Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sh. Akhilesh Kumar vs The State Of Bihar
2023 Latest Caselaw 3408 Patna

Citation : 2023 Latest Caselaw 3408 Patna
Judgement Date : 1 August, 2023

Patna High Court
Sh. Akhilesh Kumar vs The State Of Bihar on 1 August, 2023
         IN THE HIGH COURT OF JUDICATURE AT PATNA
                     Civil Writ Jurisdiction Case No.5542 of 2023
     ======================================================

1. Youth For Equality, P-21, South Extension Part -II, New Delhi 110049, through its Secretary Shri Subham Kumar aged about 33 years, Male, Son of Amrendra Kumar Singh, Rajeev Nagar, P.O, Keshri Nagar, Patna.

2. Dr. Bhurelal, Son of Shri. Rajaram, Resident of Sector 128, Noida, Augusta Gold Apartments-005, PIN-201304.

3. Prof. Makkhan Lal, Son of Shri. Durga Prasad Srivastava, A-9, NSG Society, P 6 Builders Area, Gautal Budh Nagar, Uttar Pradesh, PIN-201308

4. Prof. Kapil Kumar Son of Shri. Bishan Narain Saxena, Resident of 819, Level Pinto Block, Asian Games Village, Delhi - 110049.

5. Prof. Sangit Kumar Ragi Son of Shri Dinesh Sharma Resident of 310, Patrakar Parisar, Section 5, Vasundhara, Ghaziabad - 2010102.

6. Ms. Ahna Kumari Daughter of Mr. Amol Kumar Singh, Resident of Village-

Vaishali, Abhay Singh House Near Vaishali Block Chowk, P.S.- Vaishali, District- Vaishali, Bihar - PIN - 844128

... ... Petitioner/s Versus

1. The State of Bihar through the Chief Secretary, New Secretariat, Patna, Bihar.

2. The Principal Secretary, Department of General Administration, Govt. of Bihar, Patna

3. The Deputy Secretary, General Administration Department, Government of Bihar, Patna.

4. The Additional Chief Secretary, Government of Bihar, Patna.

5. The Principal Secretary to the Governors Secretariat, Government of Bihar, Patna.

6. The Principal Secretary to the Chief Minister, Government of Bihar, Patna.

7. The Additional Director, Evaluation Directorate, Economic and Statistics Directorate, Bihar, Patna.

... ... Respondent/s ====================================================== with Civil Writ Jurisdiction Case No. 4624 of 2023 ====================================================== Sh. Akhilesh Kumar Son of Sh. Mithilesh Kumar R/o Village- Begampur Mari, District- Nalanda, Bihar 803111.

... ... Petitioner/s Versus

1. The State of Bihar through Chief Secretary, Government of Bihar, Patna. Patna High Court CWJC No.5542 of 2023 dt.01-08-2023

2. The Additional Chief Secretary, General Administration Department, Government of Bihar, Patna.

3. The Principal Secretary to the Chief Minister, Govt. of Bihar, Patna.

4. The Principal Secretary, Department of General Administration, Government of Bihar, Patna.

5. The Deputy Secretary of the government General Administration Department, Government of Bihar, Patna.

6. The Union Govt. of India, through Secretary Ministry of Home Affairs, New Delhi.

7. Registrar General and Census Commissioner, Union of India, New Delhi.

... ... Respondent/s ====================================================== with Civil Writ Jurisdiction Case No. 4650 of 2023 ====================================================== EK SOCH EK PRAYAS through its Settlor Trustee,Upendra Kumar, S/o Shri B.Ram, Office-B240, Krishan Kunj Gali No. 2, North Ghonda, Delhi 110053.

... ... Petitioner/s Versus

1. Union of India through its Home Secretary, Ministry of Home Affairs, Govt.

of India, North Block, New Delhi 110001 through its General Secretary, [email protected].

2. Govt. of Bihar through its Deputy Secretary, General Administration Department, Main Secretariat, Patna 800015. [email protected]

3. The Registrar General and Census Commissioner of India NDCC-II Building, Jan Singh Road, New Delhi-110001. [email protected]

... ... Respondent/s ====================================================== with Civil Writ Jurisdiction Case No. 5749 of 2023 ======================================================

1. Shri. Suresh Kumar Bharadwaj, IPS, Retired Director General of Police Son of Shri Chander Parkash Bharadwaj, resident of Arpana Bank Colony, Phase 2 Ram Jaipal Path, South of Bailey Road, Danapur, Patna, Bihar - 801503.

2. Shri Amod Kumar Kanth, IPS Retired Director General of Police, S/o Late Sri RSP Kanth, resident of A1/52 FF Safdarjung Enclave New Delhi 110029.

... ... Petitioner/s Versus

1. The State of Bihar through the Chief Secretary, New Secretariat, Patna, Patna High Court CWJC No.5542 of 2023 dt.01-08-2023

Bihar.

2. The Principal Secretary, Department of General Administration, Govt. of Bihar, Patna.

3. The Deputy Secretary, General Administration Department, Government of Bihar, Patna.

4. The Additional Chief Secretary, Government of Bihar, Patna.

5. The Principal Secretary to the Governor's Secretariat, Government of Bihar, Patna.

6. The Principal Secretary to the Chief Minister, Government of Bihar, Patna.

7. The Additional Director, Evaluation Directorate, Economic and Statistics Directorate, Bihar, Patna.

... ... Respondent/s ====================================================== with Civil Writ Jurisdiction Case No. 6506 of 2023 ====================================================== Ms. Muskan Kumari D/O Shri Brijnandan Singh, Gate No-92, Bajitpur, Opp- Puja Flour Mill, Patna, Dinapur - Cum-Khagaul, Patna, Bihar - 800011

... ... Petitioner/s Versus

1. The State of Bihar through the Chief Secretary, New Secretariat, Patna, Bihar.

2. The Principal Secretary Department of General Administration, Govt. of Bihar, Patna.

3. The Deputy Secretary, General Administration Department, Government of Bihar, Patna.

4. The Additional Chief Secretary General Administration Department, Government of Bihar, Patna.

5. The Principal Secretary to the Governors Secretariat Government of Bihar, Patna.

6. The Principal Secretary to the Chief Minister Government of Bihar, Patna

7. The Additional Director, Evaluation Directorate, Economic and Statistics Directorate, Bihar, Patna.

... ... Respondent/s ====================================================== with Civil Writ Jurisdiction Case No. 7297 of 2023 ====================================================== Ankit Roushan S/o Mahavir Chandra Das 15, Near Durga Asthan, Ghosh Tola Dumarama, Amarpur, Banka, Bihar- 813101.

... ... Petitioner/s Patna High Court CWJC No.5542 of 2023 dt.01-08-2023

Versus

1. The State of Bihar through the Chief Secretary, New Secretariat, Patna, Bihar.

2. The Principal Secretary, Department of General Administration, Govt. of Bihar, Patna.

3. The Deputy Secretary, General Administration Department, Government of Bihar, Patna.

4. The Additional Chief Secretary, General Administration Department, Government of Bihar, Patna.

5. The Principal Secretary to the Governor's Secretariat, Government of Bihar, Patna.

6. The Principal Secretary to the Chief Minister, Government of Bihar, Patna.

7. The Additional Director, Evaluation Directorate, Economic and Statistics Directorate, Bihar, Patna.

... ... Respondent/s ====================================================== Appearance :

(In Civil Writ Jurisdiction Case No. 5542 of 2023) For the Petitioner/s : Ms. Aprajita Singh, Sr. Advocate Mr. Abhinav Shrivastava, Advocate Mr.Dhananjay Kumar Tiwary, Advocate Mr. Rahul Pratap, Advocate Mr. Raushan, Advocate Mr. Krishna Murari, Advocate Mr. Arpit Anand, Advocate Mr. Pushkar Bharadwaj Advocate For the Respondent-State : Mr. P.K. Shahi, Advocate General Mr. Anjani Kumar, AAG-4 Mr. Sanjiv Kumar, AC to AG Mr. Alok Kr. Rahi, AC to AAG 4 Mr. Manish Kumar, Advocate Mr. Shailendra Kumar Singh, Advocate Mr. Utkarsh Bhushan, Advocate (I.A. No. 3 of 2023 in CWJC No. 5542 of 2023) For the Intervenor : Mr. Basant Kumar Choudhary, Sr. Advocate (In person) Mr.Shashi Bhushan Kumar, Advocates (In Civil Writ Jurisdiction Case No. 4624 of 2023) For the Petitioner/s : Mr. Dinu Kumar, Advocate Ms.Ritika Rani, Advocate Mr.Vardaan Mangalam, Advocate Mr.Rituraj, Advocate

For the Respondent/s : Mr. P.K. Shahi, Advocate General Ms. Kalpana, Advocate Patna High Court CWJC No.5542 of 2023 dt.01-08-2023

(In Civil Writ Jurisdiction Case No. 4650 of 2023) For the Petitioner/s : Mr. Yadunandan Bansal, Advocate Mr. Avinash Kumar Pandey, Advocate Mr. Upender Kumar, Advocate For the Respondent/s : Dr. K.N.Singh, Additional Solicitor General (In Civil Writ Jurisdiction Case No. 5749 of 2023) For the Petitioner/s : Mr. Abhinav Shrivastava, Advocate Mr. Karandeep Kumar, Advocate For the Respondent/s : Mr. P.K. Shahi, Advocate General (In Civil Writ Jurisdiction Case No. 6506 of 2023) For the Petitioner/s : Mr. M.P.Dixit, Advocate Mr. S.K.Dixit, Advocate Mr. Swastika, Advocate Mr. Sanjay Kumar Chaubey, Advocate For the Respondent/s : Mr. P.K. Shahi, Advocate General Mr. Naresh Dikshit, Advocate Ms. Kalpana, Advocate (In Civil Writ Jurisdiction Case No. 7297 of 2023) For the Petitioner/s : Mr. M.P.Dixit, Advocate Mr. S.K.Dixit, Advocate Mr. Swastika, Advocate Mr. Sanjay Kumar Chaubey, Advocate For the Respondent/s : Mr. P.K. Shahi, Advocate General Mr. Naresh Dikshit, Advocate Ms. Kalpana, Advocate

CORAM: HONOURABLE THE CHIEF JUSTICE and HONOURABLE MR. JUSTICE PARTHA SARTHY

CAV JUDGMENT (Per: HONOURABLE THE CHIEF JUSTICE)

Date : 01-08-2023

1. The action of the State in carrying out a caste

survey, impugned in the present batch of writ petitions and the

vigorous challenge raised to it on multiple grounds, inter alia of

infringement of fundamental rights, by reason of infringement

of privacy, reveal that despite attempts to efface it from the

social fabric, caste remains a reality and refuses to be swept Patna High Court CWJC No.5542 of 2023 dt.01-08-2023

aside, wished away or brushed aside nor does it wither away and

disperse into thin air.

THE ARGUMENTS AGAINST THE SURVEY :-

2. Learned Senior Counsel Ms. Aparajita Singh,

instructed to appear in CWJC No. 5542 of 2023, led the

arguments on behalf of the petitioners. Referring to Annexure-

P/1 notification dated 06.06.2022, which initiated the caste

survey and the instructions issued from the Principal Secretary

to the District Collectors, followed up with directions from the

District Collectors to the Block Development Officers

(Annexure- P/2 and P/3 respectively) and the guidelines issued

through Annexue-P/4 notification, the learned Senior Counsel

raised objections specifically regarding the queries raised under

the three heads of religion, caste and monthly income. Reliance

was placed on K.S. Puttaswamy II (Aadhaar) v. Union of

India; (2019) 1 SCC 1 to point out that these three aspects are

very sensitive personal information which defines the identity,

autonomy, dignity and privacy of every individual. The Hon'ble

Supreme Court in Justice K.S.Puttaswamy I v. Union of India;

(2017) 10 SCC 1 specifically dealt with these aspects and held it

to be sacrosanct; the infringement of which would also fall foul

of the constitutional guarantees to preserve fundamental rights Patna High Court CWJC No.5542 of 2023 dt.01-08-2023

and never to be impinged; other than by way of reasonable

restrictions, conforming to strict standards of scrutiny. The State

by the above survey conducted amongst the residents of Bihar is

imposing a caste status on every citizen, whether he desires it or

chooses to distance himself/herself from it. The guidelines at

Annexure-P/5 are specifically read out which depict the manner

in which the details are to be obtained from the individuals

through the Government Officers, called the Enumerators. In

collecting the details of religion, there is a specific option, to be

counted as not falling under the enumerated six religions; who

will be classified under the heading 'other religion' and even

those who express no religious beliefs to be classified under the

head 'no religion'. Such an option is not available insofar as the

caste status and it is specified that under no instance the

mother's caste will be recorded. This brings in a situation where,

even a person who does not nurture any religious belief would

be classified as a person belonging to one or other caste; which

can only be that of the father. As far as monthly income is

concerned, there is an estimation possible of the total income

received by the members of the family in the whole year divided

by 12 months; which, it is argued, is quite artificial and not the

real income derived by an individual. It is argued that the Patna High Court CWJC No.5542 of 2023 dt.01-08-2023

survey, as it is intended, would be completely out of focus and

there would be no possibility of verification of any of the details

supplied by the individual citizen, especially in matters of

religion, caste and monthly income.

3. It is specifically argued that the power to carry out

a census is exclusively on the Union Parliament as provided

under Article 246 of the Constitution of India read with Entry 69

of List-1, Seventh Schedule. In the year 2011, though not under

the Census Act, 1948; as brought out by the Union Parliament

under Entry 69 of the 1st List, a socio-economic caste census

(SECC) was carried out by the Central Government by invoking

its power under Article 73 of the Constitution. The methodology

and the fall out of the same has been emphasized by the learned

Senior Counsel with reference to Annexure-P/9, a reply affidavit

filed on behalf of the Central Government in a writ petition

before the Hon'ble Supreme Court. The counter affidavit has

emphasized that the Central Government has given up a caste

wise enumeration, as a matter of policy from 1951 onwards and

decided to carry out only an enumeration of the Scheduled

Castes (S.C) and Scheduled Tribes (S.T), notified under the

Constitution. Except that of S.C and S.T, it is asserted that no

census was carried out in 1951 or in the succeeding six census, Patna High Court CWJC No.5542 of 2023 dt.01-08-2023

of any information about the caste of the citizen. The counter

affidavit further indicates that enumeration of the Other

Backward Class Communities has posed extremely complex

impediments. When such data was collected in the pre-

independence period, the data suffered from lack of

completeness and accuracy and a census of the Backward

Classes has been found to be administratively difficult and

cumbersome. When such a conscious policy decision was taken

by the Central Government, it is very difficult to perceive and

accept the decision of the State Government to proceed with

such an enumeration; when the resources of the State is not as

large as that of the Centre.

