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 1, Cited by 0]

Supreme Court - Daily Orders

Tehseen S. Poonawalla vs Union Of India on 6 September, 2017

Bench: Chief Justice, Amitava Roy, A.M. Khanwilkar

      ITEM NO.1                          COURT NO.1                   SECTION PIL-W

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

                             Writ Petition(s)(Civil)      No(s).   754/2016

      TEHSEEN S. POONAWALLA                                             Petitioner(s)

                                                 VERSUS

      UNION OF INDIA & ORS.                                             Respondent(s)

      (and IA No.61832/2017-DELETING THE NAME OF RESPONDENT)


      WITH
      W.P.(C) No. 764/2016 (PIL-W)
      (FOR EXEMPTION FROM FILING O.T. ON IA 1/2016 and IA
      No.81347/2017-DELETING THE NAME OF RESPONDENT)
       W.P.(C) No. 768/2016 (PIL-W)
      ( and IA No.61828/2017-DELETING THE NAME OF RESPONDENT)
       W.P.(C) No. 732/2017 (PIL-W)
      (FOR ADMISSION
      TO BE LISTED A/W W.P.(C) NO. 754/2016)

      Date : 06-09-2017 This petition was called on for hearing today.

      CORAM :            HON'BLE THE CHIEF JUSTICE
                         HON'BLE MR. JUSTICE AMITAVA ROY
                         HON'BLE MR. JUSTICE A.M. KHANWILKAR

      For Petitioner(s)            Mr. Kapil Sibal, Sr. Adv.
                                   Fuzail Ahmad Ayyubi, AOR
                                   Mr. Abdul Qadir, Adv.
                                   Mr. Pushkar Sharma, Adv.

                                   Ms.   Indira Jaishing, Sr. Adv.
                                   Mr.   Shadan Farasat, AOR
                                   Mr.   Wasisha Farasat, Adv.
                                   Ms.   Rudrakshi Deo, Adv.
                                   Mr.   Ahmed Saib, Adv.
                                   Mr.   shashi Pratap Singh, Adv.
                                   Mr.   Suhail Rashid Bhat, Adv.

      For Respondent(s)            Mr. V.N. Raghupathy, AOR
Signature Not Verified
                                   Mr. Lagnesh Mishra, Adv.
                                   Mr. Parikshit P. Angadi, Adv.
Digitally signed by
GULSHAN KUMAR
ARORA
Date: 2017.09.06
18:19:57 IST
Reason:


                                   Mr. Nishant Ramakantrao Katneshwarkar, AOR

                                                  Mr. Tushar Mehta, ASG
                                   2

                 Mr. Shiv Mangal Sharma, AAG
                 Mr. Puneet Parihar, Adv.
                 Mr. Rohit K. Singh, AOR

                 Tapesh Kumar Singh, AOR
                 Mr. Mohd. Waquas, Adv.

                 B. Krishna Prasad, AOR

                 Ms.    Hemantika Wahi, AOR
                 Ms.    Jeasl Wahi, Adv.
                 Ms.    Puja Singh, Adv.
                 Ms.    Mamta Singh, Adv.
                 Ms.    Shodhika Sharma, Adv.

                 Mr. Shreekant N. Terdal, AOR

                 Mr. Subodh S. Patil, AOR

                 Mr.    D.K. Singh, AAG
                 Mr.    Kamlendra Mishra, AOR
                 Mr.    Rajeev Kumar Dubey, Adv.
                 Ms.    Komal Mundhra, Adv.
                 Mr.    Saurav Agrawal, Adv.
                 Mr.    Vinay Garg, Adv.

                 Dr. (Mrs.) Anil Katiyar, AOR

                 Mr.    S.S. Shamshery, AAG, Rajasthan
                 Mr.    Amit Sharma, Adv.
                 Mr.    Ankit Raj, Adv.
                 Mr.    Rohit K. Singh, Adv.


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

Writ Petition (C) No.732 of 2017 Issue notice fixing a returnable date within four weeks. Dasti, in addition, is permitted.

It is submitted by Ms. Indira Jaising, learned senior counsel appearing for the petitioner that the learned Solicitor General, in Writ Petition No.754 of 2016, on 21.7.2017 had made a statement to the following effect :- 3

“As far as the first prayer is concerned, on being asked, it is submitted by Mr. Ranjit Kumar, learned Solicitor General appearing for the Union of India that the controversy relates to the States, law and order being a State subject. He further submits that the Union of India does not support the activities of the vigilants.” After referring to the same, it is urged by her that the law and order enforcing agencies of the States have great responsibility not only to register the First Information Report (FIR) after the incident takes place but also see to it that groups or a class of people do not take the law into their hands and indulge in vigilantism. Additionally, it is her submission that under Article 256 of the Constitution of India, it is the obligation of the Central Government to issue directions to the States so that the concept of cooperative federalism is sustained and remains stable.
Mr. Tushar Mehta, learned Additional Solicitor General appearing for the Union of India shall take instructions with regard to the role of the Union of India.
When we are going to pass an ad interim order, Mr. Tushar Mehta, learned Additional Solicitor General appearing for the States of Haryana, Gujarat, Maharashtra and Rajasthan submitted that these States will nominate a senior police officer of the Police Department as the Nodal Officer in each District, who shall ensure that these vigilantes do not take law unto themselves or behave in a manner that they are the law in themselves. If any kind of deviancy takes place, the said Nodal Officer shall take action and such vigilantes are booked in accordance with law with quite promptitude.
An issue has been raised by Ms. Indira Jaising, learned senior counsel with regard to patrolling on the highways so that such crimes are stopped. Mr. Tushar Mehta, appearing for the States of Gujarat, Haryana, Maharashtra and Rajasthan 4 shall obtain instructions in this regard and also apprise what steps have been taken by the said four States. As far as Highway patrolling is concerned, the Chief Secretary of each State, in consultation with the Director General of Police shall take steps and file affidavits by the next date of hearing.
As far as the other States are concerned, it is directed that each of them shall nominate a senior Police Officer qua each District as Nodal Officer, who shall see to it that these vigilantes do not take law unto themselves and the deviants in law are booked quite promptly.
A copy of the order be sent to the Chief Secretary of all the States.
List the matter on 22.9.2017.
Writ Petition (C) Nos. 754, 764 and 768 of 2016 Let these matters be listed on 22.9.2017.
Reply by the States shall be filed by that date.



    (Gulshan Kumar Arora)             (Shakti Parkash Sharma)
        Court Master                    Assistant Registrar