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 44, Cited by 1]

Supreme Court of India

Dinganglung Gangmei vs Mutum Churamani Meetei on 7 August, 2023

Author: Dhananjaya Y Chandrachud

Bench: Dhananjaya Y Chandrachud

2023 INSC 698




                                                                               Reportable



                                   IN THE SUPREME COURT OF INDIA
                            EXTRAORDINARY APPELLATE/ORIGINAL JURISDICTION

                            Special Leave Petition (Civil) Diary No 19206 of 2023


        Dinganglung Gangmei                                                ... Petitioner(s)

                                                Versus

        Mutum Churamani Meetei & Ors                                       ... Respondent(s)


                                                    WITH


                            Special Leave Petition (Civil) Diary No 19210 of 2023


                                    Writ Petition (Civil) No 540 of 2023


                                    Writ Petition (Civil) No 576 of 2023


                                    Writ Petition (Civil) No 572 of 2023


                                    Writ Petition (Civil) No 574 of 2023


                                  Writ Petition (Criminal) No 321 of 2023


                                  Writ Petition (Criminal) No 327 of 2023


                                  Writ Petition (Criminal) No 329 of 2023

   Signature Not Verified

   Digitally signed by              Writ Petition (Civil) No 802 of 2023
   Sanjay Kumar
   Date: 2023.08.10
   17:01:14 IST
   Reason:




                                                      1
                                      JUDGMENT


Dr Dhananjaya Y Chandrachud, CJI


1.      The State of Manipur has been besieged by sectarian strife since the first week of

        May 2023.


2.      On 27 March 2023, the Acting Chief Justice of the High Court of Manipur issued

        directions in a writ petition under Article 226 of the Constitution 1 to the

        Government of Manipur directing it to respond to a communication dated 29 May

        2013 of the Ministry of Tribal Affairs in the Union Government by recommending

        the inclusion of the Meitei community in the Presidential List of Scheduled Tribes.

        The recommendation for including the community in the list of Scheduled Tribes

        was directed to be considered expeditiously within a stipulated time frame. The

        jurisdiction of this Court under Article 136 of the Constitution was invoked to

        challenge the order of the High Court principally on the ground that while

        exercising jurisdiction under Article 226 of the Constitution the High Court cannot

        issue directions for the inclusion of a community in the list of Scheduled Tribes.

        The pleadings in the Special Leave Petition highlight that ‘Manipur is burning after

        the impugned order.’


3.      On 8 May 2023, the Union Government apprised this Court that the State of

        Manipur ‘is taking appropriate steps for recall of the order of the Single Judge of

        the High Court dated 27 March 2023 by moving the competent forum in that

        regard.’ The Union Government placed a statement on record indicating that the

        following steps were taken to ensure normalcy:

1
    WP(C) No 229 of 2023


                                              2
       “(a)   52 companies of Central Armed Police Forces and 105
              columns of the Army/Assam Rifles have been deployed in
              Manipur;


       (b)    Flag marches have been conducted in disturbed areas;


       (c)    A senior level former police officer has been appointed as
              Security Adviser by the State Government and another
              senior officer has been repatriated yesterday from
              Central Deputation to serve as Chief Secretary to the
              Government of Manipur;

       (d)    Peace meetings have been conducted and vigilance is
              being maintained;

       (e)    Helicopters and drones are being used to monitor the
              situation in addition to the extensive deployment of
              security forces;

       (f)    Relief camps have been opened for displaced persons
              where rations and medical help are being provided; and

       (g)    Movement of persons who are             stranded   is   being
              facilitated through security forces.”

A statement was made before this Court “that as a consequence of the measures

which have been adopted, no violence had been recorded in the State during the

course of the previous two days and the situation is gradually returning to

normalcy.” Counsel for the contesting parties had voiced concerns over the need

to preserve law and order and to provide relief and rehabilitation. This Court

emphasised the need to maintain vigil and ensure that there is no recurrence of

violence, bearing in mind the loss of human life and destruction of homes and

places of worship that had taken place. This Court observed:


       “7. While expressing the concern of the court over the loss of
       human life and destruction of homesteads and places of worships,
       we emphasise the need for :




                                      3
                        (i)     Ensuring that due arrangements are made in
                                the relief camps by providing all basic
                                amenities in terms of food and medical care;

                        (ii)    Taking all necessary precautions for       the
                                rehabilitation of displaced persons; and

                        (iii)   Protecting places of religious worship.”

     This Court directed that where critical medical care is required for persons who are

     in relief camps, the authorities shall make arrangements for medical care at Army

     Hospitals or other medical establishments. An updated status report was called

     from the State of Manipur in regard to the steps taken to provide relief and

     rehabilitative measures.


4.   When the proceedings were next taken up on 17 May 2023, a status report was

     filed by the State of Manipur indicating:


         a. The steps taken to bring normalcy to the law and order situation in the

              State;


         b. Details of relief camps which have been opened;


         c. Compensation packages made available on account of death or, as the

              case may be, injury;


         d. Security measures taken for protecting religious places;


         e. Transportation of persons who were stranded due to the ongoing crisis;

              and


         f.   Registration of FIRs and the recovery of arms.”



                                              4
5.      Besides the challenge to the direction issued by the Acting Chief Justice of the

        High Court, a batch of writ petitions under Article 32 of the Constitution was

        moved before this Court. In one of those petitions, 2 apprehensions were expressed

        by the petitioners about threats to safety. The petitioners sought directions for

        enhancing security in sensitive areas specifically with reference to certain

        vulnerable villages. This Court directed that these apprehensions must be taken

        into account by the authorities entrusted to monitor law and order in the State.

