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 3, Cited by 1]

Supreme Court - Daily Orders

Brijesh Kumar vs The State Of Uttar Pradesh Secretary on 22 March, 2021

Author: Mohan M. Shantanagoudar

Bench: Mohan M. Shantanagoudar, Ajay Rastogi

                                                      1

                                                                          REPORTABLE

                                    IN THE SUPREME COURT OF INDIA

                                  CRIMINAL APPELLATE JURISDICTION

                         SPECIAL LEAVE PETITION (CRIMINAL) NO. 773 OF 2020

     BRIJESH KUMAR                                               …PETITIONER(S)

                                                  VERSUS

     STATE OF UTTAR PRADESH,                                     …RESPONDENT(S)
     THROUGH ITS SECRETARY


                                               O R D E R

MOHAN M. SHANTANAGOUDAR, J. :

On merits, we have heard the learned amicus curiae on the matter and gone through the material on record. The Trial Court as well as the High Court have gone into, in detail, and meticulously examined material on record, and came to the conclusion that the Petitioner be convicted. The Petitioner is a habitual offender. He is involved in robbery, murder cases, etc. We have also gone through the material on record and we do not find any ground to interfere in the impugned judgments. Hence, the Special Leave Petition fails and is Signature Not Verified dismissed.
Digitally signed by ASHWANI KUMAR Date: 2021.04.13 12:25:15 IST Reason:

2. However, before parting with the matter, we want to make certain observations based on the submissions repeatedly made by the 2 learned advocate representing the Legal Services Authority both in civil and criminal matters. Generally, reputed advocates are being appointed as advocates for the Legal Services Authority or amicus curiae. They feel handicapped as they are not making any grievance against the Authority except the grievance that they are not provided with necessary assistance to effectively represent the matter. In this context, we want to make certain observations as under:­

3. The right to legal representation sits at the core of not only the right to life and liberty conferred by Article 21 of the Constitution, but at the very foundation of the entirety of our justice system, be it civil or criminal. For this right to be meaningful, it is imperative that it does not make distinctions between the rich and the poor, the haves and have­nots. The right to legal representation, as necessitated by the demands of justice and equity, must be unfazed by the economic class or financial resources of the accused.

4. To this end was enacted the Legal Services Authorities Act, 1987 (hereinafter, ‘1987 Act’), setting for itself the following object and purpose:

“…to provide free and competent legal services to the weaker sections of the society, to ensure that opportunities for securing justice are not denied to any citizen by reason of economic or other disabilities, and to organise Lok Adalats to secure that the operation of the legal system promotes justice on a basis of equal opportunity.” 3

5. Having secured for itself the above hallowed purpose, the Act has created a nationwide network of Legal Services Authorities (at the national, state, district, and taluk level) for framing policies for legal aid and services, as well as a network of Legal Services Committees (within the Supreme Court, the High Court, and the taluk level) for the on­ground implementation of the legal services programme at various levels.

6. In further recognition of the need to fill a dire gap in access to justice for the poor, it has also become a well­settled position that, that where an accused comes before the Court without legal representation, the Court is duty­bound to either appoint an amicus curiae or refer him to the appropriate Legal Services Committee who shall then appoint an advocate to represent the accused (Rakesh v. State of Madhya Pradesh, (2011) 12 SCC 513; Shaik Mukthar & anr. v. State of Andhra Pradesh, (2020) SCC OnLine SC 1091).

7. The above developments mark significant leaps forward in making justice accessible to each Indian citizen. However, the present matter has brought to our notice a disconcerting trend in the workings of legal aid institutions.

8. Learned Counsel for the Petitioner in this matter, Mr. Gagan 4 Gupta, was appointed as amicus curiae for the Petitioner herein, vide letter from the Assistant Registrar, Supreme Court dated 3.12.2019. Mr. Gupta has brought to our attention that in this, as well as other matters he was appointed as amicus curiae, he was only provided with the copies of the impugned judgment and the trial court judgment preceding it, severely hampering effective representation. This, from the frequent grievances raised by advocates appearing before us, seems to be reflective of a general practice, particularly in criminal matters.

9. This practice only serves to handicap those advocates who seek to do a commendable service to our legal institutions by offering themselves as legal aid lawyers and amicus curiae for the cause of those otherwise unrepresented. In the absence of being provided with the full record of a particular matter, the promise of “free and competent legal services” made by the 1987 Act can only remain unfulfilled for those in the greatest need for justice and representation. The right to legal representation must, if it is to mean anything, encapsulate the right to effective legal representation.

10. Thus, to ensure that the great progress we have made in establishing legal aid institutions does not remain a paper tiger in the struggle against unequal access to justice, we direct as follows:­ 5 a. The Secretary, National Legal Services Authority shall, with immediate effect, instruct all concerned authorities under the 1987 Act to make available all documents (along with official translations) pertaining to a matter to the concerned legal aid counsel/amicus curiae. b. The Supreme Court Legal Services Committee, and all the High Court and Taluk Legal Services Committees are also instructed to ensure that the legal aid counsel/amicus curiae is provided all relevant records of the matter (along with official translations of any documents in vernacular language).

c. By way of ample caution, we also clarify that these documents would include, but are not limited to, pleadings, affidavits, applications filed in civil proceedings; and the First Information Report, Charge Sheet and annexed documents including witness statements, record of the trial proceedings, testimonies, and exhibits brought on record in criminal proceedings.

11. It is our expectation that these directions will be complied with immediately and the status quo changed for better and more effective legal representation.

6

12. A copy of this order is directed to be served by the Registry of this Court on the National Legal Services Authority and all the State Legal Services Authorities for necessary action.

13. Pending application(s), if any, stands disposed of accordingly.

…..…………................................J. (MOHAN M. SHANTANAGOUDAR) …………………………………………J. (AJAY RASTOGI) NEW DELHI, MARCH 22, 2021 7 ITEM NO.12 Court 9 (Video Conferencing) SECTION II S U P R E M E C O U R T O F I N D I A RECORD OF PROCEEDINGS Petition(s) for Special Leave to Appeal (Crl.) No(s). 773/2020 (Arising out of impugned final judgment and order dated 29-08-2018 in JA No. 3220/2011 passed by the High Court Of Judicature At Allahabad) BRIJESH KUMAR Petitioner(s) VERSUS STATE OF UTTAR PRADESH, …Respondent(s) THROUGH ITS SECRETARY (FOR ADMISSION and IA No.16713/2020-EXEMPTION FROM FILING O.T. ) Date : 22-03-2021 This petition was called on for hearing today. CORAM : HON'BLE MR. JUSTICE MOHAN M. SHANTANAGOUDAR HON'BLE MR. JUSTICE AJAY RASTOGI For Petitioner(s) Mr. Gagan Gupta, AOR For Respondent(s) UPON hearing the counsel the Court made the following O R D E R The Special Leave Petition is dismissed in terms of the reportable signed order.

Pending application(s), if any stands disposed of accordingly.

   (ASHWANI KUMAR)                               (R.S. NARAYANAN)
ASTT. REGISTRAR-cum-PS                          COURT MASTER (NSH)

(Signed reportable order is placed on the file)