Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Registrar (Judicial), High Court ... vs The State Of Maharashtra And ...
2021 Latest Caselaw 6697 Bom

Citation : 2021 Latest Caselaw 6697 Bom
Judgement Date : 26 April, 2021

Bombay High Court
Registrar (Judicial), High Court ... vs The State Of Maharashtra And ... on 26 April, 2021
Bench: Ravindra V. Ghuge, B. U. Debadwar
                                                                     CrSMA02.2021
                                       -1-

             IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                       BENCH AT AURANGABAD.

   CRIMINAL SUO-MOTO PUBLIC INTEREST LITIGATION NO. 02 OF 2021

 The Registrar (Judicial),
 High Court of Judicature of Bombay,
 Bench at Aurangabad.                                                  ...Petitioner

          Versus

 The Union of India & Ors.                                          ...Respondents

                                    .....
 Shri. Satyajit S. Bora, Advocate appointed as Amicus Curiae
 Shri. Ajay G. Talhar, ASGI for respondent No. 1
 Shri. D. R. Kale, Chief Public Prosecutor for respondents no. 2 to 7, 9
 to 19 and 31 to 43
 Shri. S. D. Chapalgaonkar, Advocate for respondent No. 8
 Shri. D. M. Shinde, Advocate for respondent No. 23
 Shri. R. K. Ingole, Advocate for respondent no. 25
                                    .....

                                    WITH
                    CRIMINAL WRIT PETITION NO. 527 OF 2021

 Arun Punjaji Kadu & Ors.                                     ...Petitioners

          Versus

 The State of Maharashtra & Ors.                            ...Respondents

                                    .....
 Ms. P. S. Talekar, Advocate for the petitioners
 Shri. D. R. Kale, Chief Public Prosecutor for respondent nos. 1 to 7
                                    .....

                                CORAM : RAVINDRA V. GHUGE
                                               AND
                                        B. U. DEBADWAR, JJ.
                                DATE         : 26th APRIL, 2021


 SG Punde, PA



                                                                          CrSMA02.2021


 PER COURT [Ravindra V. Ghuge, J.] : -

01. Leave to add the Divisional Commissioner, Nashik

Division, Nashik and the District Superintendent of Police,

Aurangabad (Rural), as respondent nos. 42 and 43. Addition be

carried out forthwith.

02. The Tiny creature, a virus, which reportedly originated in

Wuhan, the sprawling capital of Central China's Hubei province, a

commercial center, had wrecked havoc in India in 2020. With

mutation, believed to be a second followed back-to-back by a third, it

continues to ravage our country, thanks to the growing lack of civic

sense, awareness, indiscipline especially amongst the younger

generation and the ever increasing growth in the population. We

need a right knock on our heads to wake us up and mend our ways,

lest, mortality will rudely announce it's unwelcome presence in each

household. As is said in Hindi "gj v¡kxu esa ekSr ukpsxh", by now, our

country has lost several leaders, Judges, doctors, educationists,

speakers, poets, cricketeers, policemen, bureaucrats, defence service

personnel, professionals, pressmen, industrialists, lawyers etc. The

list is unending. We all need to work together to control this growing

list and 'break the chain'. Each one of us is at war with a common

enemy, the Corona virus.

SG Punde, PA

CrSMA02.2021

03. On 22.04.2021, after considering numerous news reports

in the print media, this Court had passed the following order : -

1. This Court has come across specific issues having been raised by the local newspapers having wide circulation in the Marathwada region, in relation to the Covid-19 pandemic, as follows:-

Sr. Name of Newspaper and Issues raised/ Title of Page No. No. Date news item of compilati on

1. Marathi daily "Divya Survivors of Covid-19 1 Marathi", 12.04.2021 deceased patients have to run from pillar to post to collect various certificates for performing funeral rites.

                    20.04.2021             Commissioner           of
                                           Marathwada region has
                                           initiated   steps     for
                                           ensuring that private
                                           hospitals would erect
                                           oxygen        generation
                                           plants.        However,
                                           certain reservations are
                                           expressed about the said
                                           proposal.

                    "Lokmat",20.04.2021     occurred      due      to
                                            disruption in oxygen
                                            supply and the relatives
                                            of the corona positive
                                            patients are advised by
                                            private    hospitals   to
                                            search for hospitals
                                            having proper oxygen
                                            supply and shift the
                                            patients     to      such
                                            hospitals.
              4     Marathi daily "Lokmat", Black marketeering of            4 and 5
                    20.04.2021              Remdesivir injections.
                                            They are being sold at

 SG Punde, PA



                                                                          CrSMA02.2021


                                             exorbitant rates, quoting
                                             Rs. 22,000/- per vial,
                                             when costs of such
                                             injections produced by
                                             various pharmaceutical
                                             companies          ranges
                                             between Rs.850/- to
                                             Rs.2500/-.
              5.    Marathi daily "Sakal", Police have arrested                6
                    21.04.2021             suspects who are selling
                                           Remdesivir injections at
                                           Rs.37,500/- each vial,
                                           which were seized.
              6.    Marathi daily "Lokmat", Remdesiir     injections           7
                    21.04.2021              having been sold by a
                                            nurse at the rate of
                                            Rs.12000/-per injection.
              7.    Marathi daily "Lokmat", Some pharma stockists              8
                    21.04.2021              in    Nagpur        have
                                            unauthorizedly       sold
                                            Remdesivir     injections
                                            from      Dhaka        in
                                            Bangladesh.

                    21.04.2021              national political party
                                            has sold Remdesivir
                                            injections to a long
                                            queue of purchasers
                                            without          licence/
                                            unathorisedly.
              9.    Marathi daily "Lokmat", Demand for oxygen in           10 and
                    21.04.2021              the        State       of        11
                                            Maharashtra has grown
                                            seven times. Some of
                                            the districts in the
                                            Marathwada region are
                                            receiving 50% supply as
                                            per the statistic set out
                                            in the said news.

              10. Marathi daily "Sakal", Oxygen plant in the                  12
                  22.04.2021             Government      Medical
                                         College and Hospital
                                         premises in Aurangabad
                                         is likely to face great
                                         risk of an accident
                                         similar to the one that


 SG Punde, PA



                                                                         CrSMA02.2021


                                            has occurred in Nashik
                                            on 21.04.2021.
              11. Marathi daily "Sakal", The        State       of         13 and

                                         500 tons of oxygen,
                                         though 1250 tons of
                                         oxygen produced in the
                                         State is being used in
                                         hospitals.        Several
                                         relatives of covid-19
                                         patients are moving on
                                         the streets searching for
                                         oxygen.
              12. Marathi daily "Lokmat", Marathwada       region             15
                  22.04.2021              faces an acute shortage
                                          of oxygen.
              13. Marathi daily "Lokmat", Driver of a tanker                  16
                  22.04.2021              unloads liquid oxygen
                                          into the oxygen tank
                                          found       in       the
                                          Government       Medical
                                          College and Hospital,
                                          Aurangabad,      without
                                          experts supervision.
              14. Indian           Express, Delhi hospitals send out       17 and

                                            blocking oxygen supply.



2. Copies of the above newspaper cuttings (18 pages) are taken on record and are marked as "X-1" collectively for identification.

3. Considering the above, this Court finds it appropriate to take suo-moto cognizance of the above news reports, especially at serial Nos.1, 2, 3, 4, 5, 6, 7, 9, 10 and 13, and appoint Shri. S. S. Bora, as an Amicus Curiae. The above paper cuttings (18 pages) are being handed over to the learned Amicus Curiae, who assures the Court that he would prepare the Criminal Public Interest Litigation and present it to the Court on 26.04.2021.

4. The learned Government Pleader and Chief Public Prosecutor, present in the Court, submits that the Union of India also needs to be arrayed as one of the respondents since it is the Central Government, which decides the quota for distribution of oxygen and Remdesivir injections to various States depending upon population and the need of such States.

SG Punde, PA

CrSMA02.2021

5. We find that the Divisional Commissioner, Aurangabad, the Commissioner of Police, Aurangabad, the District Collectors of districts amenable to the jurisdiction of this Court, the Commissioners/Administrators of the Municipal Corporations within the districts amenable to the jurisdiction of this Court and the District Superintendents of Police of such districts will have to be arrayed as the respondents. We expect that the Secretary of the Public Health Department and the Secretary of the Food and Drugs Department of the State of Maharashtra would also be arrayed as the respondents.

6. In view of the request made by the learned Amicus Curiae, we grant him permission to tender the PIL paper book on 26.04.2021 and in the event of such filing, the same would be taken up at 02:30 PM on the said date.

7. Since we are apprised of the fact that the Honourable Supreme Court has placed matters pertaining to supply of oxygen and Remdesivir injections, for hearing on Friday, 23.04.2021, we expect the learned Amicus Curiae to keep track of the said proceedings and in the event all matters are transferred for common hearing before the Honourable Supreme Court, he may point this out to us on 26.04.2021.

04. Today, the learned Amicus Curiae has presented a

Criminal Suo Moto Litigation paper-book, pursuant to our above

direction. We make all respondents aware, that this is not adversarial

litigation.

05. Issue notices to the respondents, returnable on

03.05.2021 at 02:30 p.m. The learned ASGI waives service of notice

on behalf of respondent no. 1. Similarly, the learned Chief Public

Prosecutor waives service of notice on behalf of respondent nos. 2 to

7, 9 to 19 and 31 to 43. Shri. Chapalgaonkar, the learned Advocate,

waives service of notice on behalf of respondent no. 8. Shri. Ingole

Patil, the learned Advocate waives service of notice on behalf of

SG Punde, PA

CrSMA02.2021

respondent no. 25. Shri. D. M. Shinde, the learned Advocate waives

service of notice on behalf of respondent no. 23. We request the

Chief Public Prosecutor to take assistance of the Respondent

Authorities of the respective districts to intimate the next date of

hearing in this matter to the unserved Municipal Corporations and the

unserved Municipal Councils.

06. We have heard the learned Amicus Curiae. The learned

Counsel, who have appeared today for the Respondents in this

proceeding, have addressed the Court. The learned Amicus Curiae

and the learned Chief Public Prosecutor have drawn our attention to

the order dated 22.04.2021 passed by the learned Division Bench

headed by the Hon'ble The Chief Justice of the Bombay High Court, at

the Principal Seat at Mumbai in Public Interest Litigation (L)

No.10276 of 2021 and we have perused the directions issued below

paragraph 27(1) to 27(5), in the said order.

07. Considering the above and needless to state, we would be

refraining from dealing with issues that are covered by the above

order delivered by the learned Division Bench of this Court in PIL (L)

No. 10276/2021.

SG Punde, PA

CrSMA02.2021

08. Taking into account the newspaper reports on the basis

of which we have suo moto registered this Criminal PIL, impels us to

form a prima-facie view that the residents of the 12 districts amenable

to the jurisdiction of this Court need to practice restraint and

discipline and undergo a behavioural change. We find that,

youngsters are traveling triple seats and sometimes, shockingly

enough, even four persons on a single motorcycle, without helmets

and without masks. In the first wave of the Covid pandemic, this

Court had taken cognizance of some residents of Aurangabad having

assaulted Road Traffic Police personnel for having intercepted

violators and for having initiated action against them. While taking

such cognizance, we had issued directions in series of orders in Suo

Moto Criminal PIL No. 01 of 2020, which was finally decided on

18.08.2020 and certain guidelines / directions / orders were issued in

the said judgment. Yet, the indiscipline continues. We need to act

responsibly in the interest of the health of one and all and save this

great country from disaster.

09. We are, therefore, for the present, dealing with the

following issues in this Criminal PIL : -

A] Violation of lock-down restrictions.

SG Punde, PA

CrSMA02.2021

B] Adulteration in Remdesivir injections.

C] Relatives of Covid-19 deaths are made to approach several offices for seeking clearance in order to cremate the dead relatives.

D] Hospitals having Covid treatment facilities or having been declared as Covid hospitals, to ensure that the status of availability of beds for Covid-19 patients, is uploaded on their website.

E] The Divisional Commissioner, Aurangabad and the District Collectors of all the districts, to issue press release after 07:00 pm on each day to indicate the Covid-19 treatment facilities available at various hospitals in the said districts and the locations facilitating Covid-19 RT- PCR and Rapid Antigen tests.

F] Adequate supply of vaccines so as to ensure maximum vaccination.

G] Rapid Antigen and RT-PCR testings to be increased and to include the Primary Health Care Centers (PHC) covering cluster of 8-10 villages in the rural parts of Maharashtra.

H] Utilization of the App introduced by the Aurangabad Municipal Corporation by name "Mazi Health Mazya Hathi" (MHMH).

SG Punde, PA

CrSMA02.2021

10. The learned Chief Public Prosecutor has informed us that

the relaxation in the lock-down restrictions is only between 07:00 am

to 11:00 am (4 hours) on Mondays to Fridays. Lock-down restrictions

are strictly implemented from 11:00 am to 07:00 am (20 hours)

barring the relaxation of the 04 hours in between 07:00 am to 11:00

am. There is a strict lock-down on Saturday and Sunday with no

relaxation. Essential services, as have been indicated through the

SOP of the State of Maharashtra, are exempted from such lock-down

restrictions.

11. In this context, therefore, we are directing as under :-

[a] Barring the relaxation of 04 hours from 07:00 am to

11:00 am on the five days from Monday to Friday, any

person, catering to essential services, using a Two

wheeler / Three wheeler / Four wheeler / light motor

vehicle / heavy motor vehicle etc., during the lock-down

restrictions period, shall carry his/her Aadhaar card with

him/her, failing which, he/she shall be liable to be

booked for an offence. Ambulances would be exempted

from such directions.

SG Punde, PA

CrSMA02.2021

[b] We do not find any difficulty in directing that, even

Doctors, Medical and Para-medical staff should

constantly carry their Aadhaar card with them

considering the further directions that we are issuing in

this order.

[c] Every person, barring a bicycle or those occupying three

wheelers and above, should wear helmets while moving

on the streets. Violation of these directions would

amount to an offence since we are informed by the

learned Chief Public Prosecutor that the rule of wearing

helmets by the riders as well as by the pillion rider is now

compulsory. This would help in protecting the eyes of

such people from the Corona virus infection, as well.

[d] Any person stepping out of his house and coming on to

the street or walking on roads or those riding motorcycle,

vehicles, three wheelers, four wheelers etc., should be

wearing masks covering their nose and mouth. Wearing

a mask below the chin or exposing the nose or both the

nose and the mouth, shall also be an offence as such

SG Punde, PA

CrSMA02.2021

people turn out to be super spreaders of the virus, while

making a farcical use of the mask. By doing so they cheat

themselves as well as the law enforcers and risk the

health of others. Violation of this condition would result

in registering of an offence as may be provided for in law.

[e] We leave it open to the Road Traffic Police Officer to

subject lock-down restrictions violators, as well as, the

violators of the directions being issued in this order, to

rapid Antigen test and for which the said candidate

should be carrying his/her Aadhaar card and should

divulge his cell phone number, in the absence of which,

his landline number. We permit such police personnel to

take photographs of the Aadhaar card while registering

an offence and for the purposes of conducting rapid

Antigen test.

[f] Considering that the holy Ramzan period has commenced

from around the 13th April, 2021, and the District

Collector, Aurangabad, having granted relaxation to

persons belonging to the Mohammedan community

between 05:00 p.m. to 08:00 p.m., to cater to the

SG Punde, PA

CrSMA02.2021

requirement of food and milk, the Road Traffic Police

Officer or the Law Enforcing Agency would be

considerate and would, therefore, refrain from registering

offences against persons belonging to the Mohammedan

community during this period. However, this would not

mean a leverage to any of the persons from the

Mohammedan brotherhood to violate the lock-down

restrictions as well as these directions beyond the period

of the relaxation as granted by the District Collector,

Aurangabad. We expect the District Collectors of all

other districts to grant relaxation to the persons

belonging to the Mohammedan community akin to the

relaxation extended at Aurangabad. This shall be

restricted only for the holy fasting month of Ramzan and

shall not be extended there beyond.

[g] Any person, be he a peoples' representative or holding

any position in any political party or Municipal

Corporation or Municipal Council / Zilla Parishad /

Village Panchayat, etc., shall not be exempted from such

restrictions and shall not exert any pressure or influence

on any Road Traffic Police Officer or any Law Enforcing

SG Punde, PA

CrSMA02.2021

Agency for rescuing himself or any violator from being

booked for violation of such restrictions. Any such person

or peoples' representative indulging in such acts shall also

be booked for offences punishable for causing

interference in the discharge of duties by a public

servant.

[h] The above directions and restrictions shall apply equally

to the public servants, who are not on duty.

12. In the news items published by the news papers namely,

Dainik Lokmat, Dainik Divya Marathi, Indian Express and Dainik

Sakal with regard to the cremation of Covid patients, it is reported

that, persons in charge of Funeral Ghats are seeking bribes for

performing the funeral rites. At some places, kerosene or diesel used

for igniting the funeral pyre are being sold at higher rates. Wood that

is being used for performing the final funeral rites, is also being sold

at exorbitant prices, which almost amounts to black marketing of the

commodities required for performing funeral rites. In this context, we

call upon the Divisional Commissioner of Aurangabad as well as all

the Municipal Commissioners and District Collectors at various places,

to initiate steps for erecting electric crematoriums. So also, there

SG Punde, PA

CrSMA02.2021

shall be a constant check of the responsible authorities in ensuring

that the relatives of the dead persons are not harassed, or

over-charged and moneys are not unduly extracted from them for

performing funeral rites.

13. The close relatives of the deceased persons performing

the funeral rites would not be required to seek permission of the local

Police Station, only if the number of persons attending the funeral are

within the limits prescribed by the authorities. However, by claiming

that limited persons are attending the funeral, if these restrictions are

violated, then the authorities would be at liberty to register an offence

against the persons who are performing the funeral rites for having

excess number of attendees for the funeral ceremony. Even while

attending a funeral, every person should be wearing his mask,

covering his nose and mouth. Permission of the Municipal

Corporation / Municipal Council for registering the death and for

performing the funeral rites, shall be mandatory, as per the rule in

vogue.

14. Insofar as the persons found to have indulged in

adulteration of Remdesivir injections or having sold Remdesivir at

premium prices (nothing short of black marketing), they shall be

SG Punde, PA

CrSMA02.2021

booked under the relevant provisions of the IPC and acts applicable

and criminal offences shall be registered against them under the

relevant provisions. If any employee of the State or State

instrumentalities is involved in such acts or if any person is found to

be unauthorizedly selling or distributing Remdesivir injections as has

been reported in Dainik Lokmat, Aurangabad main edition, dated

24.04.2021 (Mumbai), criminal offences should be registered even

against such persons and as regards in-service persons, the

establishment would initiate departmental inquiry against them,

besides the criminal offences being registered.

15. There is a lot of reporting in the print media as regards

insufficient supply of oxygen and Remdesivir injections. These issues

are covered by the order dated 22.04.2021 passed at Mumbai. We

have taken note of the meeting conducted by the Divisional

Commissioner, Aurangabad, in which, he has urged the private

hospitals to have their own oxygen manufacturing plants. We find

the said suggestion to be highly appreciable and we record our

appreciation for the steps being initiated by him as is reflected in the

news item published in Dainik Sakal dated 24.04.2021. We,

therefore, request the learned Chief Public Prosecutor to inform the

Court on the next date as to whether the private hospitals, who have

SG Punde, PA

CrSMA02.2021

been earmarked for Covid-19 treatment, have initiated any steps for

installation of oxygen plants in the hospitals. The names of the

hospitals, who have already installed such plants, be conveyed to the

Court. If the private hospitals approach the State or the competent

authorities for seeking permission to install oxygen plants in the

hospitals, the State authorities shall give highest priority to such

applications and without any wastage of time, shall accord

permission, of course subject to the rider that such oxygen plants

should be of "the State of the Art Technology" so as to avoid any

accident which has recently taken place at Nashik and Gondia. We

are informed at this juncture that, the United CIIGMA Hospital,

Aurangabad has installed "the State of the Art Technology" oxygen

manufacturing plant and manufacture oxygen, which would support

their requirement. However, under pressing need/urgency, if further

supply of oxygen is required, externally, with the assistance of local

administration, the said requirement shall be catered to.

16. The Municipal Corporation, Aurangabad shall give

maximum publicity to their App known as "Mazi Health Mazya Hathi"

(MHMH) so that the people at large would note the details of the

availability of beds at various Covid hospitals and accordingly

approach such hospitals in the event of the need to admit a patient.

