Sarbananda Sonowal Vs. Union of India & Anr [2005] Insc 347 (12 July 2005)
R.C. Lahoti, G.P. Mathur & P.K. Balasubramanyan G.P. Mathur, J.
1. This writ petition under Article 32 of the Constitution of India has been filed by way of public interest litigation for declaring certain provisions of the Illegal Migrants (Determination by Tribunals) Act, (Act No.39 of 1983) 1983 as ultra vires the Constitution of India, null and void and consequent declaration that the Foreigners Act, 1946 and the Rules made thereunder shall apply to the State of Assam. The second prayer made is to declare the Illegal Migrants (Determination by Tribunals) Rules, 1984 as ultra vires the Constitution of India and also under Section 28 of the aforesaid Act and, therefore, null and void. Some more reliefs have been claimed which will be referred to at the appropriate stage. The respondents to the writ petition are the Union of India and the State of Assam.
2. The case set up in the writ petition is that the petitioner is a citizen of India and is ordinarily resident in the State of Assam. He is a former President of the All Assam Students Union, which is the largest non-political students organization in the State which was responsible for leading the students movement in Assam in the late 1970s and early 1980s. He is also a former Chairman of the North East Students' Organisation, which is an umbrella organization of students' association from Assam, Meghalaya, Manipur, Nagaland, Tripura and Arunachal Pradesh and has been actively involved in issues concerning the rights of the people of Assam including the question of illegal migrants settled in the said State. The issues raised in the writ petition concern all residents in the State of Assam whose rights as citizens of India have been materially and gravely prejudiced by the operation of the Illegal Migrants (Determination by Tribunals) Act, 1983 (hereinafter referred to as "the IMDT Act"). The principal grievance of the petitioner is that the IMDT Act is wholly arbitrary, unreasonable and discriminates against a class of citizens of India, making it impossible for citizens who are residents in Assam to secure the detection and deportation of foreigners from Indian soil. The Foreigners Act, 1946, applies to all the foreigners throughout India, but the IMDT Act which was enacted subsequently with the professed aim of making detection and deportation of the illegal migrants residing in Assam easier has completely failed to meet even the standards prescribed in the Foreigners Act.
That apart, even those provisions of the IMDT Act which afford some measure of protection to some genuine Indian citizens against illegal migrants are not being properly enforced due to extraneous political considerations in derogation of the rights of Indian citizens living in Assam. The result of the IMDT Act has been that a number of non-Indians, who surreptitiously entered into Assam after March 25, 1971 without possession of valid passport, travel documents or other lawful authority to do so, continue to reside in Assam. Their presence has changed the whole character, cultural and ethnic composition of the area and the IMDT Act creates a situation whereunder it has become virtually impossible to challenge the presence of a foreigner and to secure his detection, deportation or even deletion of his name from the electoral list as they get protection on account of the provisions of the Act. According to the census figures, which have been given in the writ petition, the rate of growth of the population in Assam is far more than rest of India which shows that large number of foreigners have migrated to different areas of Assam and have settled there. It is further averred that in view of the problem of illegal migration of foreigners into Assam and their continued presence therein, a State- wise protest movement of students was organized which continued for a long period. As a result of the students' movement and ensuing negotiations, a memorandum of settlement dated 15th August, 1985 was entered into between All Assam Students' Union and the Union of India and the State of Assam, which is commonly known as "Assam Accord". The terms of the Accord specifically provided that steps would be taken to detect and deport illegal migrants from Assam and it also contained a clause that "the Government will give due consideration to certain difficulties expressed by AASU/AAGSP regarding the implementation of the Illegal Migrants (Determination by Tribunals) Act, 1983." The Accord further provided that foreigners who have entered into India after 25th March, 1971 will continue to be detected, their names deleted from the electoral rolls and they will be deported from India. In pursuance of this provision, the Citizenship Act, 1955 was amended by Act No.65 of 1985 and Section 6A was inserted with the heading "Special Provisions as to Citizenship of Persons covered by the Assam Accord." It provides that the term "detected to be a foreigner" shall mean so detected under the Foreigners Act and the Foreigners (Tribunals) Order, 1964 framed thereunder. Under the said provision a person of Indian origin as defined under Section 6-A(3) who entered into Assam prior to 1st January, 1966 and has been resident in Assam since then is deemed to be a citizen of India. However, if such a person entered into Assam between 1st January, 1966 and before 25th March, 1971 and has been detected to be a foreigner under the Foreigners Act then he is not entitled to be included in the electoral list for a period of 10 years from the date of detection. This amendment of the Citizenship Act makes it clear that the question of determination or detection of a foreigner is to be governed by the provisions of the existing Central legislation, viz. the Foreigners Act, 1946 and the Foreigners (Tribunals) Order, 1964.
3. It is further pleaded that after signing of the Assam Accord, several assurances were given and statements have been made by the Central Government that it is examining the failure of the IMDT Act regarding detection and deportation of foreigners and it is considering steps to repeal the Act. A document was signed by Union Home Secretary and Chief Secretary of Assam on 27th January, 1990 regarding preparation of a timeframe for class-wise implementation of the Assam Accord and it was mentioned therein that a decision on the repeal of the IMDT Act would be taken by 28th February, 1991. In a meeting held on 20th September, 1990 between Union Home Minister, Chief Minister of Assam and representatives of All Assam Students' Union, the student union reiterated their demand for repeal of the IMDT Act, which demand was noted and an assurance was given that the Central Government would initiate discussions with other political parties. The Union Home Minister in a meeting held on 11th August, 1997, wherein the petitioner was also present in his capacity as President of the AASU, stated that the results achieved were extremely poor. It was decided therein that Home Minister would visit certain sectors of Indo-Bangladesh border to take stock of the situation regarding illegal immigration and the inadequacy of the measures taken to prevent such immigration. Reference has been made to certain other meetings with the officers of Government of India (Ministry of Home Affairs) on 6th April, 1998 and 23rd September, 1998 wherein it was informed that the repeal of the IMDT Act was under active consideration of the Government. It is averred in paragraph 5 (viii)(f) of the writ petition that the President of India in his address to the Parliament in February, 1999 said that the repeal of the Act was under active consideration of the Government. A meeting was again held on 18th March, 1999 between the representatives of the Government of India and Government of Assam and also of All Assam Students' Union, wherein it was assured that the repeal of the IMDT Act was under active consideration of the Central Government and measures would be taken to identify foreigners and steps will be taken to seal the border. Copies of the minutes of the meetings have been filed along with the writ petition. The difficulties created by the provisions of the IMDT Act due to which it has become extremely difficult to identify an illegal migrant and pass a deportation order have also been enumerated in detail. Figures regarding the inquiries initiated since the enforcement of the Act in 1983 and total number of illegal migrants expelled have been given to which we will refer to later on. It is also pleaded that a huge number of Bangladesh nationals who have crossed over to India, have occupied vast tracts of land in sensitive international border which has very serious implication for national security.
4. The Union of India filed a counter affidavit on 18th July, 2000, which has been sworn by Shri Jatinder Bir Singh, Director, Ministry of Home Affairs. In paragraph 7 of this affidavit, it was stated that a proposal to repeal the IMDT Act is under consideration of Government of India. A copy of the reply given by Shri I.D. Swami, Minister of State in the Ministry of Home Affairs in the Rajya Sabha on 8th March, 2000 has been filed as Annexure R-2 to the counter affidavit, wherein the Minister had said that in the State of Assam Foreigners Tribunals under the Foreigners Act, 1946 are functioning for detection of illegal migrants, who had come to the State of Assam after 1st January, 1966 and up to 24th March, 1971 and the Illegal Migrants Determination Tribunals under the IMDT Act have been constituted for detection and deportation of illegal migrants, who had entered into India on or after 25th March, 1971. The Hon'ble Minister had further stated that the Government is of the view that application of the IMDT Act to the State of Assam alone is discriminatory and a proposal to repeal the said Act is under consideration of the Government. A true copy of the latest status report filed by the Government in Writ Petition No. 125 of 1998, which has been filed seeking deportation of all Bangladeshi nationals from India, has been filed as Annexure R-1 to the Counter Affidavit and paragraphs 3 to 7 of the said status report are being reproduced below :
"3. Continuing influx of Bangladeshi nationals into India has been on account of a variety of reasons including religious and economic. There is a combination of factors on both sides which are responsible for continuing influx of illegal immigration from Bangladesh. The important "Push Factors" on the Bangladesh side include: -
a) steep and continuous increase in population;
b) sharp deterioration in land-man ratio;
c) low rates of economic growth particularly poor performance in agriculture;
The "Pull Factors" on the Indian side include: -
a) ethnic proximity and kinship enabling easy shelter to the immigrants;
b) porous and easily negotiable border with Bangladesh;
c) better economic opportunities;
d) interested religious and political elements encouraging immigration;
4. It is difficult to make a realistic estimate of the number of illegal immigrants from Bangladesh because they enter surreptitiously and are able to mingle easily with the local population due to ethnic and linguistic similarities. The demographic composition in the districts bordering Bangladesh has altered with the illegal immigration from Bangladesh. The districts of Assam and West Bengal bordering Bangladesh have recorded growth of population higher than the national average.
The States of Meghalaya, Mizoram and Tripura have also recorded high rates of population growth. Illegal immigrants from Bangladesh have also been using West Bengal as a corridor to migrate to other parts of the country.
5. The large-scale influx of illegal Bangladesh immigrants has led to large tracts of sensitive international borders being occupied by foreigners. This has serious implications for internal security.
6. The types of illegal migrants are as follows: -
a) those who came with valid visa/documents and overstayed;
b) those who came with forged visa/documents; and
c) those who entered surreptitiously.
7. During talks between the Prime Ministers of India and Bangladesh in February, 1972, the Prime Minister of Bangladesh had assured the return of all Bangladesh nationals who had taken shelter in India since March 25, 1971. Accordingly a circular was issued by the Government of India on 30.9.1972 setting out guidelines for action to be taken in respect of persons who had come to India from Bangladesh. According to this circular, those Bangladesh nationals who had come to India before 25 March 1971 were not to be sent back and those who entered India in or after the said date were to be repatriated." In paragraph 12 of the counter affidavit it is stated that "the basic objection of the petitioner is under consideration of the Central Government that the IMDT Act and the Rules made thereunder are not effective in comparison to the Foreigners Act, 1946, which is applicable to the whole country except to the State of Assam." In paragraph 18 of the counter affidavit it is stated that the administrative powers in respect of the IMDT Act have been delegated to the Government of Assam under Section 21 of the aforesaid Act. The second sub-paragraph of paragraph 18 and paragraph 19 of the counter affidavit are important and are being reproduced below :- "It is further submitted that the detection/expulsion of illegal migrants under the IMDT Act, has been extremely dismal. According to the information furnished by the Government of Assam, the progress in respect of detection/expulsion of illegal migrants (those who entered Assam on or after 25.3.1971 upto 30.4.2000) is as follows:
1 Total number of enquiries initiated 3,10,759 2 Total number of enquiries completed 3,07,955 3 Total number of enquiries referred to Screeing Committee 3,01,986 4 Total number of enquiries made by the Screening Committee 2,98,465 5 Total number of enquiries referred to IM(DT)s 38,631 6 Total number of enquiries disposed of by IM(DT)s 16,599 7 Total number of persons declared as illegal migrants 10,015 8 Total number of illegal migrants physically expelled 1,481 9 Total number of illegal migrants to whom expulsion order served 5,733 10 Total number of enquiries pending with Screening Committee 3,521 11 Total number of enquiries pending with the Tribunal 22,072 In reply to para 9, it is submitted that the Chief Minister of Assam had requested the then Prime Minister vide his letter dated 22.6.96 regarding repeal of the IMDT Act. The Chief Minister again reiterated for scrapping the IMDT Act, vide his letter dated 31.7.96 addressed to the Home Minister. This view has been reconfirmed by the State Govt. vide its message dated 23.4.98." In paragraph 22 of the counter affidavit it is stated that a proposal to repeal the IMDT Act is under consideration of the Government of India and in paragraph 24 it is stated that there is need for a uniform Act for detection and deportation of foreigners for the entire country including Assam.
