Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 20]

Supreme Court of India

Nathu @ Paras Ram vs State Of Rajasthan on 31 October, 2006

Equivalent citations: AIR 2007 SUPREME COURT 1, 2006 (11) SCC 174, 2006 AIR SCW 5353, (2007) 1 JCR 334 (SC), (2007) 36 OCR 46, 2006 (8) SLT 337, 2007 (1) SCC(CRI) 611, 2007 (1) SRJ 162, 2007 ALL MR(CRI) 864, 2006 (10) SCALE 510, 2006 (3) JKJ 35, (2006) 48 ALLINDCAS 686 (SC), (2006) 3 RAJ CRI C 852, (2006) 10 SCALE 510, (2006) 4 RECCRIR 426, (2007) 1 EASTCRIC 82, (2006) 4 CURCRIR 287, (2006) 8 SUPREME 334, (2007) 1 ALLCRIR 787, (2006) 56 ALLCRIC 980, (2007) 2 ALLCRILR 307, (2006) 4 MPHT 181, (2006) 4 CRIMES 289, 2007 CHANDLR(CIV&CRI) 613

Bench: S.B. Sinha, Dalveer Bhandari

           CASE NO.:
Appeal (crl.)  1004 of 2006

PETITIONER:
Nathu @ Paras Ram 							

RESPONDENT:
State of Rajasthan								

DATE OF JUDGMENT: 31/10/2006

BENCH:
S.B. Sinha & Dalveer Bhandari

JUDGMENT:

JUDGMENT O R D E R Perused the report of the Registrar (Judicial) dated 26.09.2006. The special leave petition was filed on 10.06.2004, which was sent by one Nathu @ Parasram, who is in custody. He had sent a copy of the judgment passed by the High Court. The record was, however, put up on 04.09.2006.

It is in the aforementioned premise that an inquiry was directed to be conducted. The Registrar (Judicial), in his report, inter alia, stated that the office had sent for the records of the courts below which caused delay.

Our attention in this behalf has been drawn to Order XXI Rule 8 of the Supreme Court Rules, 1966+, relevant portion whereof is in the following terms :

"8. (1) If the petitioner is in jail and is not represented by an advocate on record he may present his petition for special leave to appeal together with the certified copy of the Judgment and any written argument which he may desire to advance to the officer-in-charge of the jail, who shall forthwith forward the same to the Registrar of this Court. Upon receipt of the said petition, the Registrar of the Court shall, whenever necessary call, from the proper officer of the Court or the Tribunal appealed from, the relevant documents for determination of the petition for special leave to appeal.
(2) As soon as all necessary documents are available the Registrar shall, assign an Advocate from a panel of amicus curiae and thereafter place the petition and complete documents for hearing before the Court.

The fee of the advocate so engaged shall be Rs.250/- upto the admission stage and a lump sum not exceeding Rs.500/- for the hearing of the appeal arising therefrom, as may be fixed by the Bench hearing the appeal, and in an appropriate case, the Bench hearing the case may for the reasons to be recorded in writing, sanction payment of a lump sum not exceeding Rs.750/-."

Rules framed by this Court must be read in consonance with the fundamental rights of the prisoners. A prisoner when sends a petition or an appeal from jail, the same requires immediate attention of this Court. The Court while entertaining a special leave petition having regard to the facts and circumstances of the case, may suspend his sentence or allow his prayer for bail. Each petition is accompanied by a copy of the judgment of the High Court, which is supplied free of charge to the prisoners. It does not, therefore, appear to be reasonable that in each and every case when the matter is being placed before the Registry, the records would be sent for and when they are in vernacular language, the same would be translated into English.

The Rule no doubt permits the Registrar to call for documents, but the same is required to be done only when the same is found to be necessary and not otherwise. Records of the case should not, thus, be called for in a mechanical manner.

We, therefore, direct that when the special leave petitions are forwarded through the officer-in-charge of the jail along with certified copy of the judgment, the same should urgently be placed before the Court. The first listing of the case should not be delayed. At best an office note be placed that the translated copy of the records has not been sent; and if the records are directed to be called for, the same are required to be translated. It is only in cases where records are required to be called for, the same should be done; as otherwise it may await the order of the Court. We direct the Registry to act in terms of this order in future.