/2022 INSC 0032/ REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL ORIGINAL JURISDICTION WRIT PETITION (CIVIL) No. 13 OF 2022         LAWYERS VOICE     …..PETITIONER(S)                                                              VERSUS THE STATE OF PUNJAB & OTHERS …...RESPONDENT(S) ORDER 1.     The   present   Writ   Petition   arises   out   of   the   incident   dated 5.01.2022   wherein   on   a   visit   to   Hussainiwala,   District Firozpur, State of Punjab the convoy of the Prime Minister was stuck on a flyover for around 20 minutes.  2.    Petitioner, an NGO which purports to work for advocates across the   country   and   takes   up   causes   that   are   in   public   interest, therefore,   seeks   that   this   Court   take   cognizance   of   the   above incident and has prayed for the following directions: “(a) Take   cognizance   of   the   serious   and   deliberate lapse   on   part   of   the   Respondent   Nos.   1,2   ad   3 concerning the security and the movement of the Prime Minister of the country; and 1 (b) Direct   the   learned   District   Judge,   Bhatinda,   to collect   all   official   documents   and   materials   from   all possible   sources   pertaining   to   the   movements   and deployment   of   Punjab   Police   in   connection   with   the visit   at   the   earliest   and   produce   the   same   before   this Hon’ble Court; and  (c) Issue a writ of mandamus or any other writ, order or   direction   fixing   responsibility   of   the   Respondent No.   2   and   Respondent   No.   3   and   place   them   under suspension and further direct the Respondent No. 4 to initiate departmental action against the same; (d) Please   to   issue   any   other   writ   or   directions(s)   or orders(s) as the Hon’ble Court may deem fit and proper in view of the facts and circumstances of the case and in the interest of justice.” 3.     Petitioner   contends   that   the   incident   constitutes   a   very   grave security   breach   that   could   have   had   significant   repercussions as it impacts the safety of the Hon’ble Prime Minister.  4.     Given   the   seriousness   of   the   subject   matter,   and   the   need   to ensure   a   thorough   investigation   into   the   alleged   lapses   by   the security apparatus, we took up the matter on the 07 th  January, 2022 when we   heard Mr. Maninder Singh, Senior Advocate on behalf of the petitioner and Mr. Tushar Mehta, learned Solicitor 2 General   on   behalf   of   Union   of   India   and   Mr.   D.S.   Patwalia, learned Advocate General for the State of Punjab.   This Court, thus, passed the following order: “1.  Heard   learned  senior  counsel  Mr.  Maninder  Singh on   behalf   of   the   Petitioner,   the   learned   Solicitor General, Mr. Tushar Mehta, and the learned Advocate General for the State of Punjab, Mr. D.S. Patwalia. 2.   Taking   into   consideration   the   arguments   advanced by the parties with respect to the issues relating to the security   of   WP(C)No.13/2022   the   Hon’ble   Prime Minister   and   other   related   issues   raised   by   them,   we deem   it   appropriate   for   the   time   being   to   direct   the Registrar General, Punjab and Haryana High Court to secure and preserve the records relating to the Hon’ble Prime   Minister’s   scheduled   tour   of   Punjab   on   05th January 2022. 3.   We   direct   the   Director   General   of   Police,   Union Territory of Chandigarh and an officer of the National Investigation   Agency,   not   below   the   rank   of   Inspector General,   to   be   nominated   by   the   Director   General, National   Investigation   Agency   to   assist   the   Registrar General, Punjab and Haryana High Court to forthwith 3 secure   and   seize   the   records   from   the   State   police   as well as Central agencies. 4.   We   further   direct   the   State   Government   of   Punjab, including   the   police   authorities,   the   Special   Protection Group   and   any   other   Central/State   agencies   to cooperate   and   to   provide   necessary   assistance   in securing and seizing the records. 5.   We   direct   the   Registrar   General,   Punjab   and Haryana   High   Court   to   keep   the   records   in   his   safe custody for the time being. 6.   The   Registry   is   directed   to   forward   a   copy   of   this order   electronically,   forthwith,   to   the   Registrar General, Punjab and Haryana High Court, the Director General   of   Police,   Union   Territory   of   Chandigarh,   the Director   General,   National   Investigation   Agency   and the Principal Secretary, Home, State of Punjab. XXX XXX XXX” 5.    In   deference  to the above­stated order, a compliance report has been   submitted   wherein   it   has   been   stated   that   the   relevant records   have   been   received,   seized,   and   secured.   The   same have been sealed and placed in the custody of the Punjab and Haryana High Court.  4 6.     On   the   previous   date   of   hearing,   it   was   also   brought   to   our notice that the State of Punjab has constituted a Committee to carry   out   a   thorough   probe   into   the   lapses   that   occurred during   the   Firozpur   visit   of   the   Hon’ble   Prime   Minister.   The Committee   comprised   of   a   Former   Judge   of   the   Punjab   and Haryana High Court and Principal Secretary, Home Affairs and Justice,   Government   of   Punjab.   It   was   urged   on   behalf   of learned   Senior   Counsel   for   the   petitioner   that   since   lapses   in the   breach   of   security   of   the   Hon’ble   Prime   Minister   are   being seriously   attributed   to   the   authorities   of   the   State   of   Punjab, the   constitution   of   an   Enquiry   Committee   by   the   State   was nothing but an abortive attempt to become a Judge in its own cause. 7.     The   State   of   Punjab,   on   the   other   hand,   has   placed   on   record copies of   the   show cause notices issued by  the Government of India,   Ministry   of   Home   Affairs,   Internal   Security­I   Division dated January 06, 2022 to various functionaries of the State of Punjab   including   its   Chief   Secretary   and   Director   General   of Police. The show cause notices required the officers to respond within   24   hours   as   to   why   disciplinary   action   under   the   All India   Services   (Discipline   and   Appeal)   Rules,   1969   should   not 5 be   initiated   against   them   for   their   “ omissions   and commissions ”.   The   learned   Advocate   General   for   the   State   of Punjab urged that the Ministry of Home Affairs, Government of India has, in a way, already held the officers of Government of Punjab   ‘guilty’   of   the   alleged   negligence   and/or   breach   of security   of   the   Hon’ble   Prime   Minister.   He   maintained   that none of the agencies of the State Government had committed a dereliction   of   their   responsibility   for   the   security   and   safety   of the   Hon’ble   Prime   Minister,   yet   there   is   a   smear   campaign   to discredit   the   State   Government.   All   the   same,   the   learned Advocate   General   for   the   State   fairly   offered   that   the   State   is more   than   willing   to   have   an   independent   enquiry   of   the matter. 8.     We   have   heard   learned   counsel   for   the   parties   at   considerable length   and   studied   the   provisions   of   the   Special   Protection Group   Act,   1988   (for   short,   “the   Act”)   along   with   the   relevant contents of the Blue Book. The legislative scheme of the Act is quite   comprehensive   with   respect   to   ensuring   proximate security   of   the   Prime   Minister,   or   a   former   Prime   Minister,   or their   family   members,   as   the   case   may   be.   The   Blue   Book contains   an   unambiguous   and   detailed   procedure   to   be 6 observed   by   the   State   Authorities   and   the   Special   Protection Group   (for   short,   “SPG”)   to   ensure   full   safety   and   security   of the   Prime   Minister   while   he   is   touring   a   State.   The   additional object   is   to   avoid   any   human   error,   negligence   or   any   willful omission or commission which may hamper and/or expose the safety and security of the Executive Head of the nation while he is   traveling  in   a   particular   State.  Any  lapse   in   this  regard   can lead to devastating and serious consequences. 9.    It is not necessary for us to elucidate more on facts as the lapse regarding   the   breach   of   security   of   the   Prime   Minister   during his   visit   to   Firozpur   on   5 th   January,   2022   is   not   seriously disputed   by   either   party.   There   is,   however,   a   blame   game between   the   State   and   Central   Government   as   to   who   is responsible for  such  lapses. War  of  words  between  them  is  no solution. It may rather impair the need of a robust mechanism to respond at such a critical juncture. 10. We,   therefore,   find   merit   in   the   submission   of   Shri   Maninder Singh,   learned   Senior   Counsel   for   the   petitioner   that   not   only are   the   Officer(s)/Authority   responsible   for   the   above­stated lapse liable to be   identified , but there is also a greater urgency to evolve new measures that may ensure there is no recurrence 7 of such lapses in the future.  11. The learned Solicitor General appearing for the Union of India, supported   the   submission   of   the   Petitioner   and   prayed   for   a detailed independent enquiry. The learned Advocate General for the State of Punjab also fairly expressed his willingness for an independent enquiry ordered by this Court.  12. Keeping the above submissions made by the parties in view, we are   of   the   considered   opinion   that   these   questions   cannot   be left   to   be   resolved   through   one­sided   enquiries.   A   judicially trained   independent   mind,   duly   assisted   by   officers   who   are well   acquainted   with   the   security   considerations   and   the Registrar General of the High Court who has seized the record pursuant   to   our   earlier   order,   would   be   best   placed   to effectively   visit   all   issues   and   submit   a   comprehensive   report for the  consideration  of this Court.  13. We   therefore   deem   it   appropriate   to   appoint   an   Enquiry Committee comprising the following: i. Justice Indu Malhotra, a former Judge of the Supreme Court of  India­  Chairperson ; 8 ii. Director General or his nominee not below the rank of Inspector  General   of   Police   of   National   Investigation Agency­  Member ; iii. Director   General   of   Police,   Union   Territory   of Chandigarh­  Member ; iv. Additional Director General of Police (Security), State of Punjab­  Member ; v. Registrar   General,   Punjab   and   Haryana   High   Court­ Member­cum­Coordinator . 14. The   following   are   the   Terms   of   Reference   for   the   Enquiry Committee: i. What   were   the   causes   for   the   security   breach   for   the incident on 5 th  January 2022? ii. Who   are   responsible   for   such   a   breach,   and   to   what extent? iii. What   should   be   the   remedial   measures   or   safeguards necessary for the security of the Hon’ble Prime Minister or other Protectees?  iv. Any suggestions or recommendations for improving the safety   and   security   of   other   Constitutional functionaries.  9 v. Any   other   incidental   issue   that   the   Committee   may deem fit and proper. 15. The   Enquiry   Committee   is   requested   to   submit   its   report   at the earliest. 16.     Let   the   entire   record   seized   pursuant   to   our   order   dated   7 th January,   2022,   be   handed   over   to   the   Chairperson   of   the Enquiry  Committee within three  days. The  Union  of  India and State Government are directed to provide full assistance to the Enquiry Committee for completion of the assigned task. 17. The Chairperson of the Enquiry Committee shall be entitled to all the perks of a sitting Supreme Court Judge minus pension. They   shall   be   provided   full   secretarial   assistance,   official   car and other paraphernalia for effective completion of the enquiry, as directed above. 18. Till   conclusion   of   the   proceedings   of   the   Enquiry   Committee constituted   above,   the   enquiries   ordered   by   the   Central Government   and   the   State   Government   shall   be   kept   in abeyance. 10 19.   List   the   matter   after   receipt   of   the   Report   of   the   Enquiry Committee. ..……………………..CJI (N.V. RAMANA) .……………………….. J  (SURYA KANT) .……………………….. J (HIMA KOHLI) New Delhi; Dated: January 12, 2022 11