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 5, Cited by 0]

Supreme Court - Daily Orders

In Re: Speedy Trial Of Undertrial ... vs . The State Of Rajasthan on 13 July, 2018

Bench: Chief Justice, A.M. Khanwilkar, D.Y. Chandrachud

     ITEM NO.18                              COURT NO.1                    SECTION PIL-W

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

     Writ Petition(s)(Civil)                 No(s).749/2018

     IN RE: SPEEDY TRIAL OF UNDERTRIAL PRISONERS




     Date : 13-07-2018 This petition was called on for hearing today.

     CORAM :
                          HON'BLE THE CHIEF JUSTICE
                          HON'BLE MR. JUSTICE A.M. KHANWILKAR
                          HON'BLE DR. JUSTICE D.Y. CHANDRACHUD


                           By Courts Motion

                                 Mr. K.K. Venugopal, Attorney General for India

                                 Mr. R.P. Luthra, Adv.

                                 Mr. Gaurav Agrawal, Adv. [A.C.]

     For Respondent(s)                  --


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

On being invited by the Haryana State Legal Services Authority two Hon’ble Judges of this Court, namely, Justice Adarsh Kumar Goel (now retired) and Justice Uday Umesh Lalit visited Faridabad Jail and Observation Home on 03rd June 2018 at 11:00 a.m. On their visit, they found certain deficiencies and noted the following aspects which read as follows :

“i) There is an Observation Home where juveniles in conflict with law, pending enquiry, are housed which covers five districts. The proceedings in respect of Signature Not Verified juveniles are held in different courts in the said five Digitally signed by SUBHASH CHANDER districts. The juveniles are required to be Date: 2018.07.16 17:22:00 IST Reason: transported to appear in the said proceedings which require escort police. On non-availability thereof, proceedings are adjourned. This results in delay in conclusion of enquiry proceedings much beyond statutory timeline under Section 14(2) of the Juvenile Justice WP(C)No.749/18 ... (contd.)
- 2 -
(Care and Protection of Children) Act, 2015. There is also no video conferencing facility by which the juveniles facing enquiry can participate obviating the need for travelling long distances. Either a Special Court is required to be set up to deal with all enquiries in respect of juveniles kept in the said home at a nearest place or video conferencing facility is required to be provided forthwith.
ii) We found three females above the age of 75 years.

Their stay in jail may be quite difficult on account of advanced age and ill-health. This may call for a policy for remission to persons of advanced age suffering from ailments which can be verified by concerned trial court.

iii) We were informed that frequently mobile phones are thrown inside the jail for use by unscrupulous prisoners and in spite of CCTV cameras and seizure of such mobiles by the jail staff, availability of mobile phones and misuse thereof by some of the inmates subsists, which may require further steps to be taken including independent viewing of CCTV cameras and review of location of such cameras.

iv) In spite of directions of this Court, we found instances of witnesses not being examined by the court on the ground of non-availability of time. Adjournments requiring witnesses to repeatedly come to the Court is against the policy of law. There is, thus, need for strict monitoring to ensure that no witness is returned unexamined.

v) We also found cases of adjournments being leisurely granted in respect of long custody in petty cases and financially poor accused continuing in detention on account of non-furnishing of bail bonds. This aspect may also need to be monitored.

vi) It was also brought to our notice that in absence of any timelines, the parole procedure is unduly prolonged which needs to be looked into and strict timeline laid down by reviewing the existing procedure.

Vii) In spite of availability of land, the convicts/prisoners whose labour could be utilized in agriculture or animal husbandry operations is not so utilized. If it is done, there may be generation of income, reduction of costing of purchasing milk and agricultural products.

WP(C)No.749/18 ... (contd.)

- 3 -

viii) We also found unsatisfactory situation of infants being with their mothers in custody which affects welfare of mindset of such infants in the atmosphere in jail.

ix) It was observed that in many cases undertrials are facing proceedings in different courts simultaneously and on that account there is difficulty in producing them in courts when they are in a prison outside the jurisdiction of the said courts. In such cases, except where identity of the accused is required to be proved, the presence of accused can be dispensed with so as to avoid delay in trial.

x) Number of trials are prolonged awaiting FSL reports which situation needs to be remedies forthwith.

xi) In some cases it was seen that at the fag end of the trial, accused who was earlier absconding is produced along with supplementary chargesheet resulting in de novo trial prejudicing the accused already in custody and who has already faced the trial. If sufficient progress has already been made in the trial, de novo proceedings should not be taken in respect of the accused who was already apprehended so that he does not suffer on account of delayed apprehension of absconding accused.

xii) For effective monitoring a designated vigilance Judge of the rank of District Judge may periodically visit jails and look into the order sheets at least of cases where undertrial has been in custody for a specified period such as six months in cases of magisterial trial and two years in cases of sessions trial. Observations made on such visits can be compiled for the benefit of judicial officers including new recruits in academies.

xiii) Many persons are in custody for default of payment of maintenance for long periods. Detention of persons who have no means to pay maintenance because of poverty may be uncalled for which may need monitoring.

xiv) Though Legal Services Authority has appointed panel advocates to visit jails, the panel advocates are found to be having no knowledge of rights of prisoners. The panel advocates need to be given compiled material and checklist, which they must use while visiting the jail.” The learned Judges referred to the order of the Rajasthan High Court dated 27th January 2016 in D.B. Civil Writ Petition (PIL) WP(C)No.749/18 ... (contd.)

- 4 -

No.2802 of 2012 entitled Suo Motu vs. The State of Rajasthan 2017 (3) RLW 1873(Raj.) and order dated 1st March 2017 of the Bombay High Court in Jan Adalat & Ors. v. The State of Maharashtra & Ors. 2017 ALLMR(Crl.) 166 wherein the High Courts of Rajasthan and Bombay had dealt with the issues concerning sanitation, quality of food, infrastructure, vocational and recreational facilites and medical care etc. in jails.

It has been observed by them that as these issues arise in most of the Jails and Observation Homes in the country, the same has to be dealt with for considering appropriate direction for other Jails and Observation Homes wherever such issues may be relevant.

Be it noted, a Report has been submitted by the District & Sessions Judge, Faridabad keeping in view the visit of the Hon’ble Judges of this Court. The learned District Judge has mentioned various causes/reasons emerged for delayed trial and long incarceration of undertrial prisoners in jail. It is appropriate to reproduce the Report submitted by the learned District & Sessions Judge, Faridabad :

“1) In cases, where bail order has been passed but bonds are not furnished by the accused, the court should ask the accused the reasons for not furnishing the bonds. Conditions of bail may be relaxed, whenever required. Legal Services Authorities should be actively involved to prepare a list of such cases and they should initiate necessary steps to remedy the situation e.g. to contact family members of such accused or to move application for simplifying the conditions for bail.
2) Quite often, there is gap between the order granting bail and furnishing of requisite bonds, resulting in delay in ultimate release of under-trial prisoner. Jail authority releases the prisoner only on getting release order from the court along with personal bond of accused for attestation. There should be mechanism that as soon as bail order is passed, it is immediately communicated to the concerned accused/ his family, so as to arrange for furnishing of bonds.

The trial court / the court granting bail, should know WP(C)No.749/18 ... (contd.)

- 5 -

the reasons for not furnishing of bonds and if required, order for release on personal bonds, may be after police verification of address of the accused.

3) Various times, supplementary challan is received at the fag end of the trial or when material witnesses have already been examined. De-novo trial is started after reframing of charge(s) against accused already facing trial and the accused qua whom supplementary challan is filed. It results in delay. The accused in custody, already facing trial, is at loss. Separation of such trial should be considered. Authorities of Hon’ble Supreme Court/ High Court, directing joint trial in such cases, need to be re-looked.

4) Examination of all the Prosecution Witnesses, present in the court, must be ensured. Other cases may be adjourned. District Judge/ Hon’ble High Court should obtain certificate from judicial officers to the effect that no present PW was sent unexamined, unless reasons in writing are recorded for non-examination. Non availability of defence counsel or ‘court time is over’ should not be the reasons for sending Pws unexamined.

5) There should be some elasticity in preparing cause lists. Calendar of the court should be fixed in such a way that one day of the week is light, so that cases of urgent work; or where only small work is left for concluding trial, may be accommodated.

6) In case, accused in custody is not produced by jail Authorities from any Haryana Jail or any out of other state Jail, for any reason whatsoever, the court should see the feasibility of examining present Pws by ensuring presence of accused through Video- conferencing. In case, it is not feasible for any reason whatsoever, witnesses may be examined in presence of defence counsel, if question of identity is not in dispute or where the concerned witness does not pertain to the identity of accused.

7) Where accused is absent, present PWs may be examined by exempting the presence of accused, in presence of defence counsel. Exemption application may be allowed only with conditions that accused will not dispute his identity and that evidence recorded in his absence but in presence of his counsel, will be binding on him.

8) In cases under Section 138 of Negotiable Instrument Act, identity of accused is not in question. WP(C)No.749/18 ... (contd.)

- 6 -

So, in case accused is absent, further proceedings must take place, by exempting appearance of accused, unless further proceedings are not possible in absence of accused. Exemption application may be allowed with the conditions as aforesaid. Even oral request of defence counsel for exemption may be allowed, if he has no objection for further progress of the case, when presence of accused is not required.

9) Non receipt of FSL report results in delay of trial in many cases. Remedial steps are required to be taken. Where case is not dependent exclusively on the report of FSL, case should be proceeded further on basis of other evidence and concluded, without waiting for the FSL report.

10) Target dates be fixed for conclusion of trials, wherein, accused are in custody for more than one year in Session triable cases; and more than 6 months in Magisterial triable cases. Day to day trial of such cases be ensured.

