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 2, Cited by 0]

Supreme Court - Daily Orders

Paramvir Singh Saini vs Baljit Singh on 16 July, 2020

Bench: Rohinton Fali Nariman, Navin Sinha, B.R. Gavai

      ITEM NO.11                           Virtual Court No. 4                SECTION II-B

                                   S U P R E M E C O U R T O F         I N D I A
                                           RECORD OF PROCEEDINGS

      SPECIAL LEAVE PETITION (CRIMINAL) Diary No. 13346/2020

      (Arising out of impugned final judgment and order dated 22-11-2016
      in CRWP No. 1245/2016 passed by the High Court of Punjab & Haryana
      at Chandigarh)

      PARAMVIR SINGH SAINI                                                    Petitioner(s)

                                                       VERSUS

      BALJIT SINGH & ORS.                                                     Respondent(s)

      (FOR ADMISSION and I.R. and IA No.63142/2020-CONDONATION OF DELAY
      IN FILING and IA No.63139/2020-EXEMPTION FROM FILING O.T. and IA
      No.63144/2020-EXEMPTION FROM FILING AFFIDAVIT and IA No.63133/2020-
      PERMISSION TO FILE PETITION (SLP/TP/WP/..) and IA No.63148/2020-
      PERMISSION TO FILE ADDITIONAL DOCUMENTS/FACTS/ANNEXURES )

      Date : 16-07-2020 This petition was called on for hearing today.

      CORAM :
                           HON'BLE MR. JUSTICE ROHINTON FALI NARIMAN
                           HON'BLE MR. JUSTICE NAVIN SINHA
                           HON'BLE MR. JUSTICE B.R. GAVAI

      For Petitioner(s)
                                          Mr. Bankey Bihari, AOR
                                          Mr. Dhawaljeet Dutta, Adv.

      For Respondent(s)


                            UPON hearing the counsel the Court made the following
                                               O R D E R

Permission to file special leave petition is granted.

Delay in filing the special leave petition is condoned.

Signature Not Verified Digitally signed by SUSHMA KUMARI BAJAJ

Issue notice having regard to the larger question, Date: 2020.07.16 17:07:17 IST Reason: viz., the question of audio-video recordings of section 161 1 SLP (Crl.) Diary No. 13346/2020 statements as is provided by section 161 (3) proviso, as well as the larger question as to the installation of CCTV cameras in police stations generally.

This Court had issued certain directions in ‘Shafhi Mohammad v. State of Himachal Pradesh’ (2018) 5 SCC 311, as follows:

10.Thus, we are of the considered view that notwithstanding the fact that as of now investigating agencies in India are not fully equipped and prepared for the use of videography, the time is ripe that steps are taken to introduce videography in investigation, particularly for crime scene as desirable and acceptable best practice as suggested by the Committee of the MHA to strengthen the Rule of Law. We approve the Centrally Driven Plan of Action prepared by the Committee and the timeline as mentioned above. Let the consequential steps for implementation thereof be taken at the earliest.
11.We direct that with a view to implement the Plan of Action prepared by the Committee, a Central Oversight Body (COB) be set up by the MHA forthwith.

The COB may issue directions from time to time. Suggestions of the Committee in its report may also be kept in mind. The COB will be responsible for further planning and implementation of use of videography. We direct the Central Government to give full support to the COB and place necessary funds at its disposal. We also direct that the COB may issue appropriate directions so as to ensure that use of videography becomes a reality in a phased manner and in first phase of implementation by 15th July, 2018 crime scene videography must be introduced at least at some places as per viability and priority determined by the COB.

12.We place on record the suggestion of the learned Amicus Curiae that funding for this project may be initially by the Centre to the extent possible and a central server may be set up. These suggestions may be considered by the COB. We also note that law and order is a State subject.

13.We may also refer to a connected issue already 2 SLP (Crl.) Diary No. 13346/2020 dealt with by this Court in D.K. Basu versus State of West Bengal and Ors. (2015) 8 SCC 744. This Court directed that with a view to check human rights abuse CCTV cameras be installed in all police stations as well as in prisons. There is need for a further direction that in every State an oversight mechanism be created whereby an independent committee can study the CCTV camera footages and periodically publish report of its observations. Let the COB issue appropriate instructions in this regard at the earliest. The COB may also compile information as to compliance of such instructions in the next three months and give a report to this Court.

14.Compliance with above directions may be ensured by the Secretary, Ministry of Home Affairs in the Central Government as well as Home Secretaries of all the State Governments. An affidavit of progress achieved may be filed by the Oversight Body on or before 31-7-2018. Put up the matter for further consideration on 1-8-2018.” The follow up to these directions is important.

We, therefore, issue notice to the Union of India-

Ministry of Home Affairs.

Standing counsel to be served in addition.

We appoint Shri Siddharth Dave, learned senior counsel, as Amicus Curiae to assist us on the larger questions.

Issue notice to the official respondents viz., Respondent Nos. 3 to 5.

           (NIDHI AHUJA)                        (NISHA TRIPATHI)
             AR-cum-PS                           BRANCH OFFICER




                                                                              3