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 0] [Entire Act]

Union of India - Section

Section 4 in The DCI Regulations on Curbing the Menace of Ragging in Dental Colleges, 2009

4. Directions of the Hon'ble Supreme Court of India Regarding Curbing the Menace of Ragging. -The Raghvan Committee constituted by the Hon'ble Supreme Court in SLP No. 24295/2006 has submitted its detailed report to the Hon'ble Supreme Court on 7-5-2007. The Hon'ble Supreme Court vide its Order dated 16-5-2007 has passed the following Order in the matter:- We have perused the Report of the Committee constituted pursuant to this Court's order to suggest remedial measures to tackle with the problem of ragging in educational institutions. An elaborate report has been submitted by the Committee headed by Dr. R.K. Raghavan. According to the Committee, the following factors need to be focused to tackle with the problem:-(a) Primary responsibility for curbing ragging rests with academic institutions themselves.

(b)Ragging adversely impacts the standards of higher education.(c)Incentives should be available to institutions for curbing the menace and there should be disincentives for failure to do so.(d)Enrolment in academic pursuits or a campus life should not immunize any adult citizen from penal provisions of the laws of the land.(e)Ragging needs to be perceived as failure to inculcate human values from the schooling stage.(f)Behavioural patterns among students, particularly potential 'raggers', need to be identified.(g)Measures against ragging must deter its recurrence.(h)Concerted action is required at the level of the school, higher educational institution, district administration, university, State and Central Governments to make any curb effective.(i)Media and the Civil Society should be involved in this exercise.The Committee has made several recommendations. For the present, we feel that the following recommendations should be implemented without any further lapse of time:-(1) The punishment to be meted out has to be exemplary and justifiably harsh to act as a deterrent against recurrence of such incidents.
(2)Every single incident of ragging where the victim or his parent/guardian or the Head of institution is not satisfied with the institution arrangement for action, a First Information Report must be filed without exception by the institutional authorities with the local police authorities. Any failure on the part of the institutional authority or negligence or deliberate delay in lodging the FIR with the local police shall be construed to be an act of culpable negligence on the part of the institutional authority. If any victim or his parent/guardian of ragging intends to file FIR directly with the police, that will not absolve the institutional authority from the requirement of filing the FIR.
(3)Courts should make an effort to ensure that cases involving ragging are taken up on a priority basis to send the correct message that ragging is not only to be discouraged but also to be dealt with sternness. In addition, we direct that the possibility of introducing in the educational curriculum a subject relating to ragging shall be explored by the National Council of Educational Research and Training (NCERT) and the respective State Council of Educational Research and Training (SCERT). This aspect can be included in the teaching of the subjects 'Human Rights'. In the prospectus to be issued for admission by educational institutions, it shall be clearly stipulated that in case the applicant for admission is found to have indulged in ragging in the past or if it is noticed later that he has indulged in ragging, admission may be refused or he shall be expelled from the educational institution. The Central Government and the State Governments shall launch a programme giving wide publicity to the menace of ragging and the consequences which follow in case any student is detected to have been involved in ragging. It shall be the collective responsibility of the authorities and functionaries of the concerned institution and their role shall also be open to scrutiny for the purpose of finding out whether they have taken effective steps for preventing ragging and in case of their failure, action can be taken; for example, denial of any grant-in-aid or assistance from the State Governments. Anti-ragging committees and squads shall be forthwith formed by the institutions and it shall be the job of the committee or the squad, as the case may be, to see that the committee's recommendations, more particularly those noted above, are observed without exception and if it is noticed that there is any deviation, the same shall be forthwith brought to the notice of this Court. The committee constituted pursuant to the order of this Court shall continue to monitor the functioning of the anti-ragging committees and the squads to be formed. They shall also monitor the implementation of the recommendations to which reference has been made above.* *Extracts of the judgment of Hon'ble Supreme Court dated 8-5-2009 in Civil Petition No. 887 of 2009 in the matter of University of Kerala v. Council, Principal Colleges, Kerala are also enclosed at Annexure-A for information, guidance and strict compliance by the dental institutions.