11) In cases, where legal aid counsel is provided, undertaking should be taken from the accused that the counsel may apply for his exemption, whenever required and that evidence may be recorded in absence of accused but in presence of counsel.

12) Court should not grant benefit of double custody, when accused request for cancellation of bail or withdrawal of bonds to avail benefit of custody in two or more cases.

13) In bailable cases (e.g. 138 NI Act), accused should be released on personal bonds under Section 436A Cr.PC, if he is unable to arrange surety.

14) If trial is not progressing due to non production of its witnesses by the prosecution for any reasons whatsoever, the Court should examine the matter, as to what sentence was likely to be imposed in case of recording conviction, having regard to the prosecution accusations and if the accused has already been in custody for such period, then court should close the proceedings and dispose of the matter.

15) The District & Sessions Judge must regularly monitor the progress of such cases pending in all the courts, in which accused are in custody for more than one year in Session triable cases; and more than 6 months in Magisterial triable cases. WP(C)No.749/18 ... (contd.)

- 7 -

Other Instructions/ suggestions given by their lordships:

1) Compilation of prisoners rights explained in various authorities of Hon’ble Supreme Court, should be available with all Judicial Officers and Panel Advocates of Legal Services Authorities.
2) Booklet earlier published by Haryana State Legal Services Authorities regarding prisoners rights need to be amended so as to contain all the authorities of Hon’ble Supreme Court on the subject including the latest authority – CRIMINAL APPEAL NO.509 OF 2017 ‘Hussain Versus Union of India’ decided on 17 th March, 2017.
3) Periodical training by Legal Services Authorities of its Panel Advocates regarding prisoners rights is utmost necessary.
4) Check-list of various rights of the prisoners should be provided by Legal Services Authorities to Panel Advocates, who should ensure compliance of those rights at the time of their visit to Jails. District & Session Judge should monitor it at time of his monthly visit to the jail.
5) Supply of Mobiles, intoxicants etc. in Jails is a known fact, may be with or without collusion of Jail Authorities. Legal Services Authorities may be involved to check supply of Mobiles, intoxicants etc. in jails.
6) Panel Advocates of Legal Services Authorities should ensure that prisoners are aware of their rights.

They should ensure that there is no breach of prisoners rights.

7) Timely disposal of parole applications is very necessary. Timeline should be provided for disposal of such applications, including instructions to authorities/ officers dealing with such applications to the effect that if in a certain given time limit, matter is not decided, application would be deemed to be allowed. The concerned officer may be held personally responsible for causing delay. The District & Sessions Judge may be empowered to monitor the early disposal.

8) There are incentives for early release of convicts depending upon their good behaviour. There is no such scheme for under-trial prisoners, particularly, WP(C)No.749/18 ... (contd.)

- 8 -

who are in long custody. Some scheme should be formulated for such under-trial prisoners.

9) Ensure regular visit of Doctors to Jail, particularly Gynaecologist for female prisoners.

10) Periodical medical camps; Yoga classes & spiritual discourses for prisoners should be regular feature in Jail.

11) Convicts aged 75 years and above should be separately categorised, for grant of remission, particularly in case of ill health. Legal services authorities should take up their case to the Hon’ble High Court [Example: - Case of lady convict Kaneej confined in FBD jail in a cheating case.]

12) Review of those cases is required, in which person is in custody in family matters/ cheque bounce cases. Custody of persons even after breaks in maintenance cases should be checked.

13) Female prisoners with child aged below 6 years should be specially categorised for welfare of the child. Some scheme like ‘2 years child care leave’ with breaks, up to two children only, may be considered.

14) Monitoring is required for fast disposal of custody cases/ persons in custody, at following levels :

i) Judicial Officer concerned – pro-active approach is required. Long dates be avoided. Managing the cause list.
ii) Lawyer/ Public Prosecutor level – Relaxation of conditions for bail be applied, where bonds not furnished despite bail. Exemption request be made with condition that steps for further progress of case may be taken up.
iii) Jail Authority level – To have profile of every prisoner and move the concerned authorities for early release, wherever situation so requires.
iv) Active role of legal services authorities.” Having perused the same, we are of the view, the situation cannot be treated to be confined to the jail at WP(C)No.749/18 ... (contd.)
- 9 -

Faridabad and the lack of facilities and the impediments for speedy trials are to be dealt with throughout the country.

For the aforesaid purpose we have sought the assistance of Mr. K.K. Venugopal, learned Attorney General for India. Mr. Gaurav Agrawal, learned counsel who is present in Court is appointed as amicus curiae to assist the Court.

Registry is directed to hand over a copy of the order passed today to Mr. Luthra who is assisting Mr. Venugopal as also to Mr. Gaurav Agrawal. A copy of the same be also sent to the Central Agency.

Let the matter be listed on 30th July 2018. Mr. R.P. Luthra has been granted liberty to assist Mr. Venugopal.

             (Subhash Chander)                       (H.S. Parasher)
                AR-cum-PS                          Assistant Registrar