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 2]

Supreme Court - Daily Orders

All India Trinamool Congress vs Manik Das on 23 November, 2021

Bench: D.Y. Chandrachud, Vikram Nath

                                                             1

     ITEM NO.9                                   COURT NO.4                       SECTION X

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

                            CONMT.PET.(C) No. 884/2021 in W.P.(Crl.) No. 455/2021

     ALL INDIA TRINAMOOL CONGRESS & ANR.                                            Petitioner(s)

                                                           VERSUS
     MANIK DAS & ORS.                                   Respondent(s)
     (FOR ADMISSION and IA No.150596/2021-APPROPRIATE ORDERS/DIRECTIONS)

     Date : 23-11-2021 This petition was called on for hearing today.

     CORAM :                   HON'BLE DR. JUSTICE D.Y. CHANDRACHUD
                               HON'BLE MR. JUSTICE VIKRAM NATH

     For Petitioner(s)                     Mr.   Jaideep Gupta, Sr. Adv.
                                           Mr.   Gopal Sankaranarayanan, Sr. Adv.
                                           Mr.   Amar Dave, Adv.
                                           Mr.   Apoorv Khator, Adv.
                                           Mr.   Rajat Sehgal, AOR
                                           Mr.   Vikas Mehta, Adv.

     For Respondent(s)                     Mr.   Mahesh Jethmalani, Sr. Adv.
                                           Mr.   Shuvodeep Roy, AOR
                                           Mr.   Ravi Sharma, Adv.
                                           Mr.   Ishaan Borthakur, Adv.
                                           Ms.   Kanika Singhal, Adv.

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

1 When the Contempt Petition was listed during the course of the morning session for hearing, Mr Jaideep Gupta and Mr Gopal Sankaranarayanan, Senior Counsel appearing on behalf of the petitioners, made a fervent plea that the Court should exercise its jurisdiction to postpone the municipal elections which are to take place in Tripura on 25 November 2021. Senior Counsel urged that there is a precedent consisting of an order of a two-Judge Bench of this Court dated 28 Signature Not Verified June 2013 in West Bengal State Election Commission v State of West Digitally signed by Sanjay Kumar Date: 2021.11.23 18:43:04 IST Bengal & Others [SLP(C) Nos 19928-19931 of 2013]. Reason:

2 In the precedent noted above, the Court rescheduled the elections since it was 2 not possible to redeploy forces by 2 July 2013 and directed that the elections be held in five phases from 11 to 25 July 2013. In that case, the Special Leave Petition was filed by the West Bengal State Election Commission on the apprehension that the High Court at Calcutta may not be able to take a decision in time with regard to the deployment of forces by the State of West Bengal and by the Union of India for the panchayat elections in the State of West Bengal scheduled from 2 July 2013.

3 In the present case, the election process has begun. Campaigning is to end at 1600 hours today and the voting is to take place on 25 November 2021. The counting of ballots is scheduled to take place on 28 November 2021. Postponing elections is a matter of last and, even extreme recourse. Judicial interdiction of the electoral process has grave implications for a democratic polity. Article 243 O, Article 243ZG and Article 329 underscore a constitutional principle, which emphasizes the sanctity of the electoral process.

4 Moreover, instead of postponing the elections, the apprehension which has been expressed on behalf of the petitioners by Senior Counsel, can be redressed by issuing peremptory directions to the State of Tripura to ensure that (i) the remaining phases of the municipal elections take place in a peaceful and orderly manner; and that (ii) reports of the breaches of law and order which have been drawn to the attention of the law enforcing agencies are duly dealt with in accordance with law.

5 With a view to enable the Court to be apprised of the precise status of deployment of para-military forces to facilitate the orderly conduct of the elections, we requested Mr Mahesh Jethmalani, Senior Counsel appearing on behalf of the State of Tripura to take instructions and to submit a signed statement. Accordingly, a statement by Mr Arindam Nath, Inspector General of 3 Police (Law and Order) Tripura and Mr V S Yadav, Director General of Police, Tripura, has been placed on the record during the course of the hearing. The statement is extracted below:

Salient points of Police Arrangements in c/w Agartala Municipal Corporation/Municipalities/Nagar Panchayet Elections- 2021:-
Presently 3 battalions of CRPF comprising 18 Companies (9 sections per company) are deployed in the State for field duty in 18 locations including one company for protection of Hon’ble Governor and the rest are used for counter insurgency (CI), Law & Order and Road Opening Party (ROP) duty. Before the commencement of Election process Ministry of Home Affairs (MHA) was moved for making available 03 additional training companies of CRPF for election duty. Since the training companies have been sent to J&K, the MHA instructed CRPF, Agartala to provide 03 companies by thinning out from existing deployment without much affecting the entrusted duties of CRPF in their Area of responsibilities of respective camps. So for out of 17 companies total 78 sections have been drafted for election duty and 12 more sections will be drafted for election duty at Agartala. This comprises about 02 battalion strength of CRPF. Ballot papers are printed in Government Press at Agartala and Electronic Voting Machines (EVMs) are kept in Strong Rooms (for each Returning officers at total 13 locations). As per the instructions of the State Election Commission these 14 locations are guarded by CRPF headed by a Gazetted Officer from the Final date of withdrawal of nomination papers (08/11/2021).
In fine, the following is the gist of deployment:
          Category of            Strong room /          LO duty/                 Escort               Booth duty         Total
              force            Govt. Press duty      Area protection        Duty/Protection
        CRPF                           28                   50                     00                      00             78
        (Sections)
        Tripura State                  00                 1061                    128                     1480           2669
        Rifles (persons)
        Tripura Police                 28                  694                     40                     1096           1858
        (persons)
        Gazetted                       16                   20                     00                      00             36
        Officers
        Total                78 Sections CRPF, 2669 TSR personnel, 1858 Police personnel and 36 Gazetted Officers
                             have been mobilized for Election duty

    I. Further measures :

     i)          The Deployment for booth shall be made from the morning of 24/11/2021 and polling parties are expected to
     return by evening of 25/11/2021.
     ii)         All the 13 Strong Rooms are covered with CRPF security headed by a Gazetted Officer.
     iii)        In addition to the committed deployment mentioned in the chart in 20 Police Station jurisdictions where
elections are being held special checking, raids are also being organised with the District police resources.
iv) So far 244 numbers of vulnerable hamlets have been identified in the State and round the clock fixed picket/vehicular mobile/foot patrolling as per ground requirements are maintained in the vulnerable hamlets.
v) During Special drives conducted a total of 161 pending warrants have been executed after declaration of Municipal Election.
vi) So far 88 trouble mongers have been identified and appropriate legal action has been taken against them.
vii) Preventive actions have been intensified. 63 persons so far have been bound down under preventive sections of law after declaration of election.
viii) Quick Reaction Teams (QRT) has been formed in all districts to meet any emergent situation.
ix) In addition 12 vehicle borne Emergency Response Service System (ERSS ) of Agartala town shall be placed into service during election.
x) After declaration of elections 433 preventive arrests have been made in State.
xi) 123 Naka Points in the district boundaries have been made functional round the clock for surveillance from 22/10/2021.
xii) 20 Gazetted officers of Tripura Police have been drafted for supervision of police arrangements from the morning of 24/11/2021 till the completion of Voting on 25/11/2021.
xiii) Separate three tier arrangements for counting halls with inner cordon by CRPF will be prepared and enforced.
xiv) So far 53 political cases have been registered after declaration of Municipal Election. Appropriate legal action has been taken against the accused persons on the strength of evidences in each and every case.

6 Attached to the statement is a tabular chart containing a summary of force deployment during the ensuing elections to the municipal bodies. The statement reads, thus:

4

“SUMMARY OF FORCE DEPLOYMENT IN C/W ENSUING MUNICIPALITIES/ NAGAR PANCHAYET ELECTION-2021 Sl. NO Total Requirement CRPF TSR Tripura Police
-jalaSepahi Home Guard Unakoti Khowai Gomati Dhalai Sec South North West Total Head Scale of Force GO NGO ORS 1 Strong Room 02 02 01 02 02 01 01 02 13 @2 sec CRPF + 1 26 00 13 00 00 00 Gazetted Officer 2 Government Press 00 00 00 00 01 00 00 00 @ 2 sec CRPF+ 1 02 00 03 08 20 00 Plain cloth 1 Gazetted Officer (plain clothe) 30 Tripura Police ( 2 Gazetted Officer +8 Non Gazetted Officer + 20 Other Ranks) 3 A Category 44 32 12 32 197 23 08 22 @ 4 Tripura State 00 1480 00 00 00 00 370 Rifles 4 B Category 13 03 03 00 243 02 05 05 @ 4 Tripura Police 00 00 00 00 1096 00 274 5 Returning Officers Office 02 02 02 02 04 02 01 03 @ 1+4 Tripura Police 00 00 00 00 90 00 Guard 18 6 Returning Officers 02 02 02 02 04 02 01 03 @ 2 Personal Security 00 00 00 00 36 00 Personal Security Officer 18 Officer 7 Observer Personal 02 02 02 02 04 03 01 03 @ 1 Personal Security 00 00 00 00 19 00 Security Officer 19 Officer 8 Observer Escort 02 02 02 02 06 03 02 03 1 Escort (1+3) Tripura 00 88 00 00 00 00 22 State Rifles 9 Police Station Reserve 02 02 01 02 08 02 01 02 @ 25 TSR for 20 PSs 00 500 00 00 00 00 20 10 District Reserve 01 01 01 01 01 01 01 01 @ 30 TSR for 6 Distt. 00 220 00 00 00 00 8 & 20 TSR for 02 Distt.
 11      No. of Police Station          06        06          03          06          22           06             03            09                  @1 NGO+ 3 Tripura          00          00          00          61           183           00
         Mobile                                                                                                                            61       Police
 12      Area Domination by CRPF        02        02          01          02          03           01             01            02                  @1 sec CRPF                14          00          00          14            00           00
                                                                                                                                           14
 13      For Law &Order duty by         01        01          01          02          04           01             01            01         12       @3 sec CRPF                36          00          00          00            00           00
         CRPF
 14      Escort for Political Party     00        00          00          00          00           00             00            00                  5 (two vehicle borne       00          40          00          00            00           00
         under Superintendent of                                                                                                            0       escorts (2+6) Tripura
         police, Security                                                                                                                           State Rifles
 15      Civil Sector                   10        06          04          08          55           06             03            05                  @ 2 Tripura Police         00          00          00          00           194           00
                                                                                                                                           97
 16      Police Sector                  10        06          04          08          55           06             03            05                  @ 1 NGO + 3 Tripura        00         291          00          97            00           00
                                                                                                                                           97       State Rifles
 17      Police Headquarters            00        00          00          00          00           00             00            00                                             00          50          00          00            00           00
         Reserve                                                                                                                            0
 18      Candidate security /           04        06          00          00          10           00             00            00         20       @ 2 constable              00          00          00          00            40           00
         Protection
                                                                                                                                                                Total        78                                               1678
                                                                                                                                                                                          2669          16         180                           0
Note: CRPF deployment will continue up to 04.12.2021 and Additional TSR deployment upto 30.11.2021. For Agartala Municipal Corporation Election efforts is on for thinning out 12 more sections of CRPF . “

7 Mr Jaideep Gupta submits that the statement would indicate that a requisition was submitted to the Union Ministry of Home Affairs for making available three additional training companies of the CRPF for election duty. However, having regard to the deployment in Jammu and Kashmir, the Ministry of Home Affairs instructed the CRPF Agartala to provide three companies “by thinning out from existing deployment” without affecting the duties entrusted to the CRPF in their area of responsibility. The position, as it stands at present, is that three battalions of the CRPF comprising of eighteen companies (nine sections per company) are deployed in the State for field duty. Seventeen companies involving a total of seventy eight sections have been drafted for election duty. Twelve more sections are to be drafted for election duty at Agartala. Hence, out of the three battalion strength of the CRPF in the state, a two battalion strength is being deployed for the purpose of the elections.

5

8 In the above backdrop, we order and direct as follows:

(i) The Director General of Police and the Inspector General of Police (Law and Order) Tripura shall hold a joint meeting with the State Election Commission no later than by tomorrow (24 November 2021) morning for the purpose of assessing the requirement of a sufficient strength of para-

military forces drawn from the CRPF for ensuring the peaceful conduct of the remaining phases of the elections;

(ii) After making an assessment of the situation on the ground, if so required, a requisition shall be submitted to the CRPF or, as the case may be, to the Union Ministry of Home Affairs. Any such request shall be duly considered having regard to the situation and in the interest of ensuring peace, security and the orderly conduct of elections in the State of Tripura on 25 November 2021;

(iii) The Director General of Police and the Inspector General of Police (Law and Order) Tripura shall take all steps to ensure that the election process is conducted in a peaceful and orderly manner and without any disruption, particularly, on the date of polling which is to take place on 25 November 2021, leading up to the counting of ballots on 28 November 2021; and

(iv) Since a serious grievance has been expressed on behalf of the petitioners that despite the lodging of FIRs, no action has been taken by the law enforcing agencies, the respondents shall submit before this Court a statement of (a) the complaints which have been lodged; (b) the FIRs which have been registered; (c) action which has been taken against those who have resorted to violence; and (d) arrests that have been made. The tabulated statement shall be submitted, together with the compliance affidavit, which has already been directed to be filed by this Court, by its 6 previous order dated 11 November 2021.

9 While we are not inclined to accede to the prayer for postponing the elections for the reasons indicated earlier, we are equally of the view that it is the duty of the Director General of Police, the Inspector General of Police (Law and Order) and the Home Secretary of the State of Tripura to assuage any misgivings about the fairness of the law enforcement machinery in supporting the electoral process. The law enforcement agencies must discharge their duties in an even handed and non-partisan manner to obviate the grievance which has been urged before this Court that candidates and supporters of the AITC are being unfairly targeted by contesting political groups.

10 When a compliance affidavit is filed before this Court, it shall contain a detailed elaboration of the steps which have been taken to (a) preserve law and order;

(b) ensure security for political workers, voters and contesting candidates; (c) protect the electoral process leading up to the counting of votes and the declaration of the results; and (d) deal with criminal offenders in accordance with law.

11 The Director General of Police and Home secretary to the State of Tripura shall observe these directions scrupulously so as to obviate the need for the Court to adopt coercive steps in the event that a breach of its directions comes to light. 12 List the Contempt Petitions on 25 November 2021 along with Writ Petition (Criminal) No 455 of 2021.

        (SANJAY KUMAR-I)                                 (SAROJ KUMARI GAUR)
           AR-CUM-PS                                        COURT MASTER