Friday, 24, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Rajive Raturi Vs. Union of India and Others [DECEMBER 15, 2017]
2017 Latest Caselaw 917 SC

Citation : 2017 Latest Caselaw 917 SC
Judgement Date : Dec/2017

    

Rajive Raturi Vs. Union of India and Others

[Writ Petition (Civil) No. 243 of 2005]

[Writ Petition (Civil) No. 228 of 2006]

A.K. SIKRI, J.

The petitioner herein, who is a visually disabled person, is resident of Gurgaon (now 'Gurugram') and works in Delhi with a human rights organisation. He has filed this petition in public interest on behalf of the disabled persons (though better expression to describe these persons is 'differently-abled persons') for proper and adequate access to public places. In particular, this petition seeks providing all accessibility requirements to meet the needs of visually disabled persons in respect of safe access to roads and transport facilities.

It is stated in the petition that there are sixty to seventy million disabled persons in India and almost 50% thereof suffer from visual disability. The fundamental concern of these visually impaired persons is safe accessibility to movements on footpaths and accessibility to roads and transport. It is stated in the petition that internationally acceptable mandatory components of physical accessibility are the following:

a) Safety: the environment must be such where disabled people can move around safely.

b) Independence: the environment must be such where disabled persons can use the facilities independently.

c) Affordability: the barrier free or accessible environment should not come with a premium.

d) Logical layout: the environment must be such where disabled persons are able to navigate without too much physical exertion i.e. not having to move to the length and breadth of the building to access information or make use of the facilities1.

2) As per the petitioner, physical accessibility when translated vis-a-vis road and transportation facilities for the benefit of visually disabled persons would imply the following features:

MEASURES IN RESPECT OF ROADS:

a) Installation of auditory signals at every red light so as to aid 1 Based on a paper by Sunita Singh titled 'Accessibility Issues' in book called 'Disability Management in India - Challenges and Commitment', edited by C.S. Mohapatra and published by the National Institute for the Mentally Handicapped, Ministry of Social Justice and Empowerment, in collaboration with the Indian Institute of Public Administration (IIPA). visually disabled persons to cross the roads safely. This signal emits a series of sounds, which would indicate the opportune time to cross the road.

b) Construct zebra crossings at a slight incline so as to aid in guidance to visually disabled persons and to enable them to navigate along this raised safe passage of zebra crossings. This slightly raised level wo9uld indicate the course of the zebra crossing to visually disabled persons, who would be able to sense the slight level difference with the aid of their walking stick.

c) Insert guiding blocks in zebra crossings so as to aid in guidance to visually disabled persons and to enable them to navigate along with safe passage of zebra crossings.

d) Placing warning blocks along the edges of the pavement or footpath so as to denote a level difference between the road and the pathway and to ensure the continuity of the pathway. Warning blocks refers to a standard cement block, such as is used on pavements and footpaths, consisting of a series of small blisters on them so as to warn visually disabled persons wherever there is a gap in the pavement, a level difference or to indicate the point where the pavement or footpath ends and a road or a zebra crossing starts.

e) Providing for unobstructed footpaths with minimum hindrances in such manner so as to leave obstacle-free walking areas in a straight line on the footpath at either left or right edges of the footpath.

f) Placing guiding blocks on pavements and footpaths so as to aid visually disabled persons in directional guidance. Guiding blocks are constructed on the same lines as warning blocks, the only difference being that while warning blocks consist of blisters made on a block, guiding blocks comprise of lines engraved on a block. These engraved lines on the cement block, which the visually disabled persons can sense with the aid of their walking stick, serve as an orientation tool to guide visually disabled persons along a certain direction.

g) Colouring the nosing of stairs in subways/overhead bridges/ escalators. Colouring the edges of the stairs would be of immense guidance to persons with low vision so as to enable such persons to negotiate each step with ease and orientation.

h) Providing for specially designated parking areas, which do not obstruct pathways. This feature would ensure that visually disabled persons could negotiate pathways without the 5 apprehension of colliding with parked vehicles.

i) Construction of a protective fencing around obstacles on footpaths an pavements so as to serve as a warning of the obstacle ahead.

j) Providing for signboards/advertisement boards and hoardings to be placed above head levels. This feature would ensure that there is no probability of visually disabled persons suffering head injuries owing to collision with signboards/advertisement boards.

k) Erecting a temporary barricade around places where construction work is in progress so as to serve as a timely warning to visually disabled persons.

l) Constructing highlands in the middle of main roads, so as to make crossing roads safer for the visually disabled. A highland would divide the main road in to two separate traffic zones of traffic moving in opposite directions, wherein a visually disabled person, through the aid of his ears, can concentrate on the traffic sounds coming from one particular direction whilst crossing over.

MEASURES FOR TRANSPORT FACILITIES:

m) Providing an efficient audio announcement system in all modes of mass public transport, using Delhi Metro, which has incorporated this feature with great success, as a model.

n) Providing for bus stops to have route maps and schedules in Braille, which is placed at eye-level.

o) Providing for a standardized texture of flooring in front of bus stops.

p) Providing for easily accessible entry and exit points at bus stops, railway stations and airports.

q) Providing for an exclusive and designated ticketing area and assistance/information counter for visually disabled persons at the point which is nearest possible to the entry point and at every platform.

r) Providing for a designated place for disabled friendly coaches by placing guiding blocks for disabled-friendly coaches at railway stations, till the time the entire transport system becomes disabled friendly entirely.

s) Constructing warning blocks along with edges of platforms at all railway stations.

t) Modifying the footboard of public transport vehicles so as to make it more accessible for the visually disabled with sufficient and uniform width of steps and between steps.

3) As per the petitioner, though there are few instances where some of these measures are being implemented, but the authorities have moved with a slow pace and in sporadic manner. To illustrate the same, the petitioner has tabulated these measures in Anneuxre P-4 to the writ petition to show that in most of the cases no action is taken by various States and Union Territories.

RIGHT OF VISUALLY DISABLED PERSONS TO GET THESE FACILITIES

(i) At International Level

4) In international human rights law, equality is founded upon two complementary principles: non-discrimination and reasonable differentiation. The principle of non-discrimination seeks to ensure that all persons can equally enjoy and exercise all their rights and freedoms. Discrimination occurs due to arbitrary denial of opportunities for equal participation. For example, when public facilities and services are set on standards out of the reach of persons with disabilities, it leads to exclusion and denial of rights. Equality not only implies preventing discrimination (example, the protection of individuals against unfavourable treatment by introducing anti-discrimination laws), but goes beyond in remedying discrimination against groups suffering systematic discrimination in society.

In concrete terms, it means embracing the notion of positive rights, affirmative action and reasonable accommodation. The move from the patronising and paternalistic approach to persons with disabilities represented by the medical model to viewing them as members of the community with equal rights has also been reflected in the evolution of international standards relating specifically to disabilities, as well as in moves to place the rights of persons with disabilities within the category of universal human rights.2".

5) Earlier the traditional approaches to disability have depicted it as health and welfare issue, to be addressed through care provided to persons with disabilities, from a charitable point of view. The disabled persons are viewed as abnormal, deserving of pity and care, and not as individuals who are entitled to enjoy the same opportunities to live a full and satisfying life as other members of society. This had resulted in marginalizing the disabled persons and their exclusion both from the mainstream of the society and enjoyment of their fundamental rights and freedoms.

Disability tends to be couched within a medical and welfare framework, identifying people with disabilities as ill, different from their non-disabled peers, and in need of care. Because the emphasis is on the medical needs of people with disabilities, there is a corresponding neglect of their wider social needs, which has resulted in severe isolation for people with disabilities and their families). However, Real awareness of the problems of disabled and their human rights See Report of United Nations Consultative Expert Group Meeting on International Norms and Standards Relating to Disability 10-2-2001 9 perspective came to fore, in international thinking, in the 1970s when United Nations took number of initiatives, which embrace the growing international concept of the human rights of persons with disabilities and equalization of opportunities to them.

6) Two major declarations on the disabled were adopted by the General Assembly in that decade. First is the declaration on the rights of mentally retarded persons dated December 20,1971 which provided that the mentally retarded person should enjoy the same rights as other human beings, including the right to proper medical care, economic security, the right to training and rehabilitation, and the right to live with his own family or with foster parents. Furthermore, the Assembly declared that there should be proper legal safeguards to protect the mentally retarded person against every form of abuse if it should become necessary to restrict or deny his or her rights.

In 1975, the General Assembly of the UN adopted the Declaration on the Rights of Disabled Persons, which proclaimed that "disabled persons have the same civil and political rights as other human beings." The Declaration states, "Disabled persons should receive equal treatment and services, which will enable them to develop their capabilities and skills to the maximum and will hasten the process of their social integration or reintegration." This Declaration is a comprehensive instrument with a clear focus on the rights of persons with disabilities. Thereafter, the year 1981 was observed as International 10 Year of the Disabled Persons with its central theme as "Full Participation and Equality".

7) In the very next year the UN General Assembly adopted the World Programme of Action which placed "Equalization of Opportunities" as a central theme. The Committee on Economic, Social and Cultural Rights under International Covenant on Economic Social and Cultural Rights (ICESCR) in 1994 assumed the responsibility for disability rights by issuing a General Comment No.5, in which the Committee makes an analysis of disability as a human rights issue. Article 6 of the Covenant emphasizes "Right to Work"; Article 7 refers to "the Right of everyone to the enjoyment of just and favourable conditions of work which ensures adequate remuneration"; Article 11 recognizes that everyone has the "Right to an adequate standard of living for himself and his family, including adequate food, clothing and housing"; Article 15 recognizes the "Right of everyone to take part in cultural life".

8) Even at Asian level, significant development took place when the Government of Asian and Pacific countries (ESCAP Region) in their meeting held in Beijing on 1st to 5th December, 1992 called "Meet to Launch the Asian and Pacific Decades of Disabled Persons" adopted to the proclamation on "Full Participation and Equality of People with Disabilities in the Asia and the Pacific regions, with this ending view, it 11 year marked 1993-2002 as the decade of disabled persons. This paved the way for enactment of the "The Persons with Disabilities (Equal Opportunities, Protection of Rights and Full Participation) Act, which was enacted in the year 1996.

9) The underlined message in the aforesaid documents is the acknowledgment that human rights are individual and have a definite linkage to human development, both sharing common vision and with a common purpose. Respect for human rights is the root for human development and realization of full potential of each individual, which in turn leads to the augmentation of human resources with progress of the nation. Empowerment of the people through human development is the aim of human rights.

(ii) Rights under the Indian Constitution

10) This right not only flows from various international covenants referred to above to which India is a signatory, it is recognised as Constitutional right as well. There cannot be any dispute about the rights of the differently- abled persons, particularly those who have visual impairment with which category we are concerned in the present case, to provide them adequate access to all the facilities on the road as well as convenient access to transport facilities etc. Without these facilities, movement of such persons gets impaired and this can even be treated as infringement of their fundamental rights under Article 19(1)(c) of the Constitution, which is guaranteed to each and every citizen of this country.

In order to ensure that this right is exercised by visually disabled persons as well, it becomes the duty of the State and public authorities to lay down proper norms in respect of the built environment and public facilities i.e. roads, buildings, public places, transport (air, land and water) carriages etc. It is a well known fact that persons with visually impaired disability, with which we are concerned, represent far more 'vulnerable section of society' and 'at-risk cases' vis-a-vis their present surroundings which also becomes evident from the well known fact that insurance companies charge a higher premium on insurance policies extended to the visually disabled as compared to the other persons.

11) Article 21 of the Constitution gives right to life, mandates that every citizen has right to live with dignity. It is an umbrella right which subsumes several other rights that enable life to be led meaningfully. In Francis Coralie Mullin v. Administrator, Union Territory of Delhi & Ors.3, this Court has held that: "The fundamental right to life which is the most precious human right and which forms the ark of all other rights must, therefore, be interpreted in a broad and expansive spirit so as to invest it with significance and vitality which may endure for years to come and enhance the dignity of the individual and the worth of human person."

Right to dignity has been particularly recognized in this judgment as one of the facets of right to life: "every act which offends against or impairs human indignity would constitute deprivation pro tanto of this right to live." This expansive understanding of right to life assumes greater proportions in respect of persons with visual impairments, who need a higher number of compensative skill enhancing facilities in order to go about their daily lives without suffering the indignity of being generally perceived as being dependent and helpless.

12) The vitality of the issue of 'Accessibility' vis-a-vis visually disabled persons' right to life can be gauged clearly by this Court's judgment in State of Himachal Pradesh & Anr. v. Umed Ram Sharma & Ors.4, where the right to life under Article 21 has been held broad enough to incorporate the right to accessibility. Relevant paragraphs of this judgment have been reproduced below: "Read in the background of Article 38(2) every person has right under Article 19(1)(d) to move freely throughout the territory of India. He has also the right under Article 21 to his life which embraces not only physical existence of life but the quality of life and for residents of hilly areas, access to road is access to life itself. Therefore, to the residents of the hilly areas as far as feasible and possible society has constitutional obligation to provide roads for communication in reasonable conditions.

Denial of that right would be denial of the life as understood in its richness and fullness by the ambit of the Constitution. 4 (1986) 2 SCC 68 14 It appears to us that in the facts of this case, the controversy lies within a short compass. It is well settled that the persons who have applied to the High Court by the letter are persons affected by the absence of usable road because they are poor Harijan residents of the area, their access by communication, indeed to life outside is obstructed and/or prevented by the absence of road. The entire State of Himachal Pradesh is in hills and without workable roads, no communication is possible.

Every person is entitled to life as enjoined in Article 21 of the Constitution and in the facts of this case read in conjunction with Article 19(1)(d) of the Constitution and in the background of Article 38(2) of the Constitution every person has right under Article 19(1)(d) to move freely throughout the territory of India and he has also the right under Article 21 to his life and that right under Article 21 embraces not only physical existence of life but the quality of life and for residents of hilly areas, access to road is access to life itself. These propositions are well settled. We accept the proposition that there should be road for communication in reasonable conditions in view of our constitutional imperatives and denial of that right would be denial of the life as understood in its richness and fullness by the ambit of the Constitution. To the residents of the hilly areas as far as feasible and possible society has constitutional obligation to provide roads for communication."

13) Right to dignity, which is ensured in our Constitutional set up for every citizen applies with much more vigour in case of persons suffering from disability and, therefore, it becomes imperative to provide such facilities so that these persons also are ensured level playing field and not only they are able to enjoy life meaningfully, they contribute to the progress of the nation as well. In a recent judgment in Jeeja Ghosh & Anr. v. Union of India & Ors.5, these aspects were highlighted by this Court in the following form: 5 (2016) 7 SCC 761 15 37. The rights that are guaranteed to differently-abled persons under the 1995 Act, are founded on the sound principle of human dignity which is the core value of human right and is treated as a significant facet of right to life and liberty. Such a right, now treated as human right of the persons who are disabled, has it roots in Article 21 of the Constitution. Jurisprudentially, three types of models for determining the content of the constitutional value of human dignity are recognised.

These are:

(i) Theological Models,

(ii) Philosophical Models, and

(iii) Constitutional Models.

Legal scholars were called upon to determine the theological basis of human dignity as a constitutional value and as a constitutional right. Philosophers also came out with their views justifying human dignity as core human value. Legal understanding is influenced by theological and philosophical views, though these two are not identical. Aquinas and Kant discussed the jurisprudential aspects of human dignity based on the aforesaid philosophies. Over a period of time, human dignity has found its way through constitutionalism, whether written or unwritten. Even right to equality is interpreted based on the value of human dignity. Insofar as India is concerned, we are not even required to take shelter under theological or philosophical theories.

We have a written Constitution which guarantees human rights that are contained in Part III with the caption "Fundamental Rights". One such right enshrined in Article 21 is right to life and liberty. Right to life is given a purposeful meaning by this Court to include right to live with dignity. It is the purposive interpretation which has been adopted by this Court to give a content of the right to human dignity as the fulfilment of the constitutional value enshrined in Article 21. Thus, human dignity is a constitutional value and a constitutional goal. What are the dimensions of constitutional value of human dignity?

It is beautifully illustrated by Aharon Barak [Aharon Barak, Human Dignity - The Constitutional Value and the Constitutional Right (Cambridge University Press, 2015)] (former Chief Justice of the Supreme Court of Israel) in the following manner: "The constitutional value of human dignity has a central normative role. Human dignity as a constitutional value is the factor that unites the human rights into one whole. It ensures the normative unity of human rights.

This normative unity is expressed in the three ways: first, the 16 value of human dignity serves as a normative basis for constitutional rights set out in the Constitution; second, it serves as an interpretative principle for determining the scope of constitutional rights, including the right to human dignity; third, the value of human dignity has an important role in determining the proportionality of a statute limiting a constitutional right."

xxx xxx xxx

40. In international human rights law, equality is founded upon two complementary principles: non-discrimination and reasonable differentiation. The principle of non-discrimination seeks to ensure that all persons can equally enjoy and exercise all their rights and freedoms. Discrimination occurs due to arbitrary denial of opportunities for equal participation. For example, when public facilities and services are set on standards out of the reach of persons with disabilities, it leads to exclusion and denial of rights. Equality not only implies preventing discrimination (example, the protection of individuals against unfavourable treatment by introducing anti-discrimination laws), but goes beyond in remedying discrimination against groups suffering systematic discrimination in society.

In concrete terms, it means embracing the notion of positive rights, affirmative action and reasonable accommodation. The move from the patronising and paternalistic approach to persons with disabilities represented by the medical model to viewing them as members of the community with equal rights has also been reflected in the evolution of international standards relating specifically to disabilities, as well as in moves to place the rights of persons with disabilities within the category of universal human rights. (See Report of United Nations Consultative Expert Group Meeting on International Norms and Standards Relating to Disability, 10-2-2001.)

xxx xxx xxx

43. All these rights conferred upon such persons send an eloquent message that there is no question of sympathising with such persons and extending them medical or other help. What is to be borne in mind is that they are also human beings and they have to grow as normal persons and are to be extended all facilities in 17 this behalf. The subject of the rights of persons with disabilities should be approached from human rights perspective, which recognised that persons with disabilities were entitled to enjoy the full range of internationally guaranteed rights and freedoms without discrimination on the ground of disability. This creates an obligation on the part of the State to take positive measures to ensure that in reality persons with disabilities get enabled to exercise those rights.

There should be insistence on the full measure of general human rights guarantees in the case of persons with disabilities, as well as developing specific instruments that refine and give detailed contextual content of those general guarantees. There should be a full recognition of the fact that persons with disability were integral part of the community, equal in dignity and entitled to enjoy the same human rights and freedoms as others. It is a sad commentary that this perception has not sunk in the mind and souls of those who are not concerned with the enforcement of these rights. The persons suffering from mental or physical disability experience and encounter nonpareil form of discrimination.

They are not looked down by people. However, they are not accepted in the mainstream either even when people sympathise with them. Most common, their lives are handicapped by social, cultural and attitudinal barriers which hamper their full participation and enjoyment of equal rights and opportunities. This is the worst form of discrimination which the disabled feel as their grievance is that others do not understand them.

xxx xxx xxx

46. It is the common experience of several persons with disabilities that they are unable to lead a full life due to societal barriers and discrimination faced by them in employment, access to public spaces, transportation, etc. Persons with disability are the most neglected lot not only in the society but also in the family. More often they are an object of pity. There are hardly any meaningful attempts to assimilate them in the mainstream of the nation's life. The apathy towards their problems is so pervasive that even the number of disabled persons existing in the country is not well documented."

(iii) Rights conferred under the Statute

14) Right of these persons not only flows from the Constitution but are statutorily recognised as well. As mentioned above, pursuant to Beijing Declaration, India enacted Disability Act, 1995 (hereinafter referred to as the 'Act')

6. This Act, in no uncertain terms, brings out one of the important features thereof, namely, the creation of a barrier free built environment. The very Preamble to the Disabilities Act discloses that this act was enacted by the legislature to fulfill its international obligation to enact a disability specific law nationally.

The first in the statement of objects and reasons are:

(i) To spell out the responsibility of the State towards the prevention of disabilities: and (ii) To create a barrier free environment for Persons with Disabilities.

15) Under its chapter VIII, titled "Non-Discrimination", the Disabilities Act, 1995 aimed to provide persons with disabilities with a non-handicapping environment to ensure them equal opportunities and full participation in all aspects of life, including social, economic, political and cultural, at par with other citizens. Sections 44, 45 and 46 under this chapter provided extremely specific and unambiguous guidelines for making the built environment, roads and transport facilities accessible for visually disabled persons.

Under Section 44 establishments in the transport sector are required to design rail compartments, buses, etc. in such a way as to 6 This Act now stands repealed and is replaced by Act, 2016 which is enforced w.e.f. April 19, 2017. 19 promote easy access to disabled persons. Section 45 provides for installation of signals at traffic lights on public roads, kerb cuts, and slopes to be made in pavements, engravings on edges of railways platforms, designing appropriate symbols of disability and warning signals at appropriate places. Section 46 directs the appropriate governments and local authorities, within the limits of their economic capacity and development, to provide for ramps, Braille symbols and auditory signals in elevators in hospitals, primary health centres and other medical care and rehabilitation institutes.

16) The Rights of Persons with Disabilities Act, 2016 (hereinafter referred to as the 'Disabilities Act, 2016') has come into force on April 19, 2017 and this Act has repealed the earlier Disabilities Act, 1995. This Disabilities Act, 2016 lays down the provision relating to barrier free environment. Those relevant provisions, are as under: Section 2(i) - 'establishment includes a Government establishment and private establishment" Section 2(k) - 'Government establishment' means a corporation established by or under a Central Act or State Act or an authority or a body owned or controlled or aided by the Government or a local authority or a Government company as defined in section 2 of the 20 Companies Act, 2013 (18 of 2013) and includes a Department of the Government. Section 2(v) - "private establishment" means a company, firm, cooperative or other society, associations, trust, agency, institution, organisation, union, factory or such other establishment as the appropriate Government may, by notification, specify;

(w) "public building" means a Government or private building, used or accessed by the public at large, including a building used for educational or vocational purposes, workplace, commercial activities, public utilities, religious, cultural, leisure or recreational activities, medical or health services, law enforcement agencies, reformatories or judicial foras, railway stations or platforms, roadways bus stands or terminus, airports or waterways;

Section 2(w) - "public building" means a Government or private building, used or accessed by the public at large, including a building used for educational or vocational purposes, workplace, commercial activities, public utilities, religious, cultural, leisure or recreational activities, medical or health services, law enforcement agencies, reformatories or judicial foras, railway stations or platforms, roadways bus stands or terminus, airports or waterways; Section 2(zd) - "transportation systems" includes road transport, rail transport, air transport, water transport, para transit systems for the last mile connectivity, road and street infrastructure, etc;

Section 2(ze) - "universal design" means the design of products, environments, programmes and services to be usable by all people to the greatest extent possible, without the need for adaptation or specialised design and shall apply to assistive devices including advanced technologies for particular group of persons with disabilities. Section 2(b) - "appropriate Government" means,- (i) in relation to the Central Government or any establishment wholly or substantially financed by that Government, or a Cantonment Board constituted under the Cantonments Act, 2006 (41 of 2006), the Central Government;

(ii) in relation to a State Government or any establishment, wholly or substantially financed by that Government, or any local authority, other than a Cantonment Board, the State Government.

Section 16 mandates the appropriate Government and the local authorities to endeavour that all educational institutions funded or recognised by them provide inclusive education to the children with disabilities and towards that end shall make buildings, campus and various facilities accessible. Section 25(1)(b) mandates the appropriate Government and local authority to take necessary measures for the persons with disabilities to provide barrier-free access in all parts of Government and private hospitals and other health care institutions and centres.

Section 40 mandates the Central Government to frame Rules and laying down the standards of accessibility for physical environment, transportation system, information & communication system and other facilities & services to be provided to the public in urban and rural areas. Rule 15 deals with accessibility standards for public buildings, passenger bus transport and information and communication technology. As regards public buildings, the accessibility standards prescribed under the Harmonised Guidelines and Space Standards for barrier-free built environment for persons with disabilities and elderly persons issued by Ministry of Urban Development have been adopted. This implies that all the public buildings are now required to conform to these standards.

17) It is pertinent to mention at this point that the Ministry Urban Development and Poverty Alleviation had in the year 1993, at the outset of the Asia-Pacific Disability Decade, received monetary grants from UN-ESCAP as part of project for 'the Promotion of Non-Handicapping Environments for Disabled and Elderly Persons in the Asia-Pacific 23 Region". The project had developed a set of guidelines on the promotion of non-handicapping physical environments for disabled persons and therefore provided funds to implement these guidelines within a period of three years, beginning May 1995. As a follow up action to the enactment of the Persons with Disabilities (Equal Opportunities, Protection of Rights and Full Participation Act) 1995, the Ministry of Urban Development in collaboration with UN-ESCAP, undertook demonstrative exercises in Delhi to create a barrier-free built environment in a 2 square kilometer area of Indraprastha Estate.

This was followed by the formulation of guidelines for creation of a barrier-free environment by the Centre Public Works Department (CPWD) under the Ministry of Urban Development and Employment, developed "Guidelines on Space Standards for Barriers Free Built Environment "which also included model building bye-laws for inter alia, road construction, to facilitate their adoption by local bodies in the states. A reference was made to all state governments to make suitable amendments in their building bye-laws to respond to this Act. Thus, there is no paucity for provisions in the law to safeguard the rights of the visually disabled

DUTY OF THE STATE

18) Apart from conferring rights on disabled persons, there are 24 adequate provisions which cast an obligation on the State also to make provisions for safeguarding the interest of the handicapped persons. 73rd and 74th Amendment of the Constitution of India make it a Constitutional obligation for the State to make provisions for safeguarding the interest of the weaker section of the society, including 'handicapped and mentally retarded'. Article 41 of the Constitution which is in the nature of a Directive Principle, imposes a duty on the State to make an effective provision, inter alia, for public assistance to disabled persons and it is a well-established principle that the State has an obligation to apply the Directive Principles of securing a social order in promotion of the welfare of the people.

The importance of Article 41 in the Constitutional scheme can be measured by this Court's judgment in Jacob M. Puthuparambil & Ors. v. Kerala Water Authority & Ors.7 wherein it was held that a Court should interpret an Act so as to advance Article 41. Further, the intention of the legislature was clear and unambiguous when it enacted the Persons with Disabilities (Equal Opportunities, Protection of Rights and Full Participation Act), an important feature of which was the creation of a barrier-free built environment. Chapter 8 of the Persons with Disabilities (Equal Opportunities, Protection of Rights and Full Participation) Act, 1995 deals squarely with the issue of non-discrimination in transport and the built environment. The provisions of Disabilities Act, 1995 and 7 (1991) 1 SCC 28 25 Disabilities Act, 2016 have already taken note of. These provisions emphasize the importance of providing non-discriminatory access by removing all physical barriers. More specifically, they seek to provide access to public places in the following ways:

A) Suitably altering buses, airplanes, train compartments and vessels to make them accessible to persons with disabilities;

B) Adapting toilets in these aforementioned vehicles and waiting rooms to make them accessible, especially for wheelchair users;

C) Installing auditory feedback in traffic signals for the benefit of the visually impaired;

D) Making necessary curb cuts and slopes in pavements for wheelchair users;

E) Engraving the surface of zebra crossings for the visually impaired;

F) Engraving the edges of railway platforms for the benefit of the visually impaired;

G) Designing appropriate symbols of disability (for identification of reserved parking spaces, etc);

H) Providing warning signals at necessary places;

I) Building ramps in all public places;

J) Providing auditory feedback in lifts; and

K) Providing ramps in all healthcare facilities including, inter alia, hospitals and rehabilitation centres.

19) For effective implementation of these provisions, the following measures need to be undertaken by the State authorities for removing obstacles that prevent the disabled from accessing public places:

i) Making the gates to public places accessible by incorporating necessary accessible standards. More specifically, they must be made wide enough to allow wheelchairs to pass easily and must provide enough space for the wheelchair to turn around after entering inside.

ii) Stair must be marked with a broad yellow line to allow the visually impaired to understand the difference in gradient.

iii) At places like airports, railway stations, etc passengers must be clearly informed about the details of their flight/train such as the gate number for boarding, etc via public announcement systems (this practice is, surprisingly, gradually declining).

iv) A minimum of 3-5 parking spaces near the entrance must be reserved for persons with disabilities. This must be clearly indicated by showing the international symbol for disability i.e. the wheelchair symbol.

v) All unnecessary obstructions must be removed, and all access ways must be well lit. Moreover, clear signposts, along with their Braille equivalents should be put up.

vi) Elevators must have clear Braille signs and auditory feedback. The buttons of elevators must be accessible from a wheelchair. Pictograms must be put up near elevators and other important places such as toilets.

vii) Employees working at public places must be provided necessary training to enable them to understand the unique set of challenges that persons with disabilities face. They should be informed about the best practices for dealing with these challenges.

viii) Wheelchairs and mobility scooters should be available at every public place.

20) One aspect that needs to be highlighted is that whereas Disabilities Act, 1995 put a rider by mentioning that responsibility of the State to provide these facilities is subject to adequate economic resources to bear the expenditure involved in making these facilities disabled friendly, Disabilities Act, 2016 thankfully does not mention any such condition. On the contrary, Section 45 of the Act provides for time limits for making existing infrastructure and premises accessible and action for that purpose. Furthermore, Section 44 casts an obligation on all kinds of establishments i.e. Government as well as private establishments, to mandatorily observe accessible norms while building any structure.

THE PRESENT CASE

21) Having regard to the aforesaid Constitutional and Statutory Scheme, there is no denial of the fact that visually impaired persons need to be provided proper and safe access to roads and transport as well as to buildings, public places etc. We may, therefore, emphasise that the prayers made in the present petition cannot be viewed as adversarial in nature. We find comfort in the fact that it is not regarded so by the respondents as well, particularly the Union of India. In fact, the manner in which the present case has proceeded would reflect the commitment of the Central Government in taking care about the aforesaid needs of the visually disabled persons.

It is for this reason the Union of India has been filing status reports from time to time in the form of affidavits by bringing on record the various measures which the Government has taken for fulfilling its Constitutional and statutory obligations in this behalf. This petition was filed in the year 2005 and the various measures taken by the Government has been monitored in the last 12 years. It may not be necessary to refer to various status reports filed by the Government depicting the steps which are taken by it, as that would unnecessarily burden the present judgment. As was rightly stated by Mr. Ranjit Kumar, learned Solicitor General who appeared on behalf of Union of India, that it is a 'work in progress' and the Union of India has been taking various measures to make the lives of such disabled persons as comfortable as possible.

Thus, instead of reproducing those steps which are taken by the Government from time to time, we would like to confine the discussion by referring to affidavit dated June 30, 2017 filed by the petitioner in response to the status report filed by the Union of India on April 12, 2017. In this affidavit, the petitioner has tabulated his remarks and comments to the said status report and the direction which it seeks from this Court. Therefore, this affidavit depicts what remains to be done at the end of the respondents. It may be pointed out that affidavit which was filed by the Union of India on April 12, 2017 was in response to the ten action points which were submitted by the petitioner. In the said affidavit, the Union of India gave its updated status on those points in the following manner:

Sr. No.

Targets set under AIC

Petitioner's Remarks

Action taken

1

Making 20-50 important government buildings in 50 cities fully accessible by December 2017. (State Govt. Buildings)

Accessibility audits of only 1165 buildings as against 1633 buildings on the website of DEPwD. Of 1293 buildings, a proposal for only 366 buildings received. Sanction of Rs.1402.81 lakh has been issued only 67 buildings.

- Access audit of 1653 buildings has been completed and 1653 reports are shared with the States.

- As on 30.03.2017, the cost estimates for retrofitting of 647 buildings have been received under Scheme for Implementation PwD Act (SIPDA). Sanction of Rs.71.60 crore has been issued for 354 buildings.

2

Making 50% of all the govt. buildings of the national capital and all the state capitals fully accessible by December 2018.

Standards and guidelines for accessibility need to be drawn out prior to creating accessibility in buildings.

- Harmonized Guidelines and Space Standards for the barrier-free environment for PwDs were issued by 30 CPWD on 23/3/2016.

- Model Building Bye-laws (MBBLs) were issued by Ministry of Urban Development on 18/3/2016 which has a separate chapter on Accessibility for PwDs. These are to be appointed by the States and local authorities. So far 33 states/UTs have adopted the accessibility standards envisages in the MBBLs.

- National Building Code 2016 has been notified and published on March 15, 2017, by Bureau of Indian Standards. It is for the States and Urban Bodies to adopt these standards. Once adopted, these standards would become enforceable.

- In respect of this target, States have to make their buildings accessible from their own budget, as per the decision of Central Coordination committee (CCC). In this respect list of buildings identified in State capitals has been received from Meghalaya, Karnataka, Sikkim, Uttar Pradesh, Assam, Tamil Nadu and Bihar only.

3

Completing accessibility audit of 50% of govt. buildings and making them fully accessible in 10 most important cities/towns of states/UTs not covered in targets (i) and (ii) by December 2019.

States and UTs need to be communicated standards and guidelines for creating accessibility.

- In response to the letters sent to States to provide a list of 10 important cities, lists of cities have been received from Bihar, Meghalaya, Karnataka, Sikkim, Uttar Pradesh, Assam and Tamil Nadu only. However, list of Buildings in these cities have not been identified by the respective States.

4

Central Govt. buildings

No status of the report submitted by MoUD is given on their website.

- CPWD informed that out of 50 cities of phase I, 11 cities do not have General Pool Office Accommodation (GPOA) Buildings under maintenance of CPWD. These cities are Daman, Imphal, Aizawl, Gangtok, Agartala, Silvasa, Gurugram, Kavaratii, Itanagar, Kohima and Jhansi.

- For the remaining 39 cities, 75 buildings were identified, of which retrofitting in 9 buildings in 4 cities have been completed. Work is in progress for 43 Buildings in 25 cities. Further work is also in progress in respect of buildings in other cities.

- Also, CPWD stated that 39 buildings of NCR region have been provided with accessible features like a ramp with railing, disabled friendly toilets, Auditory and Visual Signage and Braille 32 Button in a lift in case of multistoried buildings.

- Total Number of GPOA buildings under maintenance of CPWD in Delhi NCR & State capitals is 123

- Out of 62 buildings (50% of 123 buildings), retrofitting work has been completed in 21 buildings in 5 cities (Delhi, Bangalore, Hyderabad, Lucknow, Mumbai). Retrofitting work is in progress in 24 buildings. Retrofitting work of remaining buildings will be completed by December 2017.

- In remaining 50% i.e. 61 buildings (123-62), retrofitting work will be completed by July 2018.

5

Accessibility in airports. Completing accessibility audit of all the international airports and making them fully accessible by December 2016.

No information is available as to whether this has been done.

- Out of 32 International Airports, 30 airports have been provided with accessibility features namely ramps, accessible toilets, lifts with Braille symbols and auditory signals. Out of 65 Domestic Airports, in 58 airports accessibility features have been provided.

- Ministry of Civil Aviation has informed that most of the airports have been made barrier-free for PwDs. Imphal, Srinagar, 33 Port Blair airports are single level airports therefore no lift is required for passengers. In Thiruvananthapuram, Gaya and Bagdogra, the upgradation of lifts is under progress and the works are likely to be completed by April 30, 2017.

6

Accessibility in Railways. Ministry of Railways was required to make all A1, A and B category railway stations fully accessible by July 2016. 50% of all railway stations to made fully accessible by March 2018.

No information provided on their website for the same.

- Out of 709 A1, A, B category railway stations, 644 have been made accessible with short-term features. Short term accessibility features include ramp with railing, parking for disabled, the non-slippery walkway from parking to Building, Signage, suitable drinking water facility, Accessible toilet at ground floor and 'May I Help You' booth.

- Information has not been received from Railways about the remaining stations.

- Long term accessibility feature include provision of the facility for inter platform transfer and tactile flooring of platform.

7

10% of government owned public transport carriers are to be made fully accessible by March 2018.

No standards and guidelines at present are available to make government owned public transport carriers accessible.

- Ministry of Road, Transport & Highways has issued instructions to the States and Executive Director of organisations of State Undertakings to ensure that 10% of Government owned Public Transport is made fully accessible to the PwDs by March 2018.

8

Comprehensive revision of target deadliness under accessibility of knowledge and ICT Ecosystem. At least 50% of central and state govt. websites are to meet accessibility standards by March 2017. At least 50% of the public documents are to meet accessibility standards by March 2018.

World Accessibility Guidelines, as prescribed by W3C are not being adhered to. Instead govt. has framed their own guidelines.

- MeitY has informed that the Guidelines for Indian Government Website are compliant to WCAG 2.0.*

- *((WCAG), developed through the World Wide Web (W3C's)

- MeitY has further informed that under the Content Management Framework (CMF), 100 govt. websites are mandated to be made accessible. Ministries/Depts. have on-boarded to CMF. Out of these, 33 websites are made live so far.

9

Bureau of Indian Standards to embed disability aspect in all relevant parts of revised National Building Code.

No information about the status is provided by BIS in the absence of which there are no standards and guidelines.

- The new version of National Building Code of India (NBC), has been comprehensively updated in the revised NBC and is released on 15 March 2017. This would be enforceable once the urban local bodies adopt the same.

10

The target of training additional 200 sign language interpreters by March 2018.

No action to train 2000 sign language interpreters.

- A Task Force has been set up to develop a module on Sign Language.

- ISLRTC plans to train about 475 sign language interpreters (about 75 trainees through Diploma in Indian Sign Language Interpretation) and 400 others officials through short term training programme. CRE (Continuous Rehabilitation Education) and Workshops till March, 2018. Besides it is proposed to train 25 interpreters who are native speakers of sign language SODA (Siblings of Deaf Adult), CODA (Children of Deaf Adults). 25 educators for the deaf and 25 Indian sing language teachers training (deaf) till March, 2018.

- ISLRTC is developing a comprehensive Indian Sign Lanugage (ISL) Dictionary of about 6000 words from various areas like every day words, academic words, legal, technical and medical words.

22) In its reply dated June 30, 2017, the petitioner has made his remarks in respect of the aforesaid ten action points and also submitted that certain directions are required from this Court in respect of six to ten action points.

Sr. No.

Targets set under AIC

Action taken

Petitioner's remarks

1

Making 20-50 important government buildings in 50 cities fully accessible by December, 2017. (State Govt. Buildings

- Access audit of 1653 buildings has been completed.

- Petitioner's analysis of a sample of the access audits is set out in the Additional Affidavit of the Petitioner dated 6.1.17 from page 3 onwards showing the pitiable state of access for disabled persons.

- As on 30.03.207, the cost estimates for retrofitting of 647 buildings in 50 cities have been received under Scheme for implementation Pwd Act (SIPDA). Sanction of Rs.71.60 crore has been issued for 354 buildings.

- The cost estimates for retrofitting 647 buildings has not been disclosed, thus suppressing the funds required for retrofitting these 647 buildings. Only the sanctioned amount has been disclosed. It has not been disclosed as to whether this sanctioned amount has been disbursed and used.

- It does not appear as if the central and state governments are bothered about the revised deadline of December 2017 (from July 2016) for the retrofitting of the buildings.

- 22 years after enactment of PwD Act, 1995 and now the RPD Act, 2016 (Which have almost identical provisions regarding access) no progress has been made. Under both Acts all buildings in the states were to be 37 made accessible; not just 1653. Out of the thousands of government buildings in the state only a tiny fraction of 1653 buildings have been chosen and these too have missed the deadlines for retrofitting.

- The Harmonized Guidelines made by the Central Government have been annexed in Vol. II of the UOI Status Report dated 28.4.16. None of the audit reports make any reference to these Guidelines. It appears that the audits (though severely critical of the access of the buildings) have been made on some ad hoc basis without reference to the guidelines.

Directions sought

1) The state governments be directed to submit within one month from today the cost estimates for the remaining 1006 buildings.

2) Union of India be directed to disburse to the respective states the entire funds required for the retrofitting of 1653 buildings within 2 months from today.

3) For an order directing the state governments to complete the retrofitting of 1653 buildings in accordance with the Harmonized Guidelines by December, 2017.

4) For an order directing the state governments to conduct the accessibility audit of all the 1653 buildings after the retrofitting is completed within 3 months of completion and to upload the audits on the website. 5) For an order directing that the Chief Secretary of the states and the Administratives of the Union Territories will be held responsible for the implementation of the orders passed by this Court.

2

Making 50% of all government buildings of the national capital and the state capitals fully accessible by December 2018.

- Harmonized Guidelines and Space Standards for the barrier-free environment foe PwDs were issued by CPWD on 23/3/2016.

- Model Building Bye-laws (MBBLs) were issued by Ministry of Urban Development on 18/3/2016 which has a separate chapter on Accessibility for PwDs. These are to be adopted by the States and local authorities. So far as 33 States/UTs have adopted the accessibility standards envisages in the MBBLs.

- National Building Code 2016 has been notified and published on March 15, 2017 by Bureau of Indian Standards. It is for the States and Urban Bodies to adopte these standards. Once adopted, these standards would be enforceable.

- In respect of this target, States have to make their buildings accessible from their own budget, as per the decision of Central Coordination Committee (CCC). In this respect list of buildings identified in State Capitals has been received from Meghalaya, Karnataka, Sikkimk, Uttar Pradesh, Assam, Tamil Nadu and Bihar only.

- Same as above. Under both the statutes all buildings are to be retrofitted.

- The latest Harmonized Guidelines filed by the UOI in this Court in affidavit dated 28.4.16 read together with any revision done thereafter must be used.

- Not a single state capital has made any attempt either to identify the buildings or to make cost estimates and to make financial provisions for retrofitting of the buildings. In the meeting of the Central Coordination Committee held on 29.11.16 as directed by the Supreme Court it was decided that all state governments would submit the names of the identified buildings by 28.2.17.

Directions sought

1. For an order directing all States/UTs to finalise and submit to UOI the list of 50% of the government buildings of all the state capitals that are to be retrofitted within one month from today.

2. For an order directing all States/UTs to make cost estimates, disburse funds and complete the retrofitting of all the identified buildings in accordance with the Harmonized Guidelines read together with any subsequent revision, by December 2018, 40 in such a manner that 50% of the work shall be completed by December 2017 and a report be made to this Court in respect thereof.

3. For an order directing that the Chief Secretaries of the States shall be held responsible for the implementation of the orders made by this Court.

4. For an order directing all the State/UTs to complete an accessibility audit of all the buildings retrofitted in accordance with the Harmonized Guidelines and to upload these audit reports.

3

Completing accessibility audit of 50% of government buildings and making them fully accessible in 10 most important cities/towns of states/UTs not covered in targets (i) and (ii) by December 2019.

In response to the letters sent to States to provide a list of 10 important cities, lists of cities have been received from Bihar, Meghalaya, Karnataka, Sikkim, Uttar Pradesh, Assam and Tamil Nadu only. However, list of Buildings in these cities have not been identified by the respective States.

- Under both the statutes all buildings are to be retrofitted.

- No progress made. Cities not identified by many states. Buildings not identified by any state. Estimates not made of funds required by any state.

Direction sought

1) For an order directing all States/UTs to identify 50% of the 41 government buildings in the 10 most important cities/towns within 1 month from today and to allocate adequate resources and complete the retrofitting of these buildings by December 2019 in such a manner that half the work will be completed by December 2018 and an interim report submitted to this Court and a final report submitted thereafter.

2. For an order directing all the State/UTs to complete an accessibility audit of all the buildings retrofitted in accordance with the Harmonized Guidelines and to upload these audit reports.

3. For an order directing that the Chief Secretaries of the States shall be held responsible for the implementation of the orders made by this Court.

4

Central Government buildings

- CPWD informed that out of 50 cities of phase I, 11 cities do not have General Pool Accommodation (GPOA) Buildings under maintenance of CPWD. These cities are Daman, Imphal, Aizawl, Gangtok, Agartala, Silvasa, Gurugram, Kavaratti, Itanagar, Kohima and Jhansi.

- For the remaining 39 cities, 75 buildings were identified, of which retrofitting in 9 buildings in 4 cities have been completed. Work is in progress for 43 buildings in 25 cities. Further work is also in progress in respect of buildings in other cities.

- Also, CPWD stated that 39 buildings of NCR region have been provided with accessible features like a ramp with railing, disabled friendly toilets, Auditory and Visual Signage and Braille Button in a lift in case of multistoried buildings.

- Total number of GPOA buildings under maintenance of CPWD in Delhi NCR & State Capitals is 123.

- Out of 62 buildings (50% of 123 buildings), retrofitting work has been completed in 21 buildings in 5 cities (Delhi, Bangalore, Hyderabad, Lucknow, Mumbai). Retrofitting work of remaining buildings will be completed by December 2017. In the remaining 50% i.e. 61 buildings (123-62), retrofitting work will be completed by July 2018.

- Under both the statutes of 1995 and of 2016 all buildings are to be retrofitted.

- The minutes of the Central Coordination Committee meeting held on 29.11.16 as directed by the Supreme Court reveals that audits and retrofitting is to be done of 466 buildings including 90 GPOA buildings by December, 2016

Directions sought

1) For an order directing UOI to complete the retrofitting of the mentioned 466 buildings in accordance with the Harmonized Guidelines as revised and thereafter to complete the accessibility audit by July, 2018 and to upload the audits on the websites.

2) For an order directing that a Secretary, MoUD, shall be the person held responsible for the implementation of the orders made by the Supreme Court.

5.

Accessibility in international and domestic airports.

Completing accessibility audit of all the international airports and making them fully accessible by December 2016 and domestic airports by March 2018.

- Out of 32 International Airports, 30 airports have been provided with accessibility features n

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 : IDRC

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter