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 15, Cited by 0]

Gauhati High Court

Lower Assam Inter District Stage ... vs The State Of Assam And 11 Ors on 19 March, 2019

Author: Ujjal Bhuyan

Bench: Ujjal Bhuyan

                                                                Page No.# 1/17

GAHC010014262013




                       THE GAUHATI HIGH COURT
  (HIGH COURT OF ASSAM, NAGALAND, MIZORAM AND ARUNACHAL PRADESH)

                          Case No. : WP(C) 7570/2013

         1:LOWER ASSAM INTER DISTRICT STAGE CARRIAGE BUS OWNER'S
         ASSOCIATION
         GOALPARA, ASSAM, REP. BY ITS GENERAL SECRETARY, SRI ANIRUDDHA
         DAS, S/O LT. AMBIKA DAS, R/O VILL- BAMUNPARA GOALPARA TOWN, P.O.
         and DIST. GOALPARA, ASSAM.


         VERSUS


         1:THE STATE OF ASSAM AND 11 ORS
         REP. BY THE CHIEF SECRETARY TO THE GOVT. OF ASSAM, DISPUR,
         GUWAHATI-6, DIST. KAMRUP METRO, ASSAM.


         2:THE COMMISSIONER AND SECRETARY TO THE GOVT. OF ASSAM
          DEPARTMENT OF HOME
          DISPUR
          GUWAHATI-6
          DIST. KAMRUP METRO
          ASSAM.


         3:THE DIRECTOR GENERAL OF POLICE
          ASSAM
          ULUBARI
          GUWAHATI-7
                                           Page No.# 2/17

DIST. KAMRUP METRO
ASSAM.


4:ANA RABHA SAMANAY SAMITY
REP. BY ITS PRESIDENT
HEAD OFFICE BALADMARI
P.O. BALADMARI
DIST. GOALPARA
ASSAM.




5:ASSAM RABHA HASONG AUTONOMOUS COUNCIL
REP. BY ITS PRINCIPAL SECRETARY
HEAD OFFICE DUDHNOI
GOALPARA
DIST. GOALPARA
ASSAM.


6:SECRETARY
ALL ASSAM MINORITY STUDENT UNION
GOALPARA UNIT
P.O. and DIST. GOALPARA
PIN- 783101.


7:SECRETARY
NON BODO SANGRAM SAMITY GOALPARA UNIT
P.O. and DIST. GOALPARA
ASSAM. PIN- 783101


8:ALL ASSAM KOCH RA BANGSI
STUDENTS UNION
GOALPARA UNIT
                                                                     Page No.# 3/17

             P.O. and DIST. GOALPARA
             ASSAM. PIN- 783101


            9:SECRETARY
             MIAH PARISHAD
             GOALPARA
             P.O. and DIST. GOALPARA
             ASSAM. PIN- 783101


            10:SECRETARY
             SANKHYALAGHU YUVA PARISHAD


            11:SECRETARY
             RABHA JATIA MUKTI BAHINI
             GOALPARA
             P.O. DUDHNOI
             DIST. GOALPARA
             ASSAM.


            12:SECRETARY
             CHILAREY SENA
             GOALPAR
            A P.O. and DIST. GOALPARA
             ASSAM. PIN- 78310




Advocate for the Petitioner   : MR.H DAS

Advocate for the Respondent : MR. R K D CHOUDHURY (SR. GA, ASSAM)

Page No.# 4/17 BEFORE HONOURABLE MR. JUSTICE UJJAL BHUYAN JUDGMENT AND ORDER Date : 19.03.2019 Heard Mr H Das, learned counsel for the petitioner and Mr R K D Choudhury learned Senior Government Advocate, Assam.

2. By filing this petition under Article 226 of the Constitution of India, petitioner seeks imposition of exemplary damages upon respondent Nos. 4 to 12 for having called and organized illegal and unconstitutional bandhs for a total of 51 days from 28.08.2012 to 31.08.2013 in the districts of Goalpara, Bongaigaon and Kamrup; or, alternatively, for a direction to the State of Assam for payment of such compensation. Further prayer made is for a direction to the State of Assam to set up a Bandh Loss Compensation Fund from which fund compensation can be paid to persons who suffer loss and injury to their person or property including the petitioner due to such illegal and unconstitutional bandhs. In addition, certain incidental reliefs have also been claimed.

