Supreme Court of India

National Human Rights Commission vs State Of Gujarat & Ors on 1 May, 2009

Supreme Court of India
National Human Rights Commission vs State Of Gujarat & Ors on 1 May, 2009
Author: . A Pasayat
Bench: Arijit Pasayat, P. Sathasivam, Aftab Alam
                                                                  REPORTABLE



                  IN THE SUPREME COURT OF INDIA

                 CRIMINAL ORIGINAL JURISDICTION

                 WRIT PETITON (CRL.) NO. 109 of 2003



National Human Rights Commission                    ..Petitioner

                                versus

State of Gujarat and Ors.                           ..Respondents

With

Crl.M.P. No.10719/2003 in WP (Crl.) No.109/2003
Crl.M.P. No. 7078/2003 in WP (Crl.) No.109/2003
Crl.M.P. No. 7827/2003, 8193/2003 & 8194/2003 in WP (Crl.) No.109/2003

Crl.M.P. No. 11668/2003 in WP (Crl.) No.109/2003
Crl.M.P. No. 11689/2003 in WP (Crl.) No.109/2003
Crl.M.P. No. 4782/2003 in WP (Crl.) No.109/2003
Crl.M.P. No. 3741/2004 & 3742/2004 in WP (Crl.) No.109/2003
Crl.M.P. No. 6864/2004 in WP (Crl.) No.109/2003
Crl.M.P. No. 9236/2005 in WP (Crl.) No.109/2003
Crl.M.P. No. 6767/2006 in WP (Crl.) No.109/2003
Crl.M.P. No. 7824/2007 in WP (Crl.) No.109/2003
W.P. (Crl.) No.D.17953/2003
TP (Crl.) Nos. 194-202 and 326-329/2003
SLP (Crl.) No.7951/2002
SLP (Crl.) No.4409/2003
SLP(Crl.) No.5309/2003
WP(Crl.) No.216/2003
TP(Crl.) No. 66-72/2004
TP(Crl.) No.43 of 2004
WP(Crl.) No. 118 of 2003
TP(Crl.) Nos. 233-234/2004
WP (Crl.) Nos. 37-52/2002
WP (Crl.) No.284/2003
Crl.M.P.    No.6767/2006   in    Crl.M.P.Nos.    3741-3742/2004     in
WP(Crl.)No.109/2003 Crl.M.P. No.4485/2006 in SLP (Crl.) No.3770/2003



                              JUDGMENT

Dr. ARIJIT PASAYAT, J.

1. By order dated 26.3.2008 in this group of cases this Court had

directed the Gujarat Government to constitute a five members Special

Investigation Team (in short the `SIT’) to be headed by Mr. R.K. Raghavan,

former Director of the Central Bureau of Investigation to undertake

inquiry/investigation including further investigation in nine cases. It was

further directed that the SIT shall submit its report within a particular time.

The State Government issued a Notification dated 1.4.2008 constituting the

SIT. On 11.2.2009 the SIT has submitted its consolidated report. It has

indicated therein that since its constitution the SIT has made considerable

progress in respect of each of the nine cases and the current status is as

follows:





                                      2
1: Godhra Railway Police Station Cr. No 09/02

     Applications received                   63
     Witnesses examined                     183(125 old & 61 new)

     Number arrested                        --


     Charge sheets filed            -

     Stage of investigation                 Completed


2: Khambholaj Police Station Cr. No 23/02

     Applications received                  17

     Witnesses examined                     85(30 old & 55 new)

     Number arrested                        Court is requested to issue
                                             process against 16 accused
      Charge sheets filed                   Amended separate charge
                                             sheet-1
      Stage of investigation                Completed

3: Khambholaj Police Station Cr. No 27/02

      Applications received                  17

      Witnesses examined


      39

      Number arrested




                                    3
     -


     Charge sheets filed


     -


     Stage of investigation              Completed


4: Naroda Police Station Cr. No 98/02

     Applications received               06

     Witnesses examined                  450

     Number arrested                     20

     Chargesheets filed                  02

     Stage of investigation              Nearly complete


5: Naroda Police Station Cr. No 100/02

     Applications received               88

     Witnesses examined             :    341

     Number arrested                     17

     Chargesheets filed                  01

     Stage of investigation              Nearly complete




                                    4
     6.       Meghaninagar Police Station Cr. No 67/02

          Applications received                 59


          Witnesses examined                    227

          Number arrested                       18

          Chargesheets filed                    03

          Stage of investigation.               Nearly complete


7: Visnagar Police Station Cr. No 60/02

          Applications received                05


          Witnesses examined                    42

          Number arrested                      03

          Chargesheets filed                    01

          Stage of investigation            Nearly complete

8.        Vijapur Police Station Cr.No.46/02

          Applications received                13


          Witnesses examined                    39

          Number arrested                      21

          Chargesheets filed                    02

          Stage of investigation               Completed



                                        5
9.    Prantij Police Station Cr.No.100/02

     Applications received                  10


     Witnesses examined                     24 (14 old and 10 new)

     Number arrested                        -

     Chargesheets filed                     -

      Stage of investigation              Completed



2. In separate sealed covers the IO’s report in each case accompanied by

the Supervising IGP and the Chairman’s comments were submitted. The

other members of the team are Shri C.B. Satpathy, Smt. Geetha Johri, Shri

Shivanand Jha and Shri Ashish Bhatia. The last three are officers of the

Indian Police Service from the Gujarat cadre.

3. Pursuant to the directions given by this Court copies of the report

were supplied to learned Amicus Curiae and learned counsel for the State of

Gujarat. Suggestions have been given by learned Amicus Curiae, learned

counsel for the State and some of the parties in the proceedings.

6

4. Several important aspects need to be noted in these cases. Firstly, due

to the efforts of SIT, persons who were not earlier arrayed as accused have

now been arrayed as accused. From the details indicated above it appears

that in most of the cases a large number of persons have been additionally

made accused. Besides this, a large number of witnesses were also examined

in each case. This goes to show the apparent thoroughness with which the

SIT has worked. Therefore, the SIT shall continue to function until the

completion of trial in all the cases and if any further inquiry/investigation is

to be done the same can be done as provided in law, more particularly, under

Section 173 (8) of the Code of Criminal Proceudre,1973 (in short the

`Code’).

5. A few important aspects concerning the cases need to be noted.

      (1)    Fair trial

      (2)    Modalities to ensure that the witnesses depose freely and in that

context the need to protect the witnesses from interference by

person(s) Connected with it is the protection of victims who in most

cases are witnesses.

(3) Able assistance to court by competent public prosecutors.

7

(4) Further role of SIT.

6. So far as fair trial is concerned the discovery and vindication and

establishment of truth are certainly the main purposes of courts of justice.

They are the underlying objects for the existence of the courts of justice.

7. The importance of the witnesses in a criminal trial does not need any

reiteration. In Zahira Habibullah Sheikh (5) and Anr. v. State of Gujarat and

Ors. (2006 (3) SCC 374) it was observed as under:

“22. The complex pattern of life which is never static requires a
fresher outlook and a timely and vigorous moulding of old
precepts to some new conditions, ideas and ideals. If the court
acts contrary to the role it is expected to play, it will be
destruction of the fundamental edifice on which the justice
delivery system stands. People for whose benefit the courts
exist shall start doubting the efficacy of the system. “Justice
must be rooted in confidence; and confidence is destroyed when
right-minded people go away thinking: `The Judge was
biased.’ ” (Per Lord Denning, M.R. in Metropolitan Properties
Co. Ltd. v. Lannon, All ER p. 310 A.) The perception may be
wrong about the Judge’s bias, but the Judge concerned must be
careful to see that no such impression gains ground. Judges like
Caesar’s wife should be above suspicion (Per Bowen, L.J. in
Leeson v. General Council of Medical Education.)

xx xx xx

24. It was significantly said that law, to be just and fair has to
be seen devoid of flaw. It has to keep the promise to justice and

8
it cannot stay petrified and sit nonchalantly. The law should not
be seen to sit by limply, while those who defy it go free and
those who seek its protection lose hope (see Jennison v. Baker).

Increasingly, people are believing as observed by Salmon
quoted by Diogenes Laertius in Lives of the Philosophers,
“Laws are like spiders’ webs: if some light or powerless thing
falls into them, it is caught, but a bigger one can break through
and get away.” Jonathan Swift, in his “Essay on the Faculties
of the Mind” said in similar lines: “Laws are like cobwebs,
which may catch small flies, but let wasps and hornets break
through.”

xx xx xx

30. Right from the inception of the judicial system it has been
accepted that discovery, vindication and establishment of truth
are the main purposes underlying the existence of the courts of
justice. The operative principles for a fair trial permeate the
common law in both civil and criminal contexts. Application of
these principles involves a delicate judicial balancing of
competing interests in a criminal trial: the interests of the
accused and the public and to a great extent that of the victim
have to be weighed not losing sight of the public interest
involved in the prosecution of persons who commit offences.

31. In 1846, in a judgment which Lord Chancellor Selborne
would later describe as “one of the ablest judgements of one of
the ablest judges who ever sat in this Court”, Vice-Chancellor
Knight Bruce said (ER p.957):

“The discovery and vindication and establishment
of truth are main purposes certainly of the
existence of courts of justice; still, for the
obtaining of these objects, which, however,
valuable and important, cannot be usefully pursued
without moderation, cannot be either usefully or
creditably pursued unfairly or gained by unfair

9
means, not every channel is or ought to be open to
them. The practical inefficacy of torture is not, I
suppose, the most weighty objection to that mode
of examination …. Truth, like all other good
things, may be loved unwisely–may be pursued
too keenly–may cost too much.”

The Vice-Chancellor went on to refer to paying “too great a
price … for truth”. This is a formulation which has
subsequently been frequently invoked, including by Sir Gerard
Brennan. On another occasion, in a joint judgment of the High
Court, a more expansive formulation of the proposition was
advanced in the following terms: “The evidence has been
obtained at a price which is unacceptable having regard to the
prevailing community standards.”

32. Restraints on the processes for determining the truth are
multifaceted. They have emerged in numerous different ways,
at different times and affect different areas of the conduct of
legal proceedings. By the traditional common law method of
induction there has emerged in our jurisprudence the principle
of a fair trial. Oliver Wendell Holmes described the process:

“It is the merit of the common law that it decides
the case first and determines the principles
afterwards…. It is only after a series of
determination on the same subject-matter, that it
becomes necessary to `reconcile the cases’, as it is
called, that is, by a true induction to state the
principle which has until then been obscurely felt.
And this statement is often modified more than
once by new decisions before the abstracted
general rule takes its final shape. A well-settled
legal doctrine embodies the work of many minds,
and has been tested in form as well as substance by
trained critics whose practical interest is to resist it
at every step.”

10

33. The principle of fair trial now informs and energises many
areas of the law. It is reflected in numerous rules and practices.
It is a constant, ongoing development process continually
adapted to new changing circumstances, and exigencies of the
situation–peculiar at times and related to the nature of crime,
persons involved–directly or operating behind, social impact
and societal needs and even so many powerful balancing factors
which may come in the way of administration of criminal
justice system.

34. As will presently appear, the principle of a fair trial
manifests itself in virtually every aspect of our practice and
procedure, including the law of evidence. There is, however, an
overriding and, perhaps, unifying principle. As Deane, J. put it:

“It is desirable that the requirement of fairness be
separately identified since it transcends the context
of more particularised legal rules and principles
and provides the ultimate rationale and touchstone
of the rules and practices which the common law
requires to be observed in the administration of the
substantive criminal law.”

35. This Court has often emphasised that in a criminal case the
fate of the proceedings cannot always be left entirely in the
hands of the parties, crime being public wrong in breach and
violation of public rights and duties, which affects the whole
community as a community and is harmful to society in
general. The concept of fair trial entails familiar triangulation of
interests of the accused, the victim and the society and it is the
community that acts through the State and prosecuting
agencies. Interest of society is not to be treated completely with
disdain and as persona non grata. The courts have always been
considered to have an overriding duty to maintain public
confidence in the administration of justice–often referred to as
the duty to vindicate and uphold the “majesty of the law”. Due
administration of justice has always been viewed as a
continuous process, not confined to determination of the
particular case, protecting its ability to function as a court of
law in the future as in the case before it. If a criminal court is to

11
be an effective instrument in dispensing justice, the Presiding
Judge must cease to be a spectator and a mere recording
machine by becoming a participant in the trial evincing
intelligence, active interest and elicit all relevant materials
necessary for reaching the correct conclusion, to find out the
truth, and administer justice with fairness and impartiality both
to the parties and to the community it serves. The courts
administering criminal justice cannot turn a blind eye to
vexatious or oppressive conduct that has occurred in relation to
proceedings, even if a fair trial is still possible, except at the
risk of undermining the fair name and standing of the judges as
impartial and independent adjudicators.

36. The principles of rule of law and due process are closely
linked with human rights protection. Such rights can be
protected effectively when a citizen has recourse to the courts
of law. It has to be unmistakably understood that a trial which is
primarily aimed at ascertaining the truth has to be fair to all
concerned. There can be no analytical, all comprehensive or
exhaustive definition of the concept of a fair trial, and it may
have to be determined in seemingly infinite variety of actual
situations with the ultimate object in mind viz. whether
something that was done or said either before or at the trial
deprived the quality of fairness to a degree where a miscarriage
of justice has resulted. It will not be correct to say that it is only
the accused who must be fairly dealt with. That would be
turning a Nelson’s eye to the needs of society at large and the
victims or their family members and relatives. Each one has an
inbuilt right to be dealt with fairly in a criminal trial. Denial of
a fair trial is as much injustice to the accused as is to the victim
and the society. Fair trial obviously would mean a trial before
an impartial judge, a fair prosecutor and an atmosphere of
judicial calm. Fair trial means a trial in which bias or prejudice
for or against the accused, the witnesses, or the cause which is
being tried is eliminated. If the witnesses get threatened or are
forced to give false evidence that also would not result in a fair
trial. The failure to hear material witnesses is certainly denial of
fair trial.

12

37. A criminal trial is a judicial examination of the issues in the
case and its purpose is to arrive at a judgment on an issue as to
a fact or relevant facts which may lead to the discovery of the
fact in issue and obtain proof of such facts at which the
prosecution and the accused have arrived by their pleadings; the
controlling question being the guilt or innocence of the accused.
Since the object is to mete out justice and to convict the guilty
and protect the innocent, the trial should be a search for the
truth and not a bout over technicalities, and must be conducted
under such rules as will protect the innocent, and punish the
guilty. The proof of charge which has to be beyond reasonable
doubt must depend upon judicial evaluation of the totality of
the evidence, oral and circumstantial, and not by an isolated
scrutiny.

38. Failure to accord fair hearing either to the accused or the
prosecution violates even minimum standards of due process of
law. It is inherent in the concept of due process of law, that
condemnation should be rendered only after the trial in which
the hearing is a real one, not sham or a mere farce and pretence.
Since the fair hearing requires an opportunity to preserve the
process, it may be vitiated and violated by an over hasty stage-
managed, tailored and partisan trial.

39. The fair trial for a criminal offence consists not only in
technical observance of the frame, and forms of law, but also in
recognition and just application of its principles in substance, to
find out the truth and prevent miscarriage of justice.

40. “Witnesses” as Bentham said: are the eyes and ears of
justice. Hence, the importance and primacy of the quality of
trial process. If the witness himself is incapacitated from acting
as eyes and ears of justice, the trial gets putrefied and paralysed,
and it no longer can constitute a fair trial. The incapacitation
may be due to several factors, like the witness being not in a
position for reasons beyond control to speak the truth in the

13
court or due to negligence or ignorance or some corrupt
collusion. Time has become ripe to act on account of numerous
experiences faced by the courts on account of frequent turning
of witnesses as hostile, either due to threats, coercion, lures and
monetary considerations at the instance of those in power, their
henchmen and hirelings, political clouts and patronage and
innumerable other corrupt practices ingeniously adopted to
smother and stifle the truth and realities coming out to surface
rendering truth and justice, to become ultimate casualties.
Broader public and societal interests require that the victims of
the crime who are not ordinarily parties to prosecution and the
interests of the State represented by their prosecuting agencies
do not suffer even in slow process but irreversibly and
irretrievably, which if allowed would undermine and destroy
public confidence in the administration of justice, which may
ultimately pave way for anarchy, oppression and injustice
resulting in complete breakdown and collapse of the edifice of
rule of law, enshrined and jealously guarded and protected by
the Constitution. There comes the need for protecting the
witness. Time has come when serious and undiluted thoughts
are to be bestowed for protecting witnesses so that the ultimate
truth is presented before the court and justice triumphs and that
the trial is not reduced to a mockery. Doubts are raised about
the roles of investigating agencies. Consequences of defective
investigation have been elaborated in Dhanaj Singh v. State of
Punjab. It
was observed as follows: (SCC p.657, paras 5-7)

“5. In the case of a defective investigation the
court has to be circumspect in evaluating the
evidence. But it would not be right in acquitting an
accused person solely on account of the defect; to
do so would tantamount to playing into the hands
of the investigating officer if the investigation is
designedly defective. (See Karnel Singh v. State of
M.P.)

6. In Paras Yadav v. State of Bihar it was held that
if the lapse or omission is committed by the
investigating agency or because of negligence the
prosecution evidence is required to be examined
dehors such omissions to find out whether the said
evidence is reliable or not, the contaminated

14
conduct of officials should not stand in the way of
evaluating the evidence by the courts; otherwise
the designed mischief would be perpetuated and
justice would be denied to the complainant party.

7. As was observed in Ram Bihari Yadav v. State
of Bihar if primacy is given to such designed or
negligent investigation, to the omission or lapses
by perfunctory investigation or omissions, the faith
and confidence of the people would be shaken not
only in the law-enforcing agency but also in the
administration of justice. The view was again
reiterated in Amar Singh v. Balwinder Singh.

41. The State has a definite role to play in protecting the
witnesses, to start with at least in sensitive cases involving
those in power, who have political patronage and could wield
muscle and money power, to avert trial getting tainted and
derailed and truth becoming a casualty. As a protector of its
citizens it has to ensure that during a trial in the court the
witness could safely depose the truth without any fear of being
haunted by those against whom he had deposed. Every State
has a constitutional obligation and duty to protect the life and
liberty of its citizens. That is the fundamental requirement for
observance of the rule of law. There cannot be any deviation
from this requirement because of any extraneous factors like
caste, creed, religion, political belief or ideology. Every State is
supposed to know these fundamental requirements and this
needs no retaliation (sic repetition). We can only say this with
regard to the criticism levelled against the State of Gujarat.
Some legislative enactments like the Terrorist and Disruptive
Activities (Prevention) Act, 1987 (in short “the TADA Act”)
have taken note of the reluctance shown by witnesses to depose
against people with muscle power, money power or political
power which has become the order of the day. If ultimately the
truth is to be arrived at, the eyes and ears of justice have to be
protected so that the interests of justice do not get incapacitated
in the sense of making the proceedings before the courts mere
mock trials as are usually seen in movies.”

15

8. It is an established fact that witnesses form the key ingredient in a

criminal trial and it is the testimonies of these very witnesses, which

establishes the guilt of the accused. It is, therefore, imperative that for justice

to be done, the protection of witnesses and victims becomes essential, as it is

the reliance on their testimony and complaints that the actual perpetrators of

heinous crimes during the communal violence can be brought to book.

9. Vide an order dated 8th August 2003 in the matter of National Human

Rights Commission v. State of Gujarat, this Court regretted that “no law has

yet been enacted, not even a scheme has been framed by the Union of India

or by the State Government for giving protection to the witnesses.”

10. Further, in the case of Zahira v. State of Gujarat (2004 (4) SCC 158),

while transferring what is known as the `Best Bakery Case’, to Mumbai vide

its order dated 12th April, 2004, directed: “The State of Gujarat shall also

ensure that the witnesses are produced before the concerned court, whenever

they are required to attend them, so that they can depose freely without any

apprehension of threat or coercion from any person. In case any witness asks

for protection, the State of Maharashtra shall also provide such protection as

deemed necessary, in addition to the protection to be provided for by the

State of Gujarat. ”

16

11. The Law Commission in its 14th Report (1958) referred to ‘witness-

protection’, but that was in a limited sense. That related to proper

arrangements being provided in the Courthouse, the scales of travelling

allowance, their daily allowance etc.

12. The National Police Commission Report (1980) again dealt with the

inadequacy of daily allowance for the witnesses, but nothing more.

13. The 154th Report of the Law Commission 1996 contained a chapter

on Protection and facilities to Witnesses. The recommendations mostly

related to allowances and facilities to be made available for the witnesses.

However, one of the recommendations was: “Witnesses should be protected

from the wrath of the accused in any eventuality”. But, Commission had not

suggested any measure for the physical protection of witnesses.

14. The 178th Report of Law Commission, again, referred to the fact of

witness turning hostile, and the recommendations were only to prevent

witnesses from turning hostile. The report suggested an amendment to insert

Section 164-A to the Code.

17

15. The Law Commission of India’s 198th Report has also voiced similar

concerns and has categorically stated “it is accepted today that WIP is

necessary in the case of all serious offences wherein there is danger to

witnesses and it is not confined to cases of terrorism or sexual offences”

16. Under the English law, threatening a witness from giving evidence, is

contempt of Court. So also any act of threat or revenge against a witness

after he has given evidence in Court, is also considered as contempt. In 1994

the U.K. Government enacted a law known as Criminal Justice and Public

Order Act, 1994 which provides for punishment for intimidation of

witnesses. Section 51 of the Act not only protects a person who is actually

going to give evidence at a trial, but also protects a person who is helping

with or could help with the investigation of a crime. Under a similar law in

Hong-Kong, Crimes Ord. (Cap. 200) HK, if the threat or intimidation is

directed even as against a friend or relative of the witness, that becomes a

punishable offence

17. In the United States, the Organized Crime Control Act, 1970 and later

the Comprehensive Crime Control Act, 1984 authorized the Witness

18
Security Programme. The Witness Security Reform Act, 1984 provides for

relocation and other protection of a witness or a potential witness in an

official proceeding concerning an organised criminal activity or other

serious offence. Protection may also be provided to the immediate family of,

or a person closely associated with, such witness or potential witness if the

family or person may also be endangered on account of the participation of

the witness in the judicial proceeding.

18. The Attorney General takes the final decision whether a person is

qualified for protection from bodily injury and otherwise to assure the

health, safety and welfare of that person. In a large number of cases,

witnesses have been protected, relocated and sometimes even given new

identities. The Programme assists in providing housing, medical care, job

training and assistance in obtaining employment and subsistence funding

until the witness becomes self-sufficient. The Attorney General shall not

provide protection to any person if the risk of danger to the public, including

the potential harm to innocent victims, overweighs the need for that person’s

testimony. A similar programme is in Canada under Witness Protection Act,

1996. The purpose of the Act is “to promote law enforcement by facilitating

the protection of persons who are involved directly or indirectly in providing

19
assistance in law enforcement matters” [Section 3]. Protection given to a

witness may include relocation, accommodation and change of identity as

well as counseling and financial support to ensure the security of the

protectee or to facilitate his becoming self-sufficient. Admission to the

Programme is determined by the Commissioner of Police on a

recommendation by a law enforcement agency or an .international criminal

court or tribunal [Sections 5 and 6]. The extent of protection depends on the

nature of the risk to the security of the witness, the value of the evidence and

the importance in the matter.

19. The Australian Witness Protection Act, 1994 establishes the National

Witness Protection Programme in which (amongst others) the Commissioner

of the Australian Federal Police arranges or provides protection and other

assistance for witnesses [Section 4]. The witness must disclose a wealth of

information about himself before he is included in the Programme. This

includes his outstanding legal obligations, details of his criminal history,

details of his financial liabilities and assets etc. [Section 7]. The

Commissioner has the sole responsibility of deciding whether to include a

witness in the Programme.

20

20. The Witness Protection Act, 1998 of South Africa provides for the

establishment of an office called the Office for Witness Protection within the

Department of Justice. The Director of this office is responsible for the

protection of witnesses and related persons and exercises control over

Witness Protection Officers and Security Officers [Section 4]. Any witness

who has reason to believe that his safety is threatened by any person or

group or class of persons may report such belief to the Investigating Officer

in a proceeding or any person in-charge of a police station or the Public

Prosecutor etc. [Section 7) and apply for being placed under protection. The

application is then considered by a Witness Protection Officer who prepares

a report, which is then submitted to the Director [Section 9]. The Director,

having due regard to the report and the recommendation of the Witness

Protection Officer, takes into account the following factors, inter-alia,

[Section 10] for deciding whether a person should be placed under

protection or not:

(i) The nature and extent of the risk to the safety of the witness or
related person.

(ii) The nature of the proceedings in which the witness has given
evidence or may be required to give evidence.

21

21. The importance, relevance and nature of the evidence, etc, in

European countries such as Italy, Germany and Netherlands, the Witness

Protection Programme covers organised crimes, terrorism, and other violent

crimes where the accused already know the witness/victim.

22. But it would not be proper to give any general directions for witness

protection. It would primarily depend upon the fact situation of each case.

Practical difficulties in effectively implementing any witness protection

scheme cannot be lost sight of. We are considering that aspect focusing on

the fact situation of the present cases.

23. The need for setting up separate victim and witness protection units in

the trial of mass crimes has been acknowledged in the setting up of

international tribunals to deal with them. The International Criminal

Tribunal for Rwanda has formulated rules for protection of victims and

witnesses. Similar provisions exist in the Statute for the creation of an

International Criminal Court (in short `ICC’). In most of the cases, witnesses

are the victims of the crime. Most vulnerable amongst them are women and

children. Under the existing system they are mere pawns in a criminal trial

and there is very little concern for protecting their real interests. The

22
protection is necessary so that there is no miscarriage of justice; but

protection is also necessary to restore in them, a sense of human dignity.

24. The Declaration of Basic Principles of Justice for Victims of Crime

and Abuse of Power was adopted by the United Nations General Assembly

in resolution 40/34 of 29th November, 1985. According to the first

paragraph of this declaration, victims of crime are described as persons who,

individually or collectively, have suffered harm, including physical or

mental injury, emotional suffering, economic loss or substantial impairment

of their fundamental rights, through acts or omissions that are in violation of

criminal laws operative in Member States, including those laws proscribing

criminal abuse of power. It is they who need protection.

25. This is essentially to obliterate the apprehension that the public

prosecutor is not fair in court or is not conducting the prosecution in the

proper manner. The State of Gujarat shall appoint public prosecutors in each

of the cases in consultation with the SIT which opinion shall be final and

binding on the State Government.

23

26. It needs to be emphasized that the rights of the accused have to be

protected. At the same time the rights of the victims have to be protected

and the rights of the victims cannot be marginalized. Accused persons are

entitled to a fair trial where their guilt or innocence can be determined. But

from the victims’ perception the perpetrator of a crime should be punished.

They stand poised equally in the scales of justice.

27. In order to ensure that the trials are conducted in a fair manner and

within the realm of protecting the rights of the victims it is important that

the decorum of the court is maintained at all times. In order to balance the

need for a public trial with the need to ensure that victims/witnesses are not

intimidated within the court rooms, it is necessary for the court to impose

reasonable restrictions on the entry of persons into the court room.

28. The role of public prosecutors in ensuring a fair trial is of paramount

importance.

24

29. This Court in S.B. Shahane and Ors. v. State of Maharashtra and

Another, 1995 Supp (3) SCC 37 had stressed on the desirability of

separation of prosecution agency from investigation agency. It was observed

that such Assistant Public Prosecutors could not be allowed to continue as

personnel of the Police Department and to continue to function under the

control of the head of the Police Department. State Governments were

directed to constitute a separate cadre of Assistant Public Prosecutors by

creating a separate prosecution Department making its head directly

responsible to the State Government.

30. Many commonwealth countries like Australia have a Commonwealth

Director of Public Prosecutions, which was set up by the Director of Public

Prosecutions Act 1983 and started operations in 1984. The nine States and

territories of Australia also have their own DPPs. Ultimate authority for

authorizing prosecutions lies with the Attorney General. However, since that

is a political post, and it is desired to have a non-political (public service)

post carry out this function in most circumstances, the prosecutorial powers

of the AG are normally delegated to the DPP. However, in South Australia

the AG may direct the DPP to prosecute or not to prosecute. This is a very

rare occurrence. It is common for those who hold the office of

25
Commonwealth or State DPP later to be appointed to a high judicial office.

In Canada, each province’s Crown Attorney Office (Canada) is responsible

for the conduct of criminal prosecutions. In Ontario, local Crown Attorney

in the Criminal Law Division is in charge of criminal cases. Only British

Columbia, Nova Scotia and Quebec (a civil code jurisdiction) have a

Director of Public Prosecutions office. Recent legislation passed by

Parliament split the conduct of federal prosecutions from the Department of

Justice (Canada), and created the Office of the Director of Public

Prosecutions (officially to be called as Public Prosecution Service of

Canada). This legislation came into effect December 12, 2006.The Director

of Public Prosecutions of Hong-Kong, China heads the prosecutions

Division of the Department of Justice, which is responsible for prosecuting

trials and appeals on behalf of the Hong Kong Special Administrative

Region, providing legal advice to law enforcement agencies, acting on

behalf of the Secretary for Justice in the institution of criminal proceedings,

and providing advice and assistance to bureaux and departments in relation

to any criminal law aspects of proposed legislation. The DPP is

superintended by the Secretary for Justice, who is also accountable for the

decisions of the DPP. The Director of Public Prosecutions in the Republic of

Ireland has been responsible for prosecution, in the name of the People, of

26
all indictable criminal offences in the Republic of Ireland since the

enactment of the Prosecution of Offences Act 1974. Before 1974, all crimes

and offences were prosecuted at the suit of the Attorney General. The DPP

may also issue a certificate that a case should be referred to the Special

Criminal Court; a juryless trial court usually reserved for terrorists and

organized criminals. In South Africa public prosecutions are conducted by

an independent National Director of Public Prosecutions (NDPP). The

NDPP is supported by a Chief Executive Officer, Marion Sparg, Deputies,

regional Directors of Public Prosecutions (DPP’s), and several Special

Directors. The National Director is also head of the controversial Directorate

of Special Operations (DSO) – commonly known as the Scorpions – which

deals with priority and organized crime. In 2005, the unit instituted

proceedings against the country’s Deputy President, Jacob Zuma, leading to

his dismissal. In England and Wales, the office of Director of Public

Prosecutions was first created in 1880 as part of the Home Office, and had

its own department from 1908. The DPP was only responsible for the

prosecution of a small number of major cases until 1986 when responsibility

for prosecutions was transferred to a new Crown Prosecution Service with

the DPP as its head. He/she is appointed by the Attorney General for

England and Wales. In Northern Ireland a similar situation existed, and the

27
DPP now heads the Public Prosecution Service for Northern Ireland.

31. The Law Commission in 1958 had recommended that a Director of

Prosecutions be set up having its own cadre, though this recommendation

was not included in the Code then. Again in 1996 the Law Commission in

its 154th report identified as Independent Prosecuting Agency as one of the

several areas within the Code which required redesigning and restructuring.

The Law Commission supported most of the proposed amendments to the

Code as contained in the proposed Code of Criminal Procedure Amendment

Bill 1994. Recommendations related to the structure of a Directorate of

Prosecutions at the State level, to be adopted by a State Government in the

event it decided to set up a cadre of prosecutors. The Law Commission

further recommended that the structure of State level Directorates of

Prosecution be given statutory status through an amendment to the Code.

32. Despite the absence of such a requirement and inadequacy of the

Provisions in the Code a number of states mainly, Delhi, Andhra Pradesh,

Bihar, Goa, Himachal Pradesh, Karnataka, Kerala, Madhya Pradesh, Orissa,

Tamil Nadu and Uttaranchal, established a Directorate of Prosecution.

28

33. By an amendment in 2006, Section 25A was inserted in the Code,

which categorically legislated for the creation of a Directorate of

Prosecution in every state.

“25-A. Directorate of Prosecution.-(1) The State Government

may establish a Directorate of Prosecution consisting of a

Director of Prosecution and as many Deputy Directors of

Prosecution as it thinks fit.

(2) A person shall be eligible . to be appointed as a Director of

Prosecution or a Deputy Director of Prosecution, only if he has

been in practice as an advocate for not less than ten years and

such appointment shall be made with the concurrence of the

Chief Justice of the High Court.

(3) The Head of the Directorate of Prosecution shall be the

Director of Prosecution, who shall function under the

administrative control of the Head of the Home Department in

the State.

(4) Every Deputy Director of Prosecution shall be subordinate

to the Director of Prosecution.

29

(5) Every Public Prosecutor, Additional Public Prosecutor and

Special Public Prosecutor appointed by the State Government

under sub-section (1), or as the case may be, sub-section (8), of

Section 24 to conduct cases in the High. Court shall be

subordinate to the Director of Prosecution.

(6) Every Public Prosecutor, Additional Public Prosecutor and

Special Public Prosecutor appointed by the State Government

under sub-section (3), or as the case may be, sub-section (8), of

Section 24 to conduct cases in District Courts and every

Assistant Public Prosecutor appointed under sub-section (1) of

Section 25 shall be subordinate to the Deputy Director of

Prosecution.

(7) The powers and functions of the Director of Prosecution and

the Deputy Directors of Prosecution and the areas for which

each of the Deputy Directors of Prosecution have been

appointed shall be such as the State Government may, by

notification, specify.

(8) The provisions of this section shall not apply to the

Advocate General for the State while performing the functions

of a Public Prosecutor.

30

34. As noted above, the role of victim in a criminal trial can never be lost

sight of. He or she is an inseparable stakeholder in the adjudicating process.

35. United Nations Declaration of Basic Principles of Justice for Victims

of Crime and Abuse of Power, was adopted by the General Assembly

through a resolution 40/34 of 29th November 1985. Articles 4 and 5 of the

above mentioned United Nations Declaration categorically states:

4. Victims should be treated with compassion and respect
for their dignity. They are entitled to access to the
mechanisms of justice and to prompt redress, as provided
for by national legislation, for the harm that they have
suffered.

5. Judicial and administrative mechanisms should be
established and strengthened where necessary to enable
victims to obtain redress through formal or informal
procedures that are expeditious, fair, inexpensive and
accessible. Victims should be informed of their rights in
seeking redress through such mechanisms.

36. The appointment of Prosecutors to these trials has to be made in

consultation with SIT, whose opinion would be binding on the state

government.

31

37. United Nations Declaration of Basic Principles of Justice for

Victims of Crime and Abuse of Power, adopted by the General Assembly

through a resolution 40/34 of 29th November 1985categorically through

Section 6 (b) provides:

“6. The responsiveness of judicial and administrative processes

to the needs of victims should be facilitated by:

(b) Allowing the views and concerns of victims to
be presented and considered at appropriate stages
of the proceedings where their personal interests
are affected, without prejudice to the accused and
consistent with the relevant national criminal
justice system”.

38. In the United States of America, the existing Crime Victims Rights

Act of 2004, categorically through section 3771(4) from chapter 237

provides for “the right to be heard at any public proceeding involving

release, pleas or sentencing”.

32

39. This Court had held in U.P.S.C. v. S. Papiah (1997) 7 SCC 614 that a

closure report by the Prosecution cannot be accepted by the court without

hearing the informant.

Para 9-There can therefore, be no doubt that when, on a
consideration of the report a made by the officer-in-charge of a
police station under Section 2(i) of Section 173 the Magistrate
is not inclined to take cognizance of the offence and issue
process, the informant must be given an opportunity of being
heard so that he can make his submissions to persuade the
magistrate to take cognizance of the offence and issue process.
We are accordingly of the view that in a case where the
Magistrate to whom the report is forwarded under sub section
(2) (i) of Section 173 decides not to take cognizance of the
offence and to drop the proceeding or takes the view that there
is no sufficient ground for proceeding against some of the
persons mentioned in the first information report, the
Magistrate must give notice to the informant and provide him
an opportunity to be heard at the time of the consideration of
this report.”

40. This position was illuminatingly stated in Abhinandan Jha and

Ors. v. Dinesh Mishra (AIR 1968 SC 117).

41. In J.K. International v. State Government of NTC (2001)3 SCC

462, this Court had held that:

“A person at whose behest an investigation is lunched by
the police is not altogether wiped out of the scenario of

33
the trial merely because the investigation was taken over
by the police and the charge sheet was laid by them.”

42. Since the protection of a witness is a paramount importance it is

imperative that if and when any witness seeks protection so that he or she

can depose freely in court, the same has to be provided. It is therefore

directed that if a person who is examined as a witness needs protection to

ensure his or her safety to depose freely in a court he or she shall make an

application to the SIT and the SIT shall pass necessary orders in the matter

and shall take into account all the relevant aspects and direct such police

official/officials as it considers proper to provide the protection to the

concerned person. It shall be the duty of the State to abide by the direction

of the SIT in this regard. It is essential that in riot cases and cases involving

communal factors the trials should be held expeditiously. Therefore, we

request the Hon’ble Chief Justice of Gujarat High Court to designate court(s)

in each district where the trial of the concerned cases are to be held. The

Designated Courts shall take up the cases in question. Taking into account

the number of witnesses and the accused persons and the volumes of

evidence, it is open to the High Court to designate more than one court in a

particular district. Needless to say that these cases shall be taken up by the

Designated Court on a day-to-day basis and efforts shall be made to

34
complete the trial with utmost expedition. The SIT shall furnish periodic

reports if there is any further inquiry/investigation. The State of Gujarat shall

also file a status report regarding the constitution of the courts in terms of

the directions to be given by the Hon’ble Chief Justice of the High Court

within three months. The matter shall be listed further as and when directed

by this Court.

43. It appears that in these petitions, which sought various reliefs

including the transfer of some of the ongoing trials, and a

reinvestigation/further investigation into the various incidents on the basis of

which charges had been filed in these trials, this Court, in the first instance,

granted a stay of these ongoing trials.

44. The matter was then heard from time to time and an order was then

made on 26th March 2008 directing the establishment of the SIT, and for a

further investigation into these matters. The matters under investigation were

those arising out of

(a) Crime No. 9/02

35

(b)Crime No. 100/02

(c) Crime No. 23/02

(d) Crime No. 98/02

(e) Crime No. 46/02

(f) Crime No. 67/02

(g) Crime No. 60/02

(h) Crime No. 26/02

(i) Crime No. 27/02

45. The reports of the SIT, in respect of each of these cases have now

been received. We have considered the submissions made by Mr. Harish N.

Salve, learned amicus curiae, Mr. Mukul Rohtagi, learned counsel for the

State, Ms. Indira Jaisingh and other learned counsel.

46. The following directions are given presently:

(i) Supplementary charge sheets shall be filed in each of these cases as

the SIT has found further material and/or has identified other

accused against whom charges are now to be brought.

36

(ii) the conduct of the trials has to be resumed on a day-to-day basis –

keeping in view the fact that the incidents are of January, 2002 and

the trials already stand delayed by seven years. The need for early

completion of sensitive cases more particularly in cases involving

communal disturbances cannot be overstated.

(iii) the SIT has suggested that the six “Fast Track Courts” be

designated by the High Court to conduct trial, on day-to-day basis, in

the five districts as follows:

i) Ahmedabad (Naroda Patia, Naroda Gam)

ii) Ahmedabad (Gulbarg).

iii) Mehsana (for two cases).

iv) Saabarkantha opened(British National case)

v) Anand

vi) Godhra Train Case (at Sabarmati Jail, Ahmedabad).

(iv) It is imperative, considering the nature and sensitivity of these

nominated cases, and the history of the entire litigation, that senior

judicial officers be appointed so that these trials can be concluded as

37
soon as possible and in the most satisfactory manner. In order to

ensure that all concerned have the highest degree of confidence in the

system being put in place, it would be advisable if the Chief Justice of

the High, Court of Gujarat selects the judicial officers to be so

nominated. The State of Gujarat has, in its suggestions, stated that it

has no objection to constitution of such “fast track courts”, and has

also suggested that this may be left to Hon’ble the Chief Justice of the

High Court.

(v) Experienced lawyers familiar with the conduct of criminal trials

are to be appointed as Public Prosecutors. In the facts and

circumstances of the present case, such public prosecutors shall be

appointed in consultation with the Chairman of the SIT. The

suggestions of the State Government indicate acceptance of this

proposal. It shall be open to the Chairman of SIT to seek change of

any Public prosecutor so appointed if any deficiency in performance is

noticed. If it appears that a trial is not proceeding as it should, and the

Chairman of the SIT is satisfied that the situation calls for a change of

the public prosecutor or the appointment of an additional public

prosecutor, to either assist or lead the existing Public Prosecutor, he

may make a request to this effect to the Advocate General of the State,

38
who shall take appropriate action in light of the recommendation by

the SIT.

(vi) If necessary and so considered appropriate SIT may nominate

officers of SIT to assist the public prosecutor in the course of the trial.

Such officer shall act as the communication link between the SIT and

the Public Prosecutor, to ensure that all the help and necessary

assistance is made available to such Public Prosecutor.

(vii) The Chairman of the SIT shall keep track of the progress of the

trials in order to ensure that they are proceeding smoothly and shall

submit quarterly reports to this court in regard to the smooth and

satisfactory progress of the trials.

(viii) The stay on the conduct of the trials are vacated in order to

enable the trials to continue. In a number of cases bail had been

granted by the High Court/Sessions Court principally on the ground

that the trials had been stayed. Wherever considered necessary, the

SIT can request the Public Prosecutor to seek cancellation of the bails

already granted.

39

(ix) For ensuring of a sense of confidence in the mind of the victims

and their relatives, and to ensure that witnesses depose freely and

fearlessly before the court:

In case of witnesses following steps shall be taken:

(a) Ensuring safe passage for the witnesses to and from the court

precincts.

(b) Providing security to the witnesses in their place of residence

wherever considered necessary, and

(c) Relocation of witnesses to another state wherever such a step is

necessary.

(x) As far as the first and the second is concerned, the SIT shall be

the nodal agency to decide as to which witnesses require protection

and the kind of witness protection that is to be made available to such

witness.

40

(xi) In the case of the first and the second kind of witness

protection, the Chairman, SIT could, in appropriate cases, decide

which witnesses require security of the paramilitary forces and upon

his request same shall be made available by providing necessary

security facilities.

(xii) In the third kind of a situation, where the Chairman, SIT is

satisfied that the witness requires to be relocated outside the State of

Gujarat, it would be for the Union of India to make appropriate

arrangements for the relocation of such witness. The Chairman, SIT

shall send an appropriate request for this purpose to the Home

Secretary, Union of India, who would take such steps as are necessary

to relocate the witnesses.

(xiii) All the aforesaid directions are to be considered by SIT by

looking into the threat perception if any.

(xiv) The SIT would continue to function and carry out any

investigations that are yet to be completed, or any further

investigation that may arise in the course of the trials. The SIT would

41
also discharge such functions as have been cast upon them by the

present order.

(xv) If there are any matters on which directions are considered

necessary (including by way of change of public prosecutors or

witness protection), the Chairman of the SIT may (either directly or

through the Amicus Curiae) move this Court for appropriate

directions.

(xvi) It was apprehension of some learned counsel that unruly

situations may be created in court to terrorise witnesses. It needs no

indication that the Court shall have to deal with such situations sternly

and pass necessary orders. The SIT shall also look into this area.

(xvii) Periodic three monthly reports shall be submitted by the SIT to

this Court in sealed covers.

47. List after four months.

……………………………J.

(Dr. ARIJIT PASAYAT)

……………………………J.

42
(P.SATHASIVAM)

…………………………..J.

(AFTAB ALAM)
New Delhi,
May 01, 2009

43