/2022 INSC 0794/ REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO. 6544 OF 2022    (@ SLP (C) NO.12743 OF 2022)  MOHAMMAD LATIEF MAGREY  …..APPELLANT VERSUS   THE UNION TERRITORY OF  …..RESPONDENTS JAMMU AND KASHMIR & ORS.  J U D G M E N T J.B. PARDIWALA, J. 1. Leave granted. 2. “The dead are to rest where they have been lain unless reason of substance is brought forward for disturbing their repose.” ­ Justice Cardozo  Yome v. Gorman,  152 N.E. 126, 129 (N.Y. 1926). 1 3.     The   leading   case   on   disinterment   in   the   United   States   is Pettigrew   v.   Pettigrew ,   56   A.   878   (Pa.   1904)   which   was decided by the Supreme Court of Pennsylvania in 1904: “The   presumption   is   against   a   change.   The imprecation   on   the   tomb   at   Stratford,   “Curst   be   he that moves my bones,” whether it be Shakespeare’s own   or   some   reverent   friend’s,   expresses   the universal   sentiment   of   humanity,   not   only   against profanation,   but   even   disturbance.   When   a   case comes   into   court,   the   chancellor   will   regard   this sentiment,   and   consider   all   the   circumstances   in that connection.” 4. This   appeal   is   at   the   instance   of   the   original   writ   applicant (father of the deceased, whose son, namely, Mohd. Amir Magrey was   killed   in   an   encounter   between   the   police   and   militants) and   is   directed   against   the   judgment   and   order   passed   by   the High   Court   of   Jammu   &   Kashmir   and   Ladakh   at   Srinagar   in Union  Territory of J  & K  and Others  v. Mohammad Latief Magrey and Another , 2022 SCC OnLine J&K 516 (the Letters Patent   Appeal   No.   99   of   2022   dated   01.07.2022)   by   which   the Appeal   Court   modified   the   judgment   and   order   passed   by   the learned   Single   Judge   of   the   High   Court   in Mohammad   Latief   Magrey   v.   Union   of   India   and   Others , 2 2022 SCC OnLine J&K 433  (the Writ Petition (C) No. 11 of 2022 decided   on   27.05.2022)   &   thereby   permitted   the   appellant herein and his family members (maximum up to 10 persons) to perform   the   Fatiha   Khawani   (religious   rituals/prayers   after burial) of the deceased at the graveyard while declining to grant permission to disinter the body of the deceased for the purpose of religious rituals.  Factual Matrix 5. It   appears   from   the   materials   on   record   that   on   15.11.2021, there   was   an   encounter   between   the   militants   and   police   at the   Hyderpora   area   of   Budgam   in   Kashmir.   Four   militants were   shot   dead   including   the   son   of   the   appellant   herein.   In connection   with   the   said   incident,   a   First   Information   Report No.   193/2021   was   registered   at   the   Saddar   Police   Station   for the offences punishable under  Sections 307/120­B IPC, 7/27 of   the   Arms   Act   and   16,   18,   20   resply   of   the   ULA   (P)   Act. During the course of the investigation, the Investigating Officer recovered   four   bullet   ridden   unidentified   dead   bodies   at   the site   of   the   encounter.   The   dead   bodies   were   shifted   to   the 3 Police   Hospital   at   Srinagar   for   the   medico­legal   formalities. After   conducting   the   post­mortem   etc.,   the   dead   bodies   were identified as that of a foreign terrorist viz. Bilal Bhai @ Hyder @ Saqlain R/O Pakistan, Aamir Latief Magrey S/O Mohammad Latief   Magrey   R/O   Seeripora   Tehsil   Gool   Ramban,   Altaf Ahmad   Bhat   S/O   Abdul   Rehman   Bhat   R/O   Old   Barzulla Srinagar   and   Dr.   Mudasir   Gull   S/O   Ghulam   Mohammad Rather R/O Parraypora Srinagar. All the four dead bodies were shifted to the Handwara Zachaldara for burial.  6. The   material   on   record   further   reveals   that   the   bodies   of   the two out  of  the four  persons killed in the encounter  were later exhumed   and   handed   over   to   their   relatives   for   performing their   last   rites   at   the   place   of   their   choice.   The   bodies   of   the other   two   persons   killed   in   the   encounter   i.e.   Bilal   Bhai   @ Hyder and the son of the appellant herein buried through the Auqaf   Committee,   Wadder   Payeen   were   not   disinterred   and handed over to their respective family members.  7. It   appears   that   so   far   as   the   deceased,   namely,   Bilal   Bhai,   a resident   of   Pakistan   is   concerned,   nobody   claimed   his   body 4 nor was there any  demand for handing  over of the dead body from   any   quarter.   However,   it   is   the   case   of   the   appellant herein   that   so   far   as   the   dead   body   of   his   son   Amir   is concerned,   he   had   approached   various   authorities   with   a request   to   hand   over   the   body   but   none   listened   to   him   and ultimately   the   body   of   his   son   (deceased)   was   buried   at   the Wadder Payeen Graveyard. It is his case that he was informed by the Police Station at Gool on 16.11.2021 that his son Amir had   been   killed   in   an   encounter   in   Kashmir   and   that   he should   proceed   to   Kashmir   to   identify   the   body.   On 16.11.2021,   the   appellant   along   with   his   family   members reached   the   Police   Station   at   Saddar,   where   he   was   told   that his son Amir Magrey was a militant and was killed along with three other  associates at the Hyderpora and the dead body of Amir had been buried.  8. In such circumstances referred to above, the appellant herein preferred the Writ Petition (C) No. 11 of 2022 in the High Court and prayed for the following relief:  “ In   view   of   the   submissions   made   herein   above   and those   to   be   urged   at   the   time   of   hearing,   this   Hon’ble 5 Court   is   humbly   requested   to   direct   the   respondents   to handover   the   body   of   Late   Mohammad   Amir   Magray, who   was   killed   in   a   joint   encounter   by   them   on 15.11.2021 at Hyderpora area of Budgam in Kashmir to the petitioner who happens to be his biological father on the facts and grounds mentioned above. ” 9. A learned Single Judge of the High Court adjudicated the writ application   and   allowed   the   same   directing   the   respondents herein   to   make   necessary   arrangements   for   the   disinterment of   the   body/remains   of   the   deceased   Amir   Magrey   from   the Wadder   Payeen   Graveyard   in   the   presence   of   the   appellant herein.  10. The   learned   Single   Judge   while   allowing   the   writ   application filed by the appellant herein, held as under:   “15.   The right of   the next of   kin of   the deceased to have their   dear   one   cremated   or   buried   as   per   the   religious obligations   and   religious   belief   that   the   dead   person professed during his life time, is part and parcel of   right to life guaranteed under Article 21 of   the Constitution of India.   The   parents   and   close   relations   of   the   deceased are   well   within   their   right   to   demand   the   dead   body of   their   dear   one   to   be   cremated   or   buried   as   per   their traditions, religious obligations and religious belief. This right   would   also   include   the   choice   of   the   relatives   to have   the   dead   body   cremated   or   buried   at   his   native place.   It   is   not   uncommon   that   the   graves   of   the   dead are maintained by their relatives and are visited by their relations   and   close   friends   to   pay   respect   and   homage on certain occasions. 6 16.   Without dilating much on the issue, it can be said to be well settled that right to life and liberty guaranteed to a   citizen   by   Article   21   of   the   Constitution   of India   includes   right   of   the   citizen   to   live   with   human dignity   and   this   right   to   live   with   human   dignity   even extends   after   death   though   in   a   limited   extent.   Viewed thus,   the   right   of   the   petitioner   to   claim   the   dead   body of   his   son   for   performing   last   rites   in   his   own   way   and in  accordance  with  local traditions,  religious obligations and   religious   faith,   which   the   deceased   professed during his life time, cannot be disputed. But the question that   needs   to   be   addressed   in   the   context   of   present controversy   is   whether   the   State   can   deny   this   right   in the   name   of   preventing   law   and   order   situation   going out of   hand. 17.   It is vehemently contended by the respondents that the   decision   not   to   hand   over   the   body   of   the   deceased to the petitioner for performing his last rites, was taken in the larger public interest and to prevent the situation of   law  and  order  going  out of   hand. It is  submitted  that respondents have witnessed such situations in the past and,   therefore,   have   decided   not   to   handover   the   dead bodies of   the terrorists killed  in encounters  to their next of   kin   for   cremation   or   burial   to   prevent   the   law   and order   situation   getting   worsened.   The   respondents, however, have not come clear as to why the dead bodies of   two   of   the   four   killed   in   the   encounter,   namely,   Altaf Ahmad   Bhat   and   Dr.   Mudasir   Gul   were   exhumed   and handed   over   to   their   relatives   for   their   last   rites   in   the graveyards   of   their   choice   and   why   the   similar   right claimed   by   the   petitioner   was   denied.   The   respondents have tried to draw distinction by submitting that as per the   investigation   conducted   by   the   SIT,   the   deceased son   of   the   petitioner   was   a   confirmed   terrorist   whereas the other two killed, namely, Altaf Ahmad Bhat and Dr. Mudasir  Gul  were   only   associates   of  the  terrorists.  I  do not find any logic or sense in distinction so made by the 7 respondents.   It   transpires   that   due   to   public   pressure and   demand   by   the   relatives   of   the   two   deceased namely,   Altaf   Ahmad   Bhat   and   Dr.   Mudasir   Gul,   the respondents relented and permitted their dead bodies to be   exhumed   and   handed   over   to   their   relatives.   Since the petitioner was a resident of   Gool, a remote village in Jammu   Province   and   did   not   much   say   in   the   Valley and, therefore, his request was arbitrarily turned down. The   action   of   the   respondents   is   not   traceable   to   any procedure   established   by   law   which   is   just,   fair   and equitable. At least none was brought to the notice of   this Court.   The   decision   of   the   respondents   not   to   allow   the petitioner   to   take   away   dead   body   of   his   son   to   his native village for last rites was per­se arbitrary and falls foul of   Article 14 of   the Constitution of India. 18.   Much has been said by the respondents with regard to the status of   the body lying buried since 15.11.2021. While it cannot be disputed that the body of   Amir Latief Magrey   buried   on   15.11.2021   in   Wadder   Payeen Graveyard   may   have   putrefied   by   now   but   that   alone cannot   be   a   reason   not   to   handover   the   remains   of   the dead  body   to  the  petitioner  who  is   clamoring  at  the  top of   his   voice   to   get   even   the   remains   of   the   dead   body of   his   son   so   that   he   could   bury   him   in   his   native graveyard   in   the   presence   of   relatives   and   after following   all   religious   obligations.   The   apprehension of   law   and   order   getting   vitiated   at   this   point   of   time also appears to be illusory. When the respondents could maintain   the   law   and   order   situation   when   the   dead bodies   of   two,   namely,   Altaf   Ahmad   Bhat   and   Dr. Mudasir   Gul   were   exhumed   and   handed   over   to   their relatives for last rites on 18.11.2021, it is not difficult for the   respondents   to   make   necessary   arrangements   for exhumation of   the dead body of   Amir Latief Magrey, the son   of   the   petitioner   and   transport   the   same   in   proper escort to  Village Thatharka Seripora  Tehsil Gool District Ramban.   The   respondents   can   make   appropriate arrangements   to   ensure   that   law   and   order   situation 8 does not get vitiated in any manner. The petitioner, as is fervently   contended   by   his   counsel,   is   even   ready   to undertake   that   he   will   abide   by   all   the   terms   and conditions   that   may   be   imposed   by   the   respondents with   regard   to   exhumation,   transportation   and according of   burial to the dead body.” 11. The   learned   Single   Judge   issued   the   final   directions   in   para 19, which reads thus:  “19.   For   the   foregoing   reasons,   I   am   inclined   to   allow this   petition   of   the   father   of   the   deceased   Amir   Latief Magrey   and   direct   the   respondents   to   make arrangements   for   exhumation   of   the   body/remains   of the   deceased   Amir   Latief   Magrey   from   the   Wadder Payeen   graveyard   in   presence   of   the   petitioner.   The respondents   shall   also   make   appropriate   arrangement for   transportation   of   the   dead   body   to   the   village   of   the petitioner for according burial in his native graveyard in accordance with the traditions, religious obligations and religious faith which the deceased  professed  during his life   time   provided   it   is   in   deliverable   state.   The respondents   are   free   to   impose   any   reasonable   terms and   conditions   in   respect   of   exhumation,   transportation and   burial   of   the   dead   body   of   Amir   Latief   Magrey,   the son   of   the   petitioner.   Since   the   dead   body   of   the deceased   must   be   in   advance   stage   of   putrefaction,   as such,   it   would   be   desirable   that   the   respondents   act with   promptitude   and   do   not   waste   any   further   time. However,   if   the   body   is   highly   putrefied   and   is   not   in deliverable state or is likely to pose risk to public health and hygiene, the petitioner and his close relatives shall be   allowed   to   perform   last   rites   as   per   their   tradition and   religious   belief   in   the   Wadder   Payeen   graveyard itself.   In   that   situation,   the   State   shall   pay   to   the petitioner  a compensation of   Rs.  5 lakhs for  deprivation of   his   right   to   have   the   dead   body   of   his   son   and   give him   decent   burial   as   per   family   traditions,   religious 9 obligations   and   faith   which   the   deceased   professed when he was alive .” 12. Thus, the learned Single Judge addressed himself essentially on the following issues:  a. The State could not have denied the right of the appellant to claim the dead body of his son for performing the last rites in accordance with his religious faith on the ground of likelihood of disturbance of public order. According  to the   learned   Single   Judge,   such   right   as   asserted   by   the father is enshrined under Article 21 of the Constitution.   b. Why   the   dead   bodies   out   of   the   four   killed   in   the encounter   were   permitted   to   be   exhumed   and   handed over to their relatives for their last rites? c.  The action on the part of the respondents in not allowing the appellant to take away the dead body of his son to his native village was violative of Article 14 & 21 resply of the Constitution.  10 13. The   Union   Territory   of   Jammu   &   Kashmir   and   others   being dissatisfied   and   aggrieved   with   the   aforesaid   order   passed   by the   learned   Single   Judge   of   the   High   Court   challenged   the same   by   filing   the   Letters   Patent   Appeal   No.   99   of   2022.   The Appeal Court disposed of the appeal holding as under:  “15.   Learned   Advocate   General   while   making   his submission   in   line   with   the   contentions   raised   and grounds   urged   would   contend   that   the   impugned judgment   is   not   legally   sound   and   that   writ   petitioner was   not   entitled   to   any   of   the   reliefs   prayed   in   the petition   including   the   reliefs   sought   now.   According   to the learned Advocate General, the writ court misdirected itself   while   considering   the   controversy   and   did   not consider   the   matter   in   its   right   and   correct   perspective, warranting   as   such,   setting   aside   of   the   impugned judgment   and   dismissal   of   the   petition.   The   learned Advocate   General,   however,   would   fairly   contend   that having   regard   to   facts   and   circumstances   of   the   case, respondent   no.   1   and   his   family   members   can   be allowed   to   perform   Fatiha   Khawani   (prayers   after burial)   at   the   grave   of   the   deceased   subject   to   security measures   as   may   be   required   to   be   put   in   place   by appellants,   as   according   to   him,   the   last   rites   of deceased   had   been   performed   as   per   Islamic   Religious practices   by   giving   a   washing/cleaning   of   dead   body, shrouding/systematic   wrapping   of   the   body   with   two white   pieces   of   cloth,   covering   the   whole   body   followed by   Janaza   prayers   and   consequent   burial   of   the deceased   in   the   grave,   reciting   verses   from   the   Holy Book Quran. 16.   Learned   counsel   for   writ   petitioner/respondent   no. 1, however, would controvert the contentions raised and grounds   urged   by   learned   Advocate   General   inasmuch 11 as   the   aforesaid   offer   made   by   learned   Advocate General, and would insist for exhumation of the body of the   deceased   for   performance   of   last   rites   by   the   writ petitioner/respondent no. 1 herein. 17.   In view of giving up of the relief of exhumation of the body   of   the   deceased   for   performance   of   last   rituals   by writ   petitioner/respondent   no.   1   before   the   Apex   Court inasmuch   as   in   view   of   uncontroverted/unopposed stand   taken   by   appellants   before   the   Writ   Court,   that last   rites   of   deceased   stand   already   performed   while burying   deceased   at   Wadder   Payeen   Graveyard,   the contention   of   the   counsel   for   respondent   no.   1   in   fact pales into insignificance and is not acceptable. 18.   The   prayer   of   counsel   for   respondent   no.   1   made during   the   course   of   arguments   that   respondent   no.   1 and his family members be permitted to see the face of deceased by opening the grave of the deceased, cannot be accepted and permitted, firstly, in view of pleading of writ   petitioner   that   the   dead   body   would   start decomposing   immediately   after   burial,   and   secondly   in view of the statement made by the writ petitioner before the Apex Court while giving up the prayer of exhumation of the dead body of the deceased. 19.   The   aforesaid   offer   made   by   learned   Advocate General   seemingly   is   fair   and   reasonable   in   the   facts and circumstances of the present case. 20.   Insofar  as  alternative   relief,   pressed   by   respondent no.   1   before   the   Apex   Court   qua   payment   of compensation   as   granted   by   the   Writ   Court   is concerned,   it   needs   to   be   appreciated   that   appellants admittedly did not provide opportunity to respondent no. 1   and   his   family   to   associate   in   the   burial   and performance   of   last   religious   rites   of   the   deceased. Appellants prima facie have acted unfairly inasmuch as unreasonably   in   this   regard   notwithstanding   the allegation   of   appellants   that   person   of   deceased   was   a 12 terrorist   even   if   it   may   be   assumed,   as   such,   that   the deceased   relinquished   his   right   to   be   buried   after performance   of   last   rites   performed   by   his   family members in accordance with the faith professed by him, yet   the   said   right   of   burial   and   performance   of   last religious rituals of deceased available to respondent no. 1  and  his  family  members   could  not  have  been  denied. Admittedly,  respondent   no.  1  and  his  family  manifestly has   been   subjected   to   emotional   and   sentimental melancholy. Respondent no. 1 and his family have been deprived   by   appellants   of   the   right   to   perform   last   rites and   rituals   of   deceased   by   the   appellants   admittedly without   there   being   any   policy/guideline,   as   such cannot   be   endorsed   in   law,   in   that,   ours   is   a   Welfare State acknowledged by the whole globe. The appellants herein also could not have overlooked the background of the   family   of   respondent   no.   1   and   his   family's   role   in fighting   terrorism.   The   Writ   Court   having   regard   to   the aforesaid   position   has   rightly   awarded   the compensation   to   the   respondent   no.   1   for   such deprivation   and   the   award   of   said   compensation seemingly is appropriate.” 14. The Appeal Court issued the following directions in para 21, as under:  “ 21.   For   all   what   has   been   observed,   considered   and analysed above, and having regard to the peculiar facts and   circumstances   of   the   present   case,   the   instant appeal is disposed of as follows: (i) Appellants to allow respondent no. 1 and his family members   (maximum   10   persons)   to   perform   Fatiha Khawani   (religious   rituals/prayers   after   burial)   of deceased   at   Wadder   Payeen   Graveyard,   on   the date   and   time   to   be   decided   in   consultation   with respondent   no.   1,   subject   to   taking   into   account 13 security measures which may be required to be put in place inasmuch as the COVID­19 guidelines. (ii) Appellants to pay compensation of Rs. 5.00 Lakhs, awarded   by   the   Writ   Court,   to   respondent   no.   1   is maintained.   It   is   made   clear   that   the   payment   of said compensation by appellants to respondent no. 1   shall   not   form   a   precedence   for   future   in   view   of the   fact   that   the   said   compensation   stands awarded   to   the   writ   petitioner/respondent   no.   1   in view of the peculiar facts and circumstances of the instant case. ” 15. Thus,   from   the   aforesaid,   it   is   evident   that   the   Appeal   Court did   not   approve   the   decision   of   the   learned   Single   Judge   to direct   the   respondents   herein   to   exhume   the   body   of   the deceased and thereby permit the family members to shift and bury at their native graveyard in accordance with the religious practice.  16. The   appellant   (father   of   the   deceased)   being   dissatisfied   with the order passed by the High Court is here before us with the present appeal invoking Article 136 of the Constitution.  Submissions on behalf of the Appellant 17.  Mr.   Anand   Grover,   the   learned   senior   counsel   appearing   on behalf of the appellant, at the outset, submitted that he would 14 like   to   confine   his   prayer   to   the   extent   of   directing   the respondents to disinter the body so as to enable the appellant as   a   father   and   other   family   members   to   perform   the prayers/rituals to their satisfaction. Mr. Grover submitted that the   body   is   now   buried   past   almost   more   than   eight   months. In   such   circumstances,   the   family   members   of   the   deceased would   not   like   to   disturb   the   remains   of   the   dead   body   and once   the   prayers   are   offered,   the   body   may   be   once   again buried. However, Mr. Grover clarified that the appellant would like   to   wash   the   body   with   water   and   wrap   it   up   with   a   new white cloth.  18. Mr. Grover further submitted that the Appeal Court ought not to   have   disturbed   the   order   passed   by   the   learned   Single Judge   directing   the   respondents   to   exhume   the   body.   He would submit that the appellant as a father  still believes that his   son   was   not   a   terrorist   or   a   militant   and   was   killed   in   a fake encounter. Mr. Grover would submit that assuming for a moment   without   admitting   that   the   deceased   was   a   militant, the   police   should   have   handed   over   the   dead   body   to   the 15 family members and could not have buried the body discreetly at the Wadder Payeen Graveyard.  19. The entire line of argument of Mr. Grover is that the appellant has   a   fundamental   right   under   Article   21   of   the   Constitution to perform the last rites of his dead son in accordance with the rituals prevailing in Islam. The appellant as a father could not have   been   deprived   of   such   fundamental   right.   He   would submit that as the appellant was not permitted or rather given an opportunity to perform the last rites of his dead son, there is   no   other   option   but   to   pray   for   exhumation   of   the   dead body.  20. In   support   of   his   aforesaid   submissions,   Mr.   Grover   seeks   to rely upon the following decisions:  (1) Pt.   Parmanand   Katara,   Advocate   v.   Union   of   India, (1995) 3 SCC 248,  (2) S.   Sethu   Raja   v.   The   Chief   Secretary ,   The   Chief Secretary,   Government   of   Tamil   Nadu   and   Ors., WP(MD) No.3888 of 2007 decided on 28.08.2007,  (3) Ramlila Maidan Incident, In Re , (2012) 5 SCC 1,  16 (4) Jakir   Sk.   v.   The   State   of   West   Bengal   &   Ors.,   2017 SCC OnLine Cal 3354,  (5) Vineet   Ruia   v.   Principal   Secretary,   Ministry   of Health   and   Family   Welfare,   Government   of   West Bengal,  AIR 2020 Cal 308,  (6) Ram   Sharan   Autyanuprasi   v.   Union   of   India,   AIR 1989 SC 549,  (7) Ashray   Adhikar   Abhiyan   v.   Union   of   India ,   (2002)   2 SCC 27,  (8) Pradeep   Gandhy   v.   State   of   Maharashtra ,   2020   SCC OnLine Bom 662. 21. In   such   circumstances   referred   to   above,   Mr.   Grover   prays that there being merit in his appeal, the same may be allowed and appropriate relief may be granted. Submissions on behalf of the Respondents 22.  On the other hand, this appeal has been, vehemently, opposed by   Mr.   Ardhendumauli   Kumar   Prasad,   the   learned   counsel appearing for the respondents submitting that no error, not to 17 speak of any error of law could be said to have been committed by the High Court in passing the impugned order. The learned counsel would submit that the impugned order passed by the High Court is a balanced order keeping all the relevant aspects of the matter in mind, more particularly, the issues relating to public order etc. and no interference is warranted at the end of this   Court   in   exercise   of   jurisdiction   under   Article   136   of   the Constitution.  23. The   learned   counsel   would   submit   that   the   appellant   as   a father   of   the   deceased   cannot   assert   that   he   has   a fundamental right under Article 21 of the Constitution to seek exhumation   of   the   body   for   the   purpose   of   performing   the necessary rituals.  24. The   learned   counsel   invited  the   attention   of  this   Court  to   the averments   made   in   the   affidavit   in   reply   filed   for   the   purpose of   opposing   the   present   appeal.   We   quote   the   relevant averments, as under:  “4. It is respectfully submitted that in the previous round of before this Hon'ble Court in SLP(C) No. 10760 of 2022, the   Petitioner   submitted   that   he   does   not   press   for   the relief   regarding   exhumation   and   handing   over   of   the 18 body   remains   of   his   deceased   son.   Relevant   extract   of the   order   dated   27.06.2022   passed   by   this   Hon'ble Court  in   SLP(C)  No.   10760/2022  are   reproduced   herein below:   "Learned counsel for the petitioner at the outset states that he does not press for the first relief granted   by   the   learned   Single   Judge   of   the High Court regarding exhumation and handing over of the body remains of his deceased son."  5.   Pursuant   to   the   above,   the   Hon’ble   High   Court   after considering  the  said  submission  of the  petitioner  herein passed the present Impugned Order. Relevant extract of the   Impugned   Order   dated   01.07.2022   passed   by   the Hon’ble High Court is reproduced herein below: "7.   Indisputably,   Respondent   No.   1   herein   has given up first relief,  granted by the Writ  Court, before   the   Apex   Court   as   regards   exhumation and   handing   over   of   the   body­remain   of   his deceased   son.   As   such,   the   appearing   counsel for parties were heard on the rest of the reliefs identified in the order of the Apex Court." 6.   Further,   the   Hon’ble   High   Court   whilst   passing   the present   impugned   order   was   pleased   to   allow   the petitioners herein and his family members (maximum 10 persons)   to   perform   Fatiha   Khawani   (religious rituals/prayers  after  burial)  of the  deceased  at  Wadder Payeen   Graveyard,   on   the   date   and   time   to   be   decided in consultations with respondent no. 1, subject to taking into   account   security   measures   which   may   be   required to   be   put   in   place   in   as   much   as   the   COVID­19 guidelines.  7. It is submitted that the respondent is agreeable to the abovementioned   relief   granted   by   the   Hon'ble   High Court   with   regards   to   performing   Fatiha   Khawani (religious   rituals/prayers   after   burial)   subject   to 19 reasonable   conditions   being   imposed   by   the   concerned District   Magistrate   in   the   interest   of   public   health, security and maintenance of law and order. 8.   It   is   humbly   submitted   that   further   relief   sought   by the   Petitioner   before   this   Hon'ble   Court   regarding exhumation   of   the   body   of   the   deceased   and   offering prayer thereat is opposed by the answering respondent authorities   on   the   ground   of   state   security,   law   and order,   public   health   &   hygiene   apart   from   the   fact   that the   same   will   open   a   floodgate   of   similar   requests   and will raise serious security concerns and threat to public order   and   health.   In   this   regard   detailed   averments have   already   been   submitted   by   the   answering respondent before single bench and Divisional Bench of JK High Court.  