2003 INSC 0462 SUPREME COURT OF INDIA Dilip K.Basu Vs. State of W.B. (R.C.Lahoti and Ashok Bhan JJ.) 07.05.2003 ORDER 1. IT is pointed out that the State Human Rights Commission has been appointed and has become functional in the state of U.P. The Registrar General shall write a letter to the Secretary, U.P. State Human Rights Commission to confirm if the Commission has become fully functional and whether it is getting all the required cooperation from the State of U.P. for effective discharge of its statutory functions. 2. so far as the Committee appointed under the directions of this Court and headed by Justice (Retd.) A.K. Srivastava is concerned; we do not deem it appropriate to dissolve that Committee for the present. The said Committee shall continue with the investigation of such incidents of human rights violation as have been detected by it so far and brought to the notice of the Court. T State Government and its officials shall continue to extend their cooperation, as may be required, and release the funds required by the Committee for discharging its functions and for completing the investigations in the light of this order. The investigations shall be completed and reports shall be submitted by the Committee to this Court, a copy whereof shall also be forwarded to the State Human Rights commission. 3. Any fresh complaints of violations of human rights shall henceforth be brought to the notice of the State Human Rights Commission. Crl.MP No. 3986 of 2003 4. Issue notice. 5. Learned counsel for the applicant states that a complaint to the National Human Rights Commission was made in August 2002 but the outcome thereof is still awaited. The applicant is also at liberty to lodge a complaint with the U.P. State Human Rights Commission which is now stated to be functional. Crl.MP No.1560 of 2003 and contempt Petition No.2 of 2003 6. Adjourned. 1 SpotLaw