Wednesday, 29, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Fatehchand Himmatlal & Ors Vs. State of Maharashtra [1977] INSC 39 (28 January 1977)
1977 Latest Caselaw 39 SC

Citation : 1977 Latest Caselaw 39 SC
Judgement Date : 28 Jan 1977

    
Headnote :
The Maharashtra Legislature enacted the Maharashtra Debt Relief Act of 1976, which provides for the cancellation of existing debts for certain categories of indigent individuals. This Act is intended as a temporary measure. The validity of this Act has been contested in the current writ petition and appeals on several grounds:

(1) Money lending is classified as a trade under Article 304 of the Constitution, and the substantive and procedural restrictions imposed by the contested Act are deemed unreasonable according to Article 304(b).

(2) The State legislature lacks the authority to pass this statute.

(3) Regarding gold ornaments, the area is already governed by the Gold Control Act of 1968, enacted by Parliament.

Thus, since the Act addresses gold ornaments, it exceeds legislative authority.

The respondents argued that:

(1) In this instance, money lending does not qualify as a trade.

(2) Even if it is considered a trade, the restrictions set by the statute are reasonable.

(3) The State Legislature is authorized to enact the contested Act.

(4) The doctrine of occupied field is not applicable here.

(5) The Gold Control Act and the contested Act pertain to entirely different circumstances.

(6) Furthermore, there is no conflict between the two Acts.

The validity of the Act was upheld.
 

Fatehchand Himmatlal & Ors Vs. State of Maharashtra [1977] INSC 39 (28 January 1977)

KRISHNAIYER, V.R.

KRISHNAIYER, V.R.

RAY, A.N. (CJ) BEG, M. HAMEEDULLAH BHAGWATI, P.N.

FAZALALI, SYED MURTAZA

CITATION: 1977 AIR 1825 1977 SCR (2) 828 1977 SCC (2) 670

CITATOR INFO :

F 1978 SC 771 (4,29,57) R 1978 SC1457 (56) RF 1979 SC1459 (33) E 1980 SC 898 (29) R 1981 SC1744 (23) R 1984 SC1543 (28) R 1985 SC 389 (21,22) RF 1986 SC1541 (9)

ACT:

Constitution of India-Article 301-304(b)--Freedom of trade and commerce-Reasonable restrictions.

Article 252, 254(2), Seventh Schedule List 1, Entry 52, 97, List II Entry 30 Doctrine of occupied field--State making a law on a different topic but covering in part the same area--Whether irreconcilable conflicts necessary-Whether incidental provisions can be struck down--Gold Control Act 1968--Conflict between a Central law and a State law--Effect of the assent of the President.

Interpretation of legislative entries in the Seventh Schedule, whether broad and liberal construction to be adopted.--Seventh Schedule List II Entry 30, meaning of money lending and money lenders and relief of agricultural indebtedness--Whether impugned Act is covered by this Entry.

Maharashtra Debt Relief Act 1976--Constitutional validity of--Whether the State legislature has legislative competence--Whether violative of Article 304(b)--Whether the freedom of trade is absolute--Whether money-lending to the little peasants, landless tiller, bonded labour, the pavement tenant and the slum dweller a trade--Whether every systematic profit oriented activity, however, sinister suppresive or socially diabolic can be said to be trade--Whether the test of reasonableness is to be applied in vacuum or in the context of life's realities.

Perspective of poverty jurisprudence--Whether different from the canons of traditional Anglo-Indian jurisprudence--Whether while testing constitutionality the principles of developmental jurisprudence must come into play--Procedural unreasonableness--Whether the burden of proving debtors' financial position on the lender--Issuance of certificate in favour of debtor having presumptive value without hearing the creditor--Absence of appeal---Obligation of the creditor to move the machinery--Deposit of the ornaments before the proceedings can commence--Whether reasonable--Adoption of summary proceedings, whether valid.

HEADNOTE:

The Maharashtra Legislature passed the Maharashtra Debt Relief Act. 1976. By the said Act the existing debts of some classes of some indigents have been liquidated. The Act is a temporary measure. The validity of the said Act was challenged in the present writ petition and appeals on the following grounds:

(1) Money lending was a trade covered by Article 304 of the Constitution. The restriction both substantive and procedural imposed by the impugned Act are not reasonable within the meaning of Article 304(b).

(2) The State legislature has no legislative competence to enact the statute.

(3) So far as the Gold ornaments are concerned the field is occupied by the Gold Control Act 1968 passed by the Parliament.

Therefore, inasmuch as the said Act deals with Gold Ornaments it is beyond the legislative competence.

829 The respondents contended that:

(1) The money lending in the present case was not a trade.

(2) Even if it was trade the restrictions imposed by the statute are reasonable.

(3) The State Legislature is competent to enact the impugned Act.

(4) The doctrine of occupied field has no application.

(5) The Gold Control Act and the impugned Act deal with two completely different situations.

(6) In any case, there is no inconsistency between the two Acts.

Upholding the validity of the Act,

HELD: (1) It is cruel legal like to legitimate as trade this age and bleeding business whereby the little peasant, the landless tiller, the bonded labour, the pavement tenant and the slum dweller born and buried during the Raj and the Republic in chili penury. [836 B-C] Atiabari Tea Co. (1961) 1 SCR 809, 843, referred to.

(2) The topics of legislation listed in the 7th Schedule must receive a large liberal and realistic interretation.

[836 E] (3) The freedom while it is wide is not absolute. Every systematic, profit oriented activity, however sinster, suppressive or socially diabole, cannot ipso facto exalt itself into a trade. Dealings of Banks and similar institutions having some nexus with trade, actual or potential, may itself be trade or intercourse. All modern commercial credit and financial dealings amount 10 trade. However, village based age old, feudal pattern of money lending to those below the subsistence level to the village artisan, the bonded labourer, the marginal tiller and the broken farmer, who borrows and repays in perpetual labour, hereditary service, periodical delivery of grain and unvouchered usurious interest is a countryside incubus. Such debts ever swell. never shrink, such captive debtor never become quits.

Such countryside creditors never get off the backs of the victims. [840 D, 841 F-H] Ibrahim (1970) 3 SCR 498, referred to.

Automobile Transport (1963) 1 SCR 491, followed.

