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 3]

Supreme Court of India

Sheela Barse vs Union Bank Of India And Ors on 5 September, 1995

Equivalent citations: 1995 SCC (5) 654, JT 1995 (6) 615, 1995 AIR SCW 3903, 1995 (5) SCC 654, 1995 CRILR(SC MAH GUJ) 589, (1995) 3 ALLCRILR 235, (1995) 3 CRIMES 753, 1995 CRILR(SC&MP) 589, (1995) 3 RECCRIR 683, (1995) 3 CHANDCRIC 131, (1995) 6 JT 615 (SC), 1995 SCC (CRI) 1000

Author: B.P. Jeevan Reddy

Bench: B.P. Jeevan Reddy, M.K Mukherjee

           PETITIONER:
SHEELA BARSE

	Vs.

RESPONDENT:
UNION BANK OF INDIA AND ORS.

DATE OF JUDGMENT05/09/1995

BENCH:
JEEVAN REDDY, B.P. (J)
BENCH:
JEEVAN REDDY, B.P. (J)
MUKHERJEE M.K. (J)

CITATION:
 1995 SCC  (5) 654	  JT 1995 (6)	615
 1995 SCALE  (5)159


ACT:



HEADNOTE:



JUDGMENT:

O R D E R A letter from Ms. Sheela Barse addressed to the Hon'ble Chief Justice of India with respect to the deplorable conditions in which mentally ill and insane women were locked up and kept in Presidency jail, Calcutta, was registered as a writ petition and certain orders passed. Subsequently, Ms.Sheela Barse withdrew from the matter. In her place, the Supreme Court Legal Aid Committee was substituted. Several orders were passed by this Court from time to time. Commissioners were also appointed to investigate and report on the conditions obtaining in places where women and children were being detained. Over the years, this Court has also been monitoring the implementation of its orders.

When this matter was placed before us on August 21, 1995, it was suggested by Sri S. Muralidhar, learned counsel for the petitioner (Supreme Court Legal Aid Committee) and also by some of the learned counsel appearing for the respondents that it would be appropriate if the function of monitoring the implementation of the several orders passed by this Court is made over to respective High Courts. It was suggested that each High Court be requested to monitor and ensure proper and full implementation of the orders of this Court insofar as that particular State is concerned. We found the suggestion acceptable. Sri Muralidhar, learned counsel for the petitioner and Sri Harish Salve, learned counsel for the respondents have placed before us their suggestions. The following orders are made after hearing the learned counsel:

1. The office shall prepare requisite number of sets of the record of this case. The record shall be in two parts.

Part-I shall contain the letter written by Ms. Sheela Barse (along with the enclosures thereto), the orders passed by this Court from time to time arranged in proper sequence and the reports of the Commissioners appointed by this Court, again in their proper sequence.

2. The office shall separate the affidavits, counter affidavits, rejoinders and further affidavits, if any, along with their annexures with respect to each State separately. If there are any affidavits, reports or other documents filed by the Union of India, the same may be included in each of such sets. This shall be treated as Part-II of the record. Obviously, it will be separate for each State concerned herein.

3. The cost of preparing both Parts-I and II shall be borne by the Union of India. After the record is prepared as directed above, the cost thereof shall be intimated to the learned counsel for the Union of India in this case who shall communicate the same to the concerned authority. The payment shall be made into the office of this Court within three months therefrom.

4. The office shall communicate a copy of Part-I to each of the High Courts. Along with Part-I, Part-II relating to that particular State shall also be enclosed.

5. The High Courts are requested to register the record so received by them as a Public Interest Litigation. The Hon'ble Chief Justice of each of the High Courts is requested to designate a Judge of that Court to deal with the matter. The High Court shall make all such necessary and appropriate orders as may be warranted, from time to time, for a proper implementation of the orders of this Court. The High Court shall also be free to pass such other and further orders as may be found necessary or appropriate to protect and improve the conditions obtaining in places where women and children - not accused or convicted of any crime - are detained.

6. The High Court Legal Aid Committee of each of the High Courts shall be treated as the petitioner in the matter in that High Court. Copies of Part-I (and Part-II, wherever applicable) shall be communicated to the respective Legal Aid Board in the High Court.

The High Court Legal Aid and Advice Board will assist the High Court in the matter of monitoring compliance with the orders and directions made by this Court. It will be entitled to apply for such further orders and directions from the High Court as may be found necessary in the matters.

7. It is made clear that the High Courts to whom the proceedings are being made over shall be fully free and competent to pass such further orders and make such further directions as they think appropriate in the light of the facts and circumstances obtaining in that particular State consistent with and to further the objectives underlying the orders of this Court.

8. So far as the State of Assam is concerned, the High Court shall ensure that the State of Assam complies with the several suggestions made in the report of the Commissioner, Sri Gopal Subramaniam, and the order made by this Court on October 3, 1994 on the basis of the said report.

With the above directions, the matter is closed.

4861