        The Chief Secretary and the Security Adviser were directed to immediately attend

        to the grievances after due verification and take such measures as are required to

        foster confidence and to ensure peace and tranquillity. The apprehensions which

        were expressed by the petitioners in other petitions were also directed to be taken

        into account by the law enforcement authorities. The proceedings were listed

        before this Court on 20 June, 3 July and 10 July 2023. Noting that the Chief

        Secretary had filed a status report, this Court permitted the contesting parties to

        make concrete suggestions to the State of Manipur and the Union of India for

        improving the situation. On 11 July 2023, the following submissions were

        formulated by the Petitioners in Zomi Students Federation v. Union of India:3


                “1.        Several bodies are reported to be lying unidentified and
                           unclaimed in several mortuaries in hospitals across
                           Imphal including The Jawaharlal Nehru Institute of
                           Medical Sciences Morgue, Imphal. Families of persons
                           who are missing and feared dead are unable to reach
                           these mortuaries. The State may designate an officer
                           who can be contacted and who will facilitate visits by
                           such families to mortuaries under escort/protection and
                           enable the process of identification and handover of
                           dead bodies for last rites.

                2.         There is an acute shortage of doctors in the district
                           hospitals in the hill districts. The doctors deputed by the
2
    WP(C) No 540 of 2023
3
    WP (C) No 572 of 2023


                                                   5
     health ministry (see para 22.4 of the status report –
     Annexure ‘A’) and those promised by the Hon’ble Home
     Minister (see PIB Notification dt. 01.06.2023 – Annexure
     ‘B’) may be sent to the district hospitals in the hill
     districts to address this shortage.

3.   There is shortage of essential medicines, Dialysis
     Machines, CT Scan Machines in the district hospitals in
     the hill districts which must be addressed.

4.   Arrangement has been made for students of
     Churachandpur Medical College to attend classes in
     Jawaharlal Nehru Institute of Medical Sciences, Imphal
     (JNIMS) (see notification attached - Annexure ‘C’). Similar
     arrangement may be made for medical students of
     JNIMS, Regional Institute of Medical Sciences, Imphal
     (RIMS) and other medical colleges in Imphal to attend
     classes in other institutions of similar standing outside
     the state (for example see proposal sent by RIMS,
     Imphal to the Union of India - Annexure ‘D’).

5.   Manipur University has decided to conduct examinations
     in all its affiliated colleges (see para 14 of the Status
     Report). These examinations need to be deferred since
     schools and colleges in the hill districts have been
     converted into relief camps and a large number of
     students and university staff have been forced to flee
     their homes.

6.   Helicopter Services have been provided between
     Churachandpur, Kangpokpi and Tengnoupal and Imphal
     (see para 22.3 of the Status Report). Such services are in
     fact required between Churachandpur, Kangpokpi and
     Tengnoupal and Aizawl, Guwahati and Dimapur as tribals
     from the hill districts are still afraid to come to Imphal
     even to use the airport.

7.   Jio and Vodafone Cellular Services have not been
     functioning in the State for the last several weeks and
     need to be restored.

8.   The State Government has issued a circular on 26 th
     June 2023 (see Annexure ‘E’) asking all government
     employees to immediately report to work and
     threatening disciplinary action against employees who
     fail to do so. This circular may be withdrawn as a large
     number of persons have either fled the State or are
     living in relief camps.



                             6
9.    There are 105 relief camps in Churachandpur, 56 in
      Kangpokpi, 10 in Chandel and 15 in Tengnoupal being
      run by community self-help groups. There is acute
      shortage of drinking water, food, sanitation, shelter and
      bedding at these for the displaced persons staying at
      these relief camps. The Petitioner be allowed to submit a
      list of items urgently required at these camps and the
      Respondents State/Central Government be directed to
      supply these items at the earliest.

10.   Direction be issued by this Hon’ble Court that
      appropriate restraint be exercised by persons holding
      official positions from making inciting or provocative
      remarks directed at any particular community that may
      exacerbate the conflict as per the directions issued by
      this Hon’ble Court in the case of Kaushal Kishor v. State
      of U.P., (2023) 4 SCC 1.

11.   The Hon’ble Home Minister, after discussions with
      representatives of all communities had indicated that an
      inter-agency unified command would be set up under
      the chairmanship of the security adviser Shri Kuldeep
      Singh (see PIB Notification dt. 01.06.2023 – Annexure B).
      However, as per the updated status report, the meetings
      of the unified command center are being chaired by the
      Chief Minister (see paragraph 6 of the Status Report –
      Annexure A) which is contrary to the stated position of
      the Central Government. This needs to be corrected to
      generate confidence in the neutrality of measures being
      undertaken.

12.   A status report be called for on the number of arms
      looted from the police armories, the number of such
      arms recovered and the measures being undertaken for
      recovery of the remaining arms.

13.   To make the task of this Hon’ble Court easier, a
      committee having representatives of both the affected
      communities and chaired by a retired judge of this
      Hon’ble Court be appointed to oversee rescue, relief and
      rehabilitation measures and to address grievances
      concerning the same. This will ensure neutrality and
      build confidence in the impartiality of the relief and
      rehabilitation measures. At present the teams
      comprising ministers and MLAs appointed by the
      Government to oversee relief and rehabilitation
      measures comprise of 35 MLAs (from a legislative
      assembly comprising 60 MLAs) across seven teams in-
      charge of seven (7) districts pointedly do not include
      even a single MLA from the ZoKuki tribes which


                             7
                    damages public confidence in the neutrality of the
                    measures being undertaken (see circular dated 5th July,
                    2023 – Annexure ‘F’).”

6.   While issuing directions for implementing most of the above suggestions (save

     and except those at Serials 5, 6, 7 and 13 above), this Court directed positive

     action by 14 July 2023. As regards suggestion at Serial number 13, the court

     noted that a notification was issued on 5 July 2023 by the Government of Manipur

     constituting Committees in seven districts for overseeing the supervision and

     management of relief camps set up for housing persons who have been displaced

     by the situation in Manipur. On the aspect of providing compensation to the

     victims of the sectarian strife, this Court observed:


                  “4     In the suggestions which have been made before
                  this Court in Manipur Tribal Forum Delhi vs The State of
                  Manipur and Another, at this stage, we are of the view
                  that following suggestion would merit consideration by
                  the State administration, namely:

                           “Direct the State to immediately begin and
                      complete within 3 months (a) the interim
                      payment of 10 lakhs for every tribal killed as
                      assured by the Home Minister, (See list of 118
                      killed tribals (Add Aff. 8.7.23), (b) the
                      reconstruction by the State of the 141 tribal
                      villages destroyed (pg.41 I.A. 115711), and the
                      227 churches destroyed (pg.26) and further to
                      provide security so that the tribals can return.”