SG Punde, PA

CrSMA02.2021

17. One of the news items published in Dainik Lokmat, Hello

Aurangabad dated 20.04.2021 indicates that, some of the private

hospitals have advised the relatives of the admitted patients to seek

discharge and carry patients, who may be in critical condition, to

other hospitals where oxygen supply is available. We find such

reports to be extremely disturbing and it would be unconscionable to

ignore such incidents. The learned Chief Public Prosecutor informs us

that in the last 2-3 days, the State has ensured that there is equal

distribution of oxygen to all the districts and every hospital at

Aurangabad with Covid-19 facility is being supplied adequate oxygen.

18. We need to make it clear that, while entertaining this PIL,

we do not intend to issue any such order which would disturb the

equal distribution policy of the Government of India and the State

Government. In short, we do not intend to issue any directions which

would amount to grabbing supply of oxygen or Remdesivir injection

of any other district and concentrate on any particular district to

benefit from such supply. We intend to monitor the situation only to

ensure that there is sufficient supply of oxygen and Remdesivir

injections to the needy people, while ensuring that the equal

distribution policy norms are not disturbed.

SG Punde, PA

CrSMA02.2021

19. We have come across news items in several newspapers

wherein the Divisional Commissioner of Aurangabad - Mr. Sunil

Kendrekar is reported to have tried to impress upon the public at

large that Remdesivir is not the only drug or a miracle drug and that,

there are other drugs with equal potency and equal effectiveness by

name Virafin, Tocilizumab and Itolizumab. These drugs are equally

effective and are an alternative to Remdesivir. Patients and hospitals

are demanding Remdesivir only because it is now widely known and

publicized. If equivalent drugs are available in the market, they

should also be opted for. If the whole nation demands only

Remdesivir, a lot of pressure would be created on the manufacturing

of Remdesivir injections and this, therefore, would create a shortage.

20. We are, therefore, advising the respondent-authorities to

give publicity to this aspect and also to prevail upon hospitals and

doctors to welcome the use of the drugs namely, Tocilizumab,

Itolizumab and Virafin (manufactured by Zydus Cadila) in the event

Remdesivir is not available and stop over-insistence on the Remdesivir

injections. Recently, the Government of India has granted it's

approval for the use of Virafin, along with Remdesivir, as being a

single dose drug with equal potency, by keeping in view that a single

SG Punde, PA

CrSMA02.2021

injection of Virafin is good enough instead of six doses of Remdesivir

injections.

21. Shri. Ingole Patil, the learned Counsel representing the

Nanded Waghala Municipal Corporation, submits that, the rural parts

in this region of Maharashtra ought not to be neglected considering

the fact that the second wave is spreading fast and has already

reached the villages. Several patients from the villages are traveling

towards the city, due to lack of medical facilities, for treatment and,

therefore, the mortality rate has rapidly increased. He submits that

Primary Health Care Centres are established for a cluster of about

8-10 villages in all the talukas. Rapid Antigen test kits are not

available at such PHC centres. If such kits are made available, poor

persons and agriculturists residing in hundreds of clusters of 8-10

villages, could rush to the centres at least to get a rapid Antigen test

performed which would give them an idea as to whether they have

been infected.

22. We are aware that though a rapid Antigen test is not

foolproof and could lead to 'false negative' result, we have gathered

information that a 'positive' rapid antigen test result is a clear

indicator of a person being Covid positive. Enabling such tests could

SG Punde, PA

CrSMA02.2021

save hundreds of lives as the result of such a test is available in 20 to

30 minutes. We, therefore, direct the respondents to initiate steps for

supplying rapid Antigen test kits to PHC centres within the talukas in

the 12 districts and submit a statement to this Court on 03.05.2021 as

regards the progress made in view of these directions.

23. Vide the judgment dated 18.08.2020 (Coram : Ravindra

V. Ghuge and S. D. Kulkarni, JJ.) in Suo Moto Criminal PIL No. 1 of

2020, this Court had issued certain directions below paragraph 31.

We reiterate those directions since their implementation is necessary

even in this second wave of the Covid-19 pandemic.

24. We are in respectful agreement with the directions set

out below paragraph 27 in the order dated 22 nd April, 2021 passed in

PIL No. 10276/2021 at Mumbai and in order to ensure that the said

directions are properly understood by the respondents herein, we find

it apposite to reproduce the said directions as under : -

(1) In so far as the supply of drug Remdesivir is concerned, the respondents are directed to take all possible steps to make available such drug to the Covid-19 affected patients in the following manner:

(i) The patient or his relatives shall not be made to run from pillar to post to find out/locate the drug.

SG Punde, PA

CrSMA02.2021

(ii) The drug should be made available to the concerned patient at the hospital/Covid center where he is being treated.

(iii) To ensure the availability of the drug a Nodal Agent with the helpline number with adequate staff at its disposal to undertake the supply of the drug at the required hospital/Covid center shall be appointed.

(iv) It would be an absolute obligation on the part of the State to keep the helpline number in operation all over the State for 24 hours.

(2) The State is directed to consider granting permission to more laboratories to undertake the RT-PCR tests and Rapid Antigen Tests, who would work as per the protocol involving the ICMR and the NABL. A decision in that regard be taken within one week from today and the eligible laboratories/centers be granted such permissions to undertake the RT-PCR tests and Rapid Antigen Tests.

(3) We direct the Central Government and the State Government to place on record the response and the data in regard to the victims of Covid-19 who were addicted to smoking;

(4) We direct the State Government to establish a portal and a helpline number concerning the availability of different category of beds in Government hospitals, Municipal Corporation hospitals and private hospitals, so as to bring about a situation that no patient is deprived of treatment, for want of bed.

(5) We direct the State Government that all measures be taken to increase and regulate the supply of oxygen to all the government and private hospitals in the State and at the earliest notify a mechanism so that the specific needs at different places/hospitals can be identified and supply can be accordingly regulated.

CRIMINAL WRIT PETITION NO. 527/2021 :

25. Ms Talekar, the learned Advocate, who was watching this

proceeding, has mentioned a Criminal Writ Petition filed through her

office today, 26.04.2021, titled as 'Criminal PIL Petition No.

527/2021' (Arun Punjaji Kadu and three others Vs. The State of

SG Punde, PA

CrSMA02.2021

Maharashtra and others). Considering her request, the said petition,

by consent, was called for.

26. The learned Chief Public Prosecutor submits that no

orders be passed in this petition today since the petitioners are active

politicians.

27. It appears to us that a grievance has been made against a

serving Member of Parliament from the Ahmednagar Constituency,

namely Dr. Sujay Vikhe that he has procured 10,000 Remdesivir

injections secretively and has transported them to Ahmednagar and

has indulged in distributing these 10,000 Remdesivir injections to the

pubic at large as a political stunt, which is recorded in two videos.

28. In view of the above, we are refraining from passing a

specific order today as to whether this proceeding could be registered

as a Criminal PIL. We record the appearance of the learned Chief

Public Prosecutor on behalf of all the respondents.

29. Ms. Talekar submits that, these 10,000 Remdesivir

injections have been allegedly transported illegally through a

Chartered flight, purportedly by Dr. Sujay Vikhe Patil, a serving M.P.

SG Punde, PA

CrSMA02.2021

from the Ahmednagar Constituency and photographs have been

produced in the petition paper-book as regards their distribution.

She, therefore, submits, as this is being done illegally and

unauthorizedly, that the respondents need to take immediate action

for confiscating such injections which are in the custody of Dr. Sujay

Vikhe Patil.

30. We find that, a serious allegation has been made in this

petition. Until further orders, the respondents would be at liberty to

investigate and take effective steps as they would have normally taken

in the event of the occurrence of any such incident and do the needful

as 'the call for duty' demands of them. They shall preserve the

confiscated Remdesivir vials, if any, as per the medical protocol until

further orders.

31. List the Criminal Suo-Moto Public Interest Litigation No.

02 of 2021 on 03.05.2021 at 02:30 p.m. We are segregating Criminal

Writ Petition No. 527 of 2021 filed by Ms. Talekar and we are posting

the same on 29.04.2021 at 02:30 p.m.

[ B. U. DEBADWAR ] [ RAVINDRA V. GHUGE ] JUDGE JUDGE

SG Punde, PA

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter