Gauhati High Court
Shariful Islam vs The Union Of India And 2 Ors on 5 December, 2022
Author: Kalyan Rai Surana
Bench: Kalyan Rai Surana
Page No.# 1/3
GAHC010243462022
THE GAUHATI HIGH COURT
(HIGH COURT OF ASSAM, NAGALAND, MIZORAM AND ARUNACHAL PRADESH)
Case No. : WP(C)/7782/2022
SHARIFUL ISLAM
(BEING MINOR, REP. BY HIS LEGAL GUARDIAN) JAHIDA KHATUN (ELDER
SISTER), AGED ABOUT 24 YEARS, S/O- JAKIR HUSSAIN, C/O SHAJAHAN
ALI, VILL AND P.O. MECHPARA, P.S. BARPETA ROAD, DIST.- BARPETA,
ASSAM
VERSUS
THE UNION OF INDIA AND 2 ORS
REP. BY THE JOINT SECRETARY TO THE GOVT. OF INDIA, MINISTRY OF
HOME AFFAIRS, NDCC II BUILDING, JAI SINGH ROAD, NEW DELHI
2:THE STATE OF ASSAM
REP. BY THE ADDL. SECRETARY TO THE GOVT. OF ASSAM
HOME AND POLITICAL DEPTT.
DISPUR
GHY-6
3:THE DY. COMMISSIONER
BARPETA
ASSA
Advocate for the Petitioner : MR. D F A AHMED
Advocate for the Respondent : DY.S.G.I.
Page No.# 2/3
BEFORE
HONOURABLE MR. JUSTICE KALYAN RAI SURANA
ORDER
Date : 05.12.2022 Heard Mr. J.Lasker, learned counsel for the petitioner. Mr. R.K.D.Choudhury, learned DSGI appearing for respondent No.1 and Mr. M.Chetia, learned Govt. Advocate for respondent Nos. 2 and 3.
2. In this writ petition, it is projected that on 29.04.2016, the accused No.1 in Barpeta PS Case No.156/2016 had entered the house of the petitioner and poured acid on the petitioner and his parents. While on treatment, the father of the petitioner died on 30.04.2016 and the mother of the petitioner suffered grievous injuries, and later on she also expired on 03.07.2016. It is projected that by virtue of Notification dated 09.11.2016, issued by the Ministry of Home Affairs, Government of India, the State is also issued a Notification dated 21.12.2016 by which apart from Central compensation of Rs.1,00,000/-(Rupees One Lakh Only), the State also bears additional compensation of Rs.1,00,000/- (Rupees One Lakh Only) to the acid attack victim under the Prime Minister National Relief Fund. It is submitted that the application for compensation was submitted before the Deputy Commissioner, Barpeta, on 16.02.2018 but the compensation is not yet received by the petitioner who is presently 14 years of age and in this writ petition she is being represented by her elder sister.
3. Issue notice returnable on 25.01.2023.
4. Requisite extra copies of the writ petition be served on the learned DSGI and the Govt. Advocate in the course of the day.
5. Pendency of the writ petition shall not be a bar for the Deputy Commissioner, Barpeta (Respondent No.3) to examine the claim of the Page No.# 3/3 petitioner and the case record being Barpeta PS Case No.156/2016 under Section 457/326(A)/302/34 of the IPC and take an appropriate decision to release the compensation to the petitioner who is an acid attack victim.
6. The petitioner shall produce a certified copy of the order before the respondent No.3 to bring the order to the notice of the said authority.
7. List on 25.01.2023.
JUDGE Comparing Assistant