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 36, Cited by 0]

Law Commission Report

Tribunals

          GOVERNMENT OF INDIA

         LAW COMMISSION OF INDIA




Need for Ameliorating the lot of the Have-nots
-
Supreme Court's Judgments




                Report No. 223




                  April 2009
            LAW COMMISSION OF INDIA
               (REPORT NO. 223)




    Need for Ameliorating the lot of the Have-nots
    -
          Supreme Court's Judgments




Forwarded to the Union Minister for Law and
Justice, Ministry of Law and Justice, Government of
India by Dr. Justice AR. Lakshmanan, Chairman,
Law Commission of India, on the 30th day of April,
2009.




The 18th Law Commission was constituted for a
period of three years from 1st September, 2006 by
Order No. A.45012/1/2006-Admn.III (LA) dated the
16th October, 2006, issued by the Government of

                     2
 India, Ministry of Law and Justice, Department of
Legal Affairs, New Delhi.


The Law Commission consists of the Chairman, the
Member-Secretary, one full-time Member and seven
part-time Members.


Chairman

Hon'ble Dr. Justice AR. Lakshmanan

Member-Secretary

Dr. Brahm A. Agrawal

Full-time Member

Prof. Dr. Tahir Mahmood

Part-time Members

Dr. (Mrs.) Devinder Kumari Raheja
Dr. K. N. Chandrasekharan Pillai
Prof. (Mrs.) Lakshmi Jambholkar
Smt. Kirti Singh
Shri Justice I. Venkatanarayana
Shri O.P. Sharma
Dr. (Mrs.) Shyamlha Pappu


The Law Commission is located in ILI Building,
2nd Floor, Bhagwan Das Road,
New Delhi-110 001

                       3
      Law Commission Staff


     Member-Secretary

     Dr. Brahm A. Agrawal


     Research Staff

     Shri Sushil Kumar            :   Joint   Secretary&    Law
Officer
     Ms. Pawan Sharma                  : Additional Law Officer
     Shri J. T. Sulaxan Rao       : Additional Law Officer
     Shri A. K. Upadhyay               : Deputy Law Officer
     Dr. V. K. Singh                   :    Assistant      Legal
Adviser
     Dr. R. S. Shrinet                : Superintendent (Legal)


     Administrative Staff

     Shri Sushil Kumar            :   Joint   Secretary&    Law
Officer
     Shri D. Choudhury            : Under Secretary
     Shri S. K. Basu                    : Section Officer
     Smt. Rajni Sharma            : Assistant Library &
                                    Information Officer




                              4
       The text of this Report is available on the Internet
at:
      http://www.lawcommissionofindia.nic.in



      ©   Government of India
          Law Commission of India




      The text in this document (excluding the
      Government Logo) may be reproduced free of
      charge in any format or medium provided that it is
      reproduced accurately and not used in a misleading
      context. The material must be acknowledged as
      Government copyright and the title of the document
      specified.




      Any enquiries relating to this Report should be
      addressed to the Member-Secretary and sent either
      by post to the Law Commission of India, 2nd Floor,
      ILI Building, Bhagwan Das Road, New Delhi-110001,
      India or by email to [email protected]




                            5
 Dr. Justice AR. Lakshmanan                    ILI    Building
(Former Judge, Supreme Court of India),       (IInd Floor)
Chairman, Law Commission of India             Bhagwandas
                                              Road,
                                              New Delhi -
                                              110 001
                                              Tel.     91-11-
                                              23384475
                                              Fax. 91-11 -
                                              23383564




                                          6
 D.O. No. 6(3)/134/2007-LC (LS)                      30th April, 2009


Dear Dr. Bhardwaj Ji,

            Subject: Need for Ameliorating the lot of the Have-nots -
                    Supreme Court's Judgments

    I am forwarding herewith the 223rd Report of the Law
Commission of India on the above subject.

       The United Nations Committee on Economic, Social and
Cultural Rights defines poverty as a human condition characterized
by sustained or chronic deprivation of the resources, capabilities,
choices, security and power necessary for the enjoyment of an
adequate standard of living and other civil, cultural, economic,
political and social rights.    Poverty has been and remains a
constructed social and economic reality.      The poor are not poor
simply because they are less human or because they are
physiologically or mentally inferior to others whose conditions are
better off. On the contrary, their poverty is often a direct or indirect
consequence of society's failure to establish equity and fairness as
the basis of its social and economic relations. Extreme poverty is
denial of human rights.

      In a large number of cases, our Supreme Court has considered
the scope of article 21 of the Constitution, which assures right to life.
To make right to life meaningful and effective, the Supreme Court put
up expansive interpretation and brought within its ambit a myriad of
rights.

       Various laws have been enacted to eradicate poverty: some of
them directly deal with them and some of them indirectly.
Nevertheless, their tardy implementation makes us lag behind in
effectively dealing with the problem.

      In spite of the constitutional safeguards and State legislative
intervention in favour of the poor and the needy, their socio-economic
condition is deteriorating. Social and economic equality still remains
a mirage for them.

                                  7
       We are of the view that the Union and the State Governments should
accord top priority to implementation of the judgments rendered by our
Supreme Court in their letter and spirit in order that the lot of the have-nots
is ameliorated.


       With warm regards,

                                                            Yours sincerely,




                                                      (Dr AR. Lakshmanan)


Dr. H. R. Bhardwaj,
Union Minister for Law and Justice,
Government of India,
Shastri Bhawan,
New Delhi - 110 001.




                                     8
            Need for Ameliorating the lot of the Have-nots -
                 Supreme Court's Judgments




                      Table of Contents



                CHAPTER
PAGE NOS.