(4) The economic literature, official and other, on agricultural and working class indebtedness is escalating and disturbing. Indeed the money lender is an oppressive component of the scheme. [844 G] (5) The test of reasonableness is not to be applied in vacuum but in the contest of life's realities. The Legislature was confronted with the cruel species of money-lenders. The life of the law is not noisis but actual experience.The perspective of poverty jurisprudence is radically different from the canons and values of traditional AngloIndian Jurisprudence. The subject matter of the impugned legislation is indebtedness, the beneficiaries are petty farmers,manual workers and allied categories steeped in debt and bonded to the money lending tribe. So, in passing on its constitutionality, the principles of Developmental Jurisprudence must come into play. [846B, 848G-H] (6) The exemption granted by the statute to credit institutions and banks is reasonable because liabilities due to Government, local authorities and other credit institutions are not tainted with exploitation of the debtor.

Likewise, debts due to banking companies do not ordinary suffer from over-reaching, unscrupulous or harsh treatment.

Financial institutions have until recently treated the village and urban worker and petty farmer as untouchables.

[849 E-H] (7) Maybe some stray money-lenders may be good souls but the Legislature cannot easily make meticulous exceptions and has to proceed on broad categorisations, not singular individualisations. The creditors have not placed material before the Court to contradict the presumption which must be made 830 in favour of the legislative judgment. Since nice distinctions-to suit every kindly creditor is beyond the lawmaking process, the court has to uphold the grouping as reasonable and the restrictions as justified in the circumstances of the case. [850 C-E] Australian Bank Nationalisation Case: Commonwealth of Australia v. Bank of New South Wales: 1950 A.C. 235, 311, approved.

(8) The Court negatived the contention of the petitioner that there was procedural unreasonableness in the Act. The section which imposes the obligation on the money lender to prove the debtor's financial position, the issuance of a certificate in favour of the debtor having a presumptive value without hearing the creditor, the absence of appeal, obligation of the creditor to move the machinery and the period of 7 days and the deposit of the ornaments before the proceedings can commence are all reasonable in the circumstances of the case. Viewed in the abstract, those grievances look genuine but when we get down to the reality, nothing so exists in the so-called provision. The provision requiring the creditor to move and not the debtor is reasonable because between the two. the money-lender .,is sure to be far shrewder and otherwise more capable of initiating proceedings. To cast that obligation on the debtor when in bulk of cases he is the village artisan, landless labourer or industrial worker is to deny relief in effect while bestowing it in the book. There is nothing objectionable in the debtor seeking a certificate of qualification from the small officer of the area. The officer or the Government servant possesses familiarity with the wherewithal and the whereabouts of the persons. Hearing the creditor before the certificate is issued would merely prolong and puzzle the proceedings. The creditor does not suffer because the certificate that the applicant is a debtor raises only a rebuttable presumption and it is idle to argue that the creditor has no means of disproving .the income or assets of his debtor. Ordinarily, the money-lender and the petty borrower live in and around the same neighbourhood. As proforma of the certificate to be issued needs mentioning several particulars these have to be filled by the certifying officer who has, therefore. to make the necessary enquiries from and about the debtor. Authorised Officer is one who exercises quasi-judicial powers even otherwise on the Revenue side. The adoption of the procedure under the Maharashtra Land Revenue Code is a fair safeguard although it is a summary procedure. To equate summary with arbitrary is contrary to common experience. The obligation for the production of the pledged article by the creditor as a preliminary to the institution of the proceedings is also a just measure so that when a decision is reached the article may be returned to the debtor in the event of the verdict going in his favour. Where the subject matter is substantial and fraught with serious consequences and complicated quest.ions are litigatively terminated summarily, without a second look at the findings by an appellate body it may be that unfairness is inscribed on the face of the law but where little men with petty debts, legally illiterate and otherwise handicapped are pitted against the money-lenders. absence about appeal cannot invalidate the statute.

Where the enquiry is a travesty of justice or violation of provisions, where the finding is a perversity of 'adjudication or fraud on power the High Court is not powerless to grant remedy even after the recent package of constitutional amendments. [852 A-H, 853 A-H, 854 A-B] (9) Entry 30 in List II in the 7th Schedule is money lending and money lenders; relief of agricultural indebtedness. If common sense and common English are components of Constitutional construction relief against loans by scaling down, discharging, reducing interest and principal, and staying the realisation of debts will among other things fall squarely within the topic. [854 F-H] (10) The argument that the subject matter of the present legislation would fall under the residuary power under Entry 97 of List I is negatived. [855 B] (11) Where Parliament has made a law under Entry 52 of List I and in the course of it framed incidental provisions affecting gold loans and money lending business involving gold ornaments. The State making a law on a different topic but covering in part the same area of gold loans must not go into irreconcilable conflicts. The doctrine of occupied field does not totally 831 deprive the State Legislature from making any law incidentally referable to gold. In the event of a plain conflict the State Law must step down unless Article 252(2)'can be invoked. In that case the State law would still prevail if the assent of the President has been obtained. There is no conflict between the Gold Control Act and the impugned Act.

Secondly, the subjects of both the legislations can be traced to the Concurrent List and Article 254(2) validates within the State the operation of the impugned Act since the assent of the President has been Obtained. [858 B-D]

CIVIL APPELLATE JURISDICTION: Civil Appeals No. 632 to 646 of 1976.

(From the Judgment and Order dated the 22/23/26/27th of April, 1976 of the Bombay High Court in S.C.A. Nos. 997, 2128, 2773, 2077, 2065, 2045, 1172, 1193, 1195, 1196, 1199, 1200, 1210/ 75 and 2050 & 2071 of 1976) and CIVIL APPEALS NOS. 655 & 1286 of 1976 (From the Judgment and Order dated the 14-5-1976, 23rd, 24th, 27th April, 1976 of the Bombay High Court in S.C.A.

No. 2985 of 1976 and Misc. Petition 4 of 1976) and WRIT PETITIONS NOS. 98, 102-107, 110-113 & 115-120 1976 Under article 32 of the Constitution of India) B. Sen, (in CA. 632) Y.S. Chitale, (in CA. 633) Sachin Chowdhary, (in CA. 634) F.S. Nariman and R.N. Bennerjee, Adv. (in CA. 637) H.P. Shah, (in CAs. 632-638) A.J. Rana, (in CA. 635) P.H. Parekh & Miss Manju Jetly, with them, for the appellants in CAs. 632-637 Vallabhadas Mohta, Sardar Bahadur Saharya & Vishnu Bahadur Saharya, for the appellants in CAs. 638-644 & 644.

J.L. Nain, A.J. Rana, Janendra Lal, B.R. Agarwala and Gagras & Co., with him for the appellants in CAs 645 & 646 except for appellant No. 52 in CA. 646 F.S. Nariman, R.N. Banerjee, J.B. Dadachanji " K.J. John with him for the appellant No. 62 in 646/76 Madhukar Soochak, K. Rajendra Chowdhary, K.A. Shah and (Mrs.) Veena Devi Khanna, Advocates for the Appellant in CA. 1286/76 S.K. Dholakia, V.J. Kankaria & R.C. Bhatia, for the petitioners in all the Writ Petitions.

Niren De, Attorney Genl. (only in CAs. 632, 638 and W.P. No. 98/76 1. W. Adik, Adv. Genl. of Maharashtra, M.N. Shroff for the Respondents in the appeals and Writ Petitions M.P. Chandrakantral Urs and N. Nettar, for the intervener in CA. 632/76 (State of Karnataka) 832 K. Parasaran, Adv. Genl. Tamil Nadu. A. V. Rangam, V. Sathiadev and (Miss) A. Subhashini, in the for the intervener in CA. 632 (State of Tamil Nadu, K. Rajendra Chowdhary, for the interveners/Applicants A Ratnaabhapati and Jayalakshimi & Co. M/s. Jeshtmal, K.R. Chowdhary, Mrs. Veena Devi Khanna, for the intervener/applicant N. Dhanraj. B.A. Desai, S.C. Agarwala and V.J. Francis, for Respondents 4 & 5 in CA. 1286/76.

The Judgment of the Court was delivered by KRISHNA IYER, J. The distance between societal realities and constitutional dilettantism often makes for the dillemma of statutory validity and the arguments addressed in the present batch of certificated appeals and writ petitions evidence this forensic quandary. Likewise, the proximity between rural-cum-clum economics and sociaL relief legislation makes for veering away from verbal obsessions in legal construction. A constitution is the documentation of the rounding faiths of a nation and the fundamental directions for their fulfilment. So much so, an organic, not pedantic, approach to interpretation, must guide the judicial process. The healing art of harmonious construction, not the tempting game of hair-splitting, promotes the rhythm of the rule of law. These prologuic observations made. we proceed to deal with the common subject matter of the appeals and the writ petitions.

A bunch of counsel, led by Shri Nariman and seconded by Shri B. Sen, have lashed out against the vires of the Maharashtra Debt Relief Act, 1976 (for short, the Debt Act). The former has focused on the fatal flaw in the Act based on Art. 301 of the Constitution and the latter has concentrated his fire on the incompetency of the State Legislature to enact the Debt Act. A plurality of submissions by a procession of lawyers has followed, although the principal points have been comprehensively covered by Shri Nariman and Shri B. Sen. To encore is not to augment, and yet, some counsel, who had not much to supplement, claimed the right to. be heard and exercised it ad libiem, essaying what had already been forcefully urged and forgetting that a fine, fresh presentation of a case is apt to be staled by a second version of it and pejorated by a third repetition. While in constitutional issues of great moment this Court is reluctant to ratio oral submission it is important, by comity of the Bench and the Bar, to conserve judicial time in the name of public justice so that internal allocations avoiding over-lapping may be organised among many counsel who may appear in several appeals, substantially dealing with the same points. A happy husbandry of advocacy is helpful for judge and lawyer alike and to streamline forensic business is the joint responsibility of both the limbs of the institution of justice.

Back to the beginning. Art. 301 of the Constitution mandates 833 "301. Freedom of trade commerce and intercourse--Subject to the other provisions of this Part, trade, commerce and intercourse throughout the territory of India shall be free." We may also read the cognate provision viz., Art. 304 (b):

"304 (b). Restrictions on trade, commerce and among States.Notwithstanding anything in Article 301 or Article 303, the Legislature of a State may by law-X X X X (b) impose such reasonable restrictions on the freedom of trade, commerce or intercourse with or within that State as may be required in the public interest:

Provided that no Bill or amendment for the purposes of clause (b) shall be introduced or moved in the Legislature of a State without the previous sanction of the President." The unmincing submission of Shri Nariman is that moneyending is very much a trade, that the Debt Act deals drastically with moneylenders in defiance of Art. 301 and, since the manacles on moneylenders and money-lending are unreasonably harsh and callously indiscriminate, the 'freedom" which belongs constitutionally to professional money-lenders is breached by the 'statutory liquidation of their loans. Nor can the invalidatory consequence of this violation be obviated by Art. 304(b). This latter provision salvages statutes which contravene freedom of trade, commerce and intercourse only if they possess the virtues of reasonableness and public interest. The injustice of wiping out the debts of marginal farmers, rural artisans, rural labourers and workers as provided in the scheme of the Act was anathematised by Shri Nariman as an unwarrantedly unreasonable annihilation of the trade and 'its capital.

We will deal with this contention presently but we may merely mention for later discussion another short, lethal objection to a part of the law, put forward by counsel. He stated that there was legislative incompetency for the State Legislature because it had forfeited the power to legislate on money-lending where gold loans were involved, since Parliament had occupied the field under Entry 52 of List I by enacting the Gold Control Act, 1968, and had thereby elbowed out the State Legislature from that field.

Considerable eclectic study of English, Australian and American cases was displayed in the course of arguments, reverberating in Indian precedents dealing with Part XIII of the Constitution. Of course, we will refer to them with pertinent brevity, although we must administer to ourselves the caveat that the same words used in constitutional enactments of various nations may bear different connotations 834 and when Courts are called upon to interpret them they must acclimatize the expressions to the particular conditions prevailing in the country concerned. Different lands and life-styles, different value systems and economic solutions, different social milieus and thought-ways, different subject matters and human categories--these vital variables influence statutory projects and interpretations, although lexicographic aids and understandings in alien jurisdictions may also be looked into for light, but not beyond that.

The constitutional guarantee of the commercial mobility and unity of the country in Art. 301 is sought to be made the major sanctuary of 'money-lenders' whose 'freedom' to lend and thereby end the lendee is, by legislative judgment, hand-cuffed. Before unravelling the provisions of the Debt Act, we must first found ourselves on the quintessentials of Art. 301 and the juristic and economic basics implied in that provision. We are not construing a petrified legal parchment but reading the luscent lines of a human text with a national mission. We must never forget that the life of the suprema lex is nourished by the social setting, that juridical abstractions and theoretical conceptions may be fascinating forensics but jejune jurisprudence, if the raw Indian realities are slurred over. We are expounding the Constitution of a nation whose people hunger for a full life for each, and therefore, a perception of the signature of social justice writ on it is imperative. 'Nothing is more certain in modern society', declared the American Supreme Court at mid-century, 'than the principle that there are not absolutes'. Legal Einsteinism guides the Court, not doctrinal absolutes, as we will presently discuss.

Since Art. 301 has loomed large in the debate at the bar, it is pertinent to ask what is its object and design.

For, if the impugned legislation does violate Art. 301, it must perish unless rescued by Art. 304(b).

