Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Naga People's Movement, of Human Rights Vs. Union of India [1997] INSC 867 (27 November 1997)
1997 Latest Caselaw 783 SC

Citation : 1997 Latest Caselaw 783 SC
Judgement Date : Nov/1997

    

Naga People's Movement, of Human Rights Vs. Union of India [1997] Insc 867 (27 November 1997)

CJI, M.M. PUNCHHI, S.C. AGARWAL, A.S. ANAND, S.P. BHARUCHA

ACT:

HEADNOTE:

THE 27TH DAY OF NOVEMBER, 1997 Present:

Hon'ble the Chief Justice Hon'ble Mr. Justice M.M. Punchhi Hon'ble Mr. Justice S.C. Agarwal Hon'ble Dr. Justice A.S. Anand Hon'ble Mr. Justice S.P. Bharucha Ashok H. Desai, Attorney M.S.Usgaouncar, Additional Solicitor General, Kapil Sibal, Sr. Adv. (A.C.), Ms. Indra Jaising, Prashant K. Goswami, Shanti Bhushan, S.N. Choudhary, Dr. Rajeev Dhawan, Sr. Advs., S.R. Bhat, Rakesh Shukla, MS. Neeru Vaid, Lalit Mohan Bhat, Naveen R. Nath, Ms. Hetu Arora, Ms. Anita Shenoy, Ms. Anita George, P.H.

Parekh, N.K. Sahoo, Ms. Deepa, Pravir Choudhary, Ms. Renu George, M.K. Giri, Dr. S.C. Jain, Wasim A. Qadri, Ms. Anu Bindra, Krishnan Venugopal, Shakil Ahmed Syed, S.K. Nandi, Ranjan Mukherjee, Kailash Vasdev, C.K. Sasi, Sunil Kumar Jain, Vijay Hansaria, Jatinder Kumar Bhatia, Navin Prakash, ms. S.Janani, S. k. Bhattacharya, R.S. Sodhi, Advs. with them for the appearing parties.

The following Judgment of the Court was delivered:

WITH WRIT PETITIONS NOS. (C) NOS. 5328/80, ,9229-30/82 CIVIL APPEALS NOS. 721/85, 722/85, 723/85, 724/85, 2173-76/91, 2551/91 AND WRIT PETITIONS (C) NOS. 13644-45/84 S.C. AGRAWAL, J.:

These writ petitions and appeals raise common questions relating to the validity of the Armed Forces (Special Powers) Act, 1958 (as amended) enacted by Parliament (hereinafter referred to as 'the Central Act') and the Assam Disturbed Areas Act, 1955 enacted by the State Legislature of Assam. (hereinafter referred to as 'the State Act').

The Central Act was enacted in 1958 to enable Certain special powers to be conferred upon the members of the armed forces in the disturbed areas in the State of Assam and the Union Territory of Manipur. By Act 7 of 1972 and Act 69 of 1986 the Central Act was amended and it extends to the whole of the State of Arunachal Pradesh, Assam, Manipur, Meghalya, Mizoram, Nagaland and Tripura. The expression "disturbed area" has been defined in Section 12(b) to mean an area which is for the time being declared by notification under section 3 to be a disturbed area. Section 3 makes provision for issuance of a notification declaring the whole or any part of State or Union Territory to which the Act is applicable to be a disturbed area. In the said provision, as originally enacted, the power to issue the notification was only conferred on the Governor of the State or the Administrator of the Union Territory. By the Amendment Act of 1972 power to issue a notification under the said provision can also be exercised by the Central Government.

Under Section 4 a commissioned officer, warrant officer, non-commissioned officer or any other person of equivalent rank in the armed forces has been conferred special powers in the disturbed areas in respect of matters specified (n clauses (a) to (d) of the said section. Section 5 imposes requirement that a person arrested in exercise of the powers conferred under the Act must be handed over to the officer incharge of the nearest police station together with a report of the circumstances occasioning the arrest. Section 6 confers protection to persons acting under the Act and provides that no prosecution, suit or other legal proceeding shall be instituted, except with the previous sanction of the Central Government, against any person in respect of anything done or purported to be done in exercise of the powers conferred by the act.

The state Act was enacted with a view to make better provision for the suppression of dis-order and for restoration and maintenance of public order in the disturbed areas in Assam. Section 2 of the Stat Act also defines disturbed area to mean an area which is for the time being declared by notification under Section 3 to be a disturbed area. Section 3 days down that the State Government may, by notification in the official gazette of Assam, declare the whole or any part of any district of Assam, as may be specified in the notification, to be a disturbed area.

Sections 4 and 5 confer on a Magistrate or police officer not below the rank of sub-Inspector or Havildar in case of Armed Branch of the police r any officer of the Assam Rifles not below the rank of Havildar/Jamadar powers similar to those conferred under clauses (a) and (b) of Section 4 of the Central Act. Section 6 confers protection similar to that conferred by Section 5 of the Central Act.

C.A. Nos. 721-724 of 1985 arise out of the writ petitions [Civil Rule Nos. 182 of 1980,192 of 1980 and 203 of 1980] filed in the Gauhati High Court.

In Civil Rule Nos.182 of 1980 and 192 of 1980 the validity of the Central Act as well as the State Act. and the notifications dated April 5, 1980 Issued thereunder were challenged, while in civil Rule No. 203 of 1980 the proclamation dated December 14,1979 issued by the President under Article 356 the Constitution and the Assam Preventive Detention Ordinance, 1980 were challenged. In Civil Rule No. 182 of 1980 a learned Single Judge of the High Court passed an ex-parte order staying the notification dated April 5,1980 issued by the Government of Assam under the Central Act. An appeal was filed against the said order of the learned Single Judge before the Division Bench of the High Court. All these three Civil Writ petitions and the appeal were transferred to the Delhi High Court by this Court and were registered as Civil Writ Petitions Nos. 832-34 of 1980 and L.P.A. No. 108 of 1990 in the Delhi High Court. All these matters were disposed of by a Division Bench of the said High Court by judgment dated June 3,1983. The High Court has observed that in C.W.P. No. 834/80 [Civil Rule No. 203 of 1980] the challenge was to the validity of the Assam prevention Detention Ordinance, 1980, which had been replaced by Assam Preventive Detention Act, 1980 and the validity of the said Act had not been challenged. The said Writ petition was, therefore, dismissed on the ground that it will be an exercise in futility to deal with the vires of the Ordinance. As regards L.P.A. No. 108 of 1980 it was observed that since the main Writ petition was being disposed of on merits, the said decision would govern the L.P.A. The High Court has examined Civil Writ petitions Nos.

