Tuesday, 23, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Manohar Lal Vs. The State [1951] INSC 36 (23 May 1951)
1951 Latest Caselaw 36 SC

Citation : 1951 Latest Caselaw 36 SC
Judgement Date : 23 May 1951

    
Headnote :
Section 7(1) of the Punjab Trade Employees Act, 1940, as amended in 1943, stipulated that, \"unless otherwise provided by this Act, every shop shall remain closed on a close day.\" Subsection (2)(i) further stated, \"The choice of a close day shall rest with the owner or occupier of the shop... and must be communicated to the prescribed authority.\" Additionally, clauses (i) and (j) of Section 2-A specified that the Act does not apply to persons employed in a managerial capacity or to the employer’s family members.

The appellant, who owned a shop, had his son sell an article from the shop on a close day. As a result, the appellant was convicted under Section 16 of the Act. He argued that Section 7 of the Act was ultra vires, claiming it did not fall under any item in either the Provincial or Concurrent Legislative List of the Government of India Act, 1935. Furthermore, he contended that, as he did not employ any labor and was also the shop\'s manager, he should not be convicted under clauses (i) and (j) of Section 2-A.

Held, by the Full Court:

The provincial government was authorized under Item No. 27 in List II to regulate the hours, place, date, and manner of sale of commodities. Therefore, Section 7 of the Act was not ultra vires. Additionally, it could also be justified under Item 27 in List III, which relates to the \"welfare of labor\" and \"conditions of labor.\"

Clause (j) of Section 2-A did not exempt the appellant, as the conviction was for the appellant’s violation of keeping the shop open on a close day, not for the sale made by his son.

The appellant was not entitled to an exemption under clause (i) of Section 2-A, even though he was the shop\'s manager, because his responsibilities and liabilities as the owner of the shop were separate from his role as the manager for the purposes of the Act.
 

Manohar Lal V. The State [1951] INSC 36 (23 May 1951)

BOSE, VIVIAN KANIA, HIRALAL J. (CJ) FAZAL ALI, SAIYID MAHAJAN, MEHR CHAND AIYAR, N. CHANDRASEKHARA

CITATION: 1951 AIR 315 1951 SCR 671

CITATOR INFO :

R 1961 SC 418 (6)

ACT:

Punjab Trade Employees Act, 1940, ss. 2-A (i) and (j), 7 (1), 16 --Shopkeeper without employees--Sate by son on close day-Liability of shopkeeper--Scope of s. 2-A (i) and (j).

HEADNOTE:

Section 7 sub-s. (1) of the Punjab Trade Employees Act, 1940, as amended in 1943, provided that "save as otherwise provided by this Act, every shop shall remain closed on a close day." Subsection (2) (i) stated that "The choice of a close day shall rest with the owner or occupier of a shop ...... and shall be intimated 87 672 to the prescribed authority." Clauses (i) and (j) of s.

2-A provided that nothing in the Act shall apply to persons employed in a managerial capacity and the members of the family of the employer. The appellant owned a shop and on a close day the appellant's son sold an article from the shop, and the appellant was convicted under s. 16 of the Act. It was contended on his behalf that s. 7 of the Act was ultra vires as it did not fall under any of the items in either the Provincial or the Concurrent Legislative List of the Government of India Act, 1935, and that, in any event as he did not employ any labour and was also the manager of the shop he cannot be convicted in view of the provisions of clauses (i) and (j) of s. 2-A of the Act.

Held, by the Full Court--(i) that the provincial Government could under item No. 27 in List 1I regulate the hours, place, date and manner of sale of any commodity and s. 7 of the Act was not ultra vires; the matter could also be brought under item 27 in List III "welfare of labour;

conditions of labour ;" (ii) clause (j) of s. 2-A did not protect the appellant because the conviction was not for the sale by the son but for the appellant having kept the shop open on a close day;

(iii) the appellant was not entitled to be exempted under el. (i) of s. 2-A even though he was himself the manager of the shop, because his capacity and liability as an owner must be kept distinct from that of a manager for the purposes of the Act.

CRIMINAL APPELLATE JURISDICTION: Criminal Appeal No. 11 of 1950.

Appeal under Art. 134 (1) (c) of the Constitution of India against the Judgment and Order dated the 10th April, 1950, of the High Court of Judicature at Simla in Criminal Revision No. 449 of 1949. The facts of the case appear in the judgment.

Kundan Lal Arora for the appellant. S.N. Chopra for the respondent.

1951. May 23. The Judgment of the Court was delivered by Bose J. --This is a criminal appeal against a conviction under section 16 of the Punjab Trade Employees Act, 1940, as amended in 1943, read with section 7(1).

The appellant is a shopkeeper who owns and runs a shop in the Cantonment Area of Ferozepore. He has no "employees" within the meaning of the Act but is assisted by his son in running the shop. The shop is 673 divided into two sections. In one, articles of haberdashery are sold; in the other, articles of stationery.

Section 7(1) of the Act as amended requires that "Save as otherwise provided by this Act, every shop ...... shall remain closed on a close day." Sub-section (2)(i) states that-The choice of a close day shall rest with the owner or occupier of a shop ...... and shall be intimated to the prescribed authority within etc." The appellant made the following choice. He elected to close the haberdashery section on Mondays and the stationery section on Saturdays and gave the necessary intimation to the prescribed authority to that effect.

On Monday, the 17th of May, 1948, the appellant's son sold a tin of boot polish to a customer from the haberdashery, section of the shop. The appellant was present in person at the time of the sale. Monday was a close day for the haberdashery section and so the appellant was prosecuted under section 16 read with section 7. The trying Magistrate held that in selling the article of haberdashery on a close day and in not observing Monday as a close day the appellant had infringed the provisions of section 7(1) of the Act. He accordingly convicted him and imposed a fine of Rs. 20. A revision application to the High Court failed. The High Court held that as the appellant had failed to keep his shop closed one day in the week, his conviction was proper. A certificate for leave to appeal to this Court, on the ground that a substantial question of law relating to the Government of India Act, 1935, was involved, was granted and that is how we come to be seized of the matter.

The learned counsel for the appellant contended that section 7 of the Act is ultra vires in that it does not fall under any of the items in either the Provincial or the Concurrent Legislative Lists in the Government of India Act, 1935. In our opinion, the matter can come either under item No. 27 in List II or item No. 27 in List III.

674 Item No. 27 in List II covers "trade and commerce within the Province." In our opinion, a Provincial Government could, under that entry, regulate the hours, place, date and manner of sale of any particular commodity or commodities.

It could, for example, state that the sale of explosives or other dangerous substances should only be in selected areas, at specified times or on specified days when extra precautions for the general safety of the public and those directly concerned could be arranged for. That would appear to be obvious. In the same way, it could, if it so pleased, say that there shall be no sales on a particular day, say a Sunday or a Friday, or on days of religious festivals and so forth. Instead of doing that, it has chosen to regulate the internal trade of the Province in this manner which is only one of the various ways in which it could have acted.

The matter can also be brought under item 27 in List III: "welfare of labour; conditions of labour." The impugned section is a general one and applies to all kinds of shops; that is to say, to those in which labour is employed as well as to those which are run by the owners and their families. The Act in which the section occurs is directed at regulating the hours of employment of persons who are employed in the business of shops or commercial establishments. Therefore, in so far as section 7 covers establishments where labour is employed, it is undoubtedly intra vires. But it was argued that the section can have no application to shops which an owner runs with or without the assistance of his family. Reliance for this was placed on section 2-A (i) and (j) which is as follows: "2-A. Nothing in this Act shall apply to-(i) persons employed in a managerial capacity ...... and (j) the members of the family of the employer." It was argued that the sale was by the son. He is not affected by the Act. Therefore. he was entitled to sell and he could not sell unless the shop was kept 675 open to enable him to do so. So also as regards the appellant, the owner, who was there in a managerial capacity. In our opinion, this is fallacious because the conviction here is not for the sale but for keeping the shop open on a close day. Section 2-A (j) does not give the son a right to keep the shop open or, for that matter, a right to sell. All it says is that he, being a member of the family, shall not be affected by the provisions of the Act. Section 7(1), on the other hand, is directed against the owner of the shop, not against his family. It compels the owner to keep his shop closed one day in a week.

It was then contended that if a person employed in a managerial capacity cannot be affected by the Act, then the appellant who was there in that capacity cannot be compelled to close the shop under section 7. This is also fallacious.

It happens in the present case that the owner and the manager are the same but the Act obviously makes provision for a class of case in which they are different. The owner is obliged to close the shop one day in a week, though the manager of the shop can work without, for example, having the twenty-four consecutive hours of rest every week which section 7-A enjoins. The appellant's capacity as manager will have to be separated from his character as owner for this purpose. Section 2-A(i) does not control section 7 (1).

Lastly, it was argued that the scheme of the Act makes it plain that it is for ameliorating the conditions of labour employed in shops. It cannot therefore apply to shops in which no labour is employed, particularly when the family of the "employer" is expressly excluded from the purview of the Act. For this reason also, it cannot fall under item 27 in List III. We are of opinion that such a narrow interpretation cannot be placed upon the entry. The legislature may have felt it necessary, in order to reduce the possibilities of evasion to a minimum, to encroach upon the liberties of those who would not otherwise have been affected. That we think it had power to do. Further, to require a shopkeeper, who employs one or two men, to close and 676 permit his rival, who employs perhaps a dozen members of his family, to remain open, clearly places the former at a grave commercial disadvantage. To permit such a distinction might well engender discontent and in the end react upon the relations between employer and employed. All these are matters of policy into which we cannot enter but which serve to justify a wide and liberal interpretation of words and phrases in these entries.

The appeal fails and is dismissed.

Appeal dismissed.

Agent for the appellant: Vidya Sagar.

Agent for the respondent: P.A. Mehta.

 

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 : MAIMS

 

LatestLaws Partner Event : LL

 
 
 
Latestlaws Newsletter