9.   It   is   respectfully   submitted   that   the   deceased   was   a hard core terrorist associated with a terrorist group and was   killed   in   an   encounter   with   the   security   forces   on 15.11.2021   along   with   Pakistan   based   terrorist   with whom he was hatching different terror conspiracies.  10.   That   pursuant   to   the   fierce   gun   battle/encounter that   led   to   killing   of   the   deceased   terrorist,   authorities have performed the last rites of the deceased as per his religious beliefs and practices and buried the dead body as per the religious customs. It is respectfully submitted that the Hon'ble High Court has nowhere observed that there   has   been   any   violation   of   practice   of   religious customs during the last rites of the deceased . 11.   It   is   respectfully   submitted   that   it   has   been   more than 8 months from the date of burial of the dead body and as of now the same would have decomposed hence, no purpose would suffice by exhuming the same as the same   may   lead   to   adverse   public   health   issues.   This factual   position   is   also   elaborately   admitted   by   the petitioner   in   its   pleadings   as   well   before   the   Hon'ble High Court of J&K, Srinagar .  20 12. That,   it   is   further   respectfully   submitted   that pursuant   to   the   encounter   of   terrorist   namely   Burhan Wani, a disturbing trend of glorification of the deceased terrorists   was   witnessed   in   the   valley   wherein   anti­ national emotions were stoked in the youth and they are instigated   against   the   Indian   Republic   to   join   various terror   groups.   It   is   respectfully   submitted   that   in exhuming   the   remains   of   the   deceased,   such   emotions may be flared and such activities shall be revived which may   lead   to   a   further   threat   to   national   security   and glorification of terrorism.   13.  It is respectfully submitted that the valley is affected by   terror   activities   and   there   are   regular   gun­ battle/encounters   between   the   security   forces   and terrorists.   Any   direction   of   exhumation   of   the   body   will lead   to   similar   requests   from   the   family   of   other   killed terrorists, which may adversely affect security of nation and   public   order   in   the   entire   Union   Territory   of   JK,   as mentioned   above   and   averments   already   submitted before the Honourable High Court .  14.   Therefore,   in   light   of   the   submissions   made   herein­ above,   it   is   respectfully   submitted   that   the   prayer   of exhumation   of   the   mortals   of   the   deceased   may   not   be granted   and   the   direction   of   allowing   the   petitioners herein   and   family   (maximum   10   persons)   to   perform Fatiha Khawani (religious rituals/prayers after burial) of the  deceased  at  Graveyard,  on  the  date  and  time   to  be decided   in   consultations   with   respondent   no.   1,   subject to  taking into  account security  measures  which  may be required to be put in place in as much as the COVID­19 guidelines   may   be   allowed   and   the   present   Special Leave Petition may be dismissed.”   [Emphasis supplied] 21 25. In   such   circumstances   referred   to   above,   the   learned   counsel appearing   for   the   respondents   prayed   that   there   being   no merit in this appeal, the same may be dismissed. Analysis  26. Having   heard   the   learned   counsel   appearing   for   the   parties and having gone through the materials on record, the following questions of law fall for the consideration of this Court:  a. Whether   the   appellant   (father   of   the   deceased)   can   pray for   exhumation   of   the   dead   body   of   his   son   from   the graveyard   asserting   that   it   is   his   fundamental   right   as enshrined under Article 21 of the Constitution to perform the last rites of his slained son? b. Will   it   be   in   the   fitness   of   the   things,   more   particularly, having regard to the fact that the body is now buried past more   than   eight   months   to   order,   exhumation   so   as   to enable the  appellant  and his family  members to  perform the rituals as followed in Islam? c. Assuming   for  a  moment   that   it   is   the   fundamental   right of   the   father   under   Article   21   of   the   Constitution   to 22 perform   the   last   rites  and   rituals  of   his  son  with   dignity before  being   buried   in  a   graveyard,  should   this   Court  in exercise   of   its   jurisdiction   under   Article   136   (1)   of   the Constitution   disturb   the   impugned   order   passed   by   the High Court at the risk & peril of public order, health etc. and   grant   the   relief   of   exhumation   after   almost   nine months? d. Whether   the   High   Court   in   appeal   committed   any substantial error in passing the impugned order? Exhumation of Body 27. Exhumation   involves   opening   up   a   grave   (or   occasionally   a vault) and removing the human remains already buried there. Also   known   as   ‘disinterment’,   exhumation   is   controversial   – even   if   the   intent   is   usually   to   rebury   the   displaced   remains elsewhere. Most societies and cultures that embrace burial as a means of bodily disposal exhibit an entrenched reluctance to disturb the dead’s earthly  repose mainly for  two reasons. The first   is   public   health   concerns   around   the   potential transmission   of   disease   from   the   decaying   corpses.   Secondly, 23 and more fundamentally, exhumation offends the basic moral premise of allowing the dead to ‘rest in peace’ and is generally regarded as a forbidden or sacrilegious act.  28. Ordinarily,   the   request   for   exhumation   would   fall   into   two broad categories: “public interest and personal reasons.” 29. The   lawful   authority   for   exhumation   is   contained   in   Section 176(3), CrPC, 1973. This activity  is permitted for  the purpose of   crime   detection   and   other   such   pressing   situations. Whenever   there   is   a   suspicion   of   foul   play   like   homicide, criminal   abortion,   disputed   cause   of   death,   poisoning   etc. exhumation   may   be   carried   out   for   the   purpose   of   post­ mortem examination.  30. In   the   instant   case,   after   the   deceased   was   killed   in   the Hyderpora   encounter,   the   authorities   performed   the   last   rites of   the   deceased   with   all   dignity   with   the   aid   of   the   Auqaf Committee   as   per   the   religious   beliefs   and   practices   and buried him in J&K on 15.11.2021. 31. The   stance   of   the   State   on   oath   is,   that   the   dead   body   of deceased   was   shifted   and   buried   by   the   Auqaf   Committee   in 24 accordance   with   all   the   religious   obligations   at   the   Wadder Payeen   Graveyard,   in   presence   of   the   Executive   Magistrate, Zachaldara. The last rites of the deceased had been performed as   per   the   Islamic   Religious   practices   by   giving   a wash/cleaning   of   dead   body,   shrouding/systematic   wrapping of the body with two white pieces of cloth, covering the whole body followed by the Janaza prayers and consequent burial of the   deceased   in   the   grave,   reciting   the   verses   from   the   Holy Book   Quaran.   However,   the   appellant   asserts   that   it   was   his privilege to perform the last rites of his son as a father. Scope of Articles 25 & 26 resply of the Constitution 32. In   Mohd.   Hamid   and   Another   v.   Badi   Masjid   Trust   and Others , (2011) 13 SCC 61, this Court held that:  “ 10.   ….. Page   406   of   Hanafi   Law   Relating   to   Wakf   or Trusts   was   also   placed   before   the   High   Court   and   has also been placed before us by the counsel appearing for the   respondents.   Page   406   of   the   said   law   reveals   a fatwa   contained   in   Fatawa­e­Alamgiri   at   p.   556,   in which   it   is   stated   under   the   heading   “A   burial   ground” in the following manner: 25 “ When   a   body   has   been   buried   in   the   ground, whether   for   a   long   or   short   time,   it   cannot   be exhumed without some excuse. But it may lawfully be   exhumed   when   it   appears   that   the   land   was usurped, or another is entitled to it under a right of pre­emption .” xxx  xxx xxx 12.   In this connection, we may also refer to the decision of   this   Court   in   Gulam   Abbas   v.   State   of   U.P.   [(1984)   1 SCC   81   :   1984   SCC   (Cri)   35]   In   the   said   decision,   this Court has considered the scope and ambit of Articles 25 and   26   of   the   Constitution   of   India   and   also   the jurisdiction   of   this   Court   under   Article   32   of   the Constitution   of   India.   In   the   said   decision,   the   question which   arose   for   consideration   was   that   whether   two graves   could   be   shifted   to   some   other   place   for   the purpose   of   finding   out   some   permanent   solution   to   the perennial   problem   of   clashes   between   the   two   religious communities.   While   dealing   with   the   aforesaid   issue, this Court considered various fatwas issued by religious heads,   namely,   Head   Muftis   and   Shahi   Imams   from Delhi, Banaras and Patna stating the position of law for shifting the graves under the Shariat law. 13.   After   going   through   all   those   fatwas,   this   Court in   Gulam   Abbas   [(1984)   1   SCC   81   :   1984   SCC   (Cri)   35] found that: (SCC p. 86, para 6) “6. …  The common theme in all these fatwas is that under   the   Shariat   law   respecting   of   graves   is   the religious obligation of every Muslim, that shifting of dead bodies after digging old graves in which they are   lying   buried   is   not   permissible   and   to   do   so would   amount   to   interference   with   their   religious rights. ” 26 It   was   further   found   that   such   religious   rights   of   every person   and   every   religion   are,   however,   subject   to “public order”, the maintenance whereof is paramount in the larger interest of the society. It was also held that if it becomes necessary to shift graves in certain situations and   exigencies   of   public   order,   the   same   would   surely provide   a   requisite   situation,   especially   as   the fundamental   rights   under   Articles   25   and   26   are expressly made subject to public order .”     [Emphasis supplied] 33.     In   Gulam   Abbas   and   Others   v.   State   of   U.P.   and   Others , (1984) 1  SCC 81, this Court held that:    “ 5.   …..Articles   25   and   26  of   the   Constitution,   on   which strong reliance was placed by counsel for the contesting respondents   representing   the   Sunni   community   in   that behalf,   undoubtedly   guarantee   (a)   to   all   persons freedom of conscience and free profession, practice and propagation   of   religion   and   (b)   to   every   religious denomination or any section thereof freedom to manage its   own   affairs   in   matters   of   religion   but   both   these fundamental   rights   have   been   expressly   made   “subject to public order, morality and health”.  In other words, the exercise of these fundamental rights is not absolute but must   yield   or   give   way   to   maintenance   of   public   order and the  impugned  suggestion  was mooted  by  the  Court and has now been found to be feasible by the Chairman of  the  Committee in the larger interest  of the society  for the   purpose   of   maintaining   public   order   on   every occasion of the performance of their religious ceremonies and functions by members of both the sects…..   6.   Counsel   for   the   Sunnis   relied   upon   five   Fatwas issued by their religious heads (Head Muftis and Shahi Imams)   from   Delhi,   Banaras   and   Patna   stating   the position   under   Sheriat   Law.   The   common   theme   in   all these   Fatwas   is   that   under   Sheriat   Law   respecting   of 27 graves   is   the   religious   obligation   of   every   Muslim,   that shifting of dead bodies after digging old graves in which they   are   lying   buried   is   not   permissible   and   to   do   so would amount to interference with their religious rights. True, this position under Sheriat Law cannot be doubted but   as   explained   earlier   the   religious   rights   of   every person   and   every   religious   denomination   are   subject   to “public order”, the maintenance whereof is paramount in the   larger   interest   of   the   society.   For   instance,   the ecclesiastical   edict   or   right   not   to   disturb   an   interred corpse   is   not   absolute   as   will   be   clear   from   Section 176(3)   of   Criminal   Procedure   Code   which   permits   its exhumation   for   the   purpose   of   crime   detection   and   this provision is applicable to all irrespective of the personal law governing the dead. In fact, quoting a Hadit, one of the   Fatwas   relied   upon   by   the   contesting   respondents states   “unnecessary   shifting   of   graves   is   also   not permissible”…..”        [Emphasis supplied] 34. In   Adi Saiva Sivachariyargal Nala Sangam and Others v. Government of Tamil Nadu and Another ,   (2016) 2 SCC 725, this Court held that: “ 43.   …..The   rights   guaranteed   by   Articles   25   and   26, therefore,   are   circumscribed   and   are   to   be   enjoyed within   constitutionally   permissible   parameters.   Often occasions   will   arise   when   it   may   become   necessary   to determine   whether   a   belief   or   a   practice   claimed   and asserted   is   a   fundamental   part   of   the   religious   practice of  a group or denomination making such a claim before embarking upon the required adjudication. A decision on such claims becomes the duty of the constitutional court. It is neither an easy nor an enviable task that the courts are   called   to   perform.   Performance   of   such   tasks   is   not 28 enjoined   in   the   court   by   virtue   of   any   ecclesiastical jurisdiction  conferred  on  it  but  in  view of   its  role  as  the constitutional   arbiter.   Any   apprehension   that   the determination   by   the   court   of   an   essential   religious practice   itself   negatives   the   freedoms   guaranteed   by Articles   25   and   26   will   have   to   be   dispelled   on   the touchstone   of   constitutional   necessity.   Without   such   a determination   there   can   be   no   effective   adjudication whether   the   claimed   right   is   in   conformity   with   public order,   morality   and   health   and   in   accord   with   the indisputable   and   unquestionable   notions   of   social welfare   and   reforms.   A   just   balance   can   always   be made   by   holding   that   the   exercise   of   judicial   power   to determine   essential   religious   practices,   though   always available   being   an   inherent   power   to   protect   the guarantees   under   Articles   25   and   26,   the   exercise thereof must always be restricted and restrained . ”         [Emphasis supplied] 35. Thus, from the aforesaid, it is evident that the religious rights of every person and every religion are, however, subject to the “public   order”,   the   maintenance   whereof   is   paramount   in   the larger   interest   of   the   society.   Both   these   fundamental   rights have   been   expressly   made   “subject   to   public   order,   morality and   health”.   The   exercise   of   these   fundamental   rights   is   not absolute  but  must  yield or   give way  to  maintenance of  public order, morality and health. 29 Right  to  have  a  decent  burial  as  enshrined  under  Article  21  of the Constitution 36. In  Pt.   Parmanand Katara  (supra), this Court observed that:  “ 3.   …..right   to   dignity   and   fair   treatment   under   Article 21 of the Constitution of India is not only available to a living man but also to his body after his death…..” 37. In  Ashray Adhikar  (supra),   this Court held that:  “ 1.   ..…On the basis of that letter, an important question as   to   the   right   of   homeless   deceased,   to   have   a   decent burial, as per their religious belief and the corresponding obligation   of   the   State   towards   such   people   having arisen, the letter was treated as a writ petition and was listed   for   hearing.   The   letter   prayed   for   an   intervention by   this   Court   and   to   issue   necessary   directions   to   all those   concerned,   so   that   a   person   dying   on   the   road, can at least claim for  a decent burial or cremation as a person   belonging   to   the   society.   On   the   basis   of   that letter,   notices   have   been   issued.   The   Deputy Commissioner   of   Police   (Headquarters)   has   filed   a counter­affidavit, indicating the role of the police in such matters. On behalf of Municipal Corporation of Delhi, Dr Satpal,   Deputy   Municipal   Health   Officer   has   filed   an affidavit,  indicating  therein  that  when  a  person  dies   on the   streets   and  the  dead   body   remains   unclaimed,   it   is handed   over   to   MCD   by   the   Delhi   Police   and   thereafter the dead body is cremated at electric crematorium, Bela Road by the Health Department of MCD, free of cost. In case the dead body is that of a Muslim, then the same is buried   in   a   burial   ground   near   Delhi   Gate   by   the   Waqf Board   and   Municipal   Corporation   of   Delhi   bears   the expenses.   On   behalf   of   the   Ashray   Adhikar   Abhiyan,   a rejoinder­affidavit   was   filed.   In   course   of   hearing,   the 30 Court wanted from the petitioner, as to what guidelines the petitioner wants from the Court and pursuant to the same,   the   proposed   guidelines   were   submitted   by   the petitioner.   On   going   through   those   guidelines,   we   find that   apart   from   claiming   a   decent   burial,   the   proposed guidelines   cover   a   vast   field,   which   we   apprehend, would   not   come   within   the   purview   of   the   original prayer.….” 38. In   Ram   Sharan   Autyanuprasi   (supra),   this   Court   opined that:   13.   …..It is true that life in its expanded horizons today includes   all   that   give   meaning   to   a   man's   life   including his tradition, culture and heritage and protection of that heritage in its full measure would certainly come within the compass of an expanded concept of Article 21 of the Constitution.   Yet,   when   one   seeks   relief   for   breach   of Article 21, one must confine oneself to some direct, overt and tangible  act which threatens the fullness  of his life or the lives of others in the community.” 39.  In   Vineet Ruia  (supra),   the Calcutta High Court held that:  “ 20.   By   and   large,   whether   it   is   for   a   theist   or   atheist, freedom   of   conscience   and   free   profession   and   practice of   religion   is   protected   under   Clause   (1)   of   Article   25   of the Constitution. The term “religion” in that Clause need not necessarily be linked to any particular religion as is understood as a religious denomination. It is a matter of faith   and   of   one's   own   conscience   which   could   trigger the   profession   and   practice   of   what   may   be   religion   in the   larger   sense   to   a   particular   individual.   With   this concept   in   mind,   it   needs   to   be   delineated   that   it   is   not the   religious   practices   of   the   different   religious denominations   which   matter   in   such   instances.   It   is   a 31 matter of connectivity with the person who has died and the   near   relatives   may   be   in   whatever   degree   of relationship.   Fundamentally,   human   relationship between   the   parent   and   child,   husband   and   wife, grandparent   and   grandchild,   etc.   is   not   based   on   any religious   tenet.   It   is   a   matter   of   faith   and   conscience   of every  individual.  If such a person is to  take recourse to any   practice   and   free   profession   on   the   foundation   of freedom of conscience in terms of Clause (1) of Article 25 of the Constitution of India, it could get abridged only by the   reciprocal   covenant   that   such   activity   should   be subject to public order, morality and health and to other provisions   of   Part   III   of   the   Constitution.   This   is   the inbuilt   mode   of   controlling   such   activities   even   in   terms of   Clause   (1)   of   Article   25.   The   eligibility   of   a   person   to perform the funeral rites, be it connected to cremation or burial, may be sometimes guided by factors which may be   akin   to   accepted   practice   even   in   religious denominations. If we were to look at the varied practices among   the   Hindus   as   a   whole   or   different denominations   of   Hindus,   one   thing   is   clearly   certain; the   facility   to   provide   ritualistic   offerings   by   way   of water,   flowers   or   even   certain   grains   are   quite   often seen as fundamentally for the satisfaction of the person making   such   offer   to   the   dead   before   burial/cremation, as   the   case   may   be.   Post   cremation   rites   including, receiving   the   mortal   remains   in   the   form   of   ashes   and bones which are treated as sacred to the near relatives of the departed and further handling of those materials in accordance with faith and belief also stands accepted in   such   communities   (profitable   reading   in   this   regard can   be   had   from   Garuda   Purana,   Vishnu   Purana   and other   ancient   Hindu   texts   and   scriptures).   In   so   far   as Christians are concerned, if one were to look at different denominations,   it   can   be   seen   that   there   are   practices, which   may   with   slight   variations,   generally   provide   for prayers   before   the   dead   bodies   are   disposed   of   by burial   and   by   offering   prayers   even   after   disposal   on different   dates   and   times   depending   upon   the   faith, belief   and   practice   in   different   Churches.   A   perusal   of 32 canons   would   show   that   different   ritualistic   processes are   delineated   for   such   matters.   We   have   mentioned   it only   to   indicate   that   there   are   different   practices available.   In   so   far   as   the   Muslims   are   concerned, whatever   be   the   difference   in   beliefs   and   practices among the Hanafis, who are treated as a majority group of   Sunnis   in   India,   on   one   hand,   and   the   Shias   on   the other   hand,   one   clear   thread   of   connectivity   is   the   faith and belief that the disposal of human remains is a must as well as post Kabar (Burial) rituals (Certain passages from   Al­Bahr­ur­Raiq   will   buttress   this   aspect).   The family   also   intends   to   have   its   own   practices   carried forward   to   the   extent   it   relates   to   their   faith   and   belief. We   refer   to   all   these   only   to   demonstrate   that   by   and large   the   Indian   community   always   has   the   desire   for intricate   practices   in   the   form   of   rituals   with   the participation   of   near   relatives   of   a   deceased,   following what   could   be   permissible   under   given circumstances….. xxx xxx xxx 23.   ….. the   right   of   the   family   of   a   Covid­19   victim   to perform the last rites before the cremation/burial of the deceased   person   is   a   right   akin   to   Fundamental   Right within   the   meaning   of   Article   21   of   the   Constitution   of India. While exercising their power to impose restrictions on citizens in their way of life in the wake of outbreak of an endemic like Covid­19, a fine balance must be struck by   the   State   and   the   local   self­government   institutions so   that   the   aforesaid   right   of   a   citizen   to   perform   the obsequies   of   his   near   and   dear   ones   does   not   stand abridged   or   abrogated   excepting   for   very   compelling reasons …..”        [Emphasis supplied] 33 40. In  Anandhi   Simon v. State of Tamil Nadu, Represented by Chief   Secretary   to   Government   and   Others ,   (2021)   3   Mad LJ 479, the Madras High Court held that : “16.   The protection of life and personal liberty which is guaranteed under Article 21 of the Constitution of India has   been   interpreted   by   the   Hon'ble   Supreme   Court   in many   cases.   There   are   lot   of   rights   which   are   included in   Article   21   such   as   right   to   privacy,   right   against solitary   confinement,   right   to   legal   aid,   right   to   speedy trial etc. The Hon'ble Supreme Court in many cases has also   observed   and   interpreted   that   right   to   have   a decent   burial   is   also   included   in   Article   21   of   the Constitution   of   India.   The   right   to   human   dignity   is   not restricted   to   living   human   being   but   is   available   even after the death also….. xxx xxx xxx 34.   Insofar   as   the   exhumation   for   the   purpose   of enabling the family members of the deceased to perform their religious ceremonies and to bury the dead body at an   appropriate   place   of   their   choice   is   concerned,   there is a legislative vacuum. Even though under Section 176 Cr.P.C.   and   Section   174(1)   Cr.P.C,   the   Magistrate   and the Officer­in­charge of the Police Station are having the powers to order for exhumation, those cases do not deal with   the   case   on   hand,   where   the   buried   person   or   his family members are not involved in any criminal offence . 35. (d)   In   Common   Cause   v.   Union   of   India   reported in   (2008)   5   SCC   511,   the   Hon'ble   Supreme   Court observed that if there is a buffer zone unoccupied by the legislature   or   executive   which   is   detrimental   to   the public   interest,   judiciary   must   occupy   the   field   to   sub­ serve public interest. 34 36.   The   case   on   hand   also   falls   under   the aforementioned   category   where   there   is   a   legislative vacuum.   There   is   no   legislation   in   India   dealing   with cases where family members seek for exhumation of the dead body  for the purpose of burying the same and for performing   the   ceremonies   in   the   place   meant   for   their religious faith .”          [Emphasis supplied] 41 . In   Pradeep   Gandhy   (supra) ,   the   Bombay   High   Court   held that:  “ 38.   …..In   the   system   of   governance   prevailing   in   our country,   it   is   highly   unlikely   that   a   Governmental decision   would   please   each   and   every   citizen.   While dissent   on   valid   grounds   could   contribute   to   newer developments   in   the   matter   of   framing   of   policies, resentment   of   the   nature   put   forth   by   the   Petitioners   in WP­I   leaves   a   bad   taste   in   the   mouth.   We   have   found the petitioners to be rather insensitive to others' feelings. The   founding   fathers   of   the   Constitution   felt   that   the people   of   India   would   strive   to   secure   to   all   its   citizens FRATERNITY, assuring the dignity of an individual. That is   the   preambular   promise…..   we   find   little   reason   to deprive   the   dead   of   the   last   right,   i.e.,   a   decent   burial according to his/her religious rites…..”   42.   In  S. Sethu Raja  (supra), the Madras High Court held that: “ 18.   The   fundamental   right   to   life   and   personal   liberty guaranteed   under   Article   21   of   the   Constitution   has been   given   an   expanded   meaning   by   Judicial pronouncements.   The   right   to   life   has   been   held   to include   the   right   to   live   with   human   dignity.   By   our tradition   and   culture,   the   same   human   dignity   (if   not more), with which a living human being is expected to be 35 treated,   should   also   be   extended   to   a   person   who   is dead.  The right to accord a decent burial or cremation to the dead body of a person, should be taken to be part of the right to such human dignity...” 43. In  Vikash Chandra @ Guddu Baba v. The Union of India & Ors. ,   2008   SCC   OnLine   Pat   905   :   (2008)   2   PLJR   127,   the Patna High Court held that:  “5.   …..It   is   expected   that   Patna   Medical   College   & Hospital Officials or the State Officials will see to it that the disposal of unclaimed and unidentified dead bodies are done in accordance with law with utmost respect to the dead and in case it is verifiable the last rites may be in accordance with known faith of the deceased.” 44. In   Ramji   Singh   @   Mujeeb   Bhai   v.   State   of   U.P.   &   Ors. , (2009) 5 All LJ 376, the Allahabad High Court held that:  “ 17.   We thus find that the word and expression ‘person’ in   Art   21,   would   include   a   dead   person   in   a   limited sense   and   that   his   rights   to   his   life   which   includes   his right   to   live   with   human   dignity,   to   have   an   extended meaning   to   treat   his   dead   body   with   respect,   which   he would   have   deserved,   had   he   been   alive   subject   to   his tradition   culture   and   the   religion,   which   he   professed. The   State   must   respect   a   dead   person   by   allowing   the body of person to be treated with dignity and unless it is required   for   the   purposes   of   establishing   a   crime   to ascertain   the   cause   of   death   and   be   subjected   to postmortem   or   for   any   scientific   investigation,   medical education   or   to   save   the   life   of   another   person   in accordance with law, the preservation of the dead body and disposal in accordance with human dignity.” 36 Scope   and   Powers   of   the   Supreme   Court   under   Article   136   of the Constitution 45. Article   136   of   the   Constitution   empowers   the   Supreme   Court to   grant   special   leave   in   its   discretion   against   any   judgment, decree,   determination,   sentence   or   order   in   any   cause   or matter passed or made by any court or tribunal except by any court   or   tribunal   constituted   by   or   under   any   law   relating   to the armed forces. It reads as under: “136.   Special leave to appeal by the Supreme Court.—(1) Notwithstanding   anything  in   this   Chapter,   the  Supreme Court   may,   in   its   discretion,   grant   special   leave   to appeal   from   any   judgment,   decree,   determination, sentence   or   order   in   any   cause   or   matter   passed   or made by any court or tribunal in the territory of India. (2)   Nothing   in   clause   (1)   shall   apply   to   any   judgment, determination, sentence or order passed or made by any court   or   tribunal   constituted   by   or   under   any   law relating to the Armed Forces.” 46. The   jurisdiction   conferred   by   Article   136   is   divisible   into   two stages:   the   first   stage   is   upto   the   disposal   of   prayer   for   the special   leave   to   file   an   appeal   and   the   second   stage commences if and when the leave to appeal is granted and the 37 special   leave   petition   is   converted   into   an   appeal.   The   legal position   as   summarised   by   this   Court in   Kunhayammed   v.   State   of   Kerala ,   (2000)   6   SCC   359; affirmed   in   Khoday   Distilleries   Ltd.   v.   Sri   Mahadeshwara Sahakara   Sakkare   Karkhane   Ltd .,   (2019)   4   SCC   376, regarding the scope of two stages reads as under: “(a)  While   hearing   the   petition   for   special   leave   to appeal, the Court is called upon to see whether the petitioner   should   be   granted   such   leave   or   not. While   hearing   such   petition,   the   Court   is   not exercising   its   appellate   jurisdiction;   it   is   merely exercising   its   discretionary   jurisdiction   to   grant   or not   to   grant   leave   to   appeal.   The   petitioner   is   still outside   the   gate   of   entry   though   aspiring   to   enter the appellate arena of the Supreme Court. Whether he   enters   or   not   would   depend   on   the   fate   of   his petition for special leave. (b)  If   the   petition   seeking   grant   of   leave   to   appeal   is dismissed,   it   is   an   expression   of   opinion   by   the Court that a case for invoking appellate jurisdiction of the court was not made out. (c)  If   leave   to   appeal   is   granted,   the   appellate jurisdiction of the court stands invoked; the gate for entry in appellate arena is opened. The petitioner is in   and   the   respondent   may   also   be   called   upon   to face him, though in an appropriate case, in spite of having   granted   leave   to   appeal,   the   Court   may dismiss the appeal without noticing the respondent. (d)  In   spite   of   a   petition   of   special   leave   to   appeal having   been   filed,   the   judgment,   decree   or   order against which leave to appeal has been sought for, continues   to   be   final,   effective   and   binding   as 38 between the parties. Once leave to appeal has been granted,   the   finality   of   the   judgment,   decree   or order appealed against is put in jeopardy though it continues   to   be   binding   and   effective   between   the parties unless it is a nullity or unless the Court may pass   a   specific   order   staying   or   suspending   the operation   or   execution   of   the   judgment,   decree   or order under challenge. [ Id, 372, para 14.]” 47. In  Pritam Singh v. State , AIR 1950 SC 169, the Constitution Bench   of   this   Court   has   explained   the   scope   and   powers   of this Court under Article 136 of the Constitution in detail:  “ 9.   On   a   careful   examination   of   Article   136   along   with the   preceding   article,   it   seems   clear   that   the   wide discretionary   power   with   which   this   Court   is   invested under   it   is   to   be   exercised   sparingly   and   in   exceptional cases   only,   and   as   far   as   possible   a   more   or   less uniform standard should be adopted in granting special leave   in   the   wide   range   of   matters   which   can   come   up before   it   under   this   article.   By   virtue   of   this   article,   we can grant special leave in civil cases, in criminal cases, in   income   tax   cases,   in   cases   which   come   up   before different   kinds   of   tribunals   and   in   a   variety   of   other cases.   The   only   uniform   standard   which   in   our   opinion can   be   laid   down   in   the   circumstances   is   that   Court should grant special leave to appeal only in those cases where   special   circumstances   are   shown   to   exist .   The Privy   Council   have   tried   to   lay   down   from   time   to   time certain   principles   for   granting   special   leave   in   criminal cases,   which   were   reviewed   by   the   Federal   Court in   Kapildeo   v.   King. It is sufficient for our purpose to say that though we are not bound to follow them too rigidly since   the   reasons,   constitutional   and   administrative, which   sometimes   weighed   with   the   Privy   Council,   need not   weigh   with   us,   yet   some   of   those   principles   are 39 useful   as   furnishing   in   many   cases   a   sound   basis   for invoking   the   discretion   of   this   Court   in   granting   special leave.   Generally   speaking,   this   Court   will   not   grant special   leave,   unless   it   is   shown   that   exceptional   and special   circumstances   exist,   that   substantial   and   grave injustice   has   been   done   and   that   the   case   in   question presents   features   of   sufficient   gravity   to   warrant   a review   of   the   decision   appealed   against.   Since   the present   case   does   not   in   our   opinion   fulfil   any   of   these conditions,   we   cannot   interfere   with   the   decision   of   the High Court, and the appeal must be dismissed. ”        [Emphasis supplied] 48. A   three­Judge   Bench   of   this   Court   in   the   case   of   Hem   Raj, Son   of   Devilal   Mahajan   of   Bijainagar,   Condemned Prisoner, at Present Confined in the Central Jail, Ajmer v. State of Ajmer ,  AIR 1954 SC 462, held as under:  “2.   Unless   it   is   shown   that   exceptional   and   special circumstances exist that substantial and grave injustice has   been   done   and   the   case   in   question   presents features   of   sufficient   gravity   to   warrant   a  review   of   the decision   appealed   against,   this   Court   does   not   exercise its   overriding   powers   under   Article   136(1)   of   the Constitution   and   the   circumstance   that   because   the appeal   has   been   admitted   by   special   leave   does   not entitle   the   appellant   to   open   out   the   whole   case   and contest   all   the   findings   of   fact   and   raise   every   point which   could   be   raised   in   the   High   Court.   Even   at   the final   hearing   only   those   points   can   be   urged   which   are fit   to   be   urged   at   the   preliminary   stage   when   the   leave to appeal is asked for. The question for consideration is whether   this   test   is   satisfied   in   either   of   these   two appeals .   After   hearing   the   learned   counsel   in   both   the 40 appeals   we   are   satisfied   that   none   of   them   raise   any questions which fall within the rule enunciated above.”        [Emphasis supplied] 49. The   Constitution   Bench   of   this   Court   in   the   case   of   P.S.R. Sadhanantham   v.   Arunachalam   and   Another ,   (1980)   3 SCC 141, has explained the Article 136 of the Constitution as under:   “7.     …..In   express   terms,   Article   136   does   not   confer   a right of appeal on a party as such but it confers a wide discretionary power on the Supreme Court to interfere in suitable   cases.   The   discretionary   dimension   is considerable   but   that   relates   to   the   power   of   the   court. The   question   is   whether   it   spells   by   implication,   fair a   procedure   as  contemplated  by  Article  21.  In our  view, it   does.   Article   136   is   a   special   jurisdiction.   It   is residuary power; it is extraordinary in its amplitude, its limit,   when   it   chases   injustice,   is   the   sky   itself.   This Court   functionally   fulfils   itself   by   reaching   out   to injustice wherever it is and this power is largely derived in the common run of cases from Article 136. Is it merely a   power   in   the   court   to   be   exercised   in   any   manner   it fancies? Is there no procedural limitation in the manner of   exercise   and   the   occasion   for   exercise?   Is   there   no duty to act fairly while hearing a case under Article 136, either in the matter of grant of leave or, after such grant, in the final disposal of the appeal? We have hardly any doubt that here is a procedure necessarily implicit in the power   vested   in   the   summit   court.   It   must   be remembered   that   Article   136   confers   jurisdiction   on   the highest court. The founding fathers unarguably intended in the very terms of Article 136 that it shall be exercised by   the   highest   judges   of   the   land   with   scrupulous adherence   to   judicial   principles   well   established   by 41 precedents   in   our   jurisprudence.   Judicial   discretion   is canalised   authority,   not   arbitrary   eccentricity.   Cardozo, with   elegant   accuracy,   has   observed:   [Benjamin Cardozo   :   The   Nature   Of   The   Judicial   Process,   Yale University Press (1921)] “The   Judge,   even   when   he   is   free,   is   still   not   wholly free.   He   is   not   to   innovate   at   pleasure.   He   is   not   a knight­errant   roaming   at   will   in   pursuit   of   his   own ideal   of   beauty   or   of   goodness.   He   is   to   draw   his inspiration   from   consecrated   principles.   It   is   not   to yield   to   spasmodic   sentiment,   to   vague   and unregulated   benevolence.   He   is   to   exercise   a discretion   informed   by   tradition,   methodized   by analogy,   disciplined   by   system,   and   subordinated   to ‘the   primordial   necessity   of   order   in   the   social   life’. Wide enough in all conscience is the field of discretion that remains.” 8.   It   is   manifest   that   Article   136   is   of   composite structure,   is   power­cum­procedure   —   power   in   that   it vests   jurisdiction   in   the   Supreme   Court,   and   procedure in   that   it   spells   a   mode   of   hearing.   It   obligates   the exercise of judicial discretion and the mode of hearing so characteristic   of   the   court   process.   In   short,   there   is   an in­built   prescription   of   power   and   procedure   in   terms   of Article 136 which meets the demand of Article 21. 9.   We may eye the issue slightly differently. If Article 21 is telescoped into Article 136, the conclusion follows that fair procedure is imprinted on the special leave that the court   may   grant   or   refuse.   When   a   motion   is   made   for leave   to   appeal   against   an   acquittal,   this   Court appreciates   the   gravity   of   the   peril   to   personal   liberty involved   in   that   proceeding.   It   is   fair   to   assume   that while considering the petition under Article 136 the court will   pay   attention   to   the   question   of   liberty,   the   person who seeks such leave from the court, his motive and his locus   standi   and   the   weighty   factors   which   persuade 42 the court to grant special leave. When this conspectus of processual   circumstances   and   criteria   play   upon   the jurisdiction   of   the   court   under   Article   136,   it   is reasonable   to   conclude   that   the   desideratum   of   fair procedure implied in Article 21 is adequately answered . xxx  xxx xxx 11.   The wider the discretionary power the more sparing its exercise. Times out of number this Court has stressed that   though   parties   promiscuously   “provoke”   this jurisdiction, the court parsimoniously invokes the power. Moreover,   the   court   may  not,   save   in   special  situations, grant  leave  to  one who  is  not eo  nomine  a party on  the record.   Thus,   procedural   limitations   exist   and   are governed by well worn rules of guidance .” [Emphasis supplied] 50. Thus,   the   principles   of   law   discernible   from   the   aforesaid   are that   unless,   it   is   shown   that   exceptional   and   special circumstances   exist;   that   substantial   and   grave   injustice   has been   done   and   the   case   and   question   presents   features   of sufficient gravity  to warrant a review of the decision appealed against,   this   Court   would   not   exercise   its   overriding   powers under   Article   136   (1)   of   the   Constitution.   The   wide discretionary   power   with   which   this   Court   is   invested   under Article   136   is   to   be   exercised   sparingly   and   in   exceptional cases   only.   Keeping   these   principles   in   mind,   we   need   to 43 decide whether the relief prayed for by the appellant should be granted or not? Condition of the Body after Burial 51. Even   the   writ   court   had   allowed   disinterment   subject   to   the condition that the body should be found to be in a deliverable state.   It   further   stated   that   if   the   body   is   found   to   be   highly putrefied then it may pose a risk to public health and hygiene. In   such   a   situation   the   family   of   the   deceased   would   only   be allowed to perform the last rites in the graveyard itself.  52. It   has   been   argued   on   behalf   of   the   appellant   that   the respondents themselves had disinterred the dead bodies of two persons, who were killed along with the appellant’s son. One of them was shot dead by a foreign militant, while the other was killed during the crossfire and they were disinterred  within two days  of burial on the directions of District Magistrate Kupwara and   handed  over  to   their   next  of  kin  for  performing   their  last rites   in   their   own   way.   It   can   be   easily   assumed   that   the bodies  must  not   have  decomposed  much  in   two   days  thereby leaving them in a deliverable state. 44 53. The   appellant   himself   has   relied   on   an   expert,   namely,   Dr. Arpad   A.   Vass,   a   Senior   Staff   Scientist   at   the   Oak   Ridge National   Laboratory   and   Adjunct   Associate   Professor   at   the University   of   Tennessee   in   Forensic   Anthropology,   who   has stated that decomposition of the human body begins around 4 minutes after a person dies. The expert has said that the body starts   to   liquify   after   one   1   month   of   decomposition.   As   each day   passes   by,   more   putrefaction   is   undergone   by   the   body. Even the learned Single judge by order dated 27.05.2022, had mentioned   that   the   dead   body   of   the   deceased   must   be   in advanced stage of putrefaction. Almost 9 months have passed post burial which is suggestive that the body may not be in a deliverable   state.   It   will   be   too   much   at   this   stage   to   disinter the body. The dead should not be disturbed and some sanctity should be attached to the grave. 54. It   goes   without   saying   that   the   right   to   live   a   dignified   life   as enshrined   under   Article   21   of   the   Constitution   is   not   only available to a living person but also to the “dead”. Even a dead person has the right of treatment to his body with respect and 45 dignity   which   he   would   have   deserved   had   he   been   alive, subject   to   his   tradition,   culture   and   religion   which   he professed. These rights are not only  for  the deceased but, his family   members   also   have   a   right   to   perform   the   last   rites   in accordance   with   the   religious   traditions.   We   are   of   the   view that it would have been appropriate and in fitness of things to hand   over   the   dead   body   of   the   deceased   to   the   family members, more particularly, when a fervent request was made for   the   same.   It   is   of   course   true   that   for   any   compelling reasons   or   circumstances   or   issues   relating   to   public   order etc. more particularly in cases of encounter with the militants the agency concerned may decline to part with the body. These are   all   very   sensitive   matters   involving   security   of   nation   and as   far   as   possible   the   court   should   not   interfere   unless substantial   &   grave   injustice   has   been   done.   Although,   for some   reason   or   the   other,   the   body   of   the   deceased   was   not handed   over   to   the   family   members   yet   the   same   was   buried with   respect   &   dignity,   with   the   help   of   the   Auqaf   Committee at   the   Wadder   Payeen   Graveyard.   We   are   convinced   of   one 46 thing  that the body  was  buried with dignity. There is nothing on record to indicate that the dead body was dealt with in any manner insulting or hurting the religious feelings of the family members.  55. However,   what   is   not   appealing   to   us   is   the   vociferous submission   on   behalf   of   the   appellant   that   with   a   view   to remedy   the   wrong,   as   alleged,   this   Court   should   direct   the respondents to exhume the body and permit the appellant and his   family   members   to   thereafter   perform   the   rituals.   It   is   for this very wrong as alleged that the High Court has awarded a monetary compensation of the amount of Rs. 5,00,000/­.  56. After   a   body   has   been   buried,   it   is   considered   to   be   in   the custody   of   the   law;   therefore,   disinterment   is   not   a   matter   of right.   The   disturbance   or   removal   of   an   interred   body   is subject to the control and direction of the court. The law does not   favour   disinterment,   based   on   the   public   policy   that   the sanctity   of   the   grave   should   be   maintained.   Once   buried,   a body should not be disturbed. A court will not ordinarily order or   permit   a   body   to   be   disinterred   unless   there   is   a   strong 47 showing   of   necessity   that   disinterment   is   within   the   interests of justice. Each case is individually decided, based on its own particular facts and circumstances.  57. The   respondents   have   stated   on   oath   that   the   body   of   the deceased   was   buried   with   all   honour.   The   body   was   first washed   and   thereafter   wrapped   in   a   fresh   white   cloth.   The prayers were also performed at the time of the burial. There is nothing   to   indicate   that   the   deceased   was   not   given   a   decent burial   as   enshrined   under   Article   21   of   the   Constitution.   The right   to   dignity   and   fair   treatment   under   Article   21   of   the Constitution   is   not   only   available   to   a   living   man   but   also   to his   body   after   his   death.   We,   as   a   court   of   law,   respect   the emotions   and   sentiments   expressed   by   the   appellant   as   the father   of   the   deceased.   However,   the   court   of   law   should   not decide   the   rights   of   the   parties   considering   their   sentiments. The   court  of   law  has  to   decide   the  matter   in   accordance  with law, more particularly, keeping in mind the doctrine of Rule of Law. 48 58. We take notice of the fact that India has no legislation relating to   exhumation   except   Section   176(3)   of   the   CrPC.   As   noticed by   the   Madras   High   Court   in   the   case   of   Anandhi   Simon (supra), very few countries are having a legislation in regard to exhumation. One such legislation available is in Ireland under Section   46   of   the   Local   Government   (Sanitary   Services)   Act, 1948 as amended by Section 4 (2) and the Second Schedule of the Local Government Act, 1994. 59. The   Union   of   India   may   consider   enacting   an   appropriate legislation   on   exhumation   so   as   to   tackle   the   situations   like the one on hand.  60. We are of the view that the relief granted by the High Court as contained in para 21 of the impugned judgment can be termed as   just,   proper   and   equitable.   We   direct   the   respondents   to comply   with   the   directions   issued   by   the   High   Court,   as contained in para 21 of the impugned judgment and order.  61. In the result, this appeal fails and is hereby dismissed with no order as to costs.   49 62. Pending application, if any, also stands disposed of. …………………………J. (SURYA   KANT) …………………………J. (J.B.   PARDIWALA) New Delhi; September 12, 2022 50