2019 INSC 0454 1 REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL ORIGINAL JURISDICTION WRIT PETITION (CIVIL) NO.129 OF 2017 Federation of Obstetrics and Gynecological Societies of India (FOGSI)      ..Petitioner Versus Union of India and others                         ..Respondents J U D G M E N T  Arun Mishra, J. 1. The instant writ petition has been filed by the Federation of Obstetrics   and   Gynaecological   Societies   of   India   (FOGSI) (hereinafter   referred   to   as   ‘the   Society’)   highlighting   the   issues and   problems   affecting   the   practice   of   obstetricians   and gynaecologists   across   the   country   under   the   Pre­conception   and Pre­natal   Diagnostic   Techniques   (Prohibition   of   Sex   Selection) Act, 1994 (hereinafter referred to as ‘the Act’) and challenging the constitutional  validity   of Sections  23(1) and  23(2) of  the Act  and seeking   direction   in   the   nature   of   certiorari/mandamus   for decriminalising   anomalies   in   paperwork/record   keeping/clerical errors in regard of the provisions of the Act for being violative of 2 Articles   14,   19(1)(g)   and   21   of   the   Constitution   of   India.     The Society is the apex body of obstetricians and gynaecologists of the country and is concerned for the welfare of its members. 2. The   case   set   up   on   behalf   of   the   petitioner­Society   is   that the   Act   was   enacted   with   the   objective   to   prohibit   pre­natal diagnostic   techniques   for   determination   of   sex   of   the   foetus leading   to   female   foeticide.     But   unfortunately,   its implementation is more in letter and less in spirit.   The problem of sex determination and gender selection is a serious issue and is   one   of   the   biggest   social   problems   faced   by   our   society. Despite   enactment   of   the   Act   and   subsequent   amendments,   the Child   Sex   Ratio   has   not   shown   significant   improvement,   hence, putting   sufficient   concern   and   questions   on   the   proper implementation of the Act.   It is contended that equating clerical errors   on   the   same   footing   with   the   actual   offence   of   sex determination   shows   the   inherent   weakness   in   the   language   of the Act. 3. It   is   further   contended   that   the   Appropriate   Authority appointed   under   the   Act   conducts   inspections   and   raids   in various districts and cities and even if there are mere anomalies 3 in   the   paperwork,   it   seals   the   sonography   machine   and   files   a criminal   case   under   the   Act.     As   a   result,   doctors   who   do   not conduct   sex   determination   and   gender   selection   are   being targeted   on   the   basis   of   aforesaid   anomalies.     The   inherent infirmity   in   the   Act   as   it   stands   currently   in   its   present   form amounting to treating unequals as equals.   The Act has failed to distinguish   between   criminal   offences   and   the   anomalies   in paperwork   like   incomplete   ‘F’­Forms,   clerical   mistakes   such   as writing   NA   or   incomplete   address,   no   mentioning   of   the   date, objectionable   pictures   of   Radha   Krishna   in   sonography   room, incomplete   filling   of   Form   ‘F’,   indication   for   sonography   not written, faded notice board and not legible, striking out details in the Form ‘F’ etc., thereby charging the members of the petitioner­ Society   for   heinous   crime   of   female   foeticide   and   sex determination   and   that   too  merely   for   unintentional   mistakes   in record   keeping.     The   Act   provides   same   punishment   for   the contravention   of   any   provision   of   the   Act,   thus   equating   the anomalies in paperwork and the offence of sex determination and gender  selection on the same pedestal.   The sealing  of machines directly deprives a woman in that vicinity of a critical medical aid and   thereby   putting   the   lives   of   the   women   in   danger.     The 4 unreasonable   sealing   of   the   sonography   machine   not   only impacts the welfare of the women as such, but it also amounts to undue   harassment   and   mental   torture   of   the   members   of   the petitioner­Society. 4. It   is   further   contended   that   the   ambiguous   wording   of Section   23(1)   of   the   Act   has   resulted   in   grave   miscarriage   of justice   and   the   members   of   the   petitioner­Society   have   faced grave   hardships   and   have   undergone   criminal   prosecution   for act, which cannot be equated with the acts of sex determination.    5. It   is   averred   that   even   the   smallest   anomaly   in   paperwork which is in fact an inadvertent and unintentional error has made the   obstetricians   and   gynaecologists   vulnerable   to   the prosecution by the Authorities all over the country. 6. Section 23(2) of the Act empowers the State Medical Council to   suspend   the   registration   of   any   doctor   indefinitely,   who   is reported   by   the   Appropriate   Authority   for   necessary   action, during   the   pendency   of   trial.     The   petitioner­Society   submitted that   Section   23(2)   of  the   Act   is   ultra  vires   the  Constitution  as   it assumes   the   guilt   of   the   alleged   accused   even   before   his/her conviction   by   a   competent   court   and   hence   violates   the 5 fundamental   right   guaranteed   under   Article   21   of   the Constitution.  7. It is contended that presumption of innocence is a cardinal principle   of   rule   of   law   for   which   petitioner­Society   has   placed reliance   on   Article   14(2)   of   the   International   Covenant   on   Civil and   Political   Rights,   1966,   which   states   that   everyone   charged with   a   criminal   offence   shall   have   the   right   to   be   presumed innocent until proved guilty according to law.  Article 14(2) of the International   Covenant   on   Civil   and   Political   Rights,   1966   reads thus:  “Article 14 1. *** 2.   Everyone   charged   with  a   criminal   offence   shall   have   the  right to be presumed innocent until proved guilty according to law.” 8. It is contended that the Act fails to distinguish between the cases   of   presence   and   absence   of   mens   rea   during   the commission   of   minor   clerical   mistakes.     Mens   rea   is   not   be presumed   at   the   time   of   taking   cognizance   and   must   be established   as   held   by   this   Court   in   Arun   Bhandari   v.   State   of U.P.,  (2013) 2 SCC 801.   6 9. The   petitioner­Society   has   further   placed   reliance   on   the decisions rendered by this Court in cases of penal statues to give proper effect to the scheme of the Act concerned and to balance various   interests   involved   by   striking   down/reading   down/ diluting the concerned penal provisions. 10. It   is   further   contended   that   suspension   of   the   medical licence at the stage of framing of charges is highly improper and harsh, which results in loss of livelihood of not only the members of the Society, but also his family as well as the dependents, who are deprived of financial security and well­being.   The vague and ambiguous   wordings   of   Section   23(1)   renders   Section   25   totally redundant.  11. It is further  submitted that Form­F as it stands today does not   serve   the   purpose   for   which   it   was   made   and   there   is   no substantive   evidence   which   proves   that   errors   in   Form­F   have any   direct   nexus   with   the   offence   of   sex   selection   and determination. 12. Respondent   Nos.1   to   4   has   refuted   the   claims   of   the petitioner­Society   altogether.     It   is   contended   that   the   Act   is   a social   welfare   legislation   with   a   social   objective   to   prevent 7 elimination   of   girls   before   birth   and   it   is   not   a   general   law providing   any   general   right   to   practice   medicine.     The   specific choice   of   legislature  cannot   be   called   arbitrary   and   is   in  no   way ultra   vires   or   violative   of   the   Constitution.     The   Act   is   a   Central legislation;   however,   its   implementation   lies   primarily   with   the States, who are required to enforce the law through the statutory bodies in the State, constituted under the Act.  The Act empowers the   Central   Government   to   regulate   the   use   of   pre­natal diagnostic   techniques.     The   proliferation   of   the   technology   is resulting in a catastrophe in the form  of female foeticide leading to severe imbalance in child sex ratio and sex ratio at birth.  The Centre   is   duty   bound   to   intervene   in   such   a   case   to   uphold   the welfare  of  the  society,  especially  of  the  women   and  the  children. The   Act   was   enacted   with   a   purpose   to   ban   the   use   of   sex selection   techniques   before   or   after   conception;   prevent   the misuse   of   pre­natal   diagnostic   techniques   for   sex   selection abortions   and   to   regulate   such   techniques.     It   is   mandatory   to maintain proper record in respect of use of ultrasound machines under   the   Act.     For   effective   implementation   of   the   Act,   a hierarchy   of   Appropriate   Authority   at   State,   District   and   Sub­ District level is created. 8 13. It   is   contended   that   ultrasonography   test   on   a   pregnant woman   is   considered   to   be   an   important   part   of   a   pre­natal diagnostic   test   and   the   person   conducting   such   test   has   to maintain   a   complete   record   thereof   in   the   manner   prescribed   in the   rules   and   a   deficiency   or   inaccuracy   in   maintaining   such records   would   amount   to   an   offence.     Chapter   VII   of   the   Act prescribes   offences   and   penalties   and   there   is   no   gradation   of offences under the Act as it does not classify offences.   Equating the clerical errors on same footing  with the actual offence of sex determination is in compliance with the provisions of the Act and rules   thereunder.     The   Act   does   not   differentiate   among   the violations committed by doctors and provides for punishment for all   violations   under   the   Act.     The   Act   prescribes   punishment   in furtherance   of   its   object   and   purposes   which   is   to   prevent detection   of   female   foetus   which   is   in   the   larger   public   interest, hence   Section  23  of   the   Act  does  not   violate   Articles  14  and   21. It   is   further   averred   that   right   to   practice   a   profession   under Article 19(1)(g) of the Constitution is not an absolute right. 14. It   is   contended   that   petitioner­Society   in   the   garb   of   social cause is trying to mislead this Court and a criminal act cannot be 9 protected   under   the   umbrella   of   the   Article   19.     The   offences under   the   Act   are   per   se   criminal   and   no   exemption   can   be sought   for   criminal   violations   in   the   guise   of   public   interest   or right to freedom. 15. It   is   contended   that   the   Appropriate   Authority   conducts inspection   pursuant   to   the   directions   issued   by   this   Court   in Centre  for Enquiry into  Health & Allied  Themes  (CEHAT) v. Union of India,   (2003) 8 SCC 398, wherein it was directed to constitute National   Inspection   and   Monitoring   Committee   for   conducting inspections.   As the sex determination is hatched in secrecy and committed   in   privacy   and   as   both   the   parties   are   hand   in   glove with   each   other,   therefore   it   becomes   difficult   to   detect   the commission   of   the   offence,   hence   traps   are   usually   laid   or   raids are conducted by the inspecting authorities and sometimes non­ maintenance   of   records   or   incomplete   records   may   provide substantial   evidence   towards   the   commission   of   offence.     It   is further submitted that the Act specifically provides for the record keeping   under   Rule   9   of   the   Pre­conception   and   Pre­natal Diagnostic Techniques (Prohibition of Sex Selection) Rules, 1996 (hereinafter   referred   to   as   ‘the   Rules’)   and   any   deficiency   or 10 inaccuracy   in   record   keeping   amounts   to   violation   of   Sections   5 and 6 of the Act.    16. The   respondents   contend   that   record   keeping   is   important for proper implementation of the Act and the stringent provisions with   regard   to   maintenance   of   records   and   punishment   for non­compliance   cannot   be   equated   or   considered   as   infirmity   of the   Act.     If   it   is   exempted   from   the   mandatory   requirement,   the probably   involvement   in   sex   determination   and   sex   selection   in the   guise   of   use   of   diagnostic   techniques   would   continue unabated. 17. It   is   also   contended   that   the   purpose   of   Form   ‘F’   is   to maintain   personal   and   medical   record   of   the   patient   visiting   the Pre­Natal Diagnostic Clinic to avail the services and confirmation regarding   the   consent   of   the   patient/pregnant   woman   with regard to the prohibition of communication of the sex of foetus so as   to   avoid   abuse   of   the   technology.     Section   4(3)   of   the   Act requires   every   Genetic   Counselling   Centre/Genetic   Clinic   to   fill Form ‘F’.  The filling of Form ‘F’ is commensurate with the objects of   the   Act   which   is   to   regulate   the   technology   and   to   avoid   the abuse of the technology for the purpose of sex determination.   It 11 gives the insight into the reasons for conducting ultrasonography and incomplete Form ‘F’ raises presumption of doubt against the medical   practitioner   and   in   the   absence   of   Form   ‘F’,   the Appropriate Authority will have no means to supervise the usage of the ultrasonography machine and shall not be able to regulate the use of the technique. The non­maintenance of records is not merely   a   technical   or   procedural   lapse   in   the   context   of   sex determination,   it   is   the   most   significant   piece   of   evidence   for identifying   the   accused.   It   is   further   contended   that   clerical errors   in   Form   ‘F’   fall   under   Section   4   of   the   Act   and   any deficiency   or   inaccuracy   found   therein   shall   amount   to contravention of the provisions of Section 5 or 6 of the Act unless contrary   is   proved   by   the   person   conducting   such ultrasonography. 18. It   is   contended   that   every   aggrieved   person,   who   suffered from   any   procedural   irregularity,   can   avail   legal   remedy   as provided under Section 21 of the Act and Rule 19 of the Rules. 19. The  respondents  have  placed reliance  on   decision   rendered by High Court of Gujarat in  Suo Motu v. State of Gujarat, (2009) 1 GLR   64 ,   which   dealt   with   the   issue   of   proper   maintenance   of 12 records and to the decision rendered by High Court of Rajasthan in   S.K.   Gupta   v.   Union   of   India,   wherein   it   was   observed   that female infants have also right to live.   There is right of still born child to be looked after properly during pregnancy.   Once a child is conceived, it has to be treated with dignity.  Such right cannot be denied and practice of female foeticide/infanticide is prevailing at large which is illegal and unconstitutional. 20. The   respondents   have   also   drawn   our   attention   to   the provisions   of   Regulation   1.3   of   the   Indian   Medical   Council (Professional   Conduct,   Etiquette   and   Ethics)   Regulations,   2002; Regulation   6.2   of   Pharmacy   Practice   Regulation,   2015;   and Transplantation of Human Organs and Tissues Act, 1994, which contains   the   provisions   with   respect   to   maintenance   of   proper records.    21. It   is   submitted   that   Section   23   and   Section   25   are complimentary   to  each  other,  not  contradictory  as  contended  by the   petitioner­Society.     It   is   lastly   contended   that   no   case   for striking down the proviso to Section 4(3) is made out. 22. Shri Soli J. Sorabjee and Shri Shyam Divan, learned senior counsel   urged   that   present   is   the   classic   example   of   unequals 13 being   treated   as   equals.     Due   to   inherent   infirmity   in   the   Act, whereunder   members   of   the   petitioner­Society   are   treated unequally   as   mere   clerical   errors   has   resulted   in   breach   of personal   liberties.     The   Act   fails   to   classify   offence   of   actual   sex determination   vis­à­vis   clerical   error   in   maintenance   of   record. There is no gradation of offence.   23. The   presumption   of   innocence   ought   not   to   be   disposed away   with   under   the   Act.     The   same   is   part   of   human   rights. Presumption   of   innocence   continues   until   conviction.     The provisions  of  suspension   under  Section  23(2)  is draconian.     Any deficiency   or   inaccuracy  in   maintenance   of  records   ought   not   to amount   to   contravention   under   Section   5   or   Section   6   and   the proviso to Section 4(3) accordingly be diluted.  It may be clarified that contravention of proviso to Section 4(3), Section 29 and Rule 9 or technical lapses attracting minor penalty  should not attract Section   27   of   the   Act.     The   provision   of   Section   23(2)   be   read down   so   that   suspension   should   not   fall   under   Section   23(2)   in the   case   of   clerical   mistakes   or   inadvertent   technical errors/lapses.     Issuance   of   notice   be   made   mandatory   under Section   20.     No   action   be   taken   on   technical   grounds   such   as writing   short   forms,   writing   ‘NA’   instead   of   “not   applicable”, 14 writing   initials   of   the   doctors   etc.   while   filing   up   Form   ‘F’.     The competent   authority   should   consider   each   case   on   merits   with the   aid   of   legal   advisor.     Denial   of   renewal   of   registration   of Centre   of   a   running   unit   on   the   ground  of  pendency   of   criminal trial   is   illegal   and   harsh.     There   should   not   be   seizure   of   any equipment  etc.  as ultrasound  machine  are  necessary   for  human use.     It   is   not   appropriate   to   keep   such   utilitarian   instruments sealed. 24. Ms. Pinki  Anand,  Additional  Solicitor  General appearing  on behalf of respondents countering the submission raised on behalf of   petitioner­Society   contended   that   there   is   alarming   decline   in the child sex ratio in India and in several districts it is worse as the   ratio   per   thousand   is   below   800.     She   has   also   relied   upon the   purpose   and   legislative   history   of   enactment   of   the   Act including   amendments   made   thereunder   and   the   Rules.     It   has been   made   mandatory   to   maintain   proper   records   in   respect   of use of ultrasound machines.   The Act provides for prohibition of sex   selection/determination   as   well   as   regulation   of   pre­natal diagnostic   techniques.     The   rate   of   conviction   is   extremely   poor, despite 24 years of the existence of the Act, it is only 586 out of 4202   cases   registered,   resulting   into   action   against   138   medical 15 licenses.     Emphasis   has   been   laid   by   this   Court   in   several decisions   on   proper   maintenance   of   records.     Section   23   is   the central   provision   in   the   scheme   of   the   Act.     Form   ‘F’   is   very important   as   it   gives   the   details   and   the   reasons   for   conducting ultrasonography and incomplete Form ‘F’ raises the presumption of  doubt   against   the  medical  practitioner.    Section   23  and  Form ‘F’  are   inter­linked,  thus,   the   provisions   cannot   be   diluted.     She further   contended   that   the   non­maintenance   of   records   is   not merely   procedural   lapse,   it   is   key   evidence   given   the   collusive nature   of   the   crime.     There   exist   effective   and   efficacious remedies   to   the   instances   cited   by   the   petitioner­Society.     She also   relied   upon   a   case   study   on   record   keeping   as   an implementation   tool   of   Prabhakar   Hospital   in   Panipat.     The   Act enjoys a presumption of constitutionality and no case of violation of   fundamental   rights   has   been   made   out   by   the   petitioner­ Society.   The Act is regulatory and is for the wholesome purpose same   advances   the   intendment   of   other   provisions   applicable   to medical   fraternity,   which   requires   rigorous   maintenance   of records.     Considering   the   wide   prevalence   of   violence   against women   and   children   in   different   forms,   the   Legislature   has enacted several Acts in order to ensure gender justice and to take 16 care of cry of female foetus.  No case for striking down, dilution or issuance of any guidelines is made out by the petitioner­Society. 25. It   was   urged   on   behalf   of   intervenor   that   Section   28   of   the Act   makes   it   clear   that   no   court   shall   take   cognizance   of   an offence   unless   on   a   complaint   made   by   Appropriate   Authority. The   composition   of   Appropriate   Authority   is   provided   under Section 17(3)(a), which is a High­Powered Body.  The Supervisory Board shall review the activities of the Appropriate Authorities as provided   under   Section   16A(1)(ii).     The   Supervisory   Committee consists   of   large   body.     Thus,   there   are   adequate   safeguards   to maintain check and balance provided within the Act. 26. Before   we   dilate   upon   various   aspects,   we   take   note   of provisions of the Act.  The Act was introduced by Parliament with the following Statement of Objects and Reasons: “STATEMENT OF OBJECTS AND REASONS It is proposed to prohibit pre­natal diagnostic techniques for determination   of   sex   of   the   foetus   leading   to   female   foeticide. Such   abuse   of   techniques   is   discriminatory   against   the   female sex and affects the dignity and status of women.   A legislation is required   to   regulate   the   use   of   such   techniques   and   to   provide deterrent punishment to stop such inhuman act. The Bill,  inter alia , provides for:— (i) prohibition   of   the   misuse   of   pre­natal   diagnostic techniques for determination of sex of foetus, leading to female foeticide; (ii) prohibition   of   advertisement   of   pre­natal   diagnostic techniques for detection or determination of sex; 17 (iii) permission   and   regulation   of   the   use   of   pre­natal diagnostic techniques  for the purpose of detection of specific genetic abnormalities or disorders; (iv) permitting   the   use   of   such   techniques   only   under certain conditions by the registered institutions; and (v) punishment   for   violation   of   the   provisions   of   the proposed legislation. 2. The Bills seeks to achieve the above objectives.” The   concern  of   the   Legislature  was   that   the   female  child   is not welcomed with open arms in most of Indian families and the diagnostic technique is being used to commit female foeticide. 27. The female foeticide is not only the concern of India, but of various   countries.     The   United   Nations   General   Assembly   had adopted Resolution No.52/106 on  11.2.1998 expressing  concern about   pre­natal   sex   selection,   female   infanticide   and   female genital   mutilation.     The   said   Resolution   also   urged   all   States   to enact   and   enforce   legislation   protecting   girls   from   all   forms   of violence, including  female infanticide and prenatal sex selection. The   United   Nations   Fourth   World   Conference   on   Women   in September,   1995   adopted   the   Beijing   Declaration   and   Platform for   Action.                   Beijing   Declaration   and   Platform   for   Action identified “violence against women” to “include forced sterilization and forced abortion, coercive/forced use of contraceptives, female infanticide   and   pre­natal   sex   selection”.     It   further   urged Governments   to   “enact   and   enforce   legislation   against   the 18 perpetrators   of   practices   and   acts   of   violence   against   women, such   as   female   genital   mutilation,   female   infanticide,   prenatal sex   selection   and   dowry­related   violence”.     Further   urged Governments to “Eliminate all forms of discrimination against the girl   child   and  the   root   causes   of   son   preference,   which   result  in harmful   and   unethical   practices   such   as   pre­natal   sex   selection and   female   infanticide;   this   is   often   compounded   by   the increasing   use   of   technologies   to   determine   foetal   sex,   resulting in abortion of female foetuses”.                              28. Beijing   Declaration   and   Platform   for   Action   was   adopted   at the   16 th   Plenary   Meeting   of   the   Fourth   World   Conference   on Women   held   on   15.9.1995   at   Beijing.     The   relevant   extract relating   to   violence   against   women   and   actions   to   be   taken   is reproduced hereunder: “115.   Acts   of   violence   against   women   also   include   forced sterilization   and   forced   abortion,   coercive/forced   use   of contraceptives, female infanticide and prenatal sex selection. Strategic   objective   L.2.   Eliminate  negative   cultural   attitudes   and practices against girls Actions to be taken 276. By Governments: (a)   Encourage   and   support,   as   appropriate,   non­governmental organizations and community­based organizations in their efforts to   promote   changes   in   negative   attitudes   and   practices   towards girls; (b)** (c)** 19 (d) Take steps so that tradition and religion and their expressions are not a basis for discrimination against girls. 277.   By   Governments   and,   as   appropriate,   international   and non­governmental organizations: (a)** (b)** (c) Eliminate all forms of discrimination against the girl child and the   root   causes   of   son   preference,   which   result   in   harmful   and unethical   practices   such   as   prenatal   sex   selection   and   female infanticide;   this   is   often   compounded   by   the   increasing   use   of technologies   to   determine   foetal   sex,   resulting   in   abortion   of female foetuses” 29. The   1994   Programme   of   Action   of   the   International Conference   on   Population   and   Development   (ICPD)   resolved   to eliminate all forms of discrimination against the girl child and the root   causes   of   son   preference,   which   result   in   harmful   and unethical practices regarding female infanticide and prenatal sex selection,   and   also   to   increase   public   awareness   of   the   value   of the   girl   child.     Further   urged   Governments   to   take   necessary measures   to   prevent   infanticide,   prenatal   sex   selection, trafficking of girl children and forcing of girls in prostitution and pornography.     The   International   Conference   on   Population   and Development   adopted   the   Programme   of   Action   of   the International   Conference   on   Population   and   Development   and passed   the   resolution   at   the   14 th   Plenary   meeting   held   on 13.9.1994.     The   relevant   portion   of   the   aforesaid   resolution   is extracted hereunder: 20 “4.15.   Since   in   all   societies   discrimination   on   the   basis   of   sex often   starts   at   the   earliest   stages   of   life,   greater   equality   for   the girl child is a necessary first step in ensuring that women realize their full potential and become equal partners in development. In a   number   of   countries,   the   practice   of   prenatal   sex   selection, higher rates of mortality among very young girls, and lower rates of school enrolment for girls as compared with boys, suggest that "son   preference"   is   curtailing   the   access   of   girl   children   to   food, education   and   health   care.   This   is   often   compounded   by   the increasing   use   of   technologies   to   determine   foetal   sex,   resulting in   abortion   of   female   foetuses.   Investments   made   in   the   girl child's   health,   nutrition   and   education,   from   infancy   through adolescence, are critical. Objectives 4.16. The objectives are: (a)   To   eliminate   all   forms   of   discrimination   against   the   girl   child and   the   root   causes   of   son   preference,   which   results   in   harmful and unethical practices regarding female infanticide and prenatal sex selection; (b) To increase public awareness of the value of the girl child, and concurrently, to strengthen the girl child's self­image, self­esteem and status; (c) To improve the welfare of the girl child, especially in regard to health, nutrition and education. 4.23.   Governments  are   urged   to  take   the  necessary  measures   to prevent   infanticide,   prenatal   sex   selection,   trafficking   in   girl children and use of girls in prostitution and pornography.”  30. The   Resolution   56/139   adopted   by   the   U.N.   General Assembly,   on   26.2.2002   expressed   deep   concern   about discrimination against the girl child, including practices such as female   infanticide,   incest,   early   marriage,   prenatal   sex   selection etc.     The   Resolution   also   urged   States   to   enact   and   enforce legislation   to   protect   girls   from   all   forms   of   violence,   including female   infanticide   and   prenatal   sex   selection,   female   genital mutilation,  rape,  domestic violence,  incest,  sexual  abuse,  sexual exploitation,   child   prostitution   and   child   pornography,   and   to 21 develop   age­appropriate   safe   and   confidential   programmes   and medical,  social  and   psychological  support  services to   assist  girls who   are   subjected   to   violence.     The   General   Assembly   of   United Nations   adopted   the   following   resolution   no.56/139   on 26.2.2002: “Deeply concerned  about discrimination against the girl child and the   violation   of   the   rights   of   the   girl   child,   which   often   result   in less   access   for   girls   to   education,   nutrition   and   physical   and mental   health   care   and   in   girls   enjoying   fewer   of   the   rights, opportunities   and   benefits   of   childhood   and   adolescence   than boys   and   often   being   subjected   to   various   forms   of   cultural, social,   sexual   and   economic   exploitation   and   to   violence   and harmful   practices,   such   as   female   infanticide,   incest,   early marriage, prenatal sex selection and female genital mutilation. 10.   Also   urges   all   States   to   enact   and   enforce   legislation   to protect   girls   from   all   forms   of   violence,   including   female infanticide   and   prenatal   sex   selection,   female   genital   mutilation, rape, domestic violence, incest, sexual abuse, sexual exploitation, child   prostitution   and   child   pornography,   and   to   develop   age­ appropriate   safe   and   confidential   programmes   and   medical, social   and   psychological   support   services   to   assist   girls   who   are subjected to violence.” 31. Resolution   70/138,   adopted   by   the   U.N.   General   Assembly on   17.12.2015,   also   expressed   its   concern   at   discrimination against   girl   child   including   pre­natal   sex   selection,   and   urged states   “to   enact   and   enforce   legislation   to   protect   girls   from   all forms   of   violence,   discrimination,   exploitation   and   harmful practices in all settings, including female infanticide and prenatal sex selection”. 22 32. The General Assembly of United Nations in the 80 th   Plenary Meeting   adopted   resolution   no.70/138   dated   17.12.2015 concerning   the   girl   child,   the   relevant   portion   of   the   said resolution reads thus: “… Deeply   concerned   also   about   discrimination   against   the   girl child   and   the   violation   of   the   rights   of   the   girl   child,   including girls with disabilities, which often result in less access for girls to education,   and   to   quality   education,   nutrition,   including   food allocation, and physical and mental health­care services, in girls enjoying   fewer   of   the   rights,   opportunities   and   benefits   of childhood and  adolescence than boys, and in  leaving them more vulnerable   than   boys   to   the   consequences   of   unprotected   and premature   sexual   relations   and   often   being   subjected   to   various forms   of   cultural,   social,   sexual   and   economic   exploitation   and violence, abuse, rape, incest, honour­related crimes and harmful practices,   such   as   female   infanticide,   child,   early   and   forced marriage, prenatal sex selection and female genital mutilation. 20. Urges  all States to enact and enforce legislation to protect girls from   all   forms   of   violence,   discrimination,   exploitation   and harmful practices in all settings, including female infanticide and prenatal   sex   selection,   female   genital   mutilation,   rape,   domestic violence,   incest,   sexual   abuse,   sexual   exploitation,   child prostitution   and   child   pornography,   trafficking   and   forced migration,   forced   labour   and   child,   early   and   forced   marriage, and   to  develop   age­appropriate,   safe,   confidential   and   disability­ accessible   programmes   and   medical,   social   and   psychological support services to assist girls who are subjected to violence and discrimination. 29. Calls   upon   Governments,   civil   society,   including   the   media, and   non­governmental   organizations   to   promote   human   rights education   and   full   respect   for   and   the   enjoyment   of   the   human rights   of   the   girl   child,   inter   alia,   through   the   translation, production   and   dissemination   of   age­appropriate   and   gender­ sensitive   information   material   on   those   rights   to   all   sectors   of society, in particular to children. 30. Requests   the   Secretary­General,   as   Chair   of   the   United Nations   System   Chief   Executives   Board   for   Coordination,   to ensure   that   all   organizations   and   bodies   of   the   United   Nations system,   individually   and   collectively,   in   particular   the   United Nations   Children’s   Fund,   the   United   Nations   Educational, Scientific and Cultural Organization, the World Food Programme, the   United   Nations   Population   Fund,   the   United   Nations   Entity for   Gender   Equality   and   the   Empowerment   of   Women   (UN­ Women), the World Health Organization, the Joint United Nations Programme   on   HIV/AIDS,   the   United   Nations   Development 23 Programme, the Office of the United Nations High Commissioner for Refugees and the International Labour Organization, take into account   the   rights   and   the   particular   needs   of   the   girl   child   in country   programmes   of   cooperation   in   accordance   with   national priorities,   including   through   the   United   Nations   Development Assistance Framework.” 33. The   General   Assembly   of   United   Nations   adopted   the following   resolution   no.52/106   on   12.12.1997   keeping   in   view the   discrimination   against   the   girl   child   and   violation   of   her rights: “Deeply concerned  about discrimination against the girl child and the   violation   of   the   rights   of   the   girl   child,   which   often   result   in less access for  girls  to education, nutrition, physical and mental health care and in girls enjoying fewer of the rights, opportunities and   benefits   of   childhood   and   adolescence   than   boys   and   often being   subjected   to   various   forms   of   cultural,   social,   sexual   and economic exploitation and to violence and harmful practices such as   incest,   early   marriage,   female   infanticide,   prenatal   sex selection and female genital mutilation. 3.  Also urges  all States to enact and enforce legislation protecting girls   from   all   forms   of   violence,   including   female   infanticide   and prenatal   sex   selection,   female   genital   mutilation,   incest,   sexual abuse,   sexual   exploitation,   child   prostitution   and   child pornography,   and   to   develop   age­appropriate   safe   and confidential   programmes   and   medical,   social   and   psychological support services to assist girls who are subjected to violence.” 34. The concern world over as to female foeticide and infanticide is writ large from aforesaid resolution.   It is worthwhile to quote the statistics of World Factbook, 2016 of the Central Intelligence Agency   of   the   United   States   of   America   on   female foeticide/infanticide   across   the   world,   which   is   to   the   following effect:  Rank Name of the country Sex ratio at birth 24 1. Liechtenstein 126 males/100 females 2. China 115 males/100 female 3. Armenia 113 males/100 females 4. India 112 males/100 females 5. Azerbaijan 111 males/100 females 5. Viet Nam 111 males/100 females 6. Albania 110 males/100 females 7. Georgia 108 males/100 females 8. South Korea 107 males/100 females 8. Tunisia 107 males/100 females 9. Nigeria 106 males/100 females 10. Pakistan 105 males/100 females 11. Nepal 104 males/100 females 35. There is sharp decline in the sex ratio in India.   In the year 1901   where   972   females   as   against   1000   males   were   recorded. In   1961,  it   was  recorded  as   941;  in   1971   it  was   930;  in   1981   it was reported 934; in 1991 it was 927; in 2001 it was 933 and in 2011   it   was   943.     On   behalf   of   respondent­Union   of   India following State wise data has been furnished: “Sex Ratio (Female per 1000 Male) at Birth by residence, India and bigger States, SRS 2012­14 to 2014­16 S.N. India and 2012­ 2013­ Change 2013­ 2014­ Change India 906 900 ­6 900 898 ­2 1. Andhra Pradesh 919 918 ­1 918 913 ­5 2. Assam 918 900 ­18 900 896 ­4 3. Bihar 907 916 9 916 908 ­8 4. Chhattisgarh 973 961 ­12 961 963 2 5. Delhi 876 869 ­7 869 857 ­12 6. Gujarat 907 854 ­53 854 848 ­6 7. Haryana 866 831 ­35 831 832 1 8. Himachal 938 924 ­14 924 917 ­7 9. Jammu & Kashmir 899 899 0 899 906 7 10. Jharkhand 910 902 ­8 902 918 16 25 11. Karnataka 950 939 ­11 939 935 ­4 12. Kerala 974 967 ­7 967 959 ­8 13. Madhya Pradesh 927 919 ­8 919 922 3 14. Maharashtra 896 878 ­18 878 876 ­2 15. Orissa 953 950 ­3 950 948 ­2 16. Punjab 870 889 19 889 893 4 17. Rajasthan 893 861 ­32 861 857 ­4 18. Tamil Nadu 921 911 ­10 911 915 4 19. Telangana N.A. N.A. N.A. N.A. 901 N.A. 20. Uttar Pradesh 869 879 10 879 882 3 21. Uttarakhand 871 844 ­27 844 850 6 22. West Bengal 952 951 ­1 951 937 ­14 The   aforesaid   table   indicates   decline   in   18   States   and maximum   decline  of   53   points   was  recorded  in   Gujarat   followed by Haryana by 35 points and Rajasthan by 32 points.   Sex ratio of   the   States   in   2014­2016   indicates   decline   in   13   States.     The maximum   decline   of   14   points   was   recorded   in   West   Bengal followed   by   Delhi   recorded   at   12   points.     In   a   publication   of United Nations  (UNFPA), it  was published  that  0.46 million  girls were   missing   at   birth   on   an   average   annually   during   the   period 2001­2012 as a result of sex­selective abortions.   The fall in sex ratios   does   not   only   have   an   impact   on   the   demography   of   the nation,   but   it   also   gives   rise   to   violent   practices   such   as trafficking   of   women   and   bride   buying.     The   Act   was   conceived out   of   the   urgency   for   the   prohibition   of   sex   selection   practices and   prohibition   of   the   advertisement   of   the   pre­natal   diagnostic techniques for detection/determination of sex.  It came into force 26 in the year 1996.   It was amended in 2003 following a PIL which was   filed   in  2000  to   improve  regulation   of   technology   capable   of sex selection.   By way of amendment in the Act, the name of the Act   has   been   changed   to   Pre­Conception   and   Pre­natal Diagnostic   Techniques   (Prohibition   of   Sex   Selection)   Act,   1994. The   main   purpose   of   the   Act   is   to   ban   the   use   of   sex   selection and   misuse   of   pre­natal   diagnostic   technique   for   sex   selective abortions   and   to   regulate   such   techniques.     The   amendments have   brought   techniques   of   pre­conception   sex   selection   within the   ambit   of   the   Act   and   have   also   brought   use   of   ultrasound machines   under   its   umbrella.     It   has   further   provided   for constitution of Central and State Level Supervisory Board.   More stringent   punishments   have   been   provided.     The   Appropriate Authorities   have   been   given   powers   of   civil   court   for   search, seizure  and   sealing.     The   maintenance   of  record   has  been   made mandatory in respect of use of ultrasound machines.  It has also regulated  the  sale  of ultrasound machines  only   to the registered bodies.     The   Act   provides   for   prohibition   of   sex selection/determination   and   regulate   pre­natal   diagnostic technology.    Several   important   amendments   were   notified   in  the Rules.     Rule   11(2)   was   amended   in   2011   to   provide   for 27 confiscation   of   the   unregistered   machines   and   Section   23(1) prescribes imprisonment upto three years and with fine upto ten thousand rupees against the unregistered clinic/facilities and on any subsequent conviction, the imprisonment may extend to five years   and   with   fine   which   may   extend   to   fifty   thousand   rupees and   Section   23(3)   prescribes   imprisonment   upto   three   years   of imprisonment   and   with   fine   upto   fifty   thousand   rupees   against the   unregistered   clinic/facilities   for   the   first   offence   and   for   any subsequent   offence,   the   imprisonment   may   extend   to   five   years and with fine which may  extend to one lakh rupees.   Rule 3A(3) has   been   inserted   in   2012   to   restrict   the   registration   of   medical practitioners qualified under the Act to conduct ultrasonography in   maximum   of   two   ultrasound   facilities   within   a   district   only. Number   of   hours   during   which   the   Registered   Medical Practitioner   would   be   present   in   each   clinic   would   be   specified clearly   to   the   Appropriate   Authority.     The   amendment   made   to Rule   13   in   2012   requires   every   Genetic   Counselling   Centres, Genetic   Laboratory,   Genetic   Clinic,   Ultrasound   Clinic   and Imaging   Centre   to   intimate   every   change   of   employee,   place, address and equipment installed to the Appropriate Authority 30 days   in   advance   of   the   expected   date   of   such   change   and   seeks 28 issuance of a new certificate with the changes duly incorporated. Rules   for   six   months’   training   in   ultrasound   for   the   MBBS doctors have been notified vide GSR 14(E) dated 10.1.2014.   The Rules include the training curriculum, criteria for accreditation of institutions   which   will   impart   training   and   procedure   for Competency   Based   Evaluation   Test   for   such   trained   medical practitioners.  Revised Form ‘F’ has been notified vide GSR 77 (E) date   4.2.2014.     The   revised   format   is   more   simplified   as   the details   of   invasive   and   non­invasive   diagnostic   procedures   have been separated and made more simplified. 36. There are only 586 convictions out of 4202 cases registered even  after  24 years  of existence.   It reflects the  challenges being faced   by   the   Appropriate   Authority   in   implementing   this   social legislation.     Below   is   the   chart   showing   State   wise   status   of implementation   of   the   Act   as   on   September   2018   submitted   on behalf of respondents: State wise status of implementation of the PC&PNDT Act as on SEPTEMBER, 2018 S.No. States/UTs No. of registered bodies No. of ongoing Court/ Police cases No. of Machines seized/ sealed Convictions* Medical licenses cancelled/ suspended Number of  cases decided/ closed 1. Andhra  Pradesh 3119 20 18 0 0 8 2. Arunachal  Pradesh 97 0 ­ 0 0 ­ 3. Assam 930 11 4 1 0 4 4. Bihar 2761 132 38 6 0 32 29 5. Chhattisgar h 700 14 0 0 0 7 6. Goa 174 1 1 0 0 7. Gujarat 5994 235 2 18 7 99 8. Haryana 2144 313 562 85 21 157 9. Himachal  Pradesh 464 0 4 1 0 3 10. Jammu &  Kashmir 493 3 13 1 0 ­ 11. Jharkhand 761 32 0 2 0 ­ 12. Karnataka 4711 49 58 38 0 41 13. Kerala 1737 0 ­ 0 0 ­ 14. Madhya  Pradesh 1723 50 17 4 3 9 15. Maharashtra 8672 587 462 99 79 358 16. Manipur 130 0 ­ 0 0 ­ 17. Meghalaya 50 0 ­ 0 0 ­ 18. Mizoram 61 0 ­ 0 0 ­ 19. Nagaland 49 0 0 0 0 ­ 20. Odisha 1001 66 ­ 5 0 4 21. Punjab 1603 147 38 31 1 93 22. Rajasthan 3039 701 506 149 21 368 23. Sikkim 27 0 0 0 0 ­ 24. Tamil Nadu 6717 123 ­ 109 2 83 25. Telangana 3547 24 108 3 0 25 26. Tripura 48 1 ­ 0 0 ­ 27. Uttarakhand 647 47 12 4 0 16 28. Uttar  Pradesh 6031 139 39 20 1 10 29. West Bengal 3238 24 29 0 0 1 30. A & N Island 17 0 ­ 0 0 ­ 31. Chandigarh 183 1 ­ 0 0 2 32. D & N Haveli 16 0 0 0 0 ­ 33. Daman &  Diu 10 0 0 0 0 ­ 34. Delhi 1584 104 170 10 3 57 35. Lakshadeep 9 0 ­ 0 0 ­ 36. Puducherry 109 1 ­ 0 0 ­ TOTAL 62596 2825 2081 586 138 1377 Note: *Convictions and Medical licenses data up to June 2018 37. In the light of aforesaid, we examine the submission raised on   behalf   of   petitioner   based   upon   clerical   errors.     It   was   urged that   the   license   of   members   of   noble   charitable   profession   are being suspended on account of clerical errors/mistakes in paper work under the Act and the Rules made thereunder.  On account 30 of   clerical   errors   in   filling   up   of   the   forms,   it   would   not   be appropriate to inflict the punishment.  In case of actual offence of sex determination, the provisions of the Act may govern the field. As   submission   appears   to   be   attractive   and   it   requires   deep scrutiny whether it is a clerical error in filling up of the forms or is   foundation   of   substantial   breach   of   the   provisions   of   the   Act and   Rules   framed   thereunder.     It   was   urged   that   Section   23   of the Act treats unequals as equals and there is infirmity in the Act as the clerical error in filling up of the Form ‘F’ cannot be treated at   par   with   actual   offence   of   sex   determination.     There   is   no gradation   of   the   offence   under   the   Act.     Learned   senior   counsel has   placed   reliance   on   Uttar   Pradesh   Power   Corporation   Ltd.   vs. Ayodhya Prasad  Mishra,   (2008) 10 SCC 139 ,   wherein this Court held   that   unequals   cannot   be   treated   equally.   Treating   of unequals as equals would as well offend the doctrine of equality enshrined in Articles 14 and 16 of the Constitution.  The same is extracted hereunder: “40.   It   is   well   settled   that   equals   cannot   be   treated   unequally. But   it   is   equally   well   settled   that   unequals   cannot   be   treated equally.  Treating  of unequals  as  equals  would as  well  offend  the doctrine   of   equality   enshrined   in   Articles   14   and   16   of   the Constitution. The High Court was, therefore, right in holding that Executive   Engineers   placed   in   Category   I   must   get   priority   and preference   for  promotion  to  the   post  of  Superintendent   Engineer over Executive Engineers found in Category II.”   31 38. It is contended that merely clerical error cannot be equated with  offences  as mentioned  in  Sections  5 and   6 of  the   Act.   The main   purpose   and   the   object   of   the   Act   is   being   misused   and more   than   60   per   cent   cases   registered   under   the   Act,   are pertaining to non­maintenance of record. 39. In   order   to   appreciate   whether   it   is   clerical   omission   or otherwise,   we   have   to   delve   on  the   provisions   of   the   Act   what   is mandated   thereunder.     Section   3   provides   for   regulation   of Genetic   Counselling   Centres,   Genetic   Laboratories   and   Genetic Clinics,   Section   3A   deals   with   prohibition   of   sex­selection   and Section 3B deals with prohibition on sale of ultrasound machine, etc. to persons, laboratories, clinics, etc. not registered under the Act.  The same are extracted hereunder:   “ 3.   Regulation   of   Genetic   Counselling   Centres,   Genetic Laboratories   and   Genetic   Clinics. —   On   and   from   the commencement of this Act, — (1) no Genetic Counselling Centre, Genetic Laboratory or Genetic Clinic unless registered under this Act, shall conduct or associate with,   or   help   in,   conducting   activities   relating   to   pre­natal diagnostic techniques; (2)   no   Genetic   Counselling   Centre   or   Genetic   Laboratory   or Genetic   Clinic   shall   employ   or   cause   to   be   employed   or   take services of any person whether on honorary basis or on payment who does not possess the  qualifications as may be prescribed ; (3)   no   medical   geneticist,   gynaecologist,   paediatrician,   registered medical   practitioner   or  any  other   person   shall   conduct   or   cause to   be   conducted   or  aid   in   conducting  by   himself   or  through   any other   person,   any   pre­natal   diagnostic   techniques   at   a   place other than a place  registered under this Act . 32 3A.   Prohibition   of   sex­selection.    —   No   person,   including   a specialist   or   a   team   of   specialists   in   the   field   of   infertility,   shall conduct or cause to be conducted or aid in conducting by himself or by any other person, sex selection on a woman or a man or on both   or   on   any   tissue,   embryo,   conceptus,   fluid   or   gametes derived from either or both     of them. 3B.     Prohibition   on   sale   of   ultrasound   machine,   etc.,   to persons,   laboratories,   clinics,   etc.,   not   registered   under   the Act.    —   No   person   shall   sell   any   ultrasound   machine   or   imaging machine or scanner or any other equipment capable of detecting sex   of   foetus   to   any   Genetic   Counselling   Centre,   Genetic Laboratory,   Genetic   Clinic   or   any   other   person   not   registered under the Act.” (emphasis supplied) 40. Section   4   deals   with   regulation   of   pre­natal   diagnostic techniques, which is extracted hereunder: “ 4.   Regulation   of   pre­natal   diagnostic   techniques.   —   On   and from the commencement of this Act,— (1) no place including a registered Genetic Counselling Centre or Genetic   Laboratory   or   Genetic   Clinic   shall   be   used   or   caused   to be   used   by   any   person   for   conducting   pre­natal   diagnostic techniques   except   for   the   purposes   specified   in   clause   (2)   and after satisfying any of the conditions specified in clause (3); (2)  no pre­natal diagnostic techniques shall  be  conducted except for   the   purposes   of   detection   of   any   of   the   following abnormalities, namely : — (i) chromosomal abnormalities; (ii) genetic metabolic diseases; (iii) haemoglobinopathies; (iv) sex­linked genetic diseases; (v) congenital anomalies; (vi) any other abnormalities or diseases as may be specified  by the Central Supervisory Board; (3)  no pre­natal diagnostic techniques shall be used or conducted unless the person qualified to do so is satisfied for reasons to be recorded   in   writing   that   any   of   the   following   conditions   are fulfilled, namely:— (i) age of the pregnant woman is above thirty­five years; (ii)   the   pregnant   woman   has   undergone   of   two   or   more spontaneous abortions or foetal loss; (iii)   the   pregnant   woman   had   been   exposed   to   potentially teratogenic   agents   such   as   drugs,   radiation,   infection   or chemicals; 33 (iv) the pregnant woman or her spouse has a family history of   mental   retardation   or   physical   deformities   such   as, spasticity or any other genetic disease; (v) any other condition as may be specified by the Board; Provided   that   the   person   conducting   ultrasonography   on   a pregnant   woman   shall   keep   complete   record   thereof   in   clinic   in such   manner,   as   may   be   prescribed,   and   any   deficiency   or inaccuracy   found   therein   shall   amount   to   contravention   of   the provisions  of  section  5  or section  6 unless  contrary  is  proved  by the person conducting such ultrasonography; (4)   no   person   including   a   relative   or   husband   of   the   pregnant woman   shall   seek   or   encourage   the   conduct   of   any   pre­natal diagnostic techniques on her except for the purposes specified in clause (2). (5)   no  person  including  a  relative   or  husband  of  a  woman   shall seek or encourage the conduct of any sex­selection technique on her or him or both.” (emphasis supplied) There   is   prohibition   created   under   Section   4(1)   to   use   any registered   Genetic   Counselling   Centre   or   Genetic   Laboratory   or Genetic   Clinic   for   conducting   pre­natal   diagnostic   techniques except for  the purposes specified in sub­section (2) of Section 4. Wrong expression has been used as clause (2) in the Act, where it should   be   sub­section   (2).     Be   that   as   it   may.     Section   4(2) provides for conducting of pre­natal diagnostic techniques for the purpose of detection of abnormalities. Section   4(3)   provides   that   no   pre­natal   diagnostic techniques  shall   be  used  unless  the  person  qualified   to   do  so   is satisfied for the reasons to be recorded in writing that prescribed conditions   are   fulfilled   such   as   age   of   the   pregnant   women   is above   thirty­five   years;   the   pregnant   woman   has   undergone   two 34 or   more   spontaneous   abortions   or   foetal   loss;   she   had   been exposed   to   potentially   teratogenic   agents   such   as   drugs, radiation,   infection   or   chemicals;   the   pregnant   woman   or   her spouse   has   a   family   history   of   mental   retardation   or   physical deformities as prescribed therein; or any other condition as may be specified by the Board. In   the   absence   of   aforesaid   fulfilment   of   the   aforesaid conditions   provided   in   Section   4(3)   and   in   the   absence   of abnormality   as   provided   in   Section   4(2),   no   such   test   can   be performed.     Proviso   to   Section   4(3)   makes   it   mandatory   that person   conducting   ultrasonography   on   a   pregnant   woman   shall keep complete record as may be prescribed and any deficiency or inaccuracy   found   therein   shall   amount   to   contravention   of   the provisions of Section 5 or Section 6 unless contrary is proved by the person conducting such ultrasonography.  Section 5 provides for   written   consent   of   pregnant   woman   and   prohibition   of communicating the sex of foetus, whereas Section 6 provides that determination   of   sex   is   prohibited.     Sections   5   and   6   are extracted below: “5.   Written   consent   of   pregnant   woman   and   prohibition   of communicating the sex of foetus .— (1)  No  person   referred   to  in  clause  (2)   of  section  3   shall  conduct the pre­natal diagnostic procedures unless— 35 (a) he has  explained all known side and after effects  of such procedures to the pregnant woman concerned; (b)   he   has   obtained   in   the   prescribed   form   her   written consent   to undergo such procedures in the language which she understands; and (c)   a  copy   of   her  written   consent   obtained   under  clause   (b) is given to the pregnant woman. (2)   No   person   including   the   person   conducting   pre­natal diagnostic procedures shall  communicate  to the pregnant woman concerned   or   her   relatives   or   any   other   person   the   sex   of   the foetus by words, signs, or in any other manner. 6.   Determination   of   sex   prohibited. —   On   and   from   the commencement of this Act, —  (a)   no   Genetic   Counselling   Centre   or   Genetic   Laboratory   or Genetic   Clinic   shall   conduct   or   cause   to   be   conducted   in   its Centre,   Laboratory   or   Clinic,   pre­natal   diagnostic   techniques including   ultrasonography,   for   the   purpose   of   determining   the sex of a foetus; (b)   no   person   shall   conduct   or   cause   to   be   conducted   any   pre­ natal   diagnostic   techniques   including   ultrasonography   for   the purpose of determining the sex of a foetus. (c)   no   person   shall,   by   whatever   means,   cause   or   allow   to   be caused selection of sex before or after conception.” (emphasis supplied) 41. Independently,   specific   provisions   have   been   made   barring use   of   technology   i.e.,   pre­natal   diagnostic   techniques   for determination   of   sex   of   foetus   under   Section   6   of   the   Act.     The use   of   technology   can   only   be   for   the   purposes   as   provided   in Section   4(2)   and   with   the   pre­conditions   as   provided   in   Section 4(3). 42. As   a   safeguard   to   arbitrary   use   of   powers   by   concerned authorities   the   constitution   of   State   Supervisory   Board   and 36 Union   Territory   Supervisory   Board   is   provided   in   Section   16A, which   is   a   large   body   consisting   of   various   representatives.     It has   to   create   public   awareness,   review   the   activities   of   the Appropriate Authorities and to monitor the implementation of the provisions of the Act and to send the periodical report.   Relevant portion of Section 16A of the Act reads thus:   “ 16A.   Constitution   of   State   Supervisory   Board   and   Union territory Supervisory Board .— (1)   Each   State   and   Union   territory   having   Legislature   shall constitute   a   Board   to   be   known   as   the   State   Supervisory   Board or   the   Union   territory   Supervisory   Board,   as   the   case   may   be, which shall have the following functions:— (i)   to   create   public   awareness   against   the   practice   of   pre­ conception sex selection and pre­natal determination of sex of foetus leading to female foeticide in the State; (ii)   to   review   the   activities   of   the   Appropriate   Authorities functioning in the State and recommend appropriate action against them; (iii)   to   monitor   the   implementation   of   provisions   of   the   Act and the rules and make suitable recommendations relating thereto, to the Board;  (iv) to send such consolidated reports as may be prescribed in   respect   of   the   various   activities   undertaken   in   the   State under   the   Act   to   the   Board   and   the   Central   Government; and  (v) any other functions as may be prescribed under the Act. (2) The State Board shall consist of,— (a)   the   Minister   in   charge   of   Health   and   Family   Welfare   in the State, who shall be the Chairperson,  ex­officio ; (b)   Secretary   in   charge   of   the   Department   of   Health   and Family   Welfare   who   shall   be   the   Vice­Chairperson,   ex­ officio ;  (c)   Secretaries   or  Commissioners   in   charge   of   Departments of Women and Child Development, Social Welfare, Law and Indian System of Medicines and Homoeopathy,   ex­officio , or their representatives; (d)  Director of Health and  Family Welfare or  Indian System of   Medicines   and   Homoeopathy   of   the   State   Government, ex­officio ; (e)   three   women   members   of   Legislative   Assembly   or Legislative Council; 37 (f)   ten   members   to   be   appointed   by   the   State   Government out of which two each shall be from the following categories: — (i) eminent social scientists and legal experts; (ii)   eminent   women   activists   from   non­governmental organizations or otherwise; (iii)   eminent   gynaecologists   and   obstetricians   or experts of  stri­roga  or  prasuti­tantra ; (iv) eminent paediatricians or medical geneticists; (v) eminent radiologists or sonologists; (g) an officer not below the rank of Joint Director in charge of   Family   Welfare,   who   shall   be   the   Member   Secretary, ex­officio . (3) The State Board shall meet at least once in four months.” 43. The   constitution   of   Appropriate   Authority   and   Advisory Committee  is  provided  in  Section  17.   It  consists  of  an   officer   of or   above   the   rank   of   the   Joint   Director   of   Health   and   Family Welfare   as   Chairperson,   an   eminent   woman   representing women’s   organization   and   an   officer   of   Law   Department   of   the State or the Union Territory as members as the case may be.  The functions   of   the   Appropriate   Authority   are   prescribed   in   Section 17(4).    It  empowers   the   Appropriate  Authority   to   grant,  suspend or   cancel   the   registration,   enforce   standards,   investigate complaints   and   to   do   other   acts   as   provided   therein. Constitution   of   Advisory   Committee   is   also   provided   under Section   17(6),   to   aid   and   advise   the   Appropriate   Authority, consisting of three medical experts from amongst gynaecologists, obstetricians,   paediatricians   and   medical   geneticists,   one   legal expert,   an   officer   as   provided   thereunder,   and   three   eminent 38 social workers.  No person who has been associated with the use or promotion of pre­natal diagnostic techniques for determination of sex or sex selection can be member of the Advisory Committee. Section 17 is extracted hereunder:  “ 17. Appropriate Authority and Advisory Committee .— (1)   The   Central   Government   shall   appoint,   by   notification   in   the Official   Gazette,   one   or  more   Appropriate   Authorities   for   each   of the Union territories for the purposes of this Act. (2)   The   State   Government   shall   appoint,   by   notification   in   the Official   Gazette,   one   or   more   Appropriate   Authorities   for   the whole   or   part   of   the   State   for   the   purposes   of   this   Act   having regard   to   the   intensity   of   the   problem   of   pre­natal   sex determination leading to female foeticide.  (3)  The   officers   appointed   as  Appropriate   Authorities   under  sub­ section (1) or sub­section (2) shall be,—  (a)   when  appointed   for  the   whole   of   the  State   or  the   Union territory, consisting of the following three members:— (i) an officer of or above the rank of the Joint Director of Health and Family Welfare—Chairperson; (ii)   an   eminent   woman   representing   women’s organization; and (iii)   an   officer   of   Law   Department   of   the   State   or  the Union territory concerned:  Provided that  it shall be the  duty of the State or the Union territory   concerned   to   constitute   multi­member   State   or Union   territory   level   Appropriate   Authority   within   three months of the coming into force of the Pre­natal Diagnostic Techniques   (Regulation   and   Prevention   of   Misuse) Amendment Act, 2002: Provided further that any vacancy occurring therein shall be filled within three months of the occurrence. (b)   when   appointed   for   any   part   of   the   State   or   the   Union territory, of such other rank as the State Government or the Central Government, as the case may be, may deem fit. (4)  The  Appropriate   Authority shall  have  the  following functions, namely:— (a)   to   grant,   suspend   or   cancel   registration   of   a   Genetic Counselling Centre, Genetic Laboratory or Genetic Clinic; (b)   to   enforce   standards   prescribed   for   the   Genetic Counselling Centre, Genetic Laboratory and Genetic Clinic; 39 (c)   to   investigate   complaints   of   breach   of   the   provisions   of this   Act   or  the   rules   made   thereunder   and   take   immediate action; (d)   to   seek   and   consider   the   advice   of   the   Advisory Committee,   constituted   under   sub­section   (5),   on application   for   registration   and   on   complaints   for suspension or cancellation of registration; (e)   to   take   appropriate   legal   action   against   the   use   of   any sex   selection   technique   by   any   person   at   any   place,   suo motu   or   brought   to   its   notice   and   also   to   initiate independent investigations in such matter;  (f)   to   create   public   awareness   against   the   practice   of   sex selection or pre­natal determination of sex;  (g)  to supervise  the  implementation of the provisions of the Act and rules; (h)   to   recommend   to   the   Board   and   State   Boards modifications   required   in   the   rules   in   accordance   with changes in technology or social conditions; (i)   to   take   action   on   the   recommendations   of   the   Advisory Committee   made   after   investigation   of   complaint   for suspension or cancellation of registration. (5) The Central Government or the State Government, as the case may   be,   shall   constitute   an   Advisory   Committee   for   each Appropriate   Authority   to   aid   and   advise   the   Appropriate Authority in the discharge of its functions, and shall appoint one of the members of the Advisory Committee to be its Chairman. (6) The Advisory Committee shall consist of— (a)   three   medical   experts   from   amongst   gynaecologists, obstericians, paediatricians and medical geneticists;  (b) one legal expert; (c)   one   officer   to   represent   the   department   dealing   with information   and   publicity   of   the   State   Government   or   the Union territory, as the case may be; (d) three eminent social workers of whom not less than one shall   be   from   amongst   representatives   of   women’s organisations. (7) No person who has been associated with the use or promotion of pre­natal diagnostic techniques for determination of sex or sex selection   shall   be   appointed   as   a   member   of   the   Advisory Committee.  (8) The Advisory Committee may meet as and when it thinks fit or on   the   request   of   the   Appropriate   Authority   for   consideration   of any   application   for   registration   or  any   complaint   for   suspension or cancellation of registration and to give advice thereon:   Provided   that   the   period   intervening   between   any   two meetings shall not exceed the prescribed period. (9)   The   terms   and   conditions   subject   to   which   a   person   may   be appointed   to   the   Advisory   Committee   and   the   procedure   to   be 40 followed   by   such   Committee   in   the   discharge   of   its   functions shall be such as may be prescribed.” 44. Section   17A   empowers   Appropriate   Authority   to   summon any   person   who   is   in   possession   of   any   information   relating   to violation   of   the   provisions   of   the   Act   and   production   of documents, issue search warrant etc.   It is mandatory that such Genetic   Counselling   Centres,   Laboratories   or   Clinics   should   be registered under Section 18 of the Act. 45. Section   20   deals   with   cancellation   or   suspension   of registration.     An   action   can   be   taken   as   provided   under   Section 20(2) after giving reasonable opportunity of being heard.   In case there   is   breach   of   provisions   of   the   Act   or   the   Rules,   and   the same is without prejudice to any criminal action that it may take against   such   Centres,   Laboratory   or   Clinic,   the   Appropriate Authority in public interest for reasons to be recorded in writing, can suspend the registration of any Genetic Counselling Centres, Laboratories   or   Clinics   under   Section   20(3)   of   the   Act   without issuing   any   notice   referred   to   in   sub­section   (1)   of   Section   20. The   provisions   of   appeal   against   the   order   of   suspension   or cancellation   of   registration   passed   by   Appropriate   Authority   has 41 been   provided   in   Section   21.     Sections   20   and   21   are   extracted hereunder:   “ 20.   Cancellation   or   suspension   of   registration. —     (1).   The Appropriate   Authority   may   suo   moto    ,   or   on   complaint,   issue   a notice   to   the   Genetic   Counselling   Centre,   Genetic   Laboratory   or Genetic   Clinic   to   show   cause   why   its   registration   should   not   be suspended or cancelled for the reasons mentioned in the notice. (2)    If, after giving a reasonable opportunity of being heard   to the Genetic Counselling Centre, Genetic Laboratory or Genetic Clinic and   having   regard   to   the   advice   of   the   Advisory   Committee,   the Appropriate Authority is satisfied that there has been a breach of the   provisions  of   this   Act   or  the  rules,   it  may,   without  prejudice to   any   criminal   action   that   it   may   take   against   such   Centre, Laboratory or Clinic, suspend its registration for such period as it may think fit or cancel its registration, as the case may be. (3)   Notwithstanding   anything   contained   in   sub­sections   (1)   and (2),   if   the   Appropriate   Authority   is   of   the   opinion   that   it   is necessary or expedient so to do in the public interest, it may, for reasons to be recorded in writing , suspend the registration of any Genetic Counselling Centre, Genetic Laboratory or Genetic Clinic without issuing any such notice referred to in sub­section (1) . 21.   Appeal .—   The   Genetic   Counselling   Centre,   Genetic Laboratory   or   Genetic   Clinic   may,   within   thirty   days   from   the date   of   receipt   of   the   order   of   suspension   or   cancellation   of registration   passed   by   the   Appropriate   Authority   under   section 20, prefer an appeal against such order to— (i) the Central Government, where the appeal is against the order of the Central Appropriate Authority; and (ii)   the   State   Government,   where   the   appeal   is   against   the order of the State Appropriate Authority,  in the prescribed manner.” (emphasis supplied) 46. Section   22   deals   with   prohibition   of   advertisement   relating to   pre­conception   and   pre­natal   determination   of   sex   and punishment for contravention. 42 47. Section 23 deals with offences and penalties.   Section 23(1) provides   for   contravention   of   any   provisions   of   the   Act   or   Rules made   thereunder,   punishment   with   imprisonment   for   a   term which may extend to three years and with fine which may extend to   ten   thousand   rupees.     Section   23(2)   contains   provision   with respect to reporting of name of the registered medical practitioner by   the   Appropriate   Authority   to   the   State   Medical   Council concerned for passing  appropriate order including suspension of the   registration,   if   the   charges   are   framed   by   the   Court   and   till the case is disposed of and on conviction for removal of his name from   the  register  of  the  Council   for  a  period  of  five  years  for   the first   offence   and   permanently   for   the   subsequent   offence.     Any person   who   seek   aid   of   any   Genetic   Counselling   Centre, Laboratory,   Clinic   or   ultrasound   clinic   or   imaging   clinic   etc.   for sex selection, shall be punishable with imprisonment which may extend   to   three   years   and   with   fine   which   may   extend   to   fifty thousand   rupees   for   the   first   offence   and   for   any   subsequent offence   with   imprisonment   which   may   extend   to   five   years   and with   fine   which   may   extend   to   one   lakh   rupees.     If   a   woman   is compelled   by   her   husband   or   any   other   relative   to  undergo   pre­ natal   diagnostic   technique   for   the   purpose   of   Section   4(2),   such 43 person shall be liable for abetment of offence under Section 23(3). Sections 23 and 24 are extracted hereunder:   “ 23.   Offences   and   penalties .—   (1)   Any   medical   geneticist, gynaecologist,   registered   medical   practitioner  or  any  person   who owns   a   Genetic   Counselling   Centre,   a   Genetic   Laboratory   or   a Genetic   Clinic   or   is   employed   in   such   a   Centre,   Laboratory   or Clinic  and   renders   his   professional  or  technical  services   to  or  at such   a   Centre,   Laboratory   or   Clinic,   whether   on   an   honorary basis or otherwise, and   who contravenes any of the provisions of this   Act   or   rules   made   thereunder   shall   be   punishable   with imprisonment   for   a   term   which   may   extend   to   three   years   and with   fine   which   may  extend   to   ten   thousand   rupees   and   on   any subsequent   conviction,   with   imprisonment   which   may   extend   to five   years   and   with   fine   which   may   extend   to   fifty   thousand rupees . (2)   The   name   of   the   registered   medical   practitioner   shall   be reported   by   the   Appropriate   Authority   to   the   State   Medical Council   concerned   for   taking   necessary   action   including suspension   of   the   registration   if   the   charges   are   framed   by   the court   and   till   the   case   is   disposed   of   and   on   conviction   for removal of his name from the register of the Council for a period of   five   years   for   the   first   offence   and   permanently   for   the subsequent offence. (3)   Any   person   who   seeks   the   aid   of   any   Genetic   Counselling Centre, Genetic Laboratory, Genetic Clinic or ultrasound clinic or imaging clinic or of a medical geneticist, gynaecologist, sonologist or   imaging   specialist   or   registered   medical   practitioner   or   any other   person   for   sex   selection   or   for   conducting   pre­natal diagnostic   techniques   on   any   pregnant   women   for   the   purposes other than those specified in sub­section (2) of section 4, he shall be punishable with imprisonment for a term which may extend to three   years   and   with   fine   which   may   extend   to   fifty   thousand rupees   for   the   first   offence   and   for   any   subsequent   offence   with imprisonment which may extend to five years and with fine which may extend to one lakh rupees. (4)   For   the   removal   of   doubts,   it   is   hereby   provided,   that   the provisions   of   sub­section   (3)   shall   not   apply   to   the   woman   who was   compelled   to   undergo   such   diagnostic   techniques   or   such selection. 24.   Presumption   in   the   case   of   conduct   of   pre­natal diagnostic techniques    .— Notwithstanding anything contained  in the   Indian   Evidence   Act,   1872   (1   of   1872),   the   court   shall presume unless the contrary is proved that the pregnant woman was compelled by her husband or any other relative, as the case may   be,   to   undergo   pre­natal   diagnostic   technique   for   the purposes other than those specified in sub­section (2) of section 4 44 and   such   person   shall   be   liable   for   abetment   of   offence   under sub­section   (3)   of   section   23   and   shall   be   punishable   for   the offence specified under that section.” (emphasis supplied) 48. Section   25   of   the   Act   deals   with   the   penalty   for contravention   of   the   provisions   of   the   Act   or   rules   for   which   no specific   punishment   is   provided.     Any   contravention   under   this Section shall be punishable with imprisonment for a term which may extend to three months or with fine which may extend to one thousand rupees or both and in case of continuing contravention with an additional fine which may extend to five hundred rupees for every day. 49. Section 27 makes offence to be cognizable, non­bailable and non­compoundable.  Section 27 is extracted hereunder:   “ 27.   Offence   to   be   cognizable,   non­bailable   and   non­ compoundable .­Every offence under this Act shall be cognizable, non­bailable and non­compoundable.” 50. The   mode   of   taking   cognizance   of   offence   is   provided   in Section 28 on a complaint made by the Appropriate Authority or any   officer   authorised   in   this   behalf;   or   by   a   person   who   has given   notice   of   not   less   than   fifteen   days   to   the   Appropriate Authority   of   the   alleged   offence   and   of   his   intention   to   make   a complaint to the court.  The Metropolitan Magistrate or a Judicial Magistrate is competent to try any offence punishable under this 45 Act.     Maintenance   of   records   is   provided   in   Section   29   and   that has to be preserved for two years.   In case any criminal or other proceedings   are   instituted   against   any   Genetic   Counselling Centre,   Laboratory   or   Clinic,   the   records   shall   be   preserved   till the   final   disposal   of   such   proceedings.     Section   30   empowers Appropriate Authority to search and seize records etc.  Section 31 provides for protection of action taken in good faith. 51. Section 32 empowers the Central Government to make rules for carrying out the provisions of the Act.  Section 33 gives power to   the   Board   to   make   regulations   with   the   previous   sanction   of the   Central   Government.     Rules   and   regulations   are   required   to be laid before the Parliament as provided in Section 34. 52. Rule   9   of   the   Rules   provides   for   maintenance   and preservation of records.  The same is extracted hereunder: 9. Maintenance and preservation of records .— (1)   Every   Genetic   Counselling   Centre,   Genetic   Laboratory   and Genetic   Clinic   including   a   mobile   Genetic   Clinic,   Ultrasound Clinic   and   Imaging   Centre   shall   maintain   a   register   showing,   in serial order, the names and addresses of the men or women given genetic counselling, subjected to pre­natal diagnostic procedures or pre­natal diagnostic tests, the names of their spouse or father and   the   date   on   which   they   first   reported   for   such   counselling, procedure or test. (2)   The   record   to   be   maintained   by   every   Genetic   Counselling Centre, in respect of each woman counselled shall be as specified in Form D. 46 (3)   The   record   to   be   maintained   by   every   Genetic   Laboratory,   in respect   of   each   man   or   woman   subjected   to   any   pre­natal diagnostic   procedure/technique/test,   shall   be   as   specified   in Form E.  (4) The record to be maintained by every Genetic Clinic including a   mobile   Genetic   Clinic,   in   respect   of   each   man   or   woman subjected   to   any   pre­natal   diagnostic   procedure/technique/test, shall be as specified in Form F. (5) The Appropriate Authority shall maintain a permanent record of applications for grant or renewal of certificate of registration as specified   in   Form   H.   Letters   of   intimation   of   every   change   of employee,   place,   address   and   equipment   installed   shall   also   be preserved as permanent records. (6)  All   case   related­records,   forms   of  consent,  laboratory  results, microscopic   pictures,   sonographic   plates   or   slides, recommendations   and   letters   shall   be   preserved   by   the   Genetic Counselling   Centre,   Genetic   Laboratory   or   Genetic   Clinic, Ultrasound   Clinic   or   Imaging   Centre   for   a   period   of   two   years from   the   date   of   completion   of   counselling,   pre­natal   diagnostic procedure or pre­natal diagnostic test, as the case may be. In the event of any legal proceedings, the records shall be preserved till the final disposal of legal proceedings, or till the expiry of the said period of two years, whichever is later. (7) In case the Genetic Counselling Centre or Genetic Laboratory or   Genetic   Clinic   or   Ultrasound   Clinic   or   Imaging   Centre maintains   records   on  computer  or  other  electronic   equipment,   a printed   copy   of   the   record   shall   be   taken   and   preserved   after authentication by a person responsible for such record. (8)     Every   Genetic   Counselling   Centre,   Genetic   Laboratory, Genetic Clinic,  Ultrasound  Clinic  and Imaging  Centre  shall  send a   complete   report   in   respect   of   all   pre­conception   or   pregnancy related   procedures/techniques/tests   conducted   by   them   in respect   of   each   month   by   5 th   day   of   the   following   month   to   the concerned Appropriate Authority.” Rule   9   makes   it   mandatory   to   maintain   a   register   showing in   serial   order   the   names   and   addresses   of   the   men   or   women given   genetic   counselling,   subjected   to   pre­natal   diagnostic procedures   or   pre­natal   diagnostic   tests,   the   name   of   their spouse   or   father   and   the   date   on   which   they   first   reported   for 47 such  counselling.   Rule  9(2)  states that  record  to  be  maintained uniformly.     Rule   9(4)   provides   that   record   to   be   maintained   by every Genetic Clinic in respect of each man or woman subjected to   any   pre­natal   diagnostic   procedure/technique/test,   shall   be specified   in   Form   ‘F’.     Rule   10   deals   with   conditions   for conducting   pre­natal   diagnostic   procedures.     Rule   10(1A) provides   that   it   is   mandatory   for   every   person   conducting ultrasonography to declare that he/she has neither detected nor disclosed   the   sex   of   foetus   of   the   pregnant   woman   to   anybody. The   pregnant   woman   shall   declare   before   undergoing   the   test that   she   does   not   want   to   know   the   sex   of   her   foetus.     Rule   19 provides   for   an   appeal   against   the   decision   of   Appropriate Authority.     Form   ‘F’,   which   is   the   bone   of   contention   of   the learned counsel for the parties, is extracted hereunder:                                         “FORM F FORM FOR MAINTENANCE OF RECORD IN RESPECT OF PREGNANT WOMAN BY GENETIC CLINIC/ULTRASOUND CLINIC/IMAGING CENTRE 1. Name   and   address   of   the   Genetic   Clinic/Ultrasound Clinic/Imaging Centre. 2. Registration No. 3. Patient’s name and her age 4. Number of children with sex of each child 5. Husband’s/Father’s name 6. Full address with Tel. No., if any 7. Referred   by   (full   name   and   address   of   Doctor(s)   / Genetic   Counselling   Centre   (referral   note   to   be preserved carefully with case papers)/self referral 8. Last menstrual period/weeks of pregnancy 9. History   of   genetic/medical   disease   in   the   family (specify) 48 Basis of diagnosis: (a) Clinical (b) Bio­chemical (c) Cytogenetic (d)   Other   (e.g.   radiological,   ultrasonography   etc. specify) 10. Indication for pre­natal diagnosis A. Previous child/children with: (i) Chromosomal disorders (ii) Metabolic disorders (iii) Congenital anomaly (iv) Mental retardation (v) Haemoglobinopathy (vi) Sex linked disorders (vii) Single gene disorder (viii) Any other (specify) B. Advanced maternal age (35 years) C. Mother/father/sibling has genetic disease (specify) D. Other (specify) 11. Procedures carried out (with name and registration No. of   Gynaecologist/   Radiologist/   Registered   Medical Practitioner) who performed it. Non­Invasive (i)   Ultrasound   (specify   purpose   for   which ultrasound is to done during pregnancy) [List of indications for ultrasonography of pregnant women are given in the note below] Invasive (ii) Amniocentesis (iii) Chorionic Villi aspiration (iv) Foetal biopsy (v) Cordocentesis (vi) Any other (specify) 12. Any complication of procedure – please specify 13. Laboratory tests recommended (i) Chromosomal studies (ii) Biochemical studies (iii) Molecular studies (iv) Preimplantation genetic diagnosis 14. Result of (a) pre­natal diagnostic procedure (give details) (b)  Ultrasonography                     Normal/Abnormal  (specify abnormality detected, if any). 15. Date(s) on which procedures carried out.  16. Date on which consent obtained. (In case of invasive) 17. The   result   of   pre­natal   diagnostic   procedure   were conveyed to ……….on …………… 18. 18. Was MTP advised/conducted? 19. Date on which MTP carried out Date ……………..     Name, Signature and Registration number  Place……………..       of the Gynaecologist/Radiologist/Director of                                  the Clinic 49 DECLARATION OF PREGNANT WOMAN I,   Ms…………………..(name   of   the   pregnant   woman)   declare   that by   undergoing   ultrasonography   /image   scanning   etc.   I   do   not want to know the sex of my foetus. Signature/Thump impression of pregnant woman  DECLARATON OF DOCTOR/PERSON CONDUCTING ULTRASONOGRAPHY/IMAGE SCANNING I,……………………(name   of   the   person   conducting ultrasonography/image   scanning)   declare   that   while   conducting ultrasonography/image   scanning   on   Ms…………………..(name   of the   pregnant   woman),   I   have   neither   detected   nor   disclosed   the sex of her foetus to any body in any manner. Name and signature of the person conducting ultrasonography/image scanning/Director or owner of genetic clinic/ultrasound clinic/imaging centre. Important Notes:— (i) Ultrasound   is   not   indicated/advised/performed   to determine   the   sex   of   foetus   except   for   diagnosis   of   sex­linked diseases such as Duchenne Muscular Dystrophy, Haemophilia A & B, etc. (ii) During   pregnancy   Ultrasonography   should   only   be performed when indicated. The following is the representative list of indications for ultrasound during pregnancy. (1) To diagnose intra­uterine and/or ectopic pregnancy and confirm viability. (2) Estimation of gestational age (dating). (3) Detection of number of foetuses and their chorionicity. (4)   Suspected   pregnancy   with   IUCD   in­situ   or   suspected pregnancy following contraceptive failure/MTP failure. (5) Vaginal bleeding / leaking. (6) Follow­up of cases of abortion. (7) Assessment of cervical canal and diameter of internal os. (8)   Discrepancy   between   uterine   size   and   period   of amenorrhoea. (9)   Any   suspected   adenexal   or   uterine   pathology   / abnormality. (10)   Detection   of   chromosomal   abnormalities,   foetal structural defects and other abnormalities and their follow­ up. (11) To evaluate foetal presentation and position. (12) Assessment of liquor amnii. (13)   Preterm   labour   /   preterm   premature   rupture   of membranes. (14) Evaluation of placental position, thickness, grading and abnormalities   (placenta   praevia,   retroplacental haemorrhage, abnormal adherence etc.). (15)   Evaluation   of   umbilical   cord   –   presentation,   insertion, nuchal   encirclement,   number   of   vessels   and   presence   of true knot. 50 (16) Evaluation of previous Caesarean Section scars. (17)   Evaluation   of   foetal   growth   parameters,   foetal   weight and foetal well being. (18) Colour flow mapping and duplex Doppler studies. (19)   Ultrasound   guided   procedures   such   as   medical termination of pregnancy, external cephalic version etc. and their follow­up. (20)   Adjunct   to   diagnostic   and   therapeutic   invasive interventions   such   as   chorionic   villus   sampling   (CVS), amniocenteses,   foetal   blood   sampling,   foetal   skin   biopsy, amnioinfusion,   intrauterine   infusion,   placement   of   shunts etc. (21) Observation of intra­partum events. (22) Medical/surgical conditions complicating pregnancy. (23) Research/scientific studies in recognised institutions.  Person   conducting   ultrasonography   on   a   pregnant   woman shall   keep   complete   record   thereof   in   the   clinic/centre   in Form   F   and   any   deficiency   or   inaccuracy   found   therein shall   amount   to   contravention   of   provisions   of   section   5   or section 6 of the Act, unless contrary is proved by the person conducting such ultrasonography.” 53. The   Act   and   Rules   are   not   the   only   regulatory   framework which requires the medical fraternity to keep proper record.   The medical profession has highly specialised nature and considering the   nature   of   services   rendered   by   medical   professional,   proper maintenance of records is an integral part of the medical services. It   is   contended   on   behalf   of   Medical   Council   of   India   that   the Medical   Council   of   India   (MCI)   under   Section   33   of   the   Indian Medical Council Act, 1956 has framed the Indian Medical Council (Professional   Conduct,   Etiquette   and   Ethics)   Regulations,   2002, which   also   placed   a   burden   on   physicians   to   observe   the   law   of the   country.     By   the   said   Regulations,   it   is   mandatory   for   every doctor to maintain the records of the patients treated by him/her 51 and non­maintaining of records is a misconduct.  MCI Regulation 1.3 deals with maintenance of medical records, which reads thus:  “ 1.3 Maintenance of medical records : 1.3.1   Every   physician   shall   maintain   the   medical   records pertaining to his / her indoor patients  for a period of 3 years from the   date   of   commencement   of   the   treatment   in   a   standard proforma laid down by the Medical Council of India and attached as Appendix 3. 1.3.2.   If   any   request   is   made   for   medical   records   either   by   the patients / authorised attendant or legal authorities involved, the same may be duly acknowledged and documents shall be issued within the period of 72 hours. 1.3.3 A Registered medical practitioner shall maintain a Register of   Medical   Certificates   giving   full   details   of   certificates   issued. When issuing a medical certificate he / she shall always enter the identification   marks   of   the   patient   and   keep   a   copy   of   the certificate.  He / She shall not omit to record the signature and/or thumb mark, address and at least one identification mark of the patient   on   the   medical   certificates   or   report.   The   medical certificate shall be prepared as in Appendix 2. 1.3.4   Efforts   shall   be   made   to   computerize   medical   records   for quick retrieval.” (emphasis supplied) 54. Regulation   7.1   under   Chapter   7   deals   with   misconduct committed   by   a   doctor   by   violating   any   provisions   of   the Regulations,   whereas   Regulation   7.2   provides   that   the   failure   to maintain   the   medical   records   of   indoor   patient   for   a   period   of three years and refusal to provide the medical record to a patient on   request   within   72   hours   is   a   misconduct.     Regulation   7.6 deals   with   misconduct   relating   to   sex   determination   and 52 termination of pregnancy.  The relevant portion of Regulation 7 is reproduced hereunder: “ 7. MISCONDUCT The following acts of commission or omission on the part of a   physician   shall   constitute   professional   misconduct   rendering him/her liable for disciplinary action. 7.1   Violation   of   the   Regulations :   If   he/she   commits   any violation of these Regulations. 7.2   If   he/she   does   not   maintain   the   medical   records   of   his/her indoor   patients   for   a   period   of   three   years   as   per   regulation   1.3 and   refuses   to   provide   the   same   within   72   hours   when   the patient or his/her authorised representative makes a request for it as per the regulation 1.3.2. *** *** *** 7.6 Sex Determination Tests : On no account sex determination test shall be undertaken with the intent to terminate the life of a female foetus developing in her mother’s womb, unless there are other   absolute   indications   for   termination   of   pregnancy   as specified in the Medical Termination of Pregnancy Act, 1971. Any act   of   termination   of   pregnancy   of   normal   female   foetus amounting   to   female   foeticide   shall   be   regarded   as   professional misconduct on the part of the physician leading to penal erasure besides   rendering   him   liable   to   criminal   proceedings   as   per   the provisions of this Act.” 55. Regulation   8   of   the   MCI   Regulation   deals   with   punishment and   disciplinary   action   for   misconduct   committed   by   a   doctor. The relevant portion of Regulation 8 reads thus: “ 8. PUNISHMENT AND DISCIPLINARY ACTION 8.1   It   must   be   clearly   understood   that   the   instances   of   offences and   of   Professional   misconduct   which   are   given   above   do   not constitute   and   are   not   intended   to   constitute   a   complete   list   of the infamous acts which calls for disciplinary action, and that by issuing   this   notice   the   Medical   Council   of   India   and   or   State Medical   Councils   are   in   no   way   precluded   from   considering   and dealing   with   any   other   form   of   professional   misconduct   on   the part of a registered practitioner. Circumstances may and do arise from time to time in relation to which there may occur questions of   professional   misconduct   which   do   not   come   within   any   of these categories. Every care should be taken that the code is not violated in letter or spirit. In such instances as in all others, the 53 Medical   Council   of   India   and/or   State   Medical   Councils   have   to consider   and   decide   upon   the   facts   brought   before   the   Medical Council of India and/or State Medical Councils. 8.2   It   is   made   clear   that   any   complaint   with   regard   to professional   misconduct   can   be   brought   before   the   appropriate Medical   Council   for   Disciplinary   action.   Upon   receipt   of   any complaint   of   professional   misconduct,   the   appropriate   Medical Council   would   hold   an   enquiry   and   give   opportunity   to   the registered   medical   practitioner   to   be   heard   in   person   or   by pleader.   If   the   medical   practitioner   is   found   to   be   guilty   of committing   professional   misconduct,   the   appropriate   Medical Council   may   award   such   punishment   as   deemed   necessary   or may  direct   the   removal   altogether   or  for  a  specified   period,   from the register of the name of the delinquent registered practitioner. Deletion   from   the   Register   shall   be   widely   publicized   in   local press   as   well   as   in   the   publications   of   different   Medical Associations/ Societies/Bodies.”  56. It is further pointed out that Pharmacy Practice Regulations, 2015 also require pharmacists to maintain records.  The relevant portion of the Regulations is extracted hereunder: “ 6.2 Maintenance of patient records .— (a)   Every   registered   pharmacist   shall   maintain   the   medical/ prescription  records  pertaining  to  his  /  her  patients  for  a  period of   5   years   from   the   date   of   commencement   of   the   treatment   as laid down by the Pharmacy Council of India in Appendix II. (b)   If   any   request   is   made   for   medical   records   either   by   the patients/authorised   attendant   or   legal   authorities   involved,   the same may be duly acknowledged and documents shall be issued within the period of 72 hours. (c)   Efforts   shall   be   made   to   computerize   medical/prescription records for quick retrieval.” 57. Reference   has   also   been   made   to   the   provisions   of   the Transplantation   of   Human   Organs   and   Tissues   Act,   1994   and Rules,   which   contain   provisions   that   are   similar   to   the   Act. Section 20 of the Transplantation of Human Organs and Tissues Act, 1994, reads thus: 54 “ 20.  Punishment for contravention of any other provision of this Act.—  Whoever contravenes any provision of this Act or any rule   made,   or   any   condition   of   the   registration   granted, thereunder   for   which   no   punishment   is   separately   provided   in this Act, shall be punishable with imprisonment for a term which may extend to five years or with fine which may extend to twenty lakh rupees.” 58. Reference has also been made to the Medical Termination of Pregnancy Act, 1971, which also places an obligation on medical professional to maintain proper records.   59. When   we   scrutinise   the   Form   ‘F’   with   the   provisions   of   the Act/Rules and there cannot be any dispute with respect to serial Nos.1   and   2   wherein   name   and   address   of   Genetic   Laboratory and   its   registration   number   is   required   to   be   mentioned   in   the Form as it is necessary to have a registration under Section 18 of the   Act.     It   cannot   be   said   to   be   a   clerical   requirement.     Patient name   and   her   age   at   serial   No.3   is   also   absolutely   necessary   so as to identify a person who is undergoing the test and before the age   of   35   years,   it   cannot   be   conducted   as   provided   under Section 4(3)(i).  The same is as per the mandatory requirement of Section 4.  Husband’s/father’s name is also necessary as per the statutory   mandate   for   the   purpose   of   identification   of   patient. Full address is also mandatory so as to ascertain the identity who is   undergoing   such   test.     In   case   these   information   are   kept 55 vague,   the   violation   of   the   Act   would   be   blatant   and   unchecked and offence can never be detected.   Information at serial No.8 of the   Form   ‘F’   requires   last   menstrual   period/weeks   of   pregnancy to   be   mentioned,   same   is   also   necessary   to   be   mentioned   as   it has   co­relation   with   the   investigations   and   provisions   of   the   Act and the rules framed thereunder.   The column in Form  at serial No.9  requires  history  of   genetic/medical  disease in   the  family  to be specified which is as per the mandate of Section 4(3)(iv) of the Act.     Form   ‘F’   at   serial   No.10   requires   indication   for   pre­natal diagnosis which is mandatory as per the provisions contained in Section 4(2) as except for the purposes as mentioned in Sections 4(2) and 4(3) no such tests/procedures can be performed.  Thus, what   is   mandated   by   the   Sections   and   in   Rule   9   has   been mentioned in the Form ‘F’.  Procedure carried whether invasive or non­invasive   has   to   be   obviously   mentioned   and   in   case   any laboratory tests have been recommended that is to be mentioned along with the result.  The note attached to Form ‘F’ also contains the   representative   list   of   indications   when   ultrasound   during pregnancy can be performed.   Thus, though the submission that Form   ‘F’   is   clerical   requirement   urged   by   learned   counsel appearing   for  the  petitioner­Society   appears  at  the  first  blush   to 56 be  worthy  examination,  but  on  close  scrutiny  it  is  found  that  in case any information in the Form is avoided, it will result in the blatant   violation   of   the   provisions   of   Section   4   and   may   lead   to result which is prohibited under               Section 6.  It cannot be said   to   be   a   case   of   clerical   error   as   doctor   has   to   fulfil   pre­ requisites   for   undertaking   the   procedure   in   case   the   conditions precedent   for   undertaking   pre­natal   diagnostic   test   is   not specifically   mentioned,   it   would   be   violative   of   provisions contained   in   Section   4.     The   Form   ‘F’   has   to   be   prepared   and signed by either Gynaecologist/Medical Geneticist / Radiologist / Paediatrician / Director of the Clinic/Centre/Laboratory.  In case the indications and the information are not furnished as provided in   the   Form   ‘F’   it   would   amount   that   condition   precedent   to undertake   the   test/procedure   is   absent.     There   is   no   other barometer   except   Form   ‘F’   to   find   out   why   the   diagnostic test/procedure   was   performed.     In   case   such   an   important information   beside   others   is   kept   vague   or   missing   from   the Form,   it   would   defeat   the   very   purpose   of   the   Act   and   the safeguards provided thereunder and it would become impossible to   check   violation   of   provisions   of   the   Act.     It   is   not   the   clerical job   to   fill   the   form,   it   is   condition   precedent   for   undertaking 57 test/procedure.  With all due regards to the submission advanced on   behalf   of   petitioner­Society   that   it   is   a   clerical   job,   is   wholly without substance but it is a responsible job of the person who is undertaking   such   a   test   i.e.,   the   Gynaecologist/   Medical Geneticist/   Radiologist   /   Paediatrician   /   Director   of   the Clinic/Centre/Laboratory   to   fill   the   requisite   information.     In case he keeps it vague, he knows fully well that he is violating the provisions of the Act and undertaking  the test without existence of   the   conditions   precedent   which   are   mandatory   to   exist   he cannot undertake test/procedure without filling such information in   the   form.   There   is   no   other   way   to   ensure   that   test   is undertaken   on   fulfilment   of   the   prescribed   conditions.     There   is nothing else but the record which required to be maintained and on   the   basis   of   which   counter­check   can   be   made.     There   is   no other   barometer   or   criteria   to   find   out   the   violation   of   the provisions of  the  Act.   Rule 9(4) also  requires that every  Genetic Clinic to fill Form ‘F’ wherein information with regard to details of the patient, referral notes with indication and case papers of the patient   are   required   to   be   filled   and   preserved.     Form   ‘F’   lays down   the   indicative   list   for   conducting   ultrasonography   during pregnancy.     Form   ‘F’   being   technical   in   nature   gives   the   insight 58 into  the reasons  for  conducting  ultrasonography   and incomplete Form   ‘F’   raises   the   presumption   of   doubt   against   the   medical practitioner.   In the absence of Form ‘F’, Appropriate Authorities will   have   no   tool   to   supervise   the   usage   of   ultrasound   machine and shall not be able to regulate the use of the technique which is the object of the Act. 60. It   is   rightly   contended   on   behalf   of   respondents   that   there are   different   forms   for   record   keeping   prescribed   under   the   Act and   the   Rules   they   are   important   and   interlinked,   operate   in tandem  with one another.   These records have to be maintained only   when   the   procedure   or   tests   are   conducted   on   pregnant woman   or   when   patient   may   have   been   advised   to   use   pre­ conception diagnostic tools to conceive a child.   It is required for Genetic   Counselling   Centre   advising   the   procedure/test   with   a potential   of   detecting   or   determining   the   sex   of   the   foetus   and referring   a   person   to   a   Genetic   Clinic/Imaging Centre/Ultrasound   Clinic   to   record   the   details   of   Genetic   Clinic to which patient is referred at point 15 of the Form ‘D’ along with the   details   of   the   diagnosis   and   relevant   medical   details   of   the person.     Accordingly,   Genetic   Clinic/Imaging   Centre/Ultrasound Clinic  conducting  the  aforesaid  referred  procedure  has  to  record 59 the   name   and   address   of   Genetic   Counselling   Centre   with   the referral slip along with the relevant medical record of the person on whom procedure/test/technique is conducted.   The aforesaid record   keeping   procedure   shall   be   followed   by   Genetic Laboratories   also.     The   scheme   of   the   Act   makes   it   evident   that record keeping is meant to track/monitor and regulate the use of technology   that   has   potential   of   sex   selection   and   sex determination.  Section 23 is not stand­alone Section.  It is rather used   in   the   enforcement   of   other   provisions   of   the   Act   and violations   of   Section   23   are   often   accompanied   by   violations   of provisions of Sections 4, 5, 6 and 18 of the Act.   It is submitted that   non­maintenance   of   record   in   the   context   of   sex determination is not merely a technical or procedural lapse.  It is most   significant   piece  of  evidence   for  identifying   offence   and   the accused.     The   inspection   of   records   is   crucial   to   identify wrong­doers   as   the   crime   of   sex   determination   being   a   collusive crime   given   the   nexus   between   the   patients   and   the   doctors. Accordingly,   punishment   is   provided   in   Section   23   for   not maintaining the records. 61. Ms.   Pinki   Anand,   learned   Additional   Solicitor   General   has relied upon a case study on record keeping as an implementation 60 tool of Prabhakar Hospital in Panipat.   In this case Hospital had not   sent   the   report   of   IVF   done   at   its   Centre   to   the   Appropriate Authority   despite   meeting   held   on   10.10.2013   and   subsequent reminders.     After   thirteenth   reminder   dated   27.11.2014,   a   show cause   notice   was   issued   to   the   Hospital   on   2.2.2015.     The aforesaid case study reads thus: “In the case of this Hospital  the report of  IVF done at  the centre was   not   sent  to  the   Appropriate   Authority  despite   meetings   held on   10.10.2013   and   reminders   sent   on   6.3.2014,   14.3.2014, 20.3.2014,   21.3.2014,   25.3.2014,   28.3.2014,   31.3.2014   and finally with a thirteenth reminder on 27.11.2014. During inspection following discrepancies were found­ a. In   form   no.9338,   In­vitro   Fertilization   (IVF)   was   done   on patient   with   2   female   children   with   repeated   history   of 4  abortions. b. In   form   no.9700,   woman   with   8   female   children   received IVF. c. In form  no.10385,  patient  Santosh   with  7  female  children received   IVF   but   did   not   fill   the   section   C   in   F­Form . Section C in form F pertains to the records of the invasive procedures   which   requires   records   of   all   diagnostic procedures   done   on   men   and   women   which   has   potential of sex determination/selection to be recorded. d. Form   no.10389,   woman   with   3   female   children   received IVF, form F Section C not filled in. e. Form   no.9338,   woman   had   2   female   children   and   6 abortions, and received IVF. f. Form   no.9700,   a   woman   with   8   female   children   received IVF. The   hospital   was   asked   why   patients   who   had   female   children underwent   IVF   as   evident   from   the   records.     In   several   of   the cases   it   is   inexplicable   why   the   samples   were   sent   to   Delhi   and Bombay.     In   many   F   forms   many   female   patients   with   wrong phone   numbers   were   mentioned.     Similarly   in   other   Form   F, patients with wrong identity proofs, address proof and no identity proofs were found.    In another set of form F wrong Obstetric and Abortion   history   was   mentioned   as   confirmed   from   the   patients. Difference   history   on   referral   slip   and   Form   F   was   observed. Signature of patient was found to be missing in the consent form in many forms.   The Signature of the witness Doctor/Counsellor was   missing   in   all   consent   forms   of   IVF  patients.     Accordingly  a complaint has been filed in the court.” 61 (emphasis supplied) 62. It is submitted that the record keeping provide information on individual patients who could have potentially undergone sex selection/determination   techniques,   which   is   an   offence   under this   Act.     If   record   keeping   is   diluted   or   exempted   from   the mandatory   requirement   of   the   Act,   the   probable   involvement   in sex   determination   and   sex   selection   in   the   guise   of   use   of diagnostic techniques would continue unbated. 63. The   way   in   which   the   non­maintenance   of   record   can   be used for violating the provisions of the Act, is apparent from the aforesaid   example.     The   aforesaid   facts   have   been   mentioned   in the   show   cause   notice   that   had   been   issued.     In   many   Form   ‘F’ female patients   with  wrong  phone  numbers  were  mentioned.   In other Form ‘F’ patients with wrong identity, proof of address and no   identity   proof   were   found.     In   another   set   of   Form   ‘F’   wrong obstetric   and   abortion   history   was   mentioned.     Signature   of patient was also found missing in the consent forms.   Thus, the non­filling   of   information   cannot   be   termed   to   be   clerical   error, but   in   case   it   is   kept   vague   that   itself   facilitates   an   offence.     It would   definitely   a   blatant   and   intentional   violation   of   the provisions   of   the   Act   in   order   to   prevent   the   mischief   which   is 62 intended   to   by   maintenance   of   record,   filling   up   details   of   the forms   is   mandated   by   Sections   4   and   5.     The   wholesome   social legislation   would   be   defeated   in   case   Form   is   not   filled   which   is sine   qua   non   toto   undertake   tests/procedures   if   such   condition does not exist, no such procedure can be performed and diluting the provisions would be against the gender justice.   It is in order to   create   the   equality   that  the   provisions   have  been  enacted   not that unequals are being treated equally.  The non­maintenance of form/not   reflecting   correct   medical   condition   is   offence,   not mentioning it would also be an offence or keeping it vague. 64. It   was   pointed   on   behalf   of   petitioner­Society   by   filing certain   affidavits   of   the   medical   practitioners   raising   grievances with   regard   to   the   criminal   cases   filed   against   them   by   the Appropriate   Authority   on   certain   grounds.     Acquittals   have   also been   recorded,  but  they   are   not   attributable  to   the   deficiency   in the Act.   The provision of the law cannot be struck down on the ground   of   allegation   of   such   exercise   of   power   in   arbitrary manner,   especially   when   0.46   million   girls   were   stated   to   be missing at birth as a result of sex selective abortions. 63 65. In   Voluntary   Health   Association   of   Punjab   v.   Union   of   India , (2016) 10 SCC 265, this Court observed as under: “46.   Now,   we   shall   advert   to   the   prayers   in   Writ   Petition   (Civil) No.   575   of   2014.   The   writ   petition   has   been   filed   by   Indian Medical Association (IMA). It is contended that Sections 3­A, 4, 5, 6, 7, 16, 17, 20, 23, 25, 27 and 30 of the Act and Rules 9(4), 10 & Form "F" (including foot­note),  which being  the subject  matter of   concern   in   the   instant   writ   petition,   are   being   misused   and wrongly interpreted by the authorities concerned thereby causing undue   harassment   to   the   medical   professionals   all   over   the country   under   the   guise   of   the   'so­called   implementation'.   It   is also urged that, implementation of steps and scrutiny of records was   started   at   large   scale   all   over   the   country   and   lot   of anomalies   were   found   in   records   maintained   by   doctors throughout   the   country.   It   is   however   pertinent   to   mention   here that the majority of the defaults were of technical nature as they were merely minor and clerical errors committed occasionally and inadvertently in the filing of Form "F". It is also put forth that the Act   does   not   classify   the   offences   and   owing   to   the   liberal   and vague   terminology   used   in   the   Act,   it   is   thrown   open   for  misuse by the implementing authorities concerned and has resulted into taking   of   cognizance   of   non­bailable   (punishable   by   three   years) offences   against   doctors   even   in   the   cases   of   clerical   errors,   for instance non­mentioning of N.A. (Not Applicable) or leaving of any column   in   the   Form   "F"   concerned   as   blank.   It   is   further submitted   that   the   said   unfettered   powers   in   the   hands   of implementing authority have resulted into turning of this welfare legislation   into   a   draconian   novel   way   of   encouraging   demands for  bribery as well as there is no  prior independent investigation as mandated Under Section 17 of the Act by these Authorities. It is also set forth that the Act states merely that any contravention with   any   of   the   provisions   of   the   Act   would   be   an   offence punishable   Under   Section   23(1)   of   the   said   Act   and   further   all offences   under   the   Act   have   been   made   non­bailable   and   non­ compoundable   and   the   misuse   of   the   same   can   only   be   taken care   of   by   ensuring   that   the   Appropriate   Authority   applies   its mind to the fact of each case/complaint and only on satisfaction of a prima facie case, a complaint be filed rather than launching prosecution  mechanically  in   each  case.   With  these  averments,  it has   been   prayed   for   framing   appropriate   guidelines   and safeguard   parameters,   providing   for   classification   of   offences   as well,   so   as   to   prohibit   the   misuse   of   the   PCPNDT   Act   during implementation   and   to   read   down   this   Sections   6,   23,   27   of   the PCPNDT   Act.   That   apart,   it   has   been   prayed   to   add   certain provisos/exceptions   to   Sections   7,   17,   23   and   Rule   9   of   the Rules. 64 47.   In our considered opinion, whenever there is an abuse of the process   of   the   law,   the   individual   can   always   avail   the   legal remedy .  As  we  find,   neither  the  validity  of  the   Act   nor the  Rules has been specifically assailed in the writ petition. What has been prayed   is   to   read   out   certain   provisions   and   to   add   certain exceptions.   We   are   of   the   convinced   view   that   the   averments   of the present nature with such prayers cannot be entertained and, accordingly, we decline to interfere.” (emphasis supplied) 66. The emphasis of this Court is on the proper maintenance of records.     In   Centre   for   Enquiry   into   Health   and   Allied   Themes (CEHAT) v. Union of India,  (2001) 5 SCC 577, this Court observed thus:   “3.   It   is   apparent   that   to   a   large   extent,   the   PNDT   Act   is   not implemented   by   the   Central   Government   or   by   the   State Governments.   Hence,   the   petitioners   are   required   to   approach this Court under Article 32 of the Constitution of India……Prima facie   it   appears   that   despite   the   PNDT   Act   being   enacted   by Parliament   five   years   back,   neither   the   State   Governments   nor the   Central   Government   has   taken   appropriate   action   for   its implementation.   Hence,   after   considering   the   respective submissions   made   at   the   time   of   hearing   of   this   matter,   as suggested   by   the   learned   Attorney­General   for   India,   Mr   Soli   J. Sorabjee,   the   following   directions   are   issued   on   the   basis   of various   provisions   for   the   proper   implementation   of   the   PNDT Act: II. Directions to the Central Supervisory Board (CSB) 1. *** 2. *** 3.   CSB   shall   issue   directions   to   all   State/UT   appropriate authorities to furnish quarterly returns to CSB giving a report on the implementation and working of the Act. These returns should inter alia contain specific information about: (i) survey of bodies specified in Section 3 of the Act; (ii) registration of bodies specified in Section 3 of the Act; (iii)   action   taken   against   non­registered   bodies   operating   in violation of Section 3 of the Act, inclusive of search and seizure of records; 65 (iv)  complaints received by the  appropriate authorities under  the Act and action taken pursuant thereto; (v)   number   and   nature   of   awareness   campaigns   conducted   and results flowing therefrom.….” 67. In   Voluntary  Health  Association  of   Punjab  v.  Union  of  India, (2013) 4 SCC 1, the Court dealt with the issue of maintenance of record and issued the following directions: “9.4.   The   authorities   should   ensure   also   that   all   genetic counselling   centres,   genetic   laboratories   and   genetic   clinics, infertility  clinics,  scan centres  etc.  using  preconception and  pre­ natal   diagnostic   techniques   and   procedures   should   maintain   all records   and   all   forms,   required   to   be   maintained   under   the   Act and the Rules and the duplicate copies of the same be sent to the district authorities concerned, in accordance with Rule 9(8) of the Rules. 9.6.   There   will   be   a   direction   to   all   genetic   counselling   centres, genetic   laboratories,   clinics   etc.   to   maintain   Forms   A,   E,   H   and other   statutory   forms   provided   under   the   Rules   and   if   these forms are not properly maintained, appropriate action should be taken by the authorities concerned.” 68. The   High   Court   of   Gujarat   in   Suo   Motu   v.   State   of   Gujarat, (2009) 1 Gujarat Law Reporter 64, dealt at length with the issue of proper maintenance of record and observed as under: “5.     A   conjoint   reading   of   the   above   provisions   would   clearly indicate   a   well­knit   legislative   scheme   for   ensuring   a   strict   and vigilant enforcement of  the provisions of the Act  directed against female foeticide and misuse of pre­natal diagnostic techniques….  *** *** *** 7.     As   seen   earlier,   the   Act   and   the   Rules   made   thereunder provide for an elaborate scheme to ensure proper implementation of   the   relevant   legal   provisions   and   the   possible   loopholes   in strict   and   full   compliance   are   sought   to   be   plugged   by   detailed provisions for maintenance and preservation of records. In order to   fully   operationalise   the   restrictions   and   injunctions   contained in   the   Act   in   general   and   in   Secs.   4,   5   and   6   in   particular,   to regulate   the   use   of   pre­natal   diagnostic   technique,   to   make   the pregnant   woman   and   the   person   conducting   the   pre­natal diagnostic   tests   and   procedures   aware   of   the   legal   and   other 66 consequences   and   to   prohibit   determination   of   sex,   the   Rules prescribe   the   detailed   forms   in   which   records   have   to   be maintained.  Thus,  the  Rules  are  made  and forms  are  prescribed in aid of the Act and they are so important for implementation of the   Act   and   for   prosecution   of   the   offenders,   that   any   improper maintenance of such record is itself made equivalent to violation of the provisions of Secs. 5 and 6, by virtue of the proviso to sub­ sec.   (3)   of  Sec.   4   of  the  Act.   It   must,   however,   be   noted   that   the proviso would apply only in cases of ultra­sonography conducted on   a   pregnant   woman.   And   any   deficiency   or   inaccuracy   in   the prescribed   record   would   amount   to   contravention   of   the provisions of Secs. 5 and 6 unless and until contrary is proved by the   person   conducting   such   ultra­sonography.   The   deeming provision   is   restricted   to   the   cases   of   ultra­sonography   on pregnant women and the person conducting ultra­sonography is, during   the   course   of   trial   or   other   proceeding,   entitled   to   prove that the provisions of Secs. 5 and 6 were, in fact, not violated. 8.  It  needs   to  be  noted  that improper maintenance  of  the  record has   also   consequences   other   than   prosecution   for   deemed violation   of   Secs.   5   or   6.   Section   20   of   the   Act   provides   for cancellation or  suspension  of registration of  Genetic  Counselling Centre, Genetic Laboratory or Genetic Clinic in case of breach of the   provisions   of   the   Act   or   the   Rules.   Therefore,   inaccuracy   or deficiency in maintaining the prescribed record shall also amount to   violation   of   the   prohibition   imposed   by   Sec.   6   against   the Genetic Counselling Centre, Genetic Laboratory or Genetic Clinic and   expose   such   clinic   to   proceedings   under  Sec.   20   of   the   Act. Where, by virtue of the deeming provisions of the proviso to sub­ sec. (3) of Sec. 4, contravention of the provisions of Secs. 5 or 6 is legally   presumed   and   actions   are   proposed   to   be   taken   under Sec.   20,   the   person   conducting   ultra­sonography   on   a   pregnant woman   shall   also   have   to   be   given   an   opportunity   to   prove   that the   provisions   of   Secs.   5   or   6   were   not   violated   by   him   in conducting   the   procedure.   Thus,   the   burden   shifts   on   to   the person   accused   of   not   maintaining   the   prescribed   record,   after any   inaccuracy   or   deficiency   is   established,   and   he   gets   the opportunity to prove that the provisions of Secs. 5 and 6 were not contravened   in   any   respect.   Although   it   is   apparently   a   heavy burden, it is legal, proper and justified in view of the importance of   the   Rules   regarding   maintenance   of   record   in   the   prescribed forms   and   the   likely   failure   of   the   Act   and   its   purpose   if procedural requirements were flouted. The proviso to sub­sec. (3) of  Sec.   4  is   crystal   clear about  the   maintenance   of  the   record   in prescribed   manner   being   an   independent   offence   amounting   to violation   of   Secs.   5   or   6   and,   therefore,   the   complaint   need   not necessarily also allege violation of the provisions of Secs. 5 or 6 of the Act. A rebuttable presumption of violation of the provisions of Secs.   5   or   6   will   arise   on   proof   of   deficiency   or   inaccuracy   in maintaining the record in the prescribed manner and equivalence with   those   provisions   would   arise   for   punishment   as   well   as   for disproving  their  violation   by   the   accused   person.   That   being  the scheme   of   these   provisions,   it   would   be   wholly   inappropriate   to quash   the   complaint   leging   inaccuracy   or   deficiency   in 67 maintenance   of   the   prescribed   record   only   on   the   ground   that violation of Secs. 5 or 6 of the Act was not alleged or made out in the complaint. It would also be improper and premature to expect or   allow   the   person   accused   of   inaccuracy   or   deficiency   in maintenance   of   the   relevant   record   to   show   or   prove   that provisions   of   Secs.   5   or   6   were   not   violated   by   him,   before   the deficiency   or   inaccuracy   were   established   in   Court   by   the prosecuting   agency   or   before   the   authority   concerned   in   other proceedings.” 69. The Act enjoys a presumption  of constitutionality.   We find no   violation   of   the   constitutional   principles.     The   problem   of female   foeticide   is   worldwide   and   the   matters   of   common knowledge,   reports   and   history   are   the   basis   of   the   legislation, provisions of which cannot be termed to be illegal or arbitrary in any   manner.     In   Namit   Sharma   v.   Union   of   India,   (2013)   1   SCC 745, this Court has laid down as under:   “18.   The   principles   for   adjudicating   the   constitutionality   of   a provision   have   been   stated   by   this   Court   in   its   various judgments. Referring to these judgments and more particularly to Ram Krishna Dalmia  v.  Justice S.R. Tendolkar, AIR 1958 SC 538 and   Budhan   Choudhry   v.   State   of   Bihar ,   AIR   1955   SC  191,   the author   Jagdish   Swarup   in   his   book   Constitution   of   India   (2nd Edn.,   2006)   stated   the   principles   to   be   borne   in   mind   by   the courts   and   detailed  them as   follows:  ( Ram  Krishna  Dalmia  case , AIR pp. 547­48, para 11) “( a )** ( b )   that   there   is   always   a   presumption   in   favour   of   the constitutionality   of   an   enactment   and   the   burden   is   upon   him who attacks it to show that there has been a clear transgression of the constitutional principles; ( c ) that it must be presumed that the legislature understands and correctly appreciates the need of its own people, that its laws are directed   to   problems   made   manifest   by   experience   and   that   its discriminations are based on adequate grounds; ( d )** ( e )   that   in   order   to   sustain   the   presumption   of   constitutionality the   court   may   take   into   consideration   matters   of   common knowledge,   matters   of   common   report,   the   history   of   the   times and   may   assume   every   state   of   facts   which   can   be   conceived existing at the time of legislation; and 68 ( f )**” 70. The   petitioner   has   not   shown   which   of   the   entry   is   not mandatory   in   the   form.     As   the   entries   are   mandatory   and   sine qua   non   for   undertaking   a   test/procedure,   the   assertion   that their   fundamental   rights   are   being   violated   by   not   providing requisite information is not germane and is without substance. 71. The   Act   intends   to   prevent   mischief   of   female   foeticide   and the declining sex ratio in India.  When such is the objective of the Act   and   the   Rules   and   mischief   which   it   seeks   to   prevent, violation   of   the   rights   under   Part   III   of   the   Constitution   is   not found.  This Court in  Hamdard Dawakhana v. The Union of India, AIR 1960 SC 554, has laid down the following principles: “8.   Therefore,   when   the   constitutionality   of   an   enactment   is challenged on the ground of violation of any of the articles in Part III   of   the   Constitution,   the   ascertainment   of   its   true   nature   and character   becomes   necessary   i.e.   its   subject   matter,   the   area   in which it is intended to operate, its purport and intent have to be determined.   In   order   to   do   so   it   is   legitimate   to   take   into consideration all the factors such as history of the legislation, the purpose  thereof,   the  surrounding  circumstances   and  conditions, the   mischief   which   it   intended   to   suppress,   the   remedy   for   the disease which the legislature resolved to cure and the true reason for the remedy; Bengal Immunity co. Ltd. v. State of Bihar, 1955­ 2   SCR   603   at   pp.   632,   633   (   (S)   AIR   1955   SC   661   at   p.674); R.M.D. Chamarbaughwala v. Union of India, 1957 SCR 930 at p. 936:   (   (S)   AIR   1957   SC   628   at   p.631);   Mahant   Moti   Das   v.   S.P. Sahi, AIR 1959 SC 942 at p. 948. 9. Another principle which has to borne in mind in examining the constitutionality of a statute is that it must be assumed that the legislature   understands   and   appreciates   the   need   of   the   people and   the   laws   it   enacts   are   directed   to  problems   which   are   made 69 manifest   by   experience   and   that   the   elected   representatives assembled   in   a   legislature   enact   laws   which   they   consider   to   be reasonable   for   the   purpose   for   which   they   are   enacted. Presumption is, therefore, in favour of the constitutionality of an enactment.   Charanjit   Lal   v.   Union   of   India,   1950   SCR   869:   (AIR 1951 SC 41); State of Bombay v. F.N. Bulsara, 1951 SCR 682 at p. 708: (AIR 1951 SC 318 at p. 326); AIR 1959 SC 942.” 72. The mischief sought to be remedied is grave and the effort is being made to meet the challenge to prevent the birth of the girl child.   Whether Society should give preference to male child is a matter of grave concern.  The same is violative of Article 39A and ignores   the   mandate   of   Article   51A(e)   which   casts   a   duty   on citizens to renounce practices derogatory to the dignity of women. When sex selection is prohibited by virtue of provisions of Section 6,   the   other   interwoven   provisions   in   the   Acts   to   prevent   the mischief obviously their constitutionality is to be upheld.  73. The provisions of MTP Act came up for consideration before the High Court of Delhi in  Raj Bokaria v. Medical Council of India (W.P. (C) No.795 of 2010), it observed:  “11. On a reading of Section 5 of the MTP Act, it appears to this Court   that   the   opinion   formed   by   the   medical   practitioner   to   go for   either   MTP   or   pre­term   inducement   of   labour   when   the pregnancy   is   beyond   20   weeks,   has   necessarily   to   be   in   writing and in the prescribed format. There was no question of there not being any record whatsoever of the forming of such opinion of the medical   practitioner.   The   argument   advanced   by   Ms.   Acharya that   in   a   case   of   emergency   there   may   be   no   time   for   recording such   opinion   cannot   explain   the   failure   to   record   an   opinion   in the   present   case.   The   facts   narrated   by   the   Petitioner   herself show that a very conscious decision was taken of going for a pre­ term   inducement   of   labour   sometime   around   6th   October   2003 when   the   deceased   was   admitted   to   Respondent   No.   3   hospital. 70 Even at that time the opinion of the Petitioner should have been recorded.   The   pre­term   induced   delivery   took   place   on   8th October   2003.   There   was   sufficient   time,   therefore,   for   the Petitioner to record her opinion, mandatorily required by Section 5(1).   In   terms   of   Rule   3(1)   of   the   Medical   Termination   of Pregnancy   Regulations,   2003   the   medical   practitioner   has   to record her opinion in Form I. The non­maintenance of records to show the basis on which an opinion was formed to going in for a pre­term   inducement   in   a   case   where   the   pregnancy   is   beyond the   20th   week   is   indeed   a   very   serious   lapse.   There   can   be   no excuse   whatsoever   for   a   medical   practitioner   seeking   to   defend herself with reference to Section 5 of the MTP Act not maintaining any record of the formation of the opinion in terms of Section 5(1) read with the Regulations of 2003. In the considered view of this Court, the above factor alone is enough to demonstrate the gross negligence on the part of the Petitioner.” (emphasis supplied) 74. On   behalf   of   petitioner­Society,   reliance   has   been   placed regarding   mens   rea   on   Arun   Bhandari   v.   State   of   Uttar   Pradesh, (2013) 2 SCC 801, wherein the Court observed as under: “22.   In   G.V.   Rao   v.   L.H.V.   Prasad,(2000)   3   SCC   693,   this   Court has held thus: (SCC pp. 696­97, para 7) “7. As mentioned above, Section 415 has two parts. While in   the   first   part,   the   person   must   ‘dishonestly’   or ‘fraudulently’   induce   the   complainant   to   deliver   any property;   in   the   second   part,   the   person   should intentionally induce the complainant to do or omit to do a thing.   That   is   to   say,   in   the   first   part,   inducement   must be   dishonest   or   fraudulent.   In   the   second   part,   the inducement   should   be   intentional.   As   observed   by   this Court in Jaswantrai Manilal Akhaney v. State of Bombay, AIR   1956   SC   575,   a   guilty   intention   is   an   essential ingredient   of   the   offence   of   cheating.   In   order,   therefore, to   secure   conviction   of   a   person   for   the   offence   of cheating,   ‘mens   rea’   on  the   part   of  that  person,   must   be established.   It   was   also   observed   in   Mahadeo   Prasad   v. State   of   W.B.,   AIR   1954   SC   724,   that   in   order   to constitute the offence of cheating, the intention to deceive should   be  in  existence  at  the   time  when   the  inducement was offered.” No sustenance can be drawn from the aforesaid decision as keeping  the   information   blank   is   definitely   a   violation   of   the   Act 71 and   very   basic   fundamental   requisite   for   undertaking   the   test. Thus,   when   form   has   not   been   filled   up,   obviously   the   act   is dishonest, fraudulent and can be termed intentional also.   Such case cannot be classified into clerical error.   75. Reliance has also been placed on the decision of this Court in   Dr.   Subhash   Kashinath   Mahajan   v.   State   of   Maharashtra , (2018) 6 SCC  454, in which  this Court observed that the  Court has   to   balance   the   right   of   liberty   of   the   accused   guaranteed under   Article   21,   which   could   be   taken   away   only   by   just,   fair and reasonable procedure and to check abuse of power by police and injustice to a citizen.  Thus, some filters were required to be incorporated   to   meet   the   mandate   of   Articles   14   and   21.     The substantive as well as procedural laws must conform to Articles 14 and 21.   The expression procedure established by law under Article 21 implies just, fair and reasonable procedure.  The court to   make   purposive   interpretation   and   consider   the   doctrine   of proportionality.  This Court has observed thus:  “12.  The learned Amicus submitted that under the scheme of the Atrocities   Act,   several   offences   may   solely   depend   upon   the version   of   the   complainant   which   may   not   be   found   to   be   true. There may not be any other tangible material. One sided version, before trial, cannot displace the presumption of innocence. Such version   may   at   times   be   self­serving   and   for   extraneous   reason. Jeopardising liberty of a person on an untried unilateral version, without   any   verification   or   tangible   material,   is   against   the fundamental   rights   guaranteed   under   the   Constitution.   Before 72 liberty of a person is taken away, there has to be fair, reasonable and   just   procedure.   Referring   to   Section   41(1)( b )   CrPC   it   was submitted   that   arrest   could   be   effected   only   if   there   was “credible” information and only if the police officer had “reason to believe”   that   the   offence   had   been   committed   and   that   such arrest   was   necessary.   Thus,   the   power   of   arrest   should   be exercised   only   after   complying   with   the   safeguards   intended under   Sections   41   and   41­A   CrPC.   It   was   submitted   that   the expression “reason to believe” in Section 41 CrPC had to be read in the light of Section 26 IPC and judgments interpreting the said expression. The said expression was not on a par with suspicion. Reference  has  been  made   in   this  regard   to   Joti  Parshad   v.   State of   Haryana,   1993   Supp   (2)   SCC   497 ,   Badan   Singh   v.   State   of U.P. ,   2001   SCC   OnLine   All   973,   Adri   Dharan   Das   v.   State   of W.B. ,   (2005)   4   SCC   303,   Tata   Chemicals   Ltd.   v.   Commr.   of Customs, (2015) 11 SCC 628  and  Ganga Saran & Sons (P) Ltd.  v. CIT,   (1981)   3   SCC   143 .   In   the   present   context,   to   balance   the right of liberty of the accused guaranteed under Article 21, which could be taken away only by just, fair and reasonable procedure and to check abuse of power by police and injustice to a citizen, exercise of right of arrest was required to be suitably regulated by way of guidelines by this Court under Article 32 read with Article 141   of   the   Constitution.   Some   filters   were   required   to   be incorporated   to   meet   the   mandate   of   Articles   14   and   21   to strengthen the rule of law . *** *** *** 31.   We may, at the outset, observe that jurisdiction of this Court to   issue   appropriate   orders   or   directions   for   enforcement   of fundamental   rights   is   a   basic   feature   of   the   Constitution.   This Court,   as   the   ultimate   interpreter   of   the   Constitution,   has   to uphold   the   constitutional   rights   and   values.   Articles   14,   19   and 21 represent the foundational values which form the basis of the rule of law. Contents of the said rights have to be interpreted in a manner which enables the citizens to enjoy the said rights. Right to   equality   and   life   and   liberty   have   to   be   protected   against   any unreasonable   procedure,   even   if   it   is   enacted   by   the   legislature. The   substantive   as   well   as   procedural   laws   must   conform   to Articles   14   and   21.   Any   abrogation   of   the   said   rights   has   to   be nullified by this Court by appropriate orders or directions.   Power of   the   legislature   has   to   be   exercised   consistent   with   the fundamental   rights.   Enforcement   of   a   legislation   has   also   to   be consistent  with the fundamental rights. Undoubtedly,  this Court has   jurisdiction   to   enforce   the   fundamental   rights   of   life   and liberty against any executive or legislative action.   The expression “procedure established by law” under Article 21 implies just, fair and reasonable procedure. *** *** *** 53.   It is well settled that a statute is to be read in the context of the   background   and   its   object.   Instead   of   literal   interpretation, the   court   may,   in   the   present   context,   prefer   purposive interpretation   to   achieve   the   object   of   law.   Doctrine   of proportionality is well known for  advancing the object of Articles 14   and   21.   A   procedural   penal   provision   affecting   liberty   of 73 citizen  must  be  read  consistent  with  the  concept  of  fairness  and reasonableness. ” (emphasis supplied) No sustenance can be drawn from aforesaid decision as the procedure   under   the   Act   is   due   procedure   of   law   with   the safeguards of not only of appeals under Section 21 and Rule 19, but   there   is   a   State   Supervisory   Board   in   Section   16A.     The constitution   of   multi­member   Appropriate   Authority   is   provided in   Section   17(3)(a)   and   the   Advisory   Committee   as   provided   in Section   17(6)   which   is   again   also   a   multi­member   Committee. The   Advisory   Committee   has   to   aid   and   advise   the   Appropriate Authority   in   discharge   of   its   functions.     Thus,   internal safeguards are provided in the Act and the Rules which conform to Articles 14 and 21. 76. Reliance   has   also   been   placed   on   Gian   Kaur   v.   State   of Punjab ,   (1996)   2   SCC   648,   wherein   this   Court   dealt   with   the provisions   of   right   to   die   within   the   ambit   of   Article   21.     While discussing the aforesaid, this Court has observed thus:   “43.   This   caution   even   in   cases   of   physician­assisted   suicide   is sufficient  to  indicate that assisted suicides outside that category have   no   rational   basis   to   claim   exclusion   of   the   fundamental principles of sanctity of life.   The reasons assigned for attacking a provision   which   penalises   attempted   suicide   are   not   available   to the   abettor   of   suicide   or   attempted   suicide.   Abetment   of   suicide or attempted suicide is a distinct offence which is found enacted even   in   the   law   of   the   countries   where   attempted   suicide   is   not made   punishable.   Section   306   IPC   enacts   a   distinct   offence 74 which   can   survive   independent   of   Section   309   in   the   IPC.   The learned   Attorney   General   as   well   as   both   the   learned   amicus curiae rightly supported the constitutional validity of Section 306 IPC.” (emphasis supplied) 77. In   Subramanian   Swamy   v.   Union   of   India,   (2016)   7   SCC 221,   it   was   observed   that   restriction   that   goes   beyond   the requirement   of   public   interest   cannot   be   considered   as   a reasonable   restriction   and   would   be   arbitrary.       The   same reasonableness   is   not   a   static   concept.     Articles   14   and   19   are part   of   Article   21.     Misuse   of   a   provision   or   its   possibility   of abuse   is   no   ground   to   declare   Section   499   IPC   as unconstitutional.  If a provision of law is misused or abused, it is for the Legislature  to  amend,  modify  or  repeal  it. This Court has observed thus:   “9.3.   Section   499   IPC   ex   facie   infringes   free   speech   and   it   is   a serious   inhibition   on   the   fundamental   right   conferred   by   Article 19(1)( a )   and   hence,   cannot   be   regarded   as   a   reasonable restriction   in   a   democratic   republic.   A   restriction   that   goes beyond   the   requirement   of   public   interest   cannot   be   considered as   a   reasonable   restriction   and   would   be   arbitrary.   Additionally, when the provision even goes to the extent of speaking of truth as an   offence   punishable   with   imprisonment,   it   deserves   to   be declared   unconstitutional,   for   it   defeats   the   cherished   value   as enshrined   under   Article   51­A( b )   which   is   associated   with   the national   struggle   for   freedom.   The   added   requirement   of   the accused having to prove that the statement made by him was for the   public   good   is   unwarranted   and   travels   beyond   the   limits   of reasonableness  because  the words  “public good” are  quite  vague as   they   do   not   provide   any   objective   standard   or   norm   or guidance as a consequence the provisions do not meet the test of reasonable restriction and eventually they have the chilling effect on the freedom of speech. 75 9.4.   “ Reasonableness”   is   not   a   static   concept,   and   it   may   vary from time to time. What is considered reasonable at one point of time   may   become   arbitrary   and   unreasonable   at   a   subsequent point   of   time.   The   colonial   law   has   become   unreasonable   and arbitrary   in   independent   India   which   is   a   sovereign,   democratic republic and it is a well­known concept that provisions once held to be reasonable, become unreasonable with the passage of time. *** *** *** 10.3.   Reasonable   restriction   is   founded   on   the   principle   of reasonableness   which   is   an   essential   facet   of   constitutional   law and one of the structural principles of the Constitution is that if the restriction invades and infringes the fundamental right in an excessive   manner,   such   a   restriction   cannot   be   treated   to   have passed   the   test   of   reasonableness.   The   language   employed   in Sections   499   and   500   IPC   is   clearly   demonstrative   of infringement   in   excess   and   hence,   the   provisions   cannot   be granted   the   protection   of   Article   19(2)   of   the   Constitution. Freedom   of   expression   is   quintessential   to   the   sustenance   of democracy   which   requires   debate,   transparency   and   criticism and dissemination of information and the prosecution in criminal law   pertaining   to   defamation   strikes   at   the   very   root   of democracy,   for   it   disallows   the   people   to   have   their   intelligent judgment.   The   intent   of   the   criminal   law   relating   to   defamation cannot   be   the   lone   test   to   adjudge   the   constitutionality   of   the provisions   and   it   is   absolutely   imperative   to   apply   the   “effect doctrine” for the purpose of understanding its impact on the right of   freedom   of   speech   and   expression,   and   if   it,   in   the   ultimate eventuality,   affects   the   sacrosanct   right   of   freedom,   it   is      ultra vires    .  The basic concept of “effect doctrine” would not come in the category of  exercise  of  power,   that is,  use  or  abuse  of  power  but in   the   compartment   of   direct   effect   and   inevitable   result   of   law that abridges the fundamental right. *** *** *** 17.2.   Articles   14   and   19   have   now   been   read   to   be   a   part   of Article 21 and, therefore, any interpretation of freedom of speech under Article 19(1)(    a   ) which defeats the right to reputation under Article   21   is   untenable.   The   freedom   of   speech   and   expression under   Article   19(1)( a )   is   not   absolute   but   is   subject   to constrictions under Article 19(2). Restrictions under Article 19(2) have   been   imposed   in   the   larger   interests   of   the   community   to strike   a   proper   balance   between   the   liberty   guaranteed   and   the social interests specified under Article 19(2). One’s right must be exercised   so   as   not   to   come   in   direct   conflict   with   the   right   of another citizen. The argument of the petitioners that the criminal law   of   defamation   cannot   be   justified   by   the   right   to   reputation under   Article   21   because   one   fundamental   right   cannot   be abrogated to advance another, is not sustainable. It is because ( i ) the right to reputation is not just embodied in Article 21 but also built in  as a  restriction  placed  in  Article  19(2)  on  the freedom  of speech in Article 19(1)( a ); and ( ii ) the right to reputation is no less important a right than the right to freedom of speech. *** *** *** 76 18.2.   Misuse   of   a   provision   or   its   possibility   of   abuse   is   no ground   to   declare   Section   499   IPC   as   unconstitutional.   If   a provision  of  law  is  misused  or  abused,  it  is for the  legislature  to amend, modify or repeal it, if deemed necessary. Mere possibility of   abuse   of   a   provision   cannot   be   a   ground   for   declaring   a provision procedurally or substantively unreasonable. *** *** *** 76.   The   submission   is   that   Sections   499   and   500   IPC   are   not confined to defamation of the State or its components but include defamation   of   any   private   person   by   another   private   person totally unconnected with the State . In essence, the proponement is that the defamation of an individual by another individual can be   a   civil   wrong   but   it   cannot   be   made   a   crime   in   the   name   of fundamental   right   as   protection   of   private   rights   qua   private individuals cannot be conferred the status of fundamental rights. If, argued the learned counsel, such a pedestal is given, it would be   outside   the   purview   of   Part   III   of   the   Constitution   and   run counter to Articles 14, 19 and 21 of the Constitution. It is urged that   defamation   of   a   private   person   by   another   person   is unconnected   with   the   fundamental   right   conferred   in   public interest   by   Article   19(1)( a );   and   a   fundamental   right   is enforceable   against   the   State   but   cannot   be   invoked   to   serve   a private   interest   of   an   individual.   Elucidating   the   same,   it   has been propounded that defamation of a private person by another person  cannot be regarded as a “crime” under the constitutional framework and hence, what is permissible is the civil wrong and the remedy under the civil law. Section 499 IPC, which stipulates defamation   of   a   private   person   by   another   individual,   has   no nexus with the fundamental right conferred under Article 19(1)( a ) of   the   Constitution,   for   Article   19(2)   is   meant   to   include   the public   interest   and   not   that   of   an   individual   and,   therefore,   the said   constitutional   provision   cannot   be   the   source   of   criminal defamation.   This   argument   is   built   up   on   two   grounds:   ( i )   the common thread that runs through the various grounds engrafted under Article 19(2) is relatable to the protection of the interest of the   State   and   the   public   in   general   and   the   word   “defamation” has to be understood in the said context, and ( ii ) the principle of noscitur   a   sociis ,   when   applied,   “defamation”   remotely   cannot assume   the   character   of   public   interest   or   interest   of   the   crime inasmuch a crime remotely has nothing to do with the same. *** *** *** 90.   In   R.   Sai   Bharathi      v.      J.   Jayalalitha ,   (2004)   2   SCC   9,   while opining about crime, it has been observed as under: (SCC pp. 54­ 55, para 56) “ 56 .   Crime   is   applied   to   those   acts,   which   are   against social   order   and   are   worthy   of   serious   condemnation. Garafalo,   an   eminent   criminologist,   defined   “    crime    ”   in terms of immoral and anti­social acts. He says that: ‘   crime is an immoral and harmful act that is regarded as criminal   by   public   opinion   because   it   is   an   injury   to   so much of the moral sense as is possessed by a community 77 — a measure which is indispensable for the adaptation of the individual to society    ’. The authors of the Indian Penal Code stated that: ‘… We cannot admit that a Penal Code is by any means to be   considered   as   a   body   of   ethics,   that   the   legislature ought   to   punish   acts   merely   because   those   acts   are immoral,  or that, because an act is not punished at all, it follows   that   the   legislature   considers   that   act   as innocent.   Many   things   which   are   not   punishable   are morally   worse   than   many   things   which   are   punishable . The   man   who   treats   a   generous   benefactor   with   gross ingratitude   and   insolence   deserves   more   severe reprehension than the man who aims  a blow in passion, or   breaks   a   window   in   a   frolic;   yet   we   have   punishment for   assault   and   mischief,   and   none   for   ingratitude.   The rich  man  who refuses  a mouthful of rice to save a fellow creature   from   death   may   be   a   far   worse   man   than   the starving   wretch   who   snatches   and   devours   the   rice;   yet we  punish  the   latter  for theft,  and  we  do  not  punish  the former for hard­heartedness. ’” *** *** *** 96.   We   have   referred   to   this   facet   only   to   show   that   the submission so astutely canvassed by the learned counsel for the petitioners   that   treating   defamation   as   a   criminal   offence   can have   no   public   interest   and   thereby   it   does   not   serve   any   social interest or collective value is sans substratum.  We may hasten to clarify   that   creation   of   an   offence   may   be   for   some   different reason declared unconstitutional but it cannot be stated that the legislature   cannot   have   a   law   to   constitute   an   act   or   omission done by a person against the other as a crime. It depends on the legislative   wisdom.   Needless   to   say,   such   wisdom   has   to   be   in accord   with   constitutional   wisdom   and   pass   the   test   of constitutional   challenge.   If   the   law   enacted   is   inconsistent   with the   constitutional   provisions,   it   is   the   duty   of   the   Court   to   test the law on the touchstone of the Constitution. *** *** *** 122.  In  State of Madras  v.  V.G. Row , AIR 1952 SC 196, the Court has   ruled   that   the   test   of   reasonableness,   wherever   prescribed, should   be   applied   to   each   individual   statute   impugned   and   no abstract   standard,   or   general   pattern   of   reasonableness   can   be laid   down   as   applicable   to   all   cases.   The   nature   of   the   right alleged   to   have   been   infringed,   the   underlying   purpose   of   the restrictions imposed, the extent and urgency of the evil sought to be   remedied   thereby,   the   disproportion   of   the   imposition,   the prevailing conditions at the time, should all enter into the judicial verdict . *** *** *** 127.   In   Sahara   India   Real   Estate   Corpn.   Ltd.   v.   SEBI ,   (2012)   10 SCC  603,   this   Court   reiterated   the   principle   of   social   interest   in the context of Article 19(2) as a facet of reasonable restriction. In Dwarka  Prasad  Laxmi  Narain   v.   State of  U.P. ,   AIR  1954   SC 224, while   deliberating   upon   “reasonable   restriction”   observed   that   it 78 connotes that the  limitation imposed upon a person in enjoyment of   a   right   should   not   be   arbitrary   or   of   an   excessive   nature beyond what is required in the interest of the public. It was also observed   that   to   achieve   quality   of   reasonableness   a   proper balance   between   the   freedom   guaranteed   under   Article   19(1)(    g   ) and the social control permitted by clause (6) of Article 19 has to be struck.” (emphasis supplied) When   we   consider   the   aforesaid   dictum   and   apply   to   the Act,   nothing   can   be   more   sinister,   immoral   and   anti­social   act allowing   female   foeticide.     In   R.   Sai   Bharathi   v.   J.   Jayalalitha (supra)   it   has   been   observed   that   crime   is   against   social   order, immoral   and   harmful   act.     It   has   also   been   observed   by   this Court   that   legislature   can   have   a   law   to   constitute   an   act   or omission   done   by   a   person   against   the   other   as   a   crime. Considering   the   evils   sought   to   be   remedied   it   cannot   be   said that   the   imposition   in   the   Act   in   question   is   disproportionate. The   restrictions   and   the   provisions   of   punishment   have   close nexus with the object sought to be achieved.  It is not possible to term action as merely clerical one as that is pre­requisite for the test/procedure   and   that   is   what   is   intended   by   the   Act,   if   it   is given a go­bye under the guise of clerical error, the Act would be rendered otiose.   Restriction cannot be said to be excessive and beyond what is required in the public interest, they cater to the 79 felt   need   of   the   society   and   the   complex   issues   facing   people which the legislature intends to solve. 78. In   Shreya   Singhal   v.   Union   of   India,   (2015)   5   SCC   1,   the Court   dealt   with   provisions   of   Section   66­A   of   Information Technology Act, 2000.  This Court has observed thus: 55.   The   US   Supreme   Court   has   repeatedly   held   in   a   series   of judgments   that   where   no   reasonable   standards   are   laid   down   to define   guilt   in   a   section   which   creates   an   offence,   and   where   no clear   guidance   is   given   to   either   law   abiding   citizens   or   to authorities   and   courts,   a   section   which   creates   an   offence   and which   is   vague   must   be   struck   down   as   being   arbitrary   and unreasonable.   Thus,   in      Musser      v.      Utah    ,   92   L   Ed   562   a   Utah statute   which   outlawed   conspiracy   to   commit   acts   injurious   to public morals was struck down. *** *** *** 59.   It  was  further held that  a  penal  law is  void  for vagueness  if it fails   to   define   the   criminal   offence   with   sufficient   definiteness. Ordinary   people   should   be   able   to   understand   what   conduct   is prohibited   and   what   is   permitted.   Also,   those   who   administer  the law must know what offence has been committed so that arbitrary and discriminatory enforcement of the law does not take place. *** *** *** 66.   In   Federal   Communications   Commission   v.   Fox   Television Stations Inc. , 132 S Ct 2307 it was held: (S Ct p. 2317) “A fundamental principle in our legal system is that laws which regulate persons or entities must give fair notice of conduct   that   is   forbidden   or   required.   See   Connally   v. General   Construction   Co. ,   269   US   385,   US   391   (“[A] statute   which   either   forbids   or   requires   the   doing   of   an act   in   terms   so   vague   that   men   of   common   intelligence must necessarily guess at its meaning and differ as to its application,   violates   the   first   essential   of   due   process   of law”);   Papachristou   v.   Jacksonville ,   405   US   156,   US   162 {“Living under  a  rule  of  law  entails  various  suppositions, one   of   which   is   that   ‘[all   persons]   are   entitled   to   be informed   as   to   what   the   State   commands   or   forbids’” [quoting   Lanzetta   v.   New   Jersey ,   306   US   451,   US   453 (alteration   in   original)]}.   This   requirement   of   clarity   in regulation  is  essential   to  the  protections  provided   by  the Due   Process   Clause   of   the   Fifth   Amendment .   See   United States   v.   Williams ,   553   US   285,   US   304.   It   requires   the invalidation   of   laws   that   are   impermissibly   vague.   A conviction   or   punishment   fails   to   comply   with   due 80 process   if   the   statute   or   regulation   under   which   it   is obtained “fails to provide a person of ordinary intelligence fair   notice   of   what   is   prohibited,   or   is   so   standardless that   it   authorizes   or  encourages   seriously  discriminatory enforcement.”      Ibid    .   As   this   Court   has   explained,   a regulation   is   not   vague   because   it   may   at   times   be difficult to prove an incriminating fact but rather because it   is   unclear   as   to   what   fact   must   be   proved.   See      id.    ,   at 306. Even when speech is not at issue, the void for vagueness doctrine   addresses   at   least   two   connected   but   discrete due process concerns: first, that regulated parties should know   what   is   required   of   them   so   they   may   act accordingly;   second,   precision   and   guidance   are necessary so that those enforcing the law do not act in an arbitrary or discriminatory way. See  Grayned  v.  Rockford , 33   L   Ed   2d   222,   US   108­109.   When   speech   is   involved, rigorous adherence to those requirements is necessary to ensure that ambiguity does not chill protected speech.”” (emphasis supplied) It   is   apparent   from   the   aforesaid   discussion   in   Shreya Singhal  (supra) in a case where no reasonable standards are laid down   to   define   guilt   in   a   section   which   creates   an   offence,   it would   be   arbitrary   and   unconstitutional.     It   is   absolutely   clear that   the   provisions   in   the   Act   in   question   cannot   be   termed   as arbitrary   or   illegal   or   unreasonable.     The   provisions   are   not vague.     A   responsible   doctor   is   supposed   to   know   before undertaking   such   pre­natal   diagnostic   test   etc.   what   is   he undertaking   and   what   his   responsibilities   are.     If   he   cannot understand   the   form   he   is   required   to   fill   and   the   impact   of medical findings   and its consequences which is virtually the pre­ requisite for undertaking a test, he is not fit to be a member of a 81 noble   medical   profession.     Such   culpable   negligence   is   not warranted from  a doctor.   It is crystal clear  from  the provisions of   the   Act   which   can   be   gathered   by   a   person   of   ordinary intelligence   and   they   can   have   fair   notice   of   what   is   prohibited and   what   omission   they   should   not   make.     The   principles deliberated   upon   in   Shreya   Singhal   (supra)   rather   supports   the constitutionality of the Act and the Rules framed thereunder. 79. The   reliance   has   also   been   placed   by   the   petitioner   in Nikesh   Tarachand   Shah   v.   Union   of   India,   (2018)   11   SCC   1,   in which Court observed thus: “10.   On   the   other   hand,   the   learned   Attorney   General   Shri   K.K. Venugopal   impressed   upon   us   the   fact   that   the   Parliamentary legislation qua money laundering is an attempt by Parliament to get back   money   which   has   been   siphoned   off   from   the   economy. According  to   the   learned   Attorney   General,   scheduled   offences   and offences   under   Sections   3   and   4   of   the   2002   Act   have   to   be   read together   and   the   said   Act,   therefore,   forms   a   complete   code   which must   be   looked   at   by   itself.   According   to   the   learned   Attorney General,   it   is   well   settled   that   classification   which   is   punishment centric has been upheld by  a catena of  judgments and so  have the twin   conditions   been   upheld   by   various   decisions   which   were referred to by him. According to him, the expression “any offence” in Section   45(1)( ii )   would   mean   offence   of   a   like   nature   and   not   any offence,   which   would   include   a   traffic   offence   as   well.   According  to the learned Attorney General, Section 45 can easily be read down to make  it  constitutional  in two ways. First, the expression “ there  are reasonable   grounds   for   believing   that   he   is   not   guilty   of   such offence” must be read as the making of a prima facie assessment by the   court   of   reasonable   guilt.   Secondly,   according   to   the   learned Attorney   General,   in   any   case   the   conditions   contained   in   Section 45(1)( ii ) are there in a different form when bail is granted ordinarily insofar as offences generally are concerned and he referred to   State of   U.P.   v.   Amarmani   Tripathi,   (2005)   8   SCC   21   for   this   purpose. According   to   the   learned   Attorney   General,   if   harmoniously construed   with   the   rest   of   the   Act,   Section   45   is   unassailable.   He relied upon Section 24 of the Act, which inverts the burden of proof, 82 and   strongly   relied   upon   Gautam   Kundu   v.   Directorate   of Enforcement,   (2015)   16   SCC   1   and   Rohit   Tandon   v.   Directorate   of Enforcement,   (2018)   11   SCC   46 .   In   answer   to   Shri   Rohatgi’s argument   on   the   object   of   the   2012   Amendment   Act,   according   to the   learned   Attorney   General,   it   is   well   settled   that   where   the language of the Act is plain, no recourse can be taken to the object of the Act and he cited a number of judgments for this proposition. He referred us to Section 106 of the Evidence Act, 1872 and argued that   when   read   with   Section   24   of   the   2002   Act,   it   would   be   clear that   the   twin   conditions   contained   in   Section   45   are   only   in furtherance   of   the   object   of   unearthing   black   money   and   that   we should,   therefore,   be   very   slow   to   set   at   liberty   persons   who   are alleged   offenders   of   the   cancer   of   money   laundering.   Ultimately, according to the learned Attorney General, Section 45 being part of a complete code must be upheld in order that the 2002 Act work, so that   money   that   is   laundered   comes   back   into   the   economy   and persons responsible for the same are brought to book. *** *** *** 46.   We must not forget that Section 45 is a drastic provision which turns   on   its   head   the   presumption   of   innocence   which   is fundamental to a person accused of any offence. Before application of a section which makes drastic inroads into the fundamental right of   personal   liberty   guaranteed   by   Article   21   of   the   Constitution   of India,   we   must   be   doubly   sure   that   such   provision   furthers   a compelling   State   interest   for   tackling   serious   crime.   Absent   any such compelling State interest, the indiscriminate application of the provisions   of   Section   45   will   certainly   violate   Article   21   of   the Constitution.   Provisions   akin   to   Section   45   have   only   been   upheld on   the   ground   that   there   is   a   compelling   State   interest   in   tackling crimes of an extremely heinous nature. *** *** *** 49.  The learned Attorney General relied heavily on Section 24 of the 2002   Act   to   show   that   the   burden   of   proof   in   any   proceeding relating   to   proceeds   of   crime   is   upon   the   person   charged   with   the offence of money laundering, and in the case of any other person i.e. a   person   not   charged   with   such   offence,   the   court   may   presume that such proceeds are involved in money laundering. Section 45 of the   Act   only   speaks   of   the   scheduled   offence   in   Part   A   of   the Schedule,   whereas   Section   24   speaks   of   the   offence   of   money laundering,   and   raises   a   presumption   against   the   person prosecuted   for   the   crime   of   money   laundering.   This   presumption has   no   application   to   the   scheduled   offence   mentioned   in   Section 45, and cannot, therefore, advance the case of the Union of India.” (emphasis supplied) Considering   the   compelling   general   public   interest   and gender  justice  and  declining  sex  ratio,  we  have  no  hesitation   in 83 upholding   the   validity   of   the   provisions   of   Section   23(1)   of   the Act. 80. Reliance   has   also   been   placed   in   P.   Rathinam   v.   Union   of India,   (1994) 3 SCC 394, this Court observed thus: 48.   The   aforesaid   show   that   law   has   many   promises   to   keep including granting of so much of liberty as would not jeopardise the interest   of   another   or   would   affect   him   adversely,   i.e.,   allowing   of stretching of arm up to that point where the other fellow’s nose does not begin .  For  this  purpose,  law  may  have  “miles  to  go”.   Then,  law cannot be cruel, which it would be because of what is being stated later, if persons attempting suicide are treated as criminals and are prosecuted   to   get   them   punished ,   whereas   what   they   need   is psychiatric treatment, because suicide basically is  a “call for  help”, as stated by Dr (Mrs) Dastoor, a Bombay Psychiatrist, who heads an organisation called “Suicide Prevent”. May it be reminded that a law which is cruel violates Article 21 of the Constitution,   a la,   Deena   v. Union of India, (1983) 4 SCC 645 . *** *** *** 51.   A crime presents these characteristics: (1) it is a harm, brought about   by   human   conduct   which   the   sovereign   power   in   the   State desires to prevent; (2) among the measures of prevention selected is the threat of punishment; and (3) legal proceedings of a special kind are   employed   to   decide   whether   the   person   accused   did   in   fact cause   the   harm,   and   is,   according   to   law,   to   be   held   legally punishable   for   doing   so.   ( See   pp.   1   to   5   of   Kenny’s   Outlines   of Criminal Law , 19th Edn., for the above propositions.) (emphasis supplied) 81. We   find   that   Act   intends   not   to   jeopardise   the   female foetus.     As   such   curtailment   of   the   liberty   in   cause   of   such   a violation cannot be said to be disproportionate. 82 . Reliance has also  been placed on   State  of  Uttar Pradesh v. Wasif Haider,   (2019) 2 SCC 303, in which it has been laid down 84 that an offence has to be proved beyond reasonable doubt.   The relevant portion of the decision is extracted hereunder:   “22.  In  the  instant appeals  before  us,  the  prosecution  has  failed  to link   the   chain   of   circumstances   so   as   to   dispel   the   cloud   of   doubt about the culpability  of the respondent­accused.  It is  a  well­settled principle   that   a   suspicion,   however   grave   it   may   be   cannot   take place   of   proof   i.e.   there   is   a   long   distance   between   "may   be"   and "must be", which must be traversed by the prosecution to prove its case beyond reasonable doubt [See Narendra Singh v. State of M.P., (2004) 10 SCC 699].” There is no  dispute with  the aforesaid proposition, but that is not  the question before us.   When  trial takes place obviously the   commission   of   the   offence   has   to   be   proved   as   required under the relevant applicable law. 83. There can be a legislative provision for imposing burden of proof   in   reverse   order   relating   to   gender   justice.     In   the   light   of prevalent   violence   against   women   and   children,   the   Legislature has   enacted   various   Acts,   and   amended   existing   statutes, reversing   the   traditional   burden   of   proof.   Some   examples   of reversed burden of proof in statutes include Sections 29 and 30 of  the   Protection  of  Children   from  Sexual   Offences  (POCSO)   Act in   which   there   is   presumption   regarding   commission   and abetment of certain offences under the Act, and presumption of mental state of  the  accused respectively. In Sections  113­A and 113­B of the Indian Evidence Act there is presumption regarding 85 abetment   of   suicide   and   dowry   death,   and   in   Section   114­A   of the   Indian   Evidence   Act   there   is   presumption   of   absence   of consent of prosecutrix in offence of rape. 84. These   provisions   are   a   clear   indication   of   the   seriousness with   which   crimes   against   women   and   children   have   been viewed   by   the   Legislature.     It   is   also   evident   from   these provisions that due to the pervasive nature of these crimes, the Legislature   has   deemed   it   fit   to   employ   a   reversed   burden   of proof in  these cases. The presumption in the  proviso to  Section 4(3) of the Act has to be viewed in this light. 85. The Act is a social welfare legislation, which was conceived in   light   of   the   skewed   sex­ratio   of   India   and   to   avoid   the consequences of the same. A skewed sex­ratio is likely to lead to greater   incidences   of   violence   against   women   and   increase   in practices   of   trafficking,   ‘bride­buying’   etc.     The   rigorous implementation of the Act is an edifice on which rests the task of saving the girl child. 86. In   view   of   the   aforesaid   discussion   and   in   our   opinion,   no case   is   made   out   to   hold   that   deficiency   in   maintaining   the record mandated by Sections 5, 6 and the proviso to Section 4(3) 86 cannot   be   diluted   as   the   aforesaid   provisions   have   been incorporated   in  various   columns  of   the   Form   ‘F’   and   as  already held that it would not be a case clerical mistake but absence of sine   qua   non   for   undertaking   a   diagnostic   test/procedure.     It cannot be said to be a case of clerical or technical lapse.  Section 23(1)   need   not   have   provided   for   gradation   of   offence   once offence   is   of   non­maintenance   of   the   record,   maintenance   of which itself intend to prevent female foeticide.   It need not have graded   offence   any   further   difference   is   so   blur   it   would   not   be possible   to   prevent   crime.     There   need   not   have   been   any gradation  of   offence  on   the   basis   of   actual   determination  of   sex and non­maintenance of record as undertaking the test without the  pre­requisites is totally  prohibited under  the Act.   The non­ maintenance of record is very foundation of offence. For first and second   offences,   gradation   has   been   made   which   is   quite reasonable. 87. Provisions   of   Section   23(2)   has   also   been   attacked   on   the ground   that   suspension   on   framing   the   charges   should   not   be on   the   basis   of   clerical   mistake,   inadvertent   clerical   lapses.     As we   found   it   is   not   what   is   suggested   to   be   clerical   or   technical lapse nor it can be said to be inadvertent mistakes as existence 87 of   the   particular   medical   condition   is   mandated   by   Sections   4 and   5   including   the   age   etc.     Thus,   suspension   on   framing   of charges cannot be said to be unwarranted.  The same intends to prevent mischief. We are not going into the minutes what can be treated as a simple clerical mistake that has to be seen case wise and no categorization can be made of such mistakes, if any, but with respect to what is mandatory to be provided in the Form as per provisions of various sections has to be clearly mentioned, it cannot   be   kept   vague,   obscure   or   blank   as   it   is   necessary   for undertaking   requisite   tests,   investigations   and   procedures. There   are   internal   safeguards   in   the   Act   under   the   provisions relating   to   appeal,   the   Supervisory   Board   as   well   as   the Appropriate   Authority,   its   Advisory   Committee   and   we   find   that the   provisions   cannot   be   said   to   be   suffering   from   any   vice   as framing   of   the   charges   would   mean   prima   facie   case   has   been found by the Court and in that case, suspension cannot be said to be unwarranted.  88. It   was   also   prayed   that   action   should   be   taken   under Section   20   after   show   cause   notice   and   reasonable   opportunity of  being  heard.   There is already  a provision  in  Section  20(1) to issue  a   show   cause  and   in   Section   20(2)  contains  the  provision 88 as   to   reasonable   opportunity   of   being   heard.     Thus,   we   find   no infirmity in the aforesaid provision. 89. There also the Appropriate Authority to consider each case on merits with the help of Advisory Body which has legal expert. The   Advisory   Committee   consists   of   one   legal   expert   which   has to   aid   and   advise   the   Appropriate   Authority   as   provided   in Sections 16 and 17(5)(6).  Thus, the submission that legal advice should   be   taken   before   prosecution,   in   view   of   the   provisions, has no legs to stand. 90. It   was   also   contended   that   action   of   seizure   of ultrasonography   machine   and   sealing   the   premises   cannot   be said to be appropriate.  The submission is too tenuous and liable to   be   rejected.     Section   30   of   the   Act   enumerates   the   power   of search and seizure and Rules 11 and 12 of the Rules provide for the   power   of   the   Appropriate   Authority   to   seal   equipment, inspect   premises   and   conduct   search   and   seizure.     It   was pointed   out   by   the   respondents   that   a   “Standard   Operational Procedure”,   detailing   the   procedure   for   search   and   seizure   has been   developed   by   the   Ministry   of   Health   and   Family   Welfare. Further,   regular   training   of   Appropriate   Authorities   is   being carried   out   at   both   the   National   and   State   level.     All   the   States 89 have also been directed to develop online MIS for monitoring the implementation   of   the   Act.   It   is   settled   proposition   that   when offence   is   found   to   be   committed,   there   can   be   seizure   and sealing of the premises and equipment during trial as no license can be given to go on committing the offence.  Such provisions of seizure/sealing,   pending   trial   are   to   be   found   invariably   in various   penal   legislations.     The   impugned   provisions   contained in   the   Act   constitute   reasonable   restrictions   to   carry   on   any profession   which   cannot   be   said   to   be   violative   of   Right   to Equality   enshrined   under   Article   14   or   right   to   practise   any profession under  Article 19(1)(g).   Considering the Fundamental Duties under Article 51A(e) and considering that female foeticide is most inhumane act and results in reduction in sex ratio, such provisions   cannot   be   said   to   be   illegal   and   arbitrary   in   any manner besides there are various safeguards provided in the Act to prevent arbitrary actions as discussed above.   91. In   light   of   the   nature   of   offences   which   necessitated   the enactment   of   the   Act   and   the   grave   consequences   that   would ensue otherwise, suspension  of registration under  Section  23(2) of the Act serves as a deterrent. The individual cases cited by the petitioner­Society   cannot   be   a   ground   for   passing   blanket 90 directions,   and   the   individuals   have   remedies   under   the   law which   they   can   avail.   Moreover,   the   concept   of   double   jeopardy would   have   no   application   here,   as   it   provides   that   a   person shall   not   be   convicted   of   the   same   offence   twice,   which   is demonstrably   not   the   case   here.   Suspension   is   a   step­in­aid   to further   the   intendment   of   act.     It   cannot   be   said   to   be   double punishment.  In case an employee is convicted for an offence, he cannot   continue   in   service   which   can   be   termed   to   be   double jeopardy. 92. Non maintenance of record is spring board for commission of   offence   of   foeticide,   not   just   a   clerical   error.   In   order   to effectively   implement   the   various   provisions   of   the   Act,   the detailed forms in which records have to be maintained have been provided   for   by   the   Rules.   These   Rules   are   necessary   for   the implementation   of   the   Act   and   improper   maintenance   of   such record amounts to violation of provisions of Sections 5 and 6 of the   Act,   by   virtue   of   proviso   to   Section   4(3)   of   the   Act.   In addition,   any   breach   of   the   provisions   of   the   Act   or   its   Rules would   attract   cancellation   or   suspension   of   registration   of Genetic   Counselling   Centre,   Genetic   Laboratory   or   Genetic 91 Clinic,   by   the   Appropriate   Authority   as   provided   under   Section 20 of the Act. 93. There   is   no   substance   in   the   submission   that   provision   of Section   4(3)   be   read   down.   By   virtue   of   the   proviso   to   Section 4(3),   a   person   conducting   ultrasonography   on   a   pregnant woman,   is   required   to   keep   complete   record   of   the   same   in   the prescribed manner and any deficiency or inaccuracy in the same amounts   to   contravention   of   Section   5   or   Section   6   of   the   Act, unless the contrary is proved by the person conducting the said ultrasonography.     The   aforementioned   proviso   to   Section   4(3) reflects   the   importance   of   records   in   such   cases,   as   they   are often   the   only   source   to   ensure   that   an   establishment   is   not engaged in sex­determination. 94. Section   23   of   the   Act,   which   provides   for   penalties   of offences,   acts   in   aid   of   the   other   Sections   of   the   Act   is   quite reasonable.   It   provides   for   punishment   for   any   medical geneticist,   gynecologist,   registered   medical   practitioner   or   a person who owns a Genetic Counselling Centre, a Genetic Clinic or   a   Genetic   Laboratory,   and   renders   his   professional   or technical   services   to   or   at   said   place,   whether   on   honorarium 92 basis or otherwise and contravenes any provisions of the Act, or the Rules under it. 95. Therefore, dilution of the provisions of the Act or the Rules would   only   defeat   the   purpose   of   the   Act   to   prevent   female foeticide,   and   relegate   the   right   to   life   of   the   girl   child   under Article 21 of the Constitution, to a mere formality.    96. In view of the above, no case is made out for striking down the proviso to Section 4(3), provisions of Sections 23(1), 23(2) or to read down Section 20 or 30 of the Act.   Complete contents of Form   ‘F’   are   held   to   be   mandatory.     Thus,   the   writ   petition   is dismissed. No costs. .……......................J. (Arun Mishra)    .……......................J. (Vineet Saran)    New Delhi; May 03, 2019