Loading...

Supreme Court of India

Budhadev Karmaskar vs State Of West Bengal on 15 September, 2011

Last Updated on 10 years

| Leave a comment

Supreme Court of India
Budhadev Karmaskar vs State Of West Bengal on 15 September, 2011
Author: ………………………J.
Bench: Markandey Katju, Gyan Sudha Misra
                                                                       REPORTABLE
                   IN THE SUPREME COURT OF INDIA

                 CRIMINAL APPELLATE JURISDICTION

                CRIMINAL APPEAL NO(s). 135 OF 2010

BUDHADEV KARMASKAR                            Appellant (s)

                             VERSUS

STATE OF WEST BENGAL                          Respondent(s)

O R D E R

Heard learned Amicus Curiae and learned counsel

for the parties.

This case was initially a criminal appeal, but

later was converted into a Public Interest Litigation

suo motu by our order dated 14th February, 2011. By that

order we dismissed the criminal appeal of the appellant

and upheld his conviction. However, we were of the opinion

that the problems of sex workers required urgent attention

by this Court. Hence, we proceeded thereafter to continue

with the case as a Public Interest Litigation and passed

several orders thereon, including an order dated

19.07.2011 setting up a Panel with Mr. Pradip Ghosh,

Senior Advocate, as its Chairman.

Today, the case has been listed again before us

and a Third Interim Report dated 12.09.2011 of the Panel

appointed by our order dated 19.07.2011 has been filed

before us by the Chairman of the Panel Mr. Pradip Ghosh,

learned senior counsel.

:1:

From a perusal of the report submitted by the

Panel report it appears that the Panel has been doing very

good and sincere work in connection with the task which we

have entrusted to it. The Panel has taken great pains and

has held regular meetings to discuss the problem of sex

workers.

We have earlier pointed out in one of our orders

that the problem of sex workers cannot be resolved in a

very short time and will require long, patient effort.

Our initial aim was to create awareness in the public

that sex workers are not bad girls, but they are in this

profession due to poverty. No girl would ordinarily

enjoy this kind of work, but she is compelled to do it

for sheer survival. Most sex workers come from poor

families, they are subjected to ill treatment by the

owners of the brothels, they are often beaten, not given

proper food or medical treatment, and made to do this

degrading work. Probably much of the money paid by their

customers is taken away by others.

We are happy to note that the Panel has set

about its task in right earnest, and is considering ways

and means to implement our ideas so that the sex workers

can get some technical training through which they can

earn their livelihood and thus lead a life of dignity

which is guaranteed by Article 21 of the Constitution of

India.

:2:

In the Third Interim Report the Panel has prayed

for the following :-

(a) An appropriate order directing the State
Governments and the Local Authorities to issue
Ration Cards to the sex workers treating them as
persons in special category and relaxing the
rigours of the Rules/requirements regarding the
verification of their address and without
mentioning their profession in the Card;

(b) An appropriate order be made directing the
Central Government and the Election Commission to
issue Voter’s Identity Cards to the sex workers in
relaxation of the rules/requirements in that
behalf and without insisting on strict proof of
their address/profession and without specifying
their profession on the face of the Card;

(c.) An order be made directing the Central
Government and the State Governments to ensure
that the admission of the children of sex workers
in appropriate classes in the Government schools
and Government sponsored schools and the schools
run by the Municipal and District level
authorities is not hampered in any way, because of
their impaired social status.

(d) An appropriate order be made directing the
Central Government to suitably alter and widen the
UJWALA Scheme within a period of six months as
directed by order dated 24.08.2011 (vide paragraph
26 of the said order) made in this matter.

(e) An order or direction be made to the effect
that the amount paid or to be paid by the Central
Government, State Governments and the Union
Territories to the Secretary General of this
Hon’ble Court as directed by order dated
24.08.2011, be deposited in the Bank Account of
the Panel in the UCO Bank Supreme Court Compound
Branch, in the name of “Panel Appointed by Supreme
Court in Criminal Appeal No. 135/2011” to be
operated jointly by the Chairman of the Panel
Mr. Pradip Ghosh and Mr. Jayant Bhusan, a member
of the Panel, in terms of the order dated
24.08.2011.

:3:

(f) Such appropriate orders as may be deemed fit
and proper be made, for compliance by the Central

Government of the earlier order made by the
Hon’ble Court on 24.08.2011 with regard to office
accommodation, secretarial staff assistance and
furnishing the office with necessary
infrastructure and to furnish report of compliance
in this Hon’ble Court within a period to be fixed
by the Hon’ble Court.”

We are of the opinion that the suggestions of

the Panel are good suggestions. Sex workers face great

difficulty in getting ration cards, voter’s identity

cards or in opening bank accounts, etc. We are of the

opinion that the authorities should see to it that sex

workers do not face these difficulties as they are also

citizens of India and have the same fundamental rights as

others.

We, therefore, recommend that the suggestions

made by the Panel in its Third Interim Report (which has

been quoted above) shall be seriously taken into

consideration by the Central Government, the State

Governments and other authorities and hence all efforts

shall be made to implement these suggestions

expeditiously. If there is any difficulty in implementing

them, then on the next date we should be told about such

difficulty.

Needless to say, without a proper office and

infrastructure the Panel will not be able to discharge

its duties properly. We, therefore, again request the

:4:

Central Government and the State Government of Delhi to

do the needful in this connection expeditiously.

We are informed that in pursuance of our order

dated 24.08.2011 the Central Government has deposited a

sum of Rs. 10 Lakh with the Secretary General

of this Court. Some of the States/Union Territories have

made payment as directed by us. However, some of the

States/Union Territories are yet to make payment. We

direct that those States or Union Territories which have

not yet made payment shall make payment within three

weeks from today (except those which have no sex

workers).

We further direct that the amount deposited

with the Secretary General of this Court shall be

transferred to the account of the Panel in the UCO Bank,

Supreme Court Compound Branch in Savings A/C No.

02070210000939.

List this case on 15.11.2011 by which time

another report shall be submitted by the Panel. We hope

and trust that the recommendations made by the Panel will

be implemented by then by the concerned authorities.

………………………J.

(MARKANDEY KATJU)

NEW DELHI; ……………………..J.
SEPTEMBER 15, 2011 (GYAN SUDHA MISRA)