Gauhati High Court
Seema Bhuyan vs The Union Of India And 8 Ors on 28 February, 2020
Author: Ajai Lamba
Bench: Ajai Lamba, Soumitra Saikia
Page No.# 1/7
GAHC010126282018
THE GAUHATI HIGH COURT
(HIGH COURT OF ASSAM, NAGALAND, MIZORAM AND ARUNACHAL PRADESH)
Case No. : PIL 38/2018
1:SEEMA BHUYAN
W/O- PARTHA PRATIM DUTTA, R/O- MEGHALI RESIDENCY, PURBANCHAL
PATH, BARBARI, GUWAHATI- 781036, DIST- KAMRUP(M), ASSAM
VERSUS
1:THE UNION OF INDIA AND 8 ORS.
REP. BY THE SECRETARY TO THE GOVT OF INDIA, MIN OF HOME
AFFAIRS, NEW DELHI, INDIA
2:THE STATE OF ASSAM
REP. BY THE CHIEF SECRETARY TO THE GOVT OF ASSAM
DISPUR
GUWAHATI- 781006
DIST- KAMRUP(M)
ASSAM
3:THE COMMISSIONER AND SECRETARY
TO THE GOVT OF ASSAM
DEPTT OF HOME
DISPUR
GUWAHATI- 781006
DIST- KAMRUP(M)
ASSAM
4:THE COMMISSIONER AND SECRETARY
TO THE GOVT OF ASSAM
DEPTT OF SOCIAL WELFARE
DISPUR
GUWAHATI- 781006
DIST- KAMRUP(M)
ASSAM
Page No.# 2/7
5:THE COMMISSIONER SECRETARY
TO THE GOVT OF ASSAM
DEPTT OF HEALTH AND FAMILY WELFARE
DISPUR
GUWAHATI- 781006
DIST- KAMRUP(M)
ASSAM
6:THE DIRECTOR OF SOCIAL WELFARE ASSAM
UZANBAZAR
GUWAHATI- 781001
DIST- KAMRUP(M)
ASSAM
7:THE DIRECTOR OF HEALTH SERVICES ASSAM
HENGRABARI
GUWAHATI- 781036
DIST- KAMRUP(M)
ASSAM
8:THE DIRECTOR GENERAL OF POLICE
ASSAM
ULUBARI
GUWAHATI- 781007
DIST- KAMRUP(M)
ASSAM
9:THE DEPUTY COMMISSIONER
KARBI ANGLONG
DIST- KARBI ANGLONG
ASSAM
PIN- 78246
Counsel for the Petitioner(s) : Ms. S. Bhuayan, in-person.
Counsel for the Respondent(s) : Ms. A. Das, Advocate.
Page No.# 3/7 BEFORE HON'BLE THE CHIEF JUSTICE MR. AJAI LAMBA HON'BLE MR. JUSTICE SOUMITRA SAIKIA 28.02.2020:
(Ajai Lamba, CJ)
1. Smt. S. Bhuyan has preferred this Public Interest Litigation bringing out the issue of mob lynching. It has been projected before the Court that Constitution of India guarantees life, liberty, justice and equality for all under rule of law no person can be punished without authority of law.
These days people have started resorting to mob lynching and giving punishment to a person without any authority of law, however, no separate law has been made for punishing those persons.
2. It is not in dispute that the Hon'ble Supreme Court of India vide judgment dated July 17, 2018 rendered in WP(C) 754/2016, Tehseen S. Poonawalla vs Union Of India (and four other cases) has taken serious notice of the said issue. Having dealt with the issue in extenso and having considered the gravity of the situation, the following has been held in paragraph Nos.39 to 43:
"XXXXXXXXXXXXXXXXXXXXXXXXXXXXXXXXXXXXXXXXXXXXXX
39. There is no dispute that the act of lynching is unlawful but we are not concerned with any specific case since it has become a sweeping phenomenon with a far-reaching impact. It is our constitutional duty to take a call to protect lives and human rights. There cannot be a right higher than the right to live with dignity and further to be treated with humanness that the law provides. What the law provides may be taken away by lawful means; that is the fundamental concept of law. No one is entitled to shake the said foundation. No citizen can assault the human dignity of another, for such an action would comatose the majesty of law. In a civilised society, it is the fear of law that prevents crimes. Commencing from the legal space of democratic Athens till the legal system of modern societies today, the law-makers try to prevent crimes and make the people aware of the same but some persons who develop masterly skill to transgress the law jostle in the streets that eventually leads to an atmosphere which witnesses bloodshed and tears. When the preventive measures face failure, the crime takes place and then there have to be remedial and punitive measures. Steps to be taken at every stage for implementation of law are extremely Page No.# 4/7 important. Hence, the guidelines are necessary to be prescribed.
40. In view of the aforesaid, we proceed to issue the following guidelines:
A. Preventive Measures
(i). The State Governments shall designate, a senior police officer, not below the rank of Superintendent of Police, as Nodal Officer in each district. Such Nodal Officer shall be assisted by one of the DSP rank officers in the district for taking measures to prevent incidents of mob violence and lynching. They shall constitute a special task force so as to procure intelligence reports about the people who are likely to commit such crimes or who are involved in spreading hate speeches, provocative statements and fake news.
(ii). The State Governments shall forthwith identify districts, sub-divisions and/or villages where instances of lynching and mob violence have been reported in the recent past, say, in the last five years. The process of identification should be done within a period of three weeks from the date of this judgment, as such time period is sufficient to get the task done in today's fast world of data collection.
(iii). The Secretary, Home Department of the States concerned shall issue directives/advisories to the Nodal Officers of the districts concerned for ensuring that the officers in-charge of the police stations of the identified areas are extra cautious if any instance of mob violence within their jurisdiction comes to their notice.
(iv). The Nodal Officer, so designated, shall hold regular meetings (at least once a month) with the local intelligence units in the district along with all Station House Officers of the district so as to identify the existence of the tendencies of vigilantism, mob violence or lynching in the district and take steps to prohibit instances of dissemination of offensive material through different social media platforms or any other means for inciting such tendencies. The Nodal Officer shall also make efforts to eradicate hostile environment against any community or caste which is targeted in such incidents.
(v). The Director General of Police/the Secretary, Home Department of the States concerned shall take regular review meetings (at least once a quarter) with all the Nodal Officers and State Police Intelligence heads. The Nodal Officers shall bring to the notice of the DGP any inter-district coordination issues for devising a strategy to tackle lynching and mob violence related issues at the State level.
(vi). It shall be the duty of every police officer to cause a mob to disperse, by exercising his power under Section 129 CrPC, which, in his opinion, has a tendency to cause violence or wreak the havoc of lynching in the disguise of vigilantism or otherwise.
(vii) The Home Department of the Government of India must take initiative and work in coordination with the State Governments for sensitising the law-enforcement agencies and by involving all the stakeholders to identify the measures for prevention of mob violence and lynching against any caste or community and to implement the constitutional goal of social justice and the Rule of Law.
(viii). The Director General of Police shall issue a circular to the Superintendents of Police with regard to police patrolling in the sensitive areas keeping in view the Page No.# 5/7 incidents of the past and the intelligence obtained by the office of the Director General. It singularly means that there should be seriousness in patrolling so that the anti-social elements involved in such crimes are discouraged and remain within the boundaries of law thus fearing to even think of taking the law into their own hands.
(ix). The Central and the State Governments should broadcast on radio and television and other media platforms including the official websites of the Home Department and Police Department of the States that lynching and mob violence of any kind shall invite serious consequence under the law.
(x). It shall be the duty of the Central Government as well as the State Governments to take steps to curb and stop dissemination of irresponsible and explosive messages, videos and other material on various social media platforms which have a tendency to incite mob violence and lynching of any kind.
(xi). The police shall cause to register FIR under Section 153-A IPC and/or other relevant provisions of law against persons who disseminate irresponsible and explosive messages and videos having content which is likely to incite mob violence and lynching of any kind.
(xii). The Central Government shall also issue appropriate directions/advisories to the State Governments which would reflect the gravity and seriousness of the situation and the measures to be taken.
B. Remedial Measures
(i). Despite the preventive measures taken by the State Police, if it comes to the notice of the local police that an incident of lynching or mob violence has taken place, the jurisdictional police station shall immediately cause to lodge an FIR, without any undue delay, under the relevant provisions of IPC and/or other provisions of law.
(ii). It shall be the duty of the Station House Officer, in whose police station such FIR is registered, to forthwith intimate the Nodal Officer in the district who shall, in turn, ensure that there is no further harassment of the family members of the victim(s).
(iii). Investigation in such offences shall be personally monitored by the Nodal Officer who shall be duty-bound to ensure that the investigation is carried out effectively and the charge-sheet in such cases is filed within the statutory period from the date of registration of the FIR or arrest of the accused, as the case may be.
(iv). The State Governments shall prepare a lynching/mob violence victim compensation scheme in the light of the provisions of Section 357-A CrPC within one month from the date of this judgment. In the said scheme for computation of compensation, the State Governments shall give due regard to the nature of bodily injury, psychological injury and loss of earnings including loss of opportunities of employment and education and expenses incurred on account of legal and medical expenses. The said compensation scheme must also have a provision for interim relief to be paid to the victim(s) or to the next of kin of the deceased within a period of thirty days of the incident of mob violence/lynching.
(v). The cases of lynching and mob violence shall be specifically tried by designated court/Fast Track Courts earmarked for that purpose in each district. Such courts shall hold trial of the case on a day-to-day basis. The trial shall preferably be Page No.# 6/7 concluded within six months from the date of taking cognizance. We may hasten to add that this direction shall apply to even pending cases. The District Judge shall assign those cases as far as possible to one jurisdictional court so as to ensure expeditious disposal thereof. It shall be the duty of the State Governments and the Nodal Officers in particular to see that the prosecuting agency strictly carries out its role in appropriate furtherance of the trial.
(vi). To set a stern example in cases of mob violence and lynching, upon conviction of the accused person(s), the trial court must ordinarily award maximum sentence as provided for various offences under the provisions of the IPC.
(vii). The courts trying the cases of mob violence and lynching may, on application by a witness or by the Public Prosecutor in relation to such witness or on its own motion, take such measures, as it deems fit, for protection and for concealing the identity and address of the witness.
(viii). The victim(s) or the next of kin of the deceased in cases of mob violence and lynching shall be given timely notice of any court proceedings and he/she shall be entitled to be heard at the trial in respect of applications such as bail, discharge, release and parole filed by the accused persons. They shall also have the right to file written submissions on conviction, acquittal or sentencing.
(ix). The victim(s) or the next of kin of the deceased in cases of mob violence and lynching shall receive free legal aid if he or she so chooses and engage any advocate of his/her choice from amongst those enrolled in the legal aid panel under the Legal Services Authorities Act, 1987.
C. Punitive Measures (i). Wherever it is found that a police officer or an officer of the district
administration has failed to comply with the aforesaid directions in order to prevent and/or investigate and/or facilitate expeditious trial of any crime of mob violence and lynching, the same shall be considered as an act of deliberate negligence and/or misconduct for which appropriate action must be taken against him/her and not limited to departmental action under the service rules. The departmental action shall be taken to its logical conclusion preferably within six months by the authority of the first instance.
(ii). In terms of the ruling of this Court in Arumugam Servai v. State of Tamil Nadu 21 the States are directed to take disciplinary action against the officials concerned if it is found that (i) such official(s) did not prevent the incident, despite having prior knowledge of it, or (ii) where the incident has already occurred, such official(s) did not promptly apprehend and institute criminal proceedings against the culprits.
41. The measures that are directed to be taken have to be carried out within four weeks by the Central and the State Governments. Reports of compliance be filed within the said period before the Registry of this Court.
42. We may emphatically note that it is axiomatic that it is the duty of the State to ensure that the machinery of law and order functions efficiently and effectively in maintaining peace so as to preserve our quintessentially secular ethos and pluralistic social fabric in a democratic set-up governed by rule of law. In times of chaos and Page No.# 7/7 anarchy, the State has to act positively and responsibly to safeguard and secure the constitutional promises to its citizens. The horrendous acts of mobocracy cannot be permitted to inundate the law of the land. Earnest action and concrete steps have to be taken to protect the citizens from the recurrent pattern of violence which cannot be allowed to become "the new normal". The State cannot turn a deaf ear to the growing rumblings of its People, since its concern, to quote Woodrow Wilson, "must ring with the voices of the people". The exigencies of the situation require us to sound a clarion call for earnest action to strengthen our inclusive and all-embracing social order which would, in turn, reaffirm the constitutional faith. We expect nothing more and nothing less.
43. Apart from the directions we have given hereinbefore and what we have expressed, we think it appropriate to recommend to the legislature, that is, Parliament, to create a separate offence for lynching and provide adequate punishment for the same. We have said so as a special law in this field would instil a sense of fear for law amongst the people who involve themselves in such kinds of activities. There can be no trace of doubt that fear of law and veneration for the command of law constitute the foundation of a civilised society.
(emphasised by us) XXXXXXXXXXXXXXXXXXXXXXXXXXXXXXXXXXXXXXX"
3. The Hon'ble Supreme Court of India vide observation made in paragraph No.43 of the above extracted portion of the judgment has already said that it would be appropriate to recommend to the legislature, i.e. Parliament, to create a separate offence for lynching and provide adequate punishment for the same.
4. It is not in dispute that on the same issue, this PIL has been filed.
5. We find no reason to entertain this petition in the light of the fact that the Hon'ble Supreme Court of India has already given a verdict on the issue while providing certain preventive measures, remedial measures and punitive measures.
6. Accordingly, this PIL is disposed of.
JUDGE CHIEF JUSTICE Comparing Assistant