Friday, 12, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Makhan Singh Vs. State of Punjab [1952] Insc 41 (2 September 1952)
1952 Latest Caselaw 41 SC

Citation : 1952 Latest Caselaw 41 SC
Judgement Date : 02 Sep 1952

    
Headnote :

The appellants were detained under Rule 30(1) of the Defence of India Rules, enacted by the Central Government under Section 3 of the Defence of India Ordinance, 1962. They approached the Punjab and Bombay High Courts under Section 491(1)(b) of the Code of Criminal Procedure, arguing that Sections 3(2)(15)(i) and 40 of the Defence of India Act, 1962, along with Rule 30(1)(b) of the Defence of India Rules, were unconstitutional as they violated their fundamental rights under Articles 14, 21, 22(4), (5), and (7) of the Constitution, and should therefore be set free. The High Courts ruled that the Presidential Order, issued on November 3, 1962, under Article 359(1) of the Constitution following the emergency declared under Article 352 due to the Chinese invasion, prevented their right to file such petitions, and dismissed them. The appeals raised two key questions: (1) the scope and effect of the Presidential Order issued under Article 359(1), and (2) whether the Order barred applications under Section 491(1)(b) of the Code.

The Presidential Order was as follows: \"G.S.R. 1464—In exercise of the powers conferred by clause (1) of Article 359 of the Constitution, the President declares that the right of any person to move any court for the enforcement of the rights conferred by Articles 21 and 22 shall remain suspended for the duration of the Proclamation of Emergency, issued under Article 352(1) on October 26, 1962, if that person has been deprived of such rights under the Defence of India Ordinance, 1962, or any related rules or orders.\" The Order was later amended to include Article 14.

The Court held (per Gajendragadkar, Sarkar, Wanchoo, Hidayatullah, Das Gupta, and Shah, JJ.) that the appellants\' proceedings in the High Courts under Section 491(1)(b) of the Code were affected by the Presidential Order and thus deemed invalid.

Article 359 of the Constitution cannot be interpreted in multiple ways, so it was unnecessary to address the debate over whether the Article favored the President\'s powers or the fundamental rights of citizens.

The cases of *The King (At the Prosecution of Arthur Zadig) v. Halliday* [1917] A.C. 260, *Liversidge v. Sir John Anderson* [1942] A.C. 206, *Keshav Talpade v. The King Emperor* [1943] F.C.R., and others were considered.

The term \"any court\" in Article 359(1), interpreted plainly, includes any court with jurisdiction, such as the Supreme Court and High Courts, where the rights specified in the Presidential Order can be enforced. It is incorrect to argue that the term excludes courts that might be empowered by Article 32(3). Furthermore, it is incorrect to claim that the term cannot apply to High Courts just because their writ jurisdiction under Article 226(1) is discretionary.

In determining whether a proceeding falls under the Presidential Order, the focus is not on the form or the specific words of the relief sought, but rather on the substance. If enforcing the relief requires considering whether fundamental rights mentioned in the Presidential Order have been violated, the proceeding falls within the scope of the Order, whether it is under Article 32(1) or Article 226(1) of the Constitution.

The right to move the court for a writ of habeas corpus under Section 491(1)(b) of the Code is now a statutory right, no longer claimable under common law.

Cases such as *Girindra Nath Banerjee v. Birendra Nath Pal* I.L.R. 54 Cal., *District Magistrate, Trivandrum v. K.C. Mammen Mappillai*, I.L.R. [1939] Mad. 708, and others are referenced.

Since the Constitution was promulgated, two methods for a citizen to enforce their right to personal freedom existed: (i) by a writ under Article 226(1) or Article 32(1), or (ii) under Section 491(1)(b) of the Code of Criminal Procedure. Regardless of the method chosen, if the right being enforced is a fundamental right guaranteed by the Constitution, it falls within the purview of Article 359(1). This applies even if the court acts suo motu. Articles 372, 225, or 375 do not provide grounds for challenge. The suspension of the right to move any court under the Presidential Order necessarily suspends the Court\'s jurisdiction as well.

The right to challenge a detention order under Section 491(1)(b) of the Code has been expanded by fundamental rights guaranteed in the Constitution, and when a detainee cites such rights in their petition, they are essentially seeking to enforce their fundamental rights. Therefore, the prohibition in Article 359(1) and the Presidential Order applies.

The term \"right to move any court\" in Article 359(1) and the Presidential Order encompasses all legal actions in which the specified rights are sought to be enforced and covers all relevant jurisdictions of competent courts.

Even if the impugned Act might be invalid due to violating Articles 14, 21, and 22, the challenge cannot be made during the period specified in the Presidential Order, and the President\'s ability to issue the Order cannot be questioned based on such invalidity.

However, if the challenge to the detention order is based on a reason unrelated to the rights specified in the Presidential Order, such as excessive delegation or malafide detention, the Presidential Order\'s bar does not apply. These challenges must be examined independently.

The claim that Section 3(2)(15)(i) and Section 40 of the Defence of India Act involve excessive delegation is rejected. The legislative policy was clearly stated in the preamble, and Sections 3(1) and 3(2) provided specific guidance to the rule-making authority. Therefore, it is incorrect to claim that the Act improperly delegated legislative power. Rule 30(1)(b), consistent with the Act\'s provisions, cannot be challenged on this ground.

In the case of *Delhi Laws Act, 1912* [1951] S.C.R. 747, *Harishankar Bagla v. The State of Madhya Pradesh* [1955] 1 S.C.R. 380, and others, it was held that the impugned Act cannot be struck down as colorable legislation because the Preventive Detention Act, 1950, was already in place. Parliament had the power under Entry 9, List I of the Seventh Schedule to the Constitution, and it could not be argued that its actions were malafide.

If Parliament believed the executive could not detain citizens reasonably suspected of prejudicial activities under the Preventive Detention Act, 1950, it was within its power to enact the impugned Act. Even if the Act contravened Articles 14 and 22, the Presidential Order barred investigation into its merits during the prescribed period.

Proceedings under Section 491(1)(b) of the Code are limited to requesting release from detention. If this relief is unavailable due to the Presidential Order, it is unreasonable to merely declare the impugned Act and detention invalid. Such a declaration falls outside the scope of Section 491(1)(b), Article 226(1), and Article 32(1) of the Constitution.

The period for the emergency and the restrictions imposed must be left to the executive, with the safeguard against abuse of power resting in public opinion.

Cases such as *Liversidge v. Sir John Anderson* [1942] A.C. 206, and others were referred to.

The Constitution governs both individual freedom and the law that protects it. It has made this Court the guardian of fundamental rights while also providing for the declaration of emergencies. In considering the right of a citizen to challenge the validity of their detention, the Court must give effect to Article 359(1) and the Presidential Order issued under it.

The decisions of the Punjab and Bombay High Courts were correct in ruling that applications under Section 491(1)(b) were invalid insofar as they sought to challenge the detentions based on violations of Articles 14, 21, and 22 of the Constitution.

Per Subba Rao, J., Section 3(2)(15)(i) of the Defence of India Act, 1962, and Rule 30(1)(b) were unconstitutional as they violated the relevant provisions of Article 22 of the Constitution.

Cases like *Deep Chand v. The State of Uttar Pradesh* [1959] Supp. 2 S.C.R. 840, and others, were referenced.

Under the Constitution, every person has the right to approach the Supreme Court, High Courts, or any court established by Parliament under Article 32(3) to enforce fundamental rights. However, the right to approach the Supreme Court is guaranteed, while the right to approach other courts is not.

Article 359, correctly interpreted, applies the suspension of the right to move any court for enforcement of rights under Article 32 and Article 226, and not to the High Court\'s discretionary statutory powers under Section 491 of the Code of Criminal Procedure.