4. Specific reference is made to the general guidelines

issued which enable the enumerators and supervisors to get

information regarding the caste from the head of the family,

which again would not be authentic and would also impinge

upon the personal choices of an individual regarding disclosure

of his caste status. It is emphasized that there is no law brought

out by the State to collect such sensitive data and that, in any

event, there is no competence in the State to carry out a caste

census in the guise of a survey. It is further emphasized that the

objective of enabling affirmative action, to those marginalized Patna High Court CWJC No.5542 of 2023 dt.01-08-2023

communities, is not specifically stated in the notifications

issued. Mohinder Singh Gill v. The Chief Election

Commissioner, New Delhi; 1978 (3) SCR 272 is relied on to

rubbish the contention of the object now declared of aiding

affirmative action, which object is only an afterthought at the

time of preparation of the counter affidavit. There is total

absence of statement of such objective in the notification itself

and what had not been thought of or stated at the time the

decision was taken to initiate a caste-based survey cannot now

be supplanted as an objective by way of a counter-affidavit.

5. It is vehemently argued that any individual has the

right to choose or renounce his caste and there is no justification

or legitimate aim, as disclosed from the notifications, to profile

an individual on the basis of his caste, religion or income.

Shafin Jahan v. Asokan K.M.; (2018) 16 SCC 368 is relied on

to argue that the Constitution recognizes the liberty and

autonomy which inheres in each individual and this includes

decision on aspects defining one's person. There can be no

enumeration of the required details, as is permitted under the

guidelines, either from the head of the family or from

neighbours and persons of a locality, which would not be

accurate and would also violate the right to define oneself, Patna High Court CWJC No.5542 of 2023 dt.01-08-2023

which inheres in the right to privacy.

6. The power to carry out a Census, especially of

caste, religion and monthly income can only be traced to Entries

19, 69, 81 and 94 of the Union List under Schedule-VII of the

Constitution. Entries 20, 23, 24, 30 and 45 under the Concurrent

List, as relied on by the State, can be resorted to only insofar as

it does not impinge into the field exclusively reserved for the

Union Parliament. The distinction of Census and Survey is

specifically urged to further impress upon us that the exercise

attempted, is in measure and effect a census; thus, impinging

upon the exclusive power of the Union Parliament. It is also

urged that the restrictions and protection available to a citizen

insofar as ensuring the integrity of the data collected and

providing for its security, are not available in the present

exercise. The State, which is the protector of fundamental rights

under the Constitution, has turned its might against the citizen to

collect data forcibly and surreptitiously, thus, infringing upon

the citizens' valuable right to privacy, identity, autonomy and

dignity. It is summed up that, to uphold the exercise as legal,

there should be competence in the State and if competent, then a

valid law should be in existence, under which the exercise can

be carried out, motivated by a legitimate goal or aim; which has Patna High Court CWJC No.5542 of 2023 dt.01-08-2023

to be judged under the highest standards of scrutiny. If such a

legitimate aim or goal is available, even then there should be

narrow tailoring to ensure that nothing beyond what is necessary

is done by the State. Again, if there is an alternative method

available; which in this case the State has by way of appointing

Commissions, to aid the affirmative action, such alternatives

have to be resorted to rather than involve in an exercise leading

to infringement of fundamental rights. Further, the test of

proportionality necessarily has to be satisfied and in the present

case, there can be no balance found to sustain the arbitrary

action, clearly leading to infringement of fundamental rights,

without any declared purpose or goal. The lack of security also

assumes importance insofar as the State having not placed

anything on record to indicate any audit having been conducted

for ensuring the protection of the data collected. Reference is

also made to a notification issued by the State Government,

which the State Government itself relied on before the Hon'ble

Supreme Court, wherein prescribed action was threatened in

case of deliberate wrong information being supplied by any

person. This assumes relevance especially in the context of the

State having not directed the enumerator to collect the

information required at the survey, from the individuals Patna High Court CWJC No.5542 of 2023 dt.01-08-2023

themselves and goes against the assertion of the disclosure in

the survey being voluntary.

7. Sri Abhinav Srivastava, learned counsel appearing

for some of the petitioners adopted the arguments already

addressed and assailed the impugned survey primarily on lack

of legislative competence, disregard of the right to privacy

which is also enshrined in Article 21 of the Constitution and

alternatively the absence of a legislation sanctioning such

survey. It is specifically argued that Article 162 only extends to

the legislative power conferred on the State and insofar as caste

census is concerned, there is absolute lack of it. The object of

the exercise asserted by the State; to further the development of

the downtrodden communities is a mirage brought in at the

second phase of the exercise. For identification of other

backward communities (OBC) or the extremely weaker

backward communities (EWBC), there is sufficient power

available with the States under Articles 15 (4) & 16 (4) of the

Constitution of India. In Bihar, there is also a legislation

identifying the OBCs and EWBCs, which is the Bihar

Reservation of Vacancies in Posts And Services (SC/ST, OBC)

Act, 1991. Schedules 1 and 2 of that Act enumerates the various

castes which are entitled to such benefits. There is also power Patna High Court CWJC No.5542 of 2023 dt.01-08-2023

on the State to identify those castes which are marginalized and

are downtrodden by appointment of Commissions which is

sanctioned by Indra Sawhney v. Union of India; (1992) Supp.

(3) SCC 217. In achieving a constitutional goal, the learned

counsel asserts, the State has to adopt constitutional means and

cannot otherwise proceed. Annexure-1, the initial notification

and Annexures 2 and 3, insists upon collection of the data

specified, from each and every individual belonging to all

religions and communities and there is nothing stated as to an

option regarding disclosure of caste, to be voluntary. The said

option now asserted by the State is an afterthought which has

been stated in the counter affidavit filed by the State and not in

any of the notifications issued or the guidelines brought out.

Reliance is placed on the Constitution Bench decision of the

Hon'ble Supreme Court in K.S. Puttaswamy I & Aadhaar to

urge the significance and importance of the right to privacy as

highlighted by the Hon'ble Supreme Court reversing two earlier

decisions of the Hon'ble Apex Court itself. While K.S

Puttaswamy I upheld the right to privacy as a right protected by

the Constitution, being an intrinsic part of the right to personal

liberty and right to life under Article 21, the Aadhaar judgment

defined the contours within which such right could be infringed. Patna High Court CWJC No.5542 of 2023 dt.01-08-2023

The Aadhaar judgment stressed upon the need for existence of a

law which had a legitimate aim, the least infringement being

occasioned & the test of proportionality being satisfied. The

exercise carried out by the State fails on all three counts. If for

arguments sake, it can be sustained under Article 162, the action

is bad for the complete lack of guidelines on how the exercise is

to be carried out. It is reiterated that be it the exercise of

legislative power or an executive fiat; necessarily it should be

preceded by a legitimate object which is not discernible from

any of the notifications issued. The exercise of a caste survey is

being initiated without any definite objective and carried out

without a proper direction and the result of the culmination of

such collection of data, even now, is elusive. It is specifically

pointed out that even in the interim order passed, this Court had

expressed concern about protection of data; the details of which

are not disclosed.

8. Pointing out the specific details to be collected

under the 17 identified heads as per Annexure-4 notification; it

is pertinently pointed out that the survey itself has been named

with one of such details; as 'the caste survey'. The intention is

very clear from the nomenclature given to the survey and it is

the objective of the State to find out the number of persons Patna High Court CWJC No.5542 of 2023 dt.01-08-2023

belonging to a caste, presumably for forging alliances and

carving out areas for narrow political ends; least of all is the

development or upliftment of the down trodden. It is further

pointed out from the guidelines regarding collection of data that

many of the guidelines are autocratic and arbitrary. It is

specifically pointed out that as per the guidelines in no event the

mother's caste is to be recorded. It is also directed that an

individual's caste or other personal details can be ascertained

from the head of the family. A woman who refuses to disclose

the father of her child would be forced in the presence of a male

member to disclose it.

9. The very attempt of the State to record the caste of

each and every individual smacks of arbitrariness and displays

scant respect for the dignity of an individual. It is specifically

pointed out that while the Constitutional goal is to efface the

caste identity, it also promotes affirmative action for upliftment

of the downtrodden and marginalized. A declaration of caste or a

demand to disclose it arises only when a benefit flows from it to

an individual. All the members of an identified downtrodden

community would not be availing the benefits of the affirmative

action of the State, sanctioned by the Constitution, that flow

only because of the caste identity. Even a member of the S.C or Patna High Court CWJC No.5542 of 2023 dt.01-08-2023

S.T, if not intending to seek the benefits of reservation, cannot

be forced to declare his caste status. It is in this context that the

test of proportionality has to be applied on the attempt of the

State to make every individual disclose his caste in the survey

conducted by government officials. The learned counsel would

emphasize that the mere presence of a government official is an

indirect coercion on the individual who is questioned, to

disclose the details under the seventeen heads, including the

identification of that individual in a particular caste. The

enumerators have been directed to ascertain the caste of an

individual from the head of the family or from the neighbours or

the people of the locality which, in effect, is a measure

employed to ferret out the caste identity even of an individual

who refuses to disclose it.

10. The learned counsel relying on paragraph 148 to

157 of the decision in Aadhaar emphasized the need to ensure

the proposed survey to be one for a designated legitimate

purpose, the measures adopted having a rational connection to

the fulfillment of the purpose, there being no alternative

measures available to achieve the very same purpose with a

lesser degree of invasion/intrusion into individual rights and

there existing a balance between the need to achieve the purpose Patna High Court CWJC No.5542 of 2023 dt.01-08-2023

and preventing any infringement of a constitutional right. It is

also pointed out from Aadhaar that, what stood permitted by the

Hon'ble Supreme Court, was after specifically taking into

account the precautionary measures to ensure the security of the

data; which have been detailed in the leading judgment.

11. Shri Dinu Kumar, learned counsel appearing in

CWJC No. 8796 of 2023, while adopting the arguments already

addressed before this Court, commenced with a reference to the

counter affidavit of the State, speaking of a similar exercise

having been carried out by a number of States; which, however,

is stated to be only through a proper legislative exercise of

having a Commission for making recommendations for the

upliftment of the Backward Class communities. The learned

counsel would specifically refer to the series of documents

produced along with the reply affidavit to specifically point out

the provisions in the States of Karnataka, Kerala, Maharashtra

and Orissa. The functions of the Commissions are specifically

referred to from the legislations produced. It is also pointed out

that on similar lines there exists a legislation in the State of

Bihar and that makes the present exercise a futile one and an

unnecessary waste of public money. It is specifically pointed out

that an individual centric identification of the backward class Patna High Court CWJC No.5542 of 2023 dt.01-08-2023

communities has been only carried out by Karnataka and Orissa.

A Division Bench judgment of the Kerala High Court in WP(C)

No. 35220 of 2017, Manava Aikyavedhi v. Union of India, was

relied on, in which directions were issued to the Union and the

State Governments to finalize a report of socio-economic study

taking into account all parameters required for identification of

socially and educationally backward classes within the State of

Kerala and submit a report to the statutorily constituted

Commission; thus, coming within the contours of the decision

of the Hon'ble Supreme Court in Indra Sawhney, which did not

sanction an individual enumeration of caste status as

distinguished from an identification of social classes or

groupings for the purpose of ameliorating social and economic

backwardness. But for the assertion in the counter affidavit of

the State, that the disclosure of the 17 aspects identified for

enumeration from individuals is voluntary, there is nothing

discernible from the various notifications and the

communications addressed in furtherance of the exercise of a

caste survey, which substantiate such an assertion. Ext. P-23

produced is specifically referred to as the socio-economic caste

census carried out by the Central Government in the year 2011,

the details of which have not yet been disclosed and as argued Patna High Court CWJC No.5542 of 2023 dt.01-08-2023

by the other learned counsel, the Central Government had

encountered many problems in proceeding with such an

exercise.

12. It is also urged that there is no reason, purpose or

necessity for the exercise carried out in the name of a caste

survey and it is on the mere ipse dixit of the State Government.

There had to be a legitimate purpose for initiating such an

exercise and there should also be a legitimate method followed,

informed with reason. M.P. Oil Extraction and Another v. State

of M.P.; (1997) 7 SCC 592, East Coast Railway v. Mahadev

Appa Rao; (2010) 7 SCC 678 and Census Commissioner v.

R.Krishnamurthy; (2015) 2 SCC 796, were relied on to argue

that the executive authority of the State must be held to be

within its competence to frame a policy for the administration of

the State; which policy should also be absolutely free of caprice

and informed by reason, failing which it could be held to be

arbitrary and on the mere ipse dixit of the executive

functionaries. If there was a purpose for the survey adopted and

disclosure was to be voluntary then it should have come out

from the scheme of things formulated by the executive authority

and it cannot later be supplanted by a counter affidavit before

this Court. The Census Act is specifically pointed out and Ext. Patna High Court CWJC No.5542 of 2023 dt.01-08-2023

P-12, produced along with IA No. 1 of 2023, is referred to

where the reference to a 'JANGANANA' meaning census; for

which there is no competence on the Executive Government of

the State. It is also urged that there was unnecessary expenditure

and there is no clarity as to how the funds were sourced from.

13. Shri. Yadunandan Bansal, learned counsel

appearing in CWJC No. 4650 of 2023, went one step ahead to

allege that the survey intends only to rebuild a society on the

principle of divide and rule, with an eye on vote bank politics. It

is pointed out that the data collected cannot be verified, is not

conclusive and there is absolutely no authenticity attached to the

same. It is specifically pointed out that the measure of

enumeration from the head of the family and the people of the

locality gives credibility to hearsay information. The preamble

of the Constitution is read out to contend that it condemns the

caste system and the State intends to perpetuate what the

constitution framers intended to efface.

THE STATE IN SUPPORT OF THE SURVEY :-

14. Learned Advocate General commenced his

arguments with the statement that everyone should realize that

we have not yet attained the ideal goal of equality for all and an

egalitarian society is still a mirage. It is to achieve that, the State Patna High Court CWJC No.5542 of 2023 dt.01-08-2023

strives, for which the exercise of a caste survey was initiated;

challenged on personal predilections and vested interests. It is

asserted that the purpose is very clear and it is the upliftment of

the downtrodden and the marginalized for which the State has

ample powers to conduct a survey of the nature now proposed;

that too with the sanction of the entire legislature. The

arguments raised by the learned counsel for the petitioners, of

the State having no competence to proceed on the exercise of a

survey and the violation of their right to privacy have no legal

framework and are mere assumptions, presumptions and

hypothesis. It is submitted that the law has to be applied on facts

and there is no material produced by the petitioners to

demonstrate a compulsion or coercion to disclose details, in the

survey carried out. It is pointed out that 80% of the survey is

over and there is not even one instance of an objection from the

subjects of survey, regarding the disclosure of the details,

including that of caste. The notifications and the

communications are misread and the argument of a compulsion

having been exercised by the State is misleading, especially

when there is no consequence for non-disclosure. It is

emphatically urged that the writ petition is not based on any

empirical data; especially in a public interest litigation where Patna High Court CWJC No.5542 of 2023 dt.01-08-2023

there is an onerous duty on the petitioners to disclose materials

to substantiate the arbitrariness or illegality alleged and the

consequential public interest involved, so as to invoke the extra-

ordinary remedy under Article 226.

