High Court Punjab-Haryana High Court

Court On Its Own Motion vs State Of Haryana on 3 July, 2009

Punjab-Haryana High Court
Court On Its Own Motion vs State Of Haryana on 3 July, 2009
Civil Writ Petition No. 7938 of 2009                                    1




      In the High Court of Punjab and Haryana, at Chandigarh.


                    Civil Writ Petition No. 7938 of 2009

                       Date of Decision: 3.7.2009


Court on its own motion
                                                               ...Petitioner
                                  Versus
State of Haryana
                                                            ...Respondent

CORAM: HON’BLE MR. JUSTICE T.S.THAKUR, CHIEF JUSTICE.

HON’BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA.

1. Whether Reporters of local papers may be allowed to see the
judgment?

2. Whether to be referred to the reporters or not?

3. Whether the judgment should be reported in the Digest?

Present: Mr. Randhir Singh, Additional Advocate
General, Haryana.

T.S. Thakur, C.J. (Oral)

These proceedings in public interest were initiated on the

basis of a note received from Hon’ble Mr. Justice Mahesh Grover, a

Judge of this Court, in which he had highlighted the hardships arising

out of conviction of the members of a family and their inability to meet or

interact with each other on account of their being lodged in different Jails

or different parts of the same Jail. The note suggested that a possible

remedy could be explored by this Court taking up the matter on the

judicial side to reduce hardship and ensure a humane treatment to the

convicts.

Civil Writ Petition No. 7938 of 2009 2

In response to a notice issued by this Court, the Director

General Prisons, Haryana, has filed an affidavit pointing out that in

certain cases the inmates of the Jail were escorted by the police to meet

their relatives confined in another Jail or in different parts of the same

Jail. These orders are, according to the affidavit, irregular as there is no

provision in the Punjab Jail Manual or the Prison Act under which

prisoners may be allowed to move out of the Jail for purposes of

meeting undertrials or convicts in the same Jail or different Jails except

upon grant of furlough or parole to him or her by the competent Court.

The affidavit suggests that it would be appropriate if the convicts use the

parole facility available under the Rules to visit their relatives confined in

other Jails.

We have today heard Mr. Randhir Singh, Additional Advocate

General, Haryana, and are of the opinion that the issue raised in the

note sent by Justice Grover can also be taken as a possible reformatory

measure that needs to be introduced in the management of the Jails.

Our attention has been drawn by Mr. Randhir Singh to an order passed

by this Court in C.W.P. No. 15041 of 2007 disposed of on 30.5.2009

whereby we had constituted a Committee each for the States of Punjab

and Haryana headed by two former Judges of this Court with senior

retired officers from the Indian Police Services and from the Indian

Administrative Services. The Committees have been assigned the job

of examining the possible reforms that can be introduced to make

available to the inmates facilities to which they are entitled during their

incarceration in the Jail and the steps that can be taken to protect their

human rights. The Committees have also been requested to suggest
Civil Writ Petition No. 7938 of 2009 3

amendments to the Punjab Jail Manual. Specific reports regarding the

major aspects indicated in the order have been called for from the

Committees to help this Court issue appropriate directions that would

require the authorities to provide health, hygiene, food, clothing and

medical facilities to the inmates especially the mentally sick. The sweep

of the exercise which the Committees are required to undertake in terms

of the said order is in our opinion wide enough to examine whether any

amendments to the Punjab Jail Manual are called for to take care of the

situation where one convict desires to meet another convict who

happens to be a member of his family serving sentence or detained as

an undertrial in the same or in different Jails.

We, therefore, dispose of these proceedings with the

observation that the issue raised in the note sent by Justice Grover shall

also stand referred to the Committees constituted by this Court in terms

of order dated 30.5.2009 passed in C.W.P. No. 15041 of 2007.

Copy of the note received from Justice Grover and a copy

each of this order shall be forwarded to the two Committees for

necessary action.

(T.S.Thakur)
Chief Justice

(Kanwaljit Singh Ahluwalia)
Judge
July 3, 2009
“DK”