3. Petitioner is the Lower Assam Inter-District Stage Carriage Bus Owners' Association, Goalpara, represented by its Secretary. Petitioner is a society registered under the Societies' Registration Act, 1860, vide certificate of registration dated 29.06.1991, having its registered office at Pancharatna Road, Goalpara.

4. It is stated that there are 51 members of the petitioner, who are bus owners having permits for plying their buses on all the routes including on national highways. The members have 26 numbers of big buses and 25 numbers of canters which they had purchased by obtaining loans from different banks and financial institutions. Only source of income of the members is earning from purchase of bus- tickets by the passengers. From such earning, the members have not only to repay the loan amounts but have also to pay salary to the employees of the buses, i.e., driver, handiman etc. , besides earning for the members themselves.

5. Therefore, plying of the buses is most essential for the livelihood of the members as well as for the dependant staff.

6. Respondent Nos. 4 to 12 had called bandhs on various dates during the period from 28.08.2012 to 31.08.2013, totaling 51 days during which days the members could not ply their buses. As per calculation of the petitioner, the loss was about ₹. 2,000 for each canter and ₹. 2,500 against each big Page No.# 5/17 bus per day of bandh. Thus, as per the calculation of the petitioner the collective loss was about ₹. 56,16, 365.00.

7. Contention of the petitioner is that calling of such bandh is illegal and unconstitutional in view of law laid down by the Supreme Court which is binding on all authorities. State and its machinery had failed to prevent such illegal and unconstitutional bandhs. Therefore, State is bound to compensate the petitioner; besides, State has to prosecute the office bearers of the organizations which had called for such illegal and unconstitutional bandhs. It is with such grievance that the present writ petition has been filed seeking the reliefs as indicated above.

8. The case was admitted for hearing on 03.01.2014.

9. Though this case is pending for more than 5 years now no affidavit has been filed by any of the respondents, including the State. Thus, the averments made in the writ petition have remained uncontroverted.

10. During the course of the hearing, petitioner was given liberty to file additional affidavit to place on record how the assessment was made while calculating the loss because of bandhs, whereafter petitioner filed additional affidavit on 10.01.2019, giving break-up of the loss sustained per bus per day.

11. Detailed submissions were made by learned counsel for the petitioner as well as by learned Senior Government Advocate, Assam which have been duly considered.

12. In the course of the deliberations, considering the importance of the subject matter, Court had an interaction with Mr S Dutta, learned Senior Counsel, who represents Oriental Insurance Company, New India Assurance Company and United India Insurance Company as well as Mr R Goswami, learned counsel who represents National Insurance Company. In the course of the hearing, record of PIL No. 54 of 2012 disposed of on 05.03.2018, dealing with identical issue was called for and perused.

13. The phenomenon called bandh has become an endemic problem in the State. As a matter of fact, such bandhs were called and enforced in different parts of the country causing severe inconvenience to the public besides loss of life and property. At one point of time, it appeared that there was decrease in the call for bandhs in the State, but again it has become a regular phemomena. Bandhs along with its variants, such as, road-blockades and rail-blockades have paralysed the State on numerous occasions having a deleterious effect on the people, besides causing immense loss to the economy.

