2020 INSC 0634 REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL ORIGINAL JURISDICTION SUO MOTU WRIT PETITION (CIVIL) NO.7 OF 2020 IN RE: THE PROPER TREATMENT OF COVID 19 PATIENTS AND DIGNIFIED HANDLING OF DEAD BODIES IN THE HOSPITALS ETC. O R D E R 1. We have heard Shri Tushar Mehta, learned Solicitor General for India and learned counsel appearing for various States. By our order dated 27.11.2020 passed in this proceeding we have taken suo motu cognizance of the incident which happened in Rajkot, Gujarat on 26.11.2020 resulting in death of Covid patients in the Covid Hospital. The Court has also taken notice of earlier incidents of fire in Covid Hospitals. Learned Solicitor General had submitted that immediate steps shall be taken and the report will be submitted. State of Gujarat was also directed to submit the report. 2. Affidavits have been filed by Union of India on 30.11.2020 and 11.12.2020. The Union of India in its affidavit dated 30.11.2020 has brought on record the letter dated 28.11.2020 issued by Ministry of Home Signature Not Verified Affairs, Digitally signed by Government of India. The Government of India all the States to prevent the MEENAKSHI KOHLI Date: 2020.12.18 14:49:02 IST Reason: issued advisory to 1 recurrence of fire incident in Covid Hospitals and Nursing Homes. The Union of India has called for the status of implementation of guidelines issued in reference to preventing recurrence of fire accidents in Hospitals, status of `No Objection Certificate', report regarding inspection and re-inspection of Hospitals and Nursing Homes. In pursuance of the orders issued by Union of India to all the States, status reports were sent to the Union of India which has been compiled in Affidavit dated 11.12.2020. Although different States and Union Territories have taken measures and conducted inspections, found out shortcomings regarding prevention of occurrence of fire in the Hospitals and Nursing Homes, further, audits and inspections are required to be taken. Few States have also filed their separate affidavits enumerating their steps taken by them in compliance of the advisory and requirement for. The Union of India has directed the States and Union Territories to update their respective local building bye laws/fire services synchronising them in line of "Model Bill on maintenance of fire and emergency service, 2019", circulated by Ministry of Home Affairs on 16.09.2019. 3. The State of Gujarat has filed separate affidavit 2 bringing on record the directions issued by the State and the details of inspection undertaken and audit of few dedicated Covid hospitals. It has further stated that a nodal officer for fire safety has been appointed in dedicated covid hospitals (Government and Private hospitals). We with regard to above, issue following directions:- 1) All States/Union Territories should appoint one nodal officer for each covid hospital, if not already appointed, who shall be made responsible for ensuring the compliance of all fire safety measures. 2) In each district, State Government should constitute a committee to carry fire audit of each Covid hospital atleast once in a month and inform the deficiency to the management of the hospital and report to the Government for taking follow up action. 3) The Covid hospital who have not obtained NOC from fire department of the State should be asked to immediately apply for NOC and after carrying necessary inspection, decision shall be taken. Those Covid hospitals who have not renewed their 3 NOC should immediately take steps for renewal on which appropriate inspection be taken and decision be taken. In event, Covid Hospital is found not having NOC or not having obtained renewal, appropriate action be taken by the State. 4. The State of Gujarat has also brought on record the notification appointing Justice D.A. Mehta to undertake enquiry with regard to fire in Shrey Hospital, Navrangpura, Ahmedabad, in addition to enquiry in to the incident of fire in Uday Shivanand Hospital, Rajkot. The State to extend all cooperation to the Enquiry Commission so that Enquiry report be submitted at early date and the appropriate remedial action be taken by the State. 5. Due to unprecedented Pandemic, everybody in the world is suffering, one way or the other. It is a world war against COVID-19. Therefore, there shall be Government Public Partnership to avoid world war against COVID-19. 6. Right to health is a fundamental right guaranteed under Article 21 of the Constitution of India. Right to health includes affordable treatment. Therefore, it is the duty upon the State to make provisions for affordable treatment and more and more provisions in the hospitals 4 to be run by the State and/or local administration are made. It cannot be disputed that for whatever reasons the treatment has become costlier and costlier and it is not affordable to the common people at all. Even if one survives from COVID-19, many times financially and economically he is finished. Therefore, either more and more provisions are to be made by the State Government and the local administration or there shall be cap on the fees charged by the private hospitals, which can be in exercise of the powers under the Disaster Management Act. 7. Despite the Guidelines and SOPs issued, for lack of implementation the Pandemic has spread like wild fire. A strict and stern action should be taken against those who are violating the Guidelines and SOPs, whoever he may be and whatever position the violator is occupying. 8. Every State must act vigilantly and to work with the Centre harmoniously. It is the time to rise to the occasion. Safety and health of the citizens must be the first priority, rather than any other considerations. 9. People should understand their duty and follow rules very strictly. It is the duty of every citizen to perform their fundamental duties as guaranteed under the 5 Constitution of India. By not following the Guidelines/SOPs issued by the State from time to time, such as, not wearing the masks, not keeping social distances, to participate in the gatherings and the celebrations without maintaining social distances, they are ultimately not damaging themselves but they cause damage to the others also. They cannot be permitted to play with the lives of the others and they cannot be permitted to infringe the rights of other citizens, like right to health guaranteed under Article 21 of the Constitution of India. 10. There is a need to help and guide our people to implement the guidelines and the SOPs issued by the Government, either the Union or the State, such as, wearing of masks, keeping the social distance etc. In many States, despite the huge fine recovered, such as, Rs. 80 to 90 crores in the State of Gujarat alone, people are not following the guidelines and the SOPs. There must be a strict implementation by the authorities so as to ensure that the SOPs and the guidelines issued from time to time are strictly adhered to and followed by the people. Additional Chief Secretary (Home)/Secretary (Home) of respective States shall ensure the strict 6 implementation of the SOPs and the guidelines with the help of the concerned Superintendent of Police/District Superintendent of Police and the Police In-charge of the concerned police station. 11. We have already issued various directions with regard to measures to be taken to contain the Covid-19. We once again reiterate the State to issue necessary directions with regard to following measures so as to effectively monitor and supervise the implementation of various SOPs and guidelines. i) More and more police personnel shall be deployed at the places where there is likelihood of gathering by the people, such as, Food Courts, Eateries, Vegetable Markets (Wholesale or Retail), sabzi Mandies, bus stations, railway stations, street vendors, etc. ii) As far as possible, unless must, no permission shall be granted by the local administration or the Collector/DSP for celebration/gathering even during the day hours and wherever the permissions are granted, the local administration/DSP/Collector/Police In-charge of the local police station shall ensure the strict 7 compliance of the Guidelines/SOPs. There should be a mechanism to check the number of people attending such function/gathering, such as, the particulars with respect to how many persons are going to attend the celebration/gathering, timings during which the celebration/gathering is to take place etc. iii) There shall be more and more testing and to declare the correct facts and figures. One must be transparent in number of testing and declaring the facts and figures of the persons who are Corona Positive. Otherwise, the people will be misled and they will be under impression that everything is all right and they will become negligent. iv) Whenever directions are issued under the Disaster Management Act directing the corporate hospitals/private hospitals to keep 50% or any other percentage free municipal beds, it must be strictly complied with and there shall be constant vigilance and supervision. v) There shall be free helpline numbers to redress the grievances of common man, when there is non- compliance of the directions by the private hospitals/corporate hospitals. 8 vi) Curfew on weekends/night be considered by States where it is not in place. vii) In a micro containment zone or in an area where number of cases are on higher side, to cut the chain, they should be sealed and there should be complete lockdown so far as such areas are concerned. Such containment areas need to be sealed for few days except essential services. The same is required to break the chain of virus spread. viii) Any decision to impose curfew and/or lockdown must be announced long in advance so that the people may know and make provisions for their livelihood, like ration etc. ix) Another issue is a fatigue of front row health care officers, such as, Doctors, Nurses as well as workers. They are already exhausted physically and mentally due to tireless work for eight months. Some mechanism may be required to give them intermittent rest. 12. One more issue has been raised before us regarding gathering organised by Political parties. The Political parties organise different proceedings in connection of 9 election as well as in reference to election of different level including the General Election which are to take place in few States next year. 13. The Election Commission of India has issued broad guidelines for conduct of General Elections/Bye-Elections during Covid-19 in August, 2020. With regard to campaign of political parties following are the guidelines issued by Election Commission of India: - "13. CAMPAIGN BY THE POLITICAL PARTIES/CONTESTING CANDIDATES 1) Door to Door Campaign: - Subject to any other restriction(s) including extant COVID-19 guidelines, a group of 5(five) persons including candidates, excluding security personnel, if any, is allowed to do door to door campaigning. 2) Road Shows: -The Convoy of vehicles should be broken after every 5(five) vehicles instead of 10 vehicles (excluding the security vehicles, if any). The interval between two sets of convoy of vehicles should be half an hour instead of gap of 100 meters. (In supersession of Para 5.8.1 of Returning Officer's Handbook 2019)" 3) Election Meetings: - Public gatherings/rallies may be conducted subject to adherence to extant COVID-19 guidelines. District Election Officer should take following steps for this purpose. (a) District Election Officer should, in advance, identify dedicated 10 grounds for public gathering with clearly marked Entry/Exit points. (b) In all such identified grounds, the District Election Officer should, in advance, put markers to ensure social distancing norms by the attendees. (c) Nodal District Health Officer should be involved in the process to ensure that all COVID-19 related guidelines are adhered to by all concerned in the district. (d) District Election Officer and District Superintendent of Police should ensure that the number of attendees does not exceed the limit prescribed by State Disaster Management Authority for public gatherings. (e) DEO should depute Sector Health Regulators to oversee that COVID- 19 instructions/guidelines are being followed during these meetings. (f) The political parties and candidates concerned should ensure that all COVID-19 related requirement like face masks, sanitizers, thermal scanning etc. are fulfilled during each of these activities. (g) Non-Compliance of Instructions: - Anybody violating instructions on COVID-19 measures will be liable to proceeded against as per the provisions of Section 51 to 60 of the Disaster Management Act, 2005, besides legal action under Section 11 1988 of the IPC, and other legal provisions as applicable, as specified in Order No.40-3/2020- DM-I(A) dated 29th July, 2020 of Ministry of Home Affairs. District Election Officer should bring this to the notice of all concerned. 4) Allocation of public spaces must be done using Suvidha app in the manner already prescribed by Commission." 14. All the States / Union Territories to issue necessary directions to ensure compliance of aforesaid guidelines and guidelines although were issued by General Election/Bye Election, that can be implemented by different States with suitable modifications with reference to Elections of other organisations to ensure safety of people in general from Covid-19. 15. We allow further four weeks' time to all the States and Union of India to file affidavit bringing on record various measures as indicated in this order for consideration and further directions. List after four weeks. ......................J. ( ASHOK BHUSHAN ) ......................J. ( R. SUBHASH REDDY ) ......................J. ( M.R. SHAH ) New Delhi, December 18, 2020. 12 ITEM NO.1 Court 7 (Video Conferencing) SECTION PIL-W [FOR ORDERS] I N D I A SUPREME COURT OF RECORD OF PROCEEDINGS Suo Motu Writ Petition (Civil) No(s).7/2020 IN RE THE PROPER TREATMENT OF COVID 19 PATIENTS AND DIGNIFIED HANDLING OF DEAD BODIES IN THE HOSPITALS ETC. (IA No. 63664/2020 - APPLICATION FOR EXEMPTION FROM FILING ORIGINAL VAKALATNAMA/OTHER DOCUMENT IA No. 54973/2020 - APPROPRIATE ORDERS/DIRECTIONS IA No. 55794/2020 - APPROPRIATE ORDERS/DIRECTIONS IA No. 56067/2020 - APPROPRIATE ORDERS/DIRECTIONS IA No. 90409/2020 - APPROPRIATE ORDERS/DIRECTIONS IA No. 54881/2020 - APPROPRIATE ORDERS/DIRECTIONS IA No. 55938/2020 - APPROPRIATE ORDERS/DIRECTIONS IA No. 68811/2020 - CLARIFICATION/DIRECTION IA No. 54900/2020 - EARLY HEARING APPLICATION IA No. 55936/2020 - EXEMPTION FROM FILING AFFIDAVIT IA No. 56420/2020 - EXEMPTION FROM FILING AFFIDAVIT IA No. 68639/2020 - EXEMPTION FROM FILING AFFIDAVIT IA No. 56142/2020 - EXEMPTION FROM FILING AFFIDAVIT IA No. 118651/2020 - EXEMPTION FROM FILING AFFIDAVIT IA No. 55792/2020 - EXEMPTION FROM FILING AFFIDAVIT IA No. 56124/2020 - EXEMPTION FROM FILING AFFIDAVIT IA No. 68519/2020 - EXEMPTION FROM FILING AFFIDAVIT IA No. 74588/2020 - EXEMPTION FROM FILING AFFIDAVIT IA No. 90410/2020 - EXEMPTION FROM FILING AFFIDAVIT IA No. 54885/2020 - EXEMPTION FROM FILING AFFIDAVIT IA No. 55398/2020 - EXEMPTION FROM FILING AFFIDAVIT IA No. 55939/2020 - EXEMPTION FROM FILING AFFIDAVIT IA No. 72559/2020 - EXEMPTION FROM FILING AFFIDAVIT IA No. 54982/2020 - EXEMPTION FROM FILING AFFIDAVIT IA No. 72111/2020 - EXEMPTION FROM FILING AFFIDAVIT IA No. 90398/2020 - EXEMPTION FROM FILING AFFIDAVIT IA No. 68817/2020 - EXEMPTION FROM FILING AFFIDAVIT IA No. 92849/2020 - EXEMPTION FROM FILING O.T. IA No. 74671/2020 - EXEMPTION FROM PAYING COURT FEE IA No. 74670/2020 - INTERVENTION APPLICATION IA No. 55790/2020 - INTERVENTION APPLICATION IA No. 63659/2020 - INTERVENTION APPLICATION IA No. 54880/2020 - INTERVENTION APPLICATION IA No. 55937/2020 - INTERVENTION APPLICATION IA No. 90394/2020 - INTERVENTION/IMPLEADMENT IA No. 77370/2020 - INTERVENTION/IMPLEADMENT IA No. 54971/2020 - INTERVENTION/IMPLEADMENT IA No. 55935/2020 - INTERVENTION/IMPLEADMENT IA No. 68561/2020 - INTERVENTION/IMPLEADMENT IA No. 54897/2020 - INTERVENTION/IMPLEADMENT IA No. 57318/2020 - INTERVENTION/IMPLEADMENT IA No. 54902/2020 - PERMISSION TO APPEAR AND ARGUE IN PERSON 13 IA No. 63660/2020 - PERMISSION TO APPEAR AND ARGUE IN PERSON IA No. 54978/2020 - PERMISSION TO APPEAR AND ARGUE IN PERSON IA No. 56419/2020 - PERMISSION TO FILE ADDITIONAL DOCUMENTS/FACTS/ANNEXURES) Date : 18-12-2020 This matter was called on for orders today. CORAM : HON'BLE MR. JUSTICE ASHOK BHUSHAN HON'BLE MR. JUSTICE R. SUBHASH REDDY HON'BLE MR. JUSTICE M.R. SHAH For Petitioner(s) By Courts Motion For Respondent(s) Mr. Tushar Mehta, SG Arunachal Pradesh Mr. K.M. Nataraj, ASG Assam Mr. Shantanu Sharma, Adv. GNCTD Mr. Gurmeet Singh Makker AOR Goa Mr. Rajat Nair, Adv. Gujarat Mr. Kanu Agrawal, Adv. Haryana Mr. Prashant Singh B, Adv. Mr. Raj Bahadur Yadav, Adv. Mr. Saurabh Mishra, Adv. Mr. Mohd. Akhil, Adv. Mr. B. V. Balaram Das, AOR Mr. Abhimanyu Tewari, AOR Ms. Eliza Bar, Adv. Mr. Nalin Kohli, AAG Mr. Shuvodeep Roy, Adv. Mr. Ankit Roy, Adv. Mr. Rahul Raj Mishra, Adv. Ms. Nimisha, Adv. Mr. K.V. Vishwanathan, Sr. Adv. Mr. Chirag M. Shroff, AOR Ms. Abhilasha Bharti, Adv. Mr. Arun R. Pedneker, Adv. Mr. Sachin Patil AOR Mr. Tushar Mehta, SG Ms. Manisha Lavkumar, Sr. Adv. Mr. Aniruddha P. Mayee AOR Ms. Deepanwita Priyanka, Adv. Ms. Aastha Mehta, Adv. Mr. Anish Kumar Gupta, Adv. Ms. Archana Preeti Gupta, Adv. Mr. Chandra Shekhar Suman, Adv. Mr. Puneet Sheoran, Adv. 14 Haryana Ms. Rita Gupta, Adv. H.P. Ms. Deepshikha Bharati, Adv., Jharkhand J&K Dr. Monika Gusain, AOR Kerala Manipur Mr. Himanshu Tyagi, AOR Maharashtra Meghalaya Mr. Kumar Anurag Singh, Addl. Standing Counsel Mr. Saurabh Jain, Adv. Mizoram Mr. Anando Mukherjee, Adv. Nagaland Punjab Mr. G.M. Kawoosa, Adv. Ms. Manjula Gupta, Adv. Rajasthan T.N. Ms. Priyanka Prakash, Adv. Ms. Beena Prakash, Adv. Telangana Mr. G. Prakash, Adv. Mr. Pukhrambam Ramesh Kumar, Adv. Ms. Anupama Ngangom, Adv. Mr. Karun Sharma, Adv. Mr. Rahul Chitnis ADV. Mr. Sachin Patil, AOR Mr. Geo Joseph, Adv. Mr. Amit Kumar, Adv. Mr. Avijit Mani Tripathi, Adv. Mr. T.K. Nayak, Adv. Mr. Abhikalp, Adv. Mr. Siddhesh Kotwal, Adv. Mr. Divyansh Tiwari, Adv. Ms. Ana Upadhyay, Adv. Mrs. K. Enatoli Sema, Adv Mr. Amit Kumar Singh, Adv. Mr. Atul Nanda, AG Ms. Uttara Babbar, Adv. Ms. Bhavana Duhoon, Adv. Mr. Manan Bansal, Adv. Dr. Manish Singhvi, Sr. Advocate Mr. Sandeep Kumar Jha Advocate Mr. Jayanth Muthuraj, Sr. Adv. Mr. M.Yogeshkanna AOR Mr. Rajarajeshwaran, Adv. Mr. Aditya Chadha, Adv. Mr. S. Udaya Kumar Sagar, Adv. Ms. Swati Bhardwaj, Adv. 15 Tripura Mr. Shuvodeep Roy, Adv. Mr. Rahul Raj Mishra, Adv. WB Mr. Suhaan Mukerji, Adv. Ms. Liz Mathew, Adv. Mr. Vishal Prasad, Adv. Mr. Nikhil Parikshith, Adv. Mr. Sayandeep Pahari, Adv. For M/S. PLR Chambers And Co. U.P. Ms. Garima Prashad, Adv. Mr. Nagender Singh, Adv. Sikkim Mr. Raghvendra Kumar, Adv. Mr. Anand Kumar Dubey, Adv. Mr. Narendra Kumar, AOR Karnataka Mr. Shubhranshu Padhi, AOR Mr. Ashish Yadav, Adv. Mr. Rakshit Jain, Adv. Mr. Vishal Bansal, Adv. Odisha Mr. Shibashish Misra, Adv. UTs A & N Mr. K.V. Jagdishvaran, Adv. Ms. G. Indira, AOR Puducherry Mr. V.G. Pragasam, Adv. Mr. S. Prabu Ramasubramanian, Adv. Mr. Awanish Sinha, AOR Mr. S.K. Mohanty, Adv. Ms. Sweta Rani, Adv. Ms. Gitanshi Arora, Adv. I.A. 90394/20 Mr. Pawan Shree Agrawal, Adv. & 90409/20 Ms. Abhipsa Anamika, Adv. Applicant in person Municipal Corporation Mr. Ashish Wad, Adv. Ms. Tamali Wad, Adv. Of Greater Mumbai Mr. Sidharth Mahajan, Adv. Ms. Sukriti Jaggi, Adv. Mr. Ajeyo Sharma, Adv. M/S. J S Wad And Co. Intervenor Mr. Subhash Chandran, Adv. Mr. Biju P Raman, AOR 16 55937&55938 Mr. M. Shoeb Alam, Adv. Mr. Talha Abdul Rahman, AOR 55935 Dr. Ishwar Gilada, Adv. Mr. Rohit Rathi, AOR 54897/20 Mr. Shashank Deo Sudhi, Adv. Mr. Mukesh Kumar, Applicant in person Ms. Aparna Bhat, AOR Ms. Karishma Maria, Adv. UPON hearing the counsel the Court made the following O R D E R Four weeks' time is granted to all the States and Union of India to file affidavit to bring on record various measures as indicated in the signed reportable order for consideration and further directions. (MEENAKSHI KOHLI) (RENU KAPOOR) ASTT. REGISTRAR-cum-PS BRANCH OFFICER [Signed reportable order is placed on the file] 17