832-33 of 1980 on merits. The High Court has upheld the validity of the Central Act and has held that parliament was competent to enact the Central Act in exercise of statutory power conferred under Entries 1 and 2 of List I read with Article 246 of the Constitution. The High Court has also held that the provisions of the Central Act cannot be held to be violative of Articles 14,19 and 21 of the Constitution. As regards the State Act the High Court has held that the Assam Rifles is a part and parcel of other armed forces of Union of India as postulated in Entry 2 of List 1 of the Constitution and the State Legislature of Assam could not legislate with regard to Assam Rifles.

Sections 4 and 5 of the State Act, to the extent they confer certain powers on the personnel of Assam Rifles, have been held to be beyond the legislative power of the State legislature and the words " or any officer of the Assam Rifles not below the rank of Havildar" in Section 4 and the words "or any officer of the Assam Rifles not below the rank of Jamadar" in Section 5 of the State Act have been struck down and rest of the provisions of the State Act have been upheld. The declarations issued by the Governor Assam under Section 3 of the Central Act and Section 3 of the State Act have also been upheld by the Act. Civil Appeals Nos. 721-24 of 1985 have been filed by the petitioners in the writ petitions against the said judgment of the Delhi High Court.

The State of Assam has not filed any appeal against the decision of the High Court striking down the aforementioned words in Sections 4 and 5 of the State Act.

Civil Rule Nos. 2314,2238 and 2415 of 1990 and Civil Rule No. 11 of 1991 were filed in the Gauhati High Court wherein proclamation dated November 27,1990 promulgated by the Government of India under Article 356 of the Constitution as well as declaration dated November 27,1990 issued under Section 3 of the Central Act and declaration dated December 7,1990 issued under Section 3 of the State Act were challenged. In these writ petitions the Validity of the Central Act as well as the State Act was also challenged. All these Writ petitions were disposed of by a Division Bench of the Gauhati High Court by Judgment dated March 20,1991. Since the proclamation dated November 27, 1990 issued under Article 356 of the Constitution of India had expired during the pendency of the Writ petitions the High Court observed that the relief sought in that regard had become infructuous. The High Court has held that the questions regarding the validity of the Central Act and the State Act were concluded by the earlier Judgment of the Delhi High Court and the same cannot be reopened. Taking note of the report of the Governor of Assam to the president of India which led to the proclamation Under Article 356 of the Constitution the High Court has held that only some of the districts in the state of Assam as mentioned in the said report could be declared as disturbed areas. The High Court has, therefore, directed that notification dated November 27,1990 issued under the Central Act and notification dated December 7,1990 issued under the Central Act and notification dated December 7,1990 issued under the State Act shall apply only in respect of the districts of Dibrugarh, Tinsukia, Sibsagar, Jorhat, Nagaon, Dhemaji, Lakhimpur Sonitpur, Darrang, Nalbari Barpeta and the city of the Gauhati and shall not apply in the districts of Golaghat, Morigaon, Dhubri, Kokrajhar, Bongalgaon, Goalpara, Kamrup (except the city of Gauhati), Karbi Anglong, North Cachar Hills, Cachar, Karimganj and Hailakandi. The High Court has also directed the Central Government under the Central Act and the State Government under the State Act to review every calendar month whether the two notifications are necessary to be continued. The High Court has also directed that legal points decided by the High Court in the earlier decisions in Nungshi Tombi Devi V. Rishang Keishang, 1982(1) GLR 756, and The Civil Liberties and Human Rights Organisations (CLAHRO) V. P.K. Kukrety, 1988 (2) GLR 137, be made known to Commissioned officers, Non-commissioned Officers, warrant Officers and Havildars and has further directed the Central Government and Government of Assam to issue the following instructions to the above mentioned officers:- (a) Any person arrested by the armed forces or other armed forces of the Union shall be handed over to the nearest police station with least possible delay and be produced before the nearest magistrate within 24 hours from the time of arrest.

(b) A person who either had committed a cognizable or against whom reasonable suspicion exists such persons alone are to be arrested, innocent persons are not to be arrested and later to give a clean chit to them as is being 'white'.

Civil Appeals Nos. 2173--76 of 1991 have been filed by the Union of India, the State of Assam and other respondents in the writ petition against the said judgment of the Gauhati High Court dated March 20, 1991 in Civil Rules Nos. 2314, 2238 & 2415 of 1990. Civil Appeal No. 2551 of 1991 has been filed by the petitioner in Civil Rule No. 11 of 1991 against the said judgment. The appellant in the Civil Appeal No. 2551 of 1991 has died and the said appeal has abated.

In the Writ petitions filed under Article 32 of the Constitution the validity of the Central Act and the State Act as well as the notifications issued the said enactments declaring disturbed areas in the States of Assam, Manipur and Tripura have been challenged. In these writ petitions allegations have been made regarding infringement of human rights by personnel of armed forces in exercise of the powers conferred by the Central Act. The notifications regarding declaration of disturbed areas have ceased to operate. The allegations involving infringement of rights by personnel of armed forces have been inquired into and action has been taken against the persons found to be responsible for such infringements. The only question that survives for consideration in these Writ petitions is about the validity of the provisions of the Central Act and State Act.

We have heard Shri Shanti Bhushan, Ms. Indira Jaisingh, Shri Kapil Sabil on behalf of the petitioners in the writ petitions and in the civil appeals we have heard Shri P.K.

Goswami on behalf of the petitioners in the writ petitions filed in the High Court. The learned Attorney General has addressed the Court on behalf of the Union of India. The National Human Rights Commission has been permitted to intervene and Shri Rajiv Dhavan has addressed the Court on its behalf.

As noticed earlier, the provisions contained in the State Act are also found in the Central Act which contains certain additional provisions. The Submissions on the Validity of the provisions of the Central Act would cover the challenge to the validity of the State Act. We would, therefore, first deal with the questions relating to the validity of the Central Act. But before we do so we will briefly take note of the earlier legislation in the field.

The Police Act of 1861, in sub-section (1) of 15, empowers the state Government to issue a proclamation declaring that any area subject to its authority has been fond in a disturbed or in a dangerous state and thereupon in exercise of the power conferred under sub-section (2) the Inspector General of Police or other officer authorised by the State Government in that behalf can employ and police force in addition to the ordinary fixed complement, to be quartered in the area specified in such proclamation. Sub- section(6) of Section 15 prescribes that every such proclamation issued under sub-section (1) shall indicate the period for which it is to remain in force, but it may be withdrawn at any time or continued from time to time for a further period or periods as the State Government may in each case think fit to direct. The police Act makes no provision for deployment of armed forces.

To deal with the situation arising in certain provinces on account of the partition of the country in 1947 the Governor General issued four Ordinances, namely, (1) The Bengal Disturbed Areas (Special Powers of Armed forces) Ordinance, 1947 ( 11 of 1947); (2) The Assam Disturbed Areas (Special Powers of Armed Forces) Ordinance, 1947 (14 of 1947); (3) The East Punjab and Delhi Disturbed Areas (Special Powers of Armed Forces) Ordinance, 1947 (22 of 1947). these Ordinances were replaced by the Armed Forces (Special Powers) Act, 1948 (Act No. 3 of 1948). Sections 2 and 3 of the said Act provided as follows:- "section 2. Special powers of officers of military or air forces.- Any commissioned officer, warrant officer or non-commissioned officer of His Majesty's Military or air forces may, in any area in respect of which a proclamation under Sub-section (1) of Section 15 of the Police Act, 1861 (V of 1861) is for the time being in force or which is for the time being by any form of words declared by the provincial Government under any other law to be disturbed or dangerous areas,- (a) If in his opinion it is necessary so to do for the maintenance of public order, after giving such warning, if any, as he may consider necessary, fire upon or otherwise use force, even to the causing of death, against any person who is acting in contravention of any law or order for the time being in force in the said area prohibiting the assembly of five or more persons or the carrying of weapons or of things capable of being used as weapons;

(b) arrest without warrant any person who has committed a cognizable offence, or against whom a reasonable suspicion exists that he has committed or is about to commit a cognizable offence;

(c) enter and search, without warrant, any premises to make any such arrest as aforesaid, or to recover any person believed to be wrongfully restrained or confined, or any property reasonably suspected to be stolen property, or any arms believed to be unlawfully kept, in such premises.

Section 3. Protection of persons acting under this Act,- No prosecution, suit or other legal proceeding shall be instituted, except with the previous sanction of the Central Government, against any person in respect of anything done or purporting to be done in exercise of the powers conferred by Section 2." This Act was a temporary statute enacted for a period of one year. It was, however, continued till it was repealed by Act 36 of 197.

Thereafter the Central Act was enacted by Parliament.

it was known as the Armed Forces [Assam and Manipur ] Special powers Act, 1958 and it extended to the whole of the State of Assam and the Union Territory of Manipur. As a result of the amendments made therein it is now described as the Armed Forces [Special Powers] Act, 1958 and it extends to the whole of the Stat of Arunachal Pradesh, Assam, Manipur, Meghalaya, Mizoram, Nagaland and Tripura. Under Section 3 of the Act as originally enacted the power to declare an area to be a disturbed area was conferred on the Governor of Assam and the Chief Commissioner of Manipur.

Section 3 was amended by Act 7 of 1972 and power to declare an area to be a 'disturbed area' has also been conferred on the Central Government. In the Statement of Objects and Reasons of the Bill which was enacted as Act 7 of 1972 the following reason is given for conferring on the Central Government the power to make a declaration under Section 3:- "The Armed Forces [Assam and Manipur] Special Powers Act, 1958, empowers only the Governors of the States and the Administrators of the Union Territories to declare areas in the concerned State or Union Territory as "disturbed".

Keeping in view the duty of the Union Under article 355 of the Constitution, inter alia, to protect every State against internal disturbance, it is considered desirable that the Central Government should also have power to declare areas as "disturbed", to enable its armed forces to exercise the special powers." The relevant provisions of the Central Act are as under:-

2. Definitions.- In this Act, unless the context otherwise requires,- xxxxx xxxxx xxxxxx (b) "disturbed area" means an area which is for the time being declared by notification under Section 3 to be a disturbed area;

xxxx xxxxx xxxxxxx

3. Power to declare areas to be disturbed areas.- If, in relation to any State or Union Territory to which this Act extends, the Governor of that Stat or the Administrator of that Union Territory or the Central Government, in either case, is of the opinion that the whole or any part of such State or Union Territory, as the case maybe, is in such a disturbed or dangerous condition that the use of armed forces in aid of the civil power is necessary, the Governor of that State or the Administrator of that Union Territory or the Central Government, as the case may be, may, by notification in the official Gazette, declare the whole or such part of such state or Union Territory to be a disturbed area.

4. Special powers of the armed forces.- Any commissioned officer, warrant officer, non-commissioned officer or any other person of equivalent rank in the armed forces may, in a disturbed area,- (a) If he is of opinion that it is necessary so to do for the maintenance of public order, after giving such due warning as he may consider necessary fire upon or otherwise use force, even to the causing of death, against any person who is acting in contravention of any law or order for the time being in force in the disturbed area prohibiting the assembly of five or more persons or the carrying of weapons or of things capable of being used as weapons or of fire-arms, ammunition or explosive substances;

(b) If he is of opinion that it is necessary so to do, destroy and arms dump, prepared or fortified position or shelter from which armed attacks are made or are likely to be made or are attempted to be made, or any structure used as training camp for armed volunteers or utilised as a hid-out by armed gangs or absconders wanted for any offence;

(c) arrest, without warrant, any person who has committed a cognizable offence or against whom a reasonable suspicion exists that he has committed or is about to commit a cognizable offence and may use such force as may be necessary to effect the arrest;

(d) enter and search without warrant any premises to make any such arrest as aforesaid or to recover any person believed to be wrongfully restrained or confined or any property reasonably suspected to be stolen property or any arms, ammunition or explosive substances believed to be unlawfully kept in such premises, and may for that purpose use such force as may be necessary.

5. Arrested persons to be made over to the police.- Any person arrested and taken into custody under this Act shall be made over to the officer in charge of the nearest police station with the least possible delay, together with a report of the circumstances occasioning the arrest.

6. Protection to persons acting under Act.- No prosecution, suit or other legal proceeding shall be instituted, except with the previous sanction of the Central Government against any person in respect of anything done or purported to be done in exercise of the powers conferred by this Act." In addition to the powers conferred under the Act, provision is made for use of armed forces in the following provisions contained in Sections 130 and 131 of the Criminal Procedure Code, 1973 (for short Cr. P.C.):- "Section 130. use of armed forces to disperse assembly.- (1) If any such assembly cannot be otherwise dispersed, and if it is necessary for the public security that it should be dispersed, the Executive Magistrate of the highest rank who is present may cause it to be dispersed by the armed forces.

(2) Such Magistrate may require any officer in command of any group of persons belonging to the armed forces o disperse the assembly with the help of the armed forces under his command, and to arrest and confine such persons forming part of it as the Magistrate may direct, or as it may be necessary to arrest and confine in order to disperse the assembly or to have them punished according to law.

(3) Every such officer of the armed forces shall obey such requisition in such manner, as he thinks fit, but in so doing he shall use as little force, and do as little injury to person and property, as may be consistent with dispersing the assembly and arresting and detaining such persons.

Section 131. Power to certain armed force officers to disperse assembly.- When the public security is manifestly endangered by any such assembly and no Executive Magistrate can be communicated with, any commissioned or gazetted officer of the armed forces may disperse such assembly with the help of the armed forces under his command, and may arrest and confine any persons forming part of it, in order to disperse such assembly or that they may be punished according to law, but if, while he is acting under this section, it becomes practicable for him to communicate with an Executive Magistrate, he shall do so, and henceforward obey the instructions of the Magistrate, as to whether he shall or shall not continue such acting." Provisions on the same lines were contained in Sections 129 to 131 of the Criminal procedure Code, 1898.

In this context, it may be mentioned that under Section 23(1) of the Reserve Forces Act, 1980 in England power has been conferred on the Secretary of the State, at any time when occasion appears to require, to call out the whole or so many as he thinks necessary, of the members of the Army or Air Force Reserve to aid the civil power in the preservation of the public peace. In sub-section (2) of Section 23 of the said Act it is provided that for the same purpose, on the requisition in writing of a justice of the peace, any officer commanding her Majesty's forces or the regular air force in any town or district may call out the men of the Army Reserve or Air Force Reserve, as the case may be, who are there resident, or so many of them as he thinks necessary. Under the Queen's Regulations for the Army 1975, para III 0002, a service commander who received a request from the civil power for assistance in order to maintain peace and public order is under a duty at once to inform his immediately superior service authority and the Ministry of Defence, but if, in very exceptional circumstances, a grave and sudden emergency arises which, in the opinion of the commander present, demands his immediate intervention to protect life and property, he must act on his own responsibility, and report the matter as soon as possible to the chief officer of police and to the service authorities. [See: Halsbury's Laws of England, Fourth Edition, Vol. 41, pp. 27-28, para 25].

The learned counsel for the petitioners in the writ petitions filed in this Court as well as in the writ petitions filed in the High Court and the learned counsel for the intervener have assailed the validity of the Central Act on the ground that it is beyond the legislative competence of parliament. They have also challenged the validity of the various provisions of the Act on the ground that the same are violative of the provisions of Articles 14, 19 and 21 of the constitution. We would first examine the submissions of the learned counsel regarding legislative competence of parliament to enact the Central Act. For that purpose it is necessary to take not of the relevant entries in the Union List (List I) and the State List (List II) in the Seventh Schedule to the Constitution.

Prior to the Constitution (Forty-Second Amendment) Act, 1976, the relevant entries were as follows:- "List I-Union List, Entry 2. Naval, Military and air forces, any other armed forces of Union.

List II-State List, Entry 1. Public order (but not including the use of naval, military or air force or any other armed force of the Union in aid of the Civil power)." By the Constitution (Forty-Second Amendment) Act, 1976, Entry 2A was inserted in the Union List. The said entry roads as follows :- "2A. Deployment of any armed force of the Union or any other force subject to the control of the Union or any contingent or unit thereof in any state in aid of the civil power, powers, jurisdiction, privileges and liabilities of the members of such forces while on such deployment." Entry 1 of the State List was amended to read as under:- "Public order (but not including the use of any naval, military or air force or any other armed force of the Union or of any other force subject to the control of the Union or of any contingent or unit thereof in aid of civil power." By the said amendment Article 257A was also inserted which was in the following terms:- "Article 257-A. Assistance to States by deployment of armed forces or other forces of the Union. -(1) the Government of India may deploy any armed force of the Union or any other force subject to the control of the Union for dealing with any grave situation of law and order in any State.

(2) Any armed force or other force of any contingent or unit thereof deployed under clause (1) in any State shall act in accordance with such directions as the Government of India may issue and shall not, save as otherwise provided in such directions, be subject to the superintendence or control of the State Government or any officer or authority subordinate to the State Government.

(3) Parliament may, by law, specify the powers, functions privileges and liabilities of the members of any force or any contingent or unit thereof deployed under clause (1) during the period of such deployment." Article 257A was deleted by the Constitution (Forty- Forth Amendment) Act, 1976 but no change was made in Entry 2A of the Union List.

While examining the legislative competence of parliament to make a law what is required to be seen is whether the subject matter falls in the State List which Parliament cannot enter. If the law does not fall in the State List, Parliament would have legislative competence to pass the law by virtue of the residuary powers under Article 248 read with Entry 97 of the Union List and it would not be necessary to go into the question whether it falls under any entry in the Union List or the Concurrent List. [See : Union of India v. H.S. Dhillon, 1972(2) SCR 33 at pp. 61 and 67- 68; S.P. Mittal v. Union of India, 1983(1) SCR 729 at p. 769-770; and Kartar Singh v. State of Punjab, 1994 (3) SCC 569 at pp. 569 at pp. 629-630]. What is, therefore, required to be examined is whether the subject matter of the Central Act falls in any of the entries in the State List. The submission of the learned counsel for the petitioners and the Intervener is that the Central Act is a law with respect to "Public Order" and falls under Entry I of the State List.

The learned Attorney General of India has on the other hand, submitted that the Central Act does not fall under any entry in the State list and, as originally enacted in 1958, it was a law made under Article 248 read with Entry 97 of the union List and after the Forty-Second Amendment of the Constitution it is a law falling under Entry 2A of the Union List.

Shri Shanti Bhushan has urged that under Entry 1 of the State list the State Legislature has been conferred the exclusive power to enact a law providing for maintenance of public order. This power does not, however, extend to the use of armed forces in aid of the civil power and that parliament has been empowered to make a law in that regard and this position has been made explicit by entry 2A of the Union List. The submission is that the use of the armed forces in aid of the Civil power contemplates the use of armed forces under the control, continuous supervision and direction of the executive power of the state and that parliament can only provide that whenever the executive authorities of a State desire, the use of armed forces in aid of the civil power would be permissible but the supervision and control over the use of armed forces has to be with the civil authorities of the State concerned. It has been urged that the Central Act does not make provision for use of armed forces in aid of the civil power in this sense and it envisages that as soon as the whole o any part of a State has been declared to be disturbed area under Section 3 of the Central Act members of armed forces get independent power to act under Section 4 of the Central Act and to exercise the said power for the maintenance of public order independent of the control or supervision of any executive authority of the state. The learned counsel has submitted that such a course is not permissible inasmuch as it amounts to handing over the maintenance of public order in a State to armed forces directly and it contravenes the constitutional restriction of permitting use of armed forces only in aid of civil power., It is further urged that the expression "civil power" in Entry 1 of the State List as well as in Entry 2A of the Union List refers to civil power of the State Government and not of the Central Government.

Shri Dhavan has submitted that the power to deal with "public order " in the widest sense vests with the States and that the Union has the exclusive power to legislate and determine the nature of the use for which the armed forces may be deployed in aid of the civil power and to legislate on an determine the conditions of deployment of the armed forces and the terms on which the forces would be so deployed but the State in whose aid the armed forces are so deployed shall have the exclusive power to determine the purposes, the time period and the areas in which the armed forces should be requested to act in aid of civil power and that the State retains a final directorial control to ensure that the armed forces act in aid of civil power and do not supplant or act in substitution of the Civil power.

A perusal of Entry 1 of the State List Would show that while power to legislate in order to maintain public order has been assigned to the State Legislature, the field encompassing the use of armed forces in aid of the civil power has been carved out from the said Entry and legislative power in respect of that field has been expressly excluded. This means that the State Legislature does not have any legislative power with respect to the use of the armed forces of the Union in aid of the Civil power for the purpose of maintaining public order in the State and the Competence to make a law in that regard vests exclusively in parliament. Prior to the Forty-Second Amendment to the Constitution such power could be inferred from Entry 2 of the Union List relating to naval, military and air forces and any other armed forces of the Union as well as under Article 248 read with Entry 97 of the Union List. After the Forty-Second Amendment the legislative power of parliament in respect of deployment of armed forces of the Union or another force subject to the control of the Union or any contingent or unit thereof in any State in aid of the civil powers flows from Entry 2-A of the Union List.

The expression "in aid of the civil power" in entry 1 of the State List and in Entry 2A of the Union List implies that deployment of the armed forces of the Union shall be for the purpose of enabling the civil power in the State to deal with the situation affecting maintenance of public order which has necessitated the deployment of the armed forces in the State. The word "aid" postulates the continued existence of the authority to be aided. This would mean that even after deployment of the armed forces the civil power will continue to function. The power to make a law providing for deployment of the armed forces of the Union in aid of the civil power in the State does not comprehend the power to enact a law which would enable the armed forces of the Union to supplant or act as a substitute for the civil power in the State. We are, however, unable to agree with the submission of the learned counsel for the petitioners that during the course of such deployment the supervision and control over the use of armed forces has to be with the civil authorities of the State concerned or that the State concerned will have the exclusive power to determine the purpose, the time period and the areas within which the armed forces should be requested to act in aid of civil power. In our opinion, what is contemplated by Entry 2-A of the Union List and Entry I of the State List is that in the event of deployment of the armed forces of the Union in aid of the civil power in a State, the said forces shall operate in the State concerned in cooperation with the civil administration so that the situation which has necessitated the deployment of the armed forces is effectively dealt with and normalcy is restored.

Does the Central Act enable the armed forces to supplant or act as substitute for civil power after a declaration has been made under Section 3 of the Central Act ? In view of the provisions contained in Sections 4 and 5 of the Central Act the question must be answered in the negative. The power conferred under clause (a) of Section 4 can be exercised only when any person is found acting in contravention of any law or order for the time being in force in the disturbed area prohibiting the assembly of five or more persons or the carrying of weapons or of things capable of being used as weapons or of fire arms, ammunition or explosive substances. In other words, the said power conditional upon the existence of a prohibitory order issued under a law, e.g. Cr. P.C. or the Arms Act, 1959. Such prohibitory orders can be issued only by the civil authorities of the State. In the absence of such a prohibitory order the power conferred under clause (a) of Section 4 cannot be exercised. Similarly, under Section 5 of the Central Act there is a requirement that any person who is arrested and taken into custody in exercise of the power conferred by clause (c)) of Section 4 of the Act shall be made over to the officer in charge of the nearest police station with the least possible delay, together with a report of the circumstances occasioning the arrest.

Maintenance of public Order involves cognizance of offences, search, seizure and arrest followed by registration of reports o offences [FIRs], investigation, prosecution, trial and , in the event of conviction, execution of sentences.

The powers conferred under the Central Act only provide for cognizance of offences, search, seizure and arrest and destruction of arms dumps and shelters and structures used as training camps or as hide-outs for armed gangs. The other functions have to be attended by the State Criminal Justice machinery, viz., the police, the magistrates, the prosecuting agency, the courts, the jails, etc. This would show that the powers that have been conferred under Section 4 of the Central Act do not enable the armed forces of the Union t supplant or ac as substitute for the civil power of the State and the Central Act only enables the armed forces to assist the civil power of the State in dealing with the disturbed conditions affecting the maintenance of public order in the disturbed area.

Under Section 3, as amended by Act 7 of 1972, the Central Government has been empowered to declare an area to be a disturbed area. There is no requirement that it shall consult the State Government before making the declaration.

As a consequence of such a declaration the power under section 4 can be exercised by the armed forces and such a declaration can only be revoked by the Central Government.

The conferment of the said power on the Central Government regarding declaration of areas to be disturbed areas does not, however, result in taking over of the state administration by the Army or by other armed forces of the Union because after such declaration by the Central Government the powers under Section 4 of the Central Act can be exercised by the personnel of the armed forces only with the cooperation of the authorities of the State Government concerned. It is, therefore, desirable that the State Government should be consulted and its co-operation sought while making a declaration. It would be useful to refer to the report of the Sarkaria Commission on Central-States Relation which has also dealt with this aspect. The Commission has observed:

7.5.01 .... Clearly, the purpose of deployment which is to restore public order and ensure that effective follow up action is taken in order to prevent recurrence of disturbances, cannot be achieved without the active assistance and co-operation of the entire law enforcing machinery of the State Government. If the Union Government chooses to take unilateral steps to quell an internal disturbances without the assistance of the State Government, these can at best provide temporary relief State Government, these can at best provide temporary relief to the affected area and none at all where such disturbances are chronic.

7.5.02 Thus, practical considerations, as indicated above, make it imperative that the union Government should invariably consult and seek the cooperation of the State Government, if it proposes either to deploy suo motu its armed forces in that State or to declare an area as need hardly be empasised that without the state Government's cooperation, the mere assertion of the of the Union Government's right to deploy its armed forces cannot solve public order problems.

7.5.03 We recommend that, before deploying Union armed and other forces in a State in aid of the civil power otherwise than on a request from the State Government, or before declaring an area within a State as a "disturbed area", it is desirable that the State Government should be consulted, wherever feasible, and its cooperation sought by the Union Government. However, prior consultation with the State Government is not obligatory." [Part I, pp. 198, 199] It is, therefore, not possible to accept the contentions urged by Shri Shanti Bhushan and Shri Dhavan that the Central Act is ultra vires the legislative power conferred on Parliament inasmuch as it s not an enactment providing for deployment of armed forces in aid of the civil power, but is an enactment with respect to maintenance of public order which is a field assigned to the State legislature under entry 1 of the State List.

Another contention that has been advanced by Ms. Indira Jaisingh to Challenge the legislative competence of parliament is that the Central Act is, in pith and substance, a law relating to 'armed rebellion' and that the subject of armed rebellion falls within the ambit of the emergency powers contained in Part XVIII (Articles 352 to 360) of the Constitution and that in exercise of its legislative power under Entry 2A of the Union List Parliament has no power to legislative on the subject of armed rebellion. It has also been urged that Article 352 incorporates certain safeguards which are sought to be by passed by the Central Act., Shri Sibal has also adopted the same line and has urge that the Central Act was enacted to deal with a disturbed or dangerous condition which is no less than armed rebellion and the parliament is seeking to by-pass Article 352 or Article 356 of the Constitution and the Central Act is, therefore, unconstitutional. The submission of Shri Dhavan is that the Central Act deals with the situation and the circumstances which are broadly similar to the circumstances of 'internal disturbance' and armed rebellion' in which a proclamation under Article 352 would be made for a part of the territory of India and that such a proclamation under Article 352 would be made for a part of the territory of India and that such a proclamation under Article 352 is the only and exclusive method to deal with such circumstances and the parliament is dis-empowered from enacting legislation dealing with 'armed rebellion', terrorism or insurgency in any part of India. It has also been submitted that since the circumstances covered by the Central Act and Article 352 are similar, the Central Act is a colourable legislation and a fraud on the Constitution since it does not incorporate within it constraints similar to those contained in Article 352 which have the effect of limiting its application within stringent limits and enabling a responsible and effective monitoring of its use and abuse .

The learned Attorney General, on the other hand, has urged that the proclamation of Emergency under Article 352 has a far reaching consequence and can effect very seriously the legislative and executive powers of the State and that the power that has been conferred under the Central Act is of a very limited nature. It has been pointed out that after the insertion of "armed rebellion" in Article 352 by the Constitution (Forty-fourth Amendment) Act, 1978, a clear distinction had been drawn between 'internal disturbance' and 'armed rebellion' and the power under Article 352 can be invoked only when there is a threat to the security of India by armed rebellion or war or external aggression and the situation of internal disturbance would not justify invocation of Article 352. Nor would it justify the invocation of the drastic provisions of Article 356 by the president. But, at the same time, the situation would entitle the Union Government to invoke its power and indeed perform its duties under Article 355.

While considering the submissions of the learned counsel in this regard, it has to be borne in mind that Articles 352 and 356 contain emergency powers which can be invoked by the president exercising the executive power of the Union subject to such action being approved by bot ht he House of parliament within a specified period. The Central Act, on the other hand, has been enacted by parliament in exercise of its legislative power under Articles 246 and 248.

Prior to the amendment of Article 352 by the Forty- fourth Amendment of the Constitution it was open to the president to issue a proclamation of Emergency if he was satisfied that a grave emergency exists whereby the security of India or of any part of the territory thereof is threatened whether by war or external aggression or `internal disturbance'. By the Forty-fourth Amendment the Words `internal disturbance' in Article 352 have been substituted by the words `armed rebellion'. The expression `internal disturbance' has a wider connotation than `armed rebellion' in the sense that `armed rebellion' is likely to pose a threat to the security of the county or a part thereof, while `internal disturbance', thought serious in nature, would not pose a threat to the security of the country or a part thereof. The intention underlying the substitution of the word `internal disturbance' by the word `armed rebellion' in Article 352 is to limit the invocation of the emergency powers under Article 352 only to more serious situations where there is a threat to the security of the country or a part thereof on account of war or external aggression or armed rebellion and to exclude the invocation of emergency powers in situations of internal disturbance which are of lesser gravity . This has been done because a proclamation of emergency under Article 352 has serious implications having effect on the executive as well as the legislative powers of the States as well as the Union. As a result of a proclamation under Article 352 parliament can make a law extending the duration of the House of the People [Article 83(2) Proviso]; Parliament gets the power to legislate with respect to any matter in the State List [Article 250]; the executive power of the Union is enlarged so as to extend to the giving of directions to any State as to the manner in which the executive power thereof is to be exercised [Article 353(a)]; power of parliament to make laws with respect to any matter is enlarged to include power to make laws, conferring powers and imposing duties authorising the conferring of powers and the imposition of duties upon the Union or officers and authorities of the Union as respects that matter, notwithstanding that it is one which is not enumerated in the Union List [Article 353(b) ]; the president can pass an order directing that all or any of the provisions of Articles 268 to 279 relating to distribution of revenues shall have effect subject to such exceptions modifications as he thinks fit [Article 354]; the provisions of Article 19 are suspended (Article 358); and the enforcement of other rights conferred by part III (except Articles 20 and 21) can be suspended by the President [Article 359]. The consequences of a proclamation of emergency under Article 352 are thus much more drastic and far reaching and, therefore, the Constitution takes care to provide for certain safeguards in Article 352 for invoking the said provision. There is no material on the record to show that the disturbed conditions in the States to which the Central Act has been extended are due to an armed rebellion. Even if the disturbance is as a result of armed rebellion by a section of the people in those States the disturbance may not be of such a magnitude as to pose a threat to the Security of the country or part thereof so as to call for invocation of the emergency powers under Article 352. If the disturbance caused by armed rebellion does not pose a threat to the security of the country and the situation can be handled by deployment of armed forces of the Union in the disturbed area, there appears to be no reason why the drastic power under Article 352 should be invoked. It is, therefore, not possible to hold that the Central Act, which is primarily enacted to confer certain powers on armed forces when deployed in aid of civil power to deal with the situation of internal disturbance in a disturbed area, has been enacted to deal with a situation which can only be dealt with by issuing a proclamation of emergency under Article 352.

The contention based on the provisions of Article 356 is also without substance. Reference in this context may be made to Article 355 of the Constitution whereunder a duty has been imposed on the Union to protect every State against external aggression and internal disturbance and to ensure that the government of every State is carried on inaccordance with the provisions of the Constitution. In view of the said provision the Union Government is under an obligation to take steps to deal with a situation of internal disturbance in a State. There can be a situation arising out of internal disturbance which may justify the issuance of a proclamation under Article 356 of the Constitution enabling the President to assume to himself all or any of the functions of the Government of the State. That would depend on the gravity of the situation arising on account of such internal disturbance and on the President being satisfied that a situation has arisen where the Government of the State cannot be carried on in accordance with provisions of the Constitution. A proclamation under Article 356 has serious consequences affecting the executive as well as the legislative powers of the State concerned. By issuing such a proclamation the President assumes to himself all or any of the functions o the Government of the State and all or any of the powers vested in or exercisable by the Governor or any body or authority in the State other than the Legislature of the State and declares that the powers of the Legislature of the State shall be exercisable by or under the authority of parliament. Having regard to the drastic nature of the consequences flowing from a proclamation under Article 356 it is required to be approved by both Houses of Parliament within a prescribed period and it can be continued only with the approval of both Houses of Parliament and it cannot remain in force for more than three years. The provisions of the Central Act have been enacted to enable the Central Government to discharge the obligation imposed on it under Article 355 of the Constitution and to prevent the situation arising due to internal disturbance assuming such seriousness as to require invoking the drastic provisions of Article 356 of the Constitution. The Central Act does not confer of the Union the executive and legislative powers of the States in respect of which a declaration has been made under Section 3. It only enables the personnel of armed forces of the Union to exercise the power conferred under Section 4 in the event of a notification declaring an area to be a disturbed area being issued under Section 3. Having regard to the powers that are conferred under Section 4, we are unable to appreciate how the enactment of the Central Act can be equated with the exercise of the power under Article 356 of the Constitution.

As regards the submission that the Central Act is a colourable legislation and a fraud on the Constitution, it may be mentioned that as far back as in 1954 this Court in K.C. Gajapati Narayan Deo & Anr. v. The State of Orissa, 1954 SCR 1, had said:- "It may be made clear at the outset that the doctrine of colourable legislation does not involve any question of bona fides or mala fides on the part of the legislature. The whole doctrine resolves itself into the question of competency of a particular legislature to enact a particular law. If the legislature is competent to pass a particular law, the motives which impelled it to act are really irrelevant. On the other hand, if the legislature lacks competency, the question of motive does not arise at all.

Whether a statute is constitutional or not it thus always a question of power." [pp. 10, 11] The same view was reiterated in R.S. Joshi, S.T.O. Gujarat Etc. Etc. v Ajit Mills Ltd., Ahmedabad & Anr. Etc. Etc., 1978 (1) SCR 338, decided by a Special Bench of Seven Judges in the following observations:- "In the jurisprudence of power, colourable exercise of or fraud on legislative power or, more frightfully, fraud on the Constitution, are expressions which merely mean that the legislature is incompetent to enact a particular law, although the label of competency is stuck on it, an d then it is colourable legislation.

It is very important to notice that if the legislature is competent to pass the particular law, the motives which impel it to pass the law are really irrelevant. To put it more relevantly to the case on hand, if a legislation, apparently enacted under one Entry in the list, falls in plain truth and fact, within the content, not of that Entry but of one assigned to another legislature, it can be struck down as colourable even if the motive were most commendable.

In other words, the letter of the law notwithstanding, what is the pith and substance of the Act? Does it fall within any entry assigned to that legislature in pith and substance, or as covered by the ancillary powers implied in that Entry? Can the legislation be read down reasonably to bring it within the legislature's constitutional powers? If these questions can be answered affirmatively, the law is valid. Malice or motive is beside the point, and it is not permissible to suggest parliamentary incompetence on the score of mala fides." [pp. 349, 350] The use of the expression "colourable legislation" seeks to convey that by enacting the legislation in question the legislature is seeking to do indirectly what it cannot do directly. But ultimately the issue boils down to the question whether the legislature had the competence to enact the legislation because if the impugned legislation falls within the competence of the legislature the question of doing something indirectly which cannot be done directly does not arise.

As regards the competence of Parliament to enact the Central Act, we have already found that keeping in view Entry 1 of the State List and Article 248 read with Entry 97 and Entries 2 and 2A of the Union List Parliament was competent to enact the Central Act in 1958 in exercise of its legislative power under Entry 2 of the Union List and Article 248 read with Entry 97 of the Union List and, after the forty-second amendment of the Constitution, the legislative power to enact the said legislation is expressly conferred under Entry 2A of the Union list and that it cannot be regarded as a law falling under Entry 1 of the State List. Since Parliament is competent to enact the Central Act, it is not open to challenge on the ground of being a colourable legislation or a fraud on the legislative power conferred on Parliament.

Having dealt with the question of legislative competence of Parliament to enact the Central Act, we would now proceed to deal with the submissions of the learned counsel assailing the provisions contained in the Act. The expression 'disturbed area' has been defined in Section 2(b) to mean an area which is for the time being declared by notification under Section 3 to be a disturbed area. Ms. Indira Jaising has assailed the validity of the said provision on the ground that it is vague inasmuch as it does not lay down any guidelines for declaring an area to be a 'disturbed area'. We do not find any substance in this contention. Section 2(b) has to be read with Section 3 which contains the power to declare an areas to be a 'disturbed area'. In the said section declaration about disturbed area can be made where the Governor of that State or the Administrator of that Union Territory of the Central Government is of the opinion that the whole or any part of such Stat or Union Territory, as the case may be, is in such a disturbed or dangerous condition that the use of armed forces in aid of the Civil power is necessary. Since the use of armed forces of the Union in aid of the civil power in a state would be in discharge of the obligation imposed on the Union under Article 355 to protect the State against internal disturbance, the disturbance in the area to be declared as 'disturbed area' has to be of such a nature that the Union would be obliged to protect the State against such disturbance. In this context, reference can also be made to Article 257A which was inserted by the Forty-Second Amendment along with Entry 2A of the Union List. Although Article 257A has been deleted by the Forty-Fourth Amendment, it can be looked in to since it gives an indication regarding the disturbance which would be required for deployment of armed forces of the union for use of the Civil power. The said article provided that the Government of India may deploy any armed forces of the Union for dealing with any grave situation of law and order in any State. It can, therefore, be said that for an area to be declared as 'disturbed area' there must exist a grave situation of law and order on the basis of which the Governor/Administrator of the State/Union Territory or the Central Government can form an opinion that area is in such a disturbed or dangerous condition that the use of armed forces in aid of the civil power is necessary. It cannot, therefore, be said for arbitrary and unguided power has been conferred in the matter of declared an area as disturbed area under Section 2(b) read with Section 3 of the Central Act.

The provisions of Section 3 of the Central Act have been assailed y the learned counsel for the petitioners on the ground that there is no requirement of a periodic review of a declaration issued under Section 3 and that a declaration once issued can operate without any limit of time. We are unable to construe Section 3 as conferring a power to issue a declaration without any time limit. The definition of 'disturbed area' in Section 2(b) of the Central Act talks of "an areas which is for the time being declared by notification under Section 3 to be a disturbed area". (emphasis supplied) The words "for the time being" imply that the declaration under Section 3 has to be for a limited duration and cannot be a declaration which will operate indefinitely. It is no doubt true that in Section 3 there is no requirement that the declaration should be reviewed periodically. But since the declaration is intended to be for a limited duration and a declaration can be issued only when there is grave situation law and order, the making of the declaration carries within it an obligation to review the gravity of the situation from time to time and the continuance of the declaration has to be decided on sch a periodic assessment of the gravity of the situation. During the course of the arguments, the learned Attorney General has made the following statement indicating the stand of the Union of India in this regard:- "It is stated on behalf of the Government of India that it keeps all notifications it has issued under the Armed Forces (Special Powers) Act, under constant review.

It states that even in future while the notifications themselves may not mention the period it will review all future notifications within a period of at the most one year from the date of issue, and if continued, within a period of one year regularly thereafter. As far as the current notifications are concerned, their continuance will be reviewed within a period of three months from today. The Government may also review or revoke the notifications earlier depending on the prevailing situation." The learned counsel for the petitioners have urged that the period of one year is unduly long and have invited our attention to the provisions contained in Articles 352 and 356 which postulate periodic review of a proclamation issued under the said provisions after every six months. It has been urged that there is no reason why a longer period should be required for review of a declaration under Section 3 of the Central Act. Keeping in view the fact that the declaration about an area being declared as a 'disturbed area' can be issued only in a grave situation of law and order as well as the extent of the powers that can be exercised under Section 4 of the Central Act in a disturbed area, we are of the view that a periodic review of the declaration made under Section 3 of the Central Act should be made by the Government/Administration that has issued such declaration before the expiry of a period of six months.

There is one other aspect which cannot be ignored. The primary task of the armed forces of the Union is to defend the country in the event of war or when it is face with external aggression. Their training and orientation defeat the hostile forces. A situation of internal disturbance involving the local population requires a different approach. Involvement of armed forces is handling such a situation brings them in confrontation with their countrymen. Prolonged or too frequent deployment of armed forces for handling such situations is likely to generate a feeling of alienation among the people against the armed forces who by their sacrifices in the defence of their country have earned a place in the hearts of the people. It also has an adverse effect on the morale and discipline of the personnel of the armed forces. It is, therefore, necessary that the authority exercising the power under Section 3 to make a declaration so exercises the said power that the extent of the disturbed area is confined to the area in which the situation is such that it cannot be handled without seeking the aid of the armed forces and by making a periodic assessment of the situation after the deployment of the armed forces the said authority should decide whether the declaration should be continued and, in case the declaration is required to be continues, whether the extent of the disturbed area should be reduced.

Shri Sibal has urged that the conferment of power to issue a declaration under Section 3 of the Central Act on the Governor of the State is invalid since it amounts to delegation of power of the Central Government and that for the purpose of issuing a declaration the application of mind must be that of the Central Government with respect to the circumstances in which such deployment of armed forces is to take place and that conferment of the power to make a declaration on the Governor of the State cannot be held to be valid. There is a basic infirmity in this contention.

There is a distinction between delegation of power by a statutory authority and statutory conferment of power on a particular authority/authorities by the Legislature. Under Section 3 of the Central Act there is no delegation of power of the Central Government to the Governor of the State. What has been done is that the power to issue a declaration has been conferred by Parliament on three authorities, namely, (1) the Governor of the State;(2) the Administrator of the Union Territory, and (3) the Central Government. In view of the information available at the local level the Governor of the State or the Administrator of the Union Territory is in a position to assess the situation and form an opinion about the need for invoking the provisions of the Central Act for use of the armed forces of the Union in aid of the Civil power for the purpose of dealing with the situation that has arisen in the concerned State or the Union Terri

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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter