Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sarvadaman Singh Oberoi vs Govt Of Nct Of Delhi And Ors
2023 Latest Caselaw 1233 Del

Citation : 2023 Latest Caselaw 1233 Del
Judgement Date : 18 July, 2023

Delhi High Court
Sarvadaman Singh Oberoi vs Govt Of Nct Of Delhi And Ors on 18 July, 2023
                                                  Neutral Citation Number: 2023:DHC:4946-DB
                          *      IN THE HIGH COURT OF DELHI AT NEW DELHI

                                                           Judgment reserved on: 26.05.2023

                          %                                Judgment delivered on: 18.07.2023

                          +      W.P.(C) 1851/2021 and C.M. Nos. 5422/2021, 37296/2022,
                                 37297/2022, 37298/2022, 4479/2023, 28090/2023, 28092/2023

                                 SARVADAMAN SINGH OBEROI                            ..... Petitioner
                                                  Through:      petitioner in person.

                                                  versus

                                 GOVT OF NCT OF DELHI AND ORS                       ..... Respondent
                                                  Through:      Mr. Santosh Kr. Tripathi, SC with
                                                                Mr. Arun Panwar, Ms. Mahak
                                                                Rankawat, Mr. Utkarsh Singh and
                                                                Mr. Pradyumn Rao, Advocates for
                                                                Respondent No. 1.
                                                                Mr.   Anil    Soni,   CGSC    for
                                                                Respondent/UOI.



                                 CORAM:
                                 HON'BLE THE CHIEF JUSTICE
                                 HON'BLE MR. JUSTICE SUBRAMONIUM PRASAD


                                                     JUDGMENT

SATISH CHANDRA SHARMA, C.J.

Signature Not Verified Digitaaly Signed By:BHUPINDER SINGH ROHELLA Signing Date:19.07.2023 12:09:55 Neutral Citation Number: 2023:DHC:4946-DB

1. The instant Writ Petition was filed and argued by the Petitioner in person, seeking the following reliefs -

"I. Issue a writ/order/direction in the nature of quo warranto, mandamus or any other appropriate writ / order quashing Delhi Gazette. Pt. IV No. 259 dt. 24.11.2020, Govt. of the NCT of Delhi, N.C.T.D. No. 209 (SG-DL-E-25112020- 223298) and/or;

II. Issue a writ/order/direction in the nature of quo warranto, mandamus or any other appropriate writ / order quashing Govt. of the NCT of Delhi Notification F.6/13/2011- Judl./Suptlaw/721-725 dt. 14.06.2011 and/or; III. Issue a writ/order/direction in the nature of mandamus or any other appropriate writ / order directing Respondents to ensure one Human Rights Court under Section 30 of Act 10 of 1994 in each of the eleven district courts of Delhi in accord with the International Rule of Law which is the mandate of Articles 51 and 253 of the Constitution of India, 1949 read with sub-section (d) & (f) of section 2 of Central Act No. 10 of 1994 within a period of 240 days or lesser period, preferably in seisen of the Learned District & Sessions Judge, as may be in the wisdom of this Hon'ble Court and/or;

IV. Issue a writ/order/direction in the nature of mandamus or any other appropriate writ / order directing Respondents to ensure one Independent Human Rights Prosecutor under Section 31 of Act 10 of 1994 exclusively appointed to examine and process claims of human rights offences for prosecution of appropriate case before the Human Rights Court in each of the eleven district courts of Delhi in accord with the International Rule of Law which is the mandate of Articles 51 and 253 of the Constitution of India, 1949 read with sub-section (d) & (f) of section 2 of Central Act No. 10 of 1994 within a period of 240

Signature Not Verified Digitaaly Signed By:BHUPINDER SINGH ROHELLA Signing Date:19.07.2023 12:09:55 Neutral Citation Number: 2023:DHC:4946-DB days or lesser period, as may be in the wisdom of this Hon'ble Court and/or;

V. Pass any other order as this Hon'ble Court may deem fit and proper in the interest of justice."

2. Vide Order dated 15.02.2021, this Court had issued notice only with respect to Prayers III & IV and directed the Respondents to file counter- affidavits only with regards to the same. Further, observing that several parties had been impleaded as Respondents who were either not necessary nor proper, this Court deemed it fit to direct deletion of Respondent Nos. 3- 10 from the array of parties and directed the Petitioner to file an amended memo of parties.

3. The reply filed by the Home Department of Respondent GNCTD, reveals that the Human Rights Courts have already been established and the Home Department of GNCTD vide Notification bearing no. F8/272/2020/HP/I1/617-632 dated 08.03.2021 has specified the Additional Public Prosecutor of Directorate of Prosecution attached with the concerned Courts of Additional Sessions Judge in each district of Delhi/Designated Courts to deal with the cases pending in such Courts under the Protection of Human Right Act, 1993.

4. Vide Order dated 07.07.2022 too, this Court observed the aforesaid. Mr. Santosh Kumar Tripathi, Ld. Standing Counsel for the Respondent / GNCTD had brought to the notice of this Court that vide the aforesaid notification the Home Department has specified the Additional Public

Signature Not Verified Digitaaly Signed By:BHUPINDER SINGH ROHELLA Signing Date:19.07.2023 12:09:55 Neutral Citation Number: 2023:DHC:4946-DB Prosecutor of Directorate of Prosecution attached with the concerned Courts of Additional Sessions Judge in each district of Delhi/Designated Courts to deal with the cases pending in such Courts under the Protection of Human Right Act, 1993.

5. From a perusal of the prayers, it is evident that the Petitioner sought relief inasmuch as the establishment of Human Rights Courts and the role of Special Public Prosecutor existed under Section 30 & 31 of the Protection of Human Rights Act, 1993 respectively.

6. Section 30 of the Protection of Human Right Act, 1993 provides for designation of a Court of Session in each district to be a human rights court, in order to provide for speedy trial to offences emanating out of violation of human rights. The proviso to the said section thereafter reads that the section shall not be applicable in case a Court of Session is already specified as a special court or a special court is already constituted.

7. Section 31 thereafter reads that the State Government is to appoint a Special Public Prosecutor with no less than seven years of practice for the purpose of conducting cases, for every Human Rights Court. By virtue of the aforementioned Notification dated 08.03.2021 Special Public Prosecutor is also available for the Human Right Courts.

8. In light of the aforesaid, nothing survives in this instant Writ Petition for adjudication and this Court does not find any reason to proceed further with the instant proceedings.

9. The instant Writ Petition is disposed of, along with pending application(s), if any.

Signature Not Verified Digitaaly Signed By:BHUPINDER SINGH ROHELLA Signing Date:19.07.2023 12:09:55 Neutral Citation Number: 2023:DHC:4946-DB

(SATISH CHANDRA SHARMA) CHIEF JUSTICE

(SUBRAMONIUM PRASAD) JUDGE

JULY 18, 2023

Signature Not Verified Digitaaly Signed By:BHUPINDER SINGH ROHELLA Signing Date:19.07.2023 12:09:55

 
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