Mobile View
Main Search Forums Advanced Search Disclaimer
Cites 29 docs - [View All]
Section 3 in The Code Of Criminal Procedure, 1973
Section 4(1) in The Code Of Criminal Procedure, 1973
The Code Of Criminal Procedure, 1973
Article 32 in The Constitution Of India 1949
Anukul Chandra Pradhan vs Union Of India & Ors on 7 October, 1996
Citedby 154 docs - [View All]
Dr. Subramanian Swamy vs Dr. Manmohan Singh And Anr. on 31 January, 2012
Arjun Singh And Anr. vs Assistant Director Of Income-Tax ... on 23 November, 1998
Mr.C.Thayaparan vs Inspector Of Police on 29 April, 2013
Surendra Kumar Jain vs Deputy Commissioner Of Income Tax on 31 August, 2004
Ceniral I

User Queries
Supreme Court of India
Vineet Narain & Others vs Union Of India & Another on 18 December, 1997
Author: Verma.
Bench: S Bharucha, S Sen

PETITIONER:

VINEET NARAIN & OTHERS

Vs.

RESPONDENT:

UNION OF INDIA & ANOTHER

DATE OF JUDGMENT: 18/12/1997

BENCH:

S.P. BHARUCHA, S.C. SEN

ACT:

HEADNOTE:

JUDGMENT:

J U D G M E N T

Verma.CJI:

These writ potitions under Article 32 of the Constitution of India brought in public interest, to begin with, did not appear to have the potential of escalating to the dimensions they reached or to give rise to several issues of considerable significance to the implementation of rule of law, which they have, during their progress. They began as yet another complaint of inertia by the Central Bureau of Investigation (CBI) in matters where the accusation made was against high dignitaries. It was not the only matter of its kind during the recent past. The primary question was: Whether it is within the domain of judaical review and it could be an effective instrument for activating the investigative process which is under the control of executive? The focus was on the question, whether any judicial remedy is available in such a situation? However, as the case progressed, it required innovation of a procedure within the constitutional scheme of judaical review to permit intervention by the count t find a solution to the problem. This case has develop to develop a procedure within the discipline of law for the conduct of such a proceeding in similar situation. It has also generated awareness of the need of probity in public life and provided mode of enforcement of accountability in public life. Even though the matter was brought to the court by certain individuals claiming to represent public interest, yet as the case progressed, in keeping with the requirement of public interest, the procedure devised was to appoint the petitioners' counsel as the amicus curiae and to make such orders from time to time as were consistent with public interest. Intervention in the proceedings by everyone else was shut out but permission was granted to all, who so desired, to render such assistance as they could, and to provide the relevant material available with them to the amicus curiae for being placed before the court for its consideration. In short, the proceedings in this matter have had great educative value and it does appear that it has helped in future decision making and functioning of the public authorities.

We must at the outset place on record our great appreciation of the assistance rendered by the amicus curiac, Shri Anil Divan and the lawyers assisting him, namely, Shri Abani Kumar Sahu. Shri Anil Kumar Panda, Shri Mukul Mudgai, Shri Anil Nauriya and also Ms. Latha Krishnamurthy. We also place on record equal appreciation of the law officers and the team which has assisted them in these proceedings. At the commencement of the proceedings, the then Solicitor General Shri Dipankar P. Gupta appeared for the Union of India and the government agencies. Later after Shri depankar P.Gupta demitted office, the Attorney General Shri Ashok H.Desai appeared in this case throughout. The law officers and their team of assistants, namely, Shri K.N.Bhat, Additional Solicitor General, Shri Pallav Shishodia, Shri Parmeswaran and Ms. Anuradha Bindra, rendered very able assistance throughout and discharged the duty expected of law officers. All of them at great personal inconvenience and expence, rose to extraordinary heights in keeping with the true traditions of the Bar. In essence, everyone of them discharged the role of animus curiae, without, at any stage, adopting the adversarial stance. If it has been possible to achieve some success in these proceedings to improve and innovate the procedure and fructify new ideas for betterment of the polity, it is only because of the positive response of the Bar and the assistance rendered by it. We must also record our appreciation of the officers of the CBI and the Revenue Department who actively participated in these proceedings and showed a definite improvement in their perception of the rule of law as the case progressed; and their ability to perform improved once they were assured of protection in the honest discharge of their duties.

This experience revealed to us the need for the insulation of these agencies from any extraneous influence to ensure the continuance of the good work they have commenced. It is this need which has impelled us to examine the structure of these agencies and to consider the necessary steps which would provide permanent insulation to the agencies against extraneous influences to enable them to discharge their duties in the manner required for proper implementation of the rule of law. Permanent measures are necessary to avoid the need of every matter being brought to the court for taking ad hoc measures to achieve the desired results. This is the occasion for us to deal with the structure, constitution and the permanent measures necessary for having a fair and impartial agency. The faith and commitment to the rule of law exhibited by all concerned in these proceedings is the surest guarantee of the survival of democracy of which rule of law is the bedrock. The basic postulate of the concept of equality: "Be you ever so high, the law is above you" , has governed all steps taken by us in these proceedings.

Facts

A brief narration of the facts of this case sis necessary; On 25th March, 1991, one Ashfak Hussain Lone, alleged to be an official of the terrorist organisation Hizbul Mujahideen, was arrested in Delhi. Consequent upon his interrogation, raids were conducted by the Central Bureau of Investigation (CBI) on the premises of Surrender Kumar Jain, his brothers, relations and businesses. Along with Indian and foreign currency, the CBI seized two diaries and two note books from the premises. They contained detailed accounts of vast payments made to persons identified only by initials. The initials corresponded to the initials of various high ranking politicians, in power and our of power, and of high ranking bureaucrats. Nothing having been done in the matter of investigating the Jains or the contents of their diaries, the present writ petitions were filed on 4th October, 1993, in the public interest under Article 32 of the Constitution of the India. The gist of the allegations in the writ petitions is that Government agencies like the CBI and the revenue authorities had failed to perform their duties and legal obligations inasmuch as they had failed to investigate matters arising out of the seizure of the "Jan diaries"; that the apprehension of terrorists had led to the discovery of financial support to them by clandestine and illegal means using tainted funds obtained through `havala' transactions; that this had also disclosed a nexus between politicians, bureaucrats and criminals, who were recipients of money from unlawful sources, given for unlawful consideration that the CBI and other Government agencies had failed to investigate the matter, take it to its logical conclusion and prosecute all persons who were found to have committed and offence; that this was done with a view to protect the persons involved, who were very influential and powerful; that the matter disclosed a nexus between crime and corruption at high places in public life and it posed a serious threat to the integrity, security and economy of the nation; that probity in public life, the rule of law and the preservation of democracy required that the Government agencies the compelled to duly perform their legal obligations and to proceed in accordance with law against every person involved, irrespective of where he was placed in the political hierarchy. The writ petitions prayed, inter alia, for the following reliefs:

"[a] that the above said offences

disclosed by the facts mentioned in

the petition be directed to be

investigated in accordance with

law;

[b] that this Hon'ble Court may be

pleased to appoint officers of the

police or others in whose

integrity. independence and

competence this Hon'ble

Court has confidence for conducting

and/or supervising the said

investigation;

[c] that suitable directions be

given by this Hon'ble Court and

orders issued to ensure that the

culprits are dealt with according

to law;

xx xx xx

[f] that directions be given so

that such evil actions on the part

of the investigating agencies and

their political superiors are not

repeated in future."

It will be seen that the reliefs sought in the writ petitions fall into two broad classes. The first class relates to investigations in the matter of the 'Jain diaries". The second class [prayer (f)[ relates to the manner in which investigations of offences of a similar nature that may occur hereafter should be conducted. Procedure adopted

We have taken the view that, given the political personalities of the propel to be investigated in the "Jain diaries" case and the time already lost in commencing the investigation it was advantageous not to hear the matter through and issue a writ of mandamus, leaving it to the authorities to comply with it, but to keep the matter pending while the investigations were being carried on, ensuring that this was done by monitoring them from time to time and issuing orders in this behalf. Our reasoned order are dated. 18.4.1995,16.1.1996 [1996 (2) Scale (SP) 42], 30.1.1996 [1996 (2) SCC 199], 22.2.1996 [1996 (2) Scale (SP) 84], 1.3.1996 [1997 (4) SCC 778], 13.3.1996 [1996 (4) Scale (SP) 3], 1.5.1996 [1996 (4) Scale (SP) 56], 26.7.1996 (6) Scale (SP) 24], 9.7.1997 [1997 (5) Scale 254]. Orders in similar matters, being the orders dated 12.2.1996 [1996 (3) Scale (SP) 35], 2.14.1996, 26.4.1996 [1996 (4) Scale (SP) 71], 26.7.1996 [1996 (6) Scale (SP) 23] and 7.10.1996 [1996 (6) SCC 354] in Writ Petition (Civil) No. 640 of 1995 - Anukul Chandra Pradhan vs. Union of India and Others- and orders dated 24.2.1997 and 18.3.1997 in Writ Petition (Civil) No. 38 of 1997 - Dr. Subramaniam Swamy vs. Director, CBI & Ors., are also relevant.

The sum and substance of these orders is that the CBI and other Governmental agencies had not carried out their public duty to investigate the offences disclosed; that none stands above the law so that an alleged offence by him is not required to be investigated; that we would monitor the investigations, in the sense that we would do what we permissibly could to see that the sense that we would do what we permissibly could to see that the investigations progressed while yet ensuring that we did not direct or channel those investigations or in any other manner prejudice the right of those who might be accused to a full and fair trial. We made it clear that the task of the monitoring court would and the moment a charge-sheet was filed in respect of a particular investigation and that the ordinary processes of the law would then take over. Having regard to the direction in which the investigations were leading, we found it necessary to direct the CBI not to report the progress of the investigations to the person occupying the highest office in the political executive this was done to eliminate any impression of bias or lack of fairness or objectivity and to maintain the credibility of the investigations. In short, the procedure adopted was of "continuing mandamus".

Even after this matter was brought to the court complaining of the incrtia of CBI and the other agencies to investigate into the offices because of the alleged involvement of several persons holding high offices in the executive, for quite some time the disinclination of the agencies to precede with the investigation was apparent. The accusation, if true, reveled a nexus between high ranking politicians and bureaucrats who were alleged to have been funded by a source linked with the source funding the terrorists. In view of the funding also through foreign currency, some undesirable foreign elements appeared to be connected. This revealed a grave situation poising a serious threat even to the unity and integrity of the nation. The serious threat posed to the Indian polity could not be underscored. The obvious need for an expeditious and thorough probe which had already been delayed for several years could not but be countenanced. The continuing inertia of the agencies to even commence a proper investigation could not be tolerated any longer. In view of the persistence of that situation, it becomes necessary as the proceedings progressed to make some orders which would activate the CBI and the other agencies to at least commence a fruitful investigation. Merely issuance of a mandamus directing the agencies to perform their task would be futile and, therefore, it was decided to issue directions from time to time and keep the matter pending requiring the agencies to report the progress of investigation so that monitoring by the court could ensure continuance of the investigation. It was, therefore, decided to direct the CBI and other agencies to complete the investigation expeditiously, keeping the court informed from time to time of the progress of the investigation so that the court retained siesin of the matter till the investigation was completed and the chargesheets were filed in the competent court for being dealt with, thereafter, in accordance with law. The first order to this effect was made on 5.12.1994 when the CBI Director was required to personally supervise the investigations carried on by the CBI as the overall incharge and to report to the court the progress made from time to time. The true scope of the matter was indicated in an order dated 30th January, 1996 [reported in 1996 (2) SCC 199] as under:

"The true scope of this writ

petition has been indicated during

the carlicr hearings. At this

stage, when some charge sheets have

been filed in the Special Court and

there is considerable publicity in

the medin regarding this matter,

with some speculation about its

true scope, it is appropriate to

make this order to form a part of

the record.

The gist of the allegations in the

writ petition are that Government

agencies, like the CBI and the

revenue authorities have failed to

perform their duties and legal

obligations inasmuch as they have

failed to properly investigate

matters arising out of the seizure

of the so called "Jain Diaries" in

certain raids conducted by the CBI.

It is alleged that the apprehending

of certain terrorists led to the

discovery of financial support to

them by clandestine and illegal

means, by use of tainted funds

obtained through 'havala'

transactions; that this also

disclosed a nexus between several

important politicians, bureaucrats

and criminals, who are all

recipients of money from unlawful

sources given for unlawful

considerations; that the CBI and

other Government agencies have

failed to fully investigate into

the matter and take it to the

logical end point of the trail and

to prosecute all persons who have

committed any crime; that this is

being done with a view to protect

the persons involved, who are very

influential and powerful in the

present set up; that the matter

discloses a definite nexus between

crime and corruption in public life

at high places in the country

which poses a serious threat to the

integrity, security and economy of

the nation; that probity in public

life, to prevent erosion of the

rule of law and the preservation of

democracy in the country, requires

that the Government agencies be

compelled to duly perform their

legal obligations and to person in

accordance with law against cach

and every person involved,

irrespective of the height at which

he is placed in the power set up.

The facts and circumstances of the

present case do indicate that it is

of utmost public importance that

this matter is examined thoroughly

by this Court to ensure that all

Government agencies, entrusted with

the duty to discharge their

functions and obligations in

accordance with law, do so, bearing

in mind constantly the concept of

equality enshrined in the

Constitution and the basic tenet of

rule of law : "Be you ever so high,

the law is above you".

Investigation into accusation made

against each and every person on a

reasonable basis, irrespective of

the position and status of that

person, must be conducted and

completed expeditiously. This is

imperative to retain public

confidence in the impartial working

of the Government agencies.

In this proceeding we are not

concerned with the merits of the

accusations or the individuals

alleged to be involved, but only

with the performance of the legal

duty by the Government agencies to

fairly, properly and fully

investigate into every such

accusation against every person,

and to take the logical final

action in accordance with law.

In case of persons against whom a

prima facie case is made out and a

charge sheet is filed in the

competent court, it is that court

which will then deal with that case

on merits, in accordance with law.

However, if in respect of any such

person the final report after full

investigation is that no prima

facic case is made out to proceed

further, so that the case must be

closed against him, that report

must be promptly submitted to this

Court for its satisfaction that the

concerned authorities have not

failed to perform their legal

obligations and have reasonably

come to such conclusion. No such

report having been submitted by the

CBI or any other agency till now in

this Court, action on such a report

by this Court would be considered,

if and when that occasion arises.

We also direct that no settlement

should be arrived at nor any

offence compounded by any authority

without prior leave of this Court.

We may add that on account of the

great public interest involved in

this matter, the CBI and other

Government agencies must expedite

their action to complete the task

and prevent pendency of this matter

beyond the period necessary. It is

needless to observe that the

results achieved so far do not

match the available time and

opportunity for a full

investigation ever since the matter

came to light. It is of utmost

national significance that no

further time is lost in completion

of the task. "

Relevant portions of other significant orders dated 1.3.1996 [reported in 1997 (4) SCC 778] and 9.7.1997 [reported in 1997 (5) Scale 254] read as under: Order dated 01.03.1996 :

...... ...... .....

.

V. Criminal Misc. Petition Nos.

1153/1996:

We have heard Shri Anil Diwan ands

the learned Solicitor General,

Insofar as the larger relief of

suitable guidelines is sought

therein, that matter is deferred

for consideration at the

appropriate later stage of these

proceedings. As for the interim

relief claimed in the application,

it is sufficient for us to direct

as stated hereafter.

To eliminate any impression of bias

and avoid erosion of credibility of

the investigations being made by

the C.B.I. and any reasonable

impression of lack of farness and

objectivity therein, it is directed

that the C.B.I. would not take any

instructions from report to, or

furnish any particulars thereof to

any authority personally interested

in or likely to be affected by the

outcome of the investigations into

any accusation. This direction

applies even ion relation to any

authority which exercises

administrative control over the

C.B.I. by virtue of the office he

holds, without any exception. We

may add that this also accords with

what the Learned Solicitor General

has very fairly submitted before us

about the mode of functioning of

the C.B.I. in this matter.

We also place on record the further

statement made by the learned

Solicitor General on instructions

from C.B.I. Director that neither

the C.B.I. Director nor any of his

officers has been reporting to any

authority about any particulars

relating to these investigations.

No further direction in this behalf

is necessary at this stage."

Order dated 09.07.1997 :

"The question pertaining to

interference with or shifting of

any of the officer in any of the

investigative teams of the C.B.I.

or any other connected

investigative agency such as the

Enforcement Directorate in the

several matters under investigation

by them which are being monitored

by this Court and some of the High

Courts, is under consideration by

this Court in this matter which is

being heard by a 3-Judge Bench and

for this reason the same question

even though raised in some other

pending matters in this Court is

not being considered therein. It is

therefore, inappropriate that the

same question any question

connected with it is in any manner

be entertained or dealt with by any

other court including and High

Court in any of the matters before

it. It has become necessary to say

so in view of the fact that we are

informed that the same question in

different forms is being raised in

some other courts including High

Courts by different persons. The

question being comprehensively

dealt with by this 3- Judge Bench

in this matter by this Court, we

make it clear that no other court

including any High Court will

entertain or deal with the same in

any direct or indirect manner.

It is significant that the machinery of investigation started moving as a result of these orders and after investigation of the allegations made against several persons the basis of the contents of the Jain Diaries, Chargesheets were filed in the competent court in the first instance against 14 persons, as reported to the court on 22.2.1996. Chargesheets against many other persons were filed in the competent court thereafter as reported later from time to time. In all, 34 Chargesheets against 54 persons have been filed on this basis. Thus, as indicated earlier, the purpose of these proceedings to the extent of the complaint of inertia of the investigating agencies came to an end with the filing of these chargesheets, since the merits of the accusation against each individual has, thereafter, to be considered and dealt with by the competent court at the trial, in accordance with law. Trial i n the competent court is now a separate proceeding.

After the commencement of these proceedings, some other matters of a similar nature came to this Court in which the inaction of the investigating agencies to investigate into some serious offences was alleged. Two such significant matters are Writ Petition (Civil) No. 640 of 1995 - Anukul Chandra Pradhan vs. Union of India and Others - and Writ Petition (Civil) No. 38 of 1997 - Dr. Subramaniam Swamy vs. Director, CBI & Ors. These cases revealed a serious situation eroding the rule of law, where the accusation was against persons holding high offices and wielding power. Relevant portions of some significant orders made in the above two cases read as under :-

Anukul Chandra Pradhan

Order dated 12.02.1996 [reported in

1996 (3) Scale (SP) 35]:

"We do not consider it

appropriate to permit any

intervention in this matter. Shri

Anil Diwan has been requested by us

to appear as Amicus Curiae in this

matte. He has kindly agreed to do

so. It is open to anyone who so

desires, to assist Shri Anil Diwan

and to make available to him

whatever material he chooses to

rely on in public interest to

enable Shri Diwan to effectively

and properly discharge functions as

Amicus Curiae. Except for this mode

of assistance to the learned Amicus

Curiae, we do not permit any person

either to be impleaded as party or

to appear as an intervenor. In our

opinion, this is necessary for

expeditious disposal of the matter

and to avoid the focus on the crux

of the matter getting diffused in

the present case by the appearance

of many persons acting

independently in the garb of public

interest.

Order dated 02.04.1996

... ... ...

Learned S.G. as well as Shri

Anil Diwan, learned counsel, are

heard, The Secretary, Revenue Shri

Sivaraman, the C.B.I. Director -

Shri K. Vijay Rama Rao and the

Commissioner of Police - Shri

Nikhil Kumar are also present. We

direct that from now each of these

three officers would be overall

incharge of the investigations

which are being carried on by their

respective departments pertaining

to the matters within the scope of

this Writ Petition. Learned S.G. on

instructions prayed for deferring t

he further hearing to enable the

above officers to report the

progress made in the investigations

by these agencies on the next

date."

Order dated 07.10.1996 [reported in 1996 (6) SSC 354]:

... ... ...

In accordance with the

directions so given, it has been

reported to us that chargesheets

have been filed by the C.B.I. in

two cases and the Delhi Police in

one case which they were

investigating. These cases are :

1) St. Kitts' Forgery Case.

(Chargesheet filed by C.B.I.)

2) Lukhubhai Pathak Cheating case.

(Chargesheet field by C.B.I.)

3) Rajendra Jain case

(Chargesheet filed by Delhi Police)

In view of the fact that

Chargesheet has been filed under

Section 173 Criminal Procedure Code

in each of the above three cases in

the competent court, it is that

court which is now to deal with the

case on merits, in accordance with

law. Any direction considered

necessary for further

investigation, if any, or to

proceed against any other person

who also appears to have committed

any offence in that transaction, is

within the domain of the concerned

court according to the procedure

prescribed by law. The purpose of

this proceeding is to command

performance of the duty under law

to property investigate into the

accusation of commission of the

crime and to file a chargesheet in

the competent court, if a prima

faice case is made out. This

purpose has been served in the

above three cases, in respect of

which no further action in this

proceeding is called for.

Accordingly, this proceeding

has come to an end, in so far as it

related to the above three criminal

cases. For the remaining part, it

is to continue till the end result

prescribed by law is achieved. The

concerned court in which the

chargesheet has been filed has to

proceed entirely i n accordance

with law without the slightest

impression that there is any

parallel proceeding in respect of

the same mttere pending in this

court.

We may also observe, that the

concerned court dealing with the

above matters has to bear in mind

that utmost expedition in the trial

and its early conclusion is

necessary for the ends of justice

and credibility of the judicial

process. Unless prevented by any

dilatory tactics of the accused,

all trials of this kind involving

public men should be concluded most

expeditiously, preferably within

three months of commencement of the

trial. This is also the requirement

of speedy trial read into Article

21.

A note of caution may be

appropriate. No occasion should

arise for an impression that the

publicity attaching to these

matters has tended to dilute the

emphasis on the essentials of a

fair trial and the basic principles

of jurisprudence including the

presumption of innocence of the

accused unless found guilty at the

end of the trial. This requirement,

undoubtedly has to be kept in view

during the entire trial. It is

reiterated, that any observation

made by this Court for the purpose

of the proceedings pending here has

no bearing on the merits of the

accusation, and is not to influence

the trial in any manner. Care must

be taken to ensure that the

credibility of the judicial process

is not undermanned in any manner.

This proceeding is to continue

in respect of the remaining matters

only which are incomplete.

" ... ... ...

Dr. Subramaniam Swamy

Order dated 24.02.1997 :

".. ... ...

It is also made clear to the

petitioner that the petition having

been entertained as a public

interest litigation in view of the

public interest involved, the locus

of the petitioner is confined only

to assisting the court through

amicus curiae appointed by the

court and that the petitioner has

no independent or additional right

in the conduct or hearing of the

proceedings hereafter.

We request Shri Anil Divan,

Sr. Advocate to appear as amicus

curiae in this case......"

Order dated 18.03.1997 :

"... ... ...

In accordance with the

practice followed by the Court in

other similar pending matters, we

also direct that any person wishing

to bring any material or point

before this Court for consideration

in this behalf may do so by

furnishing the same to Shri Anil B.

Divan, the learned amicus curiae,

who would take the necessary steps

in accordance with the need and

relevance thereof, to place it

before this Court in this

proceeding."

In-camcra proceedings

During the monitoring of the investigations, the Solicitor General/Attorney General, from time to time, reported the progress made during the course of investigation, in order to satisfy us that the agencies were not continuing to drag their feet and the "continuing mandamus" was having the effect of making the agencies perform their statutory function. The procedure adopted by us was merely to hear what they had to report or the CBI Director and the Revenue Secretary had to tell us to be satisfied that the earlier inaction was not persisting. We maintained this stance throughout. We also ensured that no observation of any kind was made by us nor was any response given which may be construed as our opinion about the merits of the case or the accusation against any accused. We also did not identify or name any accused during performance of this task. At the very outset, the then Solicitor General Shri Dipankar P. Gupta requested that a part of the proceedings be held `in camera' to enable him to state certain facts and, if necessary, place before us material, the secrecy of which was required to be maintained for integrity of the investigation and also to avoid any prejudice to the concerned accused. In these circumstance, such a procedure was adopted only to the extent necessary for this propose, in the interest of justice, and that is how a part of some hearings was held in camera. This innovation in the procedure was made, on request, to reconcile the interest of justice with that of the accused. It is settled that the requirement of a public hearing in a court of law for a fair trial is subject to the need of proceedings being held in camera to the extent necessary in public interest and to avoid prejudice to the accused. We consider it appropriate to mention these facts in view of the nature of these proceedings wherein innovations in procedure were required to be made from time to time to sub- serve the public interest, avoid any prejudice to the accused and to advance the cause of justice. The medium of "continuing mandamus", was a new tool forged because of the peculiar needs of this matter.

Inertia was the common rule whenever the alleged offender was a powerful person. Thus, it became necessary to take measures to ensure permanency in the remedial effect to prevent reversion to inertia of the agencies in such matters.

Everyone against whom there is reasonable suspicion of committing a crime has to be treated equally and similarly under the law and probity in public life is of great significance. The constitution and working of the investigating agencies revealed the lacuna of its inability to perform whenever powerful persons were involved. For this reason, a close examination of the constitution of these agencies and their control assumes significance. No doubt, the overall control of the agencies and responsibility of their functioning has to be in the exhaustive, but then a scheme giving the needed insulation from extraneous influences even of the controlling executive, is imperative. It is this exercise which became necessary in these proceedings for the future. This is the surviving scope of these writ petitions.

Point for consideration

As a result of the debate in these proceedings and into experience gained thereby the Union of India came to realise that an in-depth study of the selection of personnel of these agencies, particularly the CBI and the Enforcement Directorate of the Revenue Department, and their functioning is necessary. The Government of India, sharing this perception, by an Order No. S/937/SS(ISP)/93 dated 9th July, 1993 constituted a Committee headed by the then Home Secretary Shri N.N.Vohra to take stock of all available information about the activities of crime syndicates/mafia organisations which had development links with, and were being protected by, government functionaries and political personalities. It was stated that on the basis of recommendations of the Committee the Government shall determine the need, if any, to establish a special organisation/agency to regularly collect information and pursue cases against such elements. The Committee was headed by the then Home Secretary Shri N.N. Vohra and had as its Members - Secretary (Revenue), Director, Intelligence Bureau, Director, CBI, Joint Secretary (PP), Ministry of Home Affairs. The Committee gave its recommendations dated 5.10.1993. It has made scathing comments and has painted a dismal picture of the existing sene. It has said that the network of the mafia is virtually running a parallel government pushing the State apparatus into irrelevance. The Committee recommended the creation of a nodal agency under the Ministry of Home Affairs for the collation and compilation of all information received from Intelligence Burcau (IB), Central Bureau of Investigation (CBI) and Research and Analysis Wing (R&AW) and the various agencies under the Department of Revenue. The report is significant for the dismal picture of the existing scenario which discloses a powerful nexus between the bureaucracy and politicians with the mafia gangs, smugglers and the underworld. The report of the Vohra Committee is the opinion of some top bureaucrats and it confirmed our worst suspicions focusing the need of improving the procedure for constitution and monitoring the functioning of intelligence agencies. There is, thus, no doubt that this exercise cannot be delayed further.

The same perception of the Government of India led it to constitute another Committee by Order No. 226/2/97-AVD-II dated 8th September, 1997 comprising of Shri B.G. Deshmukh, former Cabinet Secretary, Shri N.N. Vohra, Principal Secretary to the Prime Minister and Shri S.V. Giri, Central Vigilance Commissioner, called the Independent Review Committee (IRC). The order reads as under : "WHEREAS the Government of

India is of the opinion that it is

necessary to set up a Committee for

going into the matters mentioned

hereinafter;

2. NOW, THEREFORE, a Committee of

the following is hereby set up :-

(i) Shri B.G. Deshmukh,

former Cabinet Secretary

(ii) Shri N.N. Vohra,

Principal Secretary to the

Prime Minister

(iii) Shri S.V.Giri,

Central Vigilance Commissioner

Shri N.N. Vohra shall act as

Convenor.

3. The terms of reference of the

Committee ar as under :-

(i) To monitor the functioning of

the nodal agency established by the

Ministry of Home Affairs in

pursuance of the recommendations of

the Vohra Committee Report.

(ii) To examine the present

structure and working of the

Central Bureau of Investigation

(CBI), the Enforcement Directorate

and related agencies to suggest the

changes, if any, needed to ensure :

[a] that offences alleged to have

been committed by any person,

particularly those in positions of

high authority, are registered,

investigated and prosecuted fairly

and expeditiously, ensuring

against, inter alia, external

pressure, arbitrary withdrawals or

transfers of personnel etc., and

ensuring adequate protection to the

concerned functionaries to

effectively discharge their duties

and responsibilities;

[b] that there are sufficient

cheeks and balances to ensure that

the powers of investigation and

prosecution are not misused;

[c] that there are no arbitrary

restrictions to the initiation of

investigations or launching of

prosecutions.

4. The Committee should give its

report with regard to the items

mentioned in paragraph 3(ii) above

within a period of 3 month s."

Before we refer to the report of the Independent Puri Committee (IRC), it would be appropriate at this stage to refer to the Single Directive issued by the Government which requires prior sanction of the designated authority to initiate the investigation against officers of the Government and the Public Sector Undertakings (PSUs), nationalised banks above a certain level. The Single Directive is a consolidated set of instructions issued to the CBI by the various Ministries/Departments in this behalf. It was first issued in 1969 and thereafter amended on many occasions. The Single Directive contains certain instructions to the CBI regarding modalities of initiating an inquiry or registering a case against certain categories of civil servants. Directive No. 4.7(3) in its present form is an under :-

"4.7(3)(i) In regard to any person who is or has been a decision making level officer (Joint Secretary or equivalent of above in the Central government or such officers as are or have been on deputation to a Public Sector Undertaking; officers of the Reserve Bank of India of the level equivalent to Joint Secretary of above in the Central Government, Executive Directors and above of the SEBI and Chairman & Managing Director and Executive Directors and such of the Bank officers who are one level below the Board of Nationalised Banks), there should be prior sanction of the Secretary of the Ministry/Department concerned before SPE takes up any enquiry (PE or RC), including ordering search in respect of them. Without such sanction, no enquiry shall be initiated by the SPE.

(ii) All cases referred to the administrative Ministries/Departments by CBI for obtaining necessary prior sanction as aforesaid, except those pertaining to any officer of the rank of Secretary or Principal Secretary, should be disposed of by them preferably within a period of two months of the receipt of such a reference. In respect of the officers of the rank of Secretary or Principal Secretary to Government, such references should be made by the Director, CBI to the Cabinet Secretary for consideration of a Committee consisting of the Cabinet Secretary as its Chairman and the Law Secretary and the Secretary (Personnel) as its members. The Committee should dispose of all such references preferably within two months from the date of receipt of such a reference by the Cabinet Secretary.

(iii) When there is any difference of opinion between the Director, CBI and the Secretary of the Administrative Ministry/Department in respect of an officer up to the rank of Additional Secretary or equivalent, the matters shall be referred by CBI to Secretary (Personnel) for placement before the Committee referred to in Clause (ii) above. Such a matter should be considered and disposed of by the Committee preferably within two months from the date of receipt of such a reference by Secretary (Personnel).

(iv) In regard to any person who is or has been Cabinet Secretary, before SPE takes any step of the king mentioned in (i) above the case should be submitted to the Prime Minister for orders."

We were informed that the above Directive, in its application, is limited to officials at decision making levels in the Government and certain other public institutions like the RBI,SEBI, nationalised banks, etc. and its scope is limited to official acts. The stated objective of the Directive is to protect decision making level officers from the threat and ignominy of malicious and vexatious inquiries/investigations. It is said that such protection to officers at the decision making level is essential ton protect them and to relieve them of the anxiety from the likelihood of harassment for taking honest decisions. It was also stated that absence of any such protection to them could adversely affect the efficiency and efficacy of these institutions because of the tendency of such officers to avoid taking any decisions which could later lead to harassment by any malicious and Vexatious inquiries/investigations. It was made clear that the Directive does not extend to any extraneous or non-official acts of the government functionaries and a time frame has been prescribed for grant of sanction in such cases to prevent any avoidable delay.

Two questions arise in relation to Directive No. 4.7(3) of the Single Directive, namely, its propriety/legality and the extent of its coverage, if it be valid. The learned Attorney General categorically stated in response to our repeated query that the Single Directive acts as a restriction only on the CBI but is inapplicable against the general power or the State Police to register and investigate any such offence under the general law, i.e., Code of Criminal Procedure. He added that it is also not an inhibition against a complaint being lodged under the Cr. P.C. before the competent court for any such offence. The Single Directive was sought to be supported by the Attorney General on the ground that the CBI being a special agency created by the Central Government, it was required to function according to the mandate of the Central Government which has constituted this special agency for specified purpose. The desirability of the Single Directive was supported by the learned Attorney General on the ground that the officers at the decision making level need this protection against malicious or vexatious investigations in respect of honest decisions taken by them. We were also informed that during hearing of this matter when this aspect was being debated, the Ministry of Finance has set up a High Power Board of experts in finance and a retired High Court Judge to examine the merits in every case for he purpose of grant of sanction to the CBI for recording the information and investigating into any such offence, and a time frame for the devision has also been specified. Similarly, in the case of government servants, the authority for grant of sanction with a provision for appeal in case the sanction is declined has been provided. It was submitted that such a structure to regulate the grant of sanction by a high authority together with a time frame to avoid any delay is sufficient to make the procedure reasonable and to provide for an objective decision being taken for the grant of sanction within the specified time. It was urged that refusal of sanction with reasons would enable judicial review of that decision in case of any grievance against refusal of the sanction. Reliance was placed by the learned Attorney General on the decisions of this Court in K. Veeraswami vs. Union of India and Others, 1991 (3) SCC 655 and State of Bihar and Another etc. vs. J.A.C. Saldanha and Others. 1980 (1) SCC 554 to support the argument of legality of the Single Directive. We shall advert to this aspect later.

The provision made for deciding the question of grant of sanction in the cases of officers to whom the Single Directive applies is as under :-

OFFICE MEMORANDUM DATED FEBRUARY 17,1997 OF THE RESERVE BANK OF INDIA, CENTRAL OFFICE, DEPARTMENT OF ADMINISTRATION & PERSONNEL MANAGEMENT

"Advisory Board on bank frauds

It has been decided to set-up an `Advisory Board on bank frauds' to advise the Bank on the cases referred by the Central Bureau of Investigation either directly or through the Ministry of Finance for investigation/registration of cases against bank officers of the rank of General Manager and above. The constitution of the Board will be as under :- Shri S.S. Tarapore, Chairman

Ex-Deputy Governor

Reserve Bank of India

Justice Shri B.V. Chavan

Retd. Judge of Bombay High Court Member Services Board.

Shri B.N. Bhagwat,

Retd. Secretary, Member

Government of India.

Shri Satish Sawhney,

Retd. Director General of Police Member Maharashtra.

Shri Y.H. Malegam, Member

Chartered Accountant & Senior

Partner in M/s. S.S. Billimoria & Co."

Another action taken by Government of India is, as under :-

Letter No. I 11011/33/95-IS DI(B) dated 1st, 2nd August, 1995 of Ministry of Home Affairs, Government of India "Government had through its Order No.S-7937/SS(ISP)/93 dated 9th July, 1993 constituted a Committee under the Chairmanship of Former Home Secretary (Shri N.N. Vohra) to take stock of all available information about the activities of the crime syndicates/mafia organisations which had developed links with and were being protected by Government functionaries and political personalities. The Vohra Committee in its Report submitted to the Government recommended a Nodal Set-up directly under the Home Secretary to which all existing intelligence and enforcement agencies of the Government shall promptly pass on any information which they may come across, relating to links of crime syndicated with functionaries of the Government and political personalities.

2. Accordingly, Government have now decided to set up a Group under the Chairmanship of the Home Secretary to act as a Nodal Set-up to collect and collate the information and to decide on the action that is required to be taken to ensure that the nexus of criminals with businessmen, politicians or bureaucrats is broken.

3. The Group shall comprise:

i) Home Secretary, Chairman

ii)Secretary(Revenue) Member

iii) Director, IB Member

iv)Director ,CBI Member

v) Secretary, R&AW Member

4. It is fell that it would be necessary for the Group to interact with various State Governments in order to both make the use of such information as may be available with the States as well as to utilities the expertise of the relevant agencies of the State Governments. For this purpose, the above Group would interact appropriately from time to time with Chief Secretaries and other senior functionaries of the State Governments.

5. All the Intelligence and enforcement agencies under the Government like the Intelligence Bureau, the CBI and various bodies functioning under the Department of Revenue shall forthwith report to the Home Secretary whenever substantive information/evidence of collusion of officials/politicians with criminal syndicates comes to their knowledge in the course of their working. The Group shall meet periodically to decide upon the action required to be taken and identify an agency or agencies to take up further investigations. The Nodal Group would also review the information in the above context already available with the various agencies and decide upon the follow up action that is required to be taken.

6. This issues with the approval of Home Minister." Report of IRC

The IRC has in its report accepted the legality of the Single Directive placing reliance on the decision of this Court in K. Veeraswami (supra). After considering the functions of the CBI and the Directorate of Enforcement, it has made certain recommendations which are as under :- "MEASURES FOR SPEEDY INVESTIGATIONS AND TRIALS 4.1 The Committee recommends that the following measures should be taken to ensure speedy investigations and trials : a) Special Courts should be got established at identified stations to deal exclusively with FERA offences so that cases ca be decided speedily.

b) To ensure against delays in investigations abroad, the Revenue Secretary should be the competent authority to approve filing of applications for Letters Rogatory. c) The Directorate of Enforcement should be delegated powers to appoint special counsels for conducting trials, who may also act as legal advisers for the Department in respect of the cases entrusted to them. d) In many of the major cases of the Directorate, the suspects have been able to abuse the process of law by stalling the investigations at the initial stages through litigation at various levels, obtaining stay orders from High Courts and injunctions on flimsy grounds. In consultation with the Attorney General, the Revenue Department may examine the possibility of making a representation to the Apex Court to consider issuing appropriate directions so that the pace and progress of cases is not thwarted by interlocutory procedures or stay orders issued by the Courts below. e) Taking into account the instances in which suspected persons have been able to stall investigations on alleged health grounds, the Revenue Department should approach the Ministry of Health to establish standing medical boards in identified cities to examine such persons. Such boards should comprise outstanding medical experts of unimpeachable integrity. The Courts can be requested to refer the prayer of the accused for staying proceedings on health grounds to such medical boards before passing judgement."

"CHECKS AND BALANCES

5.1 The Directorate must be provided adequate financial and administrative delegations to enable it to exercise autonomy in the conduct and pursuit of investigations without let or hindrance. Side by side, it is necessary to provide appropriate checks and balances to ensure against miscarriage of justice. In this context, the Committee recommends the following :

a) The Revenue Department should undertake regular review of the progress of cases before the Directorate. To enable this, the Directorate should regularly furnish information regarding the number of cases instituted, progress of investigations, cases settled in adjudication and those put to Courts. The Committee note that while such information is already being supplied in reply to Parliament Questions, information to be placed before the Parliamentary Committee/Standing Committee, etc., there is no established procedure for the Directorate to furnish relevant information in well devised format. b) The present system of the Directorate furnishing fortnightly reports providing statistical information and brief outline of the cases taken up for investigation should be further fine tuned. These reports should be carefully examined by the Revenue Department to ensure that the Directorate is performing its functions officiently. The Revenue Secretary should hold regular review meetings with the Director Enforcement, also involving the Director Revenue Intelligence and other concerned officers. c) Guidelines relating to interrogation, prosecution, adjudication, time frame for completion of investigation, etc., have been issued by the Directorate from time to time. These guidelines should be comprehensively reviewed and, based thereon, a circular should be released for the information of the public at large, to enable all concerned to know the systems and procedures followed by the Directorate. This shall contribute to greater transparency. This effort should be concluded within 2-3 months. 5.2 It is importance that the Directorate lays down a clearly spelt out time frame for the completion of investigation, launching of prosecution and completion of adjudication proceedings and for the Director to ensure that the prescribed time limits are strictly adhered to. The Committee are of the view that the Directorate would be able to more efficiently discharge its functions if immediate steps are taken to upgrade the level and quality of its in- house legal advice mechanism. At our request, the Cabinet Secretary convened a meeting with the Revenue Department, Enforcement Directorate and other concerned officers to consider various proposals for strengthening the Directorate. The Committee hope that the various decisions taken at t he Cabinet Secretary's level shall witness implementation within 6-8 weeks.

5.3 The Committee recommends that the Directorate should take time bound steps to establish a grievances redressal mechanism to promptly deal with complaints received from he public against actions of the Enforcement Directorate. Insofar as complaints of arbitrary action by senior officers of the Directorate are concerned, the Committee recommends that these should b e looked into by a Committee headed by the Central Vigilance Commissioner and comprising Revenue Secretary, Director General Revenue Intelligence, Enforcement Director and a senior representative of the Ministry of Law.

5.4 As regards the pursuit of cases which appear to have a politico-beaurocrai-criminal nexus, the Home Secretary agreed with the Committees suggestion that the Nodal Agency in the Home Ministry (chaired by Home Secretary) shall also include Member (Investigation) of the Central Board Of Direct Taxes, Director General Revenue Intelligence and the Director Enforcement as members.

5.5 The Committee recommends that the Annual Report of the Department of Revenue should have a section devoted exclusively to the functioning of the Enforcement Directorate. This report should highlight the number of cases taken up for investigation by ED, raids and searches conducted, amount of Indian and foreign currency seized, etc. The report should also indicate the number of persons arrested, prosecutions launched and convictions ordered by the Courts. The Committee feels that enhanced public knowledge about the work being done by the Directorate shall demystify its operations and contribute to improved public confidence."

"SUMMARY OF RECOMMENDATIONS

I. CBI AND CVC

1. CVC to be conferred statutory status; appointment of Central Vigilance Commissioner to be made under the hand and seal of the President (paper 4.2)

2. Constitution of a Committee for selection of cvc (paper 4.3)

3. CVC to overview CBI'S functioning (para 5)

4. CBI's reporting to Government to be streamlined without diluting its functional autonomy (para 3.3)

5. CVC to have a separate section in its Annual Report on the CBI's functioning after the supervisory functioning transferred to it (para 6)

6. Constitution of a Selection Committee for identifying a panel of names for selection of Director CBI; final selection to be made by ACC from such panel (para 3.2)

7. Central Government to pursue with the State Governments to set up credible mechanism for selection of Police Chief (para 8.3)

8. Director CBI TO Have a minimum tenure of 2 years (para 8.4)

9. Transfer of incumbent Director CBI would need endorsement of the Selection Committee(para 8.5)

10. Director CBI to ensure full freedom for allocation or work within the Agency, including constitution of investigation teams(para 8.6)

11. Selection/extension of tenure of officers upto to the level of Joint Director (JD) to be decided by a Board under Central Vigilance Commissioner; JD and above would need the approval of ACC(para 8.7)

12. Change in the existing Tenure Rules not recommended (para 8.8)

13. Proposals for improvement of infrastructure, methods of investigation, etc., to be decided urgently (para 8.9.2)

14. No need for creation of a permanent core group in the CBI (para 8.9.3)

15. Severe disciplinary action against officers who deviate from prescribed investigation procedures (para 9.1)

16. Director CBI to be responsible for ensuring time limits for filing charge sheets in courts (para 9.2)

17. Document on CBI's functioning to be published within three months (para 9.4)

18. Essential to protect officers at the decision making levels from vexatious enquiries/prosecutions (para 10.6)

19. Secretaries to adhere strictly to prescribed time frames for grant of permission for registration of PE/RC. CBI to be free to proceed if decision not conveyed within the specified time (para 10.9)

20. Secretary of Administrative Ministry to convey a decision regarding registration of PE/RC within 2 months of receipt of request. If not satisfied with decision, Director CBI free to make fresh reference to the Committee headed by Cabinet Secretary within a period of four weeks and the latter to decide thereon within a period of four weeks (para 10,10)

21. Protection under the Single Directive not to cover offences like bribery, when prima-facic established in a successful trap (para 10.12)

22. Cases of disproportionate assets of Central Government and All India Services Officers to be brought within the ambit of the Single Directive (para 10.13)

23. Time limit of 3 months for sanction for prosecution. Where consultation is required with the Attorney General or the Solicitor General, additional time of one month could be allowed (paras 10.14 and 10.15)

24. Government to undertake a review of the various types of offences notified for investigation by the CBI to retain focus on anti-corruption activities which is its primary objective (para 11.1)

25. Cases falling within the jurisdiction of the State Police which do not have inter-state or inter-national ramification should not be handed over to CBI by States/Courts (para 11.2)

26. Government to establish Special Courts for the trial of CBI cases (11.3)

27. Severe action against officials found guilty of high handedness; prompt action against those officials chastised by the Courts (para 11.4)

28. Director CBI to conduct regular appraisal of personnel to weed out the corrupt an inefficient, and maintain strict discipline within the organisation (para 11.5) II. ENFORCEMENT DIRECTORATE

1. Selection Committee headed by Central Vigilance Commissioner to recommend panel for appointment of Director Enforcement by the ACC (para 2.2)

2. Director Enforcement to have minimum tenure of 2 years. For his premature transfer, the Selection Committee headed by Central Vigilance Commissioner to make suitable recommendations to the ACC (para 2.3)

3. Post of Director Enforcement to be upgraded to that of Additional Secretary/Special Secretary to the Government (para 2.4)

4. Officers of the Enforcement Directorate handling sensitive assignments to be provided adequate security for enabling fearless discharge of their functions (para 2.5)

5. Extension of tenures up to the level of Joint Directors in the Enforcement Directorate to be decided by a Committee headed by Central Vigilance Commissioner (para 2.6)

6. Proposals for foreign visits to conduct investigations to be cleared by the Revenue Secretary and the Financial Adviser (para 2.7)

7. While enjoying full internal autonomy Enforcement Directorate to be made accountable. Responsibility of Government to ensure efficient an impartial functioning (para 3.1)

8. Premature media publicity to be ensured against (para 3.3)

9. Adjudication proccedings/prosecution to be finalised by the Enforcement Directorate within a period of one year (para 3.4)

10. Director Enforcement to monitor speedy completion of investigation and launching of

adjudication/prosecution. Revenue Secretary to review regularly (para 3.4)

11. The Director Enforcement to keep close watch against vexatious search; action against functionaries who act without due care (para 3.5)

12. Special Courts to be established to deal with FERA offences for speedy completion of trials [para 4.1(a)]

13. For speedy conduct of investigations abroad, Revenue Secretary be authorised to approve filing of applications for Letters Rogatory [para 4.1(b)]

14. The Enforcement Directorate to be delegated powers to appoint Special Counsels for trials [para 4.1@]

15. The Revenue Department to consult Attorney General regarding measures against conclusion of cases being thwarted by stay orders, etc. [para 4.2(d)]

16. Revenue Department to approach Health Ministry to establish Standing Medical Boards in identified cities for examination of accused persons seeking determent of proccedings on health grounds [para 4.1(c)]

17. Revenue Department to undertake regular reviews of cases pending with the Directorate [para 5.1(a) and (b)].

18. Comprehensive circular to be published by the Directorate to inform public about procedures/systems of its functioning [para 5.2@]

19. In-house legal advice mechanism to be strengthened (para 5.2)

20. Proposals for strengthening the Directorate to be implemented within 8 weeks (para 5.2)

21. Directorate to establish a grievance redressal mechanism (para 5.2)

22. Committee headed by Central Vigilance Commissioner to decide complaints of arbitrary action by Directorate officials (para 5.3)

22. Committee headed by Central Vigilance Commissioner to decide complaints o f arbitrary action by Directorate officials (para 5.3)

23. Nodal Agency headed by Home Secretary on politico- beaurocrat-criminal nexus to include Member Investigation CBDT, Director General Revenue Intelligence and Director Enforcement as members (para 5.4)

24. Annual Report of the Department of Revenue to contain an exhaustive section on the working of the Enforcement Directorate (para 5.5)

25. Suitable incentives to be provided to functionaries of Enforcement Directorate at various levels, to attract best material, to be decided within tow months (para 6.1)

III. NODAL AGENCY ON CRIMINAL NEXUS

1. Requirements of inter-agency do-ordination at fields unit level to be evolved by Home Secretary (para 2.1)

2. Na's functioning to be watched for some time before considering need for structural changes (para 3)

3. Home Secretary will hold meetings of NA every month (para 3)"

The reference to paragraphs within brackets at the end of each recommendation is to the paragraphs of the report containing discussion pertaining to the Central Bureau of Investigation (CBI) and Directorate of Enforcement in Part II of the report. These recommendations have, therefore, to be read along with the discussion in the corresponding paras in Part I and Part II of the report.

Need for Court's intervention

The IRC is a body constituted by the Central Government itself as a result of its perception that the constitution and functioning of the CBI, CVC and Directorate of Enforcement require a close scrutiny in the background of the recent unsatisfactory functioning of these agencies with a view to improve t heir functioning. The view taken by the IRC is a reaffirmation of this belief shared b y everyone. The preface to the report indicates the reason for the constitution of the IRC and says that "In the past several years, there has been progressive increase in allegation of corruption involving public servants. Understandably, cases of this nature have attracted heightened media and public attention. A general impression appears to have gained ground that the concerned Central investigating agencies are subject to extraneous pressures and have been indulging in dilatory tactics in not bringing the guilty to book. The decisions of higher courts to directly monitor investigations in certain cases have added to the aforesaid belief." There can thus be no doubt that there is need for the exercise we were called upon to perform and which has occasioned consideration of this crucial issue by this Court in exercise of its powers conferred by the Constitution of India. The conclusions reached b y the IRC and the recommendation it has made for improving the functioning and thereby the image of these agencies is a further reaffirmation of this general belief. There can also be no doubt that the conclusions reached by the IRC and its recommendations are the minimum which require immediate acceptance and implementation in a bid to arrest any further decay of the polity. Ii follows that the exercise to be performed now by this Court is really to consider whether any modifications/additions are required to be made to be recommendations of the IRC for achieving the object for which the Central Government itself constituted the Irc. We are informed by the IRC could not be taken so far because of certain practical difficulties faced by the Central Government but there is no negative reaction to the report given by the Central Government.

The only caveat entered by the Attorney General is on the basis of a note by an individual Minister in the Central Cabinet in which emphasis has been laid that the ultimate responsibility for the functioning of these agencies to the Parliament is that of the concerned Minister and this aspect may be dept in mind. It has been specifically mentioned that the Minister would remain the final disciplinary authority and would have the power to refer complaints against the agency or its officers to an appropriate authority for necessary action. There can be no quarrel with the Minister's ultimate responsibility to the Parliament for the functioning of these agencies and he being the final disciplinary authority in respect of the officers of the agency with power to refer complaints against them to the appropriate authority Some other specific powers of the Minister were indicated as under :-

1. The Minister has the power to review the working of the agencies which are under his Department.

2. The Minister has the power to give broad policy directions regarding investigation and prosecution of classes or categories of cases.

3. The Minister has that power to appraise the quality of the work of the Head of the agency as well as other senior officers of the agency.

4. The Minister has the power to call for information regarding progress of cases.

It is sufficient to say that The Minister's general power to review the working of the agency and to give broad policy directions regarding the functioning of the agencies and to appraise the quality of the work of the Head of the agency and other officers to the executive head is in no way to be diluted. Similarly, the Minister's power to call for information generally regarding the cases being handled by the agencies is not to be taken away. However, all the powers of the Minister are subject to the condition that none of them would extend to permit the Minister to interfere with the course of investigation and prosecution in any individual case and in that respect the concerned officers are to be governed entirely by the mandate of law and the statutory duty cast upon them.

It is useful to remember in this context what this Court has no several occasions in the past said about the nature of duty and functions of Policy officers in the investigation of an offence. It is sufficient to refer to one of them, namely, Union of India and Others vs. Sushil Kumar Modi and Others, 1997 (4) SCC 770, (Bihar Fodder Scam case), wherein it was said, as under :- "4. At the outset, we would

indicate that the nature of

proceedings before the High Court

is somewhat similar to those

pending in this Court in Vineet

Narain v. Union of India, 1996 (2)

SCC 199 and Anukul Chandara Pradhan

v. Union of India, 1996 (6) SCC 354

and, therefore, the High Court is

required to proceed with the matter

in a similar manner. It has to be

borne in mind that the purpose of

these proceedings in essentially to

ensure performance of the statutory

duty by the CBI and the other

government agencies in accordance

with law for the proper

implementation of the rule of law.

To achieve this object a fair,

honest and expeditious

investigation into every reasonable

accusation against each and every

person reasonably suspected of

involvement in the alleged offences

has to be made strictly in

accordance with law. The duty of

the Court in such proceedings is,

therefore, to ensure that the CBI

and other government agencies do

their duty and do so strictly in

conformity with law. In these

proceedings, the Court is not

required to go into the merits of

the accusation or even to express

any opinion thereon, which is a

matter for consideration by the

competent court in which the

charge-sheet is filed and the

accused have to face trial. It is,

therefore, necessary that not even

an observation relating to the

merits of t he accusation is made

by the Court in these proceedings

lest it prejudice the accused at

the trial. The nature of these

proceeding may be described as that

of "continuing mandamus" to

require performance of its duty by

the CBI and the other government

agencies concerned. The agencies

concerned must bear in mind and, if

needed, be reminded of the caution

administered by Lord Denning in

this behalf in R.V.. Metropolitan

Police Commr., 1968 (1) All ER

763/1968 (@) QB 118. Indicating the

duty of the Commissioner of Police,

Lord Denning stated thus : (All ER

p.769)

"I have no hesitation,

however, in holding that, like

every constable in the land,

he should be, and is,

independent of the executive.

He is not subject to the

orders of the Secretary of

State,.. I hold it to be the

duty of the Commissioner of

Policy, AS it is of every

chief constable, to enforce

the law of the land. He must

take steps so to post his men

that crimes may be detected;

and that honest citizens may

go about their affaires in

peace. He must decide whether

or not suspected persons are

to be prosecuted; and, if need

be, being the prosecution or

see hat it is brought; but in

all these things he is not the

servant of anyone, save of the

law itself. No Minister of the

Crown can tell him that he

must, or must not, jeep

observation on this place or

that; or that he must, or must

not prosecute this man or that

one. Nor can any policy

authority tell him so. The

responsibility for law

enforcement lies on him. He is

answerable to the law and to

the law alone."

The nature of such a proceeding in

a court of law was also indicated

by Lord Denning, as under :

"A question may be raised as

to the machinery by which he

could be compelled to do his

duty. On principle, it seems

to me that once a duty exists,

there should be a means of

enforcing it. This duty can be

enforced. I think, either by

action at the suit of the

Attorney General; or by the

prerogative order of mandamus.

(emphasis supplied)

There can hardly be any doubt that

the obligation of the police in our

constitutional scheme is no less.

5. According to the Code of

Criminal Procedure, 1973 the

formation of the opinion as to

whether or not here is a case to

place the accused for trial is that

of the police officer making the

investigation and the final step in

the investigation is to be taken

only by the police and by no other

authority, see Abhinandan Jha

v. Dinesh Mishra, 1967 (3)SCR 668.

This must be borne in mind as also

that the scope and purpose of a

proceeding like the present is to

ensure a proper and faithful

performance of its duty by the

police officer by resort to the

prerogative writ of mandamus."

The Minister's power in these matters has, therefore, to be understood as circumscribed by these limitations under the law.

History of CBI

It is useful to refer at this stage to the history of the CBI. The Special Police Establishment was formed during the World War II when large sums of public money were being spent in connection with the War and there arise enormous potential for corruption amongst the officers dealing with the supplies. An executive order was made by the Government of India in 1941 setting up the Special Police Establishment (SPE) under a DIG in the then Department of War. The need for a central government agency to investigate c ases of bribery and corruption by the Central Government servants continued and, therefore, the Delhi Special Policy Establishment act was brought into force in 1946. Under this Act, the superintendence of the Special Police Establishment was transferred to the Home Department and its function were enlarged to cover all departments of the Government of India. The jurisdiction of the SPE extended to all the Union Territories and could also be extended to the States with the consent of the concerned State Governments. Then the SPE was put under the charge of Director, Intelligence Bureau. Later in 1948 a post of Inspector General of Police, SPE was created and the organisation was placed under his charge. The Central Bureau of Investigation was established on 1.4.1963 vide Government of India's Resolution No, 4/31/61- T/MHA. This was done to meet the felt need of having a central police agency at the disposal of the Central Government to investigate into cases not only of bribery and corruption but also those relating to the breach of central fiscal laws, frauds in government departments and PSUs and other serious crimes. On enlargement of the role of CBI an Economic Offences Wing was added to the existing Divisions of the CBI. In 1887 tow Divisions were created in the CBI known as Anti-Corruption Division and Special Crimes Division, the latter dealing with cases of conventional crimes besides economic offences. In 1994 due to increased workload relating to bank frauds and economic offences a separate Economic Offences Wing was established in CBI with the result that since then the CBI has three Investigation Divisions, namely, Anti-Corruption Division, Special Crimes Division and Economic Offences Division. Further particulars thereof are not necessary in the present context. We are informed that almost all the State Governments have given concurrence for extension of the jurisdiction of the Delhi Special Police Establishment in their States with the exception of only a few. The result is that for all practical purposes, he jurisdiction in respect of all such offences is exercised in the consenting States only by the CBI and not by the State Police. This is the significance of the role of the CBI in such matters and, therefor, technically the additional jurisdiction under the general law of the State Police in.

these matters is of no practical relevance. The pragmatic effect of the single Directive is, therefore, to inhibit investigation against the specified category of officers without sanction in accordance with the Single Directive. Validity of directive No.4.7(3) of the Single Directive We may now refer to the two decisions on which specific reliance has been placed by the learned Attorney General before us as well as the IRC in its report. The decision in J.A.C. Saldanha (supra) is on Section 3 of the Police, Act 1861 and deals with the ambit and scope of State Governments power of `superintendence' thereunder. It was held in J.A.C. Saldanha (supra) that the power of superintendence of the State Government includes its power to direct further investigation under Section 173 (8) Cr.P.C.. That was a case in which there was occasion to require further investigation because of the unsatisfactory nature of the investigation done earlier of a cognizable offence. Thus, in that case the power of superintendence was exercised for directing further investigation to complete an unsatisfactory investigation of a cognizable offence to promote the cause of justice and not to subvert it by preventing investigation. In our opinion, in the present context, that decision has no application to support the issuance of the Single directive in exercise foe of the of superintendence, since the effect of the Single Directive might thwart investigation of a cognizable offence and not to promote the cause of justice by directing further investigation leading to a prosecution. The other decision of this court is in K. Veeraswami (supra). That was a decision in which the majority held that the prevention of Corruption Act applies even to the Judges of the High court and the Supreme Court, After taking that view, it was said by the majority (per Shetty, J.) that in order to protect the independence of judiciary, it was essential that no criminal case shall be registered under Section 154 Cr.P.C. against a Judge of the High Court or of the Supreme court unless the Chief Justice of India is consulted and he assents to such an action being taken. The Learned Attorney General contended that this decision is an authority for the proposition that in case of high officials, the requirement of prior permission/sanction from a higher officer or Hear of the Department is permissible and necessary to save the concerned officer from harassment cause by a malicious or vexatious prosecution. we are unable to accept this submission.

The position of Judges of High Courts and Supreme Court, who are constitutional functionaries, is distinct, and the independence of judiciary, keeping it free from any extraneous influence, including that from executive, is the rationale of the decision in K. Veeraswami (supra). In strict terms the Prevention of Corruption Act, 1946 could not be applied to the superior Judges and, therefore, while bringing those Judges within the purview of the Act yet maintaining the independence of judiciary, this guideline was issued as a direction but the Court. The feature of independence of judiciary has no application to the officers covered by the single directive, The need for independence of judiciary from the directive influence does not arise in the case of officers belonging to the executive. we have no doubt that the decision in K. Veeraswami (supra) has no application to the wide proposition advanced by the learned Attorney General to support the single Directive. For the same reason, reliance on that decision by the IRC to uphold the Single Directive is misplaced.

The question, however, is whether, without the aid of these decisions, the Single Directive can be upheld., In this context, meaning of the word "superintendence" in Section 4(1) of the Delhi Special Police establishment Act, 1946 requires consideration.

The Delhi special police Establishment Act, 1946 is an Act to make provision for the constitution of a special police force in Delhi for the investigation of certain offences in the Union Territories for the superintendence and administration of the said force and for the extension to other areas of the powers and jurisdiction of members of the said force in retard to the investigation of the said offences, Section 6 of the Act requires consent of the state government to exercise powers and jurisdiction under the Act by the Delhi special police establishment. This is because Police' is a State subject, being in List Li, entry 2 of the seventh Schedule; For this reason, the learned Attorney general contended that the power and jurisdiction of the state police in respect of an offence within its jurisdiction remains intact and is not inhibited by the Single Directive; and that the CBI alone is inhibited thereby. Section 2 of the act deals with constitution and powers of the Special Police Establishment (SPE). This is how the CBI has been constituted. Section 3 provides for offences to be investigated by the SPE and says that the offences or class of offences to be investigated by the agency may be specified by notification in the Official Gazette by the Central government.

Section 3 of the Police act, 1861 is in pari materia with Section 4 of the Delhi Special Police Establishment act 1946. These sections read as under:-

Section 3 of the Police act, 1861:

"3. Superintendence in the state

Government:- The superintendence of

the police throughout a general

police district shall vest in and

shall be exercised by the State

government to which such district

is subordinate, and except as

authorised under the provisions of

this Act, no person, officer or

court shall be empowered by the

State government to supersede or

control any police functionary.

Sections 3 and 4 of the Delhi

Special Police establishment Act,

1946:

"Offences to be investigated by

S.P.E.

3. the Central government may beat

notification in the Official

gazette specify the offences or

classes of offences which are to be

investigate by the Delhi Special

Police establishment.

Superintendence & Administration of

S.P.E.

4(1) The Superintend of the Delhi

Special Police Establishment shall

vest in the Central Government.

(2) the administration of the said

police establishment shall vest in

an officer appointed in this behalf

by the central Government who shall

exercise in respect of that police

establishment such of the powers

exercisable by an Inspector general

of Police in respect of the police

force in a state, as the Central

Government may specify in this

behalf"

The meaning of the word "superintendence" in Section 4(1) of the Delhi special police Act, 1946 determines the scope of the authority of the Central Government in this context.

There can be no doubt that the overall administration of the said face, i.e. CBI vests in the Central Government, which also includes, by the virtue of Section 3, the power to specify the offences or class of offences which are to be investigated by it. The general superintendence over the functioning of the department and specification of the offences which are to be investigated by the agency is not the same as and would not include within it the control of the intiation and the actual process of investigation, i.e., direction. Once the CBI is empowered to investigate an offence generally by its specification under Section 3, the process of investigation, including its initiation, is to be governed by the statutory provision which provide for the initiation and manner of investigation the offence. This is not an area which can be included within the meaning of "superintendence" in section 4(1).

It is, therefore, the notification made by the Central Government under Section 3 which confers and determines the jurisdiction of the CBI to investigate an offence; and once that jurisdiction is attracted by virtue of the notification under Section 3, the actual investigation to be governed by the statutory provisions under the general law applicable to such investigation. This appears to us the proper construction of section 4(1) in the context, and it is in harmony with the scheme of the Act, and section 3 in particular. the word "superintendence" in section 4(1) cannot be constructed in a winder sense to permit supervision of the actual investigation of an offence by the CBI contrary to the manner roved by the statutory provisions., The board proportion urged on behalf of the Union of India that it can issue any directive to the CBI to curtail or inhibit its jurisdiction to investigate an offence specified in the notification issued under section 3 by a directive under section 4(1) of three Act cannot be accepted, The jurisdiction of the 4 CBI to investigate an offence is to be determined with reference to the notification issued under Section any not by any separate order not having that character

This view does not conflict with the decision in J.A.C. Saldanha (supra) as earlier indicated. In Saldanha, the question was whether an unsatisfactory investigation already made could be undertaken by another officer for further investigation of the offence so that the offence was properly investigated as required by law, and it was not to prevent the investigation or an offence. The single Directive has the effect of restraining reforming of AIR and initiation of investigation and not of preceding with investigation, as in Saldanha, No authority to permit control of salutary powers exercised by the police to investigation an offence within its jurisdiction has been cited before us except. K.Veeraswami which we have already distinguished. The view we take accords not only with reason but also with the gunnery purpose of the law and is in consonance with the basic tenet of the rule of law. Once the Jurisdiction is conferred on the CBI top investigate an offence by virtue of notification under Section 3 of the Act, the powers of investigation are governed by the statuary provisions and they cannot be estopped or curtailed by any executive instruction issued under Section 3(1) thereof. This result follows from the fact that conferment of jurisdiction is under section 3 of the Act and exercise of powers of investigation is by virtue of the statuary provisions covering investigation offences. it is settled that statutory jurisdiction cannot be subject to execute control

There is no similarity between a mere executive order requiring prior permission sanctions investigation of the offence and sanction needed under the stature for prosecution. The requirement of sanction for prosecution being provided in the very statue which enacts the offence, the sanction for prosecution is a pre-requisite for the court to take connivance of the offence. In the absence of any statutory requirement of prior permission or sanction for investigation, it cannot be imposed as a condition precedent for institution of the investigation once jurisdiction is conferred on the CBI to investigate the offence by virtue of the notification under section 3 of the Act. The word "superintendence" in section 4(1) of the Act in the context must be construct in a manner consistent with the other provisions of the Act and the general statutory powers of investigation which given investigation even by the CBI. The necessity of previous sanction for prosecution is provided in Section 6 of the Prevention of Corruption Act, 1947 (Section 19 of the 1988 Act) without which no court can take consistence of an offence punishable under Section 5 of that Act. There is no such previous sanction for investigation provided for either in the Prevention of Corruption Act or the Delhi Special Police establishment Act or in any other statutory provision. The above is the only manner ii which Section 4(1) of the Act can in harmonised with Section 3 and the other statutory provisions. The Single Directive has to be examined in this background. The law does not classify offenders differently for treatment thereunder, including investigation of offences and persecution for offences. according to their status in life. Every person accused of committing the same offences is to be dealt with in the same manner in accordance with law, which is equal in its application to everyone. The Single Directive is applicable only to certain p[person above the specified level who are described as "decision making officers". The question is whether any distinction can be made for them for the purpose of investigation of an offence of which they are accused. Obviously, where the accusation of corruption is based on direct evidence and it does not require any inference to be drawn depend on the decision making process, there is no rational basic to classify them differently. In other words, if the accusation be of bribery which is supported by direct evidence of acceptance of illegal gratification by them, including strap cases, it is obvious that no other factor is relevant and the level or status of the offender is irrelevant. It is for this reason that it was conceded that such cases, i.e., if bribery, including trap cases, are outside the scope of the Single Directive. After some debate at the bar, no serious attempt was made by the learned Attorney General to support inclusion within the Single Directive of cases in which the offender is alleged to be in possession of disproportionate assets. It is clear that the accusation of possession of disproportionate assists by a person is also based on direct evidence and no factor pertaining to the exercise of decision making is involved therein. We have, therefore, no doubt that the Single directive cannot include within its ambit cases of possession of disproportionate assists by the offender. The question new is only with regard to cases other than those of bribery, including trap cases, and of possession of disproportioned assists being covered by the Single Directive

There may be other cases where the accusation cannot be supported by direct evidence and is a matter of inference of corrupt motive for the decision, with nothing to prove directly any illegal gain to the decision maker. Those are cases in which the inference drawn is that the decision mus have been made for a corrupt motive because the decision could not have been reached otherwise by an officer at that level in the hierarchy. This is, therefore, an area where the opinion of persons with requisite expertise in decision making of that kind is relevant, and may be even decisive in reaching the conclusion whether allegation requires any investigation to be made. In view of the fact that the CBI of the Police force does not have the expertise within fold for the formation of the requisition opinion in such cases, the need for the inclusion of such a mechanism comprising of experts in the field as a part of the infrastructure of the CBI is obvious, to decide whether the accusation made discloses grounds for a reasonable suspicion of the commission of an offence and it requires investigation. In the absence of any such mechanism within the infrastructure of the CBI, comprising of experts in the field who can evaluate the material for the decision to be made, introduction therein of a body of experts having expertise of the kind of business which requires the division to be made, can be appreciated. But then, the final opinion is to be of the CBI with the aid of that advice and not that of anyone else. It would be more appropriate to have such a body within the infrastructure of the CBI itself. The Single Directive cannot, therefore, be uphold as valid on the ground to it being permissible in exercise of the power of superintendence of the Central Government under Section 4(1) Act. The matter now to be considered de hors hors the Single Directive.

Power of the Supreme court

In view of the common perception shared by everyone including the Government of India and the Independent review Committee (IRC) of the need for insulation of the need for insulation of the CBI from extrancous influence of any kind, it is imperative that some action is urgently taken to prevent the continuance of this situation with a view in ensure proper implementation of the rule of law. This is the need of equality guaranteed in the Constitution The right to equality in a situation like this is that of the Indian polity and not merely of a few individuals. The powers conferred on this Court by the Constitution are ample to remedy this defect and to ensure enforcement of the concept of equality.

There are ample powers conferred by Article 32 read with Article 142 to make orders which have the effect of law by virtue of article 141 and there is mandate to all authorities to act in aid of the orders of this Court as provided in Article 144 of the Constitution. In a catena of decisions of this Court, this power has been recognised and exercised, if need be, by issuing necessary directions to fill the vacuum till such time the legislature steps in to cover the gap or the executive discharges its role. it is in the discharge of this duty that the IRC was constituted by the Government of India with a view to obtain its recommendations after an indepth study of the problem in order to implement them by suitable executive directions till proper legislation is enacted. The report of the IRC has been given to the Government of India but because of certain difficulties in the present context, no further action by the executive has been possible. The study having been made by a Committee considered by the Government of India itself as an expert body, it is safe top act on the recommendations of the IRC to formulate the directions of this Court, to the extent they are of assistance. In the remaining area, on the basis of the study of the IRC and its recommendations, suitable directions can be formulate to fill the entire vacuum. This is the exercise we propose to perform in the present case since this exercise can no longer be delayed. it is essential and indeed the constitutional obligation of this court under the aforesaid provisions to issue the necessary directions in this behalf. We now consider formulation of the needed directions in the performance of this obligation. The directions issued herein for strict compliance are a to operate till such time as they are replaced by suitable legislation in this behalf. There is another aspect of rule of law which is of equal significance. Unless a proper investigation is made and it is followed by an equally proper prosecution, the effort made would not bear fruition. The recent experience in the field of prosecution s also discouraging. To emphasise this point, some reference has to be made to a large number of prosecution launched as a result of monitoring by the court in this matter which have resulted in discharge of the accused at the threshold. It took serval years for the CBI to commence investigation and that too as a result of the monitoring by this Court. It is not as if the CBI, on conclusion of the investigation, formed the opinion that no case was made out for prosecution so that the earlier inaction may have been justified. The CBI did file numerous chargesheets which indicated that in its view a prima facie case for prosecution had been made out. This alone is sufficient to indicate that the earlier inaction was unjustified. However, discharge of the accused on filing of the chargesheet indicates, irrespective of the ultimate outcome of the matters pending in the higher courts, that the trial court at least was not satisfied that a prima facie case was made out by the investigation. These facts are sufficient to indicate that either the investigation or the prosecution or both were lacking. A similar result of discharge of the accused in such a large number of cases where chargesheets has been filed by the CBI is not consistent with any other inference. The need for a strong and competent prosecution machinery and not merely a fair and competent investigation by the CBI can hardly be over emphasised. This is the occasion for us to take the view that a suitable machinery for prosecution of the cases filed in court by the CBI is also essential to ensure discharge of its full responsibility by the CBI. Unless a competent prosecution follows a fair and competent investigation, the exercise in the ultimate analysis would be futile. Investigation without improving the prosecution machinery is of no practical significance. We would, therefore, consider the aspect of prosecution also in the formulation of the guidelines.

In exercise of the powers of this Court under Article 32 read with Article 142, guidelines and directions have been issued in a large number of cases and a brief reference to a few of them is sufficient. In Erach Sam Kanga etc. vs. Union of India & Anr. (Writ Petition No. 2632 of 1978 etc. etc.) decided on 20th march, 1979, the Constitution Bench laid down certain guidelines relating to the Emigration Act. In Lakshmi Kant Pandey vs. Union of India (in re: Foreign Adoption), 1984 (2) SCC 244, guidelines for adoption of minor children by foreigners were laid down. Similarly in State of West Bengal & Ors. etc. vs. Sampat Lal & ors. etc. 1985 (2) SCR 256, K. Veeraswami vs. Union of India and Others, 1991 (3) SCC 655, Union Carbide Corporation and Others vs. Union of India and Others, 1991 (4) SCC 584, Delhi Judicial Service Association etc. vs. State of Gujarat and Others etc.(Nadiad Case), 1991 (4) SCC 406, Delhi Development Authority vs. Skipper Construction Co. (P) Ltd. And Another, 1996 (4) SCC 622 and Dinesh Trivedi, M.P. and Others vs. Union of India and Others, 1997 (4) SCC 306, guidelines, were laid down having the effect of law, requiring rigid compliance. In Supreme Court Advocates-on- Record Associations and Others vs. Union of India (IInd Judge Case), 1993 (4) SCC 441, a 9-Judge Bench laid down guidelines and norms for the appointment and transfer of Judges which are being rigidly followed in the matter of appointments of High Court and Supreme Court Judges and transfer of High Court Judges. More recently in Vishakha and Others vs. State of Rajasthan and Others, 1997 (6) SCC 241, elaborate guidelines have been laid down for observance in work places relating to sexual harassment of working women. In Vishaka, it was said:

"The obligation of this court under Article 32 of the Constitution for the enforcement of these fundamental rights in the absence of legislation must be viewed along with the rule of judiciary envisaged in the Beijing Statement of Principles of the Independence of the Judiciary in the LAWASLA region. These principles were accepted by the Chief Justices of Asia and the Pacific at Beijing in 1995 (*) As amended at Manila, 28th August, 1997 as those representing the minimum standards necessary to be observed in order to maintain the independence and effective functioning of the judiciary The objectives of the judiciary mentioned in the Beijing Statement are:

"Objectives of the Judiciary:

10. The objectives and functions

of the Judiciary include the

following:

(a) to ensure that all persons are

able to live securely under

the Rule of Law:

(b) to promote, within the proper

limits of the judicial

function, the observance and

the attainment of human

rights; and

(c) to administer the law

impartially among persons and

between persons and the

State."

Thus, an exercise of this kind by the court is now a well settled practice which has taken firm roots in our constitutional jurisprudence. This exercise is essential to fill the void in the absence of suitable legislation to cover the field.

As pointed out in Vishakha (supra), it is the duty of the executive to fill the vacuum by executive orders because its field is coterminous with that of the legislature, and where there is inaction even by the executive, for whatever reason, the judiciary must step in, in exercise of its constitutional obligations under the aforesaid provisions to provide a solution till such time as the legislature acts to perform its role by enacting proper legislation to cover the field.

On this basis, we now proceed to give the directions enumerated hereafter for rigid compliance till such time as the legislature steps in to substitute them by proper legislation. These directions made under Article 32 read with Article 142 to implement the rule of law wherein the concept of equality enshrined in Article 14 is embedded, have the force of law under Article 141 and, by virtue of Article 144, it is the duty of all authorities, civil and judicial, in the territory of India to act in aid of this Court. In the issuance of these directions, we have accepted and are reiterating as far as possible the recommendations made by the IRC.

It is a similar perception in England which has led to the constitution of a Committee headed by Lord Nolan on 'Standards in Public Life'. In Volume 1 of Lord Nolan's Report (1995), the general recommendations made are: General recommendation

4. Some of our conclusions have general application across the entire service;

Principles of public life

5. The general principles of conduct which underpin public life need to be restated. We have done this. The seven principles of selflessness, integrity, objectivity, accountability, openness, honesty and leadership are set out in full on page 14. Codes of Conduct

6. All public bodies should draw up Codes of Conduct incorporating these principles

Independent Scrutiny

7. Internal systems for maintaining standards should be supported by independent scrutiny.

Education

8. More needs to be done to promote and reinforce standards of conduct in public bodies, in particular through guidance and training, including induction training".

The Seven Principles of Public Life are stated in the Report by Lord Nolan, thus:

"The Seven Principles of Public Life

Selflessness

Holders of public office should take decisions solely in terms of the public interest. They should not do so in order to gain financial or other material benefits for themselves, their family, or their friends. Integrity

Holders of public office should not place themselves under any financial or other obligation to outside individuals or organisations that might influence them in the performance of their official duties. Objectivity

In carrying out public business, including making public appointments, awarding contracts, or recommending individuals for rewards and benefits, holders of public office should make choices on merit

Accountability

Holders of public office are accountable for their decisions and actions to the public and must submit themselves to whatever scrutiny is appropriate to their office

Openness

Holders of public office should be as open as possible about all the decisions and actions that they take. They should give reasons for their decisions and restrict information only when the wider public interest clearly demands.

Honesty

Holders of public office have a duty to declare any private interests relating to their public duties and to take steps to resolve any conflicts arising in a way that protects the public interest.

leadership

Holders of public office should promote and support these principles by leadership and example." These principles of public life are of general application in every democracy and one is expected to bear them in mind while scrutinising the conduct of every holder of a public office. It is trite that the holders of public offices are entrusted with certain powers to be exercised in public interest alone and, therefore, the office is held by them in trust for the people. Any deviation from the path of rectitude by any of them amounts to a breach of trust and must be severely dealt with instead of being pushed under the carpet. If the conduct amounts to an offence, it must be promptly investigated and the offender against whom a prima facie case is made out should be prosecuted expeditiously so that the majesty of law is upheld and the rule of law vindicated. It is duty of the judiciary to enforce the rule of law and, therefore, to guard against erosion of the rule of law.

The adverse impact of lack of probity in public life leading to a high degree of corruption is manifold. It also has adverse effect on foreign investment and funding from the International Monetary Fund and the World Bank who have warned that future aid to under-developed countries may be subject to the requisite steps being taken to eradicate corruption, which prevents international aid from reaching those for whom it is meant. Increasing corruption has led to investigative journalism which is of value to a free society. The need to highlight corruption in public life through the medium of public interest litigation invoking judicial review may be frequent in India but is not unknown in other countries: R v Secretary of State for Foreign and Commonwealth Affairs, (1995) 1 WLR 386. Of course, the necessity of desirable procedures evolved by court rules to ensure that such a litigation is properly conducted and confined only to mattes of public interest is obvious. This is the effort made in these proceedings for the enforcement of fundamental rights guaranteed in the Constitution in exercise of powers conferred on this Court for doing complete justice in a cause. It cannot be doubted that there is a serious human rights aspect involved in such a proceeding because the prevailing corruption in public life, if permitted to continue unchecked, has ultimately the deleterious effect of eroding the Indian polity.

As a result of the aforesaid discussion, we hereby direct as under:

I. CENTRAL BUREAU OF INVESTIGATION (CBI) AND CENTRAL VIGILANCE COMMISSION (CVC)

1. The Central Vigilance Commission (CVC) shall be given statutory status.

2. Selection for the post of Central Vigilance Commissioner shall be made by a Committee comprising the Prime Minister, Home Minister and the Leader of the Opposition from a panel of outstanding civil servants and others with impeccable integrity to be furnished by the Cabinet Secretary. The appointment shall be made by the President on the basis of the recommendations made by the Committee. This shall be done immediately.

3. The CVC shall be responsible for the efficient functioning of the CBI. While Government shall remain answerable for the CBI's functioning, to introduce visible objectivity in the mechanism to be established for over viewing the CBI's working, the CVC shall be entrusted with the responsibility of superintendence over the CBI's functioning. The CBI shall report to the CVC about cases taken up by it for investigation; progress of investigations; cases in which chargesheets are filed and their progress. The CVC shall review the progress of all cases moved by the CBI for sanction of prosecution of public servants which are pending with competent authorities, specially those in which sanction has been delayed or refused.

4. The Central Government shall take all measures necessary to ensure that the CBI functions effectively and efficiently and is viewed as a non-partisan agency.

5. The CVC shall have a separate section in its Annual Report on the CBI's functioning after the supervisory function is transferred to it.

6. Recommendations for appointment of the Director, CBI shall be made by a Committee headed by the Central Vigilance Commissioner with the Home Secretary and Secretary (Personnel) as members. The views of the incumbent Director shall be considered by the Committee for making the best choice. The Committee shall draw up a panel of IPS officers on the basis of their seniority, integrity, experience in investigation and anti - corruption work. The final selection shall be made by Appointments Committee of the Cabinet (ACC) from the panel recommended by the Selection Committee. If none among the panel is found suitable, the reasons the reasons thereof shall be recorded and the Committee asked to draw up a fresh panel.

7. The Director, CBI shall have a minimum tenure of two years, regardless of the date of his superannuation. This would ensure that an officer suitable in all respects is not ignored merely because he has less than two years to superannuate from the date of his appointment.

8. The transfer of an incumber Director, CBI in an extraordinary situation, including the need for him to take up a more important assignment, should have the approval of the Selection Committee.

9. The Director, CBI shall have full freedom for allocation of work within the agency as also for constituting teams for investigations. Any change made by the Director, CBI in the Head of an investigative team should be for cogent reasons and for improvement in investigation, the reasons being recorded.

10. Selection/extention of tenure of officers upto the level of Joint Director (JD) shall be decided by a Board comprising the central Vigilance Commissioner, Home Secretary and Secretary (Personnel) with the Director, CBI providing the necessary inputs. The extension of tenure or premature repatriation of officers upto the level of Joint Director shall be with final approval of the Board. Only cases pertaining to the appointment or extension of tenure of officers of the rank of Joint Director or above shall be referred to the Appointments Committee of the Cabinet (ACC) for decision.

11. Proposals for improvement of infrastructure, methods of investigation, etc. should be decided urgently. In order to strengthen CBI's in-house expertise, professionals from the revenue, banking and security sectors should be inducted into the CBI.

12. The CBI Manual based on statutory provisions of the Cr. P.C. provides essential guidelines for the CBI's functioning. It is imperative that the CBI adheres scrupulously to the provisions in the Manual in relation to its investigative functions, like raids, scizure and arrests. Any deviation from the established procedure should be viewed seriously and severe disciplinary action taken against the concerned officials.

13. The Director, CBI shall be responsible for ensuring the filing of chargesheets in courts within the stipulated time limits, and the matter should be kept under constant review by the Director, CBI

14. A document on CBI's functioning should be published within three months to provide the general public with a feedback on investigations and information for redress of genuine grievances in a manner which does not compromise with the operational requirements of the CBI.

15. Time limit of three months for grant of sanction for prosecution must be strictly adhered to. However, additional time of one month may be allowed where consultation is required with the Attorney General (AG) or any other law officer in the AG's office.

16. The Director, CBI should conduct regular appraisal of personnel to prevent corruption and/or inefficiency in the agency.

III. ENFORCEMENT DIRECTORATE

1. A Selection Committee headed by the Central Vigilance Commissioner and including the Home Secretary, Secretary (Personnel) and Revenue Secretary, shall prepare a panel for appointment of the Director, Enforcement Directorate. The appointment to the post of Director shall be made by the Appointments Committee of the Cabinet (ACC) from the panel recommended by the Selection Committee.

2. The Director, Enforcement Director like Director, CBI shall have a minimum tenure of two years. In his case also, premature transfer for any extraordinary reason should be approved by the aforesaid Selection Committee headed by the Central Vigilance commissioner.

3. In view of the importance of the post of Director, Enforcement Directorate, it shall be upgraded to that of a Additional Secretary/Special Secretary to the Government.

4. Officers of the Enforcement Directorate handling sensitive assignments shall be provided adequate security to enable them to discharge their functions fearlessly.

5. Extensions of tenure upto the level of Joint Director in the Enforcement Directorate should be decided by the said Committee headed by the Central Vigilance Commissioner.

6. There shall be no premature media publicity by the CBI/Enforcement Directorate.

7. Adjudication/commencement of prosecution shall be made by the enforcement Directorate within a period of one year.

8. The Director, Enforcement Directorate shall monitor and ensure speedy completion of investigations/adjudications and launching of prosecutions. Revenue Secretary must review their progress regularly.

9. For speedy conduct of investigations abroad, the procedure to approve filing of applications for Letters Rogatory shall be streamlined and, if necessary, Revenue Secretary authorised to grant the approval

10. A comprehensive circular shall be published by the Directorate to inform the public about the procedures/systems of its functioning for the sake of transparency.

11. In-house legal advice mechanism shall be strengthened by appointment of competent legal advisers in the CBI/Directorate of Enforcement.

12. The Annual Report of the Department of Revenue shall contain a detailed account on the working of the Enforcement Directorate.

III. NODAL AGENCY

1. A Nodal Agency headed by the Home Secretary with Member (Investigation), Central Board of Direct Taxes, Director General, Revenue Intelligence, Director, Enforcement and Director, CBI as members, shall be constituted for coordinated action in cases having politico-bureaucrat- criminal nexus.

2. The Nodal Agency shall meet at least once every month.

3. Working and efficacy of the Nodal Agency should be watched for about one year so as to improve it upon the basis of the experience gained within this period. IV PROSECUTION AGENCY

1. A panel of competent lawyers of experience and impeccable reputation shall be prepared with the advice of the Attorney General Their services shall be utilised as Prosecuting Counsel in cases of significance. Even during the course of investigation of an offence, the advice of a lawyer chosen from the panel should be taken by the CBI/Enforcement Directorate.

2. Every prosecution which results in the discharge or acquittal of the accused must be reviewed by a lawyer on the panel and, on the basis of the opinion given, responsibility should be fixed for dereliction of duty, if any, of the concerned officer. In such cases, strict action should be taken against the officer found guilty of dereliction of duty.

3. The preparation of the panel of lawyers with approval of the Attorney General shall be completed within three months.

4. Steps shall be taken immediately for the constitution of an able and impartial agency comprising persons of unimpeachable integrity to perform functions akin to those of the Director of Prosecutions in U.K. On the constitution of such a body, the task of supervising prosecutions launched by the CBI/Enforcement Directorate shall be entrusted to it.

5. Till the constitution of the aforesaid body, Special Counsel shall be appointed for the conduct of important trials on the recommendation of the Attorney General or any other law officer designated by him.

The learned amicus curiae had urged us to issue directions for the appointment of an authority akin to the Special or Independent Counsel in the United States of America for the investigation of charges in politically sensitive matters and for the prosecution of those cases and to ensure that appointments to sensitive posts in the CBI and other enforcement agencies and transfers therefrom were not made by the political executive. We are of the view that the time for these drastic steps has not come. It is our hope that it never will, for we entertain the belief that the investigative agencies shall function far better now, having regard to all that has happened since these writ petition were admitted and to the directions which are contained in this judgment. The personnel of the enforcement agencies should not now lack the courage and independence to go about their task as they should, even where those to be investigated are prominent and powerful persons.

In view of the problem in the States being even more acute, as claborately discussed in the Report of the National Police Commission (1979), there is urgent need for the State Government also to set up credible mechanism for selection of the Police Chief in the States. The Central Government must pursue the matter within the State Governments and ensure that a similar mechanism, as indicated above, is set up in each State for the selection/appointment, tenure, transfer and posting of not merely the Chief of the State Police but also all police officers of the rank of Superintendent of Police and above. It is shocking to hear, a matter of common knowledge, that in some States the tenure of a Superintendent of Police is on an average only a fee months and transfers are made for whimsical reasons. Apart from demoralising the police force, it has also the adverse effect of politicizing the personnel. It is, therefore, essential that prompt measures are taken by the Central Government within the ambit of their constitutional powers in the federation to impress upon the State Governments that such a practice is alien to the envisaged constitutional machinery. The situation described in the National Police Commission's Report (1979) was alarming and it has become much worse by now. The desperation of the Union Home Minister in his letters to the state Governments, placed before us at the hearing, reveal a distressing situation which must be cured, if the rule of law is to prevail. No action within the constitutional scheme found necessary to remedy the situations is too stringent in these circumstances.

In the result, we strike down Directive No. 4.7(3) of the Single Directive quoted above and issue the above directions, which have to be construed in the light of the earlier discussion. The Report of the Independent Review Committee (IRC) and its recommendations which are similar to this extent can be read, if necessary, for a proper appreciation of these directions. To the extent we agree with the conclusions and recommendations of the IRC, and that is a large area, we have adopted the same in the formulation of the above directions. These directions require the strict compliance/adherence of the Union of India and all concerned.

The writ petitions are disposed of in the above terms Criminal Misc. Petition Nos. 5879-5882 of 1997 In view of the disposal of the writ petitions in the manner indicated above and in the facts and circumstances of the cases, we do not consider it necessary now to examine the appointment of Shri R.C. Sharma as Director, CBI. Moreover, the tenure of Shri Sharma as Director, CBI is to end soon. We make it clear that Shri Sharma is not to be continued as CBI Director beyond the date of expiry of his present tenure. Accordingly, these Crl. M. Ps. are disposed of in this manner.

In view of the withdrawal of C.W.P.No.2992 of 1997 in the Delhi High Court as required by this Court's order dated 11.9.1997, no further order for the disposal of C.W.P. No. 2992 of 1997 is necessary.