14. In Bharat Kumar -Vs- State of Kerala; AIR 1997 Kerala 291, a Full Bench of the Kerala High Court was considering a bunch of petitions seeking a declaration that calling for and holding of what Page No.# 6/17 had come to be known as bandh was unconstitutional and was hence illegal. In that context, Full Bench of the Kerala High Court was examining the meaning of the expression bandh. According to this judgment, bandh is a Hindi word meaning "closed" or "locked". The expression, therefore, conveys an idea that everything is to be blocked or closed. In Assamese, it is referred to as "bandha"; Assam bandha or Assam bandh or bandhs called locally, i.e., at the district level or town level or area wise have become so frequent so much so that Assam bandh has become a part of the local popular vocabulary. To this may be added different variants of bandhs like road-blockades and rail-blockades, which are nothing but bandhs, inasmuch as, it closes the roads including national highways and railway tracks thus blocking movement of vehicles and trains. In Bharat Kumar (supra), it was observed that when organizers of a bandh call for such bandh they clearly express their intention of bringing all activities to a stand-still on the day of the bandh. The intention of the callers of bandh is to ensure that no activity either public or private is carried out on that day. Though nobody openly threatens violence against those not observing the bandh but threats and intimidation is implicit in such call for bandh. After an elaborate examination of the issue from a constitutional perspective, Full Bench of Kerala High Court in Bharat Kumar (supra), declared that no political party or organization has the right to call for a bandh. They cannot prevent citizens not in sympathy with their view point from exercising their fundamental rights or from performing their duties for their own benefit or for the benefit of the State. It was held that those organizations and political parties calling for and holding bandhs trample upon the rights of the citizens of the country protected by the Constitution. While declaring or calling for bandh by any association, organization or political party and the enforcing of that call is illegal and unconstitutional, Kerala High Court held that such associations, organizations or political parties are liable to compensate the government, public and the private citizens for the loss suffered by them on account of such bandh. It was further held that the State cannot shirk its responsibility of taking steps to recoup the loss from the sponsors and organizers of such bandhs. Accordingly, direction was issued to the State and its officials to give effect to the said declaration.

15. This judgment of the Full Bench of Kerala High Court was assailed by the Communist Party of India (Marxist) before the Supreme Court. In Communist Party of India (Marxist) -Vs- Bharat Kumar; (1998) 1 SCC 201, Supreme Court while rejecting the challenge held that the Kerala High Court judgment did not call for any interference. It was held that there cannot be any doubt that the fundamental rights of the people as a whole cannot be subservient to the claim of fundamental right of an individual or only a section of the people. It was further held that the High Court had rightly concluded that there cannot be any right to call or enforce a bandh, which interferes with the exercise Page No.# 7/17 of the fundamental freedoms of other citizens, in addition to causing national loss in many ways. Supreme Court while observing that Kerala High Court had drawn a very appropriate distinction between a bandh on the one hand and call for general strike or hartal on the other hand, declared that it was in agreement with the view taken by the High Court.

16. In James Martin -Vs- State of Kerala; (2004) 2 SCC 203, appellant resisted a bandh call when his mill was attacked. Appellant fired at the bandh activists who were inside the mill compound trying to enforce the bandh following which two of the bandh activists died, whereafter, bandh supporters set afire the residential building and mill of the appellant. Appellant was investigated by the police and charge-sheeted. He was convicted in the trial which was affirmed by the Kerala High Court. Supreme Court acknowledged exercise of the right of self defence of the appellant in the fact situation of the case and set aside the conviction and sentence of the appellant while allowing the appeal. In that context, Supreme Court noted that in the name of hartal or bandh or strike no person has any right to cause inconvenience to any other person or to cause in any manner a threat or apprehension of risk to life, liberty and property of any citizen or destruction of life and property of any government or public. Paragraph-24 of the aforesaid judgment is quoted hereunder:-

"Before we part with the case it needs to be noted that in the name of hartal or bandh or strike no person has any right to cause inconvenience to any other person or to cause in any manner a threat or apprehension of risk to life, liberty and property of any citizen or destruction of life and property, and the least to any government or public property. It is high time that the authorities concerned take serious note of this requirement while dealing with those who destroy public property in the name of strike, hartal or bandh. Those who at times may have even genuine demands to make should not lose sight of the overall situation eluding control and reaching unmanageable bounds endangering life, liberty and property of citizens and public, enabling anti-social forces to gain control resulting in all around destruction with counter productive results at the expense of public order and public peace. No person has any right to destroy another's property in the guise of bandh or hartal or strike, irrespective of the proclaimed reasonableness of the cause or the question whether there is or was any legal sanction for the same. The case at hand is one which led to the destruction of property and loss of lives, because of irresponsible and illegal acts of some in the name of bandh or hartal or strike. Unless those who organize can be confident of enforcing effective control over any possible turn of events, they should think twice to hazard themselves into such risk-prone ventures endangering public peace and public order. The Page No.# 8/17 question whether bandh or hartal or strike has any legal sanctity is of little consequence in such matters. All the more so when the days are such where even law-enforcing authorities/those in power also precipitate to gain political advantage at the risk and cost of their opponents. Unless such acts are controlled with an iron hand, innocent citizens are bound to suffer and they shall be the victims of the high-handed acts of some fanatics with queer notions of democracy and freedom of speech or association. That provides for no license to take law into their own hands. Any soft or lenient approach for such offenders would be an affront to rule of law and challenge to public order and peace.
16.1. Thus, Supreme Court observed that such illegal and unconstitutional acts should be controlled with an iron hand; any soft or lenient approach may compromise the rule of law, challenging public order and peace.
17. Bombay High Court in Writ Petition (PIL) No. 2827 of 2003 (G. Deshmukh -Vs- State of Maharashtra) examined a prayer made by a group of citizens of Mumbai seeking direction to two political parties to pay damages/compensation to them and other citizens of Mumbai through a bandh loss compensation fund for having called a bandh of Mumbai city on 30.07.2003. Bombay High Court referred to the decision of Kerala High Court in Bharat Kumar (supra) and also noted enforcement of the bandh by forcibly stopping road and rail traffic. It was held that the said two political parties had violated constitutionally guaranteed rights of the citizens of Mumbai under Articles 19 and 21 of the Constitution of India by calling and enforcing Mumbai bandh on 30.07.2003. It was further held that it was not open to the State and its authorities to avoid taking stern action against those involved in rasta- rokos (road-blockades) or rail-rokos (rail- blockades) and stoning of public and private vehicles in the guise of tactful handling of the situation thereby allowing organizations calling bandh to bring all activities to a stand-still. Bombay High Court further held that various acts of rail-rokos, rasta-rokos and stoning of public and private vehicles are undoubtedly punishable offences under various sections of the penal code but these statutory provisions are inadequate to repair the wrong done to the citizens. In the said case, Bombay High Court had directed the two political parties to deposit by way of exemplary damages a sum of ₹. 20 lacs each with the State Government to be credited in a fund called "30th July, 2003 Bandh Loss Compensation Fund". In addition, a series of declarations and directions were issued.
18. Taking a serious note of various instances where there was large scale destruction of public and private properties in the name of agitations, bandhs, hartals and the like, suo moto proceedings were Page No.# 9/17 initiated by the Supreme Court in (2009) 5 SCC 212; (In Re: Destruction Of Public And Private Properties -Vs- State of A P). Supreme Court had appointed two committees- one headed by a retired judge of the Supreme Court, Justice K P Thomas and the other headed by Mr F S Nariman, a senior member of the legal profession to look into the issue and to suggest remedial measures. Supreme Court considered the reports and recommendations of both the committees. In so far the report and recommendations submitted by Justice K T Thomas Committee, Supreme Court declared that those were wholesome and needed to be accepted. Likewise, the report and recommendations of the Nariman committee was also approved. In the absence of legislation, Supreme Court while declaring that the recommendations of the two committees had its approval, issued a series of guidelines with the direction that those guidelines would become operative immediately.
18.1. To assess damages caused due to bandhs or protests, Supreme Court directed that in the absence of legislation, the guidelines mentioned therein were required to be adopted which included initiating suo motu action by the High Court and setting up a machinery to investigate the damage caused and to award compensation; where more than one state is involved, such action may be taken up by the Supreme Court. It was further directed that in each case the High Court or the Supreme Court, as the case may be, appoint a sitting or retired High Court judge or a sitting or retired District judge as a Claims Commissioner to estimate the damages and investigate liability. Thus, from the above it is evident how seriously the matter has been viewed by the Supreme Court.
19. This issue again cropped up before the Supreme Court in AIADMK -Vs- Chief Secretary, Government of Tamil Nadu; (2009) 5 SCC 452, wherein it was made clear that neither can anybody give a call for bandh nor can the same be enforced.
19.1. In Hispreachering Son Shylla -Vs- State of Meghalaya; (2010) 4 GLR 395, a Division Bench of this Court referred to the decision of the Supreme Court in the case of Communist Party of India (Marxist) (supra) and allowed the writ petitions by directing the respondents to strictly implement the law declared by the Supreme Court in Communist Party of India (Marxist) (supra) by taking all necessary steps for preventing infringement of the various fundamental rights of the citizens on account of calls for bandhs etc. given from time to time by various political or other organizations.
20. A Full Bench of the Meghalaya High Court in Registrar General, High Court of Meghalaya - Vs- State of Meghalaya; 2015 (4) GLT (ML) 480, suo moto registered a writ petition considering the adverse impact of bandh called by an unlawful association on the community life including hospitals and courts in the State of Meghalaya. Full Bench of Meghalaya High Court summed up the legal Page No.# 10/17 position as under:-
1) calls for bandh are unconstitutional and illegal;
2) since calls for bandh infringe fundamental rights of the citizens under Articles 19 and 21 of the Constitution, the organizers and sponsors of such bandh shall be held liable under the law to recoup and make good the loss and damages;
3) even the State Government would be held responsible and can be asked to pay damages if it fails to stop bandh.

Thereafter, the Full Bench of the Meghalaya High Court issued a series of directions.

21. Thus from the above, it is evidently clear that bandh is illegal and unconstitutional. This is the law declared by the Supreme Court of India. Not only that, Supreme Court has declared that no organization has any right to call for and enforce bandh. If a person comes forward and claims to have suffered loss to life and property, the organizers of the bandh would be held responsible and they would be liable to pay compensation. If the State fails to prevent such bandh because of which a person suffers loss, the damages can be recouped from the State.

22. Under Article 141 of the Constitution of India, the law declared by the Supreme Court shall be binding on all courts within the territory of India. As per Article 144, all authorities, civil and judicial, in the territory of India shall act in aid of the Supreme Court. In the light of the above, a Division Bench of this Court in Hispreachering Son Shylla (supra) directed the State to strictly implement the law declared by the Supreme Court by taking all necessary steps.

23. Therefore, it is the bounden duty of all authorities, be it civil or judicial, to ensure that the law declared by the Supreme Court is obeyed and enforced in letter and spirit. If there is any violation of the law declared by the Supreme Court by anybody and the State Government along with its functionaries remain mute spectators to such violation they would also be held responsible for permitting such violation.

23.1. However, till date no legislative or executive measures appear to have been taken to give effect to the law declared by the Supreme Court as directed by this Court.

24. It is well settled that in the absence of legislation or when there is a vacuum in law and the State has failed to fill up the same, constitutional courts have the jurisdiction, rather a constitutional obligation, to issue directions/guidelines for enforcement of fundamental rights. In the absence of legislation, guidelines were issued by the Supreme Court in D K Basu -Vs- State of West Bengal, Page No.# 11/17 (1997) 1 SCC 416; Vishaka -Vs- State of Rajasthan, (1997) 6 SCC 241; and Vinit Narayan -Vs- Union of India,(1998) 1 SCC 226, to mention only a few. Already reference has been made to the suo motu directions issued by the Supreme Court after considering the reports of Justice K T Thomas and Mr F S Nariman committees in Re: Destruction of Public and Private Properties (supra).

25. Though power of the Supreme Court under Article 142 is not available to High Courts., nevertheless High Courts exercising power under Article 226 of the Constitution of India has the jurisdiction to frame guidelines in the absence of statutory law, that too, to give effect to the law declared by the Supreme Court. In this case, the legislative and executive arms of the State have failed to discharge their constitutional duty and obligation to act in aid of the Supreme Court despite direction of this Court. Therefore, to uphold the rule of law, High Court in exercise of its power of judicial review under Article 226 of the Constitution has to step in and issue directions to give effect to the law laid down by the Supreme Court. It is not necessary to cite the innumerable instances where different High Courts of this country had issued guidelines covering a wide spectrum of issues, such as, guidelines for cancellation of bail, guidelines relating to religious conversion, guidelines relating to shelter homes, guidelines relating to witness protection, guidelines dealing with properties of a person lying in camotose state etc.

26. A public interest litigation was filed before this Court when two back to back bandhs were called in the State of Assam on 27.08.2012 and 28.08.2012 by two different organizations, which was registered as PIL No. 54/2012. Prayer was made to impose exemplary damages on the two organizations for organizing and enforcing such unconstitutional bandhs and to initiate criminal proceedings against such organizations through the criminal investigation department (CID), Assam, besides initiating contempt proceedings against the organizers. Further prayer made was for a direction to set up a bandh loss compensation fund from where affected persons suffering loss and injury to person and property due to such bandhs could be compensated. A Division Bench of this Court vide order dated 10.01.2013, observed as under:-

"The issue raised in these PILs is a problem frequently faced by the citizens on account of 'Bandh' calls which not only endangers public property, but also obstructs normal life of the community. The State is expected to have a mechanism for ensuring protection of normal community life and liberty of citizens. This is an inalienable function of a State."

26.1. Learned counsel for the State submitted that the whole matter would be reviewed at the highest level and concrete steps would be taken within one month.

Page No.# 12/17

27. Though the period of one month expired nothing tangible materialized. However, an affidavit was filed by the Home and Political Department, Government of Assam on 09.04.2015, wherein it was stated that a draft legislation called Assam Prevention of Unconstitutional Bandh Act, 2014 was being prepared under the chairmanship of Justice (Retd.) K N Saikia, a former Judge of the Supreme Court of India. It was stated that the said draft legislation was under active consideration of the Government. Six months' time was sought for to complete the process of legislation.

28. On 18.05.2015, a Division Bench of this Court directed the Government to compile the number of bandh calls given during the year 2014 and to prepare estimate of loss incurred - state-wise, district- wise etc. on account of bandh.

29. By an affidavit filed on 07.10.2015, Home and Political Department, Government of Assam placed on record the number of bandh calls given by different organizations in the State of Assam in the year 2014. From the statement annexed to the affidavit it could be gathered that a total of 68 Assam bandhs were called in 2014; total number of part Assam bandhs in the said year was 9; district bandhs was 32; and local bandhs was 21. It is further seen that certain organizations had called bandh in the same year, i.e., in 2014 itself more than once. Another statement was annexed to the said affidavit wherein the Government assessed the loss suffered by the State of Assam due to bandh calls during the year 2014 at ₹. 2,94,325.896 lacs. Loss on account of district bandhs for the said year was assessed at ₹. 1,48,406 lacs. That apart, it was also mentioned in the affidavit that the draft legislation being prepared by the drafting committee headed by Justice (Retd.) K N Saikia was being re-drafted with necessary modifications to make it more concise and effective.

29.1. Without commenting upon the methodology adopted by the State while making the assessment of loss as above, what is however unmissable is the extent or magnitude of loss suffered on account of such bandhs.

30. On 14.08.2017, learned Advocate General, Assam submitted before the Division Bench that the State Government was about to introduce the Assam Prohibition and Prevention of Bandh Bill, 2017 in the Legislative Assembly. However, in the subsequent hearing on 05.01.2018, the Division Bench was informed that an improved draft of the said bill was likely to be examined by the Cabinet in the first week of February, 2018. Finally, PIL No. 54 of 2012 was closed by the Division Bench vide the judgment and order dated 05.03.2018, taking note of the submission made by the state counsel that an improved draft of the said bill had been prepared and was in the process of being enacted as law governing/ regulating the menace and expressing the hope and expectation that expeditious steps would Page No.# 13/17 be taken by the State while observing that the purpose of the PIL had been achieved.

31. Though more than a year has gone by since then, the required legislation is nowhere in place.

32. Thus, it is evident that the State Government is in no hurry to enact a law or to bring in a legislation to give effect to the law laid down by the Supreme Court though submission was made before this Court that an improved draft of the Assam Prohibition and Prevention of Bandh Bill, 2017, had been prepared and was in the process of being enacted into a legislation. In the meanwhile, the general public continue to suffer the depredations of the bandh organizers so much so that even doctors attending to their duties have not been spared. Without expressing any opinion on the raison d' etre for calling bandhs, it has to be mentioned that State of Assam has witnessed a spurt in such bandhs and blockades in recent times causing enormous loss to the citizens and the government alike if the assessment of loss on account of bandhs made by the government for the year 2014 is taken as the yardstick. State cannot remain a mute spectator to such blatant violation of the law laid down by the Supreme Court.

33. Enforcing a bandh besides being unconstitutional would also attract various provisions of the penal code. Since calling or enforcing bandh is illegal, it may amount to criminal conspiracy as defined under Section 120 A of the Indian Penal Code, 1860, punishable at least under Section 120 B (2). If there is an assembly of five or more persons the common object of the persons composing that assembly being to enforce a bandh or blockade (be it of road or rail), certainly it will be an unlawful assembly under Section 141 of the penal code and each member of the unlawful assembly liable to face punishment under Section 143 thereof. If a member or members of the unlawful assembly are armed or resorts to violence, then other provisions would be attracted. That apart, whoever obstructs a public servant from discharging his duty or holds out any threat, implicit or explicit, may be booked under Sections 186 and 189 of the penal code besides attracting Section 188. Restraining or confining any person from proceeding in any direction whether on vehicle or otherwise may attract Sections 339 to

342. It may also amount to using criminal force under Section 350 and punishable accordingly. Calling for or enforcing bandh may further attract Section 503 of the penal code (criminal intimidation) punishable under Section 506 thereof. In addition, if there is violence leading to injury to person or damage to property in the course of such bandh or blockade relevant provisions of the penal code would be attracted besides the provisions of the Prevention of Damage to Public Property Act, 1984 in the case of damage to public property.

33.1. Similarly, blocking a national highway would be an offence under the National Highways Act, Page No.# 14/17 1956. Enforcing a bandh or blockade may attract Section 8 B of the said Act.

33.2. Likewise, enforcing a railway blockade would attract provisions of the Railways Act, 1989. Obstructing or preventing any railway servant from attending to his duties would attract Section 146; trespassing into railway property would be an offence under Section 147. In addition, in case of violence or even anticipated violence where there is an attempt to wreck a train or damage/destroy railway property, Sections 150 and 151 would become applicable. In case of any attempt to cause hurt to railway passengers or which endangers safety of railway passengers, Sections 152 and 153 may be attracted. That apart, in the event of any railway blockade or bandh obstructing or attempting to obstruct running of train etc., Section 174 would be attracted.

33.3. Therefore, the organizer or organizers of such bandh or blockade, at least the principal office bearers of such organizer(s), would be liable to be prosecuted under various provisions of the Indian Penal Code, 1860, National Highways Act, 1956 and the Railways Act, 1989. In addition, those indulging in violence and intimidation including preventing people from attending to their duties would also have to be booked under the relevant penal provisions.

34. The Assam Police Act, 2007 (Police Act, for short) has been enacted to provide for an impartial and efficient police service safeguarding the interests of the people, making the police force professionally organized, service oriented and accountable to the law. It has repealed the Police Act, 1861 in its application to the State of Assam. Section 47 of the Police Act mentions the role and functions of the police which includes upholding and enforcing the law, promoting and preserving public order, protecting public properties such as roads, railways etc., to register and investigate all cognizable offences coming to their notice, to facilitate orderly movement of people and vehicles etc. Thus, it is the solemn duty of the police to uphold and enforce the law. Police Act also provides for accountability of police officers and personnel amongst others through the Assam Police Accountability Commission constituted under Section 70. As per Section 78, the Commission has the mandate to enquire into allegations of serious misconduct against police personnel either suo motu or on complaint; serious misconduct would include non-registration of FIR. The Commission also has the mandate to monitor departmental action or inquiries against police officers of certain rank on complaints of misconduct which would mean any willful breach or neglect by a police officer of any law applicable to the police that adversely affects the rights of any member of the public which may also amount to dereliction of duty under Section 98. Therefore, from an overall perspective, not only the police personnel but the Assam Police Accountability Commission also has an important role to Page No.# 15/17 play in curbing the menace of illegal bandhs and blockades.

