1986 INSC 0236 Union of India and Another Vs Shiromani Gurdwara Prabandhak Committee and Others Transfer Petition No. 212 of 1986 (K. N. Singh, Sabyasachi Mukharji JJ) 05.08.1986 JUDGMENT SABYASACHI MUKHARJI, J. ­ 1. This is an application for transfer under Section 25 of the Code of Civil Procedure filed by Union of India seeking transfer of a suit instituted before the Court of Senior Sub-Judge, Amritsar by respondents 1 and 2 i.e. Shiromani Gurdwara Prabandhak Committee, Amritsar and Sardar Gurcharan Singh Tohra, President, Shiromani Gurdwara Prabandhak Committee, Amritsar. The suit claims damages of Rs 1000 crores for causing loss to movable and immovable properties of the various gurdwaras being administered and managed by plaintiff 1 under the provisions of the Punjab Sikh Gurdwaras Act, 1925, during the period from June to September 1984, by the defendants, their employees, servants and agents by making a deliberate, unprovoked, unwarranted, unannounced, wanton and catastrophic in nature attack by the various armed servants and employees of the defendants on the gurdwaras in the Golden Temple, Amritsar and various other gurdwaras in the State of Punjab. It also sought mandatory injunction directing the defendants and their principal functionaries to tender unqualified apology before the Sikh Sangat for causing mental, sentimental, social and spiritual set-back and also for causing deep sense of injury to the honour and self-respect of Sikhs who are law-abiding citizens. There was also an application under Order 33 Rules 1 and 2 of the Code of Civil Procedure for permission of the court to sue the petitioners and respondent 3 herein as indigent persons. 2. After receiving the summons, the Union of India made an application opposing the application under order 33 Rules 1 and 2 made by respondents 1 and 2 and further alleging that it did not disclose any cause of action against the petitioners. There was an amendment application which was allowed in spite of opposition by the Union of India and additions were made of respondents 4 of 37, some of them are Ministers, officers and members of Armed Forces, including the present Chief of the Army for their participation in what is known as 'Operation Blue Star' from June 1984 to September, 1984. It is not necessary to set out in detail all the allegations made in the plaint. In the plaint it has been alleged that the Shiromani Gurdwara Prabandhak Committee is a statutory organisation established under the provision of the Punjab Sikh Gurdwara Act, 1925 for the purpose of administration and managing and looking after the affairs and property of the Sikh Gurdwara. On June 3, 1984, it is alleged in the plaint, which was the martyrdom day of Shri Guru Arjun Devji, when a large number of devotees came to the Golden Temple complex at Amritsar to commemorate the said occasion the various units of the Armed Forces under the employment of the Union of India as well police units under the employment of Union of India and the Government of Punjab launched an attack in the Golden Temple complex by indiscriminate barbaric firing. It was alleged that the same was maliciously done. The defence of Union of India, as it appears from the petition is that it was an act of the State necessary for the security and integrity of the State. The action taken, it is claimed, was an exercise of sovereign power in respect of sovereign acts. 3. Indubitably, this is an unusual suit at a critical time in Punjab. The basis of the transfer petition is that an extraordinary situation prevails in the State of Punjab in general and in Amritsar in particular for the trial of suit of this nature. There has been communal tension between different communities as well as between different sections of the same community. Anything connected with the Golden Temple is an extremely sensitive matter capable of arousing deep passions. It is, therefore, stated that it is not possible to have a fair trial of the case in Amritsar or other parts of Punjab and it is necessary that the case should be tried in a calm and quiet atmosphere. 4. We have noted the nature of the allegations and have heard learned counsel for the parties, where it has been submitted on behalf of the respondents that there was no communal tension as such in the State of Punjab and that the judicial administration in Punjab is functioning normally and it would be possible to meet the ends of justice in Punjab. It is true, that the judicial administration is functioning normally in Punjab and it cannot be reasonably apprehended that the justice would not be done by the judiciary of Punjab, but what is stated is reasonable apprehension of the petitioner Union of India and the said added respondents that in view of nature of the allegations and their consequences on the feelings of the sentiments of some section of Sikh Community, justice may not be done. It is not denied that certain sections of the Sikh community felt very strongly on the operation of Blue State, their feelings are bound further to be hurt when the trial of this case goes on. 5. This Court had occasion to deal with this aspect of the matter in G.X. Francis v. Banke Bihari Singh (AIR 1958 SC 309 : 1958 Cri LJ 569) where it was a case for transfer from Madhya Pradesh. Justice Vivian Bose observed that there was ground for transfer from the area because of the bitterness of the communal feeling and bitterness of the atmosphere. It was reiterated that the public confidence in the fairness of a trial held in such an atmosphere would be seriously undermined, particularly among the section of the community, and there was apprehension that administration of justice would not be possible in such atmosphere. 6. This was reiterated in Hazara Singh Gill v. State of Punjab ((1964) 4 SCR 1 : AIR 1965 SC 720 : 1965 (1) Cri LJ 639) where Justice Hidayatullah as the learned Chief Justice then was, observed that the question was really whether the petitioner can be said to entertain reasonably an apprehension that he would not get justice. One of the highest principles in the administration of law is that justice should not only be done but should be seen to be done. In that case there was enough allegation to show that certain strong parties were opposed to the petitioner in various ways. 7. There is certainly in this case in view of the nature of allegations regarding some of the respondent who have been added, strong feelings are likely to be roused in some section of community. In such an atmosphere to meet the ends of justice it would be desirable to have the case transferred to a calmer and quieter atmosphere. Justice would be done in such a way. The power of this Court to transfer a suit or proceeding from one State to another State is a power which should be used with circumspection and caution but if the ends of justice so demand in an appropriate case, this Court should not hesitate to act. The fact that an extraordinary atmosphere exist in Punjab cannot be denied. To contend otherwise would be to contend for an unreality. The suit is unusual and sensitive, and the time is critical. This Court should act by transferring the case outside the State of Punjab to meet the ends of justice. That is an absolute imperative in this case. 8. Our attention was also drawn to a recent decision of this Court in the case of State of Assam v. Atul Vohra (Transfer Petition (Cri) No. 21 of 1980, decided on June 9, 1980), where this Court transferred certain writ petitions from the Gauhati High Court to the High Court of Delhi. 9. In the instant case there was some submission made on behalf of the respondents that the petition was not verified properly. But on reading paragraphs 3 and 15 of the present petition, we are of the opinion that there are certain allegations which can make ground for reasonable apprehension that justice would not be done in the suit of this nature. 10. In view of that we are of the opinion that in the interest of justice this case should be transferred outside the State of Punjab. It has been contended that Delhi is not a safer place for trial of this suit. It has been contended both on behalf of respondents 1 and 2 and State of Punjab that in view of recent happenings in Delhi, it is not a safe place for trial of this suit. After having considered all aspects, we are of the opinion that an extraordinary situation exists in the State of Punjab and not in Delhi. In view of the special features of the case and after considering the pros and cons, we are of the opinion that it should be tried in the interest of justice outside the State of Punjab. We may reiterate that this order shall not in any way be construed as a reflection on the independence and fairness of the judicatory of Punjab or on the ability of the Government of Punjab to maintain law and order in the State of Punjab. 11. Having regard to the nature of suit and the situation prevailing in the State of Punjab and having considered the submissions of all the parties about the alternative forum, we direct that the suit be tried by a learned Single Judge in the original side of the Delhi High Court. The suit shall stand transferred accordingly and begin from the stage where it is. The Chief Justice of the Delhi High Court will assign the learned Judge for hearing.