15. Dwelling upon the argument of the petitioners that

there is no legislative power in the State, which is denuded by

Entry 69 and Entry 94 of List I of the Seventh Schedule; it is

contended that the source of power to legislate does not flow

from the Entries in the three lists, which are mere fields of

legislation, and it is sourced from Article 246 of the Constitution

of India. Even according to the petitioners, the census carried

out by the Central Government in 2011 was neither under Entry

69 nor under the Census Act and it was by an executive fiat

under Article 73 of the Constitution of India. If that be so, it is

pointed out that Entry 45 in List III, akin to Entry 94 of List-I,

confers power on the State to collect statistics for the purpose of

verification of details, to achieve the goal under Entry 20 of List

III. The exercise cannot at all be construed as a Census under

Entry 69 of List I and the State has the power to proceed under

the aforesaid Entries in List III.

16. It is argued that while broad submissions are made

about infringement of privacy, it is not stated as to disclosure of Patna High Court CWJC No.5542 of 2023 dt.01-08-2023

which information leads to such infringement of a right

protected under Part-III of the Constitution. It is also argued that

the information sought for by the State is already in the public

domain by way of declarations made by the very same citizens

and when there is no provision for mandatory disclosure or a

consequence on failure so to do; it can only be implied as a

voluntary disclosure. It is argued that both the decisions cited,

K.S. Puttaswamy I and Aadhaar are cited out of context and the

challenge upheld in the latter, was only with respect to very

personal details sought for, of biometrics and iris identification.

17. It is submitted that caste is by birth and is not by

way of choice of an individual. There is neither infringement of

privacy nor lack of competence on the State to carry out an

enumeration of the details as attempted under the caste survey,

for which heavy reliance is placed on Indra Sawhney. It is

pointed out that the State had been waiting for the disclosure of

the information collected by the Central Government under the

2011 Census which, unfortunately, has not materialized. It was

in this circumstance that the State Legislature unanimously

decided on the caste survey to further the goal as declared by the

Hon'ble Supreme Court in Indra Sawhney. The dictionary

meaning of 'census' and 'survey' are not relevant in the context Patna High Court CWJC No.5542 of 2023 dt.01-08-2023

of the specific power conferred on the State under Article 246

and the Entries in the concurrent list. The State sources its

power also from Articles 14, 15 and 16 and the learned

Advocate General points out that now there is a further category

added by way of extremely weaker sections, identification of

which section can only happen by collection of data. The

exercise is intended at fulfilling the constitutional ideals and is

not merely intended for an affirmative action. The State by the

aforesaid exercise does not intend to, nor has the power to

include or exclude castes from the Schedules under the

Constitution. Other than affirmative action, there are many

welfare schemes which are formulated by the State for the

upliftment of those backward class communities identified in

the survey. The aim and objective is the collection of data for

the purpose of future use by the Welfare State; by inviting

recommendations from the various Commissions constituted or

an informed analysis made by the State Government itself.

18. The learned Advocate General pointed out that

affirmative action is a dynamic concept and since upliftment of

the backward communities is what the Constitution ordains,

necessarily, there should be empirical data before the State, to

include those communities which require a helping hand as also Patna High Court CWJC No.5542 of 2023 dt.01-08-2023

affirmative action. Even certain communities which have been

enjoying reservation for long could be considered for exclusion,

if the general social, educational & fiscal conditions with

respect to such communities have improved over the years. It is

pointed out that in Bihar, prior to the judgment in Indra

Sawhney, Mungerilal Commission was appointed. Later to the

decision in Indra Sawhney, the Backward Commission Act

came into force and the Bihar Reservation Act, 1991 was

promulgated. For better dissemination of welfare measures, the

State has to collect data and it is not the Commission's duty to

collect such data. The Backward Commissions Act and the

provisions thereof, especially, the functions of the Commission

are pointed out to urge that a Commission appointed could only

make recommendations based on the data produced before it;

for which purpose the State machinery has to be employed. This

is the exercise now attempted by the State which is only to

attain the constitutional goal of removing inequality and

bringing in equality and thus pave the path to an egalitarian

society.

19. It is pointed out that the details sought for by the

State in its survey especially the three aspects of religion, caste

and income on which specific objection has been raised by the Patna High Court CWJC No.5542 of 2023 dt.01-08-2023

petitioners cannot be construed to be an integral personal aspect

of an independent nature, the disclosure of which will be an

infringement of his or her privacy. It is reiterated that there is no

compulsion on the individual to disclose any details and it can

be demonstrated that it is only a voluntary disclosure that is

attempted by the State. The learned Advocate General takes us

through the material supplied to the enumerators to impress

upon us the voluntary nature of disclosures by individuals. It is

pointed out that there is a four-stage hierarchy created for the

purpose of the survey with the enumerator at the grass root level

and the Supervisor, the Charge Officer and the Nodal Officer in

the ascending positions of hierarchy. There is absolutely no

substance in the contention that the aspects disclosed by the

head of the family would not be at the option of the various

individuals comprising the family. It is pointed out that the head

of the family, as the survey defines, is not the eldest one or the

one who brings income to the family and is the person who is

given the position of respect in the family and handles the day-

to-day affairs of the family. It is also pointed out that there is no

gender specification and either a male member or female

member of the family can give the details to the enumerator.

The hierarchical officers ensure that any clarification can be Patna High Court CWJC No.5542 of 2023 dt.01-08-2023

obtained by the enumerator immediately and rectified. The

details supplied by the head of the family or those not within the

knowledge of an individual; if collected from other sources, are

put to the individual before it is recorded. It is also pointed out

that despite the petitioners having pointed out a provision which

speaks of prescribed action in case of failure to disclose the

details; there is no such prescription made. The ground of

coercion and mandatory disclosure, is only on a truncated

reading of the various documents. Even the income disclosure is

not the exact income received by an individual and the details

collected is only of the range in which an individual has income

from various sources. In the event of there being no definite

income, it is also stipulated that an estimated income based on

the professional activity carried on, can be recorded. It is

pointed out that what is intended is only the collection of

approximate estimations, which though not absolutely

verifiable, however, would provide the State with a platform and

enable it to decide upon the socio-economic status of families

and thereby the communities/castes to which they belong.

20. As to the competence, the learned Advocate

General specifically refers to the distinction as discernible from

the words employed in Clauses (3) and (4) of Article 16 and the Patna High Court CWJC No.5542 of 2023 dt.01-08-2023

authoritative pronouncement in Indra Sawhney. It is pointed

out that Indra Sawhney had asserted the power of the State to

make laws which, looking at the definition of 'State' and 'laws'

as available in the Constitution was held to be including even

orders, rules, regulations and notifications. The 72nd and 73rd

amendment giving a Constitutional status to the local self-

government institutions and providing for reservation to such

local bodies were specifically pointed out. To satisfy the

Constitutional goal of providing equal opportunities to the

backward and unrepresented communities to be represented in

the local self government, the contemporaneous empirical data

about such communities assume relevance. K. Krishna Murthy

(Dr.) v. Union of India; (2010) 7 SCC 202 is relied on to

contend that the collection of data is not the duty of the

Commission and it is for the State to collect such data and

provide it to the Commission for the purpose of making

recommendations. Vikas Kishanrao Gawali v. State of

Maharashtra; (2021) 6 SCC 73 was also relied upon to urge

that collecting adequate materials and documents to identify

Backward Classes for the purpose of reservation by conducting

a contemporaneous rigorous empirical inquiry into the nature

and implications of backwardness in the local areas concerned is Patna High Court CWJC No.5542 of 2023 dt.01-08-2023

the foremost requirement. Reliance was also placed on M.

Nagaraj v. Union of India; (2006) 8 SCC 212.

21. The Collection of Statistics Act, 2008 was

specifically referred to and the provisions therein to contend that

the caste survey initiated by the State of Bihar is perfectly

within the scope and ambit of that Act. The prohibition in

Section 3 (a) is only with respect to any matter falling under any

of the entries specified in List-I in the Seventh Schedule to the

Constitution. Section 3(c) on the other hand, restricts the Central

Government from issuing any directions for collection of such

statistics which are being collected by the State Government or

Union Territories on the basis of prior directions issued by such

Governments. Section 32 of the Act of 2008 is also emphatically

pointed out to assert the power of the State to conduct a census

or survey as defined under the definition clause of Statistical

Survey [Section 2(g)], despite it being inconsistent with any

other law for the time being in force.

22. The supplementary affidavit which was filed on

28.05.2023, with the consent of the petitioners, was also

referred to. The averments there were copiously read over to

impress upon us that there was absolutely no coercion and that

the disclosure, if at all, made by the citizens were fully Patna High Court CWJC No.5542 of 2023 dt.01-08-2023

voluntary. From the counter affidavit, the tedious task of

preparation of caste list prior to the decision made by the

Cabinet, the purpose for which it was initiated and the data

security ensured were specifically referred to. It is pointed out

that a scientific module has been put in place for enumeration of

the seventeen heads under the survey and it is ensured that the

data collected is as accurate and precise as possible in the given

circumstance of the massive exercise carried out through the

officers of the Government. The learned Advocate General, with

an amount of consternation, pointed out the delay in

approaching Court; after more than 80% of the work was

completed. In fact, earlier itself one of the petitioners had

approached the Hon'ble Supreme Court and the said petition

was not entertained specifically directing the High Court to be

approached. It was after considerable time that the petitioners

had approached the High Court and that too after the exercise

had proceeded to a considerable extent. The two stages as

contemplated was specifically pointed out which ensured the

collection of data extensively, precisely and without any

coercion exercised on the subjects of the survey.

23. On the insistence for the caste of father being

recorded, reference is made to prevalent practices in the State Patna High Court CWJC No.5542 of 2023 dt.01-08-2023

which stood altered with Rameshbhai Dabhai Naika v. State of

Gujarat; (2012) 3 SCC 400. On the aspect of the sharing of data

argued by the learned counsel for the petitioners, from the

notification, it is pertinently pointed out that what is indicated is

only apprising the various leaders of the political parties in the

assembly about the stages of the caste survey and not

necessarily disclosing the details. The National Health Mission

Survey is pointed out wherein religion and caste are also

recorded of the individuals, subjects of survey. Insofar as the

Census specified in Entry 69 of List-1 of the Seventh Schedule

and the various entries upon which the State relies to carry on

the instant survey, the decisions in ITC Ltd. Vs. Agricultural

Produce Market Committee; (2002) 9 SCC 232 and

Vinodchandra Sakarlal Kapadia v. State of Gujarat; (2020) 18

SCC 144 are relied on. The words in an entry cannot be given a

narrow construction and has to be given the widest amplitude so

as to enable the State and the Union to have an enlarged scope

and coverage to carry out welfare schemes, affirmative action

and so on and so forth which are the primary obligations of a

Welfare State.

24. To sum up, it is pointed out that there are

inadequate materials to support the contentions raised by the Patna High Court CWJC No.5542 of 2023 dt.01-08-2023

petitioners, purportedly in public interest, but however,

projecting a very personal perspective, not taking into account

the ramifications in furthering the constitutional goal of bringing

the marginalized and the downtrodden to the mainstream. The

caste survey as planned and implemented by the Bihar State

looks at the larger public good and is an endeavor to further

public interest and cannot at all be termed as a political gimmick

furthering vested interests. It is prayed that the actions of the

State may not be invalidated merely on individual perceptions,

especially when the exercise is sanctioned by the Constitution;

precisely Articles-14, 15, 16, 243-D, 243-T and Article-246 read

with entries 20, 23, 24 and 45 of List-III. The exercise does not

make any inroads into the provisions of the Census Act nor does

it impinge upon legislative or executive power of the Union

Parliament. It is only natural that in an exercise of this

magnitude there could crop up minor defects which the State

has tried to rectify in the course of the implementation, as

pointed out during the hearing. The reliance on Mohinder

Singh Gill is specifically objected to, especially since the

sequitur insofar as the reasons required to be disclosed in the

order itself, is with respect to routine administrative matters and

not the legislative and executive actions of the State, the reasons Patna High Court CWJC No.5542 of 2023 dt.01-08-2023

and objectives of which would be available in the

contemporaneous documents.

25. Learned Senior Counsel Shri Basant Kumar

Chaudhary appears for an intervenor and points out that there

are two perspectives to the issue: one, the constitutionality and

the other, the social aspects. The learned Senior Counsel would

specifically point out that eye-brows are raised only because of

there being a caste enumeration; which, the objectors fail to

realize, is a reality and reflected in every fabric of the society.

The learned Senior Counsel would also specifically point out

that there is no concern of privacy since the citizens have come

forward voluntarily to disclose the details under the seventeen

enumerated heads. When there is abject poverty, as is indicated

from the lowest per capita income in the State of Bihar, there is

a requirement for enumeration of the backward communities

and castes to further the reservation process and bring

development within the State and also to its citizens, especially

when the statistics now available upon which the 1991

Reservation Act came into force are outlandish and obsolete. It

is pointed out that of the 215 castes enumerated in the survey,

only ten are now represented in the local bodies and the

objections against the enumeration reveals the undercurrent of Patna High Court CWJC No.5542 of 2023 dt.01-08-2023

paranoia displayed by the communities holding hegemony over

every aspect of political and social life within the State.

Reference is made to S.R. Bommai v. Union of India; AIR

1994 SC 1918 to assert that there is no interference caused to

the decennial census and to further the federal system under

which our country works there should be full play of the entries

in the three lists which also should suit the needs of the time.

The doctrine of seeming conflict does not allow the Courts to

interfere with valid actions, as has been held in Jorubha Juzer

Singh v. State of Gujarat; AIR 1980 SC 358 and K.C. Gajapati

Narayan Deo v. State of Orissa; AIR 1953 SC 375.

IN REPLY :-

26. In reply, it is argued that Indra Sawhney has

absolutely no application to the facts of the present case since

the decision deals with affirmative action of reservation which is

not a disclosed object of the present exercise. The Collection of

Statistics Act does not rescue the State from the quandary it is

placed in, regarding competence and in any event the exercise

does not comply with the provisions of that Act. It is pointed out

that Article 243-D and 243-T have to be furthered through

dedicated Commissions which are independent of political

interests. Further challenging the application of Indra Sawhney, Patna High Court CWJC No.5542 of 2023 dt.01-08-2023

it is emphasized that a precedent has to be applied on the facts

of each case, as has been held in Suresh Mahajan v. State of

Madhya Pradesh; 2022 SCC OnLine SC 589 and Government

of Karnataka v. Gowramma; AIR 2008 SC 863. It is also

pointed out from the Collection of Statistics Rules, 2011 that

Rule 5(5) makes it mandatory inter alia to disclose subject and

purpose of collection of statistics which is not evident in the

present exercise, at least in the initial stage of the notification;

bringing forth to the public the intention of the Cabinet to carry

out a caste survey. Rule-6(i) specifically fetters the power of the

State in impinging upon the powers of the Union; i.e. a census.

Rule 6(iv) ensures the narrow stitching causing minimum

intrusion into the privacy of an individual; as brought in by the

Statute, even before the declaration made in Aadhaar case by

the Hon'ble Supreme Court. From the decision of the Hon'ble

Supreme Court, it is pointed out that privacy has been held to be

not an elitist construct, not applicable to the teeming masses

who are bogged down by poverty and lack of literacy. They too

deserve a dignified existence and even if they are not aware of

it, the Court should be cautious in ensuring their basic dignity

and not allowing the State to embark upon unnecessary

intrusions into their privacy. Reliance is also placed on Forum Patna High Court CWJC No.5542 of 2023 dt.01-08-2023

for People's Collective Efforts (FPCE) v. State of West

Bengal; (2021) 8 SCC 599 and National Confederation of

Officers Association of Central Public Sector Enterprises v.

Union of India; (2022) 4 SCC 764.

THE GROUNDS IN SHORT :-

27. The main grounds of challenge to the exercise of a

caste survey carried out by the State Government are, (i) that

there is no competence on the State legislature to carry out such

a survey, which is in essence a census, (ii) that even if there is

competence, there is no object or a legitimate aim declared for

collecting such data from the citizens, (iii) that there is an

element of coercion in disclosing personal details such as

religion, income and caste, (iii) that this coercion leads to the

invasion of privacy of an individual; declared to be a valuable

right encompassed within Article 21 of the Constitution of India

and (iv) that the measures now attempted goes against the

principles laid down in the Aadhaar decision and fails the three

pronged test laid down therein. There is also a contention raised

in one of the writ petitions that the expenditure for the massive

exercise is without due sanction of law.

THE EXPENDITURE :-

28. The allegation of Rs. 500 crores having been taken Patna High Court CWJC No.5542 of 2023 dt.01-08-2023

from the contingency fund without due appropriation as

provided under the Constitution of India and in violation of the

law on this point as also the rules of business framed by the

State, was raised at the interim stage itself. It was found that two

earlier writ petitions filed on similar lines were closed on the

submission of the learned Advocate General that the

supplementary budget stands presented and passed by the

Legislative Assembly of Bihar. It was observed that one of the

earlier writ petitions was filed by the very same Advocate who

has filed CWJC No. 4624 of 2023, which is one of the writ

petitions considered herein, in which there was no specific

contention challenging or doubting the veracity of the

submission made by the then Advocate General. The interim

order was passed on 04.05.2023 and then and there, the matter

was posted to 03.07.2023 for final hearing. The State had moved

an appeal from the interim order before the Hon'ble Supreme

Court in which no interference was caused, since the matter was

posted to the 3rd of July, for final hearing. The Hon'ble Supreme

Court permitted the State to further move the petition if hearing

was not commenced on that date. Hence, it was very evident

that the matter would have to be taken up for final hearing on

03.07.2023. An application was filed by the petitioner in CWJC Patna High Court CWJC No.5542 of 2023 dt.01-08-2023

No. 4624 of 2023 on 28.06.2023. The Courts were closed after

that, till the date on which the hearing was scheduled i.e. 3rd of

July, 2023.

29. It had been noticed in the interim order that there

was no contention raised in the writ petition doubting the

veracity of the submission made by the Advocate General as to

a valid appropriation having been made and the absence of such

a contention prevented the State from answering it completely

with substantiating records. The present application is filed

making a bland prayer in Paragraph 23 that on the basis of the

facts stated in the I.A. the State Government has to produce the

records containing the decision of the State Government for

expenditure of Rs. 500 crores for the Caste Based Survey in the

State of Bihar. This has to be juxtaposed with the submission of

the petitioner himself that he was aware of the decision taken by

the Government of Bihar to make appropriation from the

contingency fund to carry on the Caste Based Survey, after the

supplementary budget was presented and passed by the State

Legislative Assembly. The contentions are not properly couched

and the prayer has been made belatedly, thus preventing the

State from answering it completely with substantiating records.

We refuse to consider the said prayer, when the State has not Patna High Court CWJC No.5542 of 2023 dt.01-08-2023

been given an appropriate opportunity to answer the contention

raised.

THE COMPETENCE OF THE STATE LEGISLATURE :-

30. As for competence or rather lack of it, the

petitioners rely on Entry 69 of List-I of the Seventh Schedule

read with Entry 94 to assert total absence of competence in the

State Legislature to carry out the present exercise which is akin

to 'Census'. Carrying out a census is argued to be the exclusive

premise of the Union Parliament based on which the Union

Parliament has framed the Census Act. Any survey and

collection of statistics for the purpose of any of the matters in

List-I also is within the exclusive domain of the Union as per

Entry 94, is the compelling argument. On the other hand, the

State relies on Articles 15(4), 16(4), 38 and 39, Parts IX and

IXA, and the 102nd Amendment to the Constitution of India

bringing in Article 342A. As for the fields of legislation, the

State banks on Entries 20, 23, 24 and 45 under List-III of the

Seventh Schedule. The State also relies on the Collection of

Statistics Act, 2008 and asserts the notification to be one issued

under the said enactment though there is no specific reference to

the said enactment in the notification by which the caste survey

was initiated. The State also placed heavy reliance on the Patna High Court CWJC No.5542 of 2023 dt.01-08-2023

judgment in Indra Sawhney.

31. Article 15 speaks of prohibition of discrimination

on grounds of religion, race, caste, sex or place of birth with

clause (4) enabling the State to make specific provisions for the

advancement of any socially and educationally backward class

of citizens or for the Scheduled Castes and Scheduled Tribes;

notwithstanding Article 15 & clause (2) of Article 29. Clause (5)

of Article 15 enables State to also make similar provisions

relating to admissions to educational institutions. Similarly,

Article 16 speaks of equality of opportunities in matters of

public employment and clause (4) enables the State to make

provision for reservation of appointments or posts in favour of

any backward class of citizens which in the opinion of the State

is not adequately represented in the services under the State.

Indra Sawhney was concerned with Article 16 and specifically

sub-clause (4) and the ramifications it entails. Answering the

question framed as to whether clause (4) of Article 16 is an

exception to the provision, the learned Judges referred to M.R.

Balaji v. State of Mysore; AIR 1963 SC 649; State of Kerala v.

N.M. Thomas; (1976) 2 SCC 310 and T. Devadasan v. Union

of India ; AIR 1964 SC 179.

32. M.R. Balaji found that Article 15(4) has to be read Patna High Court CWJC No.5542 of 2023 dt.01-08-2023

as a proviso or an exception to Articles 15(1) and 29(2); Article

15(4) being inserted by the first amendment in the light of the

decision in State of Madras v. Champakam Dorairajan; AIR

1951 SC 226. M.R. Balaji also held that this principle is

applicable equally to clause (4) of Article 16, following which

another Constitution Bench by majority in T. Devadasan held

that clause (4) of Article 16 has already been held to be a

proviso or an exception to Clause (2). The dissenting opinion in

the said decision that Article 16(4) is not an exception to Article

16(1), but is only an emphatic way of stating the principle

inherent in the main provision was accepted by the majority in

N.M. Thomas and also in Indra Sawhney; larger Benches. It

was held that Article 16 does permit reasonable classification

for ensuring attainment of equality of opportunity; the assurance

of which is possible, only if unequally situated persons are

treated unequally and not equally, in certain situations. Not

doing so, according to the majority judgment in Indra

Sawhney, 'would perpetuate and accentuate inequality'. Article

16(1) being a facet of Article 14; implicitly permits

classification and the minute that is recognized, clause (4)

becomes an instance of classification inherent in clause (1) and

the theory of it being an exception becomes untenable. In Patna High Court CWJC No.5542 of 2023 dt.01-08-2023

dealing with the question whether Article 16(4) is exhaustive of

the very concept of reservations, it was held that the clause is

exhaustive of reservations only in favour of backward classes

and there could be exceptional situations where further

reservations of whatever kind could be provided in public

interest, to redress a specific situation.

33. The leading judgment in Indra Sawhney,

approved by the majority, also considered the question as to

whether a 'provision' contemplated by Article 16(4), must

necessarily be made by the Parliament or Legislature of a State.

It was held that the definition of State in Article 12 is not

restricted to the Government, the Parliament of India or the

Government and the Legislature of each of the States, but

includes all local authorities and other authorities within the

territory of India under the control of the respective

Governments. The term, local authorities in Article 12 was also

found to take within its ambit all municipalities, panchayats and

other similar bodies. Viewed in that perspective of the wider

definition of State in Article 12, it was held that it is not

reasonable, possible and practical to say that the Parliament or

Legislature of the State itself, should provide for reservation of

post/appointments in the services of all such bodies, besides Patna High Court CWJC No.5542 of 2023 dt.01-08-2023

providing for reservation in services under the Central/State

Government. Reading the definition of State along with Article

13(3)(a); the definition of 'law', it was held that a 'provision' as

contemplated under Article 16(4) can be provided not only by

the Parliament or Legislature but also by the Executive in

respect of Central/State services and by the local bodies and

other authorities coming within the ambit of Article 12; in

respect of their respective services. We are conscious of the fact

that the said declarations on the ambit and scope of Article 16

was specifically on the power conferred with respect to

affirmative actions by every entity coming under the definition

of State.

34. If such affirmative action is permitted by all such

entities coming within the definition of State, then as a corollary

it has to be held that the decision-making process, in so far as

bringing forth such affirmative actions, would include the

identification of socially and educationally backward classes

under Article 15 and backward classes under Article 16. It was

so held in Indra Sawhney, Paragraph 736-

"... Any determination of backwardness is not a subjective exercise nor a matter of subjective satisfaction. As held herein; as also by earlier judgments; the exercise is an objective one. Certain objective social and other criteria have to be satisfied before any group or Patna High Court CWJC No.5542 of 2023 dt.01-08-2023

class of citizens could be treated as backward. If the executive includes, for collateral reasons, groups or classes not satisfying the relevant criteria, it would be a clear case of fraud on power."

35. The above extract answers the question raised in

Paragraph 736, in so far as the possibility of abuse of power by

the political executive; the adequate safeguard against which

misuse was found in Article 16(4) itself. Hence, before an

affirmative action is taken by the State, there should be

satisfaction of the relevant criteria by which the backwardness

can be defined and for that purpose the social standing of the

groups or communities which take in various factors; like the

social capital as also the financial & educational capacity of the

members of such communities, has to be ascertained. The

ascertainment of social capital would include representation in

the various administrative services, legislative & governing

bodies, enrollment in educational institutions and the general

living standards and so on, as prevalent among the members of

the various communities within a local area. Hence, when

affirmative action can be provided by the various entities

coming under the definition of State, the executive branch of the

Government who also has been conferred with the power to

bring in such affirmative actions; can adopt such measures for Patna High Court CWJC No.5542 of 2023 dt.01-08-2023

better understanding the living conditions, social, economic and

educational status of the various communities, existing within

its boundaries. For the State Governments to take up the cause

of backward communities, as a welfare state is wont to do, there

should be collection of empirical data, on which would be based

the affirmative actions and the various schemes and projects to

uplift the marginalized masses and bring them to the

mainstream.

36. The State Governments cannot wait on their

haunches for the Central Government to carry out the census

and provide it with the details so as to ensure affirmative action

within the State, in its services under Article 16(1) & (4) and for

its downtrodden under Article 15(1) & (4). What has been

stated about Article 16 and the power of the executive branch of

the State, applies equally to Article 15(1) and (4) of the

Constitution of India. Therein also, the State is empowered to

make special provisions for the advancement of any socially and

educationally backward class of citizens or for the Scheduled

Castes and the Scheduled Tribes; which necessarily is not

confined to an affirmative action but essentially is an upliftment

of such socially and educationally backward communities so as

to ensure due recognition and representation in society. Patna High Court CWJC No.5542 of 2023 dt.01-08-2023

37. Articles 15 & 16, while prohibiting any

discrimination on grounds of religion, race, caste, sex or place

of birth and providing for equality of opportunities in matters of

public employment, inherently provides for beneficial schemes

for the advancement of socially and educationally backward

classes and reservation in favour of citizens, not adequately

represented in, the services under the State, its instrumentalities

and the various representative bodies of governance. Article

246, which is the source of all legislation has to be read with

Articles 15 & 16, along with the fields of legislation as relied on

by the State coming under List-III of the Seventh Schedule to

the Constitution of India. Entry-20 of List-III refers to economic

and social planning and Entry 23 deals with social security and

social insurance; along with employment and unemployment.

The power of the State legislature to make laws under the above

fields of legislation, without repugnancy to any legislation

brought out by the Union, cannot at all be disputed. In this

context, Entry 45 of List-III also assumes significance in so far

as it deals with inquiries and statistics for the purpose of any of

the matters specified in List II or III. Article 38 also obliges the

State to secure a social order for promotion of the welfare of the

people with every institution of national life permeated with Patna High Court CWJC No.5542 of 2023 dt.01-08-2023

justice, social, economic and political; striving to minimise and

eliminate in-equalities amongst individuals and groups of

people. Article 39 again exhorts the State to follow the

principles of policy which would further equality in every

aspect of human life. Though the provisions in Part IV are not

enforceable, they are fundamental to the governance of the

country and enjoins the State to apply it in making laws. It has

been held in Atam Prakash v. State of Haryana; AIR 1986 SC

859 that while the Preamble to the Constitution is the guiding

light; embodying the hopes and aspirations of the people, the

Directive Principles set out the proximate goals. The collection

of statistics to further, economic and social planning and ensure

social security and insurance is definitely within the premise of

the State and when such action is taken by way of a legislation

or even by executive fiat, permissible under Article 162 of the

Constitution of India, conferring privileges or favours on any

particular community found to be backward or attempting to

bringing in such schemes or welfare measures; that cannot be

faulted.

38. The State has a duty to ensure and satisfy itself

that benefits or privileges are provided to further the cause of a

community or group which has been identified as backward, as Patna High Court CWJC No.5542 of 2023 dt.01-08-2023

has been argued by the learned Advocate General. For such

satisfaction to be entered by the State, which should also be an

objective satisfaction; either by its legislative body or the

Government, which is the executive body, necessarily, there

should be empirical data available as to the conditions of a

community or group which is earmarked for the purpose of

conferring such preferential benefits, as has been held in Indra

Sawhney. While the State has the power to bring in affirmative

action, it also has a corresponding duty to satisfy itself that the

benefit conferred by such affirmative action satisfies the

relevant criteria; which satisfaction as has been declared, should

be objective and not subjective. The instant survey is said to be

under seventeen heads, as seen from the notification issued by

the State Government, a brief perusal of which itself would

satisfy any reasonable man that these heads would bring out the

social, educational and economic condition under which a

community or group exist within the larger society. We also

have to specifically notice that the objection taken is only with

respect to the collection of details of religion, caste and income;

which we will deal with, a bit later. We cannot but; after the

aforesaid discussions, at this point, emphatically say that the

survey which is now initiated by the Government is within its Patna High Court CWJC No.5542 of 2023 dt.01-08-2023

competence since any affirmative action under Article 16 or

beneficial legislation or scheme under Article 15 can be

designed and implemented only after collection of the relevant

data regarding the social, economic and educational situation in

which the various groups or communities in the State live in and

exist. We also have to notice the provisions under Article 243D

& 243T which further enjoins reservation to local bodies, of not

only S.C and S.T, but also backward class of citizens.

39. The constitutionality of Articles 243D and 243T

providing for reservation in Local Government Institutions and

Bodies was examined in K. Krishna Murthy in juxtaposition

with the reservation policies under Articles 15(4) and 16(4).

Reservation in local self-government was held to be not a

chance provided to play leadership roles but a measure of

protective discrimination to weaker sections at the local level, so

as to afford them adequate representation in local self-

governance. The provisions under challenge were held to be

analogous and was based on the proportion between the

population belonging to the downtrodden or backward

categories and the total population of the area in question.

Upholding the provision to reserve seats and the post of

Chairperson in favour of backward classes, a distinction was Patna High Court CWJC No.5542 of 2023 dt.01-08-2023

drawn from the nature and purpose of reservation policies under

Articles 15(4) and 16(4). It was held that backwardness in the

social and economic sense is not the only criterion for

conferring reservation benefits and hence the exclusion of

creamy layer in the context of political representation would not

be proper. The State Government's power to determine the

extent of such reservation on the basis of empirical data such as

population surveys was clearly emphasized; the guiding

principle being the principle of 'proportionate representation'.

The rotational policy envisaged under the two provisions was

also held to be a safeguard against the possibility of a particular

office being reserved in perpetuity.

40. Reservations in local bodies as well as in the

position of Chairpersons, in favour of backward class citizens,

does not explicitly provide any guidance regarding the quantum

of reservation and in the absence of such explicit quantum the

only presumption is that such reservation should be guided by

the standard of proportionate representation for which

necessarily there should be collection of empirical data as to the

quantum of population and the percentage of the backward

classes within such population. It was held that economic

backwardness should not be conflicted with political Patna High Court CWJC No.5542 of 2023 dt.01-08-2023

backwardness and even a person from a declared backward

community having financial autonomy, if enabled to be

represented in the local body, the same could inure to the benefit

of and result in the upliftment, of the category/class to which

he/she belongs. The Court categorically held that the reservation

benefits contemplated by Articles 15(4) and 16(4) cannot be

mechanically applied in the context of reservations enabled by

Articles 243D and 243T. Restriction of access to education and

employment cannot be readily equated with the disadvantage in

the realm of political representation. In conclusion, while

upholding the Constitutional validity of both the Articles, it was

held so in Paragraph 82 (iii):-

"(iii) We are not in a position to examine the claims about overbreadth in the quantum of reservations provided for OBCs under the impugned State legislations since there is no contemporaneous empirical data. The onus is on the executive to conduct a rigorous investigation into the patterns of backwardness that act as barriers to political participation which are indeed quite different from the patterns of disadvantages in the matter of access to education and employment. As we have considered and decided only the constitutional validity of Articles 243-D(6) and 243-T(6), it will be open to the petitioners or any aggrieved party to challenge any State legislation enacted in pursuance of the said constitutional provisions before the High Court.

We are of the view that the identification of "backward classes" under Article 243-D(6) and Article 243-T(6) should be distinct from the Patna High Court CWJC No.5542 of 2023 dt.01-08-2023

identification of SEBCs for the purpose of Article 15(4) and that of backward classes for the purpose of Article 16(4)."

41. The above proposition of law was followed in

Vikas Kishanrao Gawali wherein the three-pronged test as

propounded in K. Krishna Murthy was specifically adverted to.

The three pronged test was succinctly stated as (i) to set up a

dedicated Commission to conduct contemporaneous rigorous

empirical inquiry into the nature and implications of the

backwardness qua local bodies, within the State; (2) to specify

the proportion of reservation required to be provisioned local

body wise in the light of recommendations of the Commission,

so as to not fall foul of overbreadth and (3) in any case, such

reservation not exceeding 50 per cent of the total seats reserved

in favour of SC, ST and OBC. The need for contemporaneous

empirical inquiry to identify the quantum of reservation qua

local bodies was emphasized and this is the task which the State

is embarking upon.

42. While the three-pronged test as stated herein

above speaks of a dedicated Commission to conduct an

empirical inquiry into the nature and implications of

backwardness, it has to be pertinently observed that Indra Patna High Court CWJC No.5542 of 2023 dt.01-08-2023

Sawhney emphasized that the appointment of Commissions is

not the only procedure, method or approach to be adopted in

identification of backwardness and there is no such thing as a

standard or model procedure/approach. It was declared that 'It

is for the authority (appointed to identify) to adopt such

approach and procedure as it thinks appropriate, and so long as

the approach adopted by it is fair and adequate, the Court has

no say in the matter' (sic para 783). It is also emphatically

stated that '...if a Commission or Authority begins the process

of identification, with castes (among Hindus) and occupational

groupings among others, it cannot by that reason alone be said

to be constitutionally or legally bad' (sic para 783). Hence, not

only qua local bodies, for identifying backwardness; for the

purpose of affirmative action or schemes or projects to ensure

their upliftment as also providing adequate representation in

governance there can be a method adopted, a reasonable method

and procedure, for the purpose of identifying the backwardness

in society, which could also be on the basis of caste.

43. We have also looked at the various statutes

produced in C.W.J.C. No.4624 of 2023 for the constitution of

Commissions for Backward Classes. The functions of the

Commissions as seen from the statutes are more or less the Patna High Court CWJC No.5542 of 2023 dt.01-08-2023

same. We specifically look at the Bihar State Commission for

Backward Classes Act, 1993, wherein the function of the

Commission is to examine requests for inclusion of any class of

citizens as a backward class in the list and hear complaints of

over inclusion or under inclusion of any Backward Class in this

list and tender such advice to the State Government as it seems

appropriate. The advice of the Commission is also declared to

be ordinarily binding on the State Government. It would be

futile to expect the Commission to carry out the collection of

empirical data and it cannot be said that the request of inclusion

or exclusion of any class can only come from individuals or

representatives of such backward classes or groups. The Welfare

State having appointed the Commission should also further the

object of upliftment of such backward communities and the

State cannot be a mute spectator, waiting to put its imprimatur

on the recommendations of the Commission.

44. If the State machinery is put to use for collecting

empirical data, which we have found is possible and

constitutionally permissible, the appointment of a Commission

or the power to such appointment of Commissions cannot

deprive the State from carrying out a survey, for collecting

empirical data, aimed at identifying backwardness to further the Patna High Court CWJC No.5542 of 2023 dt.01-08-2023

cause of backward communities including the Scheduled Castes

and Scheduled Tribes. We specifically notice that the Karnataka

State had brought in an amendment by way of Section 9 to

conduct survey of social and educational status of the citizens of

India and to identify the socially and educationally backward

classes for the purpose of recommendation to the State

Government, of necessary measures. If the State had the

legislative power to carry out such an exercise, then necessarily,

the Executive Government could also bring out notifications

under Article 162 of the Constitution, when there is no

legislation existing on that count, either of the Parliament or the

State Legislature; when the matter is one which comes within

List III of the Seventh Schedule under the Constitution. The

appointment of a Commission is one of the modes for

identifying backward communities and the collection of

empirical data by the Government is only furthering the process

of upliftment of the backward communities; which data

collected could also be placed before the Commission for an

independent recommendation as to inclusion and exclusion of

various communities.

45. We have to specifically notice that the State in its

counter affidavit has spoken about the involvement of the Patna High Court CWJC No.5542 of 2023 dt.01-08-2023

various Commissions statutorily constituted for the purpose of

identifying the various castes that exist in the State; which were

also later put through the Administration at the District Level for

proper identification of the various castes within the State of

Bihar. It is for the State to decide whether the details collected

would be placed before the Commissions, for the purpose of

recommendations or a policy framed by itself from the details

collected. At the risk of repetition, it has to be noticed that the

mere possibility of an abuse for political ends cannot result in

the Court interfering in a valid procedure adopted.

46. The objection raised, which another Division

Bench (authored by myself) upheld on a prima facie

consideration at the interim stage, was also of the generic

meanings assigned to census and survey. It was the petitioners'

contention that what the State attempts is a census under the

garb of a survey, which is a legislative power clearly conferred

on the Union Parliament as per Entry 69 of List-I of the Seventh

Schedule. Much was also argued of the nomenclature under

which the survey was published; being Caste Survey, having

disclosed the surreptitious, nefarious political game of the

Executive Government to identify the caste equations in the

State so as to hatch political alliances and even carry out Patna High Court CWJC No.5542 of 2023 dt.01-08-2023

delimitation of constituencies. We have to immediately notice

the caution expressed in Indra Sawhney so far as the power

conceded to even the executive arm of the State Government as

also the various entities coming under the definition of State to

carry out an affirmative action within its services. The mere

possibility of an abuse of power cannot lead to restriction of a

provision in the Constitution, curtailing its full effect and

reducing its fullest amplitude. As has been held, the action of

the State should be informed with reason and an objective

satisfaction of the relevant criteria; which stage we have not yet

reached. The attempt of the petitioners is to say that the State

cannot collect such data in which case the power conceded to

the State Legislature and its executive arm, to give the fullest

effect to the provisions of Articles 15 and 16 would be curtailed

and frustrated. We are unable to accept the contention of the

petitioners that the State Legislature is devoid of the power to

attempt a survey in the manner in which it has now been

attempted for reason of only of lack of competence. When the

power of the Legislature and the Executive Government is clear

from the Constitution, there is no purpose in looking at the

generic definitions of the term and solely on that ground, set

aside an action of the Government which is otherwise valid Patna High Court CWJC No.5542 of 2023 dt.01-08-2023

under the Constitution.

47. It has been noticed in the interim order that

census, as the term is generically defined, gives forth the

connotation of accurate facts and verifiable details while a

survey brings forth only abstract opinions and perceptions of the

subjects of the survey. We have to notice that the State

Government in collecting the data, especially in finding out the

social, educational and financial situation of the various

communities within the State is not looking at exactitude nor

can mathematical precision be the norm in such data collection

from the entire citizenry within a State. In fact, no affirmative

action or a beneficial legislation or schemes and measures to

uplift the backward community can be made if there has to be

collection of exact data. As has been rightly pointed out by the

learned Advocate General, what is intended by the survey is

collection of broad estimates based on which the State can

initiate legislative action and implement beneficial schemes

even by an executive fiat so as to ensure the development of the

backward communities within its State.

48. It is also to be noticed that while the Constitution

includes 'Census' under Entry 69 of List-I there is no definition

of the term in the Constitution. The Union Parliament has Patna High Court CWJC No.5542 of 2023 dt.01-08-2023

brought out the Census Act, 1948 which also does not have a

definition of that term and there is no enumeration of the details

which would fall under the word 'Census'. It is, however, clear

that a census under the Census Act, 1948 can only be carried out

by the Central Government wherein even the staff of the local

authorities have to be made available to carry on the nitty gritty

of interphase with the citizens and collection of data. The

mandate of an active cooperation of the State Government is

also very clear from Section 7, wherein the District Magistrate

or such authority as the State Government appoints in this

behalf, being empowered to call upon any person within the

State to give such assistance as has been specified in the order,

towards the taking of a census of the persons, who are at the

time of such census, occupying their lands or working in their

premises or residing within the areas in which local authorities

are established.

49. The question is as to whether Entry 69 prohibits

any survey to be conducted which could also result in

enumeration of details that could be collected under the Census

Act, 1948. In this context, we have to specifically notice the

Collection of Statistics Act, 2008 brought in by the Union

Parliament which specifically defines statistical survey as a Patna High Court CWJC No.5542 of 2023 dt.01-08-2023

'census' or a 'survey', whereby information is collected from all

the informants in the field of inquiry or from a sample thereof,

by an appropriate authority under the Act. The word 'census'

and 'survey' have been used interchangeably with reference to

appropriate governments of the Union, State or Union

Territories, making it very clear that the inclusion of 'census'

under Entry 69, does not prohibit any State Government from

collecting live data, as collected in a census, for the purpose of

implementing welfare schemes within the State and also

carrying out affirmative action.

50. We need not dwell upon the source of power from

the Collection of Statistics Act, since we have otherwise found

competence on the State. Though there is a gazette notification,

it does not speak of sourcing the power from that Act. The

learned Advocate General pointed out that even if the source of

power is not specified in the notification, if the State is

conceded such power under an enactment, the Court cannot set

it aside only for reason of the source having not been referred to

in the notification. We are quite conscious of the said principle,

but we notice that a notification under the Collection of

Statistics Act requires certain details to be provided, as is

mandated under Rule 5 of the Collection of Statistics Rules, Patna High Court CWJC No.5542 of 2023 dt.01-08-2023

2011. Rule 5(5) of the Rules of 2011 specify that a notification

under Section 3 of the Act shall contain inter-alia the subject

and purpose for collection of statistics and the obligation of the

informant which definitely is not available in the notification.

We hasten to add that we are not dealing with the contention of

there being no legitimate aim for the attempted survey, at this

stage, and we only notice the absence of the purpose for

collection of statistics, in the notification, which is a mandate

under the Rules of 2011. The State could have proceeded under

the Collection of Statistics Act; under the proviso (c) to Section

3 or based on the authority we found earlier from the various

constitutional provisions, to carry out a survey of the instant

nature; both of which could be treated as valid. Proviso (a) to

Section 3 prohibits a State Government or Union Territory

Administration from issuing any direction with respect to

collection of statistics relating to any matter falling under any of

the entries specified in List 1 of the Seventh Schedule of the

Constitution. Proviso (b) also prohibits any State Government or

Union Territory Administration from issuing any direction

similar to that issued by the Central Government, till the

collection of statistics by the Central Government is completed.

Proviso (c) likewise restrains the Central Government from Patna High Court CWJC No.5542 of 2023 dt.01-08-2023

issuing any similar direction, when a State Government or

Union Territory Administration has issued a direction under

Section 3 for the collection of statistics relating to any matter.

Collection of statistics is hence a power conferred on the Union,

States and the Union Territories. The blanket prohibition is only

insofar as the States and U.Ts being disabled to carry out a

survey with respect to matters in List I and even otherwise,

when the Central Government is in the process of collecting any

statistics. With respect to matters not included under List I, the

prohibition applies equally, depending on who; whether the

Centre or the State having first initiated the process. We notice

the Collection of Statistics Act only to emphasize that the

inclusion of Census under Entry 69 of List I does not restrict a

survey of the very same details that could be collected under the

Census Act, unless it is with reference to any matter under List I

or of such statistics which the Centre is in the process of

collecting.

51. An overlap of power leading to repugnancy occurs

only in such circumstances or when the State attempts to collect

statistics from outside its boundaries either under the Collection

of Statistics Act or under the various Entries in List II or III read

with Article 246, Article 15(5) and 16(4) of the Constitution of Patna High Court CWJC No.5542 of 2023 dt.01-08-2023

India. We once again reiterate to emphasize, the use of the

words 'census' and 'survey' interchangeably in the Collection of

Statistics Act, which is an enactment brought out by the Union

Parliament quite aware of the inclusion of Census under Entry

69 of List I of the Seventh Schedule. A PAN- (Presence Across

the Nation)-India census can only be carried out by the Central

Government, is the reason for Entry 69 in List I of the Seventh

Schedule.

THE LEGITIMATE OBJECT OR GOAL :-

52. Having found competence on the State

Government to initiate a measure of survey, in the nature of that

challenged, we have to look at whether there is any declared

objective in the survey being carried out. We cannot accept the

ground raised by the petitioners that the object for which the

survey is carried out should have been explicit in the

notification itself, and that, it cannot be declared in the counter

affidavit, which would be only an afterthought to save the

situation and would be in the teeth of the authoritative

declaration in Mohinder Singh Gill. In Mohinder Singh Gill, it

was held that when a statutory order is made, it's validity must

be adjudged by the reasons mentioned therein and cannot be

supplemented by fresh reasons in the shape of an affidavit or Patna High Court CWJC No.5542 of 2023 dt.01-08-2023

otherwise (sic. Paragraph 8). The reliance placed was on

Commissioner of Police, Bombay v. Gordhandas Dhanji; AIR

1952 SC 16, which held as follows: "The public orders publicly

made in exercise of statutory authority cannot be construed in

the light of explanations subsequently given by the Officer

making the order of what he meant or of what was in his mind

or what he intended to do. Public orders made by public

authorities are meant to have public effect and are intended to

affect the actions and conduct of those to whom they are

addressed and must be construed objectively with reference to

the language used in the order itself" (sic). We have to accept

the reservation made by the learned Advocate General that this

applies to administrative orders and not necessarily to

notifications made under Article 162 implementing policies of

the government, which has to be tested on the background of

how the decision-making process came to be.

53. Policy decisions shall not be interfered with by

Courts unless patently arbitrary, as has been held in M.P. Oil

Extraction. If there is an objective and rational foundation for

the Government's decision, the Courts will not embark upon an

exercise to ferret out a better measure in substitution of what the

Government proposes. It is trite that in matters of economic Patna High Court CWJC No.5542 of 2023 dt.01-08-2023

rights and policy decision the scope of judicial review is limited

and circumscribed. If the executive authority is found to be

within its competence to frame a policy for better administration

of the State; unless the policy framed is absolutely capricious,

not being informed by any reason and can be clearly held to be

arbitrary, founded on mere ipse dixit of the executive

functionary thereby offending constitutional provisions or

comes into conflict with any statutory provision, the Court

cannot and should not overstep the limits and tinker with the

policy, the framing of which is in the exclusive domain of the

State. It has been declared that-

"Policy decision is in the domain of the executive authority of the State and the Court should not embark on the uncharted ocean of public policy and should not question the efficacy or otherwise of such policy so long the same does not offend any provision of the statute or the Constitution of India." (sic Para-

41)."

54. East Coast Railway distinguished the requirement

of sufficiency of materials to base a decision; from the duty to

record reasons, both of which could lead to the decision being

sustained. It was held that every order passed by a public

authority should disclose due and proper application of mind of

the person making the order; which may be evident from the Patna High Court CWJC No.5542 of 2023 dt.01-08-2023

order itself or the record contemporaneously maintained.

Disclosure of the mind of the authority is best done by recording

reasons; while absence of reasons in the order passed or in the

record contemporaneously maintained is clearly suggestive of

the order being arbitrary and legally unsustainable. There can be

no hard and fast rule formulated in this regard was the finding.

In the cited case the administrative decision taken for

cancellation of the typing test was found to be bad for reason of

the order having not stated any reasons whatsoever and no

reasons having been set out in any contemporaneous record or

file. Census Commissioner reiterated that the wisdom of a

policy decision does not lie within the domain of Courts and

there can be interference caused only if it is absolutely

capricious, not informed by reasons, totally arbitrary and

founded on the ipse dixit of the administrative body.

55. The counter affidavit dated 01.05.2023 of the

State, not only asserts the object behind the survey but also

speaks of the decision-making process. It is stated in the counter

affidavit that the 2021 census having not commenced, the

beneficial schemes and allocations are blocked at the level of

the population, as has come out in the census of 2011. Almost

80% of the population, in the State of Bihar is said to be rural Patna High Court CWJC No.5542 of 2023 dt.01-08-2023

and the literacy and per capita income is at a lower side

compared with the other States in the Union. Within the State,

Mungeri Lal Commission was constituted by the Government of

Bihar to identify the socially and educationally backward castes

within the State. The initial list of backward classes was

prepared on the basis of that report and based on its

recommendation, the reservation for backward classes was first

introduced in 1978 by resolution dated 10.11.1978, which

resolution contained the list of backward classes and extremely

backward classes. It was later that the Bihar Reservation of

Vacancies in Posts and Services (For Scheduled Castes and

Scheduled Tribes and Other Backward Classes) Act, 1991 came

into force. The State also has constituted State Commissions for

Backward Classes, which has to be supplied with sufficient

material, for the purpose of making recommendations. As of

now, finding the list of existing castes within the backward

classes and extremely backward classes to be insufficient, prior

to the caste-based survey, a meeting of all the Commissions

related to the castes in the State is said to have been convened. It

is further stated that on 09.06.2022, the State Commission for

Backward Classes, Commission for Extremely Backward

Classes, the State Commission for Scheduled Castes, State Patna High Court CWJC No.5542 of 2023 dt.01-08-2023

Commission for Scheduled Tribe and also the Commission for

Upper Classes met on 09.06.2022, as is seen from the document

produced as Annexure-K in the counter affidavit dated 29.04.23

filed in CWJC No. 5542/23. The various Commissions were

requested to submit a caste list related to the respective

commissions, which lists were directed to be examined by the

District Magistrates of the State as per the communication dated

13.07.2022. The District Magistrates held meetings at the

district level, block level and with urban bodies for preparation

of the caste list which could be used in the caste survey. Again,

on the basis of the reports received from the District

Magistrates, a meeting was organised of the Commissions, the

Department of Backward Classes and Extremely Backward

Classes Welfare Department, as seen from Annexure-C. It was

in by this exercise that the different heads under which the

details are to be collected and the list of castes were finalised

after due process, as referred to earlier, and brought out by

notification dated 28.07.22.

56. It is also pertinent that the Governor declared the

policy of the Government in both Houses of the legislature,

which is seen from Annexure-A, produced in the counter

affidavit dated 01.05.2023 filed in CWJC No.5542/23. The Patna High Court CWJC No.5542 of 2023 dt.01-08-2023

policy decision as stated by the Governor; though on

27.02.2023, later to the notification, discloses the object and the

intention behind the notification which was brought out on

06.06.2022 which speaks of a Cabinet Decision on 02.06.22. We

extract hereunder the introductory paragraph and the last but

one paragraph of the speech, relating to the Caste Survey :-

"On the occasion of the first session of the new year, I convey my best wishes to all of you in the joint session of both the houses of the Bihar Legislature and wish for the prosperity and multi- dimensional development of the State. Financial, legislative and other important works are to be completed in this session. I expect all the members of Bihar Legislative Assembly to play a constructive role for the development of Bihar. Your valuable suggestions and discussions will strengthen the progress of Bihar.

xxx xxx xxx

The State Government is continuously working on the principle of Development with Justice and under the next dimension of this principle, caste- based census is being done with the aim of ensuring all round development of all sections of the State. Keeping in view the resolutions unanimously passed by all the Hon'ble MLAs, on June 2nd 2022, the State Government decided to conduct caste-based enumeration from its financial sources and is also moving fast on this.

It is a pleasure to inform you that the State Government has completed the first phase of this programme on January 21, 2023 and the second phase is also targeted to be completed in due time as per the schedule. For this, caste-based enumeration portal and caste-based enumeration app have been created. Under this enumeration, a complete survey will be done on the caste, economic, educational, and migrant status of all Patna High Court CWJC No.5542 of 2023 dt.01-08-2023

Biharis living inside and outside the boundaries of the State, on the basis of which the plans will be prepared for Biharis of all regions, castes and classes which will open new dimensions of their development. The State Government expresses its thanks for the co-operation of you, the Hon'ble members and the people of Bihar in the first phase of caste-based enumeration. It is hoped that full co-operation of all of you will continue to be received in the second phase as well."

57. The Object is very explicit which was the basis of

the decision taken by the legislators followed up by the

Executive Government.

58. We notice the judgment of the Hon'ble Supreme

Court in CAG v. K.S. Jagannathan; (1986) 2 SCC 679 from

which we extract paragraph numbers 30 and 31 which dealt with

the condition of the Schedule Castes and Schedule Tribes and

the endeavor made in the Constitution to atone for the sins of

the depredation visited on the said communities :-

"30. What relevance the above decision has to the facts of the present case is also beyond us. It is not possible to equate the members of the Scheduled Castes with goods imported from abroad. They are human beings like all other human beings, the only difference being that for centuries a large number of their countrymen have not treated them as human beings but as sub-human creatures beyond the pale of society and even of humanity. William Blake in this poem Patna High Court CWJC No.5542 of 2023 dt.01-08-2023

"Auguries of Innocence" said:

"Every Night and every Morn Some to Misery are Born.

Every Morn and every Night Some are Born to sweet delight.

Some are Born to sweet delight, Some are Born to Endless Night."

The members of the Scheduled Castes were the children of the "Endless Night". Their birthright was the badge of shame; their inheritance, the overflowing cup of humiliation; their constant and closest companion, degradation; the bride of their marriage, lifelong poverty; and their only fault, to be born to their parents. They were denied education. They were denied jobs except the lowest menial tasks. They were denied contact with persons not belonging to their castes for their touch polluted and even their shadow defiled, though the touch and the shadow of the animals did not, for men rode on horses and elephants and on mules and camels and milked cows, goats and buffaloes. They were denied worship and the doors of the temples were shut on their faces for their very presence was supposed to offend the gods. All these wrongs were done to them by those who fancied themselves their superiors. As the anonymous satirist said:

"We are the precious chosen few:

Let all the rest be damned.

There's only room for one or two:

We can't have Heaven crammed."

The treatment meted out to the members of Patna High Court CWJC No.5542 of 2023 dt.01-08-2023

the Scheduled Castes throughout the ages was an affront to Human Rights. It was in a spirit of atonement for the wrongs done to them and to make restitution for the injury and injustice inflicted upon them that the framers of the Constitution enacted Article 16(4) placing them in a separate class in matters relating to employment or appointment to any office under the State, formulated the Directive Principle embodied in Article 46, and proclaimed the great constitutional mandate set out in Article 335.

31. It is equally not possible to equate the members of the Scheduled Tribes with goods imported from abroad. They too are human beings like other human beings with this difference that for centuries they have preferred to follow the primitive ways of their forefathers. Remote and almost inaccessible in their hilly vastness and secluded forests, civilization has passed them by. The benefits of high sophisticated technology is as unknown to them as its hazards of noxious fumes and poisonous gases. Simple and naive, they have become a rich mine for exploitation by the human products of civilization. Their lands have been stolen from them by skullduggery and they have been tricked into selling the products of their craft and skill for a song. It was to protect them from such exploitation and to enable them to participate in the mainstream of the nation's life that they have been given special treatment by Articles 16(4), 46 and 335 of the Constitution."

Patna High Court CWJC No.5542 of 2023 dt.01-08-2023

59. The situation of the backward communities was

not much different and, in this context, we specifically notice

the debates in the Constituent Assembly on the framing of

Article 16, extracted in Indra Sawhney. Article 16(4) as it was

originally proposed did not qualify the words 'class of citizens'

with the word 'backward'. The debates in the original Drafting

Committee under the Chairmanship of Dr. B.R. Ambedkar

inserted the word 'backward' in between the words 'in favour of

any' and 'class of citizens' appearing in Article 16. There was

stiff opposition to the said expression on the ground that it was

quite vague and is likely to lead to complications in the future.

However, the Vice President of the Constituent Assembly Dr.

H.C. Mookerjee was of the opinion that the clause, 'affects

certain sections of our population - sections which have been in

the past treated very cruelly - and although we are today

prepared to make reparations for the evil deeds of our

ancestors, still the old stories continue, at least here and there

and capital is made out of it outside India...'(sic).

60. After elaborate discussion, some of which were

noticed, the speech of Dr. B.R. Ambedkar, the Chairman of the

Drafting Committee, which put to rest the entire objections were

quoted in extenso. We only extract the last portion quoted, Patna High Court CWJC No.5542 of 2023 dt.01-08-2023

which puts the matter in the correct perspective:

"Somebody asked me: 'What is a backward community? Well, I think anyone who reads the language of the draft itself will find that we have left it to be determined by each local Government. A backward community is a community which is backward in the opinion of the Government''.

(Emphasis supplied by us)

61. It is in this background that we have to look at

paragraph Nos. 782 and 783 of Indra Sawhney which are

extracted hereunder:

"782. Coming back to the question of identification, the fact remains that one has to begin somewhere -- with some group, class or section. There is no set or recognised method. There is no law or other statutory instrument prescribing the methodology. The ultimate idea is to survey the entire populace.

If so, one can well begin with castes, which represent explicit identifiable social classes/groupings, more particularly when Article 16(4) seeks to ameliorate social backwardness. What is unconstitutional with it, more so when caste, occupation poverty and social backwardness are so closely intertwined in our society? [Individual survey is out of question, since Article 16(4) speaks of class protection and not individual protection]. This does not mean that one can wind up the process of identification with the castes. Besides castes (whether found among Hindus or others) there may be other communities, groups, classes and denominations which may qualify as backward class of citizens. For example, in a Patna High Court CWJC No.5542 of 2023 dt.01-08-2023

particular State, Muslim community as a whole may be found socially backward. (As a matter of fact, they are so treated in the State of Karnataka as well as in the State of Kerala by their respective State Governments). Similarly, certain sections and denominations among Christians in Kerala who were included among backward communities notified in the former princely State of Travancore as far back as in 1935 may also be surveyed and so on and so forth. Any authority entrusted with the task of identifying backward classes may well start with the castes. It can take caste 'A', apply the criteria of backwardness evolved by it to that caste and determine whether it qualifies as a backward class or not. If it does qualify, what emerges is a backward class, for the purposes of clause (4) of Article 16. The concept of 'caste' in this behalf is not confined to castes among Hindus. It extends to castes, wherever they obtain as a fact, irrespective of religious sanction for such practice. Having exhausted the castes or simultaneously with it, the authority may take up for consideration other occupational groups, communities and classes. For example, it may take up the Muslim community (after excluding those sections, castes and groups, if any, who have already been considered) and find out whether it can be characterised as a backward class in that State or region, as the case may be. The approach may differ from State to State since the conditions in each State may differ. Nay, even within a State, conditions may differ from region to region. Similarly, Christians may also be considered.

If in a given place, like Kerala, there are several denominations, sections or divisions, Patna High Court CWJC No.5542 of 2023 dt.01-08-2023

each of these groups may separately be considered. In this manner, all the classes among the populace will be covered and that is the central idea. The effort should be to consider all the available groups, sections and classes of society in whichever order one proceeds. Since caste represents an existing, identifiable, social group spread over an overwhelming majority of the country's population, we say one may well begin with castes, if one so chooses, and then go to other groups, sections and classes. We may say, at this stage, that we broadly commend the approach and methodology adopted by the Justice O. Chinnappa Reddy Commission in this respect.

783. We do not mean to suggest -- we may reiterate -- that the procedure indicated hereinabove is the only procedure or method/approach to be adopted. Indeed, there is no such thing as a standard or model procedure/approach. It is for the authority (appointed to identify) to adopt such approach and procedure as it thinks appropriate, and so long as the approach adopted by it is fair and adequate, the court has no say in the matter. The only object of the discussion in the preceding para is to emphasise that if a Commission/Authority begins its process of identification with castes (among Hindus) and occupational groupings among others, it cannot by that reason alone be said to be constitutionally or legally bad. We must also say that there is no rule of law that a test to be applied for identifying backward classes should be only one and/or uniform. In a vast country like India, it is simply not practicable. If the real Patna High Court CWJC No.5542 of 2023 dt.01-08-2023

object is to discover and locate backwardness, and if such backwardness is found in a caste, it can be treated as backward; if it is found in any other group, section or class, they too can be treated as backward."

62. It is thus crystal clear that identification of the

backward communities has to be made after a survey of the

entire populace and the majority judgment did not find any fault

with identification of caste, which would represent explicit

identifiable social classes/groupings, especially when the very

intention of Article 16(4) was to ameliorate social

backwardness. It is worthwhile to also notice that the majority

judgment was in favour of the approach and methodology

adopted by Justice O. Chinnappa Reddy Commission in

Karnataka. Without a detailed discussion of the report itself, it

has to be noticed that Justice O. Chinnappa Reddy Commission

considered "economic and cultural impoverishment and social

deprivations" as the singular cause of perpetual backwardness.

While poverty is an indicator of economic impoverishment, lack

of educational attainments reflected cultural impoverishment

amongst the communities. The Commission opined, social

deprivation as stemming from a structure based on hierarchical

caste and community status. The Commission evolved four Patna High Court CWJC No.5542 of 2023 dt.01-08-2023

quantifiable indicators to reflect on all these factors :-

1) Caste and community-based poverty level in comparison with the corresponding state averages;

2) Caste and community averages of students appearing in matriculation; termed the first and biggest elimination stage on the education ladder, in comparison with the state average;

3) The representation of the castes and communities in the higher education in comparison with the state average; and

4) The representation of the castes and the communities in the state services, including government departments, state undertakings and universities.

63. The majority judgment approved or rather

'broadly commend (ed) the approach and methodology adopted

by the Justice O. Chinnappa Reddy Commission in this respect.'

(sic). The majority judgment in Indira Sawhney while

observing that there is no such thing as the standard or model

procedure or approach and it is for the authority appointed to

identify & adopt such approach and procedure as it thinks

appropriate, held that, so long as the approach adopted by it is

fair and adequate, the Court has no say in the matter.

64. In the present case, the 17 heads of details which

are to be collected would definitely indicate the social and

educational backwardness of the communities, which is also an

indicator of the financial conditions on which the community Patna High Court CWJC No.5542 of 2023 dt.01-08-2023

exists. Caste has been found to be an important indicator to

understand backwardness since historically the deprivations

visited on communities were based on their caste names. The

constitutional goal we see from the aforesaid discussions is not

intended at effacing caste but aimed at erasing once and for all,

discrimination based on caste. The mere unfortunate

circumstance of birth within one caste cannot lead to a man or

woman being excluded from the privileges and benefits enjoyed

by the other members of society and when it becomes the

accepted normal & the general norm, then there can be no claim

of equality within the society. It is hence, the Constitution

framers felt that Article 15 and 16 which ensures prohibition of

discrimination on grounds inter alia of caste and assures

equality of opportunity in matters of public employment, should

be impelled with a condition to uplift the marginalized sections

of society and bring them at par with the privileged class, who

have equal representation in administration, governance,

educational institutions and every facet of quality social

existence.

65. The caution in Indra Sawhney not to carry out an

individual survey is also pertinently relevant in so far as the

protection provided under Articles 15 & 16, existing not as one Patna High Court CWJC No.5542 of 2023 dt.01-08-2023

for individual protection, but aims only at class protection. The

impecunious circumstances or the educational backwardness of

an individual cannot be rectified by the protections under

Articles 15 & 16. It is hence, the emphasis on un-equals not

being treated equally and those suffering deprivations, as a

group or class, having been conferred with special privileges

and benefits to uplift them and to provide them with a quality of

life at par with any other, opening up the opportunities equally

to them and thus, bringing in dignity of life to every member of

the community, at par with others in the larger society. This is

not to be dismissed as a futile search for the pot of gold, at the

end of a rainbow or a useless pursuit of a mirage; but it is the

path to attainment of an egalitarian society, which is the

Constitutional goal, which every State and its instrumentalities

should endeavor to achieve and realize and so is a duty cast on

the citizens at large.

VOLUNTARY DISCLOSURE & PRIVACY : -

66. It is true that there is nothing stated in the

notification as to the disclosure being voluntary, however, it has

to be noticed that, admittedly, 80% of the survey is over and not

even one instance has come forth where a complaint was raised

of coercion to divulge the details sought for in the survey. The Patna High Court CWJC No.5542 of 2023 dt.01-08-2023

State has also specifically argued that what is attempted is the

collection of details which may not have mathematical precision

but would necessarily provide broad estimates for the State to

formulate schemes. As has been argued, there is no element of

coercion discernible from the various notifications issued or the

guidelines brought out to guide the process of enumeration.

Looking at the 17 heads under which the collection of data is

attempted, it cannot be disputed, that they bring forth the social,

economic and educational situation in which the individual

families exist and the identification of the caste of such families

enable identification of the classes or groups based on caste

identity, which are backward. We again emphasize the caution

expressed by Indra Sawhney that the protection offered under

Article 15 and 16 is to a class/group and not individual oriented.

In collecting the data as provided under the 17 heads, it is also

evident that the occupational groups also could be identified as

per the details collected in the survey.

67. We cannot fault the contention of the State that

one can very well start the process with caste, wherever they are

found, to evolve the criteria for determining backwardness;

which has been accepted by the Constitution Bench decision in

Indra Sawhney. It is very relevant that apart from the State List Patna High Court CWJC No.5542 of 2023 dt.01-08-2023

of Backward Classes and Extremely Backward Classes, there

are 33 castes identified as Scheduled Tribes and 23 as Scheduled

Castes, which are notified by the Government of India for the

State of Bihar. The State List of Backward Classes and

Extremely Backward Classes also includes the various castes;

backwardness being identified on the basis of such castes. The

additions or deletions in these lists have been done on the

recommendation of dedicated Commissions with due process at

different spans of time. The State in its counter affidavit also

speaks of having had discussions with the various Commissions

appointed by the State for the different classes and groups and

the identification of castes or groups were done based on the

recommendations of the respective Commissions; which were

also put through the district administration.

68. It is very evident that the Central Government, as

a matter of policy, decided not to carry out any caste-based

enumeration and as we found, the mere inclusion of Census

under Entry 69 of List I does not preclude the States from

carrying out such exercise, as is presently carried out by the

State of Bihar. We reiterate that the State of Karnataka had also

carried out such a survey, however, through a Commission and

by a legislation which only reinforces the power of the State to Patna High Court CWJC No.5542 of 2023 dt.01-08-2023

carry out such survey for collection of data, to achieve the

constitutional goal of uplifting the downtrodden and the

marginalized. The State has emphasized that there is no detail

sought for from the citizens, the subjects of the survey, akin to

any, found in the Aadhaar decision to be an infringement of

privacy. The various heads under which details are collected are

normally declared by each individual at the time of admission in

a school or for opening of a bank account or also for other

purposes. Regularly, the Backward Classes and Extremely

Backward Classes as also the Scheduled Caste and Scheduled

Tribes declare their caste and economic condition to the

authorities for the purpose of claiming the benefits of welfare

schemes and also taking recourse to the privileges of an

affirmative action.

                     69.     The     population        of   Bihar    in    2011     was

         approximately        10.40     crores        comprised     in    1.89    crores

households, while the total number of caste and income

certificates issued from 15.08.2012 till date is 7,29,48,500 and

6,19,69,592 coming to a total of 13,49,18,092. These are the

statistics provided in the counter affidavit of the State. The total

number of certificates issued for the economically weaker

sections from June 2019, under the general category is Patna High Court CWJC No.5542 of 2023 dt.01-08-2023

approximately 10.54 lakhs. The data collected in the SECC,

2011 are also available with the MNRGA Scheme Portal; in

relation to job cards issued in Bihar which alone comes to 16.62

crores. Similarly individual data is recorded in labor registration

portals and collected for the issuance of ration cards as also

enabling implementation of the provisions of the Food Security

Act. The data collected, hence, can always be verified with the

data already available with the Government, which could further

aid the policy determination insofar as the inclusion and

exclusion of caste and communities for welfare schemes, which

is intended at uplifting the downtrodden and marginalized.

70. While looking at the two decisions on privacy,

especially with reference to the specific arguments raised, we

think it appropriate to extract the following paragraphs from

Puttaswamy (1), which have also been extracted in the Aadhaar

decision.

"46. Natural rights are not bestowed by the State. They inhere in human beings because they are human. They exist equally in the individual irrespective of class or strata, gender or orientation.

318. Life and personal liberty are inalienable rights. These are rights which are inseparable from a dignified human existence. The dignity of the individual, equality between human beings and the quest for liberty are the foundational pillars of the Patna High Court CWJC No.5542 of 2023 dt.01-08-2023

Indian Constitution.

(Hon'ble Justice Dr D.Y.Chandrachud)

521. In the Indian context, a fundamental right to privacy would cover at least the following three aspects:

(i) Privacy that involves the person i.e. when there is some invasion by the State of a person's rights relatable to his physical body, such as the right to move freely;

(ii) Informational privacy which does not deal with a person's body but deals with a person's mind, and therefore recognises that an individual may have control over the dissemination of material that is personal to him. Unauthorised use of such information may, therefore lead to infringement of this right; and

(iii) The privacy of choice, which protects an individual's autonomy over fundamental personal choices.

For instance, we can ground physical privacy or privacy relating to the body in Articles 19(1)(d) and (e) read with Article 21; ground personal information privacy under Article 21; and the privacy of choice in Articles 19(1)(a) to (c), 20(3), 21 and 25. The argument based on "privacy" being a vague and nebulous concept need not, therefore, detain us.

(Hon'ble Mr. Justice R.F.Nariman,J.)

620. I had earlier adverted to an aspect of privacy -- the right to control dissemination of personal information. The boundaries that people establish from others in society are not only physical but also informational. There are different kinds of Patna High Court CWJC No.5542 of 2023 dt.01-08-2023

boundaries in respect to different relations. Privacy assists in preventing awkward social situations and reducing social frictions. Most of the information about individuals can fall under the phrase "none of your business".

On information being shared voluntarily, the same may be said to be in confidence and any breach of confidentiality is a breach of the trust. This is more so in the professional relationships such as with doctors and lawyers which requires an element of candor in disclosure of information. An individual has the right to control one's life while submitting personal data for various facilities and services. It is but essential that the individual knows as to what the data is being used for with the ability to correct and amend it. The hallmark of freedom in a democracy is having the autonomy and control over our lives which becomes impossible, if important decisions are made in secret without our awareness or participation.

(Hon'ble Mr. Justice S.K.Kaul, J)"

71. The Aadhaar decision also succinctly stated the

following features from Puttaswamy (1):

"108. It stands established, with conclusive determination of the nine-Judge Bench judgment of this Court in K.S.

Puttaswamy [K.S. Puttaswamy v. Union of India, (2017) 10 SCC 1] that right to privacy is a fundamental right. The majority judgment authored by Dr D.Y. Chandrachud, J. (on behalf of three other Judges) and five concurring judgments of other five Judges have declared, in no uncertain terms and Patna High Court CWJC No.5542 of 2023 dt.01-08-2023

most authoritatively, right to privacy to be a fundamental right. This judgment also discusses in detail the scope and ambit of right to privacy. The relevant passages in this behalf have been reproduced above while taking note of the submissions of the learned counsel for the petitioners as well as respondents. One interesting phenomenon that is discerned from the respective submissions on either side is that both sides have placed strong reliance on different passages from this very judgment to support their respective stances.

109. A close reading of the judgment in K.S. Puttaswamy [K.S. Puttaswamy v. Union of India, (2017) 10 SCC 1] brings about the following features:

109.1. Privacy has always been a natural right : The correct position in this behalf has been established by a number of judgments starting from Gobind v. State of M.P. [Gobind v. State of M.P., (1975) 2 SCC 148 : 1975 SCC (Cri) 468] Various opinions conclude that:

109.1.1. Privacy is a concomitant of the right of the individual to exercise control over his or her personality.

109.1.2. Privacy is the necessary condition precedent to the enjoyment of any of the guarantees in Part III.

109.1.3. The fundamental right to privacy would cover at least three aspects --

(i) intrusion with an individual's physical body, (ii) informational privacy, and (iii) privacy of choice.

109.1.4. One aspect of privacy is the right to control the dissemination of personal information. And that every individual should have a right to be able to control exercise Patna High Court CWJC No.5542 of 2023 dt.01-08-2023

over his/her own life and image as portrayed in the world and to control commercial use of his/her identity."

72. Informational privacy is the aspect on which there

was an emphasis by the learned counsel for the petitioners. As is

discernible from the above extracts, there are certain aspects of

personal information, which fall under the phrase 'none of your

business', meaning none other can seek such an information

mandatorily from the citizens; especially not the State which has

the might of its authority, which permeates to every Government

officer. In the present case, we have already found that there is

absolutely no coercion applied, neither is it discernible from any

of the guidelines put forth nor is there a single complaint made

regarding coercion to disclose the details. The data sought from

the subjects of the survey, the citizens within the State of Bihar,

are also details which are available in the public domain, but

still difficult to be extracted. It is for the purpose of identifying

the Backward Classes, Scheduled Castes and Scheduled Tribes

with the aim of uplifting them and ensuring equal opportunities

to them, not only by an affirmative action, but also in providing

employment, ensuring admission to educational institutions as

also representation in local bodies, and formulating schemes and

projects targeted at specific classes or groups, that the instant Patna High Court CWJC No.5542 of 2023 dt.01-08-2023

survey is carried out, is the contention of the State; which

cannot be brushed aside.

73. It has been argued that wherever there is a

declaration sought of personal details like religion, caste and

income, there is a benefit conferred on the citizen. In the caste

survey also, there is a definite privilege sought to be conferred

on the individuals, who are eventually identified to be belonging

to the backward communities, by way of preferential action of

the State targeted at the specified class/group. Though the caste

survey and collection of data would not by itself confer any

benefit on the citizen, the statistics which are collated could be

placed before the various statutory Commissions, which would

result in recommendations, definitely inuring to the benefit of

the individuals in the identified classes/groups when schemes

and projects are formulated for their upliftment. We cannot, but

reiterate with emphasis that there can be no coercion found and

there is no complaint of such a coercion having been applied by

the Government officers in getting the details from the citizens;

especially when 80% of the work of collecting data is said to be

over. We have also seen the survey of the National Health

Mission which also seek the specific details as sought for in the

instant survey.

Patna High Court CWJC No.5542 of 2023 dt.01-08-2023

74. Learned counsel for the petitioners had

emphasized on the option insofar as the details of Aadhaar is

concerned, which is specified in the format of survey to be

optional. We cannot find such a mandatory pressure applied on

the subjects of survey merely for reason of the Aadhaar details

being made optional and specified so in the format of survey;

which definitely is to ensure that there is no violation of the

principles of right to privacy, as laid down by the Hon'ble

Supreme Court. In this context, we also have to notice the

following paragraphs from Puttaswamy(1):

"310.While it intervenes to protect legitimate State interests, the State must nevertheless put into place a robust regime that ensures the fulfilment of a threefold requirement. These three requirements apply to all restraints on privacy (not just informational privacy). They emanate from the procedural and content-based mandate of Article 21. The first requirement that there must be a law in existence to justify an encroachment on privacy is an express requirement of Article 21. For, no person can be deprived of his life or personal liberty except in accordance with the procedure established by law. The existence of law is an essential requirement. Second, the requirement of a need, in terms of a legitimate State aim, ensures that the nature and content of the law which imposes the restriction falls within the zone of reasonableness mandated by Article 14, Patna High Court CWJC No.5542 of 2023 dt.01-08-2023

which is a guarantee against arbitrary State action. The pursuit of a legitimate State aim ensures that the law does not suffer from manifest arbitrariness. Legitimacy, as a postulate, involves a value judgment. Judicial review does not reappreciate or second guess the value judgment of the legislature but is for deciding whether the aim which is sought to be pursued suffers from palpable or manifest arbitrariness. The third requirement ensures that the means which are adopted by the legislature are proportional to the object and needs sought to be fulfilled by the law. Proportionality is an essential facet of the guarantee against arbitrary State action because it ensures that the nature and quality of the encroachment on the right is not disproportionate to the purpose of the law. Hence, the threefold requirement for a valid law arises out of the mutual interdependence between the fundamental guarantees against arbitrariness on the one hand and the protection of life and personal liberty, on the other. The right to privacy, which is an intrinsic part of the right to life and liberty, and the freedoms embodied in Part III is subject to the same restraints which apply to those freedoms.

311. Apart from national security, the State may have justifiable reasons for the collection and storage of data. In a social welfare State, the Government embarks upon programmes which provide benefits to impoverished and marginalised sections of society. There is a vital State interest in ensuring that scarce public resources are not dissipated by the diversion of resources to persons who do not qualify as recipients.

Patna High Court CWJC No.5542 of 2023 dt.01-08-2023

Allocation of resources for human development is coupled with a legitimate concern that the utilisation of resources should not be siphoned away for extraneous purposes. Data mining with the object of ensuring that resources are properly deployed to legitimate beneficiaries is a valid ground for the State to insist on the collection of authentic data. But, the data which the State has collected has to be utilised for legitimate purposes of the State and ought not to be utilised unauthorisedly for extraneous purposes. This will ensure that the legitimate concerns of the State are duly safeguarded while, at the same time, protecting privacy concerns. Prevention and investigation of crime and protection of the revenue are among the legitimate aims of the State. Digital platforms are a vital tool of ensuring good governance in a social welfare State. Information technology--legitimately deployed is a powerful enabler in the spread of innovation and knowledge.

(Hon'ble Justice Dr D.Y.Chandrachud,J)

377. It goes without saying that no legal right can be absolute. Every right has limitations. This aspect of the matter is conceded at the Bar. Therefore, even a fundamental right to privacy has limitations. The limitations are to be identified on case- to-case basis depending upon the nature of the privacy interest claimed. There are different standards of review to test infractions of fundamental rights. While the concept of reasonableness overarches Part III, it operates differently across Articles (even if only slightly differently across some Patna High Court CWJC No.5542 of 2023 dt.01-08-2023

of them). Having emphatically interpreted the Constitution's liberty guarantee to contain a fundamental right to privacy, it is necessary for me to outline the manner in which such a right to privacy can be limited.

I only do this to indicate the direction of the debate as the nature of limitation is not at issue here.

378. To begin with, the options canvassed for limiting the right to privacy include an Article 14 type reasonableness enquiry [ A challenge under Article 14 can be made if there is an unreasonable classification and/or if the impugned measure is arbitrary. The classification is unreasonable if there is no intelligible differentia justifying the classification and if the classification has no rational nexus with the objective sought to be achieved. Arbitrariness, which was first explained at para 85 of E.P. Royappa v. State of T.N., (1974) 4 SCC 3 : 1974 SCC (L&S) 165, is very simply the lack of any reasoning.] ; limitation as per the express provisions of Article 19; a just, fair and reasonable basis (that is, substantive due process) for limitation per Article 21; and finally, a just, fair and reasonable standard per Article 21 plus the amorphous standard of "compelling State interest". The last of these four options is the highest standard of scrutiny [ A tiered level of scrutiny was indicated in what came to be known as the most famous footnote in constitutional law, that is, fn 4 in United States v. Carolene Products Co., 1938 SCC OnLine US SC 93 :

82 L Ed 1234 : 304 US 144 (1938).

Depending on the graveness of the right at stake, the court adopts a correspondingly Patna High Court CWJC No.5542 of 2023 dt.01-08-2023

rigorous standard of scrutiny.] that a court can adopt. It is from this menu that a standard of review for limiting the right to privacy needs to be chosen.

(Hon'ble Mr. Justice Chelameswar,J.)"

75. The three requirements, as noticed in paragraph

310, extracted hereinabove, are fully satisfied in the present

case. The Executive Government had decided to initiate a

survey to collect personal details of the natives of the State of

Bihar for the purpose of initiating and implementing

developmental activities to uplift the backward classes, as is

seen from the Governor's speech to the two Houses. The State

Government has also brought out a notification which is

published in the official gazette, which is a law, being an

exercise under Article 162 of the Constitution of India,

especially when there is no law on the subject made by the

Parliament to which the present exercise can be said to be

repugnant. As far as the third requirement, to satisfy the test of

proportionality, we have to only refer to paragraph 311, as

extracted hereinabove. We cannot, but reiterate with utmost

respect, the aspect of allocation of resources for human

development, coupled with a legitimate concern for utilization

of resources, ensuring that it is not siphoned away for

extraneous purpose; which requires data mining, is the attempt Patna High Court CWJC No.5542 of 2023 dt.01-08-2023

of the State by the instant survey.

76. The test as has been laid down in paragraph 378

extracted hereinabove, of the compelling State interest or rather

the interest of the citizens/subjects; especially those who are

downtrodden and marginalized; termed the highest standard of

scrutiny, according to us, stands satisfied. As has been held in

paragraph-380 of Puttaswamy(1), it varies from case to case as

to when and in what types of privacy claims, this standard

should be applied. The standard of compelling State interest, as

has been held in paragraph 380, depends upon the context of

concrete cases.

77. We reiterate at the risk of repetition, that the test

stands fully satisfied in the present case. In the Aadhaar

decision it was held that going by the majority in

Puttaswamy(1), 'legitimate State interest' can be taken as a

permissible restriction on a claim to privacy of an individual

instead of applying the test of 'compelling State interest'. We

also extract paragraph 157 of Aadhaar:-

"157. In Modern Dental College & Research Centre [Modern Dental College & Research Centre v. State of M.P., (2016) 7 SCC 353 : 7 SCEC 1] , four sub-components of proportionality which need to be satisfied were taken note of. These are:

(a) A measure restricting a right must have a legitimate goal (legitimate Patna High Court CWJC No.5542 of 2023 dt.01-08-2023

goal stage).

(b) It must be a suitable means of furthering this goal (suitability or rational connection stage).

(c) There must not be any less restrictive but equally effective alternative (necessity stage).

(d) The measure must not have a disproportionate impact on the right- holder (balancing stage)."

78. We have already held these tests to be satisfied to

the hilt.

79. We have to notice that there are concerns raised by

the petitioners insofar as the head of the family being asked to

disclose the details of others, the caste of the mother not being

recorded in any context and there being no option to refuse to

declare the caste status; though the same is available insofar the

religion is concerned. We have to emphasize the contention

raised by the State that a mathematical precision is not

warranted in identification of backward status or occupational

classes or groups and caste is the best denominator available as

of now; which is recognized also in Indra Sawhney, a

Constitution Bench. It cannot, but be observed that caste is a

matter of descent while religion is a matter of belief. India has

many instances of persons belonging to the same caste

practicing different religions and despite the religions other than Patna High Court CWJC No.5542 of 2023 dt.01-08-2023

the Hindu religion, not practicing caste system as such; those

converted groups, in the other communities also are conferred

with backward status and enabled privileges and benefits by the

State. The details sought for in the survey are not individual

centric and is not aimed at targeting an individual, which in the

context of the details collected from the head of the family; is

virtually impossible, as the law exists today.

80. As we discern, the disclosures are voluntary and it

has a definite aim of bringing forth development schemes for

the identified backward classes/groups. The caste status sought

to be collated is not intended at taxing, branding, labeling or

ostracizing individuals or groups; but it is to identify the

economic, educational and other social aspects of different

communities/classes/groups, which require further action by the

State for its upliftment.

SECURITY CONCERNS :-

81. The counter affidavit of the State goes on to

demonstrate that the Caste Based Survey has a full proof

mechanism and there are no chances of any kind of leakage of

the data. The survey operation has taken into account the

following measures:

a. Provision and arrangement has been made to ensure the confidentiality and security of the Patna High Court CWJC No.5542 of 2023 dt.01-08-2023

data.

b. Enumerators and supervisors have been instructed and trained not to share or show the data with any unrelated individual/third party.

c. Provision has also been made in the software so that no one can take the screenshot of the mobile app.

d. Device binding has been done so that each enumerator or supervisor can work with only one mobile during the whole process.

e. Data cannot be downloaded from the mobile device.

f. Data of any person cannot be downloaded from the system. It is encrypted data and can be read only on the data base made for it.

g. Data are being stored in servers of the State Data Census of the Government of Bihar and not on any other server or on the cloud so therefore, no unauthorized person except, the Data Based Administrator can access the data.

h. The Role Based Access Control (RBAC) System is working with OTP verification to ensure the entry of only authorized users.

i. Encrypted password storage and secure coding practices are in use of security of the data.

82. In addition to these is the letter produced as

Annexure-B from the Officer on Special Duty to the Secretary

of the General Administration Department, the translation of

which reads as under:

"Subject:-With regard to making available facilities of Web Portal Hosting, SMS and E-Mail at the State Center under Bihar Caste Based Census - 2022.

Ref. - Your letter no. 272/23 dated 12.01.2023 Patna High Court CWJC No.5542 of 2023 dt.01-08-2023

and letter no. 2016/2023 dated 26.04.2023 of Beltron.

Sir, In the light of your letter on the aforesaid subject under reference regarding declaration of secured I.T Infrastructure to those basic infrastructure under the I.T. Act where the data of caste based census have been stored at the data center of Beltron and the relevant storage, it has been declared vide letter no. 2016/2023 dated 26.04.2023 of Beltron that application and data hosting related with caste based census for State Data Center is a secured I.T. Infrastructure in accordance with the provisions of Information Technology Act 2000 (as amended) and the Information Technology (Reasonable Security Practices and Procedures and Sensitive Personal Data or Information) Rules 2011."

83. The security aspect argued by the petitioners are

hence taken care of and that does not invalidate the survey.

84. On the above reasoning we find the action of the

State to be perfectly valid, initiated with due competence, with

the legitimate aim of providing 'Development with Justice'; as

proclaimed in the address to both Houses and the actual survey

to have neither exercised nor contemplated any coercion to

divulge the details and having passed the test of proportionality,

thus not having violated the rights of privacy of the individual

especially since it is in furtherance of a 'compelling public

interest' which in effect is the 'legitimate State interest'.

85. We dismiss the writ petitions, leaving the parties Patna High Court CWJC No.5542 of 2023 dt.01-08-2023

to suffer their respective costs.

(K. Vinod Chandran, CJ)

Partha Sarthy, J: I agree.



                                                                   (Partha Sarthy, J)

Sujit/PKP
AFR/NAFR                AFR
CAV DATE                07.07.2023
Uploading Date          01.08.2023
Transmission Date
 

 
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 : IJJ

 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter