It   is   a   fact   that   the   claimant   for juvenility has to establish his case. But it has also to be appreciated that  a  death  row  convict  in prison  for  over  28 years would be under severe   limitations   in   retracing   his   school   records   and   other   forms   of age­proof.   In   such   circumstances,   in   absence   of   any   contrary evidence   we   accept   the   finding   in   the   Inquiry   Report   given   by   the Principal District and Sessions Judge, Pune that Niranaram has to be said   to   be   another   name   of   “Narayan”.   Our   opinion   on   this   point would not vary even if we reject the certificate of the Sarpanch. That certificate plays a supportive role in determination of the name of the 30 applicant.   Moreover,   in   all   these   documents,   Jalabsar   has   been shown   as   the   village   of   which   Chetanram   and   his   family   were residents, and this was the place from where he was arrested. In our opinion,   the   applicant’s   original   name   was   Niranaram   and   the applicant   has   discharged   his   part   of   onus   to   establish   that   it   is   he who has been tried and convicted as Narayan. We accept the finding of the Inquiring Judge on this point. 20. As   regards   maintainability   of   the   present   application   under Section   9(2)   of   the   2015   Act,   in   the   case   of   Hari   Ram   ­vs­   State   of Rajasthan   and   Another   [(2009)   13   SCC   211],   which   authority   was quoted   with   approval   in   Abdul   Razzaq   ­vs­   State   of   Uttar   Pradesh [(2015) 15 SCC 637], it has been held that claim of juvenility may be raised  before  any  Court  which  shall   be  recognised  at  any  stage  even after   final  disposal   of  the   case.  In   Vinod   Katara   ­vs­   State   of  Uttar Pradesh  [2022 SCC OnLine SC 1204] the rationale for raising belated claim   of   juvenility   has   been   explained   by   a   two­Judge   Bench   of   this Court.   Hari   Ram   (supra)   and   Abdul   Razzaq   (supra)   were   decisions rendered under the 2000 Act, but so far as 2015 Act is concerned, the same principle ought to apply. Moreover, in proviso to sub­section (2) of   Section   9   of   the   2015   Act,   it   has   been   specifically   stipulated   that the   juvenility   claim   may   be   raised   before   any   Court   and   shall   be 31 recognised at any stage even after final disposal of the case. Same line of reasoning has been followed in the cases of  Ram Narain ­vs­ State of   Uttar   Pradesh   [(2015)   17   SCC   699]   and   Upendra   Pradhan   ­vs­ Stae of Orissa   [(2015) 11 SCC 124]. The State has relied on the case of   Pawan   Kumar   Gupta   (supra)   on   this   point,   resisting   the   Court’s intervention at this stage. The accused in that case had accepted the age   determination   report   made   by   the   Investigating   Officer   and   this was recorded in the order of the concerned Magistrate. As per the said report   the   accused   was   not   a   juvenile.   The   same   plea   was   raised again at the appellate stage before the High Court which was rejected, referring   to   the   order   passed   by   the   Magistrate.   In   connection   with review   petition   before   this   Court,   the   plea   of   juvenility   was   raised again,   and   this   was   not   entertained   by   this   Court.   In   the   said judgment it has been held that once the plea of juvenility  is rejected from   the   stage   of   Magistrate,   the   High   Court   and   subsequently   the Supreme   Court,   the   convict   cannot   be   permitted   to   reagitate   that plea.   In   the   applicant’s   case,   juvenility   plea   has   been   raised   for   the first time before this Court, albeit after dismissal of his review petition against   his   conviction   and   sentence   having   been   upheld   by   this Court.   21. It   is   a   fact   that   the   juvenility   plea   was   raised   in   Writ   Petition 32 (Criminal)   No.   126   of   2013   and   this   writ   petition   was   dismissed   in limine. But this dismissal would not operate as res judicata so far as the   present   application   is   concerned.   Relief   under   Article   32   of   the Constitution   is   discretionary   in   nature   and   the   order   of   this   Court dismissing that petition is not supported by reason. A petition under Section 9 (2) of the 2015 Act contemplates statutory remedy, plea for which can be raised at any stage. In our opinion, on juvenility plea, if a writ petition is dismissed in limine, such order would not foreclose the   option   of   an   accused   (or   a   convict)   to   make   plea   for   juvenility under sub­section (2) of Section 9 of the 2015 Act.  22.   We shall, accordingly, proceed to examine his claim of juvenility, which   has   been   sustained   by   the   Inquiring   Judge   in   the   aforesaid report.   In   the   case   of   Murari   Thakur   (supra)   a   two­Judge   Bench   of this Court declined to entertain juvenility plea in an appeal in which the appellants had been convicted under Sections 302/34 of the 1860 Code. Such a plea was raised before this Court at the appellate stage. A two­Judge Bench of this Court opined that this point could not be raised   at   that   stage   because   it   was   neither   taken   before   the   Trial Court   nor   before   the   High   Court.   It   was   further   observed   in   this judgment   that   the   question   of   age   of   the   appellant   accused   was   a question   of   fact   on   which   evidence,   cross­examination   etc.   was 33 required and therefore it could not be allowed to be taken up at a late stage.   This   was   a   case   under   the   2000   Act,   but   under   the   said   Act also, provisions of Section 7A thereof is similar to Section 9(2) of the 2015   Act.   In   our   opinion,   this   view   cannot   be   held   to   be   good   law having   regard   to   the   specific   provisions   contained   in   the   proviso   to Section 9(2) of the 2015 Act. Moreover, there is a subsequent decision from   a   Bench   of   same   strength   in   the   case   of   Ashwani   Kumar Saxena   (supra)   in   which   this   Court   has   examined   the   manner   in which   the   documents   pertaining  to  establishment   of  juvenility   ought to   be   examined   and   we   shall   deal   with   this   authority   later   in   this judgment. Another two­Judge Bench of this Court, in the case of  Ajay Kumar   ­vs­   State  of  Madhya  Pradesh   [(2010) 15 SCC  83], referring to   Section   7A   of   the   2000   Act   has   held   that   an   inquiry   is   to   be conducted   by   the   Court   before   whom   such   a   plea   is   raised   and   the Court has to render a finding as to whether or not the claimant was a juvenile.   As   per   this   judgment,   in   case   the   claimant   is   found   to   be juvenile,   Court   has   to   refer   the   matter   to   the   Board   for   passing appropriate   order   and   in   such   a   situation,   sentence   passed   by   the Court shall have no effect. 23. In   Pawan   (supra) a Bench of Coordinate strength opined that in a case where plea of juvenility is found unscrupulous or the materials 34 in support of such plea lack credibility and do not inspire confidence and   even   prima   facie   satisfaction   of   the   Court   is   not   made   out,   a further   exercise   to   examine   such   a   claim   would   be   unnecessary.   In that   judgment,   this   Court   reflected   upon   the   documents   based   on which   the   juvenility   claim   was   being   raised   and   came   to   such   a finding. So far as this case is concerned, in the order passed on 29 th January   2019,   the   context   in   which   inquiry   was   directed   has   been expressed.  The relevant part of  this  order  has  been quoted earlier   in this   judgment.   Thus,   the   observations   made   in   the   case   of   Pawan (supra)   do   not   apply   in   the   facts   of   this   case,   where   inquiry   has already been directed.  24. In   Mohd.   Anwar   (supra)   and   Surajdeo   (supra),   (in   the   latter case,   author   of   this   judgment   was   a   party),   two   Coordinate   Benches of   this   Court   opined   that   mitigating   circumstances   like   juvenility   of age   ordinarily   ought   to   be   raised  in   trial  itself  and   belated  raising   of such   plea   may   also   underline   the   lack   of   genuinity   of   the   defence case. In the case of  Surajdeo  (supra), plea of juvenility was raised for the   first   time   before   this   Court   on   the   basis   of   school   leaving certificate   alongwith   admit   card   issued   by   the   Bihar   School Examination   Board.   The   Court   found   that   the   name   of   the   juvenile claimant did not appear on the documents. But these were decisions 35 rendered in the facts of the respective cases and neither of these two cases   lay   down   absolute   proposition   of   law   that   the   juvenility   plea cannot   be   raised   at   the   stage   the   applicant   has   filed   his   petition under Section 9(2) of the 2015 Act. Moreover, this Court has already directed   inquiry   and   we   do   not   think   the   applicant’s   plea   can   be rejected on the ground of being belated claim in the present case.   25. Next   comes   the   question   as   to   whether   the   course   adopted   by the Inquiring Judge was in terms of the provisions of the 2015 Act or not. Mr. Patil, relying on Section 103 of the 2015 Act submitted that the   inquiry   had   to   be   in   terms   of   the   Code   of   Criminal   Procedure, 1973. Section 103 of the 2015 Act reads:­ “103.   Procedure   in   inquiries,   appeals   and   revision proceedings .—(1) Save as otherwise expressly provided by this Act,   a   Committee   or   a   Board   while   holding   any   inquiry   under any of the provisions of this Act, shall follow such procedure as may   be   prescribed   and   subject   thereto,   shall   follow,   as   far   as may   be,   the   procedure   laid   down   in   the   Code   of   Criminal Procedure, 1973 (2 of 1974) for trial of summons cases.  (2)   Save   as   otherwise   expressly   provided   by   or   under   this   Act, the   procedure   to   be   followed   in   hearing   appeals   or   revision proceedings   under   this   Act   shall   be,   as   far   as   practicable,   in accordance   with   the   provisions   of   the   Code   of   Criminal Procedure, 1973 (2 of 1974)”. So far as the question of determination of age through inquiry by the   Court,   no   specific   statutory   procedure   has   been   brought   to   our notice.   The   statutory   provision   contained   in   Section   94   of   the   Act   is relevant in this regard and the said Section stipulates:­ 36 “94.   Presumption   and   determination   of   age .—(1)   Where,   it is   obvious   to   the   Committee   or   the   Board,   based   on   the appearance   of   the   person   brought   before   it   under   any   of   the provisions   of   this   Act   (other   than   for   the   purpose   of   giving evidence)   that   the   said   person   is   a   child,   the   Committee   or   the Board shall record such observation stating the age of the child as nearly as may be and proceed with the inquiry under section 14 or section 36, as the case may be, without waiting for further confirmation of the age.  (2) In case, the Committee or the Board has reasonable grounds for   doubt   regarding   whether   the   person   brought   before   it   is   a child   or   not,   the   Committee   or   the   Board,   as   the   case   may   be, shall   undertake   the   process   of   age   determination,   by   seeking evidence by obtaining—  (i)   the   date   of   birth   certificate   from   the   school,   or   the matriculation   or   equivalent   certificate   from   the concerned   examination   Board,  if   available;  and   in  the absence thereof;  (ii)   the   birth   certificate   given   by   a   corporation   or   a municipal authority or a panchayat;  (iii)   and   only   in   the   absence   of   (i)   and   (ii)   above,   age shall be determined by an ossification test or any other latest medical age determination test conducted on the orders of the Committee or the Board:  Provided such age determination test conducted on the order of the Committee or the Board shall be completed within fifteen days from the date of such order.  (3) The age recorded by the Committee or the Board to be the age of   person   so   brought   before   it   shall,   for   the   purpose   of   this   Act, be deemed to be the true age of that person.” 26. One   of   the   arguments   on   behalf   of   the   State   has   been   that   the Inquiry   Report   was   prepared   in   a   flawed   manner,   not   conforming   to the   provisions   of   the   1973   Code.   In   this   regard,   Mr.   Patil   drew   our attention   to   Section   2(61)   of   the   2015   Act,   which   stipulates   that   “all words and expressions used but not defined in this Act and defined in other acts shall have the same meaning respectively assigned to them 37 in   those   Acts”.   On  this  count,  his   main  argument   has   been  that   the Inquiring Judge ought to have taken evidence in the manner provided in   1973   Code   while   returning   his   finding   on   juvenility   of   the applicant.        27. It is apparent that the Inquiring Judge has conducted the inquiry typically   as   a   fact­finding   inquiry   is   conducted   and   has   not   followed the   procedure   of   summons   trial.     The   documents   on   which   he   relied on were not formally proved as is the normal procedure in a trial and there   was   no   examination   or   cross­examination   on   oath.   But   as   it would be evident from sub­section (1) of Section 103 of the 2015 Act, the   prescription   for   following   the   procedure   in   summons   cases   is   for the   Juvenile   Justice   Board   (“Board”)   or   the   Child   Welfare   Committee (“Committee”)   while   holding   any   inquiry   under   the   2015   Act.     Under Section   9(2)   of   the   2015   Act   the   Court   also   has   been   empowered   to make   an   inquiry   if   the   Court   itself   is   of   opinion   that   the   person   was the   child   on   the   date   of   the   commission   of   offence.     The   mandate   of following   summons   procedure   has   not   been   prescribed   so   far   as inquiry   which   ought   to   be   conducted   by   the   Court.     The   manner   in which evidence could be taken has not been mandated.   The manner in   which   the   Court   shall   conduct   such   inquiry   has   also   not   been specifically prescribed.  The procedure which has been followed by this 38 Court   in   the   present   case   has   been   to   direct   a   Principal   District   and Sessions Judge, a Senior Judicial Officer at the State Level, to conduct inquiry within a given timeframe.  As we find from the Inquiry Report, the   Inquiring   Judge   had   directed   a   police   officer   to   make authentication   of   the   documents   relied   upon   by   the   applicant   and after   the   police   officer   gave   his   views   on   the   authenticity   of   the documents,   finding   discrepancy   in   some   of   them.   Thereafter,   hearing was   conducted   before   the  Inquiring   Judge,   in  which   prosecution  was represented by an officer holding the rank of Director General of Police (“DGP”).   Both   the   prosecution   and   police   had   filed   report   and statement   before   the   Inquiring   Judge.     The   Inquiring   Judge   himself applied   his   mind   considering   the   submissions   of   the   prosecution   as also   the   learned   advocate   of   the   applicant   and   the   applicant   himself was   produced   before   the   Inquiring   Judge.   The   Inquiring   Judge   had marked   the   documents   filed   before   him   as   exhibits.   The   Inquiring Judge examined each of the documents upon ascertaining the stand of the   DGP   and   also   the   advocate   representing   the   applicant.     In application   filed   before   us,   extract   from   the   school   register   was annexed which showed applicant’s date of birth as 1 st   February 1982. Before the Inquiring Judge, we find that in addition to the documents annexed to the application, a certificate of date of birth issued by the 39 school   authority   was   also   furnished   by   the   applicant.   The   latter   was issued   on   the   basis   of   school   register   but   this   certificate   was   dated 30 th  January 2019. 28.   We find no flaw in the procedure which has been adopted by  the Inquiring Judge. So far as the procedure for making an inquiry by the Court, in  our  opinion Section 9(2) of  the 2015 Act does not  prescribe scrupulously following trial procedure, as stipulated in the 1973 Code and the Indian Evidence Act, 1872. Section 9 of the 2015 Act reads:­ “9. Procedure to be followed by a Magistrate who has not been empowered under this Act.— (1) When a Magistrate, not empowered to exercise the powers of the Board under this Act is of   the   opinion   that   the   person   alleged   to   have   committed   the offence and brought before him is a child, he shall, without any delay,   record   such   opinion   and   forward   the   child   immediately along   with   the   record   of   such   proceedings   to   the   Board   having jurisdiction.  (2) In case a person alleged to have committed an offence claims before   a   court   other   than   a   Board,   that   the   person   is   a  child   or was   a   child   on   the   date   of   commission   of   the   offence,   or   if   the court   itself   is   of   the   opinion   that   the   person   was   a   child   on   the date of commission of the offence, the said court shall make an inquiry,   take   such   evidence   as   may   be   necessary   (but   not   an affidavit) to determine the age of such person, and shall record a finding on the matter, stating the age of the person as nearly as may be:  Provided   that   such   a   claim   may   be   raised   before   any   court and it shall be recognised at any stage, even after final disposal of the case, and such a claim shall be determined in accordance with   the   provisions   contained   in   this   Act   and   the   rules   made thereunder   even   if   the   person   has   ceased   to   be   a   child   on   or before the date of commencement of this Act.  (3) If the court finds that a person has committed an offence and was   a   child   on   the   date   of   commission   of   such   offence,   it   shall forward   the   child   to   the   Board   for   passing   appropriate   orders and the sentence, if any, passed by the court shall be deemed to have no effect.  40 (4)  In case  a person under this  section is  required  to  be  kept  in protective   custody,   while   the   person’s   claim   of   being   a   child   is being   inquired   into,   such   person   may   be   placed,   in   the intervening period in a place of safety.”  The requirement  to follow  the Code is “as far  as practicable,” as per   Section   103   (2)   of   the   2015   Act.   The   legislature,   thus,   while prescribing   the   summons   trial   procedure   for   inquiry   by   Board   or Committee   on   age   determination   of   a   juvenile   claimant   has   not mandated   any   specific   procedure   for   inquiry   by   the   Court.   It   follows, by   implication,   that   the   Court   can   formulate   its   own   procedure   for conducting   inquiry   on   this   count.   So   far   as   the   present   case   is concerned,   this   Court   had   directed   inquiry   to   be   conducted   by   the Inquiring   Judge   at   the   first   level,   before   whom   the   applicant   and   the prosecution   had   sufficient   opportunity   to   present   their   version.   The report of the Inquiring Judge was subsequently examined by us, again giving   adequate   opportunity   to   both   sides.   We   have   ourselves   called for   the   original   admission   register   from   the   school.   The   principal­in­ charge  of the  school,  Namrata  Prabhusingh  had  given  a  statement  in writing   at   the   inquiry   stage,   and   the   translated   version   of   which appears at page 311 of the Inquiry Report. She has stated:­ “With   reference   to   aforesaid,   the   name   of   Niranaram   s/o Chetanram,   Jalabsar   has   been   recorded   in   the   Student Admission   Register   of   our   Rajkiya   Adarsh   Higher   Secondary School,   Jalabsar,   Shreedungargad   at   Student   Admission   No. 568.   In   accordance   with   the   said   record,   his   date   of   birth   is 41 written as 01.02.1982. No student by name Narayan was in our school.” (quoted verbatim from paperbook) 29. In   Ashwani   Kumar   Saxena   (supra)   two­Judge   Bench   of   this Court, dealing with the provisions of the 2000 Act observed and held:­ “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   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 42 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 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   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 the inquiry. 30.   Consequently, the procedure to be followed under the JJ Act in   conducting   an   inquiry   is   the   procedure   laid   down   in   that statute   itself   i.e.   Rule   12   of   the   2007   Rules.   We   cannot   import 43 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. In   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/Juvenile   Justice   Boards   and   the Committees functioning under the Act that a duty is cast on them to   seek   evidence   by   obtaining   the   certificate,   etc.   mentioned   in Rules   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 read with 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 needs  to  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   needs   to 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 abovementioned   documents   are   unavailable.   In   case   exact assessment   of   the   age   cannot   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   abovementioned   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 sub­rule (5) of 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   Rule   12.   Further,   Section   49   of the JJ Act also draws a presumption of the age of the juvenility on its determination. 34.   Age   determination   inquiry   contemplated   under   the   JJ   Act and   the   2007   Rules   has   nothing   to   do   with   an   enquiry   under other   legislations,   like   entry   in   service,   retirement,   promotion, 44 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, Juvenile  Justice  Board  or a committee functioning   under   the   JJ   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 Juvenile Justice Board or the committee need to go for medical report for age determination.” 30.   The case of   Ashwani Kumar Saxena   (supra)   has been   referred to in   several   judgments   of   this   Court   and   the   ratio   thereof   still   holds good. Though that was a judgment delivered under the 2000 Act, the procedure for determining juvenility in the 2015 Act remains broadly the   same   and   hence   this   authority   shall   remain   valid   for   an   inquiry under   the   2015   Act.   There   is   a   decision   of   a   Single   Judge   of   the Allahabad   High   Court   (Lucknow   Bench)   in   the   case   of   Sheo   Mangal Singh and Others ­vs­ State of U.P.   [(1989) SCC OnLine All 605] in which, dealing with the 1986 Act, view has been taken that the word “inquiry”   in   Section   3   therein   means   an   inquiry   under   the   said   Act and not an inquiry under the 1973 Code. In Section 2(t) of the 1986 Act,   provisions   similar   to   Section   103   of   the   2015   Act   had   been engrafted.   The   expression   “inquiry”,   in   the   manner   in   which   it   has been used in the 1973 Code cannot be transplanted in toto so far as the 2015 Act is concerned, to fit the meaning of inquiry therein. It has 45 an element of search or  investigation under the 2015 Act, not in the sense these words are used, inter­alia, in Chapters XXIII and XXIV of the   1973   Code,   which   the   Court   may   require   to   undertake   while determining   a   juvenility   claim.   The   1973   Code   also   contemplates preliminary inquiry under Sections 148 and 174 of the Code and the said expression has not been employed in the 1973 Code to convey a uniform   meaning  or  procedure.  We  are of  the  view  that  the  meaning and   scope   attributed   to   the   expression   “inquiry”   in   the   case   of Ashwani Kumar Saxena  (supra) to be the proper construction of this word   and   may   be   followed   in   dealing   with   the   question   of determination   of   juvenility   claim   under   the   2015   Act.   Mr.   Patil   has argued that  the ratio in the  case of   Ashwani  Kumar   Saxena   (supra) may have gotten diluted in view of the judgment of this Court in the case   of   Abuzar   Hossain   (supra),   delivered   by   a   three­Judge   Bench. But   Abuzar   Hossain   (supra) deals with  the  context in  which inquiry shall   be   directed   under   the   2000   Act   and   Rules   made   thereunder. This authority does not come into conflict with ratio of the decision in the   case   of   Ashwani   Kumar   Saxena   (supra),  to   the   extent   the   latter judgment   explains   the   meaning   and   implication   of   the   expression “inquiry” under the 2000 Act and Rules made thereunder.  The aim of such inquiry  obviously is to determine the juvenility  of the claimant. 46 So   far   as   Section   94   of   the   2015   Act   is   concerned,   though   the   said provision deals with determination of age of a juvenile­claimant by the Committee   or   the   Board,   in   our   opinion   the   documents   or   tests referred to therein would guide the Court as well in making inquiry of such   nature.     In   absence   of   any   specific   legislative   mandate   as regards   the   course   a   Court   ought   to   undertake   in   an   inquiry   under Section   9(2)   of   the   said   Act,   the   prescription   of   the   provisions   of Section   94(2)   provides   a   safe   guidance   which   the   Court   ought   to follow.  The result of such inquiry pronounced by the Court would be in the nature of a declaration on juvenility of a claimant­accused.  31. In   the   case   of   Rishipal   Singh   Solanki   ­vs­   State   of   Uttar Pradesh   and   Others   [(2022)  8 SCC  602],  a  two­Judge  Bench  of  this Court took this view, considering a large body of cases on this subject and observed: ­ “33.   What   emerges   on   a   cumulative   consideration   of   the aforesaid catena of judgments is as follows: 33.1.   A claim of juvenility may be raised at any stage of a criminal proceeding, even after a final disposal of the   case.   A   delay   in   raising   the   claim   of   juvenility cannot   be   a   ground   for   rejection   of   such   claim.   It   can also be raised for the first time before this Court. 33.2.   An application claiming juvenility could be made either before the court or the JJ Board. 33.2.1.   When   the   issue   of   juvenility   arises before   a   court,   it   would   be   under   sub­ sections (2) and (3) of Section 9 of the JJ Act, 2015 but when a person is brought before a committee   or   JJ   Board,   Section   94   of   the   JJ 47 Act, 2015 applies. 33.2.2.   If   an   application   is   filed   before   the court claiming juvenility, the provision of sub­ section   (2)   of   Section   94   of   the   JJ   Act,   2015 would have to be applied or read along with sub­section   (2)   of   Section   9   so   as   to   seek evidence   for   the   purpose   of   recording   a finding   stating   the   age   of   the   person   as nearly as may be. 33.2.3.   When   an   application   claiming juvenility is made under Section 94 of the JJ Act,   2015   before   the   JJ   Board   when   the matter   regarding   the   alleged   commission   of offence   is   pending   before   a   court,   then   the procedure   contemplated   under   Section   94   of the   JJ   Act,   2015   would   apply.   Under   the said   provision   if   the   JJ   Board   has reasonable   grounds   for   doubt   regarding whether   the   person   brought   before   it   is   a child   or   not,   the   Board   shall   undertake   the process   of   age   determination   by   seeking evidence   and   the   age   recorded   by   the   JJ Board to be the age of the person so brought before  it shall, for the  purpose  of the JJ Act, 2015,   be   deemed   to   be   true   age   of   that person. Hence the degree of proof required in such a proceeding before the JJ Board, when an   application   is   filed   seeking   a   claim   of juvenility when the trial is before the criminal court   concerned,   is   higher   than   when   an inquiry  is   made   by  a   court   before   which   the case regarding the commission of the offence is   pending   (vide   Section   9   of   the   JJ   Act, 2015). 33.3.   That   when   a   claim   for   juvenility   is   raised,   the burden is on the person raising the claim to satisfy the court   to   discharge   the   initial   burden.   However,   the documents mentioned in Rules 12(3)(a)(i), (ii) and (iii) of the   JJ   Rules,   2007   made   under   the   JJ   Act,   2000   or sub­section (2) of Section 94 of the JJ Act, 2015, shall be   sufficient   for   prima   facie   satisfaction   of   the   court. On   the   basis   of   the   aforesaid   documents   a presumption of juvenility may be raised. 33.4.   The said presumption is however not conclusive proof   of   the   age   of   juvenility   and   the   same   may   be rebutted by contra evidence let in by the opposite side. 48 33.5.   That   the   procedure   of   an   inquiry   by   a   court   is not  the  same  thing  as  declaring the  age  of  the  person as   a   juvenile   sought   before   the   JJ   Board   when   the case   is   pending   for   trial   before   the   criminal   court concerned.   In   case   of   an   inquiry,   the   court   records   a prima   facie   conclusion   but   when   there   is   a determination   of   age   as   per   sub­section   (2)   of   Section 94 of the 2015 Act, a declaration is made on the basis of   evidence.   Also   the   age   recorded   by   the   JJ   Board shall   be   deemed   to   be   the   true   age   of   the   person brought   before   it.   Thus,   the   standard   of   proof   in   an inquiry   is   different   from   that   required   in   a   proceeding where the determination and  declaration of the age of a   person   has   to   be   made   on   the   basis   of   evidence scrutinised   and   accepted   only   if   worthy   of   such acceptance. 33.6.   That   it   is   neither   feasible   nor   desirable   to   lay down   an   abstract   formula   to   determine   the   age   of   a person.   It   has   to   be   on   the   basis   of   the   material   on record and on appreciation of evidence adduced by the parties in each case. 33.7.   This   Court   has   observed   that   a   hypertechnical approach   should   not   be   adopted   when   evidence   is adduced   on   behalf   of   the   accused   in   support   of   the plea that he was a juvenile. 33.8.   If two views are possible on the same evidence, the court should lean in favour of holding the accused to be a juvenile in borderline cases. This is in order to ensure   that   the   benefit   of   the   JJ   Act,   2015   is   made applicable   to   the   juvenile   in   conflict   with   law.   At   the same   time,   the   court   should   ensure   that   the   JJ   Act, 2015 is not misused by persons to escape punishment after having committed serious offences. 33.9.   That   when   the   determination   of   age   is   on   the basis   of   evidence   such   as   school   records,   it   is necessary that the same would have to be considered as   per   Section   35   of   the   Evidence   Act,   inasmuch   as any   public   or   official   document   maintained   in   the discharge of official duty would have greater credibility than private documents. 33.10.   Any   document   which   is   in   consonance   with public   documents,   such   as   matriculation   certificate, could   be   accepted   by   the   court   or   the   JJ   Board provided   such   public   document   is   credible   and authentic as per the provisions of the Evidence Act viz. 49 Section 35 and other provisions. 33.11.   Ossification test cannot be the sole criterion for age   determination   and   a   mechanical   view   regarding the   age   of   a   person   cannot   be   adopted   solely   on   the basis   of   medical   opinion   by   radiological   examination. Such   evidence   is   not   conclusive   evidence   but   only   a very   useful   guiding   factor   to   be   considered   in   the absence   of   documents   mentioned   in   Section   94(2)   of the JJ Act, 2015.” 32. Was   the   Inquiring   Judge   wrong   in   giving   his   findings?     The documents   on   which   he   has   primarily   relied   upon   are   the   school register, certificate of date of birth of Niranaram issued by the school authorities   on   30 th   January   2019   and   transfer   certificate   dated   15 th August   2001.     The   latter,   however,   is   not   a   certificate   of   transfer showing   Niranaram’s   shifting   to   another   school   but   this   certificate records that he had left from Class III on 15 th   May 1989.   Then there is   transfer   certificate   of   Andaram   dated   19 th   September   2003   which shows   the   date   of   birth   of   Andaram   as   4 th   April   1980.   There   was another   transfer   certificate   before   the   Inquiring   Judge   of   Mukhram, but   this   was   discarded   by   the   Inquiring   Judge   as   the   same   did   not correspond   with   the   school   records.     All   the   aforesaid   documents appear to have their origin in the admission register of the school, the original   of   which   we   have   secured   and   seen.     Apart   from   the documents   of   the   school,   there   is   a   family   card,   to   which   we   have referred to earlier.   The  date of issue of Family  Card is 1989 and, in 50 this  card,  issued by   the  State   Government,  Nirana’s  age  is  shown  to be 12 years. But there are two other signatures of authorities on this card,   of   1991   and   1992.     For   this   reason,   we   choose   to   ignore   this document for our inquiry. Apart from these materials, there is extract from   the  electoral  roll   which   shows   age  of  Niranaram   to   be  18  years on 1 st   January 1993.   So far as per this recordal, his age at the time of   commission   of   offence   would   be   19   years.     The   school   documents point   to   Niranaram’s   age   to   be   below   16   years   in   the   year   of commission   of   offence.     The   case   of   Abuzar   Hossain   (supra)   was relied   upon   by   the   learned   counsel   for   the   State   to   contend   that production   of  documents   of  the   threshold   stage  of  juvenility­claim  is sufficient   to   call   for   an   inquiry   but   further   inquiry   is   necessary   to examine   the   authenticity   or   the   genuineness   of   documents   involved. In   Parag   Bhati   (Juvenile)   through   Legal   Guardian­Mother­Rajni Bhati ­vs­ State of Uttar Pradesh and Another  [(2016) 12 SCC 744], in   relation   to   the   similar   provision   under   the   2000   Act   it   has   been highlighted that the credibility of documents should be prima facie to direct   inquiry.   In   the   cases   of Manoj   alias   Monu   alias   Vishal Chaudhary ­vs­ State of Haryana and Another   [(2022) 6 SCC 187], Ravinder   Singh   Gorkhi   (supra)   and   Birad   Mal   Singhvi   (supra)   the necessity   of   the   documents   being   reliable   has   been   stressed   for 51 determining the juvenility claim.   33.  As we have already stated, the school in question is a government school. The “date of birth certificate” of Niranaram has been issued by the   office   of   the   headmaster   of   the   said   school.   This   certificate   has been   issued   on   the   letterhead   of   the   State   Government   carrying   the national emblem. The principal of the school has in writing disclosed that   the   content   of   the   admission   register   is   maintained   in   ordinary course   of   business.   Hence,   in   normal   course   the   said   register   would satisfy   the   test   specified   in   Section   35   of   the   1872   Act,   of   being   a relevant   fact.   The   case   of   Birad   Mal   Singhvi   (supra)   dealt   with   age disclosure   in   relation   to   election   and   not   under   2015   Act.   The   latter gives   a   guideline   under   Section   94   thereof   about   the   documents which   shall   be   accepted   as   evidence.   The   certificate   of   date   of   birth has not been accepted by us straightway. In the present application, extract  from   the   admission   register   has   been   annexed,  supported  by an   affidavit   of   the   applicant   himself.   Moreover,   we   had   ourselves called for the original school admission record by our order passed on 8 th   September   2022,   requesting   Dr.   Manish   Singhvi   learned Additional Advocate General, State of Rajasthan to ensure production of the same and the said register was produced before us. 34. As regards authenticity or genuineness of the admission register, 52 which   forms   the   basis   of   certificate   of   the   applicant’s   date   of   birth, argument   of   Mr.   Patil   is   that   the   whole   register   was   fabricated.   His submission   is   that   at   the   time   the   extract   therefrom   was   produced before   the   Inquiring   Judge,   the   same   was   not   paginated.   He   also argues that  the register  was not stitched. Further, he has submitted that serial entry no. 566 of the register shows the date of entry of the student to be 2 nd   February 1980, which is not in order  in relation to the   other   entries.   He   has   also   referred   certain   other   entries   in   the register prior in order to serial no. 568, in which dates of admission of the   respective   students   are   earlier   than   that   of   the   applicant.   But these   entries,   at   best,   would   show   some   defect   in   maintaining   the records   and   cannot   lead   to   the  conclusion   that   the   entire   admission register is fabricated. Reference has also been made to an entry of one Lekhram, that stood against serial no. 423, which reappeared in entry 562.   The   endorsement   of   the   school   in   serial   no.   423   is   that   “his name was deleted” whereas against entry no. 562, recordal is “as per previous records”. This clearly appears to be the case of re­admission or   re­entry   in   the   school.   His   further   stand   is   that   there   was interpolation of pages. He has again pointed out that one of the pages (page   no.   33)   of   the   register   has   been   stitched   in   reverse.   But   these are   nitpicking   submissions   and   cannot   lead   to   the   conclusion   that 53 admission   register   itself   is   fake.   So   far   as   Niranaram’s   name   is concerned,   in   the   admission   register   there   is   no   discrepancy.   His serial   number   is   568   which   falls   in   order   in   which   the   register   is maintained   and   is   in   sequence   with   the   admission   entries   of   other students  barring  few  minor  discrepancies  as  regards  names  in  other entries. Even if the register has been freshly stitched and paginated to be   sent   to   this   Court,   that   would   not   lead   to   a   conclusion   that   the whole thing has been fabricated. Moreover, there is no clear evidence to   demonstrate   that   at   the   time   of   initial   inquiry,   the   register   was unstitched or without pagination. We have ourselves seen the register and it is of sufficient vintage. Thus, we agree with the Inquiring Judge that the date of birth recorded therein was not a fabricated entry. 35. Now   there   are   four   other   dates   reflecting   different   ages   of   the applicant.   The   first   is   the   age   in   the   chargesheet   on   the   strength   of which he has been tried, convicted and sentenced, that is 20 years in the year 1994.   But the source of disclosure of this age has not been brought   to  our  notice  by  learned counsel  for  the  parties,  except  that the applicant’s age was given by his counsel before the High Court at the  stage of   appeal  hearing.  Next   is the   age  reflected  in  the  electoral roll and if one goes by that, then his age at the time of commission of offence   would   be   19   years.   The   electoral   roll   was   referred   to   in   the 54 police report dated 2 nd  March 2019 but does not appear to have been considered by the Inquiring Judge. The third source of his age is the family card, in which it is mentioned that he was 12 years in 1989 or 1991/1992.  That would have taken his year of birth to 1977­79, and that would make him 15 to 17 years of age at the time of commission of   offence.   For   the   reasons   we   have   already   explained,   we   have discarded   the   latter   document.   Now   which   document   or   source   is   to be accepted by us? In the case of  Pawan  (supra), a Coordinate Bench of this Court has rejected the juvenility plea when documents to raise the plea of juvenility were collected after conviction. In that judgment, this   Court   cited   the   case   of   Murari   Thakur   (supra)   and   the Coordinate Bench observed:­  “41.   The   question   is:   should   an   enquiry   be   made   or   report   be called   for   from   the   trial   court   invariably   where   juvenility   is claimed  for the first time before this Court. Where  the  materials placed   before   this   Court   by   the   accused,   prima   facie,   suggest that   the   accused   was   “juvenile”   as   defined   in   the   2000   Act   on the date of incident, it may be necessary to call for the report or an   enquiry   be   ordered   to   be   made.   However,   in   a   case   where 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,   we   do   not   think   any further   exercise   in   this   regard   is   necessary.   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 and satisfactory material that the accused had not attained the age of eighteen years on the date of commission of offence; sans such   material   any   further   enquiry   into   juvenility   would   be unnecessary. 42.   As regards A­2, two documents are relied upon to show that he had not attained the age of eighteen years on 25­9­2003/26­ 55 9­2003.   His   age   (17   years)   mentioned   by   the   trial   court   at   the time   of   recording   his   statement   under   Section   313   CrPC   is   a tentative   observation   based   on   physical   appearance   which   is hardly   determinative   of   age.   The   other   document   is   the   school leaving   certificate   issued   by   the   Headmaster,   Prem   Shiksha Niketan,   Bilaspur,   Rampur   which   does   not   inspire   any confidence as it seems to have been issued on 16­10­2006 after A­2   had   already   been   convicted.   Primary   evidence   like   entry from the birth register has not been produced. We find it difficult to accept Annexure P­3 (school leaving certificate) relied upon by the   counsel.   For   A­1,   the   only   document   placed   on   record   is   a school   leaving   certificate   which   has   been   procured   after   his conviction. In his case also, entry from the birth register has not been   produced.   We   are   not   impressed   or   satisfied   with   such material.   There   being   no   satisfactory   and   adequate   material, prima facie, we are not persuaded to call for report about the age of A­1 and A­2 on the date of commission of offence.” 36. So far as the case of the applicant is concerned, on the basis of materials disclosed in the present application, an inquiry was directed in   the   order   passed   on   29 th   January   2019.     In   the   case   of   Pawan (supra) school leaving certificate issued by the headmaster of a school did   not   inspire   the   confidence   of   the   Court.   Here   however,   we   have called for  the original admission register itself, on the basis of which certificate   of   birth   was   issued.   The   latter   is   a   document   specified under Section 94 (2)(a)(i) of the 2015 Act. In the order of sequence the age proof is required to be proved as per the aforesaid provision, the date   of   birth   certificate   is   the   first   document   to   be   examined   for determination   of   age.   Thus,   factually   the   ratio   of   the   said   judgment can be distinguished. In the case of  Pawan Kumar Gupta  (supra), the juvenility claim  was raised for the second time and for this reason it 56 was   held   that   the   same   plea   was   not   maintainable.   A   Coordinate Bench in the case of   Mohd. Anwar   (supra) has observed that belated claims   not   only   prevent   proper   production   and   application   of   the evidence but also undermine the genuineness of the defence. But this authority   does   not   lay  down,   as   an   absolute  proposition   of   law,   that belated   production   of   age   proof   cannot   be   examined   to   determine juvenility   of   an   accused.   Furthermore,   Section   9   (2)   of   the   2015   Act specifically stipulates that such plea can be raised “at any stage”. The ratio   of   the   case   of   Surajdeo   Mahto   (supra)   would   also  not   apply  in the   facts   of   this   case   as   in   this   proceeding   the   Inquiring   Judge   has gone   into   the   question   as   to   whether   the   certificates   relied   upon   by the applicant belonged to him or not and has returned a finding that Niranaram was indeed Narayan. We have also tested this finding and sustain the view of the Inquiring Judge.  37.  In the cases of  Ramdeo Chauhan  (supra),  Sanjeev Kumar Gupta ­vs­ State of Uttar Pradesh and Another  [(2019) 12 SCC 370],  Parag Bhati   (supra),   Manoj   (supra),   Babloo   Pasi   ­vs­   State   of   Jharkhand and   Another   [(2008)   13   SCC   133]   and   Birad   Mal   Singhvi   (supra), different Benches of this Court came to findings as regards reliability of  the  documents  upon   applying  mind  and  none  of  these  authorities lay down that the certificate of date of birth by the school authorities 57 based on admission register of the school will not be acceptable for an inquiry under Section 9(2) of the 2015 Act. On the other hand, in the order of priority in the aforesaid provision, the date of birth certificate by the school authority has been given the pre­eminence. Though the heading of the said section reads “presumption and determination of age”,   the   section   itself   does   not   specify   that   the   date   of   birth certificate by the school would only lead to presumption. The way the provision   thereof   has   been   framed,   the   documents   referred   to   in   the first two sub­clauses of sub­section (2) of Section 94 of the 2015 Act, if established in the order of priority, then the dates reflected therein has   to   be   accepted   to   determine   the   age   of   the   accused   or   convict claiming to be a juvenile on the date of commission of the offence. In the   event   the   document   referred   to   in   Section   94   (2)(i)   is   there,   the inquiring body need not go to the documents referred to in sub­clause (ii) thereof. The only caveat, implicit thereto, which has been sounded by several decisions of this Court, is that the document must inspire confidence.   But   lack   of   inspiration   of   the   age­determining   authority must come for some cogent reason and ought not to be sourced from such body’s own perception of age of the juvenile­claimant.  38. A Constitution Bench in the case of   Pratap Singh ­vs­ State of Jharkhand   and   Another   [(2005)   3   SCC   551]   dealing   with   the 58 meaning of juvenile under the 1986 Act and the 2000 Act, held:­ “12.   Clause   (l)   of   Section   2   of   the   2000   Act   defines   “juvenile   in conflict  with law” as  meaning a juvenile  who is  alleged to  have committed   an   offence.   The   notable   distinction   between   the definitions of the 1986 Act and the 2000 Act is that in the 1986 Act   “juvenile   in   conflict   with   law”   is   absent.   The   definition   of delinquent juvenile in the 1986 Act as noticed above is referable to an offence said to have been committed by him. It is the date of   offence   that   he   was   in   conflict   with   law.   When   a   juvenile   is produced before the competent authority and/or court he has not committed   an   offence   on   that   date,   but   he   was   brought   before the authority for the alleged offence which he has been found to have committed. In our view, therefore, what was implicit in the 1986 Act has been made explicit in the 2000 Act.” 39.   In   a   later   decision,   in   the   case   of   Jitendra   Singh   alias   Babboo Singh and Another ­vs­ State of Uttar Pradesh  [(2013) 11 SCC 193], this Court’s view was reflected in the following passage:­ “ 72 .   The   upshot   of   the   above   discussion   is   that   while   the appellant   was   above   16   years   of   age   on   the   date   of   the commission of the offence, he was certainly below 18 years and hence entitled to the benefit of the 2000 Act, no matter the later enactment   was   not   on   the   statute   book   on   the   date   of   the occurrence.   The   difficulty   arises   when   we   examine   whether   the trial and the resultant order of conviction of the appellant would also   deserve   to   be   set   aside   as   illegal   and   without   jurisdiction. The   conviction   cannot   however   be   set   aside   for   more   than   one reason: 72.1.   Firstly,   because   there   was   and   is   no   challenge to the order of conviction recorded by the courts below in   this   case   either   before   the   High   Court   or   before   us. As   a   matter   of   fact   the   plea   of   juvenility   before   this Court by way of an additional ground stopped short of challenging   the   conviction   of   the   appellant   on   the ground that the  court concerned  had  no  jurisdiction to try the appellant. 72.2.   Secondly, because  the fact situation in the  case at hand is that on the date of the occurrence i.e. on 24­ 5­1988   the   appellant   was   above   16   years   of   age.   He was, therefore, not a juvenile under the 1986 Act that 59 covered the field at that point of time, nor did the 1986 Act   deprive   the   trial   court   of   its   jurisdiction   to   try   the appellant   for   the   offence   he   was   charged   with.   The repeal of the 1986 Act by the 2000 Act raised the age of juvenility to 18 years. Parliament provided for cases which   were   either   pending   trial   or   were,   after conclusion of the trial, pending before an appellate or a revisional court by enacting Section 20 of the Juvenile Justice   (Care   and   Protection   of   Children)   Act,   2000 which is to the following effect: “ 20.Special   provision   in   respect   of   pending cases .—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 comes into force in that area, shall be   continued   in   that   court   as   if   this   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 this   Act   as   if   it   had   been   satisfied   on   inquiry under   this   Act   that   a   juvenile   has   committed   the offence: Provided   that   the   Board   may,   for   any   adequate and   special   reason   to   be   mentioned   in   the   order, review the case and pass appropriate order in the interest of such juvenile. Explanation.—In all pending cases including trial, revision, appeal or any other criminal proceedings in respect of a juvenile in conflict with law, in any court,   the   determination   of   juvenility   of   such   a juvenile shall be in terms of clause (l) of Section 2, even   if   the   juvenile   ceases   to   be   so   on   or   before the   date   of   commencement   of   this   Act   and   the provisions   of   this   Act   shall   apply   as   if   the   said provisions had been in force, for all purposes and at   all   material   times   when   the   alleged   offence was committed.” In   Dharambir ­vs­ State (NCT of Delhi) and Another   [(2010) 5 SCC 344] and  Mahesh Jogi ­vs­ State of Rajashthan  [(2014) 15 SCC 60 184],  similar  view  has  been   taken  by  this  Court.  In   Satya   Deo   alias Bhoorey   ­vs­   State   of   Uttar   Pradesh   [(2020)   10   SCC   555],   it   was observed by a two­Judge Bench of this Court that in light of Section 6 of   the   General   Clauses   Act,   1897   read   with   Section   25   of   the   2015 Act, an accused cannot be denied his right to be treated as a juvenile when  he  was less than 18 years  of age at  the  time  of commission of offence.   The   reasoning   of   the   Court   was   that   such   right   stood acquired   and   fructified   under   the   2000   Act,   even   if   the   offence   was committed prior to enforcement of the 2000 Act on 1 st  April 2001.  40.  So far as the applicant is concerned, his claim of juvenility based on his date of birth in the school certificate would not vary based on definitions   of   juvenile,   “juvenile   in   conflict   with   law”   or   “child   in conflict with law” under the 1986 Act, 2000 Act or the 2015 Act. For applying   the   procedure   for   determining   his   claim,   of   juvenility   or   of being   a   child,   in   our   opinion,   the   law   applicable   at   the   time   of undertaking   that   exercise   by   the   concerned   statutory   body   would prevail.   Hence,   in   his   case,   we   have   tested   his   claim   on   the   basis   of the provisions of Section 9 read with Section 94 of the 2015 Act. 41.   Under   the   2015   Act   the   date   of   birth   certificate   ought   to   be   the main   factor   for   determination   of   juvenility.   In   the   case   of   Rishipal Singh   Solanki   (supra),   the   two­Judge   Bench   of   this   Court   has   laid 61 down   the   principle   that   an   inquiry   initiated   under   Section   9   (2)   of 2015 Act would be similar to that contained in Section 94 of thereof. We accept this view. We have called for the source of the date of birth certificate, which recorded the applicant’s birth date at the time of his entry   into   the   school   which   was   in   the   year   1986.   So   far   as   the inconsistent dates of birth mentioned in the other documents, none of them   is   specified   to   be   taken   into   consideration   for   undertaking   the process of age determination as laid down in Section 94 (2) of the said statute.  Once the applicant has discharged his onus, in support of his claim  of  juvenility  by  producing  the  date  of  birth  certificate  from  the school,   the   State   had   to   come   up   with   any   compelling   contradictory evidence   to   show   that   the   recordal   of   his   date   of   birth   in   the admission register was false. The State, in this case, has not come up with   any   such   compelling   evidence   which   would   render   such certificate   to   be   unreliable   or   false.     The   State   and   the   complainant have sought to disprove the applicant’s case on the basis of materials disclosed by him only, apart from the electoral roll.   Here, we cannot indulge in any guesswork to doubt the entry in the school register. No evidence   has   been   led   to   contradict   the   basis   of   the   age   of   the applicant   reflected   in   the   aforesaid   document.   The   certificate   of   date of birth as evidence of age having been provided in the statute itself, 62 we shall go by that.   The other factor which has crossed our mind is as to whether a boy of 12 years could commit such a gruesome crime. But though this factor shocks us, we cannot apply speculation of this nature to cloud our adjudication process. We possess no knowledge of child psychology or criminology to take into account this factor while examining the report of the Inquiring Judge.  Moreover, the age of the applicant   revealed   in   the   ossification   test   keeps   the   age   of   the applicant as claimed by him, within the range specified in the report. The   said   test   was   conducted   in   the   year   2005,   and   his   age   was determined in the range of 22 to 40 years.  If we take 22 years as his age   in   2005,   then   his   year   of   birth   would   haven   been   1983.   That would   broadly   correspond   to   the   date   of   birth   contained   in   the admission register.  42. In   the  case  of   Rishipal   Singh   Solanki   (supra),  it   has  been   laid down   that   if   two   views   are   possible   on   the   same   evidence   the   Court should   lean   in   favour   of   holding   the   accused   to   be   a   juvenile   in borderline   cases.     In   the   case   of   State   of   Jammu   &   Kashmir   (Now U.T.   of   Jammu   and   Kashmir)   and   Others   ­vs­   Shubham   Sangra [2022 SCC OnLine SC 1592], the decision of  Parag Bhati  (supra) was followed,   which   laid   down   that   benefits   of   the   2000   Act   ought   to   be extended   to   only   such   cases   wherein   the   accused   is   held   to   be   a 63 juvenile on the basis of clear and unambiguous case that the accused was minor on the date of the incident and the documentary evidence at least prima facie inspires confidence regarding his minority. It was opined in this  judgment that  when an  accused commits a grave and heinous   offence,   his   plea   of   juvenility   cannot   be   allowed   to   come   to his   rescue   and   Court   cannot   take   a   casual   or   cavalier   approach   in determining   his   minority.     A   somewhat   different   view   has   been expressed   in   the   case   of   Rishipal   Singh   Solanki   (supra),   which   we have referred to above. A view similar to that taken in  Rishipal Singh Solanki  (supra) was reflected in the decision of a two­Judge Bench of this   Court   in   the   case   of   Rajinder   Chandra   ­vs­   State   of Chhattisgarh   and   Another   [(2002)   2   SCC   287].     In   our   opinion however, in the event the Court, Board or the Committee is satisfied that the claimant on the date of offence was a juvenile, the dimension of   gravity   of   the   offence   cannot   be   considered   by   the   Court   to   reject the benefit granted to an accused or convict under the 2015 Act.  We agree   with   the   observations   made   in   the   cases   of   Shubham   Sangra (supra)   and   Parag   Bhati   (supra)   that   a   casual   or   cavalier   approach should not be taken in determining the age of the accused or convict on   his   plea   of   juvenility,   but   a   decision   against   determination   of juvenility   ought   not   to   be   taken   solely   for   the   reason   that   offence 64 involved   is   heinous   or   grave.   The   degree   or   dimension   of   the   offence ought not to direct approach of the Court in its inquiry into juvenility of an accused (in this case a convict). The exception where a different view   can   be   taken   has   been   provided   by   the   legislature   itself   in Section   15   of   the   2015   Act   and   if   on   the   basis   of   commission   of heinous   crime,   a   juvenile   is   required   to   be   denied   the   benefit   of   the 2015 Act, the course specified therein would be required to followed. 43. In   the   light   of   our   findings   and   the   reasons   we   have   disclosed above   for   arriving   at   such   finding,   we   accept   the   report   of   the Inquiring Judge. We declare that the date of birth of the applicant as reflected   in   the   certificate   issued   by   the   Rajkiya   Adarsh   Uccha Madhaymik   Vidyalaya,   Jalabsar,   tehsil   ­   Shri   Dungargarh,   district   – Bikaner, dated 30 th  January 2019, a copy of which has been annexed in   the   Inquiry   Report   as   “I­2”,   is   to   be   accepted   for   determining   his age   at   the   time   of   commission   of   the   offence   of   which   he   has   been convicted. Going by that certificate, his age at the time of commission of offence was 12 years and 6 months. Thus, he was a child/juvenile on the date of commission of offence for which he has been convicted, in terms of the provisions of the 2015 Act. This shall be deemed to be the true age of Niranaram, who was tried and convicted as Narayan. He has already served more than 3 years of incarceration and under 65 the   law   as   it   prevailed   at   the   time   of   commission   of   offence   as   also under the 2015 Act, he cannot be subjected to capital punishment. In view of this finding, the order sentencing him to death passed by the Additional   Sessions   Judge,   Pune   in   Sessions   Case   No.   462   of   1994 and   subsequently   confirmed   by   the   High   Court   and   by   this   Court would   stand   invalidated   by   operation   of   law.   He   shall   be   set   free forthwith   from   the   correctional   home   in   which   he   remains imprisoned, as he has suffered imprisonment for more than 28 years, having regard to the provisions of Section 18 of the 2015 Act. Section 21   of   the   1986   Act   also   carried   substantially   the   same   provision   on the   question   of   maximum   punishment   that   can   be   awarded   to   a delinquent  juvenile  by  the Juvenile Court. The restriction on  term  of detention that can be awarded by the Board under the 2015 Act to a child below  16 years would  also apply  to  the Court  before which the juvenility question is being determined.  44. I.A.   No.   5242   of   2016   as   also   I.A.   No.   5245   of   2016   are applications   taken   out   by   the   applicant   for   reopening   the   review petition.   We   are   of   the   view,   however,   that   an   application   under Section   9(2)   of   the   2015   Act   is   an   independent   proceeding   and   we have   decided   the   same   without   revisiting   the   review   order.   Crl.   M.P. No. 155609 of 2019 has been filed by the intervenor raising objection 66 to the inquiry report.   We dispose of the same as we have considered the   content   of   this   petition.   All   other   applications   shall   stand disposed of.  45. The present application stands allowed in the above terms. …..........................J. (K. M. JOSEPH) …...........................J. (ANIRUDDHA BOSE) …..........................J. (HRISHIKESH ROY) NEW DELHI; 27 th March, 2023. 67 ITEM NO.1501 COURT NO.11 SECTION II-A S U P R E M E C O U R T O F I N D I A RECORD OF PROCEEDINGS CRLMP.NO.157334/2018 in R.P.(Crl.) No. 1139-1140/2000 In Crl.A. No. 25-26/2000 NARAYAN CHETANRAM CHAUDHARY Applicant(s) VERSUS THE STATE OF MAHARASHTRA Respondent(s) (with IA Nos.5242 & 5245 OF 2016) Date : 27-03-2023 These matters were called on for pronouncement of judgment today. For Petitioner(s) Mr. R.Basant, Sr.Adv. Mr. Vishnu P., Adv. Ms. Trisha Chandran, Adv. Ms. Shreya Rastogi, Adv. Mr. Shadan Farasat, AOR For Respondent(s) Mr. Sachin Patil, Adv. Mr. Siddharth Dharmadhikari, Adv. Mr. Aaditya Aniruddha Pande, AOR Mr. Bharat Bagla, Adv. Mr. Sourav Singh, Adv. Mr. Geo Joseph, Adv. Mr. Risvi Muhammed, Adv. Mr. Durgesh Gupta, Adv. Mr. Hrishikesh Chitaley, Adv. Mr. Vijay Kari Singh, Adv. Mr. Rajat Joseph, AOR Hon’ble Mr. Justice Aniruddha Bose pronounced the judgment of the Bench comprising Hon’ble Mr.Justice K.M.Joseph, His Lordship and Hon’ble Mr. Justice Hrishikesh Roy. CRLMP.NO.157334/2018 is allowed and the applicant is directed to be released forthwith in terms of the signed reportable judgment, which is placed on the file. Original admission register and the documents to be returned 68 to the learned advocate for the State of Rajasthan. Pending application(s), if any, stand disposed of. (NIRMALA NEGI) (VIDYA NEGI) COURT MASTER (SH) ASSISTANT REGISTRAR