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 5249] [Entire Act]

Union of India - Section

Section 15A in The Scheduled Castes and the Scheduled Tribes (Prevention of Atrocities) Act, 1989

15A. Rights of victims and witnesses.—

(1)It shall be the duty and responsibility of the State to make arrangements for the protection of victims, their dependents, and witnesses against any kind of intimidation or coercion or inducement or violence or threats of violence.
(2)A victim shall be treated with fairness, respect and dignity and with due regard to any special need that arises because of the victim‘s age or gender or educational disadvantage or poverty.
(3)A victim or his dependent shall have the right to reasonable, accurate, and timely notice of any Court proceeding including any bail proceeding and the Special Public Prosecutor or the State Government shall inform the victim about any proceedings under this Act.
(4)A victim or his dependent shall have the right to apply to the Special Court or the Exclusive Special Court, as the case may be, to summon parties for production of any documents or material, witnesses or examine the persons present.
(5)A victim or his dependent shall be entitled to be heard at any proceeding under this Act in respect of bail, discharge, release, parole, conviction or sentence of an accused or any connected proceedings or arguments and file written submission on conviction, acquittal or sentencing.
(6)Notwithstanding anything contained in the Code of Criminal Procedure, 1973 (2 of 1974), the Special Court or the Exclusive Special Court trying a case under this Act shall provide to a victim, his dependent, informant or witnesses––
(a)the complete protection to secure the ends of justice;
(b)the travelling and maintenance expenses during investigation, inquiry and trial;
(c)the social-economic rehabilitation during investigation, inquiry and trial; and
(d)relocation.
(7)The State shall inform the concerned Special Court or the Exclusive Special Court about the protection provided to any victim or his dependent, informant or witnesses and such Court shall periodically review the protection being offered and pass appropriate orders.
(8)Without prejudice to the generality of the provisions of sub-section (6), the concerned Special Court or the Exclusive Special Court may, on an application made by a victim or his dependent, informant or witness in any proceedings before it or by the Special Public Prosecutor in relation to such victim, informant or witness or on its own motion, take such measures including––
(a)concealing the names and addresses of the witnesses in its orders or judgments or in any records of the case accessible to the public;
(b)issuing directions for non-disclosure of the identity and addresses of the witnesses;
(c)take immediate action in respect of any complaint relating to harassment of a victim, informant or witness and on the same day, if necessary, pass appropriate orders for protection:
Provided that inquiry or investigation into the complaint received under clause (c) shall be tried separately from the main case by such Court and concluded within a period of two months from the date of receipt of the complaint:Provided further that where the complaint under clause (c) is against any public servant, the Court shall restrain such public servant from interfering with the victim, informant or witness, as the case may be, in any matter related or unrelated to the pending case, except with the permission of the Court.
(9)It shall be the duty of the Investigating Officer and the Station House Officer to record the complaint of victim, informant or witnesses against any kind of intimidation, coercion or inducement or violence or threats of violence, whether given orally or in writing, and a photocopy of the First Information Report shall be immediately given to them at free of cost.
(10)All proceedings relating to offences under this Act shall be video recorded.
(11)It shall be the duty of the concerned State to specify an appropriate scheme to ensure implementation of the following rights and entitlements of victims and witnesses in accessing justice so as––
(a)to provide a copy of the recorded First Information Report at free of cost;
(b)to provide immediate relief in cash or in kind to atrocity victims or their dependents;
(c)to provide necessary protection to the atrocity victims or their dependents, and witnesses;
(d)to provide relief in respect of death or injury or damage to property;
(e)to arrange food or water or clothing or shelter or medical aid or transport facilities or daily allowances to victims;
(f)to provide the maintenance expenses to the atrocity victims and their dependents;
(g)to provide the information about the rights of atrocity victims at the time of making complaints and registering the First Information Report;
(h)to provide the protection to atrocity victims or their dependents and witnesses from intimidation and harassment;
(i)to provide the information to atrocity victims or their dependents or associated organisations or individuals, on the status of investigation and charge sheet and to provide copy of the charge sheet at free of cost;
(j)to take necessary precautions at the time of medical examination;
(k)to provide information to atrocity victims or their dependents or associated organisations or individuals, regarding the relief amount;
(l)to provide information to atrocity victims or their dependents or associated organisations or individuals, in advance about the dates and place of investigation and trial;
(m)to give adequate briefing on the case and preparation for trial to atrocity victims or their dependents or associated organisations or individuals and to provide the legal aid for the said purpose;
(n)to execute the rights of atrocity victims or their dependents or associated organisations or individuals at every stage of the proceedings under this Act and to provide the necessary assistance for the execution of the rights.
(12)It shall be the right of the atrocity victims or their dependents, to take assistance from the Non-Government Organisations, social workers or advocates.