Supreme Court - Daily Orders
Om Prakash vs Union Of India on 6 February, 2023
Bench: K.M. Joseph, B.V. Nagarathna
ITEM NO.25 COURT NO.3 SECTION X
S U P R E M E C O U R T O F I N D I A
RECORD OF PROCEEDINGS
WRIT PETITION(CRIMINAL) Diary No. 18546/2022
OM PRAKASH Petitioner(s)
VERSUS
UNION OF INDIA & ORS. Respondent(s)
(FOR ADMISSION and IA No.8023/2023-CONDONATION OF DELAY IN REFILING
/ CURING THE DEFECTS and IA No.196275/2022-PERMISSION TO PLACE ON
RECORD SUBSEQUENT FACTS and IA No.11921/2023-PERMISSION TO APPEAR
AND ARGUE IN PERSON and IA No.143346/2022-SEEKING LEAVE TO FILE
WRITTEN ARGUMENTS and IA No.157294/2022-SEEKING LEAVE TO FILE
WRITTEN ARGUMENTS and IA No.15979/2023-CLUBBING OF SIMILAR SLPS FOR
PROPER ADJUDICATION and IA No.164340/2022-UNDER SECTION 151 OF CPC
and IA No.187397/2022-UNDER SECTION 151 OF CPC and IA
No.15405/2023-PERMISSION TO FILE ADDITIONAL
DOCUMENTS/FACTS/ANNEXURES)
Date : 06-02-2023 This matter was called on for hearing today.
CORAM :
HON'BLE MR. JUSTICE K.M. JOSEPH
HON'BLE MRS. JUSTICE B.V. NAGARATHNA
For Petitioner(s)
Petitioner-in-person
For Respondent(s)
UPON hearing the petitioner-in-person
the Court made the following
O R D E R
Delay in refiling is condoned.
The petitioner has approached this Court seeking the following reliefs:
Signature Not Verified Digitally signed by Nidhi Ahuja Date: 2023.02.14“(i) To issue a writ of mandamus or other appropriate 16:55:41 IST Reason: writ order or direction directing respondent No. 01, 02, 03, 05, 06, 07, and 08 to register an F.I.R. against the complaints of petitioner made since 2011 1 WRIT PETITION(CRIMINAL) Diary No. 18546/2022 to till date and to investigate into the persistent gang rapes of the victims at the source point of human trafficking at Soinaili Katihar Bihar, rescued from illicit sex trade and child sexual abuse from destination/transit point of human trafficking at Sashtri Park North East Delhi and the rampant abuse of police power against the petitioner as well as against the victims and direct to register an F.I.R. under relevant sections of IPC against the accused rapists of persistent gang rapes, illicit sex trade, hidden prostitution, child sexual abuse, human trafficking of rescued victims by the nexus of states, NGOs, Gangsters, Mafia and Indian Defense Organizations and to be monitored by issuing a necessary direction to the District Judge and SHO to investigate the matter impartially, fairly and properly including the arrest of the accused, after the registration of F.I.R.
(ii) )To issue a writ of mandamus or other appropriate writ order or direction directing respondent No.01, 02, 03, 05, 06, 07, and 08 to pass a dismissal order against the lady magistrate Katihar, accompanying with the petitioner in W.P.(Crl) 242/2021 and W.P. (Crl) 137/2021 for placing illegal, false and fabricated documents to this Hon'ble Court to transfer the case from Delhi to Bihar and taking unauthorized custody of the rescued victims with an ulterior motive of re- pushing them into the same business of flesh trade for generating revenue out of it.
(iii) To tag all petitions W.P.(Crl) 136/2016, W.P. (Crl) 137/2021 and W.P.(Crl) 242/2021 together with this petition in the furtherance of justice.
(iv) To issue a writ of mandamus or other appropriate writ order or direction directing respondent No.03 and 15 to direct respondent no. 16 and 17 to resume the electricity services of the house of the petitioner immediately.
(v) To issue a writ of mandamus or other appropriate writ order or direction directing respondent No. 03 to direct respondent no. 04, 18, 19, 20 and 21 to investigate into the lapse of medical services by Primary Health Centre Kadwa Durgaganj and Sadar Hospital Katihar, for injecting inappropriate injections into the body of petitioner, taking unauthorized blood sample of petitioner on 12.05.2022 injuring internally and snatching his medical prescription and daily diary from his hand on the same day and date to evade the evidence.
2WRIT PETITION(CRIMINAL) Diary No. 18546/2022
(vi) To issue a writ of mandamus or other appropriate writ order or direction directing respondent No. 01 to direct respondent no. 32, 33 and 34 to investigate into the matter of not handing over the victims to the petitioner and re-pushing the rescued victims into the same business of flesh trade,gang rapes, illicit sex trade, hidden prostitution, child sexual abuse and human trafficking at the source point of human trafficking at Sonaili Katihar, Bihar.
(vii) To issue a writ of mandamus or other appropriate writ order or direction directing respondent No. 01 to direct respondent no.35 to investigate into the matter of misuse of defense telecommunication technologies, misuse of Air base for human trafficking, the victims of gang rape from one place to another place, misuse of intelligence services to sustain the business of illicit sex trade and child sexual abuse, misuse of high technologies devices and chips for scanning, imaging, monitoring the activities and targeting the locations of whistle blower, misuse of geo-space scientist and meteorological department services for causing artificial rain endangering National Security to sustain the business of gang rapes, illicit sex trade, hidden prostitution, child sexual abuse and International human trafficking to create an absolute social anarchy in the civil society.
(viii) To issue a writ of mandamus or other appropriate writ order or direction directing respondent No.01, 02, 03, 05, 06, 07 and 08 to initiate rehabilitation process of the rescued victims and to initiate handing over process of the rescued victims after doing medical, arrest, charge sheet and presenting before the court of law either within the family or within the state institutions like women shelter homes, children observation homes, counselling for preparing them mentally and enabling them to choose rehabilitation options democratically, institutional arrangements for security of the victims to avoid further gang rapes and sexual abuse of the victims by human traffickers and to pass an order to allow the petitioner to know the whereabouts of the victims and to allow to meet and supervise the victims of gang rapes.
(ix) TO issue a writ of mandamus or other appropriate writ order or direction directing respondent No.01, 02, 03, 05, 06, 07 and 08 to make necessary arrangements for impartial medical examinations of the 3 WRIT PETITION(CRIMINAL) Diary No. 18546/2022 gang rapes victims from multiple nodal health institutions across country and ensure cross examination of the medical reports to avoid falsehood and bias.
(x) To issue a writ of mandamus or other appropriate writ order or direction directing respondent No.01, 02, 03, 05, 06, 07 and 08 to provide necessary security to the petitioner and the victims of gang rapes and allow the petitioner to supervise, evaluate, monitor and report the security services provided by the Centre or State.
(xi) To issue a writ of mandamus or other appropriate writ order or direction to respondent no.01 and 7 to direct concern SHO to register an F.I.R against respondent no. 28 the Chairperson, National Commission for Protection of Child Rights (NCPCR), Government of India for commissioning cognizable offence against the victim of gang rapes deliberately delaying the rescue of child sexual abuse cases and indulging, sustaining the gang rapes of the victims for generating revenue out of it till date.
(xii) To issue a writ of mandamus or other appropriate writ order or direction to the respondent no.01, 02, 03, 04,05, 06, 07 and 08 to register an F.I.R. against no. 29, 30,31,37,38, 39 and 40 Child Line India Foundation for commissioning cognizable offence against the victim of gang rapes deliberately delaying the rescue of child sexual abuse cases and indulging, sustaining into the gang rapes of the victims for generating revenue out of it till date and initiate actions to dismiss the concerned officials who are indulged in doing human trafficking, illicit sex trade and organizing the events of gang rapes of the victims.
(xiii) To issue a writ of mandamus or other appropriate writ order or direction directing respondent 01, 02, 03, 05, 06, 07 and 08 to rescue, arrest, medical with HIV Reproductive health damage and loss, sexually transmitted infections, uterus status, DNA testing with minor daughter's blood, charge sheet and place before the Fast track Court under POCSO Act or juvenile court or any other court and initiate the rehabilitation process and handing over process of the victim wife, minor daughter and 50 other family members and their respective children o f petitioner immediately till the investigation team constituted by this Hon'ble Court or the investigation 4 WRIT PETITION(CRIMINAL) Diary No. 18546/2022 process resumes and completes.
(xiv) Constitute a competent team under the supervision of Hon`ble Supreme Court of India to reinvestigate the matter as this matter is connected to International sex racket.
(xv) To issue a writ of mandamus or other appropriate writ order or direction directing respondent No.01, 02, 03, 05, 07 and 08 to issue a death warrant or hanged to death order against the guilty Public and non-governmental authorities and delinquent officials involved into this matter of persistent gang rapes of victims for more than 18 years in the larger interest of all children across country.
(xvi)To issue a writ of mandamus or other appropriate writ order or direction directing respondent No.01, 03, 04, 05 and 8 to register an F.I.R against the criminal act of respondent no. 41 and 36 for making railway property as a hotspots of illicit sex trade, child sexual abuse and gang rapes of the rescued victims persistently in the larger interest of all children across country.
(xvii) To issue a writ of mandamus or other appropriate writ order or direction directing respondent No.01, 02 and 07 to initiate appropriate action against respondent no. 37 Director, trustee and governing bodies of Delhi/NCR based NGO Asha Deep Foundation for its wrongful association with the victim's minor daughter of the petitioner and pushing her into the business of flesh trade, child sexual abuse, illicit sex trade and Gang rapes for generating revenue out of it.
(xviii) Pass such other order/orders as this Hon'ble Court may deem just and proper in the facts and circumstances of the case.” We have heard the petitioner who appears as petitioner-in-person. The petitioner has referred to a sex racket. He has also stated that the petitioner wanted to get custody, recovery and rescue of his minor daughter.
Without prejudice to any of the remedies in any other 5 WRIT PETITION(CRIMINAL) Diary No. 18546/2022 competent forum, the writ petition will stand dismissed.
Pending applications stand disposed of.
(NIDHI AHUJA) (RENU KAPOOR)
AR-cum-PS ASSISTANT REGISTRAR
6