Therefore




 

Makhan Singh Vs. State of Punjab [1952] INSC 41 (2 September 1952)

GAJENDRAGADKAR, P.B.

SARKAR, A.K.

SUBBARAO, K.

WANCHOO, K.N.

HIDAYATULLAH, M.

GUPTA, K.C. DAS SHAH, J.C.

CITATION: 1964 AIR 381 1964 SCR (4) 797

CITATOR INFO :

R 1964 SC1128 (1) R 1966 SC 657 (6) R 1966 SC 740 (5,24,30) F 1966 SC1078 (5) RF 1967 SC 483 (5) R 1968 SC1313 (10) RF 1971 SC 530 (233) R 1976 SC 958 (26) E 1976 SC1207 (14,33,40,43, TO 49,547) R 1977 SC1027 (12,23)

ACT:

Constitution of India, 1950, Arts. 352 and 359-Proclamation of emergency-President's order restricting enforcement of fundamental rights-Detention under Defence of India Act (LI of 1962) and Defence of India Rules-Application for release under s. 491, Code of Criminal Procedure (Act V of 1898)Maintainability.

HEADNOTE:

The appellants were detained under r. 30(l) of the Defence of India Rules made by the Central Government under s. 3 of the Defence of India Ordinance, 1962. They applied to the Punjab and Bombay High Courts under s. 491(1)(b) of the Code of Criminal Procedure and their case was that ss. 3(2)(15)(i) and 40 of the Defence of India Act, 1962, and r. 30(1)(b) of the Defence of India Rules, which were continued under the Act, were unconstitutional and invalid inasmuch as they contravened their fundamental rights under Arts. 14, 21, 22(4), (5) and (7) of the Constitution and that, therefore, they should be set at liberty. The High Court’s held that the Presidential Order which had been issued on November 3, 1962, under Art. 359(1) of the Constitution, after a declaration of emergency under Art. 352, consequent on the Chinese invasion of India, barred their right to move the said petitions and dismissed them. These appeals raised two common questions in this Court, (1) what was the true scope and effect of the Presidential Order issued under Art.

359(1), and (2) did the bar created by the Order operate in respect of the applications under s. 491(1)(b) of the Code.

The Presidential Order was as follows:"G.S.R. 1464--In exercise of the powers conferred by cl. (1) of article 359 of the Constitution, the President hereby declares that the right of any person to move any court for the enforcement of the right conferred by article 21 and article 22 of the Constitution shall remain suspended for the period during which the Proclamation of Emergency issued under clause (1) of article 352 thereof on the 26th October 1962 is in force, if such person has been deprived of any such rights under the Defence of India Ordinance, 1962 (4 of 1962) or any rule or order made there under." By a later amendment of the Order Art. 14 was incorporated into it.

798 Held:(per Gajendragadkar, Sarkar, Wanchoo, Hidayatullah, Das Gupta and Shah, JJ.) that the proceedings taken by the appellants in the High Court’s under s. 491(1)(b) of the Code were hit by the Presidential Order and must be held to be incompetent.

Article 359 of the Constitution was not capable of two interpretations and it was, therefore not necessary to decide the controversy raised by the parties as to whether that Article should be interpreted in favour of the President's power granted by it or the fundamental rights of the citizens.

The King (At the Prosecution of Arthur Zadig) v. Halliday, [1917] A.C. 260, Liversidge v. Sir John Anderson, [1942] A.C. 206, Keshav Talpade v. The King Emperor, [1943] F.C.R. Nakkuda Ali v. M. F. De S. Jayaratne, [1951] A.C. 66 and King Emperor v. Vimalabal Deshpande, L.R. 73 1. A. 144, considered.

The words 'any court' in Art. 359(1), construed in their plain grammatical meaning, must mean any court of competent jurisdiction including' the Supreme Court and the High Court’s before which the rights specified in the Presidential Order can be enforced. It was not correct to say that the use of the words was necessary so as to include such other courts as might be empowered in terms of Art. 32(3). Nor was it correct to say that the words could not include a High Court as its power to issue a writ under Art. 226(1) was discretionary.

In judging whether a particular proceeding fell within the purview of the Presidential Order the determining factor was not its form nor the words in which the relief was couched but the substance of it. If in granting the relief the court had to consider whether any of the fundamental rights mentioned in the Presidential Order, had been contravened, the proceeding was within the Order, whether it was under Art. 32(l) or 226(1) of the Constitution.

The right to move the court for writ of habeas corpus under s. 491(1)(b) of the Code of Criminal Procedure was now a statutory right and could no longer be claimed under the common law.

Girindra Nath Banerjee v. Birendra Nath Pal I.L.R. 54 Cal.

727, District Magistrate, Trivandrum v. K. C. Mammen Mappillai, I.L.R. [1939] Mad. 708, Matthen v. District Magistrate, Trivandrum L.R. 66 I.A. 222 and King Emperor v.

Sibnath Banerji, L.R. 72 I.A. 241, referred to.

Since the promulgation of the Constitution the two methods by which a citizen could enforce his right of personal freedom were (i) by a writ under Art. 226(1) or Art.

32(l), or (ii) under s. 491(1)(b) of the Code of Criminal Procedure. Whichever method he adopted if the right he sought to enforce was a fundamental right guaranteed by the Constitution the matter must, come within Art. 359(1) of the Constitution. That the court could exercise its power under s. 491(1)(b) suo motu could make no 799 difference and Arts. 372, 225 or 375 could provide no valid ground of attack. The suspension of the right to move any court, as under the Presidential Order, must necessarily suspend the Court's jurisdiction accordingly.

The right to challenge a detention order under s. 491(1)(b) of the Code had been enlarged by the fundamental rights guaranteed by the Constitution and when a detenu relied upon such rights in his petition under that section he was in substance seeking to enforce his fundamental rights. The prohibition contained in Art. 359(1) and the Presidential Order must, therefore, apply.

The expression "right to move any court" in Art. 359(1) and the Presidential Order takes in all legal actions, filed or to be filed, in which the specified rights are sought to be enforced and covers all relevant categories of jurisdictions of competent courts under which the said actions would other-wise have been normally entertained and tried.

Sree Mohan Chowdhury v. Chief Commissioner Union Territory of Tripura, [1964] 3 S.C.R. 442, referred to.

Even though the impugned Act may be invalid by reason of contravention of Arts. 14, 21 and 22, as contended by the appellants, that invalidity could not be challenged during the period prescribed by the Presidential Order and it could not be said that the President could not because of such invalidity issue the order.

Where, however, the challenge to the validity of the detention order was based on any right other than those mentioned in the Presidential Order, the detenu's right to move any court could not be suspended by the Presidential Order because the right was outside Art. 359(1).

Where again the detention was challenged on the ground that it contravened the mandatory provisions of the relevant act or that it was malafide and was proved to be so and in all cases falling under the other categories of s. 491(1) of the Code excepting those under s. 491(1)(b), the bar of the Presidential Order could have no application. So also the plea that the operative provision of the law under which the order of detention was made suffered from the vice of excessive delegation, was an independent plea not relatable to the fundamental rights mentioned in the Presidential Order and its validity had to be examined.

The plea that s. 3(2)(15)(i) and s. 40 of the impugned Act suffered from excessive delegation must fail. The legislative policy was broad stated in the preamble and the relevant provisions of ss. 3(1) and 3(2) gave detailed and specific guidance to the rule making authority and it was not correct to say that the Act had by the impugned sections delegated essentially legislative function to that authority. Rule 30(1)(b) which was consistent with the operative provisions of the Act could not also be challenged on that ground.

800 In " The Delhi Laws Act, 1912 etc. [1951] S.C.R. 747, Harishankar Bagla v. The State of Madhya Pradesh, [1955] 1 S.C.R. 380, Bhatanagars and Co. Ltd., v. The Union of India, [1957] S.C.R. 701, relied on.

The impugned Act could not also he struck down as a piece of colourable legislation because the Preventive Detention Act, 1950, was already on the Statute book. The Parliament had power under Entry 9, List I of the Seventh Schedule to the Constitution and if in view of the grave threat to the security of India it passed the Act, it could not be said to have acted malafide.

If the Parliament thought that the executive would not be able to detain citizens reasonably suspected of prejudicial activities by a recourse to the Preventive Detention Act, 1950, which provided for the required constitutional safeguards and the impugned Act which it enacted did not, it could not be suggested that it was acting malafide. Even if the impugned Act contravened Arts. 14 and 22 and the detentions there under wereinvalid, Art. 359(1) and the Presidential Order, which were precisely meant to meet such a situation, barred investigation on the merits during the period prescribed by the Order.

The proceeding under s. 491(1)(b) of the Code is one proceeding and the sole relief that can be claimed under it is release from the detention. If that could not be claimed because of the Presidential Order it was unreasonable to say that a mere declaration that the impugned Act and the detention there under were invalid could be made. Such a declaration is clearly outside the purview of s. 491(1)(b) of the Code as also of Arts. 226(1) and 32(l) of the Constitution.

The period for which the emergency should continue and the restrictions that should be imposed during its continuance are matters that must inevitably be left to the executive.

In a democratic state the effective safeguard against any abuse of power in peace as also in emergency is the existence of enlightened, vigilant and vocal public opinion.

Liversidge v. Sir John Anderson, [19421 A.C. 206, referred to.

The inviolability of individual freedom and the majesty of law that sustains it are equally governed by the Constitution which has made this Court the custodian of the fundamental rights on the one hand and, on the other, provided for the declaration of the emergency.

Consequently, in dealing with the right of a citizen to challenge the validity of his detention, effect must be given to Art. 359(1) and the Presidential Order issued under it. The right specified in that Article must be held to include such right whether constitutional or constitutionally guaranteed and the words "any court" must include the Supreme Court and the High Court.

The Punjab and the Bombay High Courts were, therefore right in their decision that the applications under s. 491(1)(b) of 801 the Code were incompetent in so far as they sought to challenge the validity of the detentions on the ground that the Act and the Rules under which the orders were made contravened Arts. 14, 21 and 22(4)(5) and (7) of the Constitution.

Per Subba Rao, J. It was clear that s. 3(2)(15)(i) of the Defence of India Act, 1962, and r. 30(1)(b) made under the Act contravened the relevant provisions of Art. 22 of the Constitution and were, therefore, void.

Deep Chand v. The State of Uttar Pradesh, [1959] Supp. 2 S.C.R. 840, Mahendra Lal v. State of U.P., A.I.R. 1963 S.C. 1019, A. K. Gopalan v. State of Madras, [1950] S.C.R. 88, referred to.

Under the Constitution, every person has a right to move the Supreme Court, the High Courts or any other court or courts constituted by the Parliament under Art. 32(3) for the enforcement of fundamental rights in the manner prescribed.

But while the right to move the Supreme Court is a guaranteed right, the right to move the others is not so.

Article 359, properly construed, meant that the bar imposed by the Presidential Order applied not only to the guaranteed right to move the Supreme Court but also the rights to move the other courts under Art. 32 and Art. 226 of the Constitution.

There is no new rule of construction peculiar to war measures. It is always the same, whether in peace or in war.

The fundamental rule is that the courts have to find out the expressed intention of the Legislature from the words of the enactment itself. Words must be given their natural and ordinary meaning unless there is ambiguity in the language in which case the court has to adopt that meaning which furthers the intention of the Legislature.

A constitutional provision such as Art. 359, however, cannot be given a strained construction to meet a passing phase such as the present emergency.

Rex v. Halliday, L.R. [19171 A.C. 260, Liversidge v. Sir John Anderson, L.R. [1942] A.C. 206, Nakkuda A1i v.

jayaratna, L.R. 1951] A.C. 66, Gibbon v. Ogden, (1824) 6 L.

Ed. 23, discussed.

Section 491 of the Code of Criminal Procedure is wide in its terms and gives a discretionary power to the High Courts.

Unlike Arts. 32 and 226, the exercise of the power is not channelled through procedural writs or orders and their technicalities cannot circumscribe the court's discretion.

Girindra Nath Banerjee v. Birendra Nath Pal, (1927) I.L.R.

54 Cal. 727, District Magistrate, Trivandrum v. Mammen Mappillai, I.L.R. 1939 Mad. 708, Matten v. District Magistrate, Trivandrum, L.R. (1939) 66 I.A. 222, referred to.

Section 491 is continued by Art. 372 and -Art. 225 preserves 802 the jurisdiction of the High Court. The power it confers on the High Court is not inconsistent either with Art. 32 or Art. 226 or any other Article of the Constitution and the section cannot, therefore, be said to have been impliedly superseded even to the extent Art. 226 empowers the High Court to give relief in cases of illegal detention. Though remedial in form the section postulates the existence of the substantive right that no person can be deprived of his liberty except in the manner prescribed by law. It assumes the existence of the rule of law and empowers High Court to act suo motu. The rights, substantive and procedural conferred by it arc different from those under Arts. 32 or 226 of the Constitution. It places the onus on the custodian to prove that the detention is legal and although in scrutinising the legality of the detention the court may have to consider whether the law offends any fundamental rights, that cannot make the proceeding one for the enforcement of fundamental rights or the decision anything but one on the unconstitutionality of a law because of infringement of fundamental rights generally.

The mode of approach to the High Court under s. 491 of the Code or the nature of the relief given thereunder cannot be equated with those under the Constitution. The absolute discretionary jurisdiction under it cannot be put on a par with the jurisdiction under Art. 226 which is hedged in by constitutional limitations.

Alam Khan v. The Crown, (1947) I.L.R. 28 Lahore 274, Ramji Lal v. The Crown, I.L.R..(1949) 11 E.P. 28, King-Emperor v.

Vimlabai Deshpande, (1946) L.R. 73 I.A. 144, referred to.

While s. 491 gives no right to enforce fundamental rights, operating as it does as a check on arbitrary action, Art.

359 is concerned not with statutory powers but deals with the constitutional right and the constitutional enforcement of it. It was not, therefore, correct to say that Art. 359 would be frustrated if s. 491 was allowed to stand for Parliament might amend that section any time it liked.

The expression "right to move any court for enforcement of such of the rights conferred by Part 111" in Art. 359 must refer only to the right to move under Art. 32 or Art. 226 for the said specific relief and could not be applied to the exercise of the statutory power of the High Courts under s.

491 of the Code and, consequently, the expression "all proceedings pending in any court for the enforcement of the rights" must refer to the proceedings initiated in exercise of that right.

The detenus could not, therefore, enforce their fundamental rights under Arts. 21, 32 and 14 while the Presidential Order lasted, but that did not affect the High Court's power under s. 491 of the Code.

The President's Order cannot bar the detenus from proving even under Arts. 32(l) and 226 that the detentions were not made 803 under the Defence of India Ordinance or the Act as they were outside the Ordinance or the Act or in excess of the power conferred by them or that the detentions were made malafide or in fraudulent exercise of power.

CRIMINAL APPELLATE JURISDICTION: Criminal Appeal No. 80 of 1963.

Appeals by special leave from the judgment and order dated March 26, 1963, of the Punjab High Court in Criminal Mis. No. 186 of 1963.

Criminal Appeals Nos. 86 to 93 of 1963.

Appeal by special leave from the judgment and order dated February 21, 1963 of the Punjab High Court in Criminal Misc.

No. 155, 102, 108, 105, 104, 101 and 107 of 1963 and judgment and order dated February 1963 of the same High Court in Criminal Misc. No. 99 of 1963.

Criminal Appeals Nos. 109 to 111 of 1963.

Appeals from the judgment and order dated May 31, 1963 of the Maharashtra High Court in Criminal Applications Nos. 217, 218 and 114 of 1963.

Criminal Appeals Nos. 114 to 126 of 1963.

Appeals from the judgment and order dated May 31, 1963 of the Maharashtra High Court in Criminal Applications Nos. 271, 265, 270, 267, 219, 220, 269, 264, 263, 266 and 273 of 1963. Criminal Appeal No. 65 of 1963.

Appeal by special leave from the judgment and order dated April 3, 1963, of the Maharashtra High Court (Nagpur Bench) in Criminal Application No. 11 of 1963.

M. C. Setalvad, N. C. Chatterjee, A. V. Viswanatha Sastri, S. Mohan Kumaramangalam, C. B. Agarwala, Sarjoo Prasad, D. R. Prem, A. S. R. Chari, S. G. Patwardhan, W. S. Barlingay, Etharajalu Naidu, Veda Vyas, Raghubir Singh, K. T . Sule, Asif Ansari, Hardayal Hardy, Bawa Shiv Charan Singh, S. N. Mukherjee, Durgabhai Deshmukh, M. S. K. Sastri, G. B. Rai, Ganpat Rai, D. N. Mukherjee, A. N. Sinha, Udayaratnam, K. V. Raghnatha Reddy, Janardhan Sharma, K. R. Choudhury, B. P. Maheshwari, I. B. Goyal, I. K. Nag, Y. Kumar, Hardev Singh,, M. I. Khowaja, S. S. Shukla, K. K. lain, Bishambar Lal Khanna, S. Murthi, P. K. Chakravarti, P. K. Chatterjee, A. George Pudussary, Girish Chandra Mathur, Udai Pratap 804 Singh,Yogeshwar Prasad,M. R. Krishna Pillai, B. D.Sharma, K. P. Gupta, T. S. Venkataraman, M. Veerappa,T.R.Ramachandra, R. C. Prasad, Santosh Chatterjee,N.N. Keshwani, K. Jayaram, R. Ganapathy Iyer, Thyagarajan, R. Vasudeva Pillai, R. V. S. Mani, S. C. Majumdar, Shaukat Hussain, K. Baldev Mehta, Mohan Behari Lal, Sadhu Singh, V. G. Row, S. N. Kakkar, S. K. Kapur, Parthasarathy, Shanti Swarup Bhatnagar, K. L. Mehta, Satish Mehta, Brij Kishore Prasad, Ali Ahmad, V. A. Syeid Muhammad, Narayanarayan Gooptu, Tapesh Roy, Madhan Bhaittia, Ajit Singh Banis and Brij Raj Kishore, J. B. Dadachanji O. C. Mathur, Ravinder Narain, D. P. Singh, M. K. Ramamurthi, R. K. Garg, and S. C. Agarwal, for the appellant (in Cr. A. No. 80 of 1963).

C. K. Daphtary, Attorney-General, L. K. Kaushal, Deputy Advocate-General, Punjab, D. D. Chaudhuri, R. N. Sachthey and R. H. Dhebar, for the respondent (in Cr. A. No. 80 of 1963).

A. S. R. Chari, D. P. Singh, M. K. Ramamurthi, R. K. Garg and S. C. Agarwal for the appellant (in Cr. A. No. 86 of 1963).

Hardev Singh and Y. Kumar, for the appellants (in Cr. A. Nos. 87 to 93 of 1963).

L. D. Kaushal, Deputy Advocate-General, Punjab, D.D.Chaudhri, R. N. Sachthey and R. H. Dhebar, for the respondent (in Cr. A. Nos. 86 to 93 of 1963).

A. S. R. Chari, 0. P. Malhotra, B. Parthasarathy, J. B. Dadachanji, 0. C. Mathur and Ravinder Narain, for the appellant (in Cr. A. No. 65 of 1963).

N. C. Chatterjee, and Janardan Sharma, for the appellant (in Cr. A. No. 109 of 1963).

K. T. Sule, Jitendra Sharma and Janardan Sharma, for the appellants (in Cr. A. Nos. 111 and 114 to 126 of 1963) and for the Detenue-Interveners Nos. 12, 14, 16, 18 and 37).

C. K. Daphtary, Attorney-General, N. S. Bindra, B. R. G. K. Achar, R. N. Sachthey and R. H. Dhebar, for the respondents (in Cr. A. No. 65, 109 to 111 and 114 to 126/1963).

C. K. Daphtary, Attorney-General, H. N. Sanyal, SolicitorGeneral, S. V. Gupte, Additional Solicitor-General, R.N.Sachthey and R. H. Dhebar, for intervener No. 1 Naunit Lal, for intervener No. 1.

B. Sen and P. K. Bose, for intervener No. 3.

S. P. Varma, for intervener No. 4.

M. Adhikari, Advocate-General, Madhya Pradesh and I.N.Shroff, for intervener No. 5.

A. Ranganadham Chetty and A. F. Rangam, for intervener No. 6.

G. C. Kasliwal, Advocate-General, Rajasthan, R. H.Dhebar, R. N. Sachthey, for intervener No. 7.

C. P. Lal, for intervener no. 8.

N. C. Chatterjee, Narayan Gooptu, Tapesh Roy, D. P.Singh, M. K. Ramamurthi, R. K. Garg and S. C. Agarwal, for intervener No. 69.

A. S. R. Chari, Narayan Gooptu, Tapesh Roy, D. P. Singh, M. K. Ramamurthi, R. K. Garg and S. C. Agarwal, for intervener No. 70.

A. S. Peerbhoy A. Desai, M. Rajagopalan and K. R. Choudhari, for interveners Nos. 79 and 80.

September 2, 1963. The judgment of P. B. Gajendragadkar, A. K. Sarkar, K. N. Wanchoo, M. Hidayatullah,B. Gajendragadkar, J. K. Subba Rao, J. delivered a dissenting Opinion.

GAJENDRAGADKAR, J.--This group of 26 criminal appeals has been placed for hearing and disposal before a special Constitutional Bench, because the appeals constituting the group raise two common important questions of Constitutional law. Nine of these appeals have been preferred against the decisions of the Punjab High Court, whereas seventeen have been preferred against the decisions of the Bombay High Court. All the appellants are detenues who have been detained respectively by the Punjab and the Maharashtra State Governments under Rule 30(1)(b) of the Defence of India Rules (hereinafter called the Rules) made by the Central Government in exercise of the powers conferred on it by section 3 of the Defence of India Ordinance, 1962 (No. 4 of 1962) (hereinafter called the Ordinance). They applied to the Punjab and the Bombay High Courts respectively under section 491 (1) (b) of the Code of Criminal Procedure and alleged that they had been improperly and illegally detained. Their contention was that s. 3(2)(15)(1) and s.

40 of the Defence 806 of India Act, 1962 (No. 51 of 1962) (hereinafter called 'the Act') and Rule 36(1)(b) under which they have been detained are constitutionally invalid, because they contravene their fundamental rights under Articles 14, 21 and 22(4), (5) & (7) of the Constitution, and so, they claimed that an order should be passed in their favour directing the respective State Governments to set them at liberty. These petitions have been dismissed on the ground that the Presidential Order which has been issued under Art. 359 of the Constitution creates a bar which precludes them from moving the High Court under s. 491 (1) (b) Cr. P. C. That is how the decisions of the two High Courts under appeal raise two common questions of considerable importance. The first question is : what is the true scope and effect of the Presidential Order which has been issued under Art. 359 (1) ? The answer to this question would depend upon a fair and reasonable construction of Art. 359(1) itself. The second question is : does the bar created by the Presidential Order issued under Art. 359(1) operate in respect of applications made by detenues under section 491 (1) (b) of the Code? The answer to this question would depend upon the determination of the true character of the proceedings which the detenues have taken under s. 491(1)(b), considered in the light of the effect of the Presidential Order issued under Art.

359(1). Both the Punjab and the Bombay High Courts have held against the appellants. Meanwhile, when similar petitions were made before the Allahabad High Court in Criminal Cases Nos. 1618, 1759 and 1872 of 1963 Sher Singh Negi v. District Magistrate, Kanpur & Anr., the said High Court took a contrary view and directed the release of the detenues who had moved it under s. 491 (1) (b) of the Code.

It is because the questions raised are important and the answers given by the different High Courts have disclosed a sharp difference of opinion that a Special Bench has been constituted to deal with these appeals. If the two principal questions are answered in favour of the detenues, a third question would arise and that relates to the validity of the impugned sections of the Act and the relevant statutory Rules.

On the 8th September, 1962, the Chinese aggressively attacked the northern border of India and that constituted a threat to the security of India. That is why on 807 the 26th October, 1962, the President issued a Proclamation under Art. 352 of the Constitution. This Proclamation declared, that a grave emergency existed whereby the security of India was threatened by external aggression. On the same day, the Ordinance was promulgated by the President. This Ordinance was amended by Ordinance No. 6 of 1962 promulgated on November 3, 1962. On this day, the President issued the Order under Art. 359(1), suspending the rights of citizens to move any Court for the enforcement of the rights conferred by Arts. 21 and 22 of the Constitution for the period during which the proclamation of emergency issued on October 26, 1962 would be in force. On November 6, 1962, the rules framed by the Central Government were published. Then followed an amendment of the Presidential Order on November 11 1962. By this amendment, for the words and figures "article 21" the words and figures "articles 14 and 21" were substituted. On December, 6, 1962, Rule 30 as originally framed was amended and Rule 30-A added. Last came the Act on December 12 1962. Section 48(1) of the Act has provided for the repeal of the Ordinances Nos. 4 and 6 of 1962. Section 48(2) provides that notwithstanding such repeal, any rules made, anything done or any action taken under the aforesaid two Ordinances shall be deemed to have been made, done or taken under this Act as if this Act had commenced on October 26, 1962. That is how the Rules made under the Ordinance continued to be the Rules under the Act, and it is under Rule 30(1) (b) that the appellants have been detained.

Before dealing with the points which have been raised for our decision in the present appeals, it is necessary to indicate briefly at the outset the general argument which has been urged before us by Mr. Setalvad on behalf of the appellants, and the learned Attorney-General on the other side. Art. 359(1.) which falls to be construed, occurs in Part XVIII of the Constitution which makes emergency provisions. Whenever the security of India or any part of the territory of India is threatened whether by war or by external aggression or internal disturbance, the President may, under Art. 352, by proclamation, make a declaration to -,hat effect. Articles 353 to 360 which occur in this Part thus constitute emergency provisions. The learned 808 Attorney-General contends that in construing an emergency provision like Art. 359(1), we must bear in mind the fact that the said Article is intended to deal with a situation which has posed a threat to the security of India, and so, fundamental rights guaranteed by Part III which are undoubtedly of vital importance to the democratic way of life guaranteed by the Constitution have to be regulated during an emergency, because the very security of the nation is exposed to serious jeopardy. The security of the nation on such a solemn occasion must have precedence over the liberty of the individual citizens, and so, it is urged that if Art.

359 is capable of two constructions, one in favour of the fundamental rights of the citizens, and the other in favour of the grant of power to the President to control those rights, the Court should lean in favour of the grant rather than in favour of the individual citizen's fundamental rights.

In support of this argument, the learned Attorney-General has relied on two decisions of the House of Lords. In The King (At the Prosecution of Arthur Zadig) v. Halliday,(1) Lord Finlay L. C. who was called upon to construe Regulation 14B of the Defence of the Realm (Consolidation) Regulations Act, 1914, noticed the argument that if the Legislature had intended to interfere with personal liberty, it would have provided, as on previous occasions of national danger, for suspension of the rights of the subject as to a writ of habeas corpus, and rejected it with the observations that the Legislature -bad selected another war of achieving the same purposes, probably milder as well as more effectual than those adopted on the occasion of previous wars. He added that the suggested rule as to construing penal statutes and the provision as to trial of British subjects by jury made by the Defence of the Realm Act, 1915, have no relevance in dealing with an executive measure by way of preventing a public danger.

The majority decision of the House of Lords in Liversidge v. Sir John Anderson (2 ) has also been relied upon by the learned Attorney-General. In that case, the House or Lords had to consider the true scope and effect of Regulation 18B of the Defence (General) Regulations, 1939.

(1) [1917] A.C. 260, 270.

(2) [1942] A.C. 206.

809 Viscount Maugham in I rejecting the argument of the detenu that the liberty of the subject was involved and that the legislation dealing with the liberty of the subject must be construed, if possible, in favour of the subject and against the Crown, quoted with approval the language of Lord Finlay, L. C., in the case of Rex v. Halliday(1). Lord Macmillan who took the same view observed that it is right so to interpret emergency legislation as to promote rather than to defeat its efficacy for the defence of the realm. That is in accordance with a general rule applicable to the interpretation of all statutes or statutory regulations in peace time as well as in war time. Lord Wright and Lord Romer adopted the same approach. The Attorney-General relies on the fact that this approach has also been adopted by Gwyer, C. J., in Keshav Talpade v. The King Emperor(2)..

In making his contention in regard to the proper approach.

which the Court should adopt in construing Art. 359, the learned Attorney-General no doubt contended that the question about the approach would arise only if two constructions are reasonably possible. According to him, Art. 359 was capable of only one construction and that is the construction which the High Courts of Punjab and Bombay have accepted.

On the other hand, Mr. Setalvad has argued that Art. 359 is not an emergency -legislation properly so called and on the merits, he has strongly resisted the suggestion made by the learned Attorney-General that if two reasonable constructions are possible, we should adopt that which is in favour of the grant of power to the President and not in favour of the citizens fundamental rights. He has relied on the minority speech of Lord Atkin in the case of Liversidge(3) and has argued that the view taken by Lord Atkin should be preferred to the majority view which the House of Lords adopted in that case. "In this country", observed Lord Atkin, "amid the clash of arms, the laws are not silent. They may be changed, but they speak the same language in war as in peace. It has always been one of the pillars of freedom, one of the principles of liberty for which on recent authority we are now fighting, that the judges are no respecters of persons and stand between (1) [1917] A.C. 260, 270.

(3) [1942] A.C. 206.

(2) [1943] F.C.R. 49, 63.

52-2 S. C. lndia/64 810 the subject and any attempted encroachments on his liberty by the executive, alert to see that any coercive action is justified in law. In this case, I have listened to arguments which might have been addressed acceptably to the Court of King's Bench in the time of Charles I." Realising that he was in a minority, Lord Atkin added that he protested, even if he did it alone, against a strained construction put on words with the effect of giving ail uncontrolled power of imprisonment to the Minister. In this connection, Mr. Setalvad referred to two subsequent decisions of the Privy Council in which the view taken by Lord Atkin has been accepted, vide Nakkuda Ali v. M. F. De S. layaratne(1), and King-Emperor v. Vimalabai Deshpande(2).

In the former case, Lord Radcliffe observed that indeed, it would be a very unfortunate thing if the decision of Liversidge's case came to be regarded as laying down any general rule as to the construction of such phrases when they appear in statutory enactments, and he added that the said decision is an authority for the proposition that the words "if A. B. has reasonable cause to believe" are capable of meaning "if A. B. honestly thinks that he has reasonable cause to believe" and that in the context and attendant circumstances of Defence Regulation 18B they did in fact mean just that. In distinguishing the said decision, Lord Radcliffe made the somewhat significant comment that the elaborate consideration which the majority of the House gave to the context and circumstances before adopting that construction itself shows that there is no general principle that such words are to be so understood. Mr. Setalvad has also invited our attention to the fact that the majority decision of the House of Lords in Liversidge(3) has not received the approval from jurists, (vide Maxwell on Interpretation of Statutes p. 276, footnote 54, Craies on Statue Law p. 309, and Friedmann, Law in a Changing Society p. 37.) Like the Attorney-General, Mr. Setalvad also urged that the stage to choose between two rival constructions would not arise in the present appeals because, according to him, the construction for which he contended was the only reasonable construction of Art. 359.

(1) [1951] A.C. 66, 76. (2) 73 I.A. 144.

(3) [1942] A.C. 206.

811 In our opinion, it is unnecessary to decide the merits of the rival contentions urged before us in regard to the rule of construction and the approach which the Court should adopt in construing Art. 359. It is common ground that the question of approach would become relevant and material only if we are satisfied that Art. 359 is reasonably capable of two alternative constructions. As we will presently point out, after hearing counsel on both sides, we have reached the conclusion that Art. 359 is reasonably ,capable of only one construction and that is the construction which has been put on it by the Punjab and Bombay High Courts. That is why we are relieved of the task of dealing with the merits of the controversy between the parties on this point.

Let us then revert to the question of construing Art. 359.

In doing so, it may be relevant and somewhat useful to compare and contrast the provisions of Articles 358 and 359.

Indeed, both Mr. Setalvad and the learned Attorney-General contended that Art. 359 should be interpreted in the light of the background supplied by the comparative examination of the respective provisions contained in Arts. 358 and 359 (1) & (2). The said two Articles read as under :"358. While a Proclamation of Emergency is in operation, nothing in article 19 shall restrict the power of the State as defined in Part III to make any law or to take any executive action which the State would but for the provisions contained in that Part be competent to make or to take, but any law so made shall, to the extent of the competency, cease to have effect as soon as the Proclamation ceases to operate, except as respects things done or omitted to be done before the law so ceases to have effect 359-(1) Where a Proclamation of Emergency is in operation, the President may by order declare that the right to move any Court for the enforcement of such of the rights conferred by Part III as may be mentioned in the order and all proceedings pending in any court for the enforcement of the rights so mentioned shall remain suspended for the period during which the Proclamation is in force or for such shorter period a may be specified in the order.

812 (2)Any order made as aforsesaid may extend to the whole or any part of the territory of India." It would be noticed that as soon as a Proclamation of Emergency has been issued under Art. 352 and so long as it lasts, Art. 19 is suspended and the power of the legislatures as well as the executive is to that extent made wider. The suspension of Art. 19 during the pendency of the Proclamation of emergency removes the fetters created on the legislative and executive powers by Art. 19 and if the legislatures make laws or the executive commits acts which are inconsistent with the rights guaranteed by Art. 19, their validity is not open to challenge either during the 'continuance of the emergency or even thereafter. As soon as the Proclamation ceases to operate, the legislative enactments passed and the executive actions taken during the course of the said emergency shall be inoperative to the extent to which they conflict with the rights guaranteed under Art. 19 because as soon as the emergency is lifted, Art. 19 which was suspended during the emergency is automatically revived and begins to operate. Article 358, however, makes it clear that things done or omitted to be done during the emergency cannot be challenged even after the emergency is over In other words, the suspension of Art.

19 is complete during the period in question and legislative and executive action which contravenes Art. 19 cannot be questioned even after the emergency is over.

Article 359, on the other hand, does not purport expressly to suspend any of the fundamental rights. It authorises the President to issue an order declaring that the right to move any court for enforcement of such of the rights in Part III as may be mentioned in the order and all proceedings pending in any court for the enforcement of the rights so mentioned shall remain suspended for the period during which the Proclamation is in force or for such shorter period as may be specified in the order. What the Presidential Order purports to do by virtue of the power conferred on 'the President by Art. 359(1) is to bar the remedy of the citizens to move any court for the enforcement of the specified rights. The rights are not expressly suspended, but the citizen is deprived of his right to move any court for their enforcement. That is one important 813 distinction between the provisions of Art. 358 and Art. 359(1).

Before proceeding further, we may at this stage, in parenthesis, observe that there has been some argument before us on the question as to whether the fundamental rights specified in the Presidential Order issued under Art.

359 are even theoretically alive during the period specified in the said Order. The learned Attorney-General has contended that the suspension of the citizens' right to move any court for the enforcement of the said rights, in law, amounts to the suspension of the said rights themselves for the said period. We do not propose ,to decide this question in the present appeals. We will assume in favour of the appellants that the said rights -arc, in theory, alive and it is on that assumption that we 'will deal with the other points raised in the present appeals.

The other distinction lies in the fact that the suspension of Art. 19 for which Art. 358 provides continues so long as the Proclamation of Emergency is in operation, whereas the suspension of the right to move any court which the Presidential Order under Art. 359(1) brings about can last either for the period of the Proclamation or for a shorter period if so specified by the Order.

It would be noticed that the Presidential Order cannot widen the authority of the legislatures or the executive; it merely suspends the rights to move any court to obtain a relief on the ground that the rights conferred by Part III have been contravened if the said rights are specified in the Order. The inevitable consequence of this position is that as soon as the Order ceases to be operative, the infringement of the rights made either by the legislative enactment or by executive action can perhaps be challenged by, a citizen in a court of law and the same may have to be tried on the merits on the basis that the rights alleged to have been infringed were in operation even during the pendency of the Presidential Order. If at the expiration .of the Presidential Order, Parliament passes any legislation to protect executive action taken during the pendency, of the Presidential Order and afford indemnity to the executive in that behalf, the validity and the effect of such legislative action may have to be carefully scrutinised.

814 Since the object of Art. 359(1) is to suspend the rights of the citizens to move any court, the consequence of the Presidential Order may be that any proceeding which may be pending at the date of the Order remains suspended during the time that the Order is in operation and may be revived when the said Order ceases to be operative; and fresh proceedings cannot be taken by a citizen after the Order has been issued, because the Order takes away the right to move any court and during the operation of the Order, the said right cannot be exercised by instituting a fresh proceeding contrary to the Order. If a fresh proceeding failing within the mischief of Art. 359(1) and the Presidential Order issued under it is instituted after the Order has been issued, it will have to be dismissed as being incompetent.

In other words, Art. 359(1) and the Presidential Order issued under it may constitute a sort of moratorium or a blanket ban against the institution or continuance of any legal action subject to two important conditions. The first condition relates to the character of the legal action and requires that the said action must seek to obtain a relief on the ground that the claimant's fundamental rights specified in the Presidential Order have been contravened, and the second condition relates to the period during which this ban is to operate. The ban operates either for the period of the Proclamation or for such shorter period as may be specified in the Order.

There is yet another distinction between the provisions of Art. 358 and Art. 359(1). The suspension of Art'. 19 for which, provision is made under Art. 358 applies to the whole of the country, and so, covers all legislatures and also States. On the other hand, the Order issued under Art.

359(1) may extend to the whole of India or may be confined to any part of the territory of India. These, -broadly stated, are the points of distinction between Art. 358 and Art. 359(1), What then is the true scope and effect of, Art. 359(1).? Mr. Setalvad contends that the right to move any court for the enforcement of such of the rights conferred by Part III as may be mentioned in the Order should be -construed to mean the right to move the Supreme Court which has been guaranteed by Art. 32(1). He suggests that as one reads the relevant clause in Art. 359(1), one seems 815 to hear the echo of the right which has been constitutionally guaranteed by Art. 32(1). His argument, therefore, is that the only right of which a citizen can be deprived under Art. 359(1) is the right to, move the Supreme Court, and so, his case is that even in regard to fundamental rights specified in the Presidential Order, a citizen is entitled to ask for reliefs from the High Court under Art.

226 because the right to move the High Court flowing from Art. 226 does not fall within the mischief of Art. 359(1).

This argument attempts to interpret the words "the right to move for the enforcement of the specified rights" in isolation and without; taking into account the other words which indicate that the right to move which is specified in the said Article is the right to move "any courts$. In plain language, the words "any court" cannot mean only the Supreme Court they would necessarily take in all courts of competent jurisdiction. If the intention of the Constitution makers was to confine the operation of Art.

359(1) to the right to move only the Supreme Court, nothing could have been easier than to say so expressly instead of using the wider words "the right to move any court.') To meet this difficulty, Mr. Setalvad attempted to invoke the assistance of Art.. 32(3). Art. 32(3) provides that without prejudice to the: powers conferred on the Supreme Court by clauses (1) and' (2), Parliament may by law empower any other court, to exercise within the local limits of its jurisdiction all or any of the powers exercisable by the Supreme Court under clause (2). The argument is that the Constitution -contemplates that there may be some other courts in the country on which the powers exercisable by the Supreme Court under Art. 32(2) may be conferred, and so, the words "any court" may have been intended to take within their purview the Supreme Court and such other courts oil whom the Supreme Courts powers under Art. 32(2) may have been conferred. This argument is fallacious. The scheme of Art. 32 clearly indicates that the right to move this Court which itself is a guaranteed fundamental right,, cannot be claimed in respect of courts falling under Art. 32(3). Art.

32(3) merely provides for the conferment of this Court's 816 powers under Art. 32(2) on the courts specified in clause (3). The right guaranteed by Art. 32(1) cannot be claimed in respect of the said other courts. Therefore, oh a plain construction of the relevant clauses of Art. 32, it is impossible to accept the argument that courts under Art.

32(3) must be regarded as having the same status as the Supreme Court and as such the right to move them must also be held to constitute a fundamental right of the citizen in respect of such courts. Besides, it would be irrational to suggest that whereas the Constitution did not confer on the citizens a guaranteed fundamental right to move the High Court under Art. 226, it thought of conferring such a guaranteed fundamental right in regard to courts on which the Supreme' Court's powers under Art. 32(2) would be conferred by Art. 32(3). Therefore, the attempt to suggest that 'the use of the words "any Court" used in Art. 359(1) is justified because they take in the Supreme Court and some other courts, fails and the conclusion inevitably follows that the words "any court" must be given their plain grammatical meaning and must be construed to mean any court of competent jurisdiction. In other words the words "any court" include the Supreme Court and the High Courts before which the specified rights can be enforced by the citizens.

In this connection, it was attempted to be argued that the power of the High Court to issue the writs or orders specified in Art. 226(1) is a discretionary power and as such, no citizen can claim to have a right to move the High Court in that behalf, and'. so, it was suggested that the proceedings contemplated by Art. 226(1) are outside the purview of Art. 359(1). In our opinion, this argument is not well-founded. It is true that in issuing writs or orders under Art. 226(1), the High Courts have discretion to decide whether a writ or, %,order should be issued as claimed by the petitioner; but the discretion conferred on the High Courts in that behalf has to be judicially exercised, and having regard to the scheme of Art. 226(1), it cannot be said that a citizen. has no right to move the High Court for invoking its jurisdiction under Art. 226(1); Art.

226(1) confers wide powers on the High Courts to issue the specified writs, or other appropriate orders or directions;

having regard to the nature of the said powers, 817 and the object intended to be achieved by their conferment there can be little doubt that in dealing with applications made before them the High Courts have to exercise their discretion in a judicial manner and in accordance with principles which are well-settled in that behalf. The High Courts cannot capriciously or unreasonably refuse to entertain the said applications and to deal with them on the merits on the sole ground that the exercise of their jurisdiction under Art. 226(1) is discretionary. Therefore, it is idle to suggest that the proceedings taken by citizens under Art. 226(1) are outside the purview of Art. 359(1).

We must accordingly hold that the right to move any court under Art. 359(1) refers to the right to move any court of competent jurisdiction.

The next question to consider is, what is the nature of the proceedings which are barred by the Presidential Order issued under Art. 359(1) ? They are proceedings taken by citizens for the enforcement of such of the rights conferred by Part III as may be mentioned in the order. If a citizen moves any court to obtain a relief on the ground that his fundamental rights specified in the Order have been contravened, that proceeding is barred. In determining the question as to whether a particular proceeding falls within the mischief of the Presidential Order or not, what has to be examined is not so much the form which the proceeding has taken, or the words in which the relief is claimed, as the substance of the matter and consider whether before granting the relief claimed by the citizen, it would be necessary for the Court to enquire into the question whether any of his specified fundamental rights have been contravened. If any relief cannot be granted to the citizen without determining the question of the alleged infringement of the said specified 'fundamental rights, that is a proceeding which falls under Art. 359(1) and would, therefore, be hit by the Presidential Order issued under the said Article. The sweep ,of Art. 359(1) and the Presidential Order issued under it is thus wide enough to include all claims made by citizens in any court of competent jurisdiction when it is shown that the said claims cannot be effectively adjudicated upon without examining the question as to whether the citizen is in substance, seeking to enforce any of the 818 said specified fundamental rights. We have already seen that the operation of Art. 359(1) and the Presidential Order issued under it is limited to the period during which the proclamation of emergency is in force, or for such shorter period as may be specified in the Order. That being so, we feel no difficulty in holding that proceedings taken by a citizen either under Art. 32(1) or under Art. 226(1) are hit by Art. 359(1) and the Presidential Order issued under it.

In this connection it would be legitimate to add that the contention of the appellants which seeks to confine the operation of Art. 359(1) only to the right to move the Supreme Court, would make the said provision almost meaningless. There would be no point in preventing the citizen from moving this Court, while leaving it open to him to move the High Courts for the same relief and then to come to this Court in appeal, if necessary.

That takes us to the question as to whether proceedings taken by a citizen under s. 491(1)(b) are affected by Art.

359(1) and the Presidential Order issued under it. Section 491 (1) (b), inter alia, provides that any High Court may, whenever it thinks fit, direct that a person illegally or improperly detained in public custody be set at liberty. It has been strenuously urged before us that the proceedings for obtaining directions of the nature of habeas corpus which are taken under s. 491 (1) (b) are outside Art.

359(1), and so, the Presidential Order cannot create a bar against a citizen asking the High Court to issue a writ in the nature of habeas corpus under the said provision. It is necessary to examine this argument very carefully.

It is well-known that after section 491 was enacted in the Code of Criminal Procedure in the present form in 1923, the right to obtain a direction in the nature of a habeas corpus became a statutory right in India. After 1923, it was not open to any party to ask for a writ of habeas corpus as a matter of common law. This question was elaborately considered by Rankin, C. J., in Girindra Nath Banerjee v. Birendra Nath Pal(1), where the learned C.J. considered the history of the development of the law on this point and came to the conclusion that the relief of a writ in the nature of a habeas corpus could be claimed (1) I.L.R. 54 Cal. 727.

819 after 1923 solely under Cr. P. C. The same view was taken by a full Bench of the Madras High Court in District Magistrate, Trivandrum v. K. C. Mammen Mappillal(1), where the said High Court held that it had no power to issue a writ of habeas corpus as known to the English Common Law.

Its powers are confined in that respect to those conferred by s. 491 of the Code of Criminal Procedure which gives authority to issue directions of the nature of habeas corpus. When this point was raised before the Privy Council in Matthen v. District Magistrate of Trivandrum (2), their Lordships observed that the reasoning of Rankin C.J. in the case of Girindra Nath Banerjee(3) was so clear and convincing that they were content to adopt it, as also to state that they were in entire agreement with the views expressed by him. The same view was expressed by the Privy Council in King-Emperor v. Sibnath Banerji(4). Basing himself on these decisions, Mr. Setalvad contends that the statutory right to obtain relief under s. 491 (1) (b) is a right which is separate and distinct from the Constitutional right guaranteed by the relevant Articles of the Constitution, and so, Art. 359(1) cannot be said to apply to the proceedings under s. 491 (1) (b).

In support of the same contention, Mr. Setalvad has also pressed into service the provisions of Art. 372 by which the existing laws are continued and he has invited our attention to the provisions of Art. 225 and 375 to show that the jurisdiction conferred on the High Courts by s. 491 Cr. P.

C. continues unless it is expressly taken away by a competent piece of legislation.

In this connection, reliance has also been placed on the fact that in the past whenever the operation of s. 491 was intended to be suspended, the legislature made a specific provision in that behalf and as an illustration, reference is made to s. 10 of the Restriction and Detention Ordinance, 1944 (No, III of 1944). Section 10 specifically refers to s. 491 of the Code and provides that no Court shall have power to make any order under the said section in respect of any order made under or having, effect under the Ordinance, or in respect of any person the subject of such an order.

It is urged that the Presidential Order is con(1) I.L.R. 1939 Mad. 708(2) 66 I.A. 222.

(3) I.L.R. :54 Cal, 727.(4) 72 I.A. 241.

820 fined only to proceedings taken for enforcement of constitutional rights and if it was intended that the proceedings under s. 491(1)(b) should also be prohibited, it was essential that the said provision should, in terms, have been suspended by a competent piece of legislation.

Mr. Setalvad has also emphasised the fact that the approach in dealing with a proceeding under s. 491(1)(b) is different from the approach which the courts adopt in dealing with proceedings under Art. 226 or Art. 32. In invoking the Jurisdiction of the High Courts under Art. 226(1), or that of the Supreme Court under Art. 32(1), the Courts always enquire whether the party concerned is aggrieved by the order against which complaint is made. Under s. 491(1)(b), however, the court can take action suo motu and that brings out the difference in the character of the two respective categories of proceedings. That, broadly stated, is the manner in which Mr. Setalvad has raised his contention that proceedings under s. 491 (1) (b) are outside the purview of the Presidential Order and do not fall within the mischief of Art. 359(1).

There is no doubt that the right to ask for a writ in the nature of habeas corpus which could once have been treated as a matter of Common Law has become a statutory right after 1923, and as we have already seen after s. 491 was introduced in the Cr. P. C., it was not open to any citizen in India to-claim the writ of habeas corpus on grounds recognised by Common Law apart from the provisions of s.

491(1)(b) itself. It has, however, been suggested by the learned Attorney-General that just as the common law right to obtain a writ of habeas corpus became a statutory right in 1923, a part of the said statutory .tight has now become a part of the fundamental rights guaranteed by the Constitution, and so, after the Constitution came into force, whenever a detenu claims to be released from illegal or improper' detention, his claim can, in some cases, be sustained on the ground that illegal or improper detention affects his fundamental rights guaranteed by Arts. 19, or 21 or 23 as the case may be. If that be so, it would not be easy to accede to the argument that the said part of the statutory right recognised by s. 491(1)(b) retains its distinctive and independent character even after 821 the Constitution came into force to such an extent that it cannot be said to form part of the fundamental rights guaranteed by the Constitution.

It is true that there are two remedies open to a party whose right of personal freedom has been infringed; he may move the Court for a writ under Art. 226(1) or Art. 32(1) of the Constitution, or he may take a proceeding under s.491(1)(b) of the Code. But it seems to us that despite the fact that either of the two remedies can be adopted by a citizen who has been detained improperly or illegally, the right which he claims is the same if the remedy sought for is based on the ground that there has been a breach of his fundamental rights; and that is a right guaranteed to the citizen by the Constitution, and so, whatever is the form of the remedy adopted by the detenu, the right which he is seeking to enforce is the same.

It is no doubt urged that under s. 491 (1) (b) a stranger can apply for the release of a detenu improperly or illegally detained, or the Court itself can act suo motu.

This argument is based on the provision that the High Court may, whenever it thinks fit, issue the appropriate direction. The learned Attorney-General contended that the clause "whenever it thinks fit" postulates that some application or petition has been filed before the Court and on perusing the application or petition it appears to the Court fit to take the appropriate action. In other words, his argument is that the Court cannot take suo motu action under s. 491(1)(b). He has also urged that a third person may apply, but he must show that he has been duly authorised to act on behalf of the detenu or he must at least purport to act on his behalf. We do not think it necessary to express any opinion on this part of the controversy between the parties. We are prepared to assume that the court can, in a proper case, exercise its power under s. 491(1)(b) suo motu, but that, in our opinion, does not affect the decision of the question with which we are concerned. If Art. 359(1) and the Presidential Order issued under it govern the proceedings taken under s. 491 (1) (b), the fact that the court can act suo motu will not make any difference to the legal position for the simple reason that if a party is precluded from claiming his release on the ground set out by him in his petition, the 822 Court cannot, purporting to act suo motu, pass any order inconsistent with the provisions of Art. 359(1) and the Presidential Order issued under it. Similarly, if the proceedings under s. 491(1)(b) are hit by Art. 359(1) and the Presidential Order, the arguments based on the provisions of Art. 372 as well as Arts. 225 and 375 have no validity. The obvious and the necessary implication of the suspension of the right of the citizen to move any Court for enforcing his specified fundamental right.-, is to suspend the Jurisdiction of the Court pro tanto in that behalf.

Let us take a concrete case which will clearly bring. out the character of the proceedings taken by the detenues in the present cases. An application is made on behalf of the detenu that he is illegally or improperly detained. The State in its return pleads that the detention is neither illegal nor improper because it has been effected under rule 30(1) (b), and in support of this return reliance is placed on the provisions of s. 3(2)(15)(i) of the Act. On receiving this return, it is urged on behalf of the detenu that the provisions of s. 3(2)(15)(i) as well as Rule 30(1)(b) are invalid because they contravene the fundamental rights guaranteed to the citizens under Arts. 14, 21 and 22 and so, the sole issue which falls to be determined between the parties relates to the validity of the relevant statutory provisions and Rules. If the impugned provisions in the Act and the Rules are ultra Vires the detention is illegal and improper, but if, on the other hand, the said provisions are valid, the detention is legal and proper. In deciding this point, the Court will naturally have to take into account the provisions of s. 45(1) of the Act. Section 45(1) provides that no order made in exercise of any power conferred by or under this Act shall be called in question in any Court; and the reply of the detenu inevitably would be that notwithstanding this provision, the validity of the impugned legislation must be tested. This clearly brings out the true nature and character of the dispute which is raised before the Court by the detenu in asking for the issue of a writ of habeas corpus in the present proceedings.

The question which thus arises for our decision is, can it be said that the proceedings taken under s. 491 (1) (b) are 823 of such a distinctly separate character that they cannot fall under Art. 359(1) ? Under s. 491 as it stood before the date of the Constitution, it would have been open to the detenu to contend that the law under which he was detained was invalid, because it was passed by a legislature without legislative competence. The validity of the law might also have been challenged on the ground that the operative provision in the law suffered from the vice of excessive.delegation. The detenu might also

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 Newsletter