35. Therefore, Court is of the view that this is a fit case where suitable guidelines in the form of directions are required to be issued. Accordingly, the following directions are issued:-

1) Road blockades and rail blockades are nothing but variants of bandh; therefore, those are also illegal and unconstitutional.
2) If any organization calls for an Assam bandh or state-wide road blockade/rail blockade and enforces the same, first information shall be lodged by the Commissioner of Police, Guwahati city or by any of his subordinate officer whom he may authorize before the Panbazar Police Station within 24 hours of such bandh/blockade, whereafter written information shall be furnished by the Commissioner of Police, Guwahati city to the Commissioner and Secretary to the Government of Assam, Home and Political Department within 3 to 7 days of lodging of first information with case details.
3) In case of a district bandh or a bandh covering more than one district or a local bandh or a blockade of either road or rail of similar nature, the jurisdictional Superintendent of Police shall lodge first information before the competent police station within 24 hours of such bandh or blockade, whereafter the said Superintendent of Police shall inform the Commissioner and Secretary to the Government of Assam, Home and Political Department about lodging of first information with case details within 3 to 7 days of lodging of first information.
4) Investigating Officers in all such cases shall carry out investigation expeditiously and file charge-sheets before the competent criminal court promptly so that the offenders can be tried in a fast track mode.
5) Assam Police Accountability Commission shall monitor filing of first information and registration of cases as per direction Nos. 2, 3 and 4 above. In case of any default or non-

seriousness in complying with the above directions, appropriate action may be taken by the Assam Police Accountability Commission in accordance with law.

5.1) In addition, Assam Police Accountability Commission shall submit monitoring report to the Registrar (Judicial), Gauhati High Court, Guwahati once every three months.

6) Commissioner and Secretary to the Government of Assam in the Home and Political Department, within 7 days of receipt of information as per direction Nos. 2 and 3 above, Page No.# 16/17 shall file contempt petition(s) against the organizers and the main office bearers of such organizations calling bandhs and blockades before this Court, wherein particulars of criminal cases registered against the organizers shall be furnished.

7) If there is any default in carrying out direction Nos. 2, 3, 4 and 6 above, that would be treated as dereliction of duty by the concerned authority, who would, thereafter, be liable to face departmental action, besides exposing themselves to committing contempt of court.

8) Registrar (Judicial), Gauhati High Court, Guwahati shall maintain a record of monitoring reports submitted by Assam Police Accountability Commission. On receipt of each report, he shall examine whether any related contempt petition has been filed in terms of direction No. 6 above, if the occasion had so arisen. If no such contempt petition has been filed, he shall register a contempt case against the organizers and persons concerned which may include the Commissioner and Secretary to the Government of Assam in the Home and Political Department for failure to take steps in terms of direction No. 6.

9) Government of Assam in the Home and Political Department shall make an assessment of loss caused to the State on account of bandh or blockade, be it state-wise or district-wise or locality wise, which shall be recoverable from the organizers and main office bearers of such bandh or blockade as arrears of land revenue.

10) Government of Assam in the Home and Political Department shall constitute a Bandh Loss Compensation Fund within a period of 3 (three) months from today, which will be managed by an authority headed by a retired District and Sessions Judge and which may include one Administrative Officer, retired or serving. The authority may take assistance of an assessor or a valuer while examining or assessing claim for compensation.

11) The quantum of loss recovered under direction No. 9 shall be deposited by the Government of Assam in the Home and Political Department into the Bandh Loss Compensation Fund.

12) All claims for compensation for loss to person or property because of bandh and blockade shall be decided by the authority of the Bandh Loss Compensation Fund by evolving its own procedure, which should however ensure quick settlement of such claims. Claims can be lodged by private individuals, both private and public bodies, juristic persons etc. Page No.# 17/17

13) Claim of the petitioner shall be placed before the Bandh Loss Compensation Fund immediately on its constitution, whereafter the same shall be decided by the authority of the fund in accordance with law.

36. Since the above directions have been issued in the nature of guidelines and would hold the field till enactment of appropriate legislation by the State, it would be open to the State of Assam in the Home and Political Department to seek clarification, if the occasion so arises.

37. Copy of this judgment and order may be furnished to the Chairman, Assam Police Accountability Commission, Chief Secretary to the Government of Assam, Commissioner and Secretary to the Government of Assam, Home and Political Department, Director General of Police, Assam and Registrar (Judicial), Gauhati High Court, Guwahati.

38. Writ Petition is disposed of.

JUDGE Comparing Assistant