Supreme Court of India
Laxmi Narain Modi vs Union Of India & Ors on 30 January, 2014
Equivalent citations: 2014 AIR SCW 984, (2014) 135 ALLINDCAS 51 (SC), AIR 2014 SC (SUPP) 1120, (2014) 3 RECCIVR 146, (2016) 1 ALLMR 484 (SC), (2015) 2 CAL HN 31, (2014) 2 JCR 198 (SC), (2014) 1 SCALE 754, (2014) 1 WLC(SC)CVL 328, (2014) 2 KCCR 147, 2014 (3) SCC 143, AIR 2014 SC (CIVIL) 723
Author: K.S. Radhakrishnan
Bench: Pinaki Chandra Ghose, K.S. Radhakrishnan
REPORTABLE
IN THE SUPREME COURT OF INDIA
CIVIL ORIGINAL JURISDICTION
WRIT PETITION (CIVIL) NO.309 OF 2003
Laxmi Narain Modi …. Petitioner
Versus
Union of India and others …. Respondents
WITH
WRIT PETITION (CIVIL) NO.330 OF 2001,
WRIT PETITION (CIVIL) NO.44 OF 2004,
WRIT PETITION (CIVIL) NO.688 OF 2007,
AND
SPECIAL LEAVE PETITION (CIVIL) NO.14121 OF 2009
O R D E R
K.S. Radhakrishnan, J.
1. We, in our order dated 23.8.2012, had highlighted the extreme necessity of constituting State Committees for the purpose of supervising and monitoring the implementation of the provisions of the Prevention of Cruelty to Animals (Establishment and Registration of Societies for Prevention of Cruelty to Animals) Rules, 2000, the Environment Protection Act, 1986, the Solid Waste (Management and Handling) Rules, 2000, the Prevention of Cruelty to Animals (Slaughter House) Rules, 2000 etc.
2. We passed another order on 10.10.2012 and, following that order, almost all the States and Union Territories have constituted the State Committees. On 27.8.2013, we passed a detailed order directing those Committees to implement the broad framework prepared by the MoEF, which we have incorporated in the said order. We also directed the various State Committees to file an Action Taken Report. Few Committees have filed their Action Taken Reports.
3. We notice that there is no periodical supervision or inspection of the various slaughter houses functioning in various parts of the country. Action Taken Reports would indicate that, in many States, slaughter houses are functioning without any licence and even the licenced slaughter houses are also not following the various provisions as well as the guidelines issued by the MoEF, which we have already referred to in our earlier orders. We feel that the presence of an experienced Judicial Officer in the State Committees would give more life and light to the Committees, who can function as its Convener. The Convener, so appointed, would see that the Committees meet quite often and follow and implement the provisions of the Act as well as the guidelines issued by the MoEF, which has been made a part of our order dated 27.8.2013.
4. In such circumstances, we are inclined to request the Chief Justices of the various High Courts in the country to nominate the name of a retired District Judge for a period of two years as a Convener of the Committee so as to enable him to send the quarterly reports to this Court. First report be sent within two months. Communicate this order to the Chief Justices of the various High Courts in the country, along with a copy of this Court’s orders dated 23.8.2012, 10.10.2012 and 27.8.2013. We fix a consolidated remuneration of Rs.20,000/- per month as honorarium to be paid to the District Judge (Retd.), which will be borne by the respective State Governments/Union Territories, as the case may be. Union of India and various State Governments have raised no objection in adopting such course, so that the Committees could function efficiently and the provisions of the Act and the framework prepared by the MoEF could be given effect to in its letter and spirit.
………………………….J. (K.S. Radhakrishnan) ………………………….J. (Pinaki Chandra Ghose) New Delhi, January 30, 2014.