5. The State of Assam filed a counter affidavit on 28th August, 2000, wherein it is stated that the State Government has been persistently writing to the Central Government that the IMDT Act is operating against national interest inasmuch as in view of the stringent provisions in the IMDT Act regarding detection and deportation of foreigners, the illegal migrants whose presence are in lakhs in the State of Assam could not be deported. The State Government has thus been insisting upon the Central Government for repeal of the IMDT Act. On account of unabated influx of illegal migrants from Bangladesh, a widespread movement started in Assam spearheaded by All Assam Students' Union (AASU) in the year 1978-79 demanding expulsion of such illegal migrants from Assam which as contended by the agitationists, not only threatened their own existence in their own State but also threatened security of the country. Large scale satyagrah, bandhs, dharnas, etc. were organized by AASU and All Assam Gana Sangram Parishad and the agitation got mass support from the people. After several rounds of discussion, a memorandum of settlement known as Assam Accord was signed on 15th August, 1985 which, amongst others, envisaged the provision for detection and deletion of name of foreigners from the electoral roll and also their deportation. Paragraph 8 of the counter affidavit, which has a bearing on the controversy in hand, is being reproduced below :- "8. That it is pertinent to mention that there has been a sharp increase of the Muslim population in the Respondent/State in the last few decades.
The statistical analysis of the sharp growth of Muslim population in Assam vis-`-vis Hindu population for the decades 1951-61, 1961-71 and 1971-1991 is as follows:
Year Assam Muslim Hindu 1951-1961 38.37 33.70 1961-1971 30.99 37.18 1971-1991 77.42 41.89 (*Source Directorate of Census, Government of India) The chart given above clearly indicates that Muslim population of Assam has shown a rise of 77.42% in 1971-1991, whereas Hindu population has risen by nearly 41.89% during the said period.
There are three Districts in Assam, which has borders with Bangladesh viz. Karimganj, Cachar and Dhubri. All India percentage of decadal increase in population during 1981-1991 is 23.85% whereas in the Border districts of Assam namely, Karimganj shows decadal increase of 42.08%, Cachar district 47.59% and Dhubri district 56.57%. From the above it can be assumed that the infiltration of foreigners from Bangladesh contributed significantly to the sharp increase of population in Assam." In paragraph 9 of the counter affidavit, the major impediment in implementation of the IMDT Act have been pointed out in detail and it is also averred that the Act is discriminatory as it has been made applicable only to the State of Assam and not to other States like West Bengal, Tripura and Meghalaya, etc. which are facing similar problem of illegal migrants. Copies of several communications sent to the Government of India by the State of Assam requesting for repeal of the IMDT Act and also seeking appropriate amendment to the Citizenship Act, 1955, in order to declare the children of the illegal migrants entering into India after 1971 as foreigners, have also been filed. The difficulties in the implementation of the Act and the Rules have been pointed out which we will advert to later on. It is further averred that despite repeated advertisements and serious efforts, the State Government has not been able to get qualified persons to fill in the vacant posts in the Tribunals. Figures as on 31st March, 2000, of total number of inquiries initiated, total number of persons declared as illegal migrants and the number of persons physically expelled have been given. It is specifically pleaded that the IMDT Act is an ineffective piece of legislation and it is standing in the way of detection and deletion of post 1971 foreigners in Assam and, therefore, the same should be repealed.
6. However, on 8th August, 2001, the State of Assam moved I.A. No.5 of 2001 praying that the State of Assam be permitted to withdraw the earlier affidavit filed on 28th August, 2000 and seeking permission to place on record a new affidavit. In this affidavit it is averred that general elections were held in the State of Assam in May 2001 wherein the Congress government had come to power replacing the government headed by Assam Gana Parishad. The State Government in its Cabinet meeting held on 28th June, 2001 had reviewed the earlier affidavit and had obtained a legal opinion in the matter. It is further averred that "the affidavit filed by the former AGP led government does not reflect the correct position of law and hence a new affidavit is required to be filed. The State Government is of the opinion that the IMDT Act is constitutional and there is no question of either repeal or striking down of the Act." It is also averred that in the election manifesto of the Indian National Congress in the just concluded elections, it was specifically declared that the Act was introduced to save the Indian citizens from unnecessary harassment in the name of detection of foreigners and the Congress party is committed to oppose any move to repeal the Act. Apart from making a bald statement that the IMDT Act is not arbitrary or discriminatory and denial of the averment that it makes the task of securing the detection and deportation of foreigners impossible or that non-citizens are getting protection to the detriment of bona fide citizens of India, nothing specific is stated nor any specific statement made in the earlier affidavit or the facts and figures supplied therein have been controverted. A general statement is made that the State of Assam is making all steps for effective implementation of the IMDT Act and deportation of illegal migrants.
7. The aforesaid I.A. No.5 of 2001 came up for consideration before a Three Judge Bench presided by the then Chief Justice of India on 15th October, 2001 and the relevant portion of the order passed thereon is being reproduced below :- "An application has been filed on behalf of the State of Assam seeking permission to file "a new counter affidavit". The application is supported by an affidavit of the Commissioner & Secretary, Home Department, Government of Assam.
Mr. Kapil Sibal, learned senior counsel appearing for the State submits that he does not press prayer `a' and that the affidavit which has been filed along with this application, may be treated as `an additional affidavit'. Learned counsel appearing for other parties have no objection to that course being adopted. We, therefore, take on record the new affidavit as an additional affidavit filed on behalf of State of Assam and reject prayer `a'. The application is allowed in above terms.
Mr. Ashok Desai, learned senior counsel prays for and is granted four weeks' time to file his response to the additional affidavit filed by the State.
All other parties may also file their response, if any, within the same period, to the additional affidavit.
List the writ petitions after four weeks before a three Judge Bench for further proceedings."
8. The Union of India filed a counter affidavit sworn by Shri Jatinder Bir Singh, Director, Ministry of Home Affairs, in reply to the additional affidavit of the State of Assam. It is averred therein that the matter of constitutional validity of the IMDT Act does not depend on political issues, but depends on facts and legal grounds. The relevant part of the opening part of the affidavit which has some relevance is being reproduced below :- "In this context, it is submitted that detection of illegal migrants, who belong to the same ethnic stock as Indians is not an easy task. However, large-scale illegal migrants from Bangladesh have not only threatened the demographic structure of the area but have seriously impaired the security of the nation, particularly in the present circumstances. The need for expeditious identification of illegal migrants is more pressing now than ever. It is not a matter of dealing with a religious or linguistic group. It is a question of identifying those who illegally crossed over the border and continue to live in India contrary to the Indian law and the Constitution.
The facts and figures which have been stated by the Union of India in its affidavit filed in the case titled "Jamiat Ulama-E-Hind & Another vs. Union of India and others Writ Petition (Civil) No. 7 of 2001" clearly indicate that it is the existence of the IMDT Act, which has been the single factor responsible for dismal detection and expulsion of illegal migrants in Assam. It has also been pointed out that in the neighbouring States, where this law is not in force, the process of detection (although far from satisfactory) has been far more effective than in the State of Assam. The application of IMDT Act, 1983 in Assam virtually gives the illegal migrants, in the State, preferential protection in a matter relating to the citizenship of India. This is clearly unconstitutional and violative of the principles of equality. The affidavit of the State seems to suggest that the matter has now become a political rather than a legal issue. However, it is submitted that as far as the present pleadings are concerned, the issues indicated in the present affidavit of the State under reply, are not relevant.
None of the submissions made in the connected affidavit, referred to above filed by the Union of India in connected Writ Petition No. 7/2001, are controverted by the State of Assam in present affidavit. Besides this, the State has not given any fresh facts and figures, which would seek to suggest that this Act has secured the object of dealing with illegal infiltrators." In paragraph 2 it is averred that though the administrative power have been delegated to the Government of Assam to implement the IMDT Act but the entire expenditure incurred is being reimbursed by the Central Government to the Government of Assam. It is further averred that since the enforcement of the IMDT Act only 1494 illegal migrants had been deported from Assam upto 30th June, 2001. In contrast 489046 number of Bangladeshi nationals had been actually deported under the Foreigners Act, 1946 from the State of West Bengal between 1983 and November 1998. The IMDT Act had failed to fulfil the objects for which it was enacted which is apparent from the poor results and it places Assam in a different position from rest of the country where the Foreigners Act, 1946 is applicable. The provisions of the IMDT Act and the Rules made thereunder are highly burdensome for the public, as a result whereof no worthwhile cooperation/response is received from the public in the detection and deportation of illegal migrants. The Act failed to achieve its object rather it generated its side effects. It is also averred that there is no justification in the application of the IMDT Act to the State of Assam when the provisions of the Foreigners Act, 1946 are quite effective for detection and deportation of illegal migrants (foreigners) which is applicable to the rest of the country. Lastly, it is prayed that the constitutional validity of the IMDT Act may be examined in the light and background of the above facts.
9. The petitioner has also filed a reply to the additional affidavit filed on behalf of the State of Assam, where besides reiterating his earlier pleas, it is averred that the Indian National Congress representatives from North East have themselves alluded to the problem of illegal migration in the past. Reference is made to a report of the General Secretaries to the Seventh General Conference of the North-Eastern Congress (I) Co-Ordination Committee dated 3rd July, 1992 wherein it was recorded as under :- "20.1 There are infiltrations though it is a difficult task to examine the precise number.
20.2 The infiltrations are not only by minorities of Bangladesh but also from the majority Muslims.
In absolute terms, the number of Muslims crossing into India is likely to be much larger than that of non-Muslims.
20.3 An ideological support is given to the phenomenon by the Islamic Fundamentalists creating the vision of a larger country comprising Bangladesh and the entire North East where its economic problems will be solved and security ensured.
20.4 There is a direct correlation between the rise of fundamentalism and increase in influx." It is further averred in paragraphs 9 and 10 of this affidavit that the Law Commission of India in its 175th Report on the Foreigners (Amendment) Bill, 2000 (submitted in September 2000) has also dealt with this issue. While noting that entry of illegal migrants and other undesirable aliens into India has posed a grave threat to our democracy and the security of India, especially for the eastern part of the country and Jammu and Kashmir, the Law Commission has observed that influx of migrants from Bangladesh has remained unabated and has acquired frightening proportions. The Law Commission has also referred to the Report of the Governor of Assam dated 8th November, 1998 submitted to the President of India highlighting dangerous dimensions of the unprecedented migration of Bangladeshis to Assam and the security threats and strategic and economic consequences thereof. The Law Commission has proposed a draft Foreigners (Amendment) Bill, governing foreigners in India and the prevailing discriminatory position by the application of IMDT Act only to the State of Assam has been sought to be done away with by providing in Section 8(1) of the draft Bill for repeal of the said Act and dissolution of the Tribunals constituted thereunder.
10. The Union of India has filed another affidavit on 24th November, 2004 wherein it is averred that though in the earlier affidavit a prayer was made to examine the constitutional validity of the IMDT Act, but on reconsideration the Central Government has taken a decision to retain the IMDT Act in present form in its application to the State of Assam. It is averred that allegations were made by various organizations that a large number of genuine Indian citizens were deported under the Foreigners Act, 1946 and, therefore, the IMDT Act was enforced whose purpose is to protect the genuine Indian citizens and it introduced an element of judicial scrutiny to determine the citizenship of a person. It is further averred that upto 31st March, 2004, the number of complaints received under the IMDT Act were 401598 wherein inquiries were completed in 397835 cases and 376341 inquiries were referred to the Screening Committee. Out of these 87222 cases were referred to Tribunals for opinion and 12180 persons were declared as illegal migrants. This, according to the affidavit, shows that but for the element of judicial scrutiny thousands of Indians would have been deported. It is further averred that as on 31st March, 2004, 519391 number of inquiries were completed by the Tribunals under the Foreigners Act to detect those foreigners who came into Assam during the period 1st January, 1966 to 24th March, 1971 and 29189 persons were declared as foreigners and their names were deleted from the electoral rolls. This shows that the results obtained under the IMDT Act and the Foreigners Act were more or less comparable. Besides above, the details of the fencing work and construction of roads done at the border have also been given.
11. In I.A. No.6 of 2004, the copy of the memorandum submitted before the Parliamentary Standing Committee of Home Affairs on "The Illegal Migrants Laws (Replacing & Amending) Bill, 2003" on behalf of Government of Assam has been filed, which contains the figures regarding inquiries conducted upto 31st August, 2003 and the same is as under :-
1. Total number of enquiries initiated 386249
2. Total number of enquiries completed 379521
3. Total number of enquiries referred to Screening Committee 362592
4. Total number of enquiries made by the Screening Committee 359733
5. Total number of enquiries referred to the IM(DT)s 76228
6. Total number of enquiries disposed of by the IM(DT)s 21169
7. Total number of persons declared as illegal migrants 11636
8. Total number of illegal migrants physically expelled 1517
9. Total number of illegal migrants to whom expulsion orders served 6159
10. Total number of enquiries pending with the Screening Committee 2859
11. Total number of cases pending with the Tribunals 55059
A copy of the report dated 8th November, 1998 sent by Governor of Assam, Lt. Gen. S.K. Sinha (Retired), former Deputy Chief of Army Staff, has also been filed along with this application.
The report is a long and comprehensive one which was prepared after thorough inspection of border areas and districts, discussion with Indian Ambassador in Bangladesh and talks with political leaders.
Some portions of the report are being reproduced below :-
"1. The unabated influx of illegal migrants from Bangladesh into Assam and the consequent perceptible change in the demographic pattern of the State has been a matter of grave concern. It threatens to reduce the Assamese people to a minority in their own State, as happened in Tripura and Sikkim.
2. Illegal migration into Assam was the core issue behind the Assam student movement. It was also the prime contributory factor behind the outbreak of insurgency in the State. Yet we have not made much tangible progress in dealing with this all important issue.
3. There is a tendency to view illegal migration into Assam as a regional matter affecting only the people of Assam. It's more dangerous dimensions of greatly undermining our national security, is ignored. The long cherished design of Greater East Pakistan/Bangladesh, making in-roads into strategic land link of Assam with the rest of the country, can lead to severing the entire land mass of the North-East, with all its rich resources from the rest of the country. They will have disastrous strategic and economic consequences.
MIGRATION INTO ASSAM HISTORICAL BACKGROUND
7. Failure to get Assam included in East Pakistan in 1947 remained a source of abiding resentment in that country. Zulfikar Ali Bhutto in his book "Myths of Independence" wrote "It would be wrong that Kashmir is the only dispute that divides India and Pakistan, though undoubtedly the most significant. One at least is nearly as important as the Kashmir dispute, that of Assam and some districts of India adjacent to East Pakistan. To these Pakistan has very good claims". Even a pro-India leader like Sheikh Mujibur Rahman in his book "Eastern Pakistan; its population & economics" observed, "Because Eastern Pakistan must have sufficient land for its expansion and because Assam has abundant forests and mineral resources, coal, petroleum etc., Eastern Pakistan must include Assam to be financially and economically strong.
CONTRIBUTORY FACTORS
10. Besides the above considerations, there are other contributory factors facilitating infiltration from Bangladesh. Ethnic, linguistic and religious commonality between the illegal migrants and many people on our side of the border enables them to find shelter. It makes their detection difficult. Some political parties have been encouraging and even helping illegal migration with a view to building vote banks.
These immigrants are hardworking and are prepared to work as cheap labour and domestic help for lower remuneration than the local people. This makes them acceptable. Moreover, with corruption being all pervasive, corrupt officials are bribed to provide help.
Recently, a racket has been busted in Lakhimpur. Four individuals were found to have been providing forged citizenship certificates and other documents to illegal migrants for the last 14 years.
ILLEGAL MIGRANTS
15. ...................................... Mr. Mulan described this as invasion using military terminology which in present geostrategic context, underscores the strategic aspect of the problem. It is unfortunate that to this day, after half a century of independence, we have chosen to remain virtually oblivious to the grave danger to our national security arising from this unabated influx of illegal migrants. Third, the prophecy that except the Sibsagar district, the Assamese people will not find themselves at home in Assam, is well on its way to becoming true as reflected by the present demographic pattern of Assam.
16. Mr. Inderjit Gupta, the then Home Minister of India stated in the Parliament on May 6, 1997 that there were 10 million illegal migrants residing in India.
Quoting Home Ministry/Intelligence Bureau sources, the August 10, 1998 issue of India Today has given the breakdown of these illegal migrants by States :- West Bengal - 5.4 million Assam - 4 million Tripura - 0.8 million Bihar - 0.5 million Maharashtra - 0.5 million Rajasthan - 0.5 million Delhi - 0.3 million Making a total of - 10.83 millions Community wise growth Assam India Hindus Muslims Hindus Muslims (1) 1951-1961 33.71 38.35 20.29 25.61 (2) 1961-1971 37.17 30.99 23.72 30.85 (3) 1971-1991 41.89 77.42 48.38 55.04 EXPLANATORY NOTE ........................ In the case of Muslims the Assam growth rate was much higher than the All India rate. This suggests continued large scale Muslim illegal migration into Assam.
(d) Muslim population in Assam has shown a rise of 77.42 per cent in 1991 from what it was in 1971.
Hindu population has risen by nearly 41.89 per cent in this period.
(e) Muslim population in Assam has risen from 24.68 per cent in 1951 to 28.42 per cent in 1991. As per 1991 census four districts (Dhubri, Goalpara, Barpeta and Hailakandi) have become Muslim majority districts. Two more districts (Nagaon and Karimganj) should have become so by 1998 and one district Morigaon is fast approaching this position.
20. The growth of Muslim population has been emphasized in the previous paragraph to indicate the extent of illegal migration from Bangladesh to Assam because as stated earlier, the illegal migrants coming into India after 1971 have been almost exclusively Muslims.
21. Pakistan's ISI has been active in Bangladesh supporting militant movement in Assam. Muslim militant organization have mushroomed in Assam and there are reports of some 50 Assamese Muslim youths having gone for training to Afghanistan and Kashmir.
CONSEQUENCES
22. The dangerous consequences of large scale illegal migration from Bangladesh, both for the people of Assam and more for the Nation as a whole, need to be emphatically stressed. No misconceived and mistaken notions of secularism should be allowed to come in the way of doing so.
23. As a result of population movement from Bangladesh, the spectre looms large of the indigenous people of Assam being reduced to a minority in their home State. Their cultural survival will be in jeopardy, their political control will be a weakened and their employment opportunities will be undermined.
24. The silent and invidious demographic invasion of Assam may result in the loss of the geostrategically vital districts of lower Assam. The influx of these illegal migrants is turning these districts into a Muslim majority region. It will then only be a matter of time when a demand for their merger with Bangladesh may be made.
The rapid growth of international Islamic fundamentalism may provide for driving force for this demand. In this context, it is pertinent that Bangladesh has long discarded secularism and has chosen to become an Islamic State. Loss of lower Assam will severe the entire land mass of the North East, from the rest of India and the rich natural resources of that region will be lost to the Nation."
12. Since extensive reference has been made in the affidavits to the Assam Accord, it is necessary to notice the main provisions thereof.
It is a Memorandum of Settlement which was signed on 15th August, 1985 by the President and General Secretary of All Assam Students' Union and Convenor of All Assam Gana Parishad on the one hand and Home Secretary, Government of India and the Chief Secretary, Government of Assam on the other, in the presence of Shri Rajiv Gandhi, the then Prime Minister of India. The main clauses of the settlement which have a bearing on the case are being reproduced below :-
"MEMORANDUM OF SETTLEMENT
Government have all along been most anxious to find a satisfactory solution to the problem of foreigners in Assam. The All Assam Student Union (AASU) and the All Assam Gana Sangram Parishad (AAGSP) have also expressed their keenness to find such a solution.
2. The AASU through their Memorandum dated 2nd February 1980 presented to the late Prime Minister Smt. Indira Gandhi, conveyed their profound sense of apprehensions regarding the continuing influx of foreign nationals into Assam and the fear about adverse effects upon the political, social cultural and economic life of the State.
3. Being fully alive to the genuine apprehensions of the people of Assam, the then Prime Minister initiated the dialogue with the AASU/AAGSP.
Subsequently, talks were held at the Prime Minister's and Home Minister's levels during the period 1980-83. Several rounds of informal talks were held during 1984. Formal discussions were resumed in March, 1985.
4. Keeping all aspects of the problem including constitutional and legal provisions, international agreements, national commitments and humanitarian considerations, it has been decided to proceed as follows: - Foreigners Issue
5.1 For purposes of detection and deletion of foreigners, 1.1.1966 shall be the base date and year.
5.2 All persons who came to Assam prior to 1.1.1966, including those amongst them whose names appeared on the electoral rolls used in 1967 elections, shall be regularized.
5.3 Foreigners who came to Assam after 1.1.1966 (inclusive) and up to 24th March 1971 shall be detected in accordance with the provisions of the Foreigners Act, 1946 and the Foreigners (Tribunals) Order 1964.
5.4 Names of foreigners so detected will be deleted from the electoral rolls in force. Such persons will be required to register themselves before the Registration Office of the respective districts in accordance with the provisions of the Registration of Foreigners Act, 1939 and the Registration of Foreigners Rules, 1939.
5.5 For this purpose, Govt. of India will undertake suitable strengthening of the governmental machinery.
5.6 On the expiry of a period of ten years following the date of detection, the names of all such persons which have been deleted from the electoral rolls shall be restored.
5.7 All persons who were expelled earlier, but have since re-entered illegally into Assam, shall be expelled.
5.8 Foreigners who came to Assam on or after March 25, 1971 shall continue to be detected, deleted and expelled in accordance with law. Immediate and practical steps shall be taken to expel such foreigners.
5.9 The Government will give due consideration to certain difficulties expressed by the AASU/AAGSP regarding the implementation of the Illegal Migrants (Determination by Tribunals) Act, 1983." Subsequent thereto the Citizenship Act, 1955 was amended and Section 6-A was introduced w.e.f. 7.12.1985. The relevant provisions of Section 6-A are being reproduced below: - "6(A) Special provisions as to citizenship of persons covered by the Assam Accord. –
(1) For the purposes of this section
(a) "Assam" means the territories included in the State of Assam immediately before the commencement of the Citizenship (Amendment) Act, 1985;
(b) "detected to be a foreigner" means detected to be a foreigner in accordance with the provisions of the Foreigners Act, 1946 (31 of 1946) and the Foreigners (Tribunals) Orders, 1964 by a Tribunal constituted under the said Order;
(c) "specified territory" means the territories included in Bangladesh immediately before the commencement of the Citizenship (Amendment) Act, 1985;
(d) a person shall be deemed to be of Indian origin, if he, or either of his parents or any of his grandparents was born in undivided India;
(e) a person shall be deemed to have been detected to be a foreigner on the date on which a Tribunal constituted under the Foreigners (Tribunals) Order, 1964 submits its opinion to the effect that he is a foreigner to the officer or authority concerned.
(2) Subject to the provisions of sub-section (6) and (7), all persons of Indian origin who came before the 1st day of January, 1966 to Assam from the specified territory (including such of those whose names were included in the electoral rolls used for the purposes of the General Election to the House of the People held in 1967) and who have been ordinarily resident in Assam since the dates of their entry into Assam shall be deemed to be citizens of India as from the 1st day of January, 1966.
(3) Subject to the provisions of sub-sections (6) and (7), every person of Indian origin who
(a) came to Assam on or after the 1st day of January, 1966 but before the 25th day of March, 1971 from the specified territory; and
(b) has, since the date of his entry into Assam, been ordinarily resident in Assam; and
(c) has been detected to be a foreigner;
shall register himself in accordance with the rules made by the Central Government in this behalf under section 18 with such authority (hereafter in this sub-section referred to as the registering authority) as may be specified in such rules and if his name is included in any electoral roll for any Assembly or Parliamentary constituency in force on the date of such detection, his name shall be deleted therefrom.
Explanation In the case of every person seeking registration under this sub-section, the opinion of the Tribunal constituted under the Foreigners (Tribunals) Order, 1964 holding such person to be a foreigner, shall be deemed to be sufficient proof of the requirement under clause ) of this sub-section and if any question arises as to whether such person complies with any other requirement under this Sub-section, the registering authority shall: -
(i) if such opinion contains a finding with respect to such other requirement, decide the question in conformity with such finding:
(ii) if such opinion does not contain a finding with respect to such other requirement, refer the question to a Tribunal constituted under the said Order having jurisdiction in accordance with such rules as the Central Government may make in this behalf under section 18 and decide the question in conformity with the opinion received on such reference.
(4) A person registered under sub-section (3) shall have, as from the date on which he has been detected to be a foreigner and till the expiry of a period of ten years from that date, the same rights and obligations as a citizen of India (including the right to obtain a passport under the Passports Act, 1967 (15 of 1967) and the obligations connected therewith), but shall not be entitled to have his name included in any electoral roll for any Assembly or Parliamentary constituency at any time before the expiry of the said period of ten years.
(5) A person registered under sub-section (3) shall be deemed to be a citizen of India for all purposes as from the date of expiry of a period of ten years from the date on which he has been detected to be a foreigner.
(6) ................................. (Omitted as not relevant).
(7) Nothing in sub-sections (2) to (6) shall apply in relation to any person (a) who, immediately before the commencement of the Citizenship (Amendment) Act, 1985, for year is a citizen of India;
(b) who was expelled from India before the commencement of the Citizenship (Amendment) Act, 1985, under the Foreigners Act, 1946 (31 of 1946).
(8) Save as otherwise expressly provided in this section, the provisions of this section shall have effect not withstanding anything contained in any other law for the time being in force."
13. In this writ petition we are basically concerned with the constitutional validity of the IMDT Act, which has been made applicable only to the State of Assam and that too for detection and deportation of illegal migrants, who have entered India on 25th March, 1971 or thereafter. The IMDT Act has not been enforced in the rest of the country. The election manifesto of a political party has no relevance and cannot be taken into consideration for judging the constitutional validity of any enactment, whether made by State or by Centre, as it is a purely legal issue and lies within the domain of judiciary.
14. Before adverting to the provisions of the IMDT Act, it is necessary to have a brief look at the enactments made for dealing with foreigners. The first enactment governing the foreigners was the Foreigners Act, 1864, which provided for the expulsion of foreigners and their apprehension, detention pending removal and for a ban on their entry into India after removal. The situation created by the Second World War led to promulgation of Foreigners Ordinance in 1939 which was replaced by Foreigners Act, 1940. Section 7 of this Act read as under :- "Burden of proof If any question arises with reference to this Act or any order made or direction given thereunder, whether any person is or is not a foreigner or is or is not a foreigner of a particular class or description, the onus of proving that such person is not a foreigner or is not a foreigner of such particular class or description, as the case may be, shall, notwithstanding anything contained in the Indian Evidence Act, 1872, lie upon such person."
The legislature then enacted the Foreigners Act, 1946 which repealed the 1940 Act. Section 2(a) of this Act defines a "foreigner" and it means a person who is not a citizen of India. Sub-Section (1) of Section 3 lays down that the Central Government may by order make provision, either generally or with respect to all foreigners or with respect to any particular foreigner or any prescribed class or description of foreigner, for prohibiting, regulating or restricting the entry of foreigners into India or, their departure therefrom or their presence or continued presence therein. Without prejudice to the generality of the powers conferred by sub-section (1), sub-section (2) confers power to make wide ranging orders concerning a foreigner which have been numerated in clauses (a) to (g), which include that a foreigner shall not remain in India or in any prescribed area therein, or if he has been required by an order under this Section not to remain in India, meet from any resources at his disposal the cost of his removal from India or remain in such area as may be prescribed and shall comply with such condition as may be specified or shall be arrested or detained or confined. Sub-section (3) provides that any authority prescribed in this behalf may with respect to any particular foreigner make orders under clause (c) or clause (f) of sub-section (2). Section 4 confers power for directing a foreigner to be detained or confined in such place and manner as the Central Government by order determine.
Section 4(3) directs that no person shall knowingly assist an internee to escape from custody or harbour an escaped internee or to give any assistance to such a foreigner. Section 5 places restriction upon a foreigner to change his name while in India. Section 6 casts an obligation on master of any vessel and pilot of any aircraft landing or embarking at any place in India to give particulars with respect to any passenger or members of any crew who are foreigners. Section 7 casts a similar obligation on hotel keepers in respect of foreigners accommodated therein. Section 12 confers power upon any authority who has been conferred power to make or give any direction under the Act to further delegate to any subordinate authority to exercise such power on its behalf. Section 14 has been amended by Act No. 16 of 2004 and now maximum punishment under the said section is five years and also fine. Section 14A and 14B, which have been added by the aforesaid amendment, provide for punishment with imprisonment for a term which shall not be less than two years but may extend to eight years. Section 14C provides for some punishment for abetment of offences under Section 14A or 14B. Section 9 of this Act is important and it reads as under :-
"9. Burden of proof If in any case not falling under section 8 any question arises with reference to this Act or any order made or direction given thereunder, whether any person is or is not a foreigner or is or is not a foreigner of a particular class or description the onus of proving that such person is not a foreigner or is not a foreigner of such particular class or description, as the case may be, shall, notwithstanding anything contained in the Indian Evidence Act, 1872 (1 of 1872), lie upon such person." This Act confers wide ranging powers to deal with all foreigners or with respect to any particular foreigner or any prescribed class or description of foreigner for prohibiting, regulating or restricting their or his entry into India or their presence or continued presence including his arrest, detention and confinement. The most important provision is Section 9 which casts the burden of proving that a person is not a foreigner or is not a foreigner of such particular class or description, as the case may be, shall lie upon such person.
Therefore, where an order made under the Foreigners Act is challenged and a question arises whether the person against whom the order has been made is a foreigner or not, the burden of proving that he is not a foreigner is upon such a person. In Union of India v. Ghaus Mohammed AIR 1961 SC 1526, the Chief Commissioner of Delhi served an order on Ghaus Mohammad to leave India within three days as he was a Pakistani national. He challenged the order before the High Court which set aside the order by observing that there must be prima facie material on the basis of which the authority can proceed to pass an order under Section 3(2)(c) of the Foreigners Act, 1946. In appeal the Constitution Bench reversed the judgment of the High Court holding that onus of showing that he is not a foreigner was upon the respondent.
15. The Central Government has made the Foreigners (Tribunals) Order, 1964 in exercise of powers conferred by Section 3 of the Foreigners Act. Clause 2(1) of this Order provides that the Central Government may by order refer the question as to whether a person is or is not a foreigner within the meaning of Foreigners Act, 1946, to a Tribunal to be constituted for the purpose, for its opinion. Clause 3(1) provides that the Tribunal shall serve on the person to whom the question relates, a copy of the main grounds on which he is alleged to be a foreigner and give him a reasonable opportunity of making a representation and producing evidence in support of his case and after considering such evidence as may be produced and after hearing such persons as may deserve to be heard, the Tribunal shall submit its opinion to the officer or authority specified in this behalf in the order of reference. Clause 3(1-A) provides that the Tribunal shall, before giving its opinion on the question referred to in sub-paragraph (1-A) of paragraph 2, give the person in respect of whom the opinion is sought, a reasonable opportunity to represent his case. Clause 4 provides that the Tribunal shall have the powers of a Civil Court while trying a suit under the Code of Civil Procedure in respect of summoning and enforcing the attendance of any person and examining him on oath, requiring the discovery and production of any document and issuing commissions for the examination of any witness.
16. It needs to be emphasized that the general rule in the leading democracies of the world is that where a person claims to be a citizen of a particular country, the burden is upon him to prove that he is a citizen of that country. In United Kingdom, the relevant provision is contained in the Immigration Act, 1971 and sub-Section (1), (8) and (9) of Section 3 thereof read as under :
"3. General provisions for regulation and control.
(1) Except as otherwise provided by or under this Act, where a person is not a British citizen
(a) he shall not enter the United Kingdom unless given leave to do so in accordance with the provisions of, or made under this Act;
(b) he may be given leave to enter the United Kingdom (or when already there, leave to remain in the United Kingdom) either for a limited or for an indefinite period;
(c) if he is given a limited leave to enter or remain in the United Kingdom, it may be given subject to conditions restricting his employment or occupation in the United Kingdom, or requiring him to register with the police, or both.
xxx xxx xxx xxx (8) When any question arises under this Act whether or not a person is a British citizen, or is entitled to any exemption under this Act, it shall lie on the person asserting it to prove that he is.
(9) A person seeking to enter the United Kingdom and claiming to have the right of abode there shall prove that he has that right by means of either
(a) a United Kingdom passport describing him as a British citizen of the United Kingdom and Colonies having the right of abode in the United Kingdom; or
(b) a certificate of entitlement." Somewhat similar provision is contained in Immigration and Nationality Act of USA and Section 291 places the burden of proof upon the person concerned in any removal proceeding. Section 318 provides that no person shall be naturalized unless he has been lawfully admitted to the United States for permanent residence in accordance with all applicable provisions of the Act and the burden of proof shall be upon such person to show that he entered the United States lawfully. The Immigration and Refugee Protection Act, 2001 of Canada contains a provision of placing the burden upon the concerned person to establish his right to have a permanent residence in the said country. Section 188 of the Migration Act, 1958 of Australia provides that an officer may require a person whom the officer knows or suspects is a non-citizen to
(a) show the officer evidence of being a lawful non-citizen; or
(b) show the officer evidence of the person's identity.
17. There is good and sound reason for placing the burden of proof upon the person concerned who asserts to be a citizen of a particular country. In order to establish one's citizenship, normally he may be required to give evidence of
(i) his date of birth
(ii) place of birth
(iii) name of his parents
(iv) their place of birth and citizenship.
Some times the place of birth of his grand parents may also be relevant like under Section 6-A(1)(d) of the Citizenship Act. All these facts would necessarily be within the personal knowledge of the person concerned and not of the authorities of the State. After he has given evidence on these points, the State authorities can verify the facts and can then lead evidence in rebuttal, if necessary. If the State authorities dispute the claim of citizenship by a person and assert that he is a foreigner, it will not only be difficult but almost impossible for them to first lead evidence on the aforesaid points. This is in accordance with the underlying policy of Section 106 of the Evidence Act which says that when any fact is especially within the knowledge of any person, the burden of proving that fact is upon him.
18. Though in a criminal case the general rule is that the burden of proof is on the prosecution but if any fact is especially within the knowledge of the accused, he has to lead evidence to prove the said fact. In Shambhu Nath Mehra v. The State of Ajmer, AIR 1956 SC 404 it was held as follows:
"Section 106 is an exception to S. 101. The latter with its illustration (a) lays down the general rule that in a criminal case the burden of proof is on the prosecution and S. 106 is certainly not intended to relieve it of that duty. On the contrary, it is designed to meet certain exceptional cases in which it would be impossible, or at any rate disproportionately difficult, for the prosecution to establish facts which are "especially" within the knowledge of the accused and which he could prove without difficulty or inconvenience. The word "especially" stresses that. It means facts that are pre- eminently or exceptionally within his knowledge." In Collector of Customs, Madras v. D. Bhoormull, AIR 1974 SC 859, proceedings were initiated under Section 167(8)(c) of the Customs Act for confiscation of contraband or smuggled goods and it was observed:
"..............Since it is exceedingly difficult, if not absolutely impossible for the prosecution to prove facts which are especially within the knowledge of the accused, it is not obliged to prove them as part of its primary burden." (Paragraph 31) "...............On the principle underlying S. 106 Evidence Act, the burden to establish those facts is cast on the person concerned; and if he fails to establish or explain those facts, an adverse inference of facts may arise against him, which coupled with the presumptive evidence adduced by the prosecution or the Department would rebut the initial presumption of innocence in favour of that person, and in the result prove him guilty.
In state of Welt Bengal v. Meer Mohd. Umar, 2000(8) SCC 382, it was held that the legislature engrafted special rule in Section 106 of the Evidence Act to meet certain exceptional cases in which not only it would be impossible but disproportionately difficult for the prosecution to establish such facts which are specially and exceptionally within the exclusive knowledge of the accused and which he could prove without difficulty or inconvenience. This principle was reiterated in Sanjai @ Kaka v. State (NCT of Delhi), (2001) 3 SCC 190 and Ezhil v. State of Tamil Nadu, AIR 2002 SC 2017.
In R. v. Oliver, 1943 All ER 800, the accused was charged with having sold sugar as a whole-sale seller without the necessary licence.
It was held that whether the accused had a licence was a fact peculiarly within his own knowledge and proof of the fact that he had a licence lay upon him. It was further held that in the circumstances of the case the prosecution was under no necessity to give prima facie evidence of non-existence of a licence. In this case reference is made to some earlier decisions and it will be useful to notice the same. In R. v. Turner, (1916) 5 M & S 206 : 14 Digest 430, the learned Judge observed as follows:
"I have always understood it to be a general rule, that, if a negative averment be made by one party, which is peculiarly within the knowledge of the other, the party within whose knowledge it lies and who asserts the affirmative, is to prove it, and not he who avers the negative." In Williams v. Russel, (1993) 149 LT 190, the learned Judge held as under:
"On the principle laid down in R. v. Turner and numerous other cases where it is an offence to do an act without lawful authority, the person who sets up the lawful authority must prove it and the prosecution need not prove the absence of lawful authority. I think the onus of the negative averment in this case was on the accused to prove the possession of the policy required by the statute." <

