Supreme Court of India

Santhosh Kumaar vs Secy.,Min. Of Human Resources … on 4 October, 1994

Supreme Court of India
Santhosh Kumaar vs Secy.,Min. Of Human Resources … on 4 October, 1994
Equivalent citations: 1995 AIR 293, 1994 SCC (6) 579
Author: H B.L.
Bench: Hansaria B.L. (J)
           PETITIONER:
SANTHOSH   KUMAAR

	Vs.

RESPONDENT:
SECY.,	MIN.  OF   HUMAN   RESOURCES  DEVELOPMENT

DATE OF JUDGMENT04/10/1994

BENCH:
HANSARIA B.L. (J)
BENCH:
HANSARIA B.L. (J)
KULDIP SINGH (J)

CITATION:
 1995 AIR  293		  1994 SCC  (6) 579
 JT 1994 (6)   454	  1994 SCALE  (4)391


ACT:



HEADNOTE:



JUDGMENT:

The Judgment of the Court was delivered by
B.L. HANSARIA, J.- A professor of Cambridge University is
deeply engrossed in his studies in his calm chamber. An
agitated English soldier enters the study room and accuses
the professor of not sharing the trauma of war which he and
many others like him are facing while fighting Germans. The
professor calmly asks the young soldier for whom he is
fighting. Quick comes the reply that it is to defend the
country. The wise man wants to know what is that country to
defend which he is prepared to shed his blood. The soldier
replies it is the territory and its people. On further
questioning the soldier says it is not only this but the
culture of the country which he wants to defend. The
professor quietly states that he is contributing to that
culture. The soldier calms down and bows in respect to the
professor and vows to defend with more vigour the cultural
heritage of his country.

2. This is what is said to have happened during the Second
World War when England was fighting almost a last ditch
battle of survival and all Englishmen contributed in their
own way to the ultimate victory of England.

3. The above shows the concern for Culture evinced even by
the Westerners. So far as “We, the people of India” are
concerned, they have always held in high esteem the cultural
heritage of this ancient land. And to foretell our views,
learning of Sanskrit is undoubtedly necessary for protection
of this heritage. The stream of our culture would get dried
if we were to discourage the study of Sanskrit, and that too
on the most untenable
581
ground that if the Central Board of Secondary Education (for
short ‘the Board’) were to do so, it would have to make
facilities available for learning of Arabic and Persian –
these being also classical languages, which is the ground
advanced by Additional Solicitor General, Shri Tulsi,
appearing for the Board, in it not being in a position to
accept the prima facie view expressed by us on 19-7-1994,
when these cases had come up for hearing, that Sanskrit
should be included by the Board as one of the elective
subjects in the syllabus along with Assamese, Bengali, etc.,
which are the languages specified in the Eighth Schedule of
our Constitution, mentioning about Sanskrit being also an
Eighth Schedule language. The desire to keep Sanskrit out
does not stop here, as the submission also is that if
Sanskrit comes, the Board shall have to bring in languages
like French and German. This is not all, as it is contended
by the Additional Solicitor General that the Board feels
that arrangement may have then to be made for imparting
education even in Lepcha, a language whose name many of the
Indians might not have even heard.

4. We fail to appreciate at all the stand taken by a
responsible body like the Board, which has been entrusted
with the onerous duty of educating the youth of this country
“in whose hands quiver the destinies of the future”, as the
same is wholly untenable. Without the learning of Sanskrit
it is not possible to decipher the Indian philosophy on
which our culture and heritage are based.

5. The question raised being important requires us, to
answer it appropriately, to first know what our policy-
makers have said about the importance of Sanskrit. We shall
then apprise ourselves about the place of Sanskrit in our
educational ethos and shall finally see whether teaching of
Sanskrit is against secularism?

Our education policy qua Sanskrit

6. Being called upon to decide whether Sanskrit is required
to be included in the syllabus of the Board as an elective
subject so far as teaching in secondary school is concerned,
may we say at the threshold a few words on the importance of
education as such. This point is not required to be
laboured by us in view of the Constitution Bench decision of
this Court in Unni Krishnan case1 in which the majority
Judges well brought home the importance of education. It
would be enough to mention what Mohan, J. (as a majority
Judge) stated in that judgment. According to the learned
Judge, education is a preparation of living and for life
here and hereafter and education is at once a social and
political necessity. It was also observed that victories
are gained, peace is preserved, progress is achieved,
civilisation is built up and history is made, not in the
battlefields but in educational institutions which are seed-
beds of culture. Education was, therefore, regarded as
enlightenment and one that lends dignity to a man.
1 Unni Krishnan, J. P. v. State of A. P, (1993) 1 SCC 645
582

7.As we are concerned in these cases with the teaching in
the secondary schools, we may say something about the
importance of education in its early stages. It has been
well recognised that it is this education which lays the
foundation for a full and intense life and so this education
must carefully keep alive the spark of curiosity and fan it
into a beautiful, bright flame whenever it comes. It has
been stated that it is the education received in early
stages which widens the contacts of child or youth with the
surroundings of the world; and with every new and fruitful
contact with the world of things, the world of men and the
world of ideas, life of the young becomes richer and
broader. It is early education which seeks to broaden the
mind by exposing the learner to the world of thought and
reflection, which can inspire him with lofty idealism by
giving him the glimpses of a good life which a worthy
education is capable of bringing.

8. We may now advert to the broad framework of our education
policy as accepted by the Central Government. For our
purpose it would be enough if we refer to the policies as
formulated in 1968 and 1986. Here again, we would confine
our attention to what was stated in these policies regarding
Sanskrit. In the 1968 policy the following found place qua
this language:

“Considering the special importance of
Sanskrit to the growth and development of
Indian languages and its unique contribution
to the cultural unity of the country,
facilities for its teaching at the school and
university stages should be offered on more
liberal basis. Development of new methods of
teaching the language should be encouraged,
and the possibility explored of including the
study of Sanskrit in those courses (such as
modern Indian philosophy) at the first and
second degree stages, where such knowledge is
useful.”

9. The 1986 policy has to say as below in this regard in
para 5.33:

“Research in Indology, the Humanities and
Social Sciences will receive adequate support.
To fulfil the need for the synthesis of
knowledge, inter-disciplinary research will be
encouraged. Efforts will be made to delve
into India’s ancient fund of knowledge and to
relate it to contemporary reality. This
effort will imply the development of
facilities for the intensive study of
Sanskrit.” (emphasis supplied)

10.It would be of some interest to note that when Sir
William Jones, one of the most brilliant men of 18th
century, came to India in 1783 as a Judge of the then
Supreme Court of Judicature at Fort Williams in Bengal, he
got interested to learn Sanskrit and it grew so strong that
within six years he not only became the master of the
language but translated Kalidas’s Shakuntala. After about
two hundred years it has fallen to the Judges of the present
Supreme Court to highlight the importance of Sanskrit and to
see that it finds its due place in the niche of our national
life.

Place of Sanskrit in our educational ethos

11. It is well known that Sanskrit is a mother of all Indo-
Aryan languages and it is this language in which our Vedas,
Puranas and Upanishads have been written and in which
Kalidas, Bhavbuti, Banabhatta
583
and Dandi wrote their classics. Teachings of
Shankaracharya, Ramanuja, Madhawacharya, Nimbark and
Vallabhacharya would not have been woven into the fabric of
Indian culture if Sanskrit would not have been available to
them as a medium of expressing their thoughts.

12.The report of the Sanskrit Commission (set up by the
Government of India) which was submitted in 1957 speaks
eloquently about the importance of Sanskrit. We do not
propose to burden this judgment with all that was said by
the Commission in this regard. It would be enough for our
purpose if we take note of some passages finding place in
the report which highlight the quality, substance, content
and strength of Sanskrit. At page 71 of the report it has
been mentioned that Sanskrit is one of the greatest
languages of the world and it is a classical language par
excellence not only of India but of a good part of Asia as
well. At page 73 the report states that the Indian people
and the Indian civilisation were born, so to say, in the lap
of Sanskrit and it went “hand in hand with the historical
development of the Indian people, and gave the noblest
expression to their mind and culture which has come down to
our day as an inheritance of priceless order for India, nay,
for the entire world”. The report further speaks at page 74
about the “great mental and spiritual link” of Sanskrit and
of it being the elder sister of Greek and Latin, and cousin
of English, French and Russian.

13.There is no need to dilate on the importance of
Sanskrit further in our national ethos in view of what was
stated by no less a person than the first Prime Minister of
the country, Pandit Jawaharlal Nehru, in this regard, which
is as below:

“If I was asked what is the greatest treasure
which India possesses and what is her finest
heritage, I would answer unhesitatingly – it
is the Sanskrit language and literature, and
all that it contains. This is a magnificent
inheritance, and so long as this endures and
influences the life of our people, so long the
basic genius of India will continue.”

Is teaching of Sanskrit against secularism?

14. Of the three objections mentioned by the Additional
Solicitor General regarding the inability of the Board in
acting in accordance with the prima facie views expressed by
us in our order dated 19-7-1994, the only objection which
merits our close look is that if Sanskrit were to be
included as an elective subject, Arabic and Persian shall
also have to be so done. The two other objections, namely
inclusion of French and German also in the syllabus and of
language like Lepcha do not deserve any consideration for
obvious reasons.

15. The first objection needs our consideration because in
some quarter there may be a feeling that by conceding to
Sanskrit alone as an elective subject, we would act against
secularism, which has been accepted by a nine-Judge Bench of
this Court in S.R. Bommai v. Union of India2 as a basic
structure of our Constitution. It is apparent that we
cannot give any direction
2 (1994) 3 SCC 1
584
about which it can be said that it is against the secularist
requirement of our Constitution.

16. For the disposal of the cases at hand it is not
necessary to elaborately discuss what are the basic
requirements of secularism inasmuch as in Bommai case2 this
exercise has been well done by the learned Judges. It would
be enough for our purpose to note what some of the learned
Judges said in this regard. Sawant, J., with whom one of us
(Kuldip Singh, J.) agreed, quoted in para 147 of the report
what Shri M.C. Setalvad had stated on secularism in his
Patel Memorial Lectures, 1965. One of the observations made
by Setalvad was that a secular State is not hostile to
religion but holds itself neutral in matters of religion.
The further observation in para 148 is that the State’s
tolerance of religion does not make it either a religious or
a theocratic State. Ramaswami, J. stated in para 179 that
secularism represents faiths born out of the exercise of
rational faculties and it enables to see the imperative
requirements for human progress in all aspects and cultural
and social advancement and indeed for human survival itself.

17.It would be profitable to note that according to Justice
H.R. Khanna secularism is neither anti-God nor pro-God; it
treats alike the devout, the agnostic and the atheist.
According to him, secularism is not antithesis of religious
devoutness. He would like to dispel the impression that if
a person is devout Hindu or devout Muslim he ceases to be
secular. This is illustrated by saying that Vivekananda and
Gandhiji were the greatest Hindus yet their entire life and
teachings embodied the essence of secularism. (See his
article “The Spirit of Secularism” as printed in Secularism
and India: Dilemmas and Challenges edited by Shri M.M.
Sanklidhar.)

18.We also propose to refer to what was said by the Sanskrit
Commission on the subject of “Sanskrit and National
Solidarity” in Chapter IV of its report. The Commission
has, in this context first stated that Sanskrit is the
“embodiment of Indian culture and civilisation”. It then
observes that the Indian people look upon Sanskrit as the
binding force for the different peoples of this great
country, which was described as the greatest discovery which
the Commission made as it travelled from Kerala to Kashmir
and from Kamarupa to Saurashtra. The Commission, while so
travelling, found that though the people of this country
differed in a number of ways, they all were proud to regard
themselves as participants in a common heritage; and that
heritage emphatically is the heritage of Sanskrit.
According to the Commission one of the witnesses who
appeared before it went to the length of suggesting that if
the Sanskrit Commission had come before the States
Reorganisation Commission, many of the recent bickerings in
our national life could have been avoided. (pages 80 and 81)

19. From what has been stated above, we entertain no doubt
in our mind that teaching of Sanskrit alone as an elective
subject can in no way be regarded as against secularism.
Indeed, our Constitution requires giving of fillip to
Sanskrit because of what has been stated in Article 351, in
which while dealing with the duty of the Union to promote
the spread of Hindi, it
585
has been provided that it would draw, whenever necessary or
desirable, for its vocabulary, primarily on Sanskrit.
Encouragement to Sanskrit is also necessary because of it
being one of the languages included in the Eighth Schedule.

20. We, therefore, conclude by saying that in view of
importance of Sanskrit for nurturing our cultural heritage,
because of which even the official education policy has
highlighted the need of study of Sanskrit, making of
Sanskrit alone as an elective subject, while not conceding
this status to Arabic and/or Persian, would not in any way
militate against the basic tenet of secularism. There is
thus no merit in the first objection raised by the Board.

21. In the aforesaid premises, we direct the Board to
include Sanskrit as an elective subject in the syllabus
under consideration. Necessary amendment in the syllabus
shall be made within a period of three months from today.

22. The writ petitions are allowed accordingly. No order
as to costs.

586