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

Court On Its Own Motion vs Union Of India Though Ministry Of ...
2015 Latest Caselaw 3663 Del

Citation : 2015 Latest Caselaw 3663 Del
Judgement Date : 6 May, 2015

Delhi High Court
Court On Its Own Motion vs Union Of India Though Ministry Of ... on 6 May, 2015
*      IN THE HIGH COURT OF DELHI AT NEW DELHI

%                                     Date of decision: 6th May, 2015

+      W.P.(C) No.2345/2014 & CM No.5406/2015 (of Amicus Curiae for
       directions)

       COURT ON ITS OWN MOTION                    ..... Petitioner
                    Through: Mr. Nidhesh Gupta, Sr. Adv.
                             (Amicus Curiae) with Mr. Tarun
                             Gupta and Mr. Avijit Mani Tripathi,
                             Advs.

                            Versus

       UNION OF INDIA THOUGH: MINISTRY OF URBAN
       DEVELOPMENT & ORS                         ..... Respondents
                    Through: Mr. Amit Mahajan, CGSC for UOI.
                             Mr. Raman Duggal, Adv. for
                             GNCTD.
                             Mr. Ajay Arora, Adv. for MCD.
                             Mr. Sanjeev Sabharwal, Adv. for
                             DDA.
                             Mr. Anil Grover and Ms. Divya Jain,
                             Advs. for NDMC.
                             Mr. Balendu Shekhar and Mr. Vivek
                             Jaiswal, Adv. for EDMC with Mr.
                             Jaypal, Dy. Director (Horticulture).
                             Mr. Sunil Satyarthi, Adv. for R-
                             9/Delhi Cantonment Board.
                             Mr. Rahul Arya, Adv. for applicant
                             People‟s Action.

CORAM:
HON'BLE THE CHIEF JUSTICE
HON'BLE MR. JUSTICE RAJIV SAHAI ENDLAW



W.P.(C) No.2345/2014                                     Page 1 of 18
 RAJIV SAHAI ENDLAW, J.

1. This petition was registered taking cognizance of the letter dated 12th

April, 2014 of Hon‟ble Mr. Justice Kurian Joseph, Judge Supreme Court of

India regarding the deplorable state of affairs in the Children‟s Park near

India Gate and the Lake Park near Sarojini Nagar / opposite Laxmi Bai

Nagar, Type IV Quarters and suggesting that the Delhi Legal Services

Authority addresses the issue, so that the human rights of the children to get

a congenial atmosphere in these parks befitting their age and dignity are not

violated.

2. Notice was issued to the Ministry of Urban Development,

Government of India, Govt. of National Capital Territory of Delhi

(GNCTD), Central Public Works Department, New Delhi Municipal

Council (NDMC), Delhi Development Authority (DDA), East Municipal

Corporation of Delhi, North Municipal Corporation of Delhi, South

Municipal Corporation of Delhi and Delhi Cantonment Board and vide

order dated 16th April, 2014 direction was issued to the NDMC to ensure

that immediate steps are taken in repairing the broken / damaged playing

equipments, swings and other facilities in the aforesaid two parks and for

upgrading and maintaining the same. Mr. Nidhesh Gupta, Senior Advocate

was also requested to assist the Court as an Amicus Curiae.

3. Thereafter also from time to time, directions were issued and the

various authorities filed status reports before us. The learned Amicus

Curiae, in exemplary discharge of his duties and we must say, at the expense

of his time and money, visited a large number of parks in Delhi and

photographed them to demonstrate the prevalent state of affairs to us. He

demonstrated that the status reports filed before us were deceptive in

inasmuch as on closer scrutiny it was found that the swings and slides and

other equipment installed in the various parks continued to be broken and

not well maintained and thereby not only depriving the children from use

thereof but also posing a safety hazard to them.

4. We vide our order dated 16th July, 2014 asked all the agencies

concerned, to suggest long term measures to tackle the issue and to ensure

that a permanent machinery is in place, so that even without supervision of

the Court, the children get their due. Attention of all concerned was also

invited to an experiment done for some years, of vesting the maintenance of

children park at India Gate in Maruti Udyog Limited and during which time,

the users thereof had found the park to be better maintained than being

earlier done by the local authorities. We had in the said order asked all the

agencies to consider the feasibility of so entrusting the maintenance and

upkeep of the parks either to philanthropic organizations or others evincing

interest in the same or even to corporates, in return for advertising or other

rights in or around the said parks and by constituting a watchdog either of

concerned Residents Welfare Association (which have a statutory

recognition in MPD-2021) or other bodies of citizens to ensure that such

organizations / corporates fulfil the obligations promised by them.

5. The learned Amicus Curiae during the proceeding on 13th August,

2014 placed certain suggestions before us for upkeep and management of

the Children‟s Park and the same were circulated to the agencies for their

comments.

6. We were during the hearing on 29th October, 2014 informed that a

draft policy to ensure proper maintenance of Children‟s Park had been

formulated and the process of finalizing the same was underway. However,

since the said draft did not take into consideration, the various suggestions

made earlier by the learned Amicus Curiae we directed the same also to be

considered before finalization thereof.

7. During the pendency of the present petition, there was a report of a

child dying in a park in New Moti Nagar, Delhi due to injury on head and

chest caused by the iron bar swing on which she was playing. Justice

Kurian Joseph vide his letter dated 5 th February, 2014 to the learned Amicus

Curiae drew attention to the said incident as well as to Article 39(f) of the

Constitution of India imposing a duty on the State to secure that children are

given opportunities and facilities to develop in a healthy manner as well as

to the Convention on the Rights of the Child adopted by the United Nations

General Assembly Resolution on 20th November, 1989 ratified by India on

11th December, 1992 inter alia recognizing the right of the children to relax

and play and to join in a wide range of activities.

8. We vide our order dated 25th March, 2015 drew the attention of the

agencies concerned, besides to the aforesaid incident also to the incident of

death of a young Advocate due to electrocution in another park in Delhi. In

the said order, while expressing our anguish, we also asked the agencies

concerned to submit a report on the said two incidents as well as disclose

the budget for maintenance and upkeep of the park and utilization thereof.

9. It appears to us that the agencies concerned have forgotten the

importance of children parks and we need to remind them of the same.

10. Parks are inherently attractive to children because they permit escape

from the tight strictures of daily life. Such parks offer children the daily

benefits of direct experience with nature, the motivation to explore, discover

and learn about their world and to engage in health promoting physical

activities. The parks have also been perceived as offering the children a

sense of place, self-identity, and belonging, as an antidote to social

alienation, vandalism, and violence. It is in the parks that children are able

to engage in informal, experiential learning through play and shared

experiences with peers, laying the foundation for effective formal education.

Experts on the subject have opined that children do not learn effectively

exclusively within a classroom; they need alternative, hands-on learning

environment to match their varied learning styles. Parks are crucial antidote

to the unhealthy trends of city life and test driven education mandates.

Other studies have shown that not playing outdoors, diminution of recess,

and the abandonment of outdoor play in schools is resulting in serious

health effects and potentially diminishing the life spans of the present

generation. Mental health experts, educationists and sociologists are

beginning to suggest that when kids stop going out into the natural world to

play, it can affect not just their development as individuals but society as

well.

11. It is not for nothing that the said parks were felt necessary and a

provision therefor was made, while drawing up the Master Plan and Zonal

Plan of the city. However, the governmental agencies concerned, over the

years, have forgotten the purpose for which a provision therefor was made.

Many teachers and administrators believe that after intense academic

classroom pursuits, children need to "let off steam." The educators also

believe that outdoor play enables children to "recharge their batteries," to

reinvigorate themselves by engaging in a very different activity from their

classroom experience and enables children to get ready to return to the

important work of academic learning, not as an important activity in its own

right.

12. Supreme Court, as far back as in Bangalore Medical Trust Vs. B.S.

Muddappa (1991) 4 SCC 54 laid down that protection of open places for

recreation, play grounds for children are matters of great public concern and

of vital interest to be taken care of in a development scheme.

13. In an age of cable TV, Nintendos, Facebook and YouTube, the

importance of the parks, rather than diminishing, has increased manifold.

The growing population of the city with consequent demand on housing has

reduced most residences to cubbyholes with no windows even, what to talk

of open spaces. The only place where a child can have a breath of fresh air

is the park. However, if the municipal and other governmental agencies

entrusted with upkeep and maintenance of the said parks also treat them

merely as open spaces which cannot be built up on, then the children will be

left with no place to go to.

14. There is another aspect. City kids cannot be taken to the wilderness

regularly. However, thoughtful innovation can bring exciting chunk of

nature to such parks. It cannot also be forgotten that we are also landed

with the issue of a large number of street children in the city, who have no

other place than such parks to turn to for their entertainment.

15. The importance of play equipment or apparatus installed in children

parks, which the governmental agencies concerned are treating so lightly

and casually, also cannot be undermined. There is substantial research

showing a clear link between play and brain development, motor-skills, and

social capabilities. All learning--emotional, social, motor and cognitive--is

accelerated, facilitated and fueled by the pleasure of play. The Shasta

Children and Families First Commission established in California has found

that (i) tactile panels promote manipulation and coordination; (ii) bridges

and ramps promote loco motor skills; and, (iii) slides and swings promote

balance and coordination and that depending on the child‟s developmental

stage, these and other play components help the child encode and decode

movement, inhibit reflexes and control movements.

16. Yet other researcher has found that swinging is one of the most

excellent ways of helping to develop eyes, as moving back and forth

constantly changes the depth of focus; it is also reported that by swinging, it

is not only the eyes that are trained and exercised but also the fluid in the

inner ear constantly swirls back and forth and which is great for the

development of balance. Swinging is also credited with learning and

training full body coordination. Swinging allows children to develop

coordinated movements. Sliding contributes to vestibular stimulation which

simply means that it stimulates the ear canal and the fluids in it. This

stimulation helps to develop a sense of balance. Through sliding, the

children learn to keep their torsos balanced as gravity pulls them down the

slide.

17. Child‟s play is thus not just fun and games. The act of play is a

crucial component in the successful growth of the brain, body and intellect.

18. Studies have also shown that play deprivation results in aberrant

behaviour. Such is the importance given to playgrounds that in some

foreign jurisdictions, where it was found that threat of lawsuits for

compensation for injury from play apparatus or play equipment installed

was resulting in removal thereof from the playgrounds, a move is a foot to

protect the manufacturers of such play apparatus / play equipments and the

agencies managing such parks from such lawsuits, so that they out of fear

may not remove the play apparatus / play equipments from the parks.

19. We sincerely hope that the governmental agencies concerned would

at least now wake up from their slumber to their responsibility in this

regard.

20. We also remind the governmental agencies concerned of the

Notification dated 9th February, 2004 of the Government of India notifying

the National Charter for Children, 2003, in affirmation and reiteration of the

Constitutional commitment to the cause of children. The said Charter inter

alia obligates the State and Community to recognise that all children require

adequate play and leisure for their healthy development and requires the

State and the society to ensure means to provide for recreational facilities

and services for children of all ages and social groups. The said Charter

also requires the State, in partnership with the community, to provide for

programmes for stimulating and developing physical and cognitive

capacities of the children.

21. We have already noticed above the important role which „play‟ in

children parks plays in developing the physical and cognitive capabilities of

children.

22. In pursuance of India, on 11th December, 1992, acceding to the

Convention on the Rights of Children, an International Treaty that makes it

incumbent upon the signatory States to take all necessary steps to protect

children‟s rights enumerated in the Convention and to give effect to the

policies and the standards prescribed in the Convention on the rights of

children, our Parliament has enacted the Commissions for Protection of

Child Rights (CPCR) Act, 2005 to provide for constitution of a National

Commission and State Commissions inter alia for protection of child rights

and to provide for speedy trial inter alia of violations of child rights and

matters connected therewith. The Delhi Commission for Protection of Child

Rights (DCPCR) has been constituted thereunder.

23. As per the website of the DCPCR, DCPCR is mandated to intervene

in matters where-ever there is a failure to implement policies, decisions,

guidelines or instructions as per the perspective of the rights of a child

enshrined in the Constitution of India and also the UN Convention on the

Rights of the Child, including children‟s right to play. DCPCR is further

mandated to inspect or cause to be inspected inter alia any institution meant

for children. (In our view, parks would be an institution meant for

children). Even in the functions of the DCPCR, to enquire into violations of

child rights and initiation of proceedings is included. Similarly, right to

play and recreation is mentioned on the said website as one of the issues

concerning DCPCR. We are of the view that it would thus be the duty of

DCPCR to intervene in the non-maintenance by the various governmental

agencies of the parks meant and devised for children and to from time to

time inspect / have the same inspected and to enquire into violations of

children‟s right by failure to maintain the requisite parks as per policies and

standards prescribed. We may notice that the DCPCR, vide Sections 14

and 24 of the CPCR Act, while conducting such enquiries has the powers of

a Civil Code trying a suit under the Code of Civil Procedure, 1908 and to

forward any case to the Magistrate and to approach this Court for

appropriate directions.

24. However, from a perusal of the last annual report of the DCPCR

available on its website, of the year 2012-2013, we do not find DCPCR to

have till now concerned itself with the matter of children parks.

25. We are of the view that DCPCR, instead of Delhi Legal Services

Authority (DLSA), would be the appropriate authority to address the subject

issue. Unfortunately, DCPCR remained to be impleaded in this petition.

For this reason, though we while disposing of this petition are issuing

certain directions to the DCPCR too but with liberty to DCPCR to apply for

modification if feels the need therefor.

26. We are sad to comment that the fulfilment of the commitments under

International Conventions is not to be merely by enacting laws and

notifications in terms thereof and establishing and constituting authorities as

DCPCR but further by enforcing and implementing such laws and

notifications and by ensuring that such authorities perform their functions.

27. We are today informed by Mr. Ajay Arora, Advocate appearing for

South Delhi Municipal Corporation and North Delhi Municipal Corporation

that a policy dated 30th March, 2015 for regular maintenance and upkeep of

Children‟s Park has been finalized and upon being approved by this Court

would be implemented qua all Children‟s Parks in Delhi, irrespective of the

agency / municipality under which they may fall and the said policy would

address the issues highlighted in this petition.

28. The learned Amicus Curiae on our asking states, that he has examined

the said policy which is certainly a beginning and if implemented properly,

may serve the purpose.

29. We have ourselves also examined the policy and tend to agree with

the learned Amicus Curiae. Moreover, the issue is such which this Court

cannot supervise on a day to day basis and is an issue essentially of

administration. This Court can only ensure that a proper scheme / policy is

in place and the machinery for implementation thereof exists. If inspite

thereof, the policy is not implemented, then it will be a non-compliance of

the order / direction of the Court.

30. We have in this respect asked the counsels as to which officer would

be responsible for ensuring that the policy aforesaid is implemented.

31. No answer has been forthcoming.

32. We have in Employees Provident Fund Appellate Tribunal Bar

Association Vs. UOI 2015 IV AD (Delhi) 130 held that fixing of such

responsibility for implementation is essential to ensure compliance and

observed as under:

"Accountability is one of the ingredients of good governance and no purpose will be served in this Court repeatedly issuing directions, without the responsibility being fixed. Though the Supreme Court in In Re: Special Reference No. 1 of 2012

(2012) 10 SCC 1 has held that every holder of a public office by virtue of which he acts on behalf of the State, is ultimately accountable to the people in whom the sovereignty vests but what is found is that for the reason of the said responsibility / accountability vesting not in a single person but collectively in several, in the event of non-performance, none is accountable with the buck being passed from one to another. We feel it our duty to now devise a system for ensuring good governance by fixing accountability of one person and have accordingly for the present purposes, fixed the responsibility of Secretary (Labour & Employment) and even if the ultimate act of appointment may be dependent upon contribution of others, the Secretary (Labour & Employment) would be responsible for ensuring compliance from other officials / offices within time. Else, the Secretary (Labour & Employment) would be guilty of violating the directions of the Court. The need for accountability, particularly on the part of the civil servants, was again emphasized by the Supreme Court in T.S.R. Subramanian Vs. Union of India (2013) 15 SCC 732."

33. We are of the opinion that similar direction needs to be issued in this

context also.

34. We accordingly, while disposing of this petition by approving the

policy aforesaid, direct:

(I) that the said policy be adopted by all the governmental

agencies, whether party to this petition or not, within three months

hereof; (we clarify that the fact that the policy has been prepared

under the directions of this Court and has been approved by us, will

not come in the way of the individual agency, if finding any other

change to be made in the policy for better enforcement /

implementation thereof, making such changes, without being required

to approach this Court);

(II) that each of the agencies concerned within whose territorial

jurisdiction or domain any of the parks / children‟s park fall, to within

the said period of three months, also designate an officer by rank,

who will be personally responsible for enforcement / implementation

of the said policy and who will be held responsible, in the event of

any breach thereof being found;

(III) each of the agencies concerned within whose territorial

jurisdiction / domain any of the parks / children parks fall, to

prominently display the policy aforesaid on their respective websites

as well as at all parks/children parks, together with the designation of

the officer so nominated for implementation thereof and from time to

time also display the name of the officer occupying the said post and

the telephone number(s), email address(s) and address, where

grievances / complaints with respect to the implementation of the

policy can be lodged, along with the address, email address(s) and

telephone number(s) of DCPCR to which grievances of non-redressal

of the complaints can be made;

(IV) each of the agencies concerned to devise a mechanism for time

bound redressal of the grievances / complaints received;

(V) DCPCR, to actively concern itself with the maintenance and

upkeep of all children parks in Delhi, in accordance with the policy

aforesaid and to from time to time have the parks inspected and to

suggest to the governmental agencies concerned the steps to be taken

for improvement thereof and to either on its own or on receipt of any

complaint of failure to maintain the parks in terms of policy, enquire

into same and take consequent action including of identifying the

erring / guilty officials and reporting the same for appropriate

administrative action.

35. The disposal of this petition shall not come in the way of this Court

on its own or the learned Amicus Curiae or any other person reviving these

proceedings, if the need therefor is shown.

36. We express our gratitude for the laudatory assistance rendered by the

learned Amicus Curiae.

37. The Registry to immediately forward a copy of this judgment to

a) Cabinet Secretary, GNCTD, b) Chairman, New Delhi Municipal Council,

c) Chairperson, North Delhi Municipal Corporation, d) Chairperson, South

Delhi Municipal Corporation, e) Chairperson, East Delhi Municipal

Corporation, f) Chairperson, DDA, g) Executive Officer, Delhi Cantonment

Board and, h) Chairperson, DCPCR for compliance.

The petition is disposed of. No costs.

RAJIV SAHAI ENDLAW, J.

CHIEF JUSTICE MAY 06, 2015 „bs‟..

 
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