PETITIONER: RAJ RAJENDRA MALOJIRAO SHITOLE Vs. RESPONDENT: THE STATE OF MADHYA BHARAT.RAJA BALBHADRA SINGHV.THE STATE O DATE OF JUDGMENT: 02/02/1954 BENCH: MAHAJAN, MEHAR CHAND (CJ) BENCH: MAHAJAN, MEHAR CHAND (CJ) MUKHERJEA, B.K. DAS, SUDHI RANJAN BOSE, VIVIAN HASAN, GHULAM CITATION: 1954 AIR 259 1954 SCR 748 CITATOR INFO : R 1955 SC 817 (16) ACT: Constitution of India, art. 385--Madhya Bharat Abolition of Jagirs Act (XXVIII of 1951)--Whether void as not passed by a validly constituted legislature. HEADNOTE: The decision of the Madhya Bharat High Court declaring section 4 (1) (g) and sub-cls. (iv) and (v) of cl. 4 of Schedule I of Madhya Bharat Abolition of Jagirs Act (XXVIII of 1951) as illegal and inoperative was not questioned by either of the parties. It was however, contended that the impugned Act (XXVIII of 1951) was void as it was not passed by a validly constituted legislature within the meaning of the covenant entered into by the Rulers of Madhya Bharat as the provisions of cl. 1(c) of Schedule IV of the covenant for the election of 20 members were not complied with. Held, that as the Madhya Bharat Legislative Assembly actually functioning on the 26th January, 1950, the validity of the Acts passed by it could not be questioned in view of art. 385 of the Constitution irrespective of the fact whether it had been proPerly constituted in accordance with the terms of the covenant or not Scope of articles 379, 382 and 385 discussed. JUDGMENT:
CIVIL	APPELLATE JURISDICTION: Civil Appeals Nos. 4
and 6 of 1953.
 Appeals under article 132(1) of the Constitution of
India from the judgment and Order dated the 4th December,
1952, of the High Court of Judicature of the State of Madhya
Bharat	at Gwalior in Civil Miscellaneous Cases Nos. 614 of
1951 and 1 of 1952.
 P.R. Das (B. Sen, with him) for the appellant in	C.A.
No. 4 of 1953.
749
 Rameshwar Nath for the appellant in C.A. No. 6 of 1953.
M.C. Setalvad, Attorney-General for India, and K. A.
Chitale, Advocate-General of	Madhya	Bharat (Shiv Dayal,
with them) for the respondent.
 1954. February 2.	The Judgment	of the	Court	was
delivered by
MAHAJAN C.J.–These appeals preferred on behalf	of three
zamindars of	the State of	Madhya	Bharat	against	the
judgment of the High Court of Judicature of that State dated
the 4th December, 1952, raise common constitutional
questions and	can be	disposed of by one judgment.	The
State also preferred cross appeals	against	the	same
judgment. During the pendency of these appeals,	two
petitions under article 32 of the Constitution of India
were also made	to this court to obtain	the same relief as
was claimed by the	appellants in their	respective
appeals. During the course of the arguments,	the counsel
appearing for the appellant in Civil Appeal No. 5 of	1953
asked leave to withdraw the appeal.	This was granted
and the appeal was dismissed as having been withdrawn.
Petitioner. Nos. 116	and 117 of 1953 preferred under
article	3 were also	withdrawn and	were	accordingly
dismissed. Civil Appeals Nos. 4 and 6 of 1953	were argued
before us and this judgment concerns	them alone.
The	appellant in Civil Appeal No. 4 of 1953, Rajendra
Maloji	Rao Shitole, is the proprietor of extensive landed
properties in	the State of Madhya Bharat comprising	260
villages under	different Sanads granted to his ancestors by
the Rulers of Gwalior from time to time. It was alleged by
him that his income from these	properties was in the	sum
of Rs.	2,61,637 and that the	State of Madhya Bharat,
under purported exercise of its powers under section 3 of
the Madhya Bharat Abolition of Jagirs	Act, was about to
issue a Notification for resumption of all his land. By a
petition dated the 7th	December, 1951, preferred to	the
High Court he asked for a mandamus to restrain the State
from issuing any Notification under section 3(1) of	the
Act in	respect of his properties and from
750
interfering with rights in the said property. The appellant
in Civil Appeal No. 6 of 1953 is another Jagirdar of	the
same State. He preferred a similar petition to the	High
Court praying	for the same relief. These two petitions,
along with a number of other petitions preferred under
article	226 of the Constitution challenging the validity
of the	Madhya Bharat Abolition	of Jagirs Act	and praying
for the issue of a mandamus restraining the	State	from
issuing	the Notification under section 3(1)	of the	said
Act, were heard by a Bench of three Judges of the	High
Court of Madhya Bharat. The ,court, by	a majority
judgment, declared that the Madhya Bharat Abolition of
Jagirs	Act No. XXVIII of 1951 was	valid	except	as
regards	section 4(1)(g) and sub-clauses (iv) and (v) of
clause	4 of Schedule	I which were held	illegal	and
inoperative. A writ of mandamus was directed to be issued
to the State Government directing it not to give effect to
the procisions	of the	impugned Act stated above. Leave
to appeal to the Supreme Court was granted to	the paries
and in	pursuance of	the leave the	appellants referred
the appeal above mentioned and	the State referred the	two
cross appeals.	The cross appeals were not pressed by the
learned	Attorney-General and nothing more need be	said
about them. They are therefore dismissed with costs.
As	regards	Civil Appeals . Nos. 4 and 6 of 1953,	the
facts are: That in April, 1948, after	the partition of
India,	and the formation of	two Dominions, India	and
Pakistan, the	Rulers	of the States	of Gwalior, Indore
and certain	other States	in Central India being
convinced that	the welfare of the people of	that region
could best be secured by the establishment of a State
comprising the territories of’	their	respective
States	with a	common	Executive, Legislature	and
Judiciary entered into an agreement	for	the
formation of a United State of Gwalior, Indore and Malwa
(Madhya Bharat). It was resolved by them to entrust to a
Constituent	Assembly consisting of elected
representatives	of the people the	drawing up of a
democratic Constitution for the State within the framework
of the Constitution of	India to which the Rulers of these
751
States	had acceded. The covenant entered into by these
Rulers	was published on the 7th October, 1948.	The Rulers
agreed,	under	article	III of the covenant,	to elect a
Rajpramukh of	the United State, and by article VI	the
Ruler	of each Covenanting	State agreed to make	over
the administration of the State to the	Rajpramukh not later
than the first day of July, 1948, and it was	agreed	that
thereupon all	rights, authority	and	jurisdiction
belonging to the Ruler which appertain, or are incidental
to, the Government of the Covenanting States shall vest in
the United State and were thereafter	to be	exercisable
only as provided by the covenant or by the Constitution to
be framed thereunder.	By article X it was	agreed	that
as soon as practicable a Constituent	Assembly, for	the
purpose	of framing a Constitution for the United State
within the framework of the covenant and the	Constitution
of India, was to be formed and clause (2) of the	said
article provided:
 “The Rajpramukh shall constitute not later than	the
first day of August, 1948, an interim Legislative Assembly
for the United State in the manner indicated	in Schedule
IV.”
 Schedule IV laid down the following procedure for	the
constitution of the Legislative Assembly:
“1. The Legislative Assembly shall consist of–
 (a) forty	members elected by the members of	the
Gwalior Legislative Assembly;
 (b)	fifteen members elected by the members of	the
Indore Legislative Assembly; and
 (c)	twenty members elected	by an	electoral college
to be	constituted by the Rajpramukh in consultation	with
the Government of India to represent Covenanting States
other than Gwalior and Indore.
 2. The election shall be by proportional representation
by means of the single transferable vote.
 3.	The Rajpramukh	may make rules	for carrying	into
effect	the foregoing provisions of	this Schedule	and
securing the due constitution of the interim	Legislative
Assembly.”
752
 In	pursuance of this covenant the Rajpramukh took	the
oath of office on the 28th of May, 1948. In the meantime
40 members representing the Indore group were elected to
the interim legislative-assembly on the 8th and 9th	of
May, 1948, respectively. As	regards the election of 20
members	that had to be elected	by an	electoral college,
what	happened was	this.	The Ministry	of States,
Government of India, on the 5th July,	1948, informed	the
Rajpramukh that there were many practical difficulties in
setting	up an	electoral college consisting	of elected
representatives	of the various States, because in	many
of the smaller States there were no elected bodies of	any
kind. After considering the various difficulties it	was
suggested to the Rajpramukh that the twenty seats may be
allocated between the different States in a certain manner
mentioned in the latter	and out of these, fourteen may be
allotted to the nominees of the Praja Mandal and	the
remaining six may be nominated by the	Rajpramukh himself.
This suggestion was modified	by a letter of the 19th of
November, 1948, and it was finally agreed upon that	the
Madhya	Bharat	Provincial Congress Committee may	be
asked	to elect six persons ‘to represent the smaller
States	in the	Madhya	Bharat interim legislative assembly.
This suggestion was not exactly in accord with what	had
been indicated	in clause 1 (c) of Schedule	IV. These
representatives were elected in the manner suggested in	the
two letters, on the 19th October, 1948, and they	were
declared to be validly elected in terms of the covenant.
On the 30th of October, 1948, the Rajpramukh promulgated
an Ordinance	entitled “The Interim	Legislative
Assembly Ordinance	Samvat	2005”, Ordinance No. 18
of 1948. In	the preamble	to the Ordinance it	was
declared that	in accordance with the provisions of	the
covenant the	legislative assembly had already	been
duly constituted. The	various sections of the Ordinance
provided for	the working of	the interim	legislative
assembly, i.e., the manner in which it could be summoned
and dissolved	or prorogued, how its President and Deputy
President were to be elected and how it was to exercise
the power of
753
voting	and what number of members would constitute	the
quorum.	On	the 6th of	December,	1948,	the
Ordinance was	repealed and Act XXIII of	1949	took
its place. The legislative	assembly thus	constituted
was actually	functioning on the 26th	of January, 1950,
when the Constitution of India: came into force. In	the
meantime, by	subsequent covenants,	the Rulers of	the
Covenanting States had agreed to accept the	Constitution
of India as the Constitution of the United State of Madhya
Bharat	and had abandoned their covenant of forming a
separate Constituent Assembly for framing a	Constitution
for the United State of Madhya Bharat. After
the coming into force of the	Constitution of India	the
interim	legislative	assembly constituted by	the
Rajpramukh and which was functioning on the 26th	of
January, 1950, continued to function till some time in
the year 1952 when new elections took place and a
legislative assembly	in conformity with the provisions of
the Constitution of India was duly constituted.
On	the 30th of November, 1949, the Government of	the
State of Madhya Bharat introduced a	Bill entitled	the
“Madhya	Bharat	Abolition of	Jagirs	Bill’	before	the
interim	legislative assembly	and the Bill	was passed
into an Act on the 28th of August, 1951, and having	been
reserved for the	consideration	of the President
received his	assent	on the 27th November, 1951. It	was
published in the Madhya Bharat Gazette Extraordinary on
the 7th of December,	1951. The said Act, by	section 3,
provided for a date to-be appointed by the Government by
notification for resumption of all jagir lands in the- State
and by section 4 it provided that as from such a date,	the
right,	title and interest of every jagirdar and of every
other person	claiming through him in his	jagir lands
including forests, trees, fisheries, wells, tanks, ponds,
water-channels,	ferries, pathways, village-sites, huts,
bazaars	and mela grounds and mines and minerals whether
being worked or not, ‘shall stand resumed to	the State
free from all encumbrances. The Act	also	provided a
scheme	for assessment of compensation	m	respect	of
jagirs	thus resumed.
754
 The appellants contested the validity of this law on a
number of grounds, and, inter alia, on the following
:–
 (1) That the so-called legislature which	passed	the
Act was not a legislature within the meaning of	the
covenant entered into by the Rulers of Gwalior, Indore
and certain	other	States	in Central India for	the
formation of	the United State of Gwalior,	Indore	and
Malwa (Madhya Bharat) or_within the meaning of Schedule IV
of the	said covenant.
 (2) That the legislature of Madhya Bharat was,	not
competent to enact the said Act and the said acquisition
or resumption of jagirs was not for a public.	purpose	and
there was no	provision for payment	of compensation as
understood in	law, the compensation	provided for being
wholly	illusory and the Act was	a fraud on	the
Constitution.
 Before the	High Court, Mr. P.R. Das who appeared	for
most of the petitioners, confined his arguments some	of
the grounds	mentioned in clause (2)above. His first
contention that the impugned Act was passed by a legislature
not validly constituted, he	reserved for arguing before
this court as the Madhya Bharat High Court	by a	Full
Bench decision	in Shree Ram Dubey v. The State of Madhya
Bharat(1), had already repelled that contention. The	two
points argued by him before the High Court were:
 (1)	That	there was no public purpose	behind	the
acquisition for the	resumption of	jagir	lands	and
therefore the Act was unconstitutional and illegal.
(2) That some of the provisions of the impugned Act were
ultra vires in so far as they constituted a fraud on	the
Constitution.	Both these	points	which,	were urged
before	the High Court were not argued before	us by	the
learned	counsel. The	point that there was	no public
purpose	behind	the acquisition was abandoned because it
was concluded by the decision of this court in	the Orissa
Zamindari appeals, K.C. Gajapati Narayan Deo and Others v.
The State of Orissa(2).
A.I.R. 1952 M.B. 57-178.
A.I.R. 1953 S.C. 375; [1954] S.C.R. 1.
755
As regards the second point, as	already	indicated,
three provisions of the impugned Act had been declared	void
by the	High	Court and Mr.	Das contented	himself by
accepting that decision. The ‘State Government	had
impugned the correctness of the decision of the High Court
declaring these three	provisions of the Act to be void but
it also did not press that point. The	result	of these
concessions in this	court is that the arguments in	the
two appeals were limited to the first point urged in	the
petition, namely, whether the impugned Act was passed by
a Legislature not validly constituted	under the covenant
entered into by	the Rulers of Madhya Bharat.
Mr.	P.R. Das contended that as the Interim	Legislative
Assembly was not constituted according to the provisions
of Schedule IV of the covenant it was a body	of usurpers
and therefore	any laws made by it were wholly void and of
no effect whatsoever.	It was urged that the	two bodies,
viz. Praja Mandal and the Provincial	Congress Committee
who, in two separate divisions, elected fourteen and six
members, did not constitute’ an electoral college to fulfil
the requirement of clause 1 (c) of Schedule IV, and	the
members	elected could not be said to have been elected in
the manner prescribed	by the Schedule and that	the
Rajpramukh and the Government of India, in the absence of an
amending covenant, had no power to vary the provisions of
the Schedule.	It was said that the object of clause 1
(c) of	Schedule IV was that the election of	20 members
should	be by	an electoral college	constituted by	the
Rajpramukh in consultation with the Government	of India to
represent the	Covenanting States other than Gwalior	and
Indore	and that the election by the Praja Mandal and	the
Congress Committee of 14 and 6 members was in clear breach
of the	terms of the covenant and that in this manner no
representation	was given to the minorities and full effect
was not given to the rule that the election should be by
proportional representation by means of single	transferable
vote. The learned Attorney-General met these contentions by
urging,	(1) that the question	was not open having regard
to the provisions of article 385 of the Constitution	of
India
756
(2) that the	election of 20 members representing	the
eighteen States took place in literal	compliance of	the
covenant, (3)	that in any event there was	substantial
compliance with the covenant, and lastly (4) that	the
declarations made in the Ordinance by	the Rajpramukh and
the provisions contained in the Ordinance were	conclusive
and were accepted by all the States concerned and could no
longer be challenged.
 After a careful	consideration of the	respective
arguments addressed by Mr.	P.R. Das and	the learned
Attorney-General we have reached the conclusion that it
is not	necessary to consider	in detail all	the points
discussed by the learned counsel, as in our judgment	the
question seems to be concluded by the provisions of article
385 of the Constitution of India. There is no gainsaying the
fact that the election of 20 members to represent the 18
States	was not made strictly in the	manner indicated in
Schedule IV of the covenant,	but	it also cannot be
disputed, and in fact was not disputed before the	High
Court,	that	the Legislative Assembly which	passed	the
impugned Act was on the 26th of January, 1950, in spite of
its defective	constitution, in fact	functioning as	the
Legislature of the State of Madhya Bharat. It had	been
declared to have come into	existence by an Ordinance
promulgated by the Rajpramukh and its factual existence is
apparent from	the laws that it made	subsequent to	its
formation.
 Part XXI of the	Constitution of India	deals	with
“Temporary and Transitional Provisions”. About two dozen
articles in this Part concern themselves with the solution
of the problems of their interval in between the repeal	of
the Government	of India Act and the coming into being of
bodies	and authorities formed by the Constitution. Until
the House or Houses of Legislature or	bodies	and
authorities formed by the Constitution could be duly formed
it was necessary to say with certain definiteness as	to
what bodies or authorities would exercise and perform
the duties conferred by the different provisions of	the
Constitution in the meantime. When a silent revolution
was taking place and	Princely kingdoms	were fast
757
disappearing and a new democratic Constitution was being
set up	and a provision had to be made for the interval
between	the	switch-over from one Constitution	to
another, there was	hardly	any time to	enquire	and
consider whether the bodies or authorities or House or
Houses	of Legislature formed under the old Constitutions
which were being scrapped had been formed in strict
compliance with the provisions of those Constitutions	or
whether	there	were any defects in their formation.	The
Constitution-makers therefore took notice	of their
factual	existence and gave them recognition	under	the
Constitution and invested the bodies that were actually
functioning as	such, whether	regularly or	irregularly,
with the authority to exercise the powers and perform the
duties	conferred	by the provisions	of	the
Constitution.	That is clearly the scheme	of all	the
articles mentioned in	Part XXI of	the Constitution.
Particular reference may be made to articles 379, 382 and
to article 385 which specifically governs the present case.
Article 379 is in these terms:
 “(1) Until both Houses of Parliament have	been	duly
constituted and summoned to meet for the first session under
the provisions of	this	Constitution,	the	body
functioning as	the Constituent Assembly of the Dominion of
India	immediately before the commencement	of	this
Constitution shall be the	provisional Parliament	and
shall exercise	all the powers and perform all	the duties
conferred by	the provisions	of this Constitution	on
Parliament.
 Explanation.–For	the purposes	of this clause.
the Constituent Assembly of the Dominion	of India
includes–
(i) the members chosen to represent any State or other
territory for	which	representation	is provided under
clause (2), and
(ii) the members chosen to fill casual vacancies in the said
Assembly.”
The provision made in this article in	unambiguous terms
makes	the body. functioning as	the	Constituent
Assembly, whether constituted perfectly or
758
imperfectly and whatever its membership on the	date
immediately before the commencement of the Constitution, as
the provisional Parliament and vests it with all	the
functions and duties	conferred by the provisions	of
the Constitution on the Parliament. The President	was
given power under the provisions of this article to	add
members	to this body to give	representation	to certain
States	who were not	previously represented, and it	was
specifically prescribed that	if there are any vacancies
then the vacancies could be filled up and	the members
returned to fill these vacancies will be	considered
members	of the provisional	Parliament. These specific
provisions are indicative of the	fact	that	the
Constitution-makers, in enacting this article,	took
notice	of the factual	existence of certain bodies without
concerning themselves	with the question whether	they
had been validly constituted under the Constitution	that
brought them into being. Article 382 of the Constitution is
similarly worded. It provides that until the House or Houses
of the Legislature of each State specified in Part A of
the First Schedule has or have been duly constituted	and
summoned to meet for the first session under the provisions
of this Constitution, the	House or Houses of	the
Legislature of the	corresponding Province	functioning
immediately before the commencement of this	Constitution
shall exercise the powers and perform the duties conferred
by the provisions of	this Constitution on the House or
Houses	of the Legislature of such State. Article 385 is in
exact conformity with the two earlier articles.	It provides
that-
 “Until the House or Houses of the Legislature of a
State specified in Part B of the First Schedule has or	have
been duly constituted and summoned to meet for the first
session under the provisions of this Constitution, the	body
or authority functioning immediately before the commencement
of this Constitution as the Legislature	of	the
corresponding Indian State shall exercise the powers	and
perform	the duties conferred by the	provisions of	this
Constitution on the House or Houses of the Legislature of
the State so specified.”
759
 The whole intent and purpose of these articles was to
give recognition to	those	bodies	or authorities	or
House	or Houses of Legislature which were actually
functioning before the 26th of January, 1950, and	to
invest them with the powers conferred by the provisions	of
this Constitution.	The Constitution-makers wanted to
indicate the arrangements made by them for the interval
with certain amount of definiteness in order to avoid	any
disputes during the interim period as to who the body or
authority was,	to exercise the powers conferred by	the
provisions of	the Constitution. They therefore chose	the
formula that whichever body or authority or House or Houses
of Legislature was actually	functioning	immediately
before	the commencement of the Constitution would be	the
body or authority or the House that would exercise	the
powers and perform the duties	conferred by the provisions
of this Constitution	on the	House,	body or authority
specified in the Constitution. They did not take	any
risk on this question and the bodies actually	functioning
were,	like persona designata, invested with powers
conferred by the Constitution. That being the scheme of this
Part and that being also the clear and unambiguous language
of article 385	it follows that the Madhya Bharat . Interim
Legislative Assembly	that was actually functioning	on
the 26h January, 1950, was invested by the Constitution of
India with powers conferred by the	provisions of	the
Constitution,	irrespective of the	fact	whether it
had been properly	constituted in accordance	with
the terms of	the covenant or not. The inquiry into	this
question thus became barred by adopting this	procedure.
Such a	procedure was fully justified and	was rounded
upon considerations of policy and	necessity for,	the
protection of the public and individuals whose interests
may be	affected thereby. It	is manifest that endless
confusion would have resulted if the Constitution had	not
adopted that formula and had not barred an inquiry into	all
questions as to the original formation of such bodies	by
giving	validity and	recognition to those bodies or
authorities as were actually functioning on the 26th	of
January, 1950.	Not only did it give
760
validity and recognition to those bodies which were in	fact
functioning. then but it also	invested these designated
bodies	and authorities with powers	conferred by	the
provisions of the Constitution itself. That being our	view
as to the true meaning and ‘intent of the language employed
in article 385 of the Constitution it follows that	the
contention raised by	Mr. P.R. Das as to the defective
formation of the Interim Legislative Assembly	of Madhya
Bharat	has no	validity. Even if that body was not formed
in strict compliance with the	provisions indicated	in
Schedule IV of the covenant its defective formation	does
not affect the constitutionality of the impugned
statute. The impugned statute was passed in the year	1951
after the Constitution of India had given recognition	to,
and conferred powers on, the Assembly under article 385 of
the Constitution. When it made this law it was exercising
its powers under the Constitution of India and not under the
covenant which	brought it into existence. The result
therefore is that the only contention that Mr. P.R.	Das
argued	before	us cannot be sustained and it must be	held
that it is not well founded.
 For the reasons given above we see no force in these two
appeals	and they are therefore dismissed	with costs.
Appeals dismissed.
 Agent for the	appellant in C.A. No. 4: 1. N. Shroff.
Agent for the appellant in C.A. No. 6 :Rajinder Narain.
Agent for the respondent: R.H.
761