I.     EXTREME POVERTY: DENIAL OF HUMAN RIGHTS                9-
17

II.    A PETITION ON BEGGARS' HUMAN RIGHTS                    18 -
20

III.   EXPANSE OF ARTICLE 21 OF THE CONSTITUTION              21 -
37

IV.    CONCLUSION AND RECOMMENDATION                          38 -
39




                                 9
                                            CHAPTER I

                  EXTREME POVERTY: DENIAL OF HUMAN RIGHTS



1.1       The United Nations Committee on Economic, Social and
Cultural Rights defines poverty as a human condition characterized
by sustained or chronic deprivation of the resources, capabilities,
choices, security and power necessary for the enjoyment of an
adequate standard of living and other civil, cultural, economic,
political and social rights.                    Poverty has been and remains a
constructed social and economic reality.                            The poor are not poor
simply because they are less human or because they are
physiologically or mentally inferior to others whose conditions are
better off.        On the contrary, their poverty is often a direct or indirect
consequence of society's failure to establish equity and fairness as
the basis of its social and economic relations.1


1.2       The Universal Declaration of Human Rights proclaims2 that
everyone is entitled to a standard of living adequate to provide for the
health and well-being of oneself and one's family. Moreover, in
1
 Voice of Justice by Dr Justice AR. Lakshmanan, Universal Law Publishing Co. Pvt. Ltd., Delhi (2006),
page 121
2
    Statement to the 49th session of the United Nations Commission on Human Rights


                                                 10
 accordance with the Universal Declaration of Human Rights,
International Covenants recognize that freedom from fear and want
can be achieved only if everyone enjoys economic, social and
cultural rights, in addition to civil and political rights. The increasing
disparity between the rich and the poor is a major destabilizing
influence in the world. It produces or exacerbates regional and
national conflicts, environmental degradation, crime and violence,
and the increasing use of illicit drugs. These consequences of
extreme poverty affect all individuals and nations. Increasingly we are
becoming aware that we are all members of a single human family. In
a family the suffering of any member is felt by all, and until that
suffering is alleviated, no member of the family can be fully happy or
at ease. Few are able to look at starvation and extreme poverty
without feeling a sense of failure.


1.3   Every man and woman has the human right to a standard of
living adequate for health and well-being, to food, clothing, housing,
medical care and social services.          These fundamental human rights
are defined in our Constitution.       On 10 December 1948, the United
Nations General Assembly adopted and proclaimed the Universal
Declaration of Human Rights "as a common standard of achievement
for all peoples and all nations". Article 1 of the Universal Declaration
of Human Rights reads thus:
      "All human beings are born free and equal in dignity and rights.
      They are endowed with reason and conscience and should act towards
      one another in spirit of brotherhood."




                                      11
 1.4        The human right to live in dignity, free from want, is itself a
fundamental right, and is also essential to the realization of all other
human rights - rights that are universal, indivisible, interconnected
and interdependent.               The right to be free from poverty includes the
human right to an adequate standard of living.              Poverty is a human
rights violation. The right to be free from poverty includes:


           The human right to an adequate standard of living;
           The human right to work and receive wages that contribute to
           an adequate standard of living;
           The human right to a healthy and safe environment;
           The human right to live in adequate housing;
           The human right to be free from hunger;
           The human right to safe drinking water;
           The human right to primary health care and medical attention in
           case of illness;
           The human right to access to basic social services;
           The human right to education;
           The human right to be free from gender or racial discrimination;
           The human right to participate in shaping decisions which affect
           oneself and one's community.3


1.5        The human right for children includes their development in an
environment appropriate for their physical, mental, spiritual, moral
and social development.4


3
    Supra note 1, pages 121-122
4
    Ibid.


                                            12
 1.6     Very little attention has been paid to poverty and the extreme
poverty in the logic of human rights; the explanation for this is
unhappily simple.      A poor person hardly exists and can only lay
claim, modestly, to 'poor' rights.         We have gradually become
accustomed to consider the poor person as having exhausted his
entitlements. As for the extremely poor, they do not exist at all, at
best they may benefit from charity. Even the help they receive is, in
most cases, an additional token of exclusion from a society that
makes them feel guilty. The public authorities ignore them.


1.7     Poverty and extreme poverty are not peripheral phenomena
confined to this country alone.         They are universal.     Poverty is
increasing everywhere. The phenomenon occurs on a more massive
scale in the Least Developed Countries and in countries undergoing
rapid    structural   transformation,    but   it   has   equally   serious
consequences for the victims in rich countries. As we said earlier,
poverty is increasing everywhere: Increasing wealth is accompanied
by increasing poverty. Poverty renders all human rights inoperative.
The violation of right to a reasonable standard of living entails the
violation of all the other human rights, since their observance are
simply made materially and structurally impossible.                 Poverty
aggravates discrimination since it particularly affects women, the
elderly and the disabled. Moreover, the very poor are, in most cases,
unable even to discover their own rights and this violation not only
affects individuals through and within their precarious day-to-day
existence, but it entraps their entire social world over several
generations in a spiral from which it is virtually impossible to escape.


                                   13
 Poverty is, undoubtedly, a general phenomenon, a social relation,
which as such is subject to law, and whose overall logic needs to be
understood. Poverty is a situation of uncertainty, whereas extreme
poverty is a spiral of different kinds of uncertainty with each kind
aggravating the effects of the others in a circular process that hems
the individual completely.


1.8   Fundamentally, a human rights approach to poverty is about
the empowerment of the poor, extending their freedom of choice and
action to structure their own lives.        The international normative
framework empowers the poor by granting them human rights and
imposing the legal obligations on others.     Rights and obligations are
required to be supported by a system of accountability, or else they
become no more than window dressing.            Accordingly, the human
rights approach to poverty reduction emphasizes obligations and
requires that all duty-holders, including States and intergovernmental
organizations, be held to account for their conduct in relation to
international human rights. The enjoyment of the right to participate
is deeply dependent on the realization of other human rights.     If the
poor are to participate meaningfully, they must be free to organize
without restriction (right to association), to meet without impediment
(right to assembly) and to say what they want without intimidation
(freedom of expression), they must know the relative facts (right to
information) and they must enjoy an elementary level of economic
security and the well-being (right to a reasonable standard of living
and associated rights).      It is less openly recognized that the poor
also suffer from a lack of information.      Over and over again poor


                                   14
 people mention their isolation from information, information about the
programmes of assistance, their rights, contacts about work that
affect their lives directly.


1.9   Poverty is indisputably the most potent violation of all human
rights, and constitutes a threat to the survival of the greatest
numbers of the human population. As poverty has intensified in both
rich and poor nations alike, the view of poverty as a human rights
and social justice issue has gained increased recognition. The United
Nations General Assembly has resolved that extreme poverty and
exclusion from society constitute a violation of human dignity
(General Assembly Resolution 53/146 on Human Rights and
Extreme Poverty adopted December 18 1992). The existence of
widespread extreme poverty inhibits the full and effective enjoyment
of human rights and might, in some situations, constitute a threat to
the right to life. A human rights-based approach to poverty views the
poor as holding inalienable fundamental rights that must be
respected, protected and fulfilled.


1.10 If injustices and discriminations in society are the main reasons
for poverty, then as an effective operational mechanism, the human
rights-based approach to development demands:




                                  15
    -      Participation and transparency in decision-making - this
          implies making participation throughout the development
          process a right and the obligation of the State and other
          actors to create an enabling environment for participation of
          all stakeholders;
   -      Non-discrimination - this implies that equity and equality cut
          across all rights and are the key ingredients for development
          and poverty reduction;
   -      Empowerment - this implies empowering people to exercise
          their human rights through the use of tools such as legal and
          political action to make progress in more conventional
          development areas;
   -      Accountability of actors - this implies accountability of public
          and private institutions and actors to promote, protect and
          fulfill human rights and to be held accountable if these are
          not enforced.


1.11 Human rights are for everyone, as much for people living in
poverty and social isolation as for the rich and educated.
International law prohibits discrimination in the enjoyment of human
rights on any ground, such as ethnicity, colour, sex, language,
religion, political or other opinion, national or social origin, property,
birth or other status.    The term "or other status" is interpreted to
include   personal    circumstances,     occupation,   lifestyle,   sexual
orientation and health status.     People living with HIV and AIDS, for
instance, are entitled to the enjoyment of their fundamental human
rights and freedoms without any unjustified restriction.


                                   16
 1.12 Equality also requires that all persons within a society enjoy
equal access to the available goods and services that are necessary
to fulfill basic human needs.      It prohibits discrimination in law or in
practice in any field regulated and protected by public authorities.
Thus, the principle of non-discrimination applies to all State policies
and practices, including those concerning health care, education,
access to services, travel regulations, entry requirements and
immigration.


1.13 An essential principle of the international human rights
framework is that every person and all peoples are entitled to
participate in, contribute to, and enjoy civil, economic, social, cultural
and political development in which human rights and fundamental
freedoms can be realized. This means that participation is not simply
something desirable from the point of view of ownership and
sustainability, but rather a right with profound consequences for the
design and implementation of development activities.                 It is
concerned with access to decision-making, and is critical in the
exercise of power.        The principles of participation and inclusion
mean that all people are entitled to participate in society to the
maximum of their potential.       This in turn necessitates provision of a
supportive environment to enable people to develop and express
their full potential and creativity.


1.14 States have the primary responsibility to create the enabling
environment in which all people can enjoy their human rights, and


                                       17
 have the obligation to ensure that respect for human rights norms
and principles is integrated into all levels of governance and policy-
making.    The principle of accountability is essential for securing an
enabling environment for development.           Human rights do not simply
define the needs of people, but recognize people as active subjects
and claim-holders, thus establishing the duties and obligations of
those responsible for ensuring that the needs are met.               As a
consequence, the identification of duty-holders has to feature as an
integral part of programme development.


1.15 Law must protect rights. Any dispute about them is not to be
resolved through the exercise of some arbitrary discretion, but
through the adjudication by competent, impartial and independent
processes. These procedures will ensure full equality and fairness to
all parties, and determine the questions in accordance with clear,
specific and pre-existing laws, known and openly proclaimed.           All
persons are equal before the law, and are entitled to equal
protection.   The rule of law ensures that no one is above the law,
and that there will be no impunity for human rights violations.


1.16 From the human development perspective, good governance is
democratic governance, meaning:


   -      People's rights and fundamental freedoms are respected,
          allowing them to live with dignity;
   -      People have a say in decisions that affect their lives;
   -      People can hold decision-makers accountable;


                                   18
    -     Inclusive and fair rules, institutions and practices govern
         social interactions;
   -     Women are equal partners with men in public spheres of life
         and decision-making;
   -     People are free from discrimination based on ethnicity,
         gender, or any other attribute;
   -     The needs of future generations are reflected in current
         policies;
   -     Economic and social policies are responsive to people's
         needs and aspirations.


1.17 The importance of discrimination in reaching the Millennium
Development Goals - based on ethnicity, colour, sex, language,
religion, political or other opinion, national or social origin, property,
birth or other status - cannot be overstated. Discrimination is a form
of social exclusion, and often a cause of poverty. In extreme cases,
discrimination and exclusion may lead to conflict.              Systemic
discrimination reduces the ability of individuals to benefit from and
contribute to human development.




                                   19
                                CHAPTER II
              A PETITION ON BEGGARS' HUMAN RIGHTS


2.1   A civil writ petition (No. 117/2000) under article 32 of the
Constitution filed by way of public interest litigation challenging the
alleged action of the Union of India, Government of NCT of Delhi and
the Commissioner of Police, New Delhi, in violating the provisions of
the Bombay Prevention of Begging Act 1959, as extended to Delhi, is
pending before the Supreme Court. The writ petitioner (Ms Karnika
Sawhney), who happened to be a law student of the University of
Delhi, undertook a research project on the subject of "Problem of
beggars in Delhi". She saw the plight of beggars housed in Beggar
Homes who were being deprived of the basic essentials and
amenities of life like adequate food, clean water, proper shelter and
personal hygiene.     According to her, the inmates were leading a
mere animal existence with no proper provision of adequate drinking
water, bathing, sanitation, food, clothing and clean bedding or
hygienic surroundings in the shelter.    The inmates also complained
of extremely poor medical facilities.


2.2   The writ petition has pointed out that the concept of the right to
life and livelihood is a part of the overall constitutional structure and
is recognized also by various articles of the Universal Declaration of
Human Rights that, inter alia, declare the right of every member of
society to social security and protection against unemployment and


                                  20
 economic, social and cultural rights indispensable for the dignity and
free development of his personality.          It is also of significance to
highlight here that to combat the problem of beggary a scheme for
beggary prevention was formulated and introduced during 1992-93
for the care, treatment and rehabilitation of beggars by the Union
Ministry of Social Justice and Empowerment. It is essential to briefly
set out its primary objectives which are as follows:


   1.     Providing facilities for the technical education and vocational
          training of beggars;
   2.     To encourage beggars in productive work so as to facilitate
          their reintegration in the society;
   3.     Involving voluntary welfare organizations;
   4.     Mobilizing     community        resources   for     training   and
          employment.


2.3     Another scheme of assistance was to provide for establishment
of work centres in the existing Beggar Homes for providing vocational
training and technical education to the beggars.            It is pertinent to
note that since the main objective in case of Beggar Homes is the
economic rehabilitation together with the physical, psychological and
social rehabilitation, it is expected that the allocation of expenditure
would reflect the relative importance of these objectives, but when
the expenditure pattern of these bodies is examined in this light, it is
found that the administrative expenses form predominantly part of
the total expenditure.




                                     21
 2.4   The writ petition also states that there is an attitude of
indifference, laxity and lack of commitment towards the assigned
roles among the officials statutorily empowered with the duty to arrest
beggars for protective and corrective custody.        The un-arrested
female beggars are deprived of access to rehabilitation which the
State is required to ensure through the special institutions
established under the Act.    This degree of laxity nullifies in effect,
the presence of the laudatory, rehabilitative provisions in the welfare
legislation.   As a result, while the institutions exist they hardly
serve/cater to the needs of the destitute who continue to beg on the
streets.


2.5   The writ petition further states that there is a lack of
transparency due to lapse on the part of governmental authorities in
observing statutory provisions. There is dire need to establish more
beggar institutions in Delhi and other big cities in order to provide
proper and clean accommodation, adequate essential facilities and
meaningful rehabilitation to the beggars.




                                 22
                              CHAPTER III
       EXPANSE OF ARTICLE 21 OF THE CONSTITUTION


3.1   Article 21 of our Constitution deals with protection of life and
personal liberty and reads thus:
      "No person shall be deprived of his life or personal liberty
      except according to procedure established by law."


3.2   This article, drafted in clear and simple language, has been the
subject matter of extensive litigation.   Its scope has been expanded
over the last 50 years and life and liberty now include education,
health and even roads in hilly areas.            The article prohibits
deprivation of life or personal liberty except according to procedure
established by law.     In a sense, it corresponds to the Fifth and
Fourteenth Amendments to the United States Constitution, the
relevant portions of which read:




                                   23
         "Nor be deprived of life, liberty or property without due process
        of law..." and "... nor shall any State deprive any person of life,
        liberty or property without due process of law."


3.3     In A. K. Gopalan v. State of Madras5, the Supreme Court had
given a literal and narrow interpretation to article 21 and refused to
infuse the procedure with the principles of natural justice.              Three
decades later, this view was overruled and it was held that the
procedure contemplated under article 21 must answer the test of
reasonableness.6 Such a procedure should be in conformity with the
principles of natural justice.               This is an example of the expansive
interpretation of the fundamental right.


3.4     Thus, article 21 not only protects life and personal liberty but
also envisages a fair procedure.


3.5     The initial view was that article 21 did not include the right to
livelihood.      The later decisions have categorically held that the right
to life includes the right to livelihood.              In Olga Tellis v. Bombay
Municipal Corporation7, it was held that the sweep of the right to life
conferred by article 21 is wide and far-reaching.              It does not mean
merely that life cannot be extinguished or taken away as, for
example, by the imposition and execution of the death sentence,
except according to procedure established by law. That is but one
aspect of the right to life. An equally important facet of that right is
the right to livelihood because no person can live without the means
5
  AIR 1950 SC 27
6
  Maneka Gandhi v. Union of India, (1978) 1 SCC 248
7
  AIR 1986 SC 180


                                               24
 of living, that is, the means of livelihood. If the right to livelihood is
not treated as a part of the constitutional right to life, the easiest way
of depriving a person of his right to life would be to deprive him of his
means of livelihood to the point of abrogation. That, which alone
makes it possible to live, leave aside what makes life livable, must be
deemed to be an integral component of the right to life.


3.6     The right to reputation is a facet of right to life under article 21.
Adverse remarks by a Commission of Inquiry about a person without
hearing him violates principles of natural justice and renders the
action non est as well as the consequences thereof.8


3.7     Economic empowerment through distributive justice for the
poor, dalits and tribes is an integral part of the right to life, equality
and of status and dignity to the poor, weaker sections, dalits and
tribes. Bonded labourers have to be identified and released and
rehabilitated in terms of article 21 read with articles 39, 41 and 42.9
Women have right to work with dignity and without sexual
harassment. A reasonable residence is an indispensable necessity
for fulfilling the constitutional goal in the matter of development of
man and should be taken as included in the right to life under article
21.10       For residence on hilly areas, access to road is access to life
itself.11
8
  State of Bihar v. Lal Krishna Advani, (2003) 8 SCC 361; State of Mahrashtra v. Public Concern
for Governance Trust, 2007 (1) SCALE 72
9 Bandhua Mukti Morcha v. Union of India, AIR 1984 SC 802
10 M/s. Shantistar Builders v. Narayan Khimalal Totame, AIR 1990 SC 630
11 State of Himachal Pradesh v. Umed Ram Sharma, AIR 1986 SC 847
9
10
11




                                             25
 3.8        National Human Rights Commission (NHRC) has been formed
under the Protection of Human Rights Act 1993. The scheme of this
Act is to protect and implement human rights including those
envisaged under article 21 and international law.


3.9        The Court has always regarded personal liberty as the most
precious possession of mankind and refused to tolerate illegal
detention, regardless of the social cost involved in the release of a
possible renegade. This is an area where the Court has been most
strict and scrupulous in ensuring observance of the requirements of
the law, and even where a requirement of the law is breached in the
slightest measure, the Court has not hesitated to strike down the
order of detention.


3.10 The expression "personal liberty" in article 21 is of the widest
amplitude and it covers a variety of rights which go to constitute the
personal liberty of man and some of them have been raised to the status of
distinct fundamental rights and given additional protection under article 19
of the Constitution. The said expression includes the right to go abroad and
no person can be deprived of this right except according to the procedure
prescribed by law.12


3.11 Personal liberty of a person in preventive detention is curtailed.
Beyond a point, it would be violative of article 21. The law depriving
such liberty, after the judgment in Maneka Gandhi13, must be right,
12
     Satwant Singh v. Passport Officer, [1967]3 SCR 525
13
     Supra note 6


                                                   26
 just and fair and not arbitrary, fanciful or oppressive. The Court did
not uphold solitary confinement of a prisoner sentenced to death
under section 30(2) of the Prisons Act 1894 on the ground that
articles 14, 19 and 21 are as much available to a prisoner in a jail,
and the liberty to move, mix, mingle, talk and company with co-
prisoners cannot be substantially curtailed.14


3.12 The right to a speedy trial has been held by the Supreme Court
to form part or as one of the dimensions of the fundamental right to
life and personal liberty guaranteed by article 21.15 This right is not
confined to any particular category of offences. The importance of a
speedy trial has been repeatedly emphasized by the Supreme Court
in many cases. In Abdul Rehman Antulay v. R. S. Nayak16, the
Supreme Court examined consequences of denial of the right to a
speedy trial and laid down 11, but in-exhaustive, propositions to
serve as guidelines. This decision was held to be correct in P.
Ramachandra Rao v State of Karnataka17. The Court, however, held
that it is neither advisable, nor feasible, nor judicially permissible to
draw or prescribe an outer limit for conclusion of all criminal
proceedings.


3.13 Unnecessary handcuffing of under-trial prisoners would be
against article 21.18 In Sheela Barse v. Union of India19, the Supreme
Court deprecated detention of children in jails.
14
   Sunil Batra v. Delhi Administration, (1978) 4 SCC 494
15
   Hussainara Khatoon v. State of Bihar, 1979 Cri.L.J. 1036 (SC); Raghubir Singh v. State of Bihar, 1987
Cri.L.J. 157 (SC)
16
   AIR 1992 SC 1701
17
   (2002) 4 SCC 578
18
   Prem Shankar Shukla v. Delhi Administration, (1980) 3 SCC 526
19
   AIR 1986 SC 1773


                                                  27
 3.14 The right to education also flows from article 21. Article 21A
was, however, inserted in the Constitution by the Constitution
(Eighty-sixth Amendment) Act 2002 specifically making the right to
education as a fundamental right. However, this is not an absolute
right. Its content and parameters should be determined in the light of
the directive principle contained in article 41 of the Constitution. The
right to education in the context of the said directive principle means:


           (a) Every child has a right to free and compulsory education
               until the age of 14 years;
           (b) After the age of 14 years, his right to education is
               circumscribed by the limits of the economic capacity of the
               State and its development.


3.15 In Malak Singh v. State of Punjab20, the Supreme Court held
that the right to privacy is implicit in article 21. It has been held that
surveillance, if intrusive, so seriously encroaches on the privacy of a
citizen as to infringe his fundamental right to personal liberty
guaranteed by article 21 and the freedom of movement guaranteed
by article 19(1) (d). Surveillance must be to prevent crime. The right
to privacy in terms of article 21 has been discussed in various other
cases.


3.16 In Mr. "X" v. Hospital "Z"21, the Supreme Court held that
disclosure by the hospital or the doctor concerned to the persons
20
     (1981) 1 SCC 420
21
     (2003) 1 SCC 500



                                        28
 related to the girl who intended to marry, of information that her
fiancée had been suffering from HIV (+) did not involve violation of
article 21 in the context of his right to privacy. Right to privacy is not
absolute.22


3.17 Illegal detention and custodial torture are recognized as violation of
the fundamental rights of life and personal liberty guaranteed under article
21. To begin with, only the following reliefs were being granted in the writ
petitions under article 32 or 226:


        (a) Direction to set at liberty the person detained, if the
            complaint was one of illegal detention;
        (b) Direction to the Government concerned to hold an inquiry
            and take action against the officers responsible for the
            violation;
        (c) If the enquiry or action taken by the department concerned
            was found to be not satisfactory, to direct an inquiry by an
            independent agency, usually, the Central Bureau of
            Investigation.


3.18 Compensation for violation of article 21 or "constitutional tort"
was for the first time awarded by the Supreme Court in Rudul Shah
v. State of Bihar23, and later in Sebastian M. Hongray v. Union of
India24 and Bhim Singh v. State of Jammu and Kashmir25. The law
was crystallized in Nilabati Behera v. State of Orissa26 and D.K. Basu
22
   Mr. "X" v. Hospital "Z", (1998) 8 SCC 296
23
   (1983) 4 SCC 141
24
   AIR 1984 SC 1026
25
   AIR 1986 SC 494
26
   (1993) 2 SCC 746


                                               29
 v. State of W. B.27, where the Court observed that the award of
compensation is a remedy available in public law based on strict
liability for contravention of fundamental rights to which the principle
of sovereign immunity does not apply.


3.19 Construction of dams results in dislocation of thousands of
persons.       Rehabilitation of people who have been ousted from their
homes is a logical corollary to article 21. Rehabilitation is not only
about providing food, clothes and shelter, but includes support to
rebuild means of livelihood and ensuring necessary amenities of life.


3.20 Our Supreme Court is one of the first courts to develop the
concept of the right to healthy environment as a part of the right to
life under article 21. The responsibility of the State to protect the
environment is now a well-accepted notion in all countries. It is this
notion that, in international law, gave rise to the principle of "state
responsibility" for pollution emanating from within one's own
territories. This responsibility is clearly enunciated in the Stockholm
Declaration of the United Nations Conference on the Human
Environment (1972), to which India is a party.                         Thus, there is no
doubt about the fact that there is a responsibility bestowed upon the
Government to protect and preserve the tanks, which are an
important part of the environment of the area.28 Hygienic environment
is an integral facet of the right to a healthy life and it would be
impossible to live without a humane and healthy environment.29

27
   (1997) 1 SCC 416
28
   Intellectuals Forum v. State of A. P., AIR 2006 SC 1350
29
   T. N. Godavarman Thirumalpad v. Union of India, (2002) 10 SCC 606


                                               30
 3.21 The right to life under article 21 has been interpreted to also
include the right to health of workmen.30 The health and strength of a
worker is an integral facet of his right of life. In Murli S. Deora v.
Union of India31, the Supreme Court after considering the harmful
effects that smoking has on non-smokers, gave directions to ban
smoking in public places, namely, (1) auditoriums, (2) hospital
buildings, (3) health institutions, (4) educational institutions, (5)
libraries, (6) court buildings, (7) public offices, and (8) public
conveyances, including railways. The language used gives the
impression that the list of places is exhaustive. Airports, for example,
are not included, although they are impliedly included.


3.22 An accused who cannot afford legal assistance is entitled to
free legal aid at the cost of the State. This right is part of the fair, just
and reasonable procedure under article 21. The court must inform
the accused of his right to be represented by a lawyer through legal
aid and at the expense of the State.                     Failure to do so will vitiate his
trial and his conviction can be set aside.32


3.23 In Jolly George Varghese v. Bank of Cochin33, the question of
putting a person in prison in execution of a money decree, who did
not have the necessary means to pay the debt, was considered by
the Supreme Court.                   The Court while dealing with the issue
harmonized section 51 of the CPC with the International Covenant on
Civil and Political Rights. Article 11 of the Covenant provides that "no

30
   C.E.S.C. Limited v. Subhash Chandra Bose, (1992) 1 SCC 441
31
   (2001) 8 SCC 765
32
   Suk Das v. Union Territory of Arunachal Pradesh, (1986) 2 SCC 401
33
   AIR 1980 SC 470


                                                31
 one shall be imprisoned merely on the ground of inability to fulfill a
contractual obligation". The Court held that a simple default to
discharge the debt is not enough to detain a person in prison. There
must be some element of bad faith beyond mere indifference to pay.
If the judgment-debtor once had the means but now has not or if he
has money now on which there are other pressing claims, he should
not be cast in prison as the same would be violative of the spirit of
article 11 of the Covenant as well as article 21 of the Constitution.


3.24 Public interest litigation is a strategic arm of the legal aid
movement, intended to bring justice within the reach of the poor
masses, who fall within the low-visibility area of humanity. Public
interest litigation is brought before the court not for the purpose of
enforcing the rights of one individual against another as happens in
the case of ordinary litigation, but it is intended to promote and
vindicate     public   interest   which   demands   that   violations   of
constitutional or legal rights of large numbers of people who are poor,
ignorant or in a socially or economically disadvantageous position
should not go unnoticed and un-redressed.


3.25 In Bandhua Mukti Morcha v. Union of India34, the Supreme
Court held that the writ petition under article 32 by way of public
interest litigation by a public-spirited organization on behalf of
persons belonging to socially and economically weaker sections
complaining violation of their human rights on being forced to serve
as bonded labourers, was maintainable. According to the Court, a
public
34
       interest litigation is not in the nature of an adversary litigation
 (1984) 3 SCC 161



                                    32
 but it is a challenge and an opportunity to the government and its
officers to make basic human rights meaningful to the deprived and
vulnerable sections of the community and to assure them social and
economic justice which is the signature tune of our Constitution.
Certain directions were given by the Court to the governments and
other authorities with a view to improve the life conditions of the poor
workers of the stone quarries and ensure social justice to them so
that they may be able to breathe the fresh air of social and economic
freedom.


3.26 Though article 24 of the Constitution prohibits employment of
children below the age of 14 years in any factory or mine or in any
other hazardous employment, it is a hard reality that due to poverty
child is driven to such employment. The Supreme Court in another
case bearing the above title35 directed the Government of India to,
inter alia, evolve the principles and policies for progressive
elimination of employment of the children below the age of 14 years
in all employments.


3.27 Conceptually, parens patriae theory is the obligation of the
State to protect and take into custody the rights and privileges of its
citizens for discharging its obligation. The Constitution makes it
imperative for the State to secure to its citizens the rights guaranteed
by the Constitution and where the citizens are not in a position to
assert and secure their rights, the State must come into picture and
protect and fight for the rights of the citizens. Therefore, the State
can
35
    be activated and approached to effectively come on the scene
 Bandhua Mukti Morcha v. Union of India, AIR 1997 SC 2218



                                             33
 and take over the claims of the victims of a disaster to protect their
human rights.36


3.28 A newspaper carried a report about the non-payment of wages
to a large number of employees in different public undertakings. The
report also indicated that several employees died due to starvation or
committed suicide owing to acute financial crisis. A writ petition was
filed by a lawyer on the basis of the said news. In Kapila Hingorani v.
State of Bihar37, the Supreme Court interfered with the matter in
public interest and held that there is failure to perform the
constitutional duties by the State in controlling the functions of the
public sector companies. In such circumstances, the Court would not
hesitate to lift the corporate veil when corporate personality is found
to be opposed to justice, convenience and interest of the revenue or
workman or against public interest.38


3.29 To help the poor litigants, article 39A of the Constitution
provides, inter alia, that the State shall provide free legal aid to
ensure that opportunities for securing justice are not denied to any
citizen by reason of economic or other disabilities. Invoking the said
article and the Universal Declaration of Human Rights, the Supreme
Court held that it is the duty of the State to provide amicus curiae to
defend an indigent accused. The Court also held that he would be
meted out with unequal defence, if, as is common knowledge, a
youngster from the Bar who has either a little experience or no
experience is assigned to defend him and, therefore, it is high time
36
   Charan Lal Sahu v. Union of India, (1990) 1 SCC 613
37
   (2003) 6 SCC 1
38
   Ibid., pages 19-20


                                                34
 that senior counsel practising in the court concerned should
volunteer to defend such indigent accused as a part of their
professional duty.39


3.30 Poverty is indisputably the most potent violation of all human
rights and constitutes a threat to the survival of the greatest numbers
of the human population. Dr. A. P. J. Abdul Kalam stated at the
Human Rights Day function on 10.12.2002:
          "People, who are economically or socially in the lower strata,
          are vulnerable to human rights exploitation by those who are in
          the higher strata. One way to reduce this exploitation is to
          narrow this divide. In our country, about 300 million people are
          below the poverty line. After five decades of progress, the
          aspirations of people are rightly mounting that India should
          become a developed country. This is the second vision for the
          nation."


3.31 Another former President of India, Mr. Zail Singh, had
suggested that no person in the country should be allowed to have
more than one house, as a measure of reducing economic disparities
and ensuring proper distribution of prosperity. Permitting one house
per person, the extra houses could be given to the needy who should
be facilitated to pay for them in instalments. Equal protection of the
laws is not a formal declaration but a dynamic actualization. So, to
create conditions of life where social and economic disabilities do not
deny equal justice in the enjoyment of basic facilities is the task of
the legal system. Articles 14, 15 and 39A, read together, mean
nothing less, nothing else. The right to life, preserved in article 21,


39
     Kishore Chand v. State of Himachal Pradesh, (1991) 1 SCC 286



                                              35
 has the same broad élan, viewed in the benign light of the Preamble
which assures to all citizens liberty, equal opportunity, fraternity and
the dignity of the individual. There is need to brain-scan article 21
because judicial illusion raises false expectation and the Court,
viewed as a whole, being stuffed with artists of the Establishment,
may give a jolt when the right to life is pressed seriously, disturbing
the status quo conscience of the robed brethren.       Article 21 which
has incarnated as the last hope of the least and the lost of our
countrymen, is a proud heritage of the judicial revolution midwifed by
the Supreme Court in all innocence. Its anatomy is in two parts. First,
a basic assumption that everyone has a right to life and personal
liberty, too fundamental to be negotiable. Second, this basic
postulate of liberty may be truncated or annihilated if the power to do
so is duly legislated. No cannibal legislation can do away with life or
personal liberty regardless of humanism and realism.


3.32 In the words of Justice V.R. Krishna Iyer, what is guaranteed by
this fundamental right is not mere animal existence nor vegetable
survival but rightful opportunity to unfold the human potential and
share in the joy of creative living.


3.33 In Veena Sethy v. State of Bihar40, the Supreme Court was
considering the cases of mentally sick prisoners languishing in jail for
nearly two or three decades. Some of them were acquitted being of
unsound mind.           Some under-trial prisoners of unsound mind
regained sanity long before, but no steps were taken to commence
proceedings against them. In view of the inordinately long
40
     (1982) 2 SCC 583


                                       36
 incarceration already suffered by them without justification, the
Supreme Court ordered all of them to be released forthwith by
providing necessary funds for meeting expenses of their journey to
their respective native places as also for maintenance for a period of
one week.               The above case was filed by way of public interest
litigation by the Free Legal Aid Committee, Bihar, by addressing a
letter to a Judge of the Supreme Court, drawing the Court's attention
to unjustified and illegal detention of certain prisoners in the Central
Jail, Hazaribagh, for almost two or three decades. Treating this letter
as a writ petition, the Supreme Court issued notice to the State of
Bihar for the purpose of ascertaining facts and after giving
opportunity to the State to file the counter affidavit, the Supreme
Court held that if the poor are allowed to languish in jails without the
slightest justification, the rule of law would become meaningless for
the rule of law does not exist merely for those who have the means to
fight for their rights and very often for perpetuation of the status quo
which protects and preserves their dominance and permits them to
exploit large sections of the community but it exists also for the poor
and the down-trodden, the ignorant and the illiterate who constitute
the large bulk of humanity in this country. 3.34          The    Supreme
Court thus held that it is the solemn duty of the Court to protect and
uphold the basic human rights of the weaker sections of the society.


3.35 The case of Supreme Court Legal Aid Committee v. Union of
India41         arose under the Legal Services Authorities Act, 1987.
Chapter III of the Act providing for constitution of High Court Legal
Services Committee, etc. had not been extended to all the States
41
     (1998) 5 SCC 762


                                         37
 and Union territories as rules under section 28 of the Act had not
been framed by many States and Union territories nor were made
regulations under section 29A. The Supreme Court directed the
States and Union territories to make rules and regulations as well as
constitute various Committees within two months.


3.36 The decision in Suthendraraja v. State42 reflects difference of
opinion amongst Judges in regard to the sentence of death awarded
to Nalini in the Rajiv Gandhi assassination case. K. T. Thomas, J.

partly dissented from the majority view and altered her sentence to life imprisonment. After referring to the Constitution Bench judgment in Bachan Singh v. State of Punjab43 which narrowed down the scope for awarding death sentence to the extremely restricted radius of "rarest of rare cases" in which the alternative lesser sentence of imprisonment for life is unquestionably foreclosed, he observed:

'In a case where a Bench of three Judges delivered judgment in which the opinion of at least one Judge is in favour of preferring imprisonment for life to death penalty as for any particular accused, I think it would be a proper premise for the Bench to review the order of sentence of death in respect of that accused. Such an approach is consistent with Article 21 of the Constitution as it helps saving a human life from the gallows and at the same time putting the guilty accused behind the bars for life. In my opinion, it would be a sound proposition to make a precedent that when one of the three Judges refrains from awarding death penalty to an accused on stated reasons in preference to the sentence of life imprisonment that fact can be regarded sufficient to treat the case as not falling within the narrowed ambit of "rarest of rare cases when the alternative option is unquestionably foreclosed".
42
(1999) 9 SCC 323 43 (1980) 2 SCC 684 38 ... I may add as an explanatory note that the reasoning is not be understood as a suggestion that a minority opinion in the judgment can supersede the majority view therein. In the realm of making a choice between life imprisonment and death penalty the above consideration is germane when the scope for awarding death penalty has now shrunk to the narrowest circle and that too only when the alternative action is "unquestionably foreclosed".' 3.37 Zahira Habibulla H. Sheikh v. State of Gujarat44 relates to the communal riots in Gujarat, popularly known as "Best Bakery Case".

In this case, the Supreme Court observed:

"The principles of rule of law and due process are closely linked with human rights protection. Such rights can be protected effectively when a citizen has recourse to the courts of law. ... Denial of a fair trial is as much injustice to the accused as is to the victim and the society. Fair trial obviously would mean a trial before an impartial judge, a fair prosecutor and atmosphere of judicial calm. Fair trial means a trial in which bias or prejudice for or against the accused, the witnesses, or the cause which is being tried is eliminated. If the witnesses get threatened or are forced to give false evidence that also would not result in a fair trial. The failure to hear material witnesses is certainly denial of fair trial. ... Failure to accord fair hearing either to the accused or the prosecution violates even minimum standards of due process of law."

3.38 The Supreme Court in Murlidhar Dayandeo Kesekar v. Vishwanath Pandu Barde45 observed:

'Article 21 of the Constitution assures right to life. To make right to life meaningful and effective, this Court put up expansive interpretation and brought within its ambit right to education, health, 44 (2004) 4 SCC 158 45 1995 Supp (2) SCC 549 39 speedy trial, equal wages for equal work as fundamental rights.

Articles 14, 15 and 16 prohibit discrimination and accord equality. The Preamble to the Constitution as a socialist republic visualizes to remove economic inequalities and to provide facilities and opportunities for decent standard of living and to protect the economic interest of the weaker segments of the society, in particular, Scheduled Castes i.e. Dalits and the Scheduled Tribes i.e. Tribes and to protect them from "all forms of exploitations". Many a day have come and gone after 26-1-1950 but no leaf is turned in the lives of the poor and the gap between the rich and the poor is gradually widening on the brink of being unbridgeable. ... Lest Fundamental Rights in Chapter III would remain teasing illusions to the poor, disadvantaged and deprived sections of the society, the disadvantaged cannot effectively exercise their fundamental rights. Society, therefore, must help them to enjoy freedom accorded in Chapter III on Fundamental Rights.' CHAPTER IV CONCLUSION AND RECOMMENDATION 4.1 Various laws have been enacted to eradicate poverty: some of them directly deal with them and some of them indirectly.

40

4.2 The Code of Civil Procedure 1908 has some provisions for the poor. Order XXXIII CPC deals with suits by indigent persons, defence by an indigent person as well as free legal services to indigent persons. Appeals by indigent persons are dealt with under Order XLIV CPC.

4.3 Section 304 of the Code of Criminal Procedure 1973 enables legal aid to accused at State expense in certain cases. Chapter XXXIII CrPC, inter alia, provides for release of an indigent accused person on executing a personal bond instead of taking bail, if he is unable to furnish surety.

4.4 Various labour laws, including the Minimum Wages Act 1948 providing for minimum wage for the means of livelihood, Workmen's Compensation Act 1923, Maternity Benefit Act 1961, Payment of Bonus Act 1965, Equal Remuneration Act 1976, Bonded Labour System (Abolition) Act 1976, Child Labour (Prohibition and Regulation) Act 1986, the Indian Penal Code prohibiting buying or disposing of any person as a slave, habitual dealing in slaves, selling or buying of minors for purposes of prostitution or illicit intercourse and unlawful compulsory labour (sections 370 to 374) are but a few examples in the direction of alleviating the lot of the poor. There are many others. Nevertheless, their tardy implementation makes us lag far behind in effectively dealing with the problem.

41

4.5 In spite of the constitutional safeguards and State legislative intervention in favour of the poor and the needy, their socio-economic condition is deteriorating. Social and economic equality still remains a mirage for them.

4.6 We are of the view that the Union and the State Governments should accord top priority to implementation of the judgments rendered by our Supreme Court in their letter and spirit in order that the lot of the have-nots is ameliorated.

4.7 We recommend accordingly.





                           (Dr Justice AR. Lakshmanan)
                                          Chairman




(Prof. Dr Tahir Mahmood)                           (Dr Brahm A. Agrawal)

        Member                                          Member-Secretary




                                     42