This Court, in Atiabari Tea Co. C), tracing the roots of Art. 301, observed:

"Let us first recall the political and constitutional background of Part X/II. It is a matter of common knowledge that, before the Constitution was adopted, nearly two-thirds of the territory of India was subject to British Rule and was then known as British India, while the remaining part of the territory of India was governed by Indian Princes and it consisted of several Indian States. A large number of these States claimed sovereign rights within the limitations imposed by the paramount power in that behalf, as they purported to exercise their legislative power of imposing taxes in respect of trade and commerce which inevitably led to the erection of customs barriers between themselves and the rest of India. In the matter of such barriers British India was governed by the provisions of s. 297 of the Constitution Act, 1935. To the provisions of this section we will have occasion later to (1) [1961] 1 S.C.R. 809, 843.

835 refer during the course of this judgment.

Thus, prior to 1950 the flow of trade and commerce was impeded at several points which constituted the boundaries of Indian States.

After India attained political freedom in 1947 and before the Constitution was adopted the historical process of the merger and the integration of the several Indian States with the rest of the country was speedily accomplished with the result that when the Constitution was first passed the territories of India consisted of Part A States which broadly stated represented the Provinces in British India, and Part B States which were made up of Indian States. This merger or integration of Indian States with the Union of India was preceded by the merger and consolidation of some of the States inter se between themselves. It is with the knowledge of the trade barriers which had been raised by the Indian States in exercise of their legislative powers that the Constitution-makers framed the Articles in Part XIII. "The main object of Art. 301 obviously was to allow the free flow of the stream of trade, commerce and intercourse throughout the territory of India." It is fair to realise that Art. 301 springs from Indian history and hope. We may recall the political and constitutional background of Part XIII--the divided days of British rule, the united aspirations of Independent India, the parochial pressures and regional pulls leading inevitably to the erection of fiscal barriers and hampering of economic oneness. The integration of India was not merely a historical process but a political, social and economic necessity.

Gajendragadkar J., in Atiabari Tea Co. (supra) pointed out:

"In drafting the relevant Articles of Part XIII the makers of the Constitution were fully conscious that economic unity was absolutely essential for the stablity and progress of the federal polity which had been adopted by the Constitution for the governance of the country. Political freedom which had been won, and political unity which had been accomplished by the Constitution, had to be sustained and strengthened by the bond of economic unity." (p. 843) "Free movement and exchange of goods throughout the territory of India is essential for the economy of the nation and for sustaining and improving living standards of the country. The provision contained in Art. 301 guaranteeing the freedom of trade, commerce and intercourse is not a declaration of a mere platitude, or the expression of a pious hope of a declaratory character; it is not also a mere statement of a directive principle of State policy; it embodies and enshrines a principle of paramount importance that the economic unity of the country will provide the main sustaining force for the stability and progress of the political and cultural unity of the country." (p. 844) 836 Such being the perspective, the judicial sights must be set high' while reading Article 301. Social solidarity is a human reality, not mere constitutional piety, and a non exploitative economic order outlined in Art. 38, is the bedrock of a contented and united society. Social disorder is the bete noire of commerce and trade. All this is noncontroversial ground but the learned Attorney General contests the very applicability of Art. 301 to money-lenders and money lending visa vis the humble beneficiaries of the statute, viz., the marginal farmers, rural artisans, rural labourers, workers and small farmers. It is a cruel legal joke to legitimate as trade this age-old bleeding business of agrestic India whereby the little peasant. the landless tiller, the bonded labourer, the pavement tenant and the slum dweller have been born and buried during the Raj and the Republic in chill penury. Is trade in human bondage to be dignified legally, betraying the proletarian generation? For whom do the constitutional bells of the socialist Republic toll? Therefore, argues the Attorney General, it is juristic blasphemy to call 'unscrupulous money lending'--a rural spectre which stalks Maharashtra--a trade at all.

These chronic operations, socially obnoxious and economically inhuman, cannot be recognised as licit and wear the armour of Art. 301, for this preliminary reason. Not all systematic economic activity is trade. Sinister, socially shocking ones, are not.

Shri Nariman has counter-asserted, backed by a profusion of precedents, that money-lending in the modern complexities of business life is a lubricant for the wheels of commerce and has been treated as trade. It is the life-blood of business. It needs no argument to say that the topics of legislation, listed in the Seventh Schedule, must receive a large and liberal, yet realistic, interpretation. So understood, the expression 'trade' in its wide import, covers not merely 'buying and selling of goods' but trading facilities like advances, overdrafts, mercantile documents, trading intelligence, telegraphic and telephonic communications, banking and insurance and many other sophisticated operations connected with and essential for commerce and intercourse. Even travel facilities in certain circumstances have a nexus with trade and commerce and are part of them. Learned counsel referred to Ibrahim(1) wherein this Court has referred to the corresponding provisions in the Australian Constitution and imparted a comprehensive meaning to 'trade'. American and Australian case law, Halsbury and the Judicial Committee, were read with special emphasis on the amplitude of the expression 'trade'. An inventory of Indian statutes wherein 'money-lending' as a business was mentioned and licensed, was also brought to our notice.

Indeed, this wealth of legal literature may well be held to make out that money-lending, banking, insurance and other financial transactions, commercial credit and mercantile advances may, conceptually, be characterised as 'business'. Mercantile credit, money-lending, pawn-broking and advances on pledges are business. Otherwise, the commerce of our country will grind to a halt. Can we conceive of trade without credit, or commerce without mercantile documents, discounting, lending and (1) [1970] 3 S.C.R. 498.

837 negotiable paper? To deny to monetary dealings the status of trade is to push India into the medieval age: Broadly viewed, money-lending amongst the commercial community is integral to trade and is trade.

So far we go with Shri Nariman and others who have urged the same point with allomorphic modifications.

The learned Attorney General's stance is radical and rooted in the rural bondage to break which is the mission of this legislation. If accepted, it will mean that moneylending, in the limited statutory setting and projected on the Indian rural-urban screen visa vis the exploited people below-the-poverty-line, cannot be regarded as 'trade'.

It is apt to be reminded of the then famous epigram of Frederick W. Maitland: "A woman can never be outlawed, for a woman is never in law." Money-lending-is it in law at all? No trade, no Art. 301, and so the baptismal certificate that Art. 301 insists upon from the economic activity that seeks its 'free' blessings is that it is 'trade, commerce or intercourse'. Thus the critical question is as to whether money-lending and the class of money-lenders who have been preying upon the proletarian and near-proletarian segments of Indian society for generations may be legally legitimated as 'traders' or 'businessmen'. This is not an abstract legal question turning on semantic exercises but a living economic question of incurable indebtedness.

Blood, sweat and tears animate amelioratory law which exiles literal interpretation. The heartbeats of the Debt Act, according to the State counsel, cannot be felt without humanistic 'insight by first ostracising, in the name of social order, the die-hard, death-grip practices which have defied legislative policing in the past and have kept, in chronic servitude, vast numbers of the Indian agrarian community and working class. But if, as urged by the opposition, the law flatly flouts Art. 301, it fails.

The rule of law, for functional success, must run close to the rule of life. Therefore, constitutional assays must be on the touchstone of societal factors. So we cannot embark upon a study of the working of stock-exchanges, the dependence of industry and business on credit and key-loans, the role of pledges in financing commercial activity, when the challenge is to an economic legislation dealing with the lowliest and the lost, the destitude and the desperate, far from big business and industry, trade and commerce and high finance and sophisticated credit. We must zero-in on the social group the Debt Act seeks to save, the pattern of lending the statute strikes at, the heaviness of the blow and on whom it falls, and the raison detre of the measure.

Does this specific species of deleterious economic activity, masked as money lending 'trade', qualify for the .freedom that Art. 301 confers on trade? The specific social malady and the legislative therapeutics suggested guide the court.

Here again, relativity, not absolutes, rules jurisprudence.

Of course, while interpreting the relevant Articles in Part XIII and pronouncing upon the concept of 'trade', we must have regard to the general scheme of the Constitution and should not truncate the 838 scope and amplitude of economic unity, free movement, protection from discrimination, unhampered financial arrangements and the like. Undoubtedly, the freedom, while it is wide, is not absolute. Our Constitution, framed by those who were sensitive to the massive poverty of the country and determined to extirpate the social and economic backwardness of the masses, could not have envisioned a development where some will be 'free' to keep many 'unfree' [See Articles 38 and 39 (c)]. That is why, to make assurance doubly sure, a further provision is made in Art. 304(b) by adding a rider to the freedom of commerce subjecting it to the requirement of reasonableness and imposition of restrictions in public interest. Das, J., in Automobile Transport (1) struck the true note, if we may say so with great respect, that while the text of the Articles is a vital consideration in interpreting them, 'we must' at the same time, remember that we are dealing with the Constitution of a country and the interconnection of the different parts of the Constitution forming part of an integrated whole'. The learned Judge asks: 'Even textually, we must ascertain the true meaning of the word 'free' occurring in Art. 301 From what burdens or restrictions is the freedom assured? This is a question of vital importance even in the matter of construction'.

Later, in the ' judgment, Das J., drives home the point that 'the conception of freedom of trade in a community regulated by law pre-supposes some degree of restriction, that freedom must necessarily be delimited by considerations of social orderliness' (underscoring supplied). Even the Australian Case (1916 22 CLR 556, 573) conceptulizes freedom as nothing extra legem, lest freedom should be confounded with anarchy. 'We are the slaves of the law', said Cicero, 'that we may be free'. Sir Samuel Griffith, C.J. in Duncan v. State of Queensland (22 CLR.556, 573), said: "But the word 'free' does not mean extra legem any more than freedom means anarchy. We boast of being an absolutely free people, but that does not mean that we are not subject to.

law." The conscience of the commerce clause in India, as elsewhere, is the promotion of an orderly society. social justice is the core of the constitutional order.

Two inter-connected, but different facets of freedom of trade and commerce fall for serious consideration in the light of the above discussion. Is anti-social, usurious, unscrupulous money-lending to economically weaker sections, eligible for legal recognition as 'trade' within the meaning of Art. 30,1 ? Secondly, assuming that even such activities have title to be termed 'trade' are the provisions of the Debt Act reasonable, regulatory and in the public interest ? The learned Attorney General argued for the proposition that the narrow, noxious category of money-lending with which we are concerned is so oppressive and back-breaking so far as the poorest sections of the community are concerned that a sense of social justice forbids the court to legitimate it as 'trade'. Not all systematic economic activity, even if not formally banned by the law, can be christened 'trade', he submits, and relies on Chamorbaughwala to.

reinforce this reason(1) [1963] (1) S.C.R. 491. (2) [1957] S.C.R. 930.

839 ing. In that case the impugned Act was said to offend against Art. 301. The Court, therefore, considered whether gambling was not 'trade, commerce or intercourse' and took a sky-view of the numerous decisions in various countries bearing on this branch of sociological jurisprudence. One of the Australian cases dealing with lotteries (Mansell v. Beck) elicited the observation that lotteries, not conducted under the authority of government, were validly suppressed as pernicious. Taylor, J. made the trenchant observation:

" .... whilst asserting the width of the field in which s. 92 may operate it is necessary to observe that not every transaction which employs the forms of trade and commerce will, as trade and commerce, invoke its protection. The sale of stolen goods, when the transaction is juristically analysed, is no different from the sale of any other goods but can it be doubted that the Parliament of any State may prohibit the sale of stolen goods without infringing s. 92 of the ,Constitution ? The only feature which distinguishes such a transaction from trade and commerce as generally understood is to be found in the subject of the transaction; there is no difference in the means adopted for carrying it out. Yet it may be said that in essence such a transaction constitutes no part of trade and commerce as that expression is generally understood. Numerous examples of other transactions may be given, such as the sale of a forged passport, or, the sale of counterfeit money, which provoke the same comment and, although legislation prohibiting such transactions may, possibly, be thought to be legally justifiable pursuant to what has, on occasion, been referred to as a 'police power', I prefer to think that the subjects of such transactions are not, on any view, the subjects of trade and commerce as that expression is used in s. 92 and that the protection afforded by that section has nothing to do with such transactions even though they may require for their consummation, the employment of instruments, whereby inter-State trade and commerce is commonly carried on." (RMDC Case, pp. 915-916) In the United States of America, operators of gambling sought the protection of the commerce clause. But the .Court upheld the power of the Congress to regulate and control the same. Likewise, the Pure Food Act which prohibited the importation of adulterated food was upheld. The prohibition of transportation of women for immoral purposes from one State to another or to a foreign land was held valid. Gambling itself was held in great disfavour by the Supreme Court which roundly stated that 'there is no constitutional right to gamble'.

Das, C. 1., after making a survey of judicial thought, here and abroad, opined that freedom was unfree when society was exposed to grave risk or held in ransom by the operation of the impugned 840 activities. The contrary argument that all economic activities were entitled to freedom as 'trade' subject to reasonable restrictions which the Legislature might impose, was dealt with by the learned Chief Justice in a sharp and forceful presentation:

"On this argument it will follow that criminal activities undertaken and carried on with a view to earning profit will be protected as fundamental rights until they are restricted .by law. Thus there will be a guaranteed right to carry on a business of hiring out goondas to commit assault or even murder, of housebreaking, of selling obscene pictures, of trafficking in women and so on until the law curbs or stops such activities.

This appears to us to be completely unrealistic and incongruous. We have no doubt that there are certain activities which can under no circumstance be regarded as trade or business or commerce although the usual forms and instruments are employed therein. To exclude those activities from the meaning of those words is not to cut down their meaning at all but to say only that they are not within the true meaning of those words.

Learned counsel has to concede that there can be no 'trade' or 'business' in crime but submits that this principle should not be extended .... " We have no hesitation, in our hearts and our heads, to hold that every systematic, profit-oriented activity, however sinister, suppressive or socially diabolic, cannot, ipso facto, exalt itself into a trade. Incorporation of Directive Principles of State Policy casting the high duty upon the State to strive to promote the welfare of the people by securing and protecting as effectively as it may a social order in which justice---social, economic and political--shall inform all the institutions of the national life, is not idle print but command to action. We can never forget, except at our peril, that the Constitution obligates the State to ensure an adequate means of livelihood to its citizens and to see that the health and strength of workers, men and women, are not abused, that exploitation, moral and material, shall be extradited. In short, State action defending the weaker sections from social injustice and all forms of exploitation and raising the standard of living of the people, necessarily imply that economic. activities, attired as trade or business or commerce, can be de-recognized as trade or business. At this point, the legal culture and the public morals of a nation may merge, economic justice and taboo of traumatic. trade may meet and jurisprudence may frown upon dark and deadly dealings. The constitutional refusal to consecrate exploitation as 'trade' in a socialist Republic like ours argues itself.

The next question then is whether rural and allied money lending is so abominable as to be 'bastardized' by the law for which the Attorney General pleaded. Shri Nariman controverted the vulgar generalisation that all money-lenders are vampirish as unveracious imagery. He argued that many of them were not only licenced but had complied with the conditions of their licences in doing honest lending business and supplying rural credit to those in need. He 841 pointed out that institutional credit had hardly penetrated rural India and the non-institutionalised money-lenders had done economic service to a primitive peasantry although several of them had abused. the situation of helplessness in which the weaker denizens of backward regions found themselves..His contention was that there was no justification for castigating money-lending as non-trade not was there valid material to condemn wholesale all those who had served as the financial backbone of agricultural communities in the past. Reasonable restrictions to obviate abuse were permissible legislation, but obdurate refusal to treat what in fact was trade as trade was injustice born of hostile hunches. He had separate arguments on the unreasonableness of the provisions of the Debt Act which we will deal with later. The bone of contention between the parties, therefore, is as to whether money-lenders as a class and moneylending as a systematic traditional activity in the special context of the weakest sections of agrarian humanity and the working class, can be called 'trade'. The legal principles have already been explained by us which we may sum up briefly by stating that, generally speaking, the systematic business of lending is trade, as understood in the commercial world and in ordinary monetary dealings. Moreover, trade cannot be confined to the movement of goods but may extend to transactions linked with merchandise or the flow of goods, the promotion of buying and selling, advances, borrowings, discounting bills and mercantile documents, banking and other forms of supply of funds.

It is possible, however, to project a different view point and this is precisely what the learned Attorney General has done. Free flow, understood in Article 301, implies some movement from place to place. Freedom of trade, subject to reasonable restrictions, is guaranteed under Art.

19. The special advantage derived by the Trade by virtue of Art. 301 consists in the interdict on impeding, directly and immediately, movement of goods or money transactions connected with movement of merchandize or commercial intercourse. In short, the Attorney General considers the element of movement as essential to Pat. 301 in contrast with Art. 19. We see the force of the submission but are inclined to the view that dealings of Banks and similar institutions having some nexus with trade, actual or potential, may itself be trade or intercourse. All modern commercial credit and financial dealings, covered by the various rulings cited at the bar, come under this heading.

Even so, the village-based, age-old, feudal pattern of money-lending to those below the subsistence level, to the village artisan, the bonded labourer, the .marginal tiller and the broken farmer, who borrows and repays in perpetual labour, hereditary service, periodical delivery of grain and unvouchered usurious interest, is a countryside incubus.

This is not an isolated evil but a ubiquitous agrarian bondage. Such debts ever swell, never shrink. such captive debtors never become quits, such countryside creditors never get off the backs of the victims. The worker and peasant of India whose lot is to be 'born to Endless Night' is symbolized by Jawaharlal Nehru, an architect of the Constitution, as the Man with the Hoe:

842 "Bowed by the weight of centuries he leans Upon his hoe and gazes on the ground, The emptiness of ages on his face, And on his back the burden of the world.

X X X X "Through this dread shape the suffering ages look, Time's tragedy is in that aching stoop, Through this dread shape humanity betrayed, Plundered, profaned and disinherited, Cries protest to the powers that made the world, A protest that is also prophecy." All this painful poetry and prose is borne out by the record in the case and by studies by economists.

A recent issue of the Eastern Economist reads:

"The problem of rural indebtedness is as old as Indian agriculture itself. It is the net result of usurious money lending, improvident spending and adversities in agriculture. The heavy burden of debt not only continues to cripple our rural economy, but it also grows in alarming magnitude. Several attempts have been made by expert bodies from time to time for a realistic estimation of rural indebtedness. Nevertheless, the fact remains that the rural indebtedness in physical terms is mounting up and the nightmare of indebtedness continues to haunt the Indian peasants...

Quite recently the report published by the All India Rural Debt and Investment Survey relating to 1971-72 also depicts an increasing trend in rural indebtedness. It has been estimated that the aggregate borrowings of all rural households on June 30, 1971 was Rs.3921 crores, while the average per rural household being Rs.503/-. Fortythree per cent of the rural families had reported borrowings ....

If the problem of rural indebtedness is to be kept within meaningful limits and manageable proportions, following legislative and non-legislative measures should be taken:

1. At present the institutional agencies provide only 50 per cent of the total rural credit needs. Increased efforts by all the institutional agencies are called for especially in the context of the declaration of moratorium on rural debt which may affect the flow of non-institutional finance.

2. There are about 75 million marginal farmers with less than one hectare of operational holding, 20 million artisans and 47 million agricultural labourers in rural sector, who constitute the rural poor. Liquidation of existing debt is an essential step in order to give relief to these weaker sections. The Debt Relief Acts passed in different states should be effectively implemented.

843

3. Institutionalisation of rural savings and inculcation of saving habits amongst rural folk is a positive step to mitigate this problem. Massive propaganda and education on economising expenditure may discourage extravagant spending by certain categories of rural .households. If necessary, certain legislative measures such as abolishing dowry system and imposing austere marriages may also be resorted to.

4. Attempts must also be made to bring the money lenders under some form of monetary regulation and control on the lines suggested by the Banking Commission. Though at present legislations exist in several states for the regulation of money lenders they lack enforcement which render the ineffective." (emphasis, added) ('Current Trends in Rural Indebtedness--by M.

Gopalan & V. Kulandaiswamy--Eastern Economist d/April 23, 1976 Vol. 66, No. 17, pp. 826-829) Professor Panikar, referring to the nightmare of debt has this to say:

"Perhaps, it may be that the need for borrowing is taken for granted. But the undisguised fear that the oppressive burden of debt on Indian farmers is the main hindrance to progress is unanimous. There are many writers who depict indebtedness of Indian farmers as an unmixed evil. Thus, Alak Ghosh quotes with approbation on the French proverb that 'Credit supports the farmer as the hangman's rope the hanged'." (Rural Savings in India--P. G.K.

Panikar--Somaiya Publications Pvt. Ltd., Bombay, 1970) Dr. Bhattacharya, in his book 'Social Security Measures in India' (Metropolitan Book Co., Delhi, 1970) dwells on the problem of agricultural indebtedness:

"A sample survey conducted by Second Agricultural Commission revealed the grim condition of rural indebtedness. The Survey observes, 'Of the estimated total number of

16.3 million agricultural labour households in the country, 63.9 per cent were indebted and debt per indebted household was Rs.138 per annum'. This is indeed a danger signal particularly for a country whose entire economy is dependent on the prosperity .of rural population. The same source sums up the total volume of rural indebtedness in the following words, 'Thus the total volume of debt of the indebted agricultural labour households may be estimated at about Rs.143 crores in 1956-57.

A similar estimate was made on the basis of the results of the 1950-51 Enquiry (i.e., the First Agricultural Commission Report) and it worked out to about Rs.80 crores, Even though the estimated number of agriculture labour households in 3---206SCI/77 844 1956-57 was lower by 1.6 million, as,compared with 1950-51, the total debt of indebted agriculture labour.household had considerably increased in 1956-57." (pp. 1.64-165) Dhires Bhattacharya in his 'Concise History of the Indian Economy' (Progressive Publishers, Calcutta, 1972) refers to the Indian rural drama and the role of the anti-hero played by the_ money-lender:

"Money-lending thus became an easy method of earning an income and subsequently of acquiring valuable title to land in the event of default by the debtor. Throughout the nineteenth century ownership rights in land were being lost by the ryot and acquired by moneyed interests, both rural and urban." "The situation created by such extensive loss of perry by the cultivating classes exploded into riots against money-lenders and usurpers of land in several parts of the country. The agricultural riots in Poona and Ahmednagar in Bombay Presidency in 1875 are most widely known because they were followed by the appointment of a Commission of Inquiry." (pp. 77-78) The author recounts the series of legislation made during the British Indian period and concludes:

"These laws also failed in their purpose because no restrictions had been imposed on the transfer of land between members of the agricultural classes. Money-lenders could, therefore, operate through a benamidar (fictitious agent) belonging to an agricultural class and acquire land almost as easily as before. At the same time the bigger agriculturists had no difficulty in swallowing up the smaller ones by giving loans at exorbitant rates of interest to the latter. (p. 78) The economic literature, official and other, on agricultural and working class indebtedness is escalating and disturbing. Indeed, the 'money-lender' is an oppressive component of the scheme. A.N. Agrawal, in his book 'Indian Economy' (Vikas Publishing House) indicates that 'money-lenders charge heavy interest ranging. from 15% 50% and often more. In addition to .high interest, these people take advantage of illiteracy of agriculturists and manipulate the accounts regarding loans to their advantage.

The conditions of loan repayment are so designed that the debtor is forced to sell his produce to the mahajan at low prices and purchase goods for consumption and production at high prices. In many other ways take advantage of the poverty and the helplessness of farmers and exploit them .... Unable to pay high interest and the principal, 845 the farmers even lose their land or live from generation to generation under heavy debt...Unless viable alternatives are made available, the mahajan will continue to hold, an important, harmful and enervating place m this sphere'. The harmful consequences of indebtedness are economic and affect efficient farming, social in that the 'relations between the loan givers and loan receivers take on the form of relations of hatred, poisoning the social life'. The money-lenders, few in number, belong to poor class. There are often disputes between the two classes which get sharpened... on the exploitation of the poor. In fact the social groups get split into two broad classes. The exploiting class and the exploited class. Apart from losing land and leading to tension in the villages their evil effect is rampant... the heavily indebted farmers lose even their human existence.

They not only render bonded labour to money-lenders, their very self-respect and even respect of their women folk do not remain safe.. They are forced to live the life of slaves. Of course, laws have now been enacted which protect these debtors. But these laws are difficult to be enforced either because farmers are illiterate, or they do not have enough resources to go to the courts, or the money-lenders prove too clever for them." Dr. C.B. Mamoria in his book 'Agricultural Problems of India' (Kitab Mahal) has stressed that rural indebtedness has long been one of the most pressing problems of India.

"Rural people have been under heavy indebtedness of the average money-lenders and sahukars. The burden of this debt has been passed on from generation to generation inasmuch as the principal and interest went on increasing for most of them..According to Wold. The country has been in the grip of Mahajans. It is the bond of debt that has shackled agriculture." Very convincing and compelling, with special reference to Maharashtra, is the Report of a high-powered Committee appointed by the Government of Maharashtra to make recommendations for the relief of rural and urban indebtedness. The study is at once revealing and 'grim. Rural artisans, industrial workers, marginal farmers and indigent agriculturists have been steeped in debt despite statutory measures and ineffective credit institutions. These human areas have been the happy hunting ground of money-lenders. The Bombay Moneylenders' Act, according to the Committee, hardly helped bail out the weaker sections. Despite the Act, licensed and unlicensed moneylenders pursued their exploitative profession. The Debt .Act implements some of the recommendations of this Committee although positive institutional finance to save the sunken segments from the grip of the moneylenders remains to go into action. Even enforcement of the Bombay Moneylenders' Act appears to be lukewarm according to the Committee. Be that as it may, the economic distress, for which moneylenders dealing with the weaker sections are mainly responsible, is clearly brought out in the Report. Nor is there anything in this Report or in any other literary material on rural economics (particularly relating to artisans, workers and collapsing cultivators) to substantiate the dichotomy of scrupulous and unscrupulous moneylenders, vehemently pressed before us by Shri 846 Nariman. The former species are more a pious wish and the latter tribe a spectre on the increase, if statistical economic studies are to be trusted. The gravestone on the old 'moneylender' system and the cornerstone of the new liberated order .are thus the programme for the Administration. The Debt Act is part of the package.

There was much argument about the reasonableness of the restriction on moneylenders, not the general category as such but the cruel species the Legislature had to confront--and we have at great length gone into the gruesome background of economic illequities, since the test of reasonableness is not to be applied in vacuo but in the context of life's realities. Patanjali Sastri C.J., in State of Madras v.V.G. Rao(1) observed:

"It is important in this context to bear in mind that the test of reasonableness wherever prescribed, should be applied_ to each individual statute impugned, and no abstract standard, or general pattern of reasonableness can be laid down as applicable to all cases.

The nature of the right alleged to have been infringed, the underlying purpose of the restrictions imposed, the extent and urgency of the evil sought to be remedied thereby, the disproportion of the imposition, the prevailing conditions at the time, should all enter into the judicial verdict." Money-lending and trade-financing are indubitably 'trade' in the broad rubric, but our concern here is blinkered by a specific pattern of tragic operations with no heroes but only anti-heroes and victims.

Many Conferences, Commissions and resultant enactments before and after Independence provided but marginal protection for the rural debtor. Even licensing was evaded by the money-lender successfully and concilliation machinery proved a mirage. Statutes made of sterner stuff became the desideratum.

In the counter affidavit filed on behalf of the State of Maharashtra, a lurid presentation of the lender-borrower scenario is found. The deponent states:

"...that it was a common sight around the secretariat, Government Offices, Textile Mills, factories and elsewhere in Bombay to find moneylenders waiting at the gates to catch workers to collect their dues." There is also reference to a number of Official Committees which have examined the question of indebtedness in the urban and rural areas and have recommended measures of relief. The affidavit goes on to state:

"I say that in Maharashtra and its predecessors the State of Bombay there have been several legislations on this subject including the Deccan Agricultural Debt Relief Act, 1879, Bombay Agricultural Debtors Relief Act, 1939, 1946 (1)[1952] S.C.R. 597.

847 and in the Vidarbha areas of the State, the Madhya Pradesh Postponement of Execution of Decree Act, 1956. I say that there is a wellestablished history of dealing with indebtedness in the State by means of legislation. I say that .the Reserve Bank carried out an inquiry in the matter of indebtedness in 1971 which is referred to as All India Debt and Investment Survey during 1971-72. The Reserve Bank of India survey established that the total debt liabilities in the rural areas in Maharashtra was Rs.358 crores in 1971-72. A preliminary analysis made by the Reserve Bank of India also indicated weaker sections of the community thereby showing the extent of the burden of debt on the weaker sections of the community. I crave leave to refer to and rely upon the statistical tables prepared by the Reserve Bank of India in this connection when produced. I say that the extent of indebtedness may be much more than what is indicated by the statistical survey of the Reserve Bank of India. The licensed moneylenders alone in the State are known by themselves to have disbursed during 1972-73 a sum of about 74.37 crores and the information gathered by the respondents indicates that the known indebtedness in the city of Bombay alone would be of the order of Rs.45 crores. I say that in addition to the licensed moneylenders unlicensed money lending is also carried on in the State.." The Statement of Objects and Reasons of the Maharashtra Ordinance VII of 1975 which was the precursor to the impugned Act contains the following statement:

"The problem of urban and rural indebtedness has assumed enormous proportions in recent times.. The noninstitutional sources of credit, namely, unscrupulous. moneylenders, have been charging usurious rates of interest, indulging in malpractices and taking undue advantage of the weak position of the economically weaker sections of the people both in rural and urban areas. The Ordinance, therefore, seeks to give relief to certain sections of people from indebtedness." Even the 'whereas' vocabulary of the draftsman of the Act refers to the need for immediate action to provide for relief from indebtedness to certain farmers, rural artisans, rural labourers and workers in the State of Maharashtra.

The judgment under appeal also makes reference to the continual legislative effort made in the past to save the agricultural community from chronic indebtedness. The learned Judges. observe:

"Indeed, agricultural indebtedness has always been the bane of Indian economy ever since the beginning of the twentieth century. Any elementary book on. Indian economics will disclose that even the British Government had 848 thought it necessary to make an enquiry into agricultural indebtedness. That was one of the terms of Royal Commission on Agriculture, and from time to time enquiry committees were set up including the Banking Enquiry Committee to go into the question of agricultural indebtedness with a view to find out how alternative sources of credit to be made available to the agriculturists could be brought into existence. In a sense, the phrase 'agricultural indebtedness' has earned a connotation over the passage of years to indicate the unhappy position in which an Indian agriculturist has always found ever since the phenomenal fall of prices in 1929.

It has become proverbial that an Indian agriculturist is born in debt, he lives in debt and he dies in debt." Eminent economists and their studies have been adverted to by the High Court and reliance has been placed on a Report of a Committee which went into the question of relief from rural and urban indebtedness which shows the dismal economic situation of the rural farmer and the labourer. It is not merely the problem of agricultural' and kindred indebtedness, but the menacing proportions of the moneylenders' activities that have' attracted the attention of the Committee. Giving facts and figures, which are alarming, bearing on the indebtedness amongst industrial workers and small holders, the Committee has highlighted the exploitative role of money-lenders and the high proportion/on of non-institutional borrowings.

We have made this extensive tour of the economic scene, with special reference to agricultural indebtedness and the lot of industrial labour, only to present vividly how the predatory money-lender has had a stranglehold on rural and urban proletarians, by resort to methods which are scandalizingly calamitous and unshakably resistant to legislative policing. The learned Attorney General contends that the courts must have a sense of history .and sociology informing their judicial perspective and then it is easy to_ understand the syndrome of village and working class indebtedness. There are commercial lendings, banking loans and institutional finances. There are friendly loans, and occasional accommodations. There are liabilities arising from various circumstances between citizen and citizen and citizen and State. But the pernicious species of moneylending stubbornly flourishing in the rural and industrial areas of our country, with the weakest sections as their bled-white clientele, cannot be regarded as 'trade" because of the painful pages of economic history to which this country is witness.

The life of the law is not neat noesis but actual experience. The perspective of Poverty Jurisprudence is radically different from the canons and values of traditional Anglo-Indian jurisprudence. The subject matter of the impugned legislation is indebtedness, the beneficiaries are petty farmers, manual workers and allied categories steeped in debt and bonded to the money-lending tribe. So, in passing on its constitutional

Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter