Friday, 05, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

State of Madhya Pradesh & ANR Vs. Thakur Bharat Singh [1967] INSC 16 (23 January 1967)
1967 Latest Caselaw 16 SC

Citation : 1967 Latest Caselaw 16 SC
Judgement Date : 23 Jan 1967

    
Headnote :
On April 24, 1963, the State Government issued an order under section 3 of the Madhya Pradesh Public Security Act, 1959, which mandated that the respondent (i) must not be present in any location within Raipur District, (ii) must promptly relocate to and reside in a specified town, and (iii) must report daily to a police station in that town. The respondent contested this order through a writ petition under Articles 226 and 227 of the Constitution, arguing, among other points, that section 3 violated the fundamental rights protected under Article 19(1)(d) and (e) of the Constitution.

A Single Judge of the High Court ruled that clauses (ii) and (iii) of the order were invalid, reasoning that clauses (b) and (c) of section 3(1), which formed the basis for these clauses, were in violation of Article 19. Upon appeal, a Division Bench upheld the Single Judge\'s decision, asserting that section 3(1)(b) infringed upon Article 19(1)(d) and that clauses (ii) and (iii) of the contested order, being closely linked, were both invalid.

In the appeal to this Court, the appellant State argued, among other points, that (i) clause 3(1)(b) did not impose an unreasonable restriction; (ii) while the state of emergency declared by the President under Article 352 on October 20, 1962, was in effect, the respondent could not approach the High Court with a petition under Article 226 claiming that his fundamental right under Article 19(1)(d) was violated; and (iii) even if section 3(1)(b) were deemed void, Article 358 protects legislative and executive actions taken after the emergency proclamation, thus any executive action by a State officer could not be challenged as a violation of Article 19.
 

State of Madhya Pradesh & ANR Vs. Thakur Bharat Singh [1967] INSC 16 (23 January 1967)

23/01/1967 SHAH, J.C.

SHAH, J.C.

RAO, K. SUBBA (CJ) SHELAT, J.M.

BHARGAVA, VISHISHTHA MITTER, G.K.

CITATION: 1967 AIR 1170 1967 SCR (2) 454

CITATOR INFO:

RF 1967 SC1836 (33) RF 1971 SC 530 (233) F 1973 SC 106 (27) RF 1973 SC1425 (14) R 1974 SC1232 (10) R 1976 SC1207 (86,90,177,179,359,443,444) RF 1977 SC1496 (18) D 1978 SC 489 (20) R 1982 SC 33 (27)

ACT:

Madhya Pradesh Public Security act, 1959, s. 3(1) (b)- Authorising making of an order requiring a person to reside in specified place-No Provision for maintenance or subsistence-whether imposed unreasonable restriction- Therefore Whether violative of Art. 19.

Constitution of India-Art. 358--Scope of-Legislative or executive action infringing rights of citizens or others taken during emergency under Art. 352-Action without lawful authority-whether protected by Art, 358.

HEADNOTE:

On April 24, 1963, the State Government made an order under s. 3 of the Madhya Pradesh Public Security Act, 1959, directing that the respondent (i) shall not be in any place in Raipur District, (ii) shall immediately proceed to and reside in a named town and (iii) shall report daffy to a police station in that town. The respondent challenged the order by a writ petition under Articles 226 and 227 of the Constitution on the ground inter alia, that s. 3 infringed the fundamental rights guaranteed under Art. 19(1), (d) and (e) of the Constitution.

A Single Judge of the High Court declared clauses (ii) and (iii) of the Order invalid on the view that clauses (b) and (c) of s. 3(1) on which they were based contravened Art. 19, A Division Bench, in appeal, confirmed the order of the Single Judge holding that s. 3(1)(b) was violative of Art.

19(1) (d) and that clauses (ii) and (iii) of the, impugned order, being inextricably woven, were both invalid.

In appeal to this Court it was contended, inter alia, on behalf of the appellant State (i) that clause 3(1)(b) did not impose an unreasonable restriction; (ii) that so long as the state of emergency declared on October 20,1962, by the President under Art. 352 was in force, the respondent could not move the High Court by a petition under Art. 226 of the Constitution on the plea that by the impugned order his fundamental right guaranteed under Art. 19(1) (d) of the Constitution was infringed; and (iii) that even if s. 3 (1) (b) was held to be void, Art. 358 protects legislative and executive action taken after the proclamation of emergency 'and therefore any executive action taken by an officer of the State could not be challenged as infringing Art. 19.

HELD : The Order made by the; State in exercise of the authority conferred by s. 3 (1) (b) was invalid; and for the acts done to the prejudice of the respondent after the declaration of emergency under Art. 352, no immunity from the process of the Court could be claimed under Art. 358 of the Constitution, since the order was not supported by any valid legislation. [462 C] (i) The High Court was right in holding that s. 3(1)(b) authorised the imposition of unreasonable restrictions in so far as it required any person to reside or -remain in such place or within such area as may be specified in the order.

The Act does not give any opportunity to the person concerned of being heard before the place where he is to remain 455 or reside is selected. The place selected may be one in which he may have no residential accommodation, and no means of subsistence. S. 3(1) (b) does not indicate the extent of the place or the area, its distance from the residence of the person extermed and whether it may be habituated or inhabitated; and it makes no provision for his residence, maintenance or means of livelihood in the place selected.

[458B-E] (ii) The Act was brought into force before the declaration of emergency and it was therefore open to the respondent to invoke Art. 19. If the power conferred by s. 3(1)(b) authorised the imposition of unreasonable restrictions, the- clause must be deemed to -be void when enacted 'and it was not revived when the proclamation of emergency was made by the President. [459 B-C] (iii) All executive action which operates to the prejudice of any person must have the authority of law to support it, and the terms of Art. 358 do not detract from that rule. Article 358 expressly authorises the State to take legislative or executive action provided such action was competent for the 'State to make or take, but for the provisions contained in Part III of the Constitution.

Article 358 does not purport to invest the- State with arbitrary authority to take action to the prejudice of citizens and others: it merely provides that so long as the proclamation of emergency subsists laws may be enacted, and executive action may be taken in pursuance of lawful -authority, which if the provisions of Art. 19 were operative would have been invalid. [459 F] There was no force in the contention that by virtue of the provisions of Art.. 162, the State or its officers may, in exercise of executive authority, without any legislation in support thereof infringe the rights of citizens merely because the Legislature of the State has the power to legislate in regard to the subject on which the executive order is issued. [462 B] Rat Sahib Ram Jawaya Kapur v. The State of Punjab [1955] 2 S.C.R. 225, distinguished.

CIVIL APPELLATE JURISDICTION : Civil Appeal No. 1066 of 1965.

Appeal from the judgment and order dated December 4, 1963 of the Madhya Pradesh High Court in Letters Patent Appeal No. 28 of 1963.

B. Sen, and I N. Shroff, for the appellants.

The respondent did not appear.

The Judgment of the Court was delivered by Shah, J. On April 24, 1963, the' State of Madhya Pradesh made an order in exercise of powers conferred by s. 3 of the Mad Pradesh Public Security Act, 1959--hereinafter called 'the actdirecting the respondent Thakur Bharat Singh- (i) "that he shall not be in any place in the Raipur district;

(ii) "that he shall reside in the municipal limits of Jhabua town, district Jhabua, Madhya Pradesh, and shall proceed there, immediately on the receipt of this order ; and 456 (iii) that he shall notify his movements and report himself personally every day at 8 a.m.

and 8 p.m. to the Police Station Officer, Jhabua." The respondent moved a petition in the High Court of Madhya Pradesh under Arts. 226 & 227 of the Constitution challenging the order on the grounds, inter alia, that ss. 3 & 6 and other provisions of the Act which authorised imposition of restrictions on movements and actions of person were ultra vires in that they infringed the fundamental freedoms guaranteed under Art. 19(1) (d) & (e) of the Constitution of India and that the order was "dis- criminatory, illegal and violated principles of natural justice." Shivdayal, J., declared cl. (i) of the order valid, and declared cls. (ii) and (iii) invalid. In the view of the learned Judge the provisions of s. 3(1)(a) of the Act were valid and therefore the directions contained in cl. (i) of the order could lawfully be made by the State, but. cls. (b) & (c) of s. 3(1) of the Act were invalid because they contravened the fundamental freedom of movement guaranteed under Art. 19 of the Constitution, and therefore the directions contained in cls. (ii) & (iii) of the order were invalid. Against the order passed by Shivdayal, J., two appeals were filed under the Letters Patent of the High Court. A Division Bench of the High Court held that cls.

(a) & (c) of s. 3(1) of the Act were valid, but in their view cl. (b) of s. 3(1) wits not valid because it violated the fundamental guarantee under Art. 19(1) (d) of the Constitution. The High Court however confirmed the order of Shivdayal, J., since in their view the direction contained in cl. (iii) of the order was "inextricably woven" with the directions in cl. (ii) and was on that account invalid.

Against the order of the High Court, the State of Madhya Pradesh has appealed to this Court.

The relevant provisions of the Act may be briefly set out.

Section 3 of the Act provides :

(1) "If the State Government or a District Magistrate is satisfied with respect to any person that he is acting or is likely to act in a manner prejudicial to the security of the State or to the maintenance of public order, and that, in order to prevent him from so acting it is necessary in the interests of the general public to make an order under this section' the State Government or the District Magistrate, as the case may be, may make an order- (a), directing that, except in so far as he may be permitted by the provisions of the order, or by such authority or persons as may be specified therein, he shall not be in any such area or place in Madhya Pradesh as may be specified in the order 457 (b) requiring him to reside or remain in such place or within such area in Madhya Pradesh as may be specified in the order and if he is not already there to proceed to that place or area within such time as may be specified in the order (c) requiring him to notify his movements or to report himself or both to notify his movements and report himself in such manner, at such times and to such authority or person, as may be specified in the order ;

(d) imposing upon him such restrictions as may be specified in the order, in respect of his association or communication with such persons as may be mentioned in the order ;

(e) prohibiting or restricting the possession or use by him of any such article or articles as may be specified in the order:

(2) (3) (4) If any person is found in any area or place in contravention of a restriction order or fails to leave any area or place in accordance with, the requirements of such an order, then, without prejudice to the provisions of sub-section (5), he may be removed from such area or place by any police officer.

(5) If any person contravenes the provisions of any restriction order, he shall be punishable with imprisonment for a term which may extend to One year, or with fine which may extend to one thousand rupees, or with both." Section 4 authorises the State to revoke or modify "the restriction order", and S. 5 authorises the State to suspend operation of the "restriction order" unconditionally or upon such conditions as it deems fit and as are accepted by the person against whom the order is made. Section 6 requires the State to disclose the grounds of the "restriction order". Section 8 provides that in every case where a "restriction order" has been made, the State Government shall with in thirty days from the date of the order place before the Advisory Council a copy thereof together with the grounds on which it has been made and such other particulars as have a bearing on the matter and the representation, if any, made by the person affected by such order. Section 9 provides for the procedure of the Advisory Council, and s.

16 requires the State to confirm, modify or cancel the "restriction order" in accordance with the opinion of the Advisory Council.

458 By cl. (ii) of the order the respondent was required to reside within the municipal limits of Jhabua town after proceeding to that place on receipt of the order. Under cl.

(b) of s. 3(1) the State is authorised to order a person to reside in the place, where he is ordinarily residing and also to require him to go to any other area or place within the State and stay in that area or place. If the person so ordered fails to carry 'out the direction, he may be removed to the area or place designated and may also be punished with imprisonment for a term which may extend to one year, or with fine, or with both. The Act it may be noticed does not give any opportunity to the person concerned of being heard before the place where he is to reside or remain in is selected. The place selected may be one in which the person concerned may have no residential accommodation, and. no means of subsistence. It may not be possible for the person concerned to honestly secure the means of subsistence in the place selected. Sub-section 3(1)(b) of the Act does not indicate the 'extent of the place or the area, its distance from the residence of the person externed and whether it may be habitated or inhabitated: the clause also nowhere pro- vides that the person directed to be removed shall be provided with residence, maintenance or means of livelihood in the place selected. In the circumstances we agree with the High Court that cl. (b) authorised the imposition of unreasonable restrictions insofar as it required any person to reside or remain in such place or within such area in Madhya Pradesh as may be specified in the order.

Counsel for the State did not challenge the view that the restrictions which may be imposed under cl. (b) of s. 3(1) requiring a person to leave his hearth, home and place of business and live and remain in another place wholly unfamiliar to him may operate seriously to his prejudice, and may on that account be unreasonable. But he contended that normally in exercise of the power under cl. (b) a person would be ordered to remain in the town or village where he resides and there is nothing unreasonable in the order of the State restricting the movements of a person to the town or place where he is ordinarily residing. It is true that under cl. (b) an order requiring a person to reside or remain in a place where he is ordinarily residing may be passed. But in exercise of the power it also open to the State to direct a person to leave the place of his ordinary residence and to go to another place selected by the authorities and to reside and remain in that place.

Since the clause is not severable, it must be struck down in its entirety as unreasonable. If it is intended to restrict the movements of a person and to maintain supervision over him, orders may appropriately be made under cls. (c) and (d) of S. 3(1) of the Act.

Counsel for the State urged that in any event so long as the State of emergency declared on October 20, 1962, by the President 459 under Art. 352 was not withdrawn or revoked, the respondent could not move the High Court by a petition under Art. 226 of the Constitution on the plea that by the impugned order his fundamental right guaranteed under Art. 19(1)(d) of the Constitution was infringed. But the Act was brought into force before the declaration of the emergency by the President. If the power conferred by s. 3(1)(b) authorised the imposition of unreasonable restrictions, the clause must be deemed to be void, for Art. 13(2) of the Constitution prohibits the State from making any law which takes away or abridges the rights conferred by Part 111, and laws made in contravention of Art. 13(2) are to the extent of the contra- vention void. Section 3(1)(b) was therefore void when enacted and was not revived when the proclamation of emergency was made by the President. Article 358 which suspends the provisions of Art. 19 during an emergency declared by the President under Art. 352 is in terms prospective: after the proclamation of emergency nothing in Art. 19 restricts the power of the State to make laws or to take any executive action which the, State but for the provisions contained in Part III was competent to make or take. Article 358 however does not operate to validate a legislative provision which was invalid because of the constitutional inhibition before the proclamation of emergency. Counsel for the State while conceding that if s.

3(1)(b) was, because it Infringed the fundamental freedom of citizens, void before the proclamation of emergency, and that it was not revived by the proclamation, submitted that Art. 358 protects action both legislative and executive taken after proclamation of emergency and therefore any executive action taken by an officer of the State or by the State will not be liable to be challenged on the ground that it Infringes the fundamental freedoms under Art. 19. In our judgment, this argument involves a grave fallacy. All executive action which operates to the prejudice of any person must have the authority of law to support it and the terms of Art. 358 do not detract from that rule. Article 358 expressly authorises the State to take legislative or executive action provided such action was competent for the State to make or take, but for the provisions contained in Part III of the Constitution. Article 358 does not purport to invest the State with arbitrary authority to take action to the prejudice of citizens and others: it merely provides that so long as the proclamation of emergency subsists laws may be enacted, and executive action may, be taken in pursuance of lawful authority which if the provisions of Art. 19 were operative would have been invalid.) Our federal-.' structure is founded on certain fundamental principles : (1) the sovereignty of the people with limited Government authority i.e. the Government must be conducted in accordance with the will of the majority of the people.

The people govern themselves through their representatives, whereas the official agencies' of the executive Government possess only such powers as have been confer- 460 red upon them by the people ; (2) There is distribution of powers between the three organs of the State-legislative, executive and judicial--each organ having some check direct or indirect on the other ; and (3) the rule of-law which includes judicial review of arbitrary executive actions. As pointed out by Dicey in his "Introduction to the study of the Law of the Constitution", 10th Edn., at p. 202 the expression "rule of law " has three meanings, or may be regarded from three different points of view. "It means, in the first place, the absolute supremacy or predominance of regular law as opposed to the influence of arbitrary power, and excludes the existence of arbitrariness, of prerogative, or even of wide discretionary authority on the part of the government." At p. 188 Dicey points out :

"In almost every continental community the executive exercises far wider discretionary authority in the matter of arrest, of temporary imprisonment, of expulsion from its territory, and the like, than is either legally claimed or in fact exerted by the government in England : and a study of European politics now and again reminds English readers that wherever there is discretion there is room for arbitrariness, and that in a republic no less than under a monarchy discretionary authority on the part of the government must mean insecurity for legal freedom on the part of its subjects." We have adopted under our Constitution not the continental system but the British system under which the rule of law prevails. Every Act done by the Government or by its officers must, if it is to operate to the prejudice of any person, be supported by some legislative authority.

Counsel for the State relied upon the terms of Art. 162 of the Constitution, and the decision of this Court in Rai Sahib Ram Jawaya Kapur v. The State of Punjab(l) in support of the contention that it is open to the State to issue executive orders even if there is no legislation in support thereof provided the State could legislate on the subject in respect of which action is taken. Article 162 provides that subject to the provisions of the Constitution, the executive power of a State shall extend to the matters with respect to which the Legislature of the State has power to make laws.

But Art. 162 and Art. 73 are concerned primarily with the distribution of executive power between the Union on the one hand and the States on the other and not with the validity of its exercise. Counsel for the State however strongly relied upon the observations of Mukherjea, C. J., in Rai Sahib Ram Jawaya Kapur's case(l) (1) [1955] 2 S.C.R. 225.

461 .lm15 "They do not mean, that it is only when the Parliament or the State Legislature has legislated on certain items appertaining to their respective lists, that the Union or the State executive, as the case may be, can proceed to function in respect to them. On the other hand, the language of article 162 clearly indicates that the powers of the State executive do extend to matters upon which the State Legislature is competent to legislate and are not confined to matters over which legislation has been passed already." These observations must be read in the light of the facts of the case. The executive action which was upheld in that case was, it is true, not supported by legislation, but it did not operate to the prejudice of any citizen. In the State of Punjab prior to 1950 the text-books used in recognized schools were prepared by private publishers and they were submitted for approval of the -Government. In 1950 the State Government published text books in certain subjects, and in other subjects the State Government approved text-books submitted by publishers and authors. In 1952 a notification was issued by the Government inviting only "authors and others" to submit text-books for approval by the Government. Under agreements with the authors and others the copyright in the text-books vested -absolutely in the State and the authors and others received royalty on the sale of those text-books. The petitioners a firm carrying on the business of preparing, printing, publishing and selling text booksthen moved this Court under Art. 32 of the Constitution praying for writs of mandamus directing the Punjab Government to withdraw the notifications of 1950 and 1952 on the ground that they contravened the fundamental rights of the petitioners guarantee under the Constitution.

It was held by this Court that the action of the Government did not amount to infraction of the guarantee under Art.

19(1)(g) of the Constitution, since no fundamental rights of the petitioners were violated by the notifications and the acts of the executive Government done in furtherance of their policy of nationalisation of text-books for students.

It is true that the dispute arose before the Constitution (seventh Amendment) Act, 1956, amending, inter alia, Art.

298, was enacted, and there was no legislation authorising the State Government to enter the field of business of printing, publishing and selling text-books. It was contended in support of the petition in Rai Sahib Ram Jawaya's case(1) that without legislative authority the Government of the State could not enter the business of printing, publishing and selling text-books. The Court held that by the action of the Government no rights of the petitioners were infringed, since a mere chance or prospect of having particular customers cannot be said to a be (1) [1955] 2 S.C.R. 225.

462 right to property or to any interest or undertaking. It is clear that the State of Punjab had done no act which infringed a right of any citizen: the State had merely.

entered upon a trading venture. By entering into competition with the citizens, it did not infringe their rights. Viewed in the light of these facts the observations relied upon do not support the contention that the State or its officers may in exercise of executive authority infringe the rights of the citizens merely because the Legislature of the State has the power to legislate in regard to the subject on which the executive order is. issued.

We are therefore of the view that the order made by the State in exercise of the authority conferred by s. 3(1)(b) of the Madhya Pradesh Public Security Act 25 of 1959 was invalid and for the acts done to the prejudice of the respondent after the declaration of emergency under Art. 352 no immunity from the process of the Court could be claimed under- Art. 358 of the Constitution, since the Order was not supported by any valid legislation.

The appeal therefore fails and is dismissed.

R.K.P.S. Appeal dismissed..

 

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