                  5      The State administration shall take a considered
                  view for disbursal of compensation to the affected families
                  and for reconstruction of villages and places of religious
                  worship which have suffered destruction in the recent
                  incidents of violence in the State.”


7.   On the arrangements for preserving security, the Chief Secretary of the State of

     Manipur filed an affidavit indicating the steps taken. This Court directed the Union

     Government and the State of Manipur to make sufficient arrangements to ensure



                                            8
     the protection of lives and properties of all the citizens and residents of the State

     of Manipur.


8.   On 20 July 2023, the proceedings were taken on board by this Court in response to

     visuals which had appeared in the media on the previous day depicting the

     perpetration of sexual assault and violence on women in Manipur. While noting

     that it was ‘deeply disturbed by the visuals,’ this Court noted that what was

     portrayed in the media indicated gross constitutional violations and infractions of

     human rights. This Court observed that “using women as instruments for

     perpetrating violence is simply unacceptable in a constitutional democracy.” The

     Court called for reports indicating the steps taken by the Government (i) to hold

     the perpetrators accountable; and (ii) ensure that such incidents are not repeated.

     Both the Union Government and the State Government were directed to take

     immediate steps – remedial, rehabilitative and preventive - and to apprise this

     Court of the action which was taken by the next date.


9.   On 1 August 2023, this Court was apprised by the State of Manipur that 6,523 FIRs

     had been registered as on 25 July 2023. According to its status report, 150 deaths

     had taken place between 3 May 2023 and 9 June 2023 and 502 persons were

     reported to have been injured. The State reported that there were 5,101 cases of

     arson; 252 persons were arrested in connection with the FIRs and 12,740

     preventive arrests were made. The State informed the Court that 11 FIRs involved

     cases of violence against women and children, though this was subject to further

     verification. Seven arrests were reportedly made in connection with these 11 FIRs.


10. At that point, the Court was apprised by one of the counsel that there was one

     more FIR of the same genre. The Union Government apprised this Court through


                                            9
        the Solicitor General that while two FIRs which had been registered in the context

        of the horrific visuals that depicted sexual violence against women, the State of

        Manipur was willing to refer all the 11 FIRs to the CBI. Noting that the material

        which was disclosed before the Court was inadequate, this Court observed that

        there was no disaggregation of the 6,523 FIRs on the basis of the offences to

        which they pertained. The State was directed to carry out this exercise and inform

        the Court how many of the FIRs pertain to cases involving: (i) murder and/or rape

        and outraging of modesty; (ii) arson and looting; (iii) destruction of house property

        and places of religious worship; and (v) grievous hurt. This Court expressed its

        dissatisfaction with the tardy pace of investigation. The Court highlighted that

        there was an unexplained delay between the occurrence of the crimes in early

        May 2023 and the registration of the FIRs and the recording of witness statements

        and making arrests have been few and far between. This Court, accordingly,

        called for a tabulated statement indicating:


             a. The date of each occurrence;


             b. The date of the registration of the zero FIR, if any;


             c. The date of the registration of the regular FIR;


             d. The dates on which witness statements have been recorded;


             e. The dates on which statements under Section 164 of the Code of Criminal

                  Procedure 1973,4 if any, have been recorded;


             f.   The dates on which the victims were medically examined;

4
    “CrPC”


                                                  10
      g. The dates on which arrests, if any, have been effected; and


      h. Whether the accused have been named in the complaint/FIR.


11. The status report which has been filed by the State of Manipur contains a

    disaggregation of 6,523 FIRs registered between 3 May and 30 July 2023. It is

    reproduced below:


                                  “DISAGGREGATION OF 6523 FIRs

                                   (03 May to 30 July 2023)

    1.           Murder and /or rape and outraging of modesty:

    Sl No        Crime         Section of Law (IPC)                No of cases
                 Murder        302/304 – Murder
         (i)                                                            72

                 Rape          376/376D – Rape/Gang rape
         (ii)                                                           3

                 Murder and    302/304 – Murder and 376 - Rape
         (iii)   Rape                                                   1

                 Outraging of 354 – Assault or criminal force to
         (iv)    modesty      woman with intent to outrage her          6
                              modesty

  Kindly note: There is an overlap of offences in the FIRs

    2.           Arson, Looting, Destruction of house property:

    Sl No        Crime         Section of Law (IPC)                No of cases
                 Arson         436/435 -Mischief by fire or
         (i)                   explosive substance (arson)            4454

                 Looting       380 – Theft in dwelling house           4148
         (ii)                  392/397/395/400/390 - Robbery,        There is
                               Dacoity                              overlap of
                                                                     offences




                                              11
                 Destruction   427 – Mischief causing damage                4694
         (iii)   of house                                                 There is
                 property                                                overlap of
                                                                          offences
                 Damage to     3 PDPP ACT – Mischief causing to              584
         (iv)    public        damage to public property                  There is
                 property                                                overlap of
                                                                          offences

  Kindly note: There is an overlap of offences in the FIRs

    3.           Destruction of places of worship:

     Sl No       Crime        Section of Law (IPC)                  No of cases
                 Destruction 295/295A - Injury or defiling place
         (i)     of places of of worship
                 religious                                                  46
                 worship


    4.           Grievous hurt:

     Sl No Crime               Section of Law (IPC)                 No of cases
            Grievous           325/326 - Grievous hurt
        (i) hurt.
                                                                           100”




12. The status report contains details of FIRs, month wise occurrence of crimes,

    registration of cases, and the reporting of deaths and injuries. The status report

    provides the following data:



         “1       Total number of FIR registered originally as regular       4766
                  FIRs in the PS of original jurisdiction


         2        Total number of FIRs registered originally as ZERO        11414
                  FIRs


         3        Total number of such ZERO FIRs transferred to PS of       10382
                  respective jurisdiction


                                              12
       4      Total number of ZERO FIRs converted to regular          6621”
              FIRs by PS of respective jurisdictions




13. The status report indicates the following situation in regard to the examination of

     witnesses, arrests, and medical examination of victims:


                   “EXAMINATION OF WITNESSES, ARRESTS ETC




        (1) Murder rape, Outrage of modesty


                   No of witness statements recorded     :     193
                   No of 164 statements recorded         :     3
                   No of arrests made                    :     16
                   No of medical examination             :     13


        (2) Arson, looting, damage to property


                   No of witness statements recorded     :     1366
                   No of 164 statements recorded         :     3
                   No of arrests made                    :     14
                   No of medical examination             :     6


        (3) Destruction of religious place of worship


                   No of witness statements recorded     :     10
                   No of 164 statements recorded         :     nil
                   No of arrests made                    :     nil
                   No of medical examination             :     nil


        (4) Grievous Hurt


                   No of witness statements recorded     :     56
                   No of 164 statements recorded         :     nil
                   No of arrests made                    :     12


                                           13
                        No of medical examination             :      7”


14. During the course of the submissions which have been addressed before this

          Court, certain fundamental aspects warranting the immediate attention of this

          Court have crystallized. Counsel for the petitioners    specifically highlighted the

          following issues:


           a. The need for the appointment of a court-mandated Committee for hearing

              and healing and for restoring the confidence of survivors and the families of

              victims of violence, particularly sexual violence against women;


           b. Constituting a court-appointed Special Investigating Team 5 comprising five

              police officers drawn from outside the State of Manipur with a specific

              mandate to ensure:


                          i.    registration of FIRs;


                          ii.   recording of statements of victims under Section 164 CrPC;

                                and


                         iii.   medical examination of the victims under Section 164A CrPC;


           c. Protection of victims and witnesses;


           d. Provision of legal aid;


           e. Enforcing the right to a speedy trial;



5
    SIT


                                                  14
      f.   Provision of free and comprehensive medical aid to survivors or victims;


      g. Transformative and reparative justice for the victims of ethnic violence,

           including by:


                      i.      Ensuring conditions of dignity in the relief camps;


                      ii.     Providing compensation and restitution to the victims of

                              violence; and


                     iii.     Taking preventive measures;


      h. Facilitating the right to information by appointing nodal officers at relief

           camps and other places to bridge the informational vacuum;


      i.   Providing dignity in the disposal of dead bodies; and


      j.   Appointment of a Commission of Inquiry to enquire into dereliction of duty by

           public servants.


15. The circumstances which justify the intervention of this Court in the exercise of its

     jurisdiction under Article 32 of the Constitution, clearly emerge from the sequence

     narrated earlier in this judgment. The sectarian violence and strife in Manipur has

     received extensive coverage in the media. The affidavit which has been filed by

     the Union Home Secretary in these proceedings states that:


              “4. … large-scale violence broke out in the State of Manipur on
              03.05.2023 after a Tribal Solidarity March undertaken by All
              Tribal Students Union Manipur (ATSUM) in opposition to the
              demand for inclusion of the Meitei community in the list of
              Scheduled Tribes. The call for this march led to a counter


                                               15
        response by Meiteis. Thereafter large-scale violence broke out
        in the State of Manipur, and as a result of the violence, many
        residents of Manipur lost their lives and several other got
        seriously injured, their houses and properties were burnt down
        as a result of arson and many of them were rendered
        homeless. Moreover, incidents of violence and heinous crimes
        against women have come to light.”


The Union Home Secretary has also noted that on 26 July 2023, the Government

of Manipur recommended the entrustment of two FIRs to the CBI for investigation

which was then recommended by the Union Ministry of Home Affairs on 27 July

2023. The Union Government has also informed the Court of its position that not

only should the investigation be completed at the earliest but the trial should also

be conducted in a time bound manner outside the State of Manipur.


The tardy pace of investigation by the investigating machinery in the State of

Manipur has emerged from the material which was placed before this Court which

is indicative of:


     a. Significant delays between the occurrence of incidents involving heinous

        crimes including murder, rape and arson and the recording of zero FIRs;


     b. Significant delays in forwarding the zero FIRs to the police stations which

        have jurisdiction over the incidents;


     c. Delays in converting the zero FIRs into regular FIRs by the jurisdictional

        police stations;


     d. Delays in recording witness statements;


     e. Lack of diligence in recording the statements under Section 161 and



                                      16
              Section 164 CrPC;


        f.    The tardy pace of effecting arrests in cases involving heinous offences;

              and


        g. The lack of alacrity in ensuring medical examination of victims.


16. These lapses in the investigative process do not bode well for the State of

    Manipur. The importance of a speedy and fair justice system should need no

    reiteration but the magnitude of the offences that we are dealing with prompts

    this Court to reiterate their importance:


       a. When a bodily or sexual offence is complained of, it is necessary to conduct

             a medical examination of the victim immediately after the FIR is registered,

             without any delay (subject to the victim consenting to such examination).

             This is because one of the crucial pieces of evidence which has great

             probative value in a trial is the nature and severity of the injuries sustained

             by the victim. The existence of that injury has to be proved to the

             satisfaction of the court. A medical examination by a registered medical

             practitioner appropriately authorised in this regard is necessary to prove

             that an injury was sustained. As time passes, some injuries heal and it is

             difficult (and in some cases, not possible) for a registered medical

             practitioner to accurately assess the severity of the injury. It is also difficult

             for the registered medical practitioner to develop an opinion on the nature

             of the weapon or the type of trauma which caused the injury. These aspects

             attain importance during the trial when a weapon recovered from the

             accused may be found to be connected to the injury sustained by the



                                              17
   victim. If the prosecution fails to prove that the injury sustained by the

   victim / survivor was a result of the weapon recovered from the accused, a

   person who is guilty of an offence may be unjustly acquitted. Conversely, if

   the injury sustained by the victim / survivor is incorrectly found to be linked

   to the weapon recovered from the accused, an innocent person may be

   wrongfully convicted. Time is especially of the essence when a sexual

   offence is complained of. A medical examination may result in the recovery

   of the DNA of the accused from the clothing or body of the victim / survivor.

   It may also result in the identification and recording of the nature and

   severity injuries sustained by the victim / survivor. This is one of the

   reasons that Section 164-A CrPC requires the medical examination of rape

   victims to take place within twenty-four hours from the time that

   information about the commission of the offence is received (subject to the

   victim / survivor consenting to such examination). Undoubtedly, the

   absence of such evidence ought not to lead to an acquittal as a matter of

   course. However, there is no reason to deprive the prosecution of evidence

   which has significant probative value or to deviate from the investigative

   procedures prescribed by law;


b. The statements under Sections 161 and 164 CrPC must be recorded as soon

   as possible. Such statements often lead to the recovery of evidence or the

   identification of accused persons or witnesses. The statement under Section

   161 CrPC may attain relevance during the trial, where the defence may rely

   on it to contradict a witness in terms of Section 145 of the Indian Evidence

   Act 1872;




                                   18
c. The statements under Sections 161 and 164 CrPC coupled with the medical

     examination of the victim may lead to the recovery of evidence and the

     discovery of relevant facts, which will enable the prosecution to correctly

     identify the accused person(s) and arrest them. This, in turn, will enable the

     trial to commence as soon as possible and for justice to be done. Justice

     delayed is indeed justice denied;


d. It is crucial for the police to identify and arrest the accused person

     expeditiously because the accused person may be required for the

     completion of investigation. Further, the accused may attempt to tamper

     with or destroy the evidence, intimidate witnesses, and flee from the place

     of the crime. Whether or not a person who is arrested in a particular case is

     likely to do this is a matter left to be determined by the court seized of the

     matter (during proceedings for bail, if any) but a significant delay in the

     identification and arrest of the accused for no reason at all cannot be

     countenanced by this Court;


e. The importance of identifying, arresting, prosecuting, and convicting the

     person who is actually responsible for the commission of an offence cannot

     be overstated. If the police arrests a person who is not actually responsible

     for the offence complained of, it results in injustice which is two-fold: the

     actual perpetrator is not brought to justice and an innocent person is

     unjustly prosecuted; and


f.   A speedy investigation is necessary to secure a just and proper outcome in

     a trial and to instil and maintain confidence in the administration of criminal

     justice in our country. A speedy investigation also serves a preventive


                                     19
                function in that the persons who witness the swiftness and accuracy with

                which the criminal justice system punishes the perpetrator, will be deterred

                from committing similar crimes. Last but not least, an expeditious

                investigation and trial ensures that the trauma of victims / survivors is not

                prolonged because of the length of the proceedings.


17. This Court must express its anguish of the manner in which women have been

        subjected to grave acts of sexual violence in the course of the sectarian strife in

        Manipur. Subjecting women to sexual crimes and violence is completely

        unacceptable and constitutes a grave violation of the constitutional values of

        dignity, personal liberty and autonomy all of which are protected as core

        fundamental rights under Part III of the Constitution. Mobs commonly resort to

        violence against women for multiple reasons, including the fact that they may

        escape punishment for their crimes if they are a member of a larger group. In time

        of sectarian violence, mobs use sexual violence to send a message of

        subordination to the community that the victims or survivors hail from. Such

        visceral violence against women during conflict is nothing but an atrocity. It is the

        bounden duty of the state – its foremost duty, even – to prevent people from

        committing such reprehensible violence and to protect those whom the violence

        targets.


18. The sectarian strife has also led to large scale destruction of residential property

        and places of religious worship. In this backdrop, this Court is duty bound to step

        in while performing its plain constitutional obligation. This Court is also of the

        opinion that its intervention will be a step towards the guarantee of non-repetition

        that victims of such crimes are entitled to. 6 The remedies which have been
6
    United Nations, General Assembly, Resolution 60/147, ‘Basic Principles and Guidelines on the Right to a


                                                     20
     granted are those which the Court feels will be even handed across all

     communities and do justice to all those who have been injured (in any manner) by

     the sectarian violence. The victims of violence must receive remedial measures

     irrespective of their community. Likewise, the perpetrators of violence must be

     held accountable irrespective of the source of violence. There are serious

     allegations including witness statements indicating that the law-enforcing

     machinery has been inept in controlling the violence and, in certain situations,

     colluded with the perpetrators. Absent a proper investigation, this Court will not

     enter a finding of fact on these allegations. But, at the very least, such allegations

     require an objective fact-finding to be conducted. Those who are responsible for a

     breach of public duty must equally be brought to account, regardless of their rank,

     position, or post. Every officer of the state or other employee of the state who is

     guilty not only of the dereliction of their constitutional and official duties but of

     colluding with perpetrators to become offenders themselves, must be held

     accountable without fail. This is the promise of justice that the Constitution

     demands from this Court and from all branches of the state.


19. In this backdrop, there are two broad objects which the directions of this Court

     must subserve. Firstly, there is a need to ensure that the violence ceases, the

     perpetrators of violence are punished according to the procedure established by

     law, and that consequently, the faith and confidence of the community in the

     justice system is restored. Secondly, there is a pressing need to ensure that the

     rule of law is restored and public confidence in the investigative and prosecutorial

     process is sustained.




Remedy and Reparation for Victims of Gross Violations of International Human Rights Law and Serious
Violations of International Humanitarian Law.’


                                                21
20. In order to subserve the two objectives which have been highlighted above, we

    issue the following directions:


     a. A Committee consisting of the following three members is constituted:


            i.    Justice Gita Mittal, former Chief Justice of the High Court of

                    Jammu and Kashmir;


            ii.   Justice Shalini Phansalkar Joshi, former Judge of the High

                  Court of Judicature at Bombay; and


           iii.   Justice Asha Menon, former Judge of the High Court of Delhi.


     b. The mandate of the Committee shall be to:


            i.    Enquire into the nature of violence against women that occurred in

                  the State of Manipur from 4 May 2023 from all available sources

                  including personal meetings with survivors, members of the families

                  of survivors, local/community representatives, authorities in charge

                  of relief camps and the FIRs lodged as well as media reports; and


            ii.   Submit a report to this Court on the steps required to meet the needs

                  of the survivors including measures for dealing with rape trauma,

                  providing social, economic, and psychological support, relief and

                  rehabilitation in a time bound manner;


           iii.   Ensure that free and comprehensive medical aid and psychological

                  care to victims of survivors is provided;




                                           22
iv.   Ensure conditions of dignity in relief camps set up for displaced

      persons including suggestions for additional camps. This would

      include, illustratively, ensuring that the following requirements are

      met:


          A. Clean rations which are adequate in quantity;


          B. Adequate supplies of essential products such as soap, water,

               toothpaste, other toiletries, and clothes;


          C. Taking care of the needs of infants and lactating mothers;


          D. Meeting the requirement of basic medical care;


          E. Control on the outbreak of communicable diseases;


          F. Providing information on the accessibility of legal, psycho-

               social, medical and livelihood services;


          G. Access        to    free      pregnancy     tests,   free    emergency

               contraceptives, free sanitary pads and free maternal health

               services including access to gynaecologists;


          H. Emergency and specialised medical care for people suffering

               with   critical   illness    including   haemophilia,     cancer,   and

               HIV/AIDS;


          I.   Proper sanitation facilities at the relief camps including clean

               toilets and bathrooms which are adequate in number having


                                   23
              due regard to the number of people housed in a particular

              relief camp and proper disposal of sewage and other waste;


         J.   Suicide   prevention    services   and     regular   visits   by

              psychologists / psychiatrists to treat the impact of violence

              and trauma;


         K. Regular visits by psychologists, psychiatrists, and counsellors

              who are specifically trained to treat children and adolescents;


         L. Ensuring that women, children and persons suffering from

              physical and mental disabilities have equal access to

              resources to meet their basic needs; and


         M. Ensuring that information regarding the availability of the

              facilities listed above is disseminated and awareness is

              created amongst the residents of the relief camps.


v.    Ensuring the payment of compensation and restitution to victims of

      violence; and


vi.   Issuing directions for the appointment of nodal officers at relief

      camps and the provision of toll-free helplines to provide updates on

      any investigation, missing persons, and the recovery of dead

      bodies. The nodal officers must also ensure that they maintain a

      database of all persons who are housed in their respective relief

      camps. They must use this database to coordinate with one another

      and ensure that minors and other persons who have been separated


                               24
                   from their families are reunited with their families at the earliest.


21. The three-Judge Committee appointed by this Court would, as part of its remit,

    enquire into and take steps necessary for the disbursement of compensation

    including the following:


        a. Issuing directions to the Manipur State Legal Services Authority to ensure

             award and payment of compensation to all victims under Section 357A

             CrPC, NALSA’s Compensation Scheme for Women Victims/Survivors of

             Sexual Assault/other Crimes 2018, and the Manipur Victim Compensation

             Scheme 2019;


        b. Where the victim is deceased, the next of kin should be identified for the

             payment of compensation;


        c. A report of compliance be filed before this Court within six weeks with full

             particulars of the case, victim/witness, compensation awarded, date of

             payment and the persons to whom the payment was made;


        d. The Member-Secretary NALSA shall monitor together with the three-Judge

             Committee on measures taken for witness protection, compensation and

             the rehabilitation and treatment of victims; and


        e. Issuing directions to the State of Manipur to settle compensation for

             damages caused to the movable and immovable properties of persons

             affected by violence; and


        f.   The updated status report shall be filed before this Court on a fortnightly



                                           25
           basis.


22. The State of Manipur and the Union Government have indicated that there are

    eleven FIRs involving cases of sexual violence against women and children.

    Details of the statement tendered by the Director General of Police, Manipur, who

    was present in Court, under its directions, are reproduced below:


      “Sl FIR No. & Section                              Police station   Distric
       .                                                                  t
      No
       .

1 FIR No. 94(5)2023 PRT-PS u/s 147/ 148/ Porompat PS Imphal 149/302 IPC. East 2 FIR No. 541(6)2023 PRT-PS u/s Porompat PS Imphal 326/354/366/375/302/34 IPC East Corresponding to FIR No. ZERO (65)(5)2023 SKL PS u/s 326/ 354/ 366/ 375/ 302/ 34 IPC 3 FIR No. 110 (06) 2023 NSK PS u/s Nongpok Thoub 153A/398/427/436/448/302/354/364/32 Sekmai PS al 6/34 IPC Corresponding to FIR No. ZERO (91) (5)23 SKL PS u/s 153A/398/427/436/448/302/354/364/32 6/376/34 IPC & 25 (1-C) A. Act.

4 FIR No. 815(7)2023 PRT-PS u/s Porompat PS Imphal 354/307/364/376/376D/506/34 IPC & Sec 3 East SC/ST (PoA) Act 1989 Corresponding to ZERO FIR No. 0(930) (7)2023 KPI-PS u/s 354/307/364/376 / 376D/506/34 IPC & Sec 3 SC/ST (PoA) Act 1989 5 FIR No. 93(5)2023 PRT-PS U/S 147/ 148/ Porompat PS Imphal 149/ 326/354 IPC East Corresponding to ZERO FIR No. 00(5)2023 WPS-CCP u/s 143/148/307 /326/ 354/397/34 IPC, 25(1-B) Arms Act & 3(2)(iii) of SC/ST (POA) Act 6 FIR No. 79(5)2023 LPS u/s 148/ 149/ 302 Lamphel PS Imphal IPC West Corresponding to FIR No. 00(5)2023 CCP-PS u/s 143/ 148/ 427/ 436/ 354/ 34 IPC registered and then transferred to Lamphel

-PS on18/07/2023.

7 FIR No. 245(5)2023 SJM-PS u/s Singjamei PS Imphal 147/149/354/427 IPC & 3(i)(ix) SC & ST West 26 (Prevention of Atrocities) Act.

8 FIR No. 81(5)2023 SJM-PS u/s 354/34 IPC & Singjamei PS Imphal 27 Arms Act. West 9 FIR No. 499(7)2023 SJM-PS u/s 143/ 148/ Singjamei PS Imphal 506/124-A/ 307/ 354/ 436/ 397/ 34 IPC & West Sec 3(2) (iii) of SC & ST (Prevention of Atrocities Act).

              (Transferred from WPS-CCP)
       10     i) FIR No. 584(7)2023 IPS U/s 366/ 368/ 34    Imphal PS      Imphal
              IPC &                                                        West

ii) FIR No. 1009(7)2023 LPS U/S 365/34 1PC. 11 FIR No. 117(6)2023 YPI/PS U/S Yaingangpok Imph 147/148/149/325/354/307/427/400/34 IPC. pi PS al East”

23. Apart from the above eleven FIRs, the petitioners have adverted to the following six FIRs:

     “S.No.       Date           FIR No
     1.           17.05.2023     Zero FIR 79(5) 2023 SKL-PS
     2.           14.06.2023     FIR No. 0(680)(6) KPI-PS
     3.           08.06.2023     FIR No. 00(06) 2023 SKT – PS
     4.           17.05.2023     FIR No. 146(5) 2023 LPS and FIR No. 147(5)
                                 2023 LPS. These two FIRs are separate

FIRs filed by two victims but relate to the same incident.

5. 21.07.2023 FIR No. 00(07) 2023 CCP-PS

6. 09.07.2023 FIR No. 00(07) 2023 CCP - PS”

24. The above statement which has been tendered on behalf of the petitioners in the petition filed by the Zomi Students Federation shall be duly scrutinized. In the event that these FIRs involve offences of a similar nature to those which have been referred to the CBI, similar action in that regard shall be taken within two weeks. This Court shall be apprised of the action taken in this regard by way of a 27 status report filed within three weeks.

25. In order to ensure the fairness of the investigation, the following directions are issued:

a. The process of investigation shall be monitored by this Court. For this purpose, this Court appoints Shri Dattatray Padsalgikar, former Director General of Police, Maharashtra to supervise the investigation by the CBI into the FIRs transferred to it and the investigation by the investigative machinery of the State into the remaining FIRs;
b. For the purpose of ensuring proper investigation of the FIRs which are transferred to the CBI, the Union Ministry of Home Affairs shall place at the disposal of the CBI five officers drawn from the States of Rajasthan, Madhya Pradesh, Jharkhand, Odisha and NCT of Delhi at least of the rank of Deputy Superintendent of Police. At least one of these five officers shall be a woman. For this purpose, the Directors General of Police of the above States shall nominate an officer at least of the rank of Deputy Superintendent of Police for deputation to the CBI. On deputation, the officers shall perform their functions under the overall structure of the CBI and submit periodical information and reports as may be required by Shri Dattatray Padsalgikar, the officer appointed by this Court for supervising the investigation. They shall abide by the directions as may be issued in that regard by him from time to time; and c. Shri Dattatray Padsalgikar is also requested to investigate the allegations that certain police officers colluded with perpetrators of violence (including sexual violence) during the conflict in Manipur. The Union Government and the State 28 Government shall provide any assistance required in order to carry out this investigation. The findings shall be submitted to this Court in the form of a report.

26. The State of Manipur has, in its submission before the Court, indicated that in order to ensure that the investigation into the FIRs is conducted in a time bound manner, the following SITs shall be constituted:

“For FIRs related to murder and/or any other heinous crime, the SITs are proposed to be headed by an officer not below the rank of SP and such SITs will also include the following :-
i. 02 (two) Inspectors ii. 06 (six) Sub-Inspectors iii. 12 (twelve) Constables.
For FIRs related to rape, outraging of modesty and such other sexual offences, the SITs are proposed to be headed by an officer not below the rank of SP and such SITs will also include the following :-
             i.         At least 01 (one) female Inspector


             ii.        At least 02 (two) female Sub-Inspectors


             iii.       At least 04 (four) Women PCs.


For other FIRs, SITs headed by an officer not below the rank of Dy SP will be constituted. The composition of these SITs will be as follows:
29
               i.     02 (two) Inspectors


               ii.    06 (six) Sub-Inspectors


               iii.   12 (twelve) Constables.


For the districts of Churachandpur, Kangpokpi, Imphal West, Imphal East, Bishnupur and Kakching, there will be 06 (six) SITs in each district with the above composition.
For Thoubal and Tengnoupal districts, there will be 03 (three) SITs each with the above composition.
These SITs will be supervised weekly by an officer of the rank of DIG/ IG/ ADG.
In addition, the DGP will also monitor these cases fortnightly. In total, 42 (forty-two) nos. of SIT teams of Manipur Police are being proposed to tackle these cases in a focused and timely manner.”

27. In order to ensure proper monitoring and supervision of the investigation by the police authorities, the Union Ministry of Home Affairs shall make available, on deputation, one officer of the rank of Police Inspector drawn from the States of Rajasthan, Madhya Pradesh, Odisha, Jharkhand, Maharashtra and NCT of Delhi.

The Ministry of Home Affairs shall also nominate, on deputation, at least fourteen officers not below the rank of Superintendent of Police to be in charge of the respective SITs. The investigation by the SITs constituted for the State of Manipur shall also be monitored and supervised by Shri Dattatray Padsalgikar, the officer appointed by this Court for the purpose. The following directions are issued in this regard:

a. In cases where the FIR relates to a sexual offence (rape, outraging the modesty of a woman, etc.) in addition to any other crime (murder, grievous 30 hurt, etc.), the SIT which consists of women officers (Inspectors / Sub-
Inspectors / PCs as described by the State of Manipur in the extract above) shall be in charge of the entire investigation;
b. The SIT will visit each relief camp within the area assigned to it and make it known that it is an impartial body which is accepting complaints of violence (including sexual violence). This is necessary because many survivors / victims may not approach the police machinery of their own accord, especially in the aftermath of sectarian violence which may have resulted in the loss of family members and homes, displacement, and trauma to their own bodies and minds;
c. Where sexual offences are being investigated, the SITs shall follow all prescriptions in law intended to prevent the re-traumatization of women, including the second proviso to Section 161(3) CrPC. The SITs shall comply with the directions issued by this Court with regard to the investigation of sexual offences including the directions issued in Nipun Saxena v. Union of India7 and XYZ v. State of Madhya Pradesh.8 d. The SITs constituted by the State of Manipur shall not consist exclusively of members belonging to either one of the communities involved in the clashes in Manipur;
e. Should the officer appointed by this court require any further assistance of supervising officers at the DIG level or otherwise, a requisition in that regard shall be submitted to the Union Ministry of Home affairs for necessary action; 7 (2019) 2 SCC 703 8 2022 INSC 799 31 f. In the course of monitoring the investigation, Shri Dattatray Padsalgikar will ensure that, depending on the facts of each case, the FIRs are registered by invoking relevant penal provisions. Illustratively, some of the provisions are set out below:
Indian Penal Code 1860 S.No. Section Description
1. 117 Abetting commission of offence by the public or by more than ten persons.
2. 121 Waging or attempting to wage war or abetting waging of war against the Government of India
3. 121A Conspiracy to commit offences punishable by section 121
4. 122 Collecting arms, etc, with intention of waging war against the Government of India.
5. 124A Sedition
6. 145 Joining or continuing in unlawful assembly, knowing it has been commanded to disperse.
7. 147 Punishment for rioting
8. 149 Every member of unlawful assembly guilty of offence committed in prosecution of common object.
9. 151 Knowingly joining or continuing in assembly of five or more persons after it has been commanded to disperse.
10. 153A Promoting enmity between different groups on grounds of religion, race, place of birth, residence, language, etc, and doing acts prejudicial to maintenance of harmony.
11. 186 Obstructing public servant in discharge of public functions.
32
12. 302 Punishment for murder.
13. 324 Voluntarily causing hurt by dangerous weapons or means.
14. 326 Voluntarily causing grievous hurt by dangerous weapons or means.
15. 332 Voluntarily causing hurt to deter public servant from his duty.
16. 353 Assault or criminal force to deter public servant from discharge of his duty.
17. 354 Assault or criminal force to woman with intent to outrage her modesty.
18. 354A Sexual harassment and punishment for sexual harassment.
19. 354B Assault or use of criminal force to woman with intent to disrobe.
20. 376 Punishment for rape.

376(2)(g) Punishment for rape committed during communal or sectarian violence.

376-A Punishment for causing death or resulting in persistent vegetative state of victim.

376-C Sexual intercourse by a person in authority.

      376-D       Gang rape.
21.   392         Punishment for robbery.
22.   395         Punishment for dacoity.
23.   436         Mischief by fire or explosive substance
                  with intent to destroy house, etc.
24.   447         Punishment for criminal trespass.
25.   456         Punishment for lurking house-trespass
                  or house-breaking by night.
26.   457         Lurking house-trespass or house-
                  breaking by night in order to commit

offence punishable with imprisonment.

33

27. 458 Lurking house-trespass or house-

breaking by night after preparation of hurt, assault, or wrongful restraint.

28. 505 Statements conducing to public mischief.

29. 120B Punishment of criminal conspiracy.

Prevention of Damage to Public Property Act 1984 S.No. Section Description

1. 3 Mischief causing damage to public property.

2. 4 Mischief causing damage to public property by fire or explosive substance.


       Arms Act 1959

           S.No.    Section       Description
           1.       25             Punishment for certain offences.

Unlawful Activities (Prevention) Act 1967 S.No. Section Description

1. 15 Terrorist act

2. 16 Punishment for terrorist act.

3. 18 Punishment for conspiracy, etc. Scheduled Castes and Scheduled Tribes (Prevention of Atrocities) Act 1989 S.No. Section Description

1. 3 Punishment for offences of atrocities.

28. The officer nominated by this Court shall, in the course of monitoring the investigation, issue all appropriate directions including:

a. Providing qualified legal assistance during the course of investigation; 34 b. Making investigations time-bound;
c. Timely recording of statements under Section 161 and Section 164 CrPC including with proper support persons/facilitators under the High Court of Manipur guidelines for recording of evidence of vulnerable witnesses, if required, through video conferencing or automatic transcription; d. Provision for legal aid counsel to the victims during the course of the investigation; and e. Maintenance of secrecy of the materials collected during the investigation and maintenance of the anonymity of the victims / survivors of sexual violence in the status reports submitted to this Court.

29. The Union of India and the State of Manipur shall:

a. Ensure that all the areas which are vulnerable to sectarian violence and riots are identified and monitored so that preventive measures are effectively put into place;
b. Disseminate information regarding and widely publicize the constitution of the SITs and the constitution of the three-Judge Committee by this Court in all villages, towns, and districts of Manipur as well as in every relief camp that has been set up, in a language that is comprehensible to all residents of Manipur. This information must be made available even to those who are not in possession of a radio, newspaper subscription, smartphone, or television; and 35 c. Take stock of the number of arms missing or looted from the armouries of the state and of these, the number of arms which have been recovered. Formulate and implement a plan to recover any missing arms.

30. Shri Dattatray Padsalgikar and the three-Judge Committee appointed by this Court shall submit reports to this Court within a period of two months, elaborating on the progress which has been made. This Court shall issue further directions at that stage for the shifting of the trials outside the State of Manipur, as may be required and for consequential directions.

31. List the proceedings on 13 October 2023.

..…..…....…........……………….…........CJI. [Dr Dhananjaya Y Chandrachud] …..…..…....…........……………….…........J. [J B Pardiwala] …..…..…....…........……………….…........J. [Manoj Misra] New Delhi;

August 7, 2023 36