2017 INSC 0656 SUPREME COURT OF INDIA Environment and Consumer Protection Foundation Vs. Union of India WP(Civil)No .659 of 2007 (Madan B. Lokur and Deepak Gupta,JJ.,) 11.08.2017 JUDGMENT Madan B.Lokur,J., 1. These petitions were filed and taken up in public interest are intended to bring back some sunshine in the lives of the widows in Vrindavan and in ashrams elsewhere in the country. It is a pity that these widows have been so unfortunately dealt with, as if they have ceased to be entitled to live a life of dignity and as if they are not entitled to the protection of Article 21 of the Constitution. 2. The petitioner, Environment and Consumer Protection Foundation is a registered charitable society and a non-political body. It filed a petition under Article 32 of the Constitution essentially for an appropriate writ requiring the Union of India and the State of Uttar Pradesh to take all steps to rehabilitate the widows of Vrindavan so as to bring them to a stage where they can live with dignity. 3. The petition was filed on the basis of an article `White Shadows of Vrindavan' written by Atul Sethi and published in the New Delhi edition of the Times of India of 25th March, 2007. The apparent intention of the article was to report and bring to the notice of the public and the government agencies the pathetic and shocking conditions of the widows living in Vrindavan - begging in temples and then huddling together in hovels. Broadly speaking, the article described the city of Vrindavan in which abandoned widows live a hand to mouth existence like white shadows thus giving the city another name that is the City of Widows. According to the author no one knows since when these widows have been coming to Vrindavan but most of them are from West Bengal and their life stories often follow a similar pattern which is the death of the husband, relatives leaving them in Vrindavan, days spent singing prayers and begging at temples where they live on a day to day basis. Most widows refuse to go back to their village or home, even if they are given a chance to do so, saying that now this is our home. 1 SpotLaw 4. According to the author, the widows congregate in some ashrams or temples where they sing bhajans and are paid about Rs. 18 per day for about 7 to 8 hours of singing. The rest of their time is spent begging on the streets. Many of them are too old to look after themselves requiring others to pool in their resources to look after them. Overall, the article paints a rather tragic and dismal picture of the living conditions of the widows in Vrindavan. 5. On reading the article, the petitioner addressed a letter to the District Magistrate in Mathura and brought to his notice its contents and sought further information on what was stated therein. A reply was sent to the petitioner to the effect that necessary steps were being taken to improve the living condition of the widows. There was some correspondence in this regard for a couple of months but to no real effect. It is this sequence of events that persuaded the petitioner to file a petition in this Court with the prayer as aforesaid. 6. This Court took up the petition in public interest and passed certain significant directions. For example, on 14th November, 2008 the National Commission for Women was directed to prepare a comprehensive report on the problems faced by the widows. It was also directed that the report should contain the age groups of the widows, their family background and all other information relevant for the purposes of this case. 7. On 1st April, 2011 the Ministry of Women and Child Development in the Government of India was impleaded as one of the respondents and on 9th May, 2012 this Court directed that in order to mitigate the miseries of the widows, a Special Committee should be constituted to undertake an exercise of identification and enumeration of the destitute in Vrindavan - both those having shelter and those wandering in the streets without any shelter. The Committee was required to collect complete data of the widows including the reason for their shifting to Vrindavan and particulars about their family and their present source of income. 8. Several other orders were passed from time to time more particularly from 2015 onwards when the Social Justice Bench was constituted by the Hon'ble Chief Justice of India. As a result, a very large number of reports were generated and concerned authorities like the National Commission for Women, the Ministry of Women and Child Development and the State of Uttar Pradesh began taking considerable interest in the problems faced by the widows of Vrindavan. The reports generated from time to time are as follows: 1. Summary Report (undated) of the Situation Analysis of Widows in Religious Places of West Bengal prepared by Jayaprakash Institute of Social Change DD - 18/4/1, Salt Lake City, Kolkata - 700 064. This is filed in W.P. No.133 of 2012. 2. Status Report (undated) filed by National Legal Services Authority, Delhi Legal Services Authority and by National Commission for Women. 3. Study by the National Commission for Women in 2009-10 on widows in Vrindavan. 2 SpotLaw 4. Minutes of the Meeting held on 10th May, 2011 by the Secretary Ministry of Women and Child Development. 5. Report filed by National Legal Services Authority dated 14th July, 2012. This is filed in W.P. No. 133 of 2012 on 26th July, 2012. 6. A Report dated 10th September, 2012 on Measures taken for compliance of Hon'ble Supreme Court Order dated 03-08-2012 And Few Ground Realities With Some Reforms Immediately Required by Secretary District Legal Service Authority, Addl. Chief Judicial Magistrate, Mathura. This is filed in W.P. No.133 of 2012. 7. Plight of Foresaken/Forlorn Women - Old and Widows Living in Vrindavan & Radhakund, Mathura (U.P.) - A Survey Report dated 10th November, 2012 by District Legal Services Authority, Mathura. This is filed in W.P. No.133 of 2012. 8. Report of the Member Secretary, National Legal Services Authority dated 14th January, 2014 filed in W.P. No. 133 of 2012 on 12th September, 2014. 9. Report of the Secretary, District Legal Services Authority at Mathura dated 31st March, 2014. 10. Status Report filed by Ms. Renuka Kumar on 16th April, 2015. 11. Minutes of the Meeting held by the Secretary, Ministry of Women and Child Development on 2nd September, 2015. 12. Status Report filed on 11th March, 2016 on behalf of State of Uttar Pradesh. 13. Report by Ms. Renuka Kumar dated 19th April, 2016 on 17 homes administered by the U.P. Mahila Kalyan Nigam. 14. Status Report dated 28th April, 2016 by the National Commission for Women of 28.04.2016 giving some preliminary recommendations. 15. Status report along with budget requirement submitted by Ms. Renuka Kumar on 31st August, 2016. 16. Status Report on widows in Swadhar Homes in Uttar Pradesh, Uttarakhand, West Bengal and Odisha by the National Commission for Women in November, 2016. 17. Report on the medical facilities for widows and destitute women in Vrindavan submitted by Ms. Renuka Kumar on 8th November, 2016. 3 SpotLaw 18. Affidavit in compliance filed by the Ministry of Women and Child Development on 2nd June, 2017 concerning order dated 21st April, 2017. " 9. With the plethora of reports and material available and with the generous assistance given and deep involvement of all learned counsel, we found it more appropriate to request them to give us agreed directions that could be issued to mitigate the discomfort of the widows of Vrindavan. Accordingly, the following order was passed on 29th March, 2017: "Ms. Aparna Bhat, learned counsel appearing for the National Commission for Women and Mr. A.K. Panda, learned senior counsel appearing for the Ministry of Women and Child Development assisted by Ms. Pushpa Bisht, Deputy Secretary in the Ministry of Women and Child Development say that it will be appropriate if agreed directions are formulated and issued so that immediate steps are taken to improve the conditions of widows in different parts of the country. Learned counsel for the parties say that either they or their representatives will sit together and come out with a list of agreed directions which may be passed by this Court on 6th April, 2017." 10. Unfortunately, perhaps due to some misunderstanding or a lack of effective communication, agreed directions could not be finalized till 18th July, 2017. On that date the learned Solicitor General handed over an Agreed Action Plan. The Agreed Action Plan with our comment on some issues is given in the table below: AGREED ACTION PLAN Directions proposed by Action Plan of the Ministry of Our Comment the National Commission Women and Child Development for Women 1. Create an interactive The Ministry of Women and The Aadhaar enabled data-base which would Child Development willdevelop software will, of course, provide access for homes appropriate Aadhaar enabled be subject to the pending to input information as software for capturing data litigation in this Court. soon as a widow enters concerning inmates of Swadhar their system. The Greh within next six months database must have a and, if necessary, an external profile of the widow to agency will be engaged for it. be able to understand her Access, to the extent required, needs [and needs to be will be provided to different updated] as soon as a stakeholders and the agency widow enters the system. entrusted with the development The portal can be created of the software will be asked to by the government with build in adequate safeguards to access given to registered protect the confidentiality of the homes to provide their information 4 SpotLaw inputs. The Government of India has initiated such a programme for the purposes of adoption. 2 Widows with families Family counseling centres The follow-up post must be identified and working under Central Social counselling should be their families must be Welfare Board (CSWB) and made clear and counseled for taking care State Social Welfare Boards particularly in cases of them and in cases (SSWB) across the country will where the family does where required legal be entrusted with the not take care of the action, as warranted, may responsibility of identifying widow even after being be taken. widows who have families. The counselled. progress of the work done will be compiled by the CSWB every month and a report sent to the Ministry every quarter. The CSWB will, in consultation with other stakeholders, be asked to develop a suitable module for counseling families within a period of six months and, thereafter, review and update it as and when required. 3 NALSA must create a NALSA/DALSA will be mechanism to enable advised to provide legal aid to homes to access legal the inmates of Swadhar Greh aid. within 15 days of the acceptance of the plan of action by the Hon'ble Supreme Court. 4 Public sector The Ministry of Women and The concerned Ministry organizations must be Child Development has already should be advised that encouraged to contribute taken up the matter with the the fund is intended to certain percentage of Department of Public assist and benefit their CSR funds for a Enterprises and Ministry of destitute widows. Widows Management Corporate Affairs. The matter Fund which would be shall be further pursued with used for developing them. vocational trainings for widows. 5 The government must In all States and Union The benefit of the actively explore medical Territories, medicines are supply of free medicines insurances for all widows provided free of cost to the should be made and at least widows that patients through the Common available to destitute are housed in the Health Centres and Primary women as well. 5 SpotLaw Swadhar Homes so that Health Centres under the Availability of free good medical facilities National Health Mission of the medical treatment needs can be accessed by the Ministry of Health & Family consideration. widows. Welfare. It may, therefore, not be necessary to introduce medical insurance as such a measure could take away a portion of the income of widows and impoverish them further. The Ministry of Health & Family Welfare has been requested to advise all State Governments and Union Territory administrations to ensure that access to free medicines is ensured to all those staying in Swadhar Homes. 6. Homes must be linked to The Ministry of Skill existing Government Development and Programmes. Homes Entrepreneurship has been must be encouraged to requested to prepare a plan of open more avenues for action for development of skills employing the widows in of widows; and orphan, destitute the care and hospitality and marginalized women sector than sticking to through sectoral skill tailoring etc. which do development councils. They not provide economically have also been requested to viable employment to the monitor the progress in widows and hence this regard at regular intervals. compels them to stay in The Ministry of Women & these homes. Child Development will continue to engage with the Ministry of Skill Development and Entrepreneurship to ensure development of suitable modules for skill development. 7. Staff of Swadhar Home The National Institute of Public must be trained Cooperation and Child periodically and should Development (NIPCCD) under be adequately and the Ministry of Women & Child appropriately, Development is already 6 SpotLaw compensated financially. mandated to provide training to State Governments different stakeholders including Immediate action to be the staff of Swadhar Greh. should be encouraged to taken to improve the Depending upon training needs infrastructure of the assessment, the CSWB can also adopt the model planned Homes and funds to be entrusted with this maintain it. responsibility. Provision has by the Ministry. been made for imparting induction training and subsequent periodic training on regular intervals of time to the staff of Swadhar Greh. In addition to the Swadhar Greh Scheme being implemented throughout the country, the Ministry of Women & Child Development has commenced construction of a new 1000 bedded Swadhar Greh at, Vrindavan, Distt. Mathura. It has been designed to be old age friendly and will have dormitories with attached toilet and utility balconies. The Swadhar Greh will also have facility for physiotherapy, open theatre, vocational training, solar PV, solar water heating system, multipurpose hall, etc. The expected date of completion of this Swadhar Greh is January, 2018. PENSION 1. . It was found that the The comparison between the amount of Pension, as a current allocation of pension provided by the Government and welfare pension was either the minimum wages payable under measure ought inadequate or non- various government schemes is not fair. to be linked existent. The primary While, pension is paid as a welfare with the cost of concerns that arose measure without any services being living index out of the research rendered by the beneficiary, wages is the and should not was that the pension remuneration for the services rendered be arbitrarily amounts were not by the wage earner. If the two were to be fixed. 7 SpotLaw linked to the cost of equal, it will be a major disincentive to living. There was no able bodied person to do any work. rational calculation for the amounts or the ceiling in the number of beneficiaries that the pension could be given to in any given State. Pension should be based on the Cost of Living Index and hence it should be on par with the minimum wage of an unskilled worker with corresponding increase as the minimum wage increases STRUCTURE AND FUNCTIONING OF SHELTERS 1. A Multi-optional User-fees can be paid by a person who is model be employed earning. Swadhar scheme caters to for institutionalized women who are in the abyss of poverty shelters. The shelters and payment of any user-fee by them can be built to cater would be beyond their means. [However, the requirement of the working women hostels will be user on the basis of a encouraged to be established by the corresponding user- States and Union Territories.] fee for an overnight shelter, a day shelter or a fulltime shelter. 2. Direct the integration The two schemes Swadhar Homes and Social audits of Swadhar Homes, Short Stay Homes of the Ministry of should be short stay homes and Women & Child Development have conducted with other similarly placed already been merged into the new regard to facility homes to scheme namely Swadhar Greh w.e.f. implementation facilitate a smoother 01.01.2016. This scheme is implemented of the schemes. implementation of the by the State Government/UT policies directed for Administration with funding from Govt. widow rehabilitation. of India. 3. Enhance the ceiling The proposal for enhancing the limit for limit of three years on staying in Swadhar Greh for women the women staying in beneficiaries above 55 years of age is 8 SpotLaw Swadhar Homes in under consideration of the Government order to effectively and a decision in this regard will be stabilize the lives of taken shortly. the inmates. 4. Structural integration The Ministry of Social Justice and of old age homes into Empowerment has been requested to shelters; To this end, accommodate widows from Swadhar medical assessment of Greh to Old Age Home on attaining age Women between the of 60 years. The required medical age of 60 to 65 years facilities will be tied up by agencies of age in the shelters concerned with the local CHCs/PHCs. be conducted on the basis of which the women can continue to reside in the shelters. HEALTH AND NUTRITION 1. To integrate the As stated above, free medicines are efforts of the provided by CHCs and PHCs to all Rashtriya Swasthya patients under the NHM of the Ministry Bima Yojana into the of Health & Family Welfare and the Swadhar Scheme. Ministry has been requested to advise all Linkage of homes that State Governments and Union Territory house old women with administrations to ensure that access to medical dispensaries free medicines is ensured to all those is recommended. staying in Swadhar Homes 2. Utilization of the Widow pension is paid to individuals. In Widow Pension the light of the availability of medicines Scheme for procuring free of cost, as stated above, it may not medical facilities. be necessary to divert the pension amount for purchase of medicines. COVERAGE OF LEGAL FEES AND EXPENSES 1. NALSA and DALSA The inmates of Swadhar Greh will have to allocate appropriate access to free legal aid provided by sanctions to cover the NALSA/DALSA and necessary advisory legal expenses of the will be issued in this regard. widows involved in legal matters, and the incidental expenses incurred for commuting and so on and so forth. 9 SpotLaw VOCATIONAL TRAINING Mandatory and As stated above, the Ministry of Skill organized vocational Development and Entrepreneurship has training of the women been requested to prepare a plan of in the shelters to action for development of skills of impart skill sets widows and orphan, destitute and necessary for an marginalized women through sectoral ordinary life and to skill development councils. They have enable them to earn a also been requested to monitor the dignified livelihood. progress in this regard at regular intervals. The Ministry of Women & Child Development will continue to engage with the Ministry of Skill Development and Entrepreneurship to ensure development of suitable modules. GRANT OF SANCTIONS 1. Enhancement of Periodic and timely release of grants to The sanctions by the facilitate the continuance and sustenance norms should Ministry to provide of the homes. The financial norms of be reviewed the concerned Swadhar Greh Scheme have been revised every six agencies with a budget w.e.f. 01.01.2016 and on further months. necessary for the examination, the Department of proper functioning of Expenditure has opined that these are the homes. adequate for the time being. PERIODIC REVIEW OF THE HOMES 1. That the National The National Commission for Women Commission for may take appropriate action for taking Women be directed to the proposed review to study the existing conduct a review to status of widows in homes. study the existing status of widows in the homes in our country in the near future. 2. To this end, grants be National Commission for Women may The Ministry sanctioned by the carry out their study out of the existing ought not to be Rural Ministry, funds available with them. Additional stingy with Ministry of Social funds if sought by them will be made funds - Justice and subject to availability of funds. especially for a Empowerment and the good cause. 10 SpotLaw Ministry of Women and Children for the survey to be conducted by the NCW. 3. Mandate a periodic The Swadhar Greh Scheme has an inbuilt review of the homes monitoring mechanism. The monitoring every five years at the of Homes is undertaken through a three State and District tiered structure viz. District Level, State Level to conduct Level and the Central Level. Swadhar periodic inspections of Greh will be sanctioned initially for a the homes to ensure period of five years. After the proper Implementation of the scheme for 5 implementation of the years, the Project Sanctioning schemes and the Committee shall decide on its further functioning of the continuance or otherwise depending on homes and the records its performance and need. monitored by the DPO (District Project Officer). Annually for 3 years and then every 3 years. CREATION OF AWARENESS 1. To engage at rural and The Swadhar Greh Scheme is being district levels to implemented by the State Governments. spread awareness of The States/UTs will generate awareness the existence of the about Swadhar Greh and disseminate schemes akin to information about Swadhar Greh through swadhar homes and to various modes. As a part of the scheme, impart knowledge of guidelines have already been issued by the rights exercisable the Ministry of Women & Child by the women in Development. similarly placed situations. 11. It is also our opinion that the effort put in by all concerned in the reports that we have adverted to above should not go waste - it must be gainfully utilized, being in a sense a gold mine of pragmatic and workable suggestions. Accordingly, we constitute a Committee to study all the reports filed in this Court and provide us with a common working plan (based on the suggestions in the reports) within a period of two months and in any case on or before 30th November, 2017. The Committee shall consist of the following (the first two suggested by the learned Solicitor General on instructions from the Ministry of Women and Child Development and the third by learned counsel for the National Commission for Women): 11 SpotLaw "1. Ms. Suneeta Dhar of NGO Jagori, 2. Ms. Meera Khanna of Guild for Service 3. Ms. Abha Singhal Joshi, Lawyer and activist 4. A nominee of HelpAge India, an NGO that has rendered valuable assistance in this case, 5. A nominee of Sulabh International, an NGO that has rendered valuable assistance in this case, 6. Ms. Aparajita Singh, a lawyer practising in this Court to provide any assistance on legal issues." 12. One of the issues adverted to during the hearing of the petitions, but not mentioned in any of the reports, is the need to encourage widow remarriage. This is a subject of hope that might enable our society to give up the stereotype view of widows. We request the Committee to consider this during its deliberations. 13. We request the National Commission for Women, in public interest, to assist in providing some working space to the Committee. We propose to adequately remunerate the Committee with an honorarium that will be decided when the matter is next heard. The Registry will ensure that all the reports are made available to the members of the Committee. 14. Why are the Action Plan and these directions necessary? We seem to be forgetting the power of Public Interest Litigation and therefore need to remind ourselves, from time to time, of its efficacy in providing social justice. Many years ago, this Court noted in People's Union for Democratic Rights v. Union of India1 that. "Public interest litigation is brought before the court not for the purpose of enforcing the right of one individual against another as happens in the case of ordinary litigation, but it is intended to promote and vindicate public interest which demands that violations of constitutional or legal rights of large numbers of people who are poor, ignorant or in a socially or economically disadvantaged position should not go unnoticed and unredressed. That would be destructive of the rule of law which forms one of the essential elements of public interest in any democratic form of Government." A little later in the judgment, it was said: "Millions of persons belonging to the deprived and vulnerable sections of humanity are looking to the courts for improving their life conditions and making basic human rights meaningful for them. They have been crying for justice but their cries have so 12 SpotLaw far been in the wilderness. They have been suffering injustice silently with the patience of a rock, without the strength even to shed any tears." 15. The advantage of public interest litigation is not only to empower the economically weaker sections of society but also to empower those suffering from social disabilities that may not necessarily of their making. The widows of Vrindavan (and indeed in other ashrams) quite clearly fall in this category of a socially disadvantaged class of our society. 16. Placing empowerment in perspective, this Court noted in State of Uttaranchal v. Balwant Singh Chaufal2 that the first phase of public interest litigation concerned itself with primarily with the protection of the fundamental rights under Article 21 of the Constitution of "the marginalized groups and sections of the society who because of extreme poverty, illiteracy and ignorance cannot approach this Court or the High Courts." We may add - the socially underprivileged groups. These are the people who have no real access to justice and in that sense are voiceless, and these are the people who need to be empowered and whose cause needs to be championed by those who advocate social justice for the disadvantaged. 17. This recognition formed the basis of the decision of this Court in Delhi Jal Board v. National Campaign for Dignity & Rights of Sewerage & Allied Workers3 wherein providing succour to the deprived sections of society was recognized as a "constitutional duty" of this Court. Referring to several judgments delivered by this Court, it was observed: "These judgments are a complete answer to the appellant's objection to the maintainability of the writ petition filed by Respondent 1. What the High Court has done by entertaining the writ petition and issuing directions for protection of the persons employed to do work relating to sewage operations is part of its obligation to do justice to the disadvantaged and poor sections of the society. We may add that the superior courts will be failing in their constitutional duty if they decline to entertain petitions filed by genuine social groups, NGOs and social workers for espousing the cause of those who are deprived of the basic rights available to every human being, what to say of fundamental rights guaranteed under the Constitution. It is the duty of the judicial constituent of the State like its political and executive constituents to protect the rights of every citizen and every individual and ensure that everyone is able to live with dignity." 18. There can be little or no doubt at all that widows in some parts of the country are socially deprived and to an extent ostracized. Perhaps this is the reason why many of them choose to come to Vrindavan and other ashrams where, unfortunately, they are not treated with the dignity they deserve. This is evident from the article that caused this public interest litigation and the compilation of reports that this litigation has generated. It is to give voice these hapless widows that it became necessary for this Court to intervene as a part of its constitutional duty and for reasons of social justice to issue appropriate directions. 13 SpotLaw 19. We must express our gratitude to the petitioners, the Ministry of Women and Child Development and the National Commission for Women for the efforts put in and particularly to Ms. Renuka Kumar who has been of great assistance to this Court through her reports. 20. With a view to follow-up on the Agreed Action Plan submitted by the learned Solicitor General, list these matters on 9th October, 2017. Judgment Referred. 1(1982) 3 SCC 0235 2(2010) 3 SCC 0402 3(2011) 8 SCC 0568 14 SpotLaw