Supreme Court of India

Kesavananda Bharati … vs State Of Kerala And Anr on 24 April, 1973

Supreme Court of India
Kesavananda Bharati … vs State Of Kerala And Anr on 24 April, 1973
Author: Chandrachud
Bench: Sikri, S.M. (Cj) Shelat, J.M., Hegde, K.S. & Grover, A.N., Ray, A.N. & Reddy, P.J. & Palekar, D.G., Khanna, Hans Raj Mathew, K.K. & Beg, M.H., Dwivedi, S.N. Mukherjea, B.K. Chandrachud, Y.V.
           CASE NO.:
Writ Petition (civil)  135 of 1970

PETITIONER:
Kesavananda Bharati Sripadagalvaru and Ors

RESPONDENT:
State of Kerala and Anr

DATE OF JUDGMENT: 24/04/1973

BENCH:
S.M. Sikri & A.N. Grover & A.N. Ray & D.G. Palekar & H.R. Khanna & J.M. Shelat & K.K. Mathew & K.S. Hegde & M.H. Beg & P. Jaganmohan Reddy & S.N. Dwivedi & Y.V.Chandrachud

JUDGMENT:

JUDGMENT

W.P.(C) 135 OF 1970
Appellants: His Holiness Kesavananda Bharati Sripadagalvaru and Ors.
Vs.

Respondent: State of Kerala and Anr.

Decided On: 24.04.1973

Hon’ble Judges:

S.M. Sikri, C.J., A.N. Grover, A.N. Ray, D.G. Palekar, H.R. Khanna, J.M. Shelat, K.K.
Mathew, K.S. Hegde M.H. Beg, P. Jaganmohan Reddy, S.N. Dwivedi and Y.V.
Chandrachud, JJ.

JUDGMENT

S.M. Sikri, C.J.

1. I propose to divide my judgment into eight parts. Part I will deal with Introduction;
Part II with interpretation of Golakhnath case; Part III with the interpretation of the
original Article 368, as it existed prior to its amendment; Part IV with the validity of the
Constitution (Twenty-fourth Amendment) Act; Part V with the validity of Section 2 of
the Constitution (Twenty-fifth Amendment) Act; Part VI with the validity of Section 3 of
the Constitution (Twenty-fifth Amendment) Act; Part VII with Constitution (Twenty-
ninth Amendment) Act; and Part VIII with conclusions.

PART I-Introduction

2. All the six writ petitions involve common questions as to the validity of the Twenty-
fourth, Twenty-fifth and Twenty-ninth Amendments of the Constitution. I may give a few
facts in Writ petition No. 135 of 1970 to show how the question arises in this petition.
Writ Petition No. 135 of 1970 was filed by the petitioner on March 21, 1970 under
Article 32 of the Constitution for enforcement of his fundamental rights under Articles
25, 26, 14, 19(1)(f) and 31 of the Constitution. He prayed that the provisions of the
Kerala Land Reforms Act, 1963 (Act 1 of 1964) as amended by the Kerala Land Reforms
(Amendment) Act 1969 (Act 35 of 1969) be declared unConstitutional, ultra vires and
void. He further prayed for an appropriate writ or order to issue during the pendency of
the petition. This Court issued rule nisi on March 25, 1970.

3. During the pendency of the writ petition, the Kerala Land Reforms (Amendment) Act
1971 (Kerala Act No. 25 of 1971) was passed which received the assent of the President
on August 7, 1971. The petitioner filed an application for permission to urge additional
grounds and to impugn the Constitutional validity of the Kerala Land Reforms
(Amendment) Act 1971 (Kerala Act No. 25 of 1971).

4. In the meantime, the Supreme Court by its judgment dated April 26, 1971 in
Kunjukutty Sahib v. State of Kerala [1972] S.C.C. 364 (Civil Appeals Nos. 143, 203-242,
274 & 309 of 1971). Judgment dated April 26, 1971 upheld the majority judgment of the
Kerala High Court in V.N. Narayanan Nair v. State of Kerala A.I.R. 1971 Kerala 98
whereby certain, sections of the Act were struck down.

5. The Constitution (Twenty-fifth Amendment) Act came into force on November 5,
1971, the Constitution (Twenty-fifth Amendment) Act came into force on April 20, 1972
and the Constitution (Twenty-ninth Amendment) Act came into force on June 9, 1972.
The effect of the Twenty-ninth Amendment of the Constitution was that it inserted the
following Acts in the Ninth Schedule to the Constitution:

65. The Kerala Land Reforms (Amendment) Act, 1969 (Kerala Act 35 of
1969).

66. The Kerala Land Reforms (Amendment) Act, 1971 (Kerala Act 25 of
1971).

6. The petitioner then moved an application for urging additional grounds and for
amendment of the writ petition in order to challenge the above Constitutional
amendments.

7. The Court allowed the application for urging additional grounds and for amendment of
the writ petition on August 10, 1972 and issued notices to the Advocates-General to
appear before this Court and take such part in the proceedings as they may be advised.

8. When the case was placed before the Constitutional bench, it referred this case to a
larger bench to determine the validity of the impugned Constitutional amendments.

9. Similar orders were passed in the other writ petitions.

10. The larger bench was accordingly constituted. It was then felt that it would be
necessary to decide whether I.C. Golak Nath v. State of Punjab [1967] 2 S.C.R. 762 was
rightly decided or not. However, as I see it, the question whether Golak Nath’s [1967] 2
S.C.R. 762 case was rightly decided or not does not matter because the real issue is
different and of much greater importance, the issue being : what is the extent of the
amending power conferred by Article 368 of the Constitution, apart from Article 13(2),
on Parliament ?

11. The respondents claim that Parliament can abrogate fundamental rights such as
freedom of speech and expression, freedom to form associations or unions, and freedom
of religion. They claim that democracy can even be replaced and one-party rule
established. Indeed, short of repeal of the Constitution, any form of Government with no
freedom to the citizens can be set up by Parliament by exercising its powers under Article

368.

12. On the side of the petitioners it is urged that the power of Parliament is much more
limited. The petitioners say that the Constitution gave the Indian citizen freedoms which
were to subsist for ever and the Constitution was drafted to free the nation from any
future tyranny of the representatives of the people. It is this freedom from tyranny which,
according to the petitioners, has been taken away by the impugned Article 31C which has
been inserted by the Twenty-fifth Amendment. If Article 31C is valid, they say, hereafter
Parliament and State Legislatures and not the Constitution, will determine how much
freedom is good for the citizens.

13. These cases raise grave issues. But however grave the issues may be, the answer must
depend on the interpretation of the words in Article 368, read in accordance with the
principles of interpretation which are applied to the interpretation of a Constitution given
by the people to themselves.

14. I must interpret Article 368 in the setting of our Constitution, in the background of
our history and in the light of our aspirations and hopes, and other relevant
circumstances. No other Constitution in the world is like ours. No other Constitution
combines under its wings such diverse peoples, numbering now more than 550 millions,
with different languages and religions and in different stages of economic development,
into one nation, and no other nation is faced with such vast socio-economic problems.

15. I need hardly observe that I am not interpreting an ordinary statute, but a Constitution
which apart from setting up a machinery for government, has a noble and grand vision.
The vision was put in words in the Preamble and carried out in part by conferring
fundamental rights on the people. The vision was directed to be further carried out by the
application of directive principles.

PART II-Interpretation of Golak Nath’s Case.

16. Before proceeding with the main task, it is necessary to ask : what was decided in I.C.
Golak Nath v. State of Punjab [1967] 2 S.C.R. 762 ? In order to properly appreciate that
case, it is necessary first to have a look at Sri Sankari Prasad Singh Deo v. Union of India
and State of Bihar [1952] S.C.R. 89 and Sajjan Singh v. State of Rajasthan [1965] 1
S.C.R. 933.

17. The Constitution (First Amendment) Act, 1951, which inserted inter alia Articles 31A
and 31B in the Constitution was the subject matter of decision in Sankari Prasad’s [1952]
S.C.R. 89 case. The main arguments relevant to the present case which were advanced in
support of the petition before this Court were summarised by Patanjali Sastri, J. as he
then was, as follows:

First, the power of amending the Constitution provided for under Article
368 was conferred not on Parliament but on the two Houses of Parliament
as designated body and, therefore, the provisional Parliament was not
competent to exercise that power under Article 379.

Fourthly, in any case Article 368 is a complete code in itself and does not
provide for any amendment being made in the bill after it has been
introduced in the House. The bill in the present case having been
admittedly amended in several particulars during its passage through the
House, the Amendment Act cannot be said to have been passed in
conformity with the procedure prescribed in Article 368.

Fifthly, the Amendment Act, in so far as it purports to take away or
abridge the rights conferred by Part III of the Constitution, falls within the
prohibition of Article 13(2).

X X X

18. As stated in the head note, this Court held:

The provisional Parliament is competent to exercise the power of
amending the Constitution under Article 368. The fact that the said article
refers to the two Houses of the Parliament and the President separately and
not to the Parliament, does not lead to the inference that the body which is
invested with the power to amend is not the Parliament but a different
body consisting of the two Houses.

The words “all the powers conferred by the provisions of this Constitution
on Parliament” in Article 379 are not confined to such powers as could be
exercised by the provisional Parliament consisting of a single chamber,
but are wide enough to include the power to amend the Constitution
conferred by Article 368.

19. I may mention that Mr. Seervai contends that the conclusion just mentioned was
wrong and that the body that amends the Constitution under Article 368 is not
Parliament.

20. The Court further held:

The view that Article 368 is a complete code in itself in respect of the
procedure provided by it and does not contemplate any amendment of a
Bill for amendment of the Constitution after it has been introduced, and
that if the Bill is amended during its passage through the House, the
Amendment Act cannot be said to have been passed in conformity with
the procedure prescribed by Article 368 and would be invalid, is
erroneous.

Although “law” must ordinarily include Constitutional law there is a clear
demarcation between ordinary law which is made in the exercise of
legislative power and Constitutional law, which is made in the exercise of
constituent power. In the context of Article 13, “law” must be taken to
mean rules or regulations made in exercise of ordinary legislative power
and not amendments to the Constitution made in the exercise of
constituent power with the result that Article 13(2) does not affect
amendments made under Article 368.

21. Although the decision in Sankari Prasad’s [1952] S.C.R. 89 case was not challenged
in Sajjan Singh’s [1965] 1 S.C.R. 933 case, Gajendragadkar, C.J. thought it fit to give
reasons for expressing full concurrence with that decision.

22. The only contention before the Court was that “since it appears that the powers
prescribed by Article 226 are likely to be affected by the intended amendment of the
provisions contained in Part III, the bill introduced for the purpose of making such an
amendment, must attract the proviso, and as the impugned Act has admittedly not gone
through the procedure prescribed by the proviso, it is invalid”. According to
Gajendragadkar, C.J. “that raised the question about the construction of the provisions
contained in Article 368 and the relation between the substantive part of Article 368 with
its proviso.

23. The Chief Justice came to the conclusion that “as a matter of construction, there is no
escape from the conclusion that Article 368 provides for the amendment of the provisions
contained in Part III without imposing on Parliament an obligation to adopt the procedure
prescribed by the proviso.

24. The learned Chief Justice thought that the power to amend in the context was a very
wide power and it could not be controlled’ by the literal dictionary meaning of the word
“amend”. He expressed his agreement with the reasoning of Patanjali Sastri, J. regarding
the applicability of Article 13(2) to Constitution Amendment Acts passed under Article

368. He further held that when Article 368 confers on Parliament the right to amend the
Constitution, it can be exercised over all the provisions of the Constitution. He thought
that “if the Constitution-makers had intended that any future amendment of the
provisions in regard to fundamental rights should be subject to Article 13(2), they would
have taken the precaution of making a clear provision in that behalf.

25. He seemed to be in agreement with the following observations of Kania, C.J. in A.K.
Gopalan v. The State of Madras
[1950] S.C.R. 88 at p. 100:

the inclusion of Article 13(1) and (2) in the Constitution appears to be a
matter of abundant caution. Even in their absence if any of the
fundamental rights was infringed by any legislative enactment, the Court
has always the power to declare the enactment, to the extent it transgresses
the limits, invalid.

26. He was of the view that even though the relevant provisions of Part III can be justly
described as the very foundation and the cornerstone of the democratic way of life
ushered in this country by the Constitution, it cannot be said that the fundamental rights
guaranteed to the citizens are eternal and inviolate in the sense that they can never be
abridged or amended.

27. According to him, it was legitimate to assume that the Constitution-makers visualised
that Parliament would be competent to make amendments in these rights so as to meet the
challenge of the problems which may arise in the course of socio-economic progress and
development of the country.

28. Hidayatullah, J., as he then was, agreed with the Chief Justice that the 17th
Amendment was valid even though the procedure laid down in the proviso to Article 368
had not been followed. But he expressed his difficulty in accepting the part of the
reasoning in Sankari Prasad’s [1952] S.C.R. 89 case.

29. He observed as follows:

It is true that there is no complete definition of the word “law”‘ in the
article but it is significant that the definition does not seek to exclude
Constitutional amendments which it would have been easy to indicate in
the definition by adding “but shall not include an amendment of the
Constitution”.

30. He further observed:

The meaning of Article 13 thus depends on the sense in which the word
“law” in Article 13(2) is to be understood. If an amendment can be said to
fall within the term “law”, the Fundamental Rights become “eternal and
inviolate” to borrow the language of the Japanese Constitution. Article 13
is then on par with Article 5 of the American Federal Constitution in its
immutable prohibition as long as it stands.

31. According to him “Our Preamble is more akin in nature to the American Declaration
of Independence (July 4, 1776) then to the preamble to the Constittuion of the United
States. It does not make any grant of power but it gives a direction and purpose to the
Constitution which is reflected in Parts III and IV. Is it to be imagined that a two-thirds
majority of the two Houses at any time is all that is necessary to alter it without even
consulting the States ? It is not even included in the proviso to Article 368 and it is
difficult to think that as it has not the protection of the proviso it must be within the main
part of Article 368.

32. He further observed:

I would require stronger reason than those given in Sankari Prasad’s case
to make me accept the view that Fundamental Rights were not really
fundamental but were intended to be within the powers of amendment in
common with the other parts of the Constitution and without the
concurrence of the States.

33. He held:

What Article 368 does is to lay down the manner of amendment and the
necessary conditions for the effectiveness of the amendment….
The Constitution gives so many assurances in Part III that it would be
difficult to think that they were the play-things of a special majority. To
hold this would mean prima facie that the most solemn parts of our
Constitution stand on the same footing as any other provision and even on
a less firm ground than one on which the articles mentioned in the proviso
stand.

34. Mudholkar, J. although agreeing that the writ petition should be dismissed, raised
various doubts and he said that he was reserving his opinion on the question whether
Sankari Prasad’s case was rightly decided. He thought:

The language of Article 368 is plain enough to show that the action of
Parliament in amending the Constitution is a legislative act like one in
exercise of its normal legislative power. The only difference in respect of
an amendment of the Constitution is that the Bill amending the
Constitution has to be passed by a special majority (here I have in mind
only those amedments which do not attract the proviso to Article 368).
The result of a legislative action of a legislature cannot be other than ‘law’
and, therefore, it seems to me that the fact that the legislation deals with
the amendment of a provision of the Constitution would not make its
result any the less a ‘law’.

35. He observed:

It is true that the Constitution does not directly prohibit the amendment of
Part III. But it would indeed be strange that rights which are considered to
be fundamental and which include one which is guaranteed by the
Constitution (vide Article 32) should be more easily capable of being
abridged or restricted than any of the matters referred to in the proviso to
Article 368 some of which are perhaps less vital than fundamental rights.
It is possible, as suggested by my learned brother, that Article 368 merely
lays down the procedure to be followed for amending the Constitution and
does not confer a power to amend the Constitution which, I think, has to
be ascertained from the provision sought to be amended or other relevant
provisions or the preamble.

36. Later, he observed:

Above all, it formulated a solemn and dignified preamble which appears to
be an epitome of the basic features of the Constitution. Can it not be said
that these are indica of the intention of the Constituent Assembly to give a
permanency to the basic features of the Constitution ?

37. He posed a further question by observing:

It is also a matter for consideration whether making a change in a basic
feature of the Constitution can be regarded merely as an amendment or
would it be, in effect, rewriting a part of the Constitution; and if the latter,
would it be within the purview of Article 368 ?

38. He then stressed the prime importance of the preamble:

The Constitution indicates three modes of amendments and assuming that
the provisions of Article 368 confer power on Parliament to amend the
Constitution, it will still have to be considered whether as long as the
preamble stands unamended, that power can be exercised with respect to
any of the basic features of the Constitution.

To illustrate my point, as long as the words ‘sovereign democratic
republic’ are there, could the Constitution be amended so as to depart from
the democratic form of Government or its republic character? If that
cannot be done, then, as long as the words “Justice, social, economic and
political etc.,” are there could any of the rights enumerated in Articles 14
to 19, 21, 25, 31 and 32 be taken away ? If they cannot, it will be for
consideration whether they can be modified.

It has been said, no doubt, that the preamble is not a part of our
Constitution. But, I think, that if upon a comparison of the preamble with
the broad features of the Constitution it would appear that the preamble is
an epitome of those features or, to put it differently if these features are an
amplification or concretisation of the concepts set out in the preamble it
may have to be considered whether the preamble is not a part of the
Constitution. While considering this question it would be of relevance to
bear in mind that the preamble is not of the common run such as is to be
found in an Act of a legislature. It has the stamp of deep deliberation and
is marked by precision. Would this not suggest that the framers of the
Constitution attached special significance to it?

39. Coming now to Golak Nath’s case, the petitioner had challenged the validity of the
Constitution (Seventeenth Amendment) Act, 1964 which included in the Ninth Schedule,
among other acts, the Punjab Security of Land Tenures Act, 1953 (Act 10 of 1953), and
the Mysore Land Reforms Act (Act 10 of 1962) as amended by Act 14 of 1965.

40. It was urged before the Court that Sankari Prasad’s [1952] S.C.R. 89 case in which
the validity of the Constitution (First Amendment) Act, 1951 and Sajjan Singh’s [1965] 1
S.C.R. 933 case in which the validity of the Constitution (Seventeenth Amendment) Act
was in question had been wrongly decided by this Court.

41. Subba Rao, C.J. speaking for himself and 4 other judges summarised the conclusions
at page 815 as follows:

The aforesaid discussion leads to the following results:

(1) The power of the Parliament to amend the Constitution
is derived from Articles 245, 246 and 248 of the
Constitution and not from Article 368 thereof which only
deals with procedure. Amendment is a legislative process.

(2) Amendment is ‘law’ within the meaning of Article 13 of
the Constitution and, therefore, if it takes away or abridges
the rights conferred by Part III thereof, it is void.

(3) The Constitution (First Amendment) Act, 1951,
Constitution (Fourth Amendment) Act, 1955, and the
Constitution (Seventeenth Amendment) Act, 1964, abridge
the scope of the fundamental rights. But, on the basis of
earlier decisions of this Court, they were valid.

(4) On the application of the doctrine of ‘prospective over-

ruling’, as explained by us earlier, our decision will have
only prospective operation and, therefore, the said
amendments will continue to be valid.

(5) We declare that the Parliament will have no power from
the date of this decision to amend any of the provisions of
Part III of the Constitution so as to take away or abridge the
fundamental rights enshrined therein.

(6) As the Constitution (Seventeenth Amendment) Act
holds the field, the validity of the two impugned Acts,
namely, the Punjab Security of Land Tenures Act X of
1953, and the Mysore Land Reforms Act X of 1962, as
amended by Act XIV of 1965, cannot be questioned on the
ground that they offend Articles 13, 14 or 31 of the
Constitution.

42. It must be borne in mind that these conclusions were given in the light of the
Constitution as it stood then i.e. while Article 13(2) subsisted in the Constitution. It was
then not necessary to decide the ambit of Article 368 with respect to the powers of
Parliament to amend Article 13(2) or to amend Article 368 itself. It is these points that
have now to be decided.

43. It may further be observed that the Chief Justice refused to express an opinion on the
contention that, in exercise of the power of amendment, Parliament cannot destroy the
fundamental structure of the Constitution but can only modify the provision thereof
within the framework of the original instrument for its better effectuation.

44. As will be seen later, the first conclusion above, does not survive for discussion any
longer because it is rightly admitted on behalf of the petitioners that the Constitution
(Twenty Fourth Amendment) Act, 1971, in so far as it transfers power to amend the
Constitution from the residuary entry (Entry 97 List 1) or Article 248 of the Constitution
to Article 368, is valid; in other words Article 368 of the Constitution as now amended by
the Twenty Fourth Amendment deals not only with the procedure for amendment but also
confers express power on Parliament to amend the Constitution.

45. I will also not discuss the merits of the second conclusion as the same result follows
in this case even if it be assumed in favour of the respondents that an amendment of the
Constitution is not law within Article 13(2) of the Constitution.

46. Hidayatullah, J. as he then was, came to the following conclusions at page 902:

(i) that the Fundamental Rights are outside the amendatory process if the
amendment seeks to abridge or take away any of the rights;

(ii) that Sankari Prasad’s case (and Sajjan Singh’s case which followed it)
conceded the power of amendment over Part III of the Constitution on an
erroneous view of Articles 13(2) and 368.

(iii) that the First, Fourth and Seventh Amendments being part of the
Constitution by acquiescence for a long time, cannot now be challenged
and they contain authority for the seventeenth Amendment;

(iv) that this Court having now laid down that Fundamental Rights cannot
be abridged or taken away by the exercise of amendatory process in
Article 368, any further inroad into these rights as they exist today will be
illegal and unConstitutional unless it complies with Part III in general and
Article 13(2) in particular;

(v) that for abridging or taking away Fundamental Rights, a Constituent
body will have to be convoked; and

(vi) that the two impugned Acts, namely, the Punjab Security of Land
Tenures Act, 1,953 (X of 1953) and the Mysore Land Reforms Act, 1961
(X of 1962) as amended by Act XIV of 1965 are valid under the
Constitution not because they are included in Schedule 9 of the
Constitution but because they are protected by Article 31-A, and the
President’s assent.

47. I am not giving his reasons for these conclusions here because they will be examined
when dealing with the arguments addressed to us on various points.

48. Wanchoo, J. as he then was, also speaking on behalf of 2 other Judges held that
Sankari Prasad’s [1952] S.C.R. 89 case was correctly decided and the majority in Sajjan
Singh’s [1965] 1 S.C.R. 933 case was correct in following that decision.

49. Bachawat, J. held:

(1) Article 368 not only prescribes the procedure but also gives the power
of amendment;

(2) Article 368 gives the power of amending each and every provision of
the Constitution and as Article 13(2) is a part of the Constitution it is
within the reach of the amending power;

(3) Article 368 is not controlled by Article 13(2) and the prohibitory
injunction in Article 13(2) is not attracted against the amending power;
(4) Constitutional amendment under Article 368 is not a law within the
meaning of Article 13(2);

(5) The scale of value embodied in Parts III and IV is not immortal. Parts
III and IV being parts of the Constitution are not immune from
amendment under Article 368. Constition-makers could not have intended
that the rights conferred by Part III could not be altered by giving effect to
the policies of Part IV.

(6) The Preamble cannot control the unambiguous language of the articles
of the Constitution.

50. Regarding the amendment of the basic features of the Constitution, he observed:
Counsel said that they could not give an exhaustive catalogue of the basic
features, but sovereignty, the republican form of government, the federal
structure and the fundamental rights were some of the features. The
Seventeenth Amendment has not derogated from the sovereignty, the
republican form of government and the federal structure, and the question
whether they can be touched by amendment does not arise for decision.
For the purposes of these cases, it is sufficient to say that the fundamental
rights are within the reach of the amending power.

51. Ramaswami, J., held:

(1) The amending power under Article 368 is sui generis;

(2) “Law” in Article 13(2) cannot be construed so as to include “Law”
made by Parliament under Articles 4, 169, 392, 5th Schedule Part D and
6th Schedule Para 21.

(3) The expression “fundamental rights” does not lift the fundamental
rights above the Constitution itself;

(4) Both the power to amend and the procedure to amend are enacted in
Article 368.

(5) There were no implied limitations on the amending power and all
articles of the Constitution were amendable either under the proviso of
Article 368 or under the main part of the article.

(6) The Federal structure is not an essential part of our Constitution.
(7) The power of amendment is in point of quality an adjunct of
sovereignty. If so, it does not admit of any limitations.

52. In brief 6 Judges held that in view of Article 13(2) Fundamental Rights could not be
abridged or taken away. Five Judges held that Article 13(2) was inapplicable to Acts
amending the Constitution.

PART III-Interpretation of Article 368

53. Let me now proceed to interpret Article 368. Article 368, as originally enacted, read
as follows:

An amendment of this Constitution may be initiated only by the
introduction of a Bill for the purpose in either House of Parliament, and
when the Bill is passed in each House by a majority of the total
membership of that House and by a majority of not less than two-thirds of
the members of that House present and voting, it shall be presented to the
President for his assent and upon such assent being given to the Bill, the
Constitution shall stand amended in accordance with the terms of the Bill:
Provided that if such amendment seeks to make any change in-

(a) Article 54, Article 55, Article 73, Article 162 or Article
241, or

(b) Chapter IV of Part V, Chapter V of Part VI, or Chapter
I of Part XI, or

(c) any of the Lists in the Seventh Schedule, or

(d) the representation of States in Parliament, or

(e) the provisions of this article,
the amendment shall also require to be ratified by the Legislatures of not
less than one-half of the States specified in Parts A and B of the First
Schedule by resolutions to that effect passed by those Legislatures before
the Bill making provision for such amendment is presented to the
President for assent.

54. It will be noticed that Article 368 is contained in a separate part and the heading is
“Amendment of the Constitution”, but the marginal note reads “Procedure for amendment
of the Constitution”.

55. The expression “amendment of the Constitution” is not defined or expanded in any
manner, although in other parts of the Constitution, the word “Amend” or “Amendment”
has, as will be pointed out later, been expanded. In some parts they have clearly a narrow
meaning.. The proviso throws some light on the problem. First, it uses the expression “if
such amendment seeks to make any change in”; it does not add the words “change of “, or
omit “in”, and say “seeks to change” instead of the expression “seeks to make any change
in”.

56. The articles which are included in the proviso may be now considered. Part V,
Chapter I, deals with “the Executive”. Article 52, provides that there shall be a President
of India, and Article 53 vests the executive power of the Union in the President and
provides how it shall be exercised. These two articles are not mentioned in the proviso to
Article 368 but Articles 54 and 55 are mentioned.

57. Article 54 provides:

54. The President shall be elected by the members of an electoral college
consisting of-

(a) the elected members of both Houses of Parliament; and

(b) the elected members of the Legislative Assemblies of
the States.

58. Article 55 prescribes the manner of election of the President.

59. Why were Articles 52 and 53 not mentioned in the proviso to Article 368 if the
intention was that the States would have a say as to the federal structure of the country?
One of the inferences that can be drawn is that the Constitution-makers never
contemplated, or imagined that Article 52 will be altered and there shall not be a
President of India. In other words they did not contemplate a monarchy being set up in
India or there being no President.

60. Another article which has been included in the proviso to Article 368 is Article 73
which deals with the extent of executive powers of the Union. As far as the Vice-
President is concerned, the States have been given no say whether there shall be a Vice-
President or not; about the method of his election, etc. But what is remarkable is that
when we come to Part VI of the Constitution, which deals with the “States”, the only
provision which is mentioned in the proviso to Article 368 is Article 162 which deals
with the extent of executive power of States. The appointment of a Governor, conditions
of service of a Governor, and the Constitution and functions of the Council of Ministers,
and other provisions regarding the Ministers and the conduct of government business are
not mentioned at all in the proviso to Article 368. Another article which is mentioned in
Clause (a) of the proviso to Article 368 is Article 241 which originally dealt with High
Courts for States in Part C of the First Schedule.

61. Chapter IV of Part V of the Constitution which deals with the Union Judiciary, and
Chapter V of Part VI which deals with the High Courts in the State are included in the
proviso to Article 368 but it is extra-ordinary that Chapter VI of Part VI which deals with
subordinate Judiciary is not mentioned in Clause (b). Chapter I of Part XI is included and
this deals with the Legislative Relations between the Union and the States, but Chapter II
of Part XI which deals with Administrative Relations between the Union and the States,
and various other matters in which the States would be interested are not included.
Provisions relating to services under the State and Trade and Commerce are also not
included in the proviso.

62. This analysis of the provisions contained in Clauses (a) and (b) of the proviso to
Article 368 shows that the reason for including certain articles and excluding certain
other from the proviso was not that all articles dealing with the federal structure or the
status of the States had been selected for inclusion in the proviso.

63. Clause (c) of the proviso mentions the Lists in the Seventh Schedule, Clause (d)
mentions the representation of States in Parliament, and Clause (e) the provisions of
Article 368 itself. The provisions of Sub-clauses (c), (d) and (e) can rightly be said to
involve the federal structure and the rights of the States.

64. What again is remarkable is that the fundamental rights are not included in the
proviso at all. Were not the States interested in the fundamental rights of their people ?
The omission may perhaps be understandable because of the express provision of Article
13(2) which provided that States shall not make any law which takes away or abridges
the rights conferred by Part III and any law made in contravention of this clause shall to
the extent of the contravention be void, assuming for the present that Article 13(2)
operates on Constitutional amendments.

65. In construing the expression “amendment of this Constitution I must look at the
whole scheme of the Constitution. It is not right to construe words in vacuum and then
insert the meaning into an article. Lord Greene observed in Bidie v. General Accident,
Fire and Life Assurance Corporation [1948] 2 All E.R. 995, 998:
The first thing one has to do, I venture to think, in construing words in a
section of an Act of Parliament is not to take those words in vacuo, so to
speak, and attribute to them what is sometimes called their natural or
ordinary meaning. Few words in the English language have a natural or
ordinary meaning in the sense that they must be so read that their meaning
is entirely independent of their context. The method of construing statutes
that I prefer is not to take particular words and attribute to them a sort of
prima facie meaning which you may have to displace or modify. It is to
read the statute as a whole and ask oneself the question: “In this state, in
this context, relating to this subject-matter, what is the true meaning of
that word ?

66. I respectfully adopt the reasoning of Lord Greene in construing the expression “the
amendment of the Constitution.

67. Lord Greene is not alone in this approach. In Bourne v. Norwich Crematorium [1967]
2 All E.R. 576, 578 it is observed:

English words derive colour from those which surround them. Sentences
are not mere collections of words to be taken out of the sentence defined
separately by reference to the “dictionary or decided cases, and then put
back again into the sentence with the meaning which you have assigned to
them as separate words, so as to give the sentence or phrase a meaning
which as a sentence or phrase it cannot bear without distortion of the
English language.

68. Holmes, J. in Towne v. Eigner 245 U.S. 418; 425 : 62 L. ed. 372; 376 had the same
thought. He observed:

A word is not crystal, transparent and unchanged; it is the skin of living
thought and may vary greatly in colour and content according to the
circumstances and the time in which it is used.

69. What Holmes J. said is particularly true of the word “Amendment” or “Amend”.

70. I may also refer to the observation of Gwyer C.J. and Lord Wright:
A grant of the power in general terms, standing by itself, would no doubt
be construed in the wider sense; but it may be qualified by other express
provisions in the same enactment, by the implications of the context, and
even by the considerations arising out of what appears to be the general
scheme of the Act”. (Per Gwyer C.J.-The Central Provinces and Berar Act,
1939 F.C.R. 18 at 42.)
The question, then, is one of construction and in the ultimate resort must
be determined upon tht actual words used, read not in vacuo but as
occurring in a single complex instrument, in which one part may throw
light on another. The Constitution has been described as the federal
compact, and the construction must hold a balance between all its parts”.
(Per Lord Wright-James v. Commonwealth of Australia 1936 A.C. 578 at

613).

71. In the Constitution the word “amendment” or “amend” has been used in various
places to mean different things. In some articles, the word “amendment” in the context
has a wide meaning and in another context it has a narrow meaning. In Article 107, which
deals with legislative procedure, Clause (2) provides that “subject to the provisions of
Articles 108 and 109, a Bill shall not be deemed to have been passed by the House of
Parliament unless it has been agreed to by both Houses, either without amendment or
with such amendments only as are agreed to by both Houses.” It is quite clear that the
word “amendment” in this article has a narrow meaning. Similarly, in Article 111 of the
Constitution, whereby the President is enabled to send a message requesting the Houses
to consider the desirability of introducing amendments, the “amendments” has a narrow
meaning.

72. The opening of Article 4(1) reads:

4(1) Any law referred to in Article 2 or Article 3 shall contain such
provisions for the amendment of the First Schedule and the Fourth
Schedule as may be necessary to give effect to the provisions of the law….
Here the word “amendment” has a narrower meaning. “Law” under Articles 3 and 4 must
“conform to the democratic pattern envisaged by the Constitution; and the power which
the Parliament may exercise…is not the power to over-ride the Constitutional scheme. No
state can, therefore, be formed, admitted or set up by law under Article 4 by the
Parliament which has no effective legislative, executive and judicial organs”. (Per Shah
J.-Mangal Singh v. Union of India [1967] 2 S.C.R. 109 at 112.

(Emphasis supplied)

73. Article 169(2) reads:

Any law referred to in Clause (1) shall contain such provisions for the
amendment of this Constitution as may be necessary to give effect to the
provisions of the law and may also contain such supplemental, incidental
and consequential provisions as Parliament may deem necessary.
Here also the word “amendment” has a narrow meaning.

74. Para 7 of Part D, Fifth Schedule, which deals with amendment of the schedule, reads:

7. Amendment of the Schedule.-(1) Parliament may from time to time by
law amend by way of addition, variation or repeal any of the provisions of
this Schedule and, when the Schedule is so amended, any reference to this
Schedule in this Constitution shall be construed as a reference to such
schedule as so amended.

Here the word “amend” has been expanded by using the expression “by way of addition,
variation or repeal”, but even here, it seems to me, the amendments will have to be in line
with the whole Constitution. Similarly, under para 21 of the Sixth Schedule,. which
repeats the phraseology of para 7 of the Fifth Schedule, it seems to me, the amendments
will have to be in line with the Constitution.

75. I may mention that in the case of the amendments which may be made in exercise of
the powers under Article 4, Article 169, para 7 of the Fifth Schedule, and para 21 of the
Sixth Schedule, it has been expressly stated in these provisions that they shall not be
deemed to be amendments of the Constitution for the purposes of Article 368.

76. It is also important to note that the Constituent Assembly which adopted Article 368
on September 17, 1949, had earlier on August 18, 1949, substituted the following section
in place of the old Section 291 in the Government of India Act, 1935:

291. Power of the Governor-General to amend certain provisions of the
Act and orders made thereunder-

(1) The Governor-General may at any time by order make
such amendments as he considers necessary whether by
way of addition, modification or repeal, in the provisions of
this Act or of any order made thereunder in relation to any
Provincial Legislature with respect to any of the following
matters, that is to say-

(a) the composition of the Chamber or
Chambers of the Legislature;

(b) the delimitation of territorial
constituencies for the purpose of elections
under this Act.

* * * * *
Here, the word “amendment” has been expanded. It may be that there really is no
expansion because every amendment may involve addition, variation or repeal of part of
a provision.

77. According to Mr. Seervai, the power of amendment given by Article 4, read with
Articles 2 and 3, Article 169, Fifth Schedule and Sixth Schedule, is a limited power
limited to certain provisions of the Constitution, while the power under Article 368 is not
limited. It is true every provision is prima facie amendable under Article 368 but this
does not solve the problem before us.

78. I may mention that an attempt was made to expand the word “amend” in Article 368
by proposing an amendment that “by way of variation, addition, or repeal” be added but
the amendment was rejected.

79. Again, in Article 196(2), the word “amendment” has been used in a limited sense.
Article 196(2) reads:

196(2). Subject to the provisions of Articles 197 and 198, a Bill shall not
be deemed to have been passed by the Houses of the Legislature of a State
having a Legislative Council unless it has been agreed to by both Houses,
either without amendment or with such amendments only as are agreed to
by both Houses.

80. Similar meaning may be given to the word “amendment” in Article 197(2), which
reads:

197(2). If after a Bill has been so passed for the second time by the
Legislative Assembly and transmitted to the Legislative Council-

(a) the Bill is rejected by the Council; or

(b) more than one month elapses from the date on which
the Bill is laid before the Council without the Bill being
passed by it; or

(c) the Bill is passed by the Council with amendments to
which the Legislative Assembly does not agree,

(c) the Bill is passed by the Legislative Assembly does not
agree, the Bill shall be deemed to have been passed by the
Houses of the Legislature of the State in the form in which
it was passed by the Legislative Assembly for the second
time with such amendments, if any, as have been made or
suggested by the Legislative Council and agreed to by the
Legislative Assembly.

81. Under Article 200 the Governor is enabled to suggest the desirability of introducing
any such amendments as he may recommend in his message. Here again “amendment”
has clearly a limited meaning.

82. In Article 35(b) the words used are:

Any law in force immediately before the commencement of this
Constitution…subject to the terms thereof and to any adaptations and
modifications that may be made therein under Article 372, continue in
force until altered or repealed or amended by Parliament.

83. Here, all the three words are used giving a comprehensive meaning. Reliance is not
placed by the draftsman only on the word “amend”.

84. Similar language is used in Article 372 whereby existing laws continue to be in force
until “altered or repealed or amended’ by a competent Legislature or other competent
authority.

85. In the original Article 243(2), in conferring power on the President to make
regulations for the peace and good government of the territories in part D of the First
Schedule, it is stated that “any regulation so made may repeal or amend any law made by
Parliament.” Here, the two words together give the widest power to make regulations
inconsistent with any law made by Parliament

86. In Article 252 again, the two words are joined together to give a wider power. Clause
(2) of Article 252 reads:

252(2). Any Act so passed by Parliament may be amended or repealed by
an Act of Parliament passed or adopted in like manner but shall not, as
respects any State to which it applies, be amended or repealed by an Act
of the Legislature of that State.

87. In the proviso to Article 254, which deals with the inconsistency between laws made
by Parliament and laws made by the Legislatures of States, it is stated:
Provided that nothing in this clause shall prevent Parliament from enacting
at any time any law with respect to the same matter including a law adding
to, amending, varying or repealing the law so made by the Legislature of
the State;

88. In Article 320(5), “all regulations made under the proviso to Clause (3)” can be
modified “whether by way of repeal or amendment” as both Houses of Parliament or the
House or both Houses of the Legislature of the States may make during the session in
which they are so laid.

89. I have referred to the variation in the language of the various articles dealing with the’
question of amendment or repeal in detail because our Constitution was drafted very
carefully and I must presume that every word was chosen carefully and should have its
proper meaning. I may rely for this principle on the following observations of the United
States Supreme Court in Holmes v. Jennison (10) L. ed. 579; 594 and quoted with
approval in William v. United States (77) L. ed. 1372; 1380:

In expounding the Constitution of the United States, every word must have
its due force, and appropriate meaning: for it is evident from the whole
instrument, that no word was unnecessarily used, or needlessly added….

90. Reference was made to Section 6(2) of the Indian Independence Act, 1947, in which
the last three lines read:

…and the powers of the Legislature of each Dominion include the power
to repeal or amend any such Act, order, rule or regulation in so far as it is
part of the law of the Dominion.

Here, the comprehensive expression “repeal or amend” gives power to have a completely
new Act different from an existing act of Parliament.

91. So, there is no doubt from a perusal of these provisions that different words have been
used to meet different demands. In view of the great variation of the phrases used all
through the Constitution it follows that the word “amendment” must derive its colour
from Article 368 and the rest of the provisions of the Constitution. There is no doubt that
it is not intended that the whole Constitution could be repealed. This much is conceded
by the learned Counsel for the respondents.

92. Therefore, in order to appreciate the real content of the expression “amendment of
this Constitution”, in Article 368 I must look at the whole structure of the Constitution.
The Constitution opens with a preamble which reads:

WE THE PEOPLE OF INDIA, having solemnly resolved to constitute
India into a SOVEREIGN DEMOCRATIC REPUBLIC and to secure to
all its citizens:

JUSTICE, social, economic and political;

LIBERTY of thought, expression, belief, faith and worship;

EQUALITY of status and of opportunity; and to promote among them all;
FRATERNITY assuring the dignity of the individual and the unity of the
Nation;

IN OUR CONSTITUENT ASSEMBLY this Twenty-sixth day of
November, 1949, do HEREBY ADOPT, ENACT AND GIVE TO
OURSELVES THIS CONSTITUTION.

93. This Preamble, and indeed the Constitution, was drafted in the light and direction of
the Objective Resolutions adopted on January 22, 1947, which runs as follows:
(1) THIS CONSTITUENT ASSEMBLY declares its firm and solemn
resolve to proclaim India as an Independent Sovereign Republic and to
draw up for her future governance a Consti-

(2) wherein the territories that now comprise British India, the territories
that now form the Indian States, and such other parts of India as are
outside British India and the States, as well as such other territories as are
willing to be constituted into the Independent Sovereign India, shall be a
Union of them all; and
(3) wherein the said territories, whether with their present boundaries or
with such others as may be determined by the Constituent Assembly and
thereafter according to the law of the Constitution, shall possess and retain
the status of autonomous units, together with residuary powers, and
exercise all powers and functions of government and administration, save
and except such powers and functions as are vested in of assigned to the
Union, or as are inherent or implied in the Union or resulting therefrom;
and
(4) wherein all power and authority of the Sovereign Independent India, its
constituent parts and organs of government, are derived from the people;
and
(5) wherein shall be guaranteed and secured to all people of India justice,
social, economic and political; equality of status, of opportunity, and
before the law; freedom of thought, expression, belief, faith, worship,
vocation, association and action, subject to law and public morality; and
(6) wherein adequate safeguards shall be provided for minorities backward
and tribal areas, and depressed and other backward classes; and
(7) whereby shall be maintained the integrity of the territory of the
Republic and its sovereign rights on land, sea, and air according to justice
and the law of civilized nations, and
(8) this ancient land attains its rightful and honoured place in the world
and makes its full and willing contribution to the promotion of world
peace and the welfare of mankind.

94. While moving the resolution for acceptance of the Objectives Resolution, Pandit
Jawaharlal Nehru said:

It seeks very feebly to tell the world of what we have thought or dreamt
for so long, and what we now hope to achieve in the near future. It is in
that spirit that I venture to place this Resolution before the House and it is
in that spirit that I trust the House will receive it and ultimately pass it.
And may I, Sir, also with all respect, suggest to you and to the House that,
when the time comes for the passing of this Resolution let it be not done in
the formal way by the raising of hands, but much more solemnly, by all of
us standing up and thus taking this pledge anew.

95. I may here trace the history of the shaping of the Preamble because this would show
that the Preamble was in conformity with the Constitution as it was finally accepted. Not
only was the Constitution framed in the light of the Preamble but the Preamble was
ultimately settled in the light of the Constitution. This appears from the following brief
survey of the history of the framing of the Preamble extracted from the Framing of India’s
Constitution (A study) by B. Shiva Rao. In the earliest draft the Preamble was something
formal and read : “We, the people of India, seeking to promote the common good, do
hereby, through our chosen representatives, enact, adopt and give to ourselves this
Constitution, (Shiva Rao’s Framing of India’s Constitution-A study-p. 127.).

96. After the plan of June 3, 1947, which led to the decision to partition the country and
to set up two independent Dominions of India and Pakistan, on June 8, 1947, a joint sub-
committee of the Union Constitution and Provincial Constitution Committees, took note
that the objective resolution would require amendment in view of the latest
announcement of the British Government The’ announcement of June 3 had made it clear
that full independence, in the form of Dominion Status, would be conferred on India as
from August 15, 1947. After examining the implications of partition the sub-committee
thought that the question of making changes in the Objectives Resolution could
appropriately be considered only when effect had actually been given to the June 3
Plan.(Special Sub-Committee minutes June 9, 1947. Later on July 12, 1947, the special
sub-committee again postponed consideration of the matter. Select Documents II, 20(ii),
p. 617. (Shiva Rao’s-Framing of India’s Constitution-A study-(p. 127 footnote). The
Union Constitution Committee provisionally accepted the Preamble as drafted by B.N.
Rao and reproduced it in its report of July 4, 1947 without any change, with the tacit
recognition at that stage that the Preamble would be finally based on the Objectives
Resolution. In a statement circulated to members of the Assembly on July 18, 1947
Pandit Jawaharlal Nehru inter alia, observed that the Preamble was covered more or less
by the Objectives Resolution which it was intended to incorporate in the final
Constitution subject to some modification on account of the political changes resulting
from partition. Three days later, moving the report of the Union Constitution Committee
for the consideration of the Assembly, he suggested that it was not necessary at that stage
to consider the draft of the Preamble since the Assembly stood by the basic principles
laid down in the Objectives Resolution and these could be incorporated in the Preamble
in the light of the changed situation(Shiva Rao’s-Framing of India’s Constitution-A study-
pp. 127-128 (also see footnote 1 p. 128). The suggestion was accepted by the Assembly
and further consideration of the Preamble was held over.

97. We need not consider the intermediate drafts, but in the meantime the declaration
(See Constituent Assembly Debates, Vol. 8, page 2) was adopted at the end of April,
1949 by the Government of the various Commonwealth countries and the resolution was
ratified by Constituent Assembly on May 17; 1949 after two days’ debate.

98. In the meantime the process of merger and integration of Indian States had been
completed and Sardar Vallabhbhai Patel was able to tell the Constituent Assembly on
October 12, 1949, that the new Constitution was “not an alliance between democracies
and dynasties, but a real union of the Indian people, built on the basic concept of the
sovereignty of the people(Shiva Rao’s-Framing of India’s Constitution-A study-pp. 130-

132).

99. The draft Preamble was considered by the Assembly on October 17, 1949. Shiva Rao
observes that “the object of putting the Preamble last, the President of the Assembly
explained, was to see that it was in conformity with the Constitution as accepted. “Once
the transfer of power had taken place the question of British Parliament’s subsequent
approval which was visualised in the British Cabinet Commission’s original plan of May
1946 could no longer arise. The sovereign character of the Constituent Assembly thus
became automatic with the rapid march of events without any controversy, and the words
in the Preamble “give to ourselves this Constitution” became appropriate. The Preamble
was adopted by the Assembly without any alteration. Subsequently the words and figure
“this twenty-sixth day of November 1949” were introduced in the last paragraph to
indicate the date on which the Constitution was finally adopted by the Constituent
Assembly.

100. Regarding the use which can be made of the preamble in interpreting an ordinary
statute, there is no doubt that it cannot be used to modify the language if the language of
the enactment is plain and clear. If the language is not plain and clear, then the preamble
may have effect either to extend or restrict the language used in the body of an
enactment. “If the language of the enactment is capable of more than one meaning then
that one is to be preferred which comes nearest to the purpose and scope of the
preamble.” (see Tbibhuban Parkash Nayyar v. The Union of India) [1970] 2 S.C.R. 732-

737.

101. We are, however, not concerned with the interpretation of an ordinary statute. As Sir
Alladi Krishnaswami, a most eminent lawyer said, “so far as the Preamble is concerned,
though in an ordinary statute we do not attach any importance to the Preamble, all
importance has’ to be attached to the Preamble in a Constitutional statute”. (Constituent
Assembly Debates Vol. 10, p. 417). Our Preamble outlines the objectives of the whole
Constitution. It expresses “what we had thought or dreamt for so long.

102. In re. Berubari Union and Exchange of Enclaves [1960] 3 S.C.R. 250, 281-82 this
was said about the Preamble:

There is no doubt that the declaration made by the people of India in
exercise of their sovereign will in the preamble to the Constitution is, in
the words of Story, “a key to open the mind of the makers” which may
show the general purposes for which they made the several provisions in
the Constitution; but nevertheless the preamble is not a part of the
Constitution, and, as Willoughby has observed about the” preamble to the
American Constitution, “it has never been regarded as the source of any
substantive power conferred on the Government of the United States or
any of its departments. Such powers embrace only those expressly granted
in the body of the Constitution and such as may be implied from those so
granted”.

What is true about the power is equally true about the prohibitions and
limitations.

103. Wanchoo, J. in Golaknath v. Punjab [1967] 2 S.C.R. 762; 838 and 914 relied on
Berubari’s case and said:

on a parity of reasoning we are of opinion that the preamble cannot
prohibit or control in any way or impose any implied prohibitions or
limitations on the power to amend the Constitution contained in Article

368.

104. Bachawat, J. in this case observed:

Moreover the preamble cannot control the unambiguous language of the
articles of the Constitution, see Wynes, Legislative Executive and Judicial
powers in Australia, third edition pp. 694-5; in Re. Berubari Union &
Exchange of Enclaves. [1960] 3 S.C.R. 250, 281-82.

105. With respect, the Court was wrong in holding, as has been shown above, that the
Preamble is not a part of the Constitution unless the court was thinking of the distinction
between the Constitution Statute and the Constitution, mentioned by Mr. Palkhivala. It
was expressly voted to be a part of the Constitution. Further, with respect, no authority
has been referred before us to establish the proposition that “what is true about the
powers is equally true about the prohibitions and limitations.” As I will show later, even
from the preamble limitations have been derived in some cases.

106. It is urged in the written submission of Mr. Palkhivala that there is a distinction
between the Indian Constitution Statute and the Constitution of India. He urges as
follows:

This Constitution is the Constitution which follows the Preamble. It starts
with Article 1 and ended originally with the Eighth Schedule and now
ends with the Ninth Schedule after the First Amendment Act, 1951. The
way the Preamble is drafted leaves no doubt that what follows, or is
annexed to, the Preamble, is the Constitution of India.

107. He has also urged that the Preamble came into force on November 26, 1949
alongwith Articles 5, 6, 7 etc. as provided in Article 394 because Articles 5, 6, 7 and the
other Articles mentioned therein could hardly come into force without the enacting clause
mentioned in the Preamble having come into force. He says that the Preamble is a part of
the Constitution statute and not a part of the Constitution but precedes it. There is
something to be said for his contention but, in my view, it is not necessary to base my
decision on this distinction as it is not necessary to decide in the present case whether
Article 368 enables Parliament to amend the Preamble. Parliament has not as yet chosen
to amend the Preamble.

108. The Preamble was used by this Court as an aid to construction in Behram Khurshed
Pasikaka v. The State of Bombay
[1955] 1 S.C.R. 613 at p. 653. After referring to Part
III, Mahajan, C.J., observed:

We think that the rights described as fundamental rights are a necessary
consequence of the declaration in the preamble that the people of India
have solemnly resolved to constitute India into a sovereign democratic
republic and to secure to all its citizens justice, social, economic and
political; liberty of thought, expression, belief, faith and worship; equality
of status and of opportunity. These fundamental rights have not been put
in the Constitution merely for individual benefits, though ultimately they
come into operation in considering individual rights. They have been put
there as a matter of public policy and the doctrine of waiver can have no
application to provisions of law which have been enacted as a matter of
Constitutional policy.

109. Similarly in In re. The Kerala Education Bill [1959] S.C.R. 995, 1018-1019 1957,
Das C.J. while considering the validity of the Kerala Education Bill 1957 observed:
In order to appreciate the true meaning, import and implications of the
provisions of the Bill which are said to have given rise to doubts, it will be
necessary to refer first to certain provisions of the Constitution which may
have a bearing upon the questions under consideration and then to the
actual provision of the Bill. The inspiring and nobly expressed preamble to
our Constitution records the solemn resolve of the people of India to
constitute…. (He then sets out the Preamble). Nothing provokes and
stimulates thought and expression in people more than education. It is
education that clarifies our belief and faith and helps to strengthen our
spirit of worship. To implement and fortify these supreme purposes set
forth in the preamble, Part III of our Constitution has provided for us
certain fundamental rights.

110. In Sajjan Singh v. State of Rajasthan [1965] 1 S.C.R. 933; 968 Mudholkar, J. after
assuming that the Preamble is not a part of the Constitution, observed:
While considering this question it would be of relevance to bear in mind
that the preamble is not of the common run such as is to be found in an
Act of a legislature. It has the stamp of deep deliberation and is marked by
precision. Would this not suggest that the framers of the Constitution
attached special significance to it?

111. Quick and Garran in their “Annotated Constitution of the Australian Commonwealth
(1901 p. 283) “adopted the following sentence from Lord Thring’s “Practical Legislation,
p. 36”:

A preamble may be used for other reasons to limit the scope of certain
expressions or to explain facts or introduce definitions.

112. Thornton on “Legislative Drafting”-p. 137-opines that “construction of the preamble
may have effect either to extend or to restrict general language used in the body of an
enactment.

113. In Attorney-General v. Prince Ernest Augustus of Hanover [1957] A.C. 436, 460 the
House of Lords considered the effect of the preamble on the interpretation of Princes
Sophia Naturalization Act; 1705. It was held that “as a matter of construction of the Act,
there was nothing in the Act or its preamble, interpreted in the light of the earlier relevant
statutes…capable of controlling and limiting the plain and ordinary meaning of the
material words of the enacting provisions and that the class of lineal descendants “born or
hereafter to be born” meant the class of such descendants in all degrees without any limit
as to time.” The House of Lords further held that “looking at the Act from the point of
view of 1705 there was no such manifest absurdity in this construction as would entitle
the court to reject it.

114. Mr. Seervai referred to the passage from the speech of Lord Normand, at p. 467. The
passage is lengthy but I may quote these sentences:

It is only when it conveys a clear and definite meaning in comparison with
relatively obscure or indefinite enacting words that the preamble may
legitimately prevail. If they admit of only one construction, that
construction will receive effect even if it is inconsistent with the preamble,
but if the enacting words are capable of either of the constructions offered
by the parties, the construction which fits the preamble may be preferred.

115. Viscount Simonds put the matter at page 463, thus:

On the one hand, the proposition can be accepted that “it is a settled rule
that the preamble cannot be made use of to control the enactments
themselves where they are expressed in clear and unambiguous terms”. I
quote the words of Chitty L.J., which were cordially approved by Lord
Davey in Powell v. Kempton Park Racecourse Co. Ltd. (1889) A.C. 143,

185. On the other hand it must often be difficult to say that any terms are
clear and unambiguous until they have been studied in their context

116. This case shows that if on reading Article 368 in the context of the Constitution I
find the word “Amendment” ambiguous I can refer to the Preamble to find which
construction would fit in with the Preamble.

117. In State of Victoria v. The Commonwealth 45 A.L.J. 251 which is discussed in
detail later, a number of Judges refer to the federal structure of the Constitution. It is in
the preamble of the Commonwealth of Australia Constitution Act, 1902 that ‘one
indissoluble Federal Commonwealth’ is mentioned.

118. There is a sharp conflict of opinion in Australia respecting the question whether an
amendment can be made which would be inconsistent with the Preamble of the
Constitution Act referring to the “indissoluble” character and the sections which refer to
the “Federal” nature of the Constitution. After referring to this conflict, Wynes(Wynes
Legislative, Executive and Judicial Powers in Australia, Fourth Edn. p. 506). observes:
Apart from the rule which excludes the preamble generally from
consideration in statutory interpretation, it is clear that, when all is said
and done, the preamble at the most is, only a recital of the intention which
the Act’ seeks to effect; and it is a recital of a present (i.e., as in 1900)
intention. But in any event the insertion of an express reference to
amendment in the Constitution itself must surely operate as a qualification
upon the mere recital of the reasons for its creation.

119. I am not called upon to say which view is correct but it does show that in Australia,
there is a sharp conflict of opinion as to whether the Preamble can control the amending
power.

120. Story in his Commentaries on the Constitution of the United States states : [(1883)
Vol. 1]
It (Preamble) is properly resorted to, where doubts or ambiguities arise
upon the words of the enacting part; for if they are dear and unambiguous,
there seems little room for interpretation, except in cases leading to an
obvious absurdity, or to a direct overthrow of the intention express in the
preamble.

There does not seem any reason why, in a fundamental law or Constitution
of government, an equal attention should not be given to the intention of
the framers, as stated in the preamble. And accordingly we find, that it has
been constantly referred to by statesmen and jurists to aid them in the
exposition of its provisions.

121. Story further states at page 447-448:

And the uniform doctrine of the highest judicial authority has accordingly
been, that it was the act of the people, and not of the states; and that it
bound the latter, as subordinate to the people. “Let us turn,” said Mr. Chief
Justice Jay, “to the Constitution. The people therein declare, that their
design in establishing it comprehended six objects: (1) To form a more
perfect union; (2) to establish justice; (3) to insure domestic tranquillity;
(4) to provide for the common defence; (5) to promote the general welfare;
(6) to secure the blessings of liberty to themselves and their posterity. It
would,” he added, “be pleasing and useful to consider and trace the
relations, which each of these objects bears to the others; and to show,
that, collectively, they comprise every thing requisite, with the blessing of
Divine Providence, to render a people prosperous and happy.” In Hunter v.
Martin (1 Wheat. R. 305, 324), the Supreme Court say, (as we have seen)
“the Constitution of the United States was ordained and established, not by
the states in their sovereign capacities, but emphatically, as the preamble
of the Constitution declares, by the people of the “United States;” and
language still more expressive will be found used on other solemn
occasions.

122. “The Supreme Court of United States (borrowing some of the language of the
Preamble to the Federal Constitution) has appropriately stated that the people of the
United States erected their Constitutions or forms of government to establish justice, to
promote the general welfare, to secure the blessings of liberty, and to protect their
persons and property from violence”. (American Jurisprudence, 2d. Vol. 16 p. 184).

123. In the United States the Declaration of Independence is sometimes referred to in
determining Constitutional questions. It is stated in American Jurisprudence (2d. 16. p.

189):

While statements of principles contained in the Declaration of
Independence do not have the force of organic law and therefore cannot be
made the basis of judicial decision as to the limits of rights and duties, yet:
it has been said that it is always safe to read the letter of the Constitution
in the spirit of the Declaration of Independence, and the courts sometimes
refer to the Declaration in determining Constitutional questions.

124. It seems to me that the Preamble of our Constitution is of extreme importance and
the Constitution should be read and interpreted in the light of the grand and noble vision
expressed in the Preamble.

125. Now I may briefly describe the scheme of the Constitution. Part I of the Constitution
deals with “the Union and its Territory”. As originally enacted, Article 1 read as follows:

1. India, that is Bharat, shall be a Union of States.

2. The States and the territories thereof shall be the States and their
territories specified in Parts A, B and C of the First Schedule.

3. The territory of India shall comprise-

(a) the territories of the States;

(b) the territories specified in Part D of the First Schedule;

and

(c) such other territories as may be acquired.

126. Article 2 enabled Parliament to admit into the Union, or establish, new States on
such terras and conditions as it thinks fit. Article 3 and 4 dealt with the formation of new
States and alteration of areas, boundaries or names of existing States.

127. Part II dealt with “Citizenship”. The heading of Part III is “Fundamental Rights”. It
first describes the expression “the State” to include “the Government and Parliament of
India and the Government and the Legislature of each of the States and all local or other
authorities within the territory of India or under the control of the Government of India.”
(Article 12), Article 13 provides that laws inconsistent with or in derogation of the
fundamental rights shall be void. This applies to existing laws as well as laws made after
the coming into force of the Constitution. For the time being I assume that in Article
13(2) the word “law” includes Constitutional amendment.

128. The fundamental rights conferred by the Constitution include right to equality before
the law, (Article 14), prohibition of discrimination on grounds of religion, race, caste, sex
or place of birth, (Article 15), equality of opportunity in matters of public employment,
(Article 16), right to freedom of speech and expression, to assemble peaceably and
without arms, to form association or unions, to move freely throughout the territory of
India, to reside and settle in any part of the territory of India, to acquire, hold and dispose
of property; and to practice any profession or to carry on any occupation, trade or
business. (Article 19). Reasonable restrictions can be imposed on the rights under Article
19 in respect of various matters.

129. Article 20 protects a person from being convicted of any offence except for violation
of a law in force at the time of the commission of the act charged as an offence or to be
subjected to a penalty greater than that which might have been inflicted under the law in
force at the time of the commission of the offence. It further provides that no person shall
be prosecuted and punished for the same offence more than once, and no person accused
of any offence shall be compelled to be a witness against himself.

130. Article 21 provides that no person shall be deprived of his life or personal liberty
except according to procedure established by law.

131. Article 22 gives further protection against arrest and detention in certain cases.
Article 22(1) provides that “no person who is arrested shall be detained in custody
without being informed, as soon as may be, of the grounds for such arrest nor shall he be
denied the right to consult, and to be defended by, a legal practitioner of his choice.”
Article 22(2) provides that “every person who is arrested and detained in custody shall be
produced before the nearest magistrate within a period of twenty-four hours of such arrest
excluding the time necessary for the journey from the place of arrest to the court of the
magistrate and no such person shall be detained in custody beyond the said period
without the authority of a magistrate”.

132. Article 22(4) deals with Preventive Detention. Article 23 prohibits traffic in human
beings and other similar forms of forced labour. Article 24 provides that “no child below
the age of fourteen years shall be employed to work in any factory or mine or engaged in
any other hazardous employment.

133. Articles 25, 26, 27 and 28 deal with the freedom of religion. Article 25(1) provides
that “subject to public order, morality and health and to the other provisions of this Part,
all persons are equally entitled to freedom of conscience and the right freely to profess,
practise and propagate religion.” Article 26 enables every religious denomination or
section thereof, subject to public order, morality and health, to establish and manage
institutions for religious and, charitable purposes; to manage their own affairs in matters
of religion, to own and acquire movable and immovable property, and to administer such
property in accordance with law. Article 27 enables presons to resist payment of any
taxes the proceeds of which are specifically appropriated in payment of expenses for the
promotion or maintenance of any particular religion or religious denomination. Article 28
deals with freedom as to attendance at religious instruction or religious worship in certain
educational institutions.

134. Article 29(1) gives protection to minorities and provides that “any section of the
citizens residing in the territory of India or any part thereof having a distinct language,
script or culture of its own shall have the right to conserve the same.” Article 29(2)
provides that “no person shall be denied admission into any educational institution
maintained by the State or receiving aid out of State funds on grounds only of religion,
race, caste, language or any of them.

135. Article 30 gives further rights to minorities whether based on religion or language to
establish and administer educational institutions of their choice. Article 30(2) prohibits
the State from discriminating against any educational institution, in granting aid to
educational institutions, on the ground that it is under the management of a minority,
whether based on religion or language.

136. As will be shown later the inclusion of special rights for minorities has great
significance. They were clearly intended to be inalienable.

137. The right to property comes last and is dealt with the Article 31. As originally
enacted, it dealt with the right to property and prevented deprivation of property save by
authority of law, and then provided for compulsory acquisition for public purposes on
payment of compensation. It had three significant provisions, which show the intention of
the Constitution-makers regarding property rights. The first is Article 31(4). This
provision was intended to protect legislation dealing with agrarian reforms. The second
provision, Article 31(5)(a), was designed to protect existing legislation dealing with
compulsory acquisition. Some acts, saved by this provision did not provide for payment
of full compensation e.g. U.P. Town Improvement Act, 1919. The third provision Article
31(6) provided a protective umbrella to similar laws enacted not more than eighteen
months before the commencement of the Constitution.

138. The fundamental rights were considered of such importance that right was given to
an aggrieved person to move the highest court of the land, i.e., the Supreme Court, by
appropriate proceedings for the enforcement of the rights conferred by this part, and this
right was guaranteed. Article 32(2) confers very wide powers on the Supreme Court, to
issue directions or orders or writs including writs in the nature of habeas corpus,
mandamus, prohibition, quo warranto and certiorari, whichever may be appropriate, for
the enforcement of any of the rights conferred by this Part. Article 32(4) further provides
that “the right guaranteed by this article shall not be suspended except as otherwise
provided for by this Constitution.

139. Article 33 enables Parliament by law to “determine to what extent any of the rights
conferred by this Part shall, in their application to the members of the Armed Forces or
the Forces charged with the maintenance of public order, be restricted or abrogated so as
to ensure the proper discharge of their duties and the maintenance of discipline among
them.

140. This articles shows the care with which, the circumstances in which, fundamental
rights can be restricted or abrogated were contemplated and precisely described.

141. Article 34 enables Parliament, by law, to indemnify any person in the service of the
Union, or of a State or any other person in connection with acts done while martial law
was in force in a particular area.

142. Part IV of the Constitution contains directive principles of State policy. Article 37
specifically provides that “the provisions contained in this Part shall not be enforceable
by any court, but the principles therein laid down are nevertheless fundamental in the
governance of the country and it shall be the duty of the State to apply these principles in
making laws.” This clearly shows, and it has also been laid down by this Court, that these
provisions are not justiciable and cannot be enforced by any Court. The Courts could not,
for instance, issue a mandamus directing the State to provide adequate means of
livelihood to every citizen, or that the ownership and control of the material resources of
the community be so distributed as best to subserve the common good, or that there
should be equal pay for equal work for both men and women.

143. Some of the directive principles are of great fundamental importance in the
governance of the country. But the question is not whether they are important; the
question is whether they override the fundamental rights. In other words, ran Parliament
abrogate the fundamental rights in order to give effect to some of the directive principles
?

144. I may now briefly notice the directive principles mentioned in Part IV. Article 38
provides that “the State shall strive to promote the welfare of the people by securing and
protecting as effectively as it may a social order in which justice, social, economic and
political, shall inform all the institutions of the national life.” Now, this directive is
compatible with the fundamental rights because surely the object of many of the
fundamental rights is to ensure that there shall be justice, social, economic and political,
in the country. Article 39, which gives particular directions to the State, reads thus:

39. The State shall, in particular, direct its policy towards securing-

(a) that the citizens, men and women equally, have the right
to an adequate means of livelihood;

(b) that the ownership and control of the material resources
of the community are so distributed as best to subserve the
common good;

(c) that the operation of the economic system does not
result in the concentration of wealth and means of
production to the common detriment;

(d) that there is equal pay for equal work for both men and
women;

(e) that the health and strength of workers, men and
women, and the tender age of children are not abused and
that citizens are not forced by economic necessity to enter
avocations unsuited to their age or strength;

(f) that childhood and youth are protected against
exploitation and against moral and material abandonment.

145. Article 40 deals with the organisation of village panchayats. Articles 41 deals with
the right to work, to education and to public assistance in certain cases. Article 42 directs
that the State shall make provisions for securing just and humane conditions of work and
for maternity relief. Article 43 direct that “the State shall endeavour to secure, by suitable
legislation or economic organisation or in any other way, to all workers, agricultural,
industrial or otherwise, work, a living wage, conditions of work ensuring a decent
standard of life and full enjoyment of leisure and social and cultural opportunities and, in
particular, the State shall endeavour to promote cottage industries on an individual or
cooperative basis in rural areas.

146. Article 44 enjoins that the “State shall endeavour to secure for the citizens a uniform
civil code throughout the territory of India.” Desirable as it is, the Government has not
been able to take any effective steps towards the realisation of this goal. Obviously no
Court can compel the Government to lay down a uniform civil code even though it is
essentially desirable in the interest of the integrity, and unity of the country.

147. Article 45 directs that “the State shall endeavour to provide, within a period of ten
years from the commencement of this Constitution, for free compulsory education for all
children until they complete the age of fourteen years.” This again is a very desirable
directive. Although the Government has not been able to fulfil it completely, it cannot be
compelled by any court of law to provide such education.

148. Article 46 supplements the directive given above and enjoins the State to promote
with special care the educational and economic interests of the weaker sections of the
people, and in particular, of the Scheduled Castes and the Scheduled Tribes, and to
protect them from social injustice and all forms of exploitation.

149. Article 47 lays down as one of the duties of the State to raise the standard of living
and to improve public health, and to bring about prohibition. Article 48 directs the State
to endeavour to organise agriculture and animal husbandry on modern and scientific
lines, and in particular, to take steps for preserving and improving the breeds, and
prohibiting the slaughter of cows and calves and other milch and draught cattle.

150. Article 49 deals with protection of monuments and places and objects of national
importance. Article 50 directs that the State shall take steps to separate the judiciary from
the executive in the public services of the State. This objective has been, to a large extent,
carried out without infringing the fundamental rights.

151. In his preliminary note on the fundamental Rights, Sir B.N. Rau, dealing with the
directive principles, observed:

The principles set forth in this Part are intended for the general guidance
of the appropriate Legislatures and Government in India (hereinafter
referred to collectively as ‘the State’). The application of these principles in
legislation and administration shall be the care of the State and shall not be
cognizable by any Court.

152. After setting out certain directive principles, he observed:
It is obvious that none of the above provisions is suitable for enforcement
by the courts. They are really in the nature of moral precepts for the
authorities of the State. Although it may be contended that the
Constitution is not the proper place for moral precepts, nevertheless
Constitutional declaration of policy of this kind are now becoming
increasingly frequent. (See the Introduction to the I.L.O. publication
Constitutional Provisions concerning Social and Economic Policy,
Montreal, 1944). They have at least an educative value. (pages 33-34-
Shiva Rao : Framing of Indian Constitution : Doc. Vol. II).

Then he referred to the genesis of the various articles mentioned in the preliminary note.

153. One must pause and ask the question as to why did the Constituent. Assembly resist
the persistent efforts of Shri B.N. Rau to make fundamental rights subject to the directive
principles. The answer seems plain enough : The Constituent Assembly deliberately
decided not to do so.

154. Sir Alladi Krishnaswami Ayyar, in his note dated March 14, 1947, observed:
A distinction has necessarily to be drawn between rights which are
justiciable and rights which are merely intended as a guide and directive
objectives to state policy.

155. It is impossible to equate the directive principles with fundamental rights though it
cannot be denied that they are very important. But to say that the directive principles give
a directive to take away fundamental rights in order to achieve what is directed by the
directive principles seems to me a contradiction in terms.

156. I may here mention that while our fundamental rights and directive principles were
being fashioned and approved of by the Constituent Assembly, on December 10, 1948
the General Assembly of the United Nations adopted a Universal Declaration of Human
Rights. The Declaration may not be a legally binding instrument but it shows how India
understood the nature of Human Rights. I may here quote only the Preamble:
Whereas recognition of the inherent dignity of the equal and inalienable
rights of all members of the human family is the foundation of freedom,
justice and peace in the world.

(emphasis supplied)

157. Whereas disregard and contempt for human rights have resulted in barbarous acts
which have outraged the conscience of mankind, and the advent of a world in which
human beings shall enjoy freedom of speech and belief and freedom from fear and want
has been proclaimed as the highest aspiration of the common people.

158. Whereas it is essential, if man is not to be compelled to have recourse, as a last
resort, to rebellion against tyranny and oppression, that human rights should be protected
by the rule of law.

159. Whereas it is essential to promote the development of friendly relations between
nations.

160. Whereas the peoples of the United Nations have in the Charter reaffirmed their faith
in fundamental human rights, in the dignity and worth of the human person and in the
equal rights of men and women and have determined to promote social progress and
better standards of life in larger freedom.

161. Whereas Member States have pledged themselves to achieve, in cooperation with
the United Nations, the promotion of universal respect for and observance of human
rights and fundamental freedoms.

162. Whereas a common understanding of these rights and freedoms is of the greatest
importance for the full realization of this pledge

163. In the Preamble to the International Covenant on Economic and Social and Cultural
Rights 1966, inalienability of rights is indicated in the first Para as follows:
Considering that, in accordance with the principles proclaimed in the
Charter of the United Nations, recognition of the inherent dignity and of
the equal and inalienable rights of all members of the human family is the
foundation of freedom, justice and peace in the world.

164. Do rights remain inalienable if they can be amended out of existence ? The
Preamble Articles 1, 55, 56, 62, 68 and 76 of the United Nations Charter had provided the
basis for the elaboration in the Universal Declaration of Human Rights. Although there is
a sharp conflict of opinion whether respect for human dignity and fundamental human
rights is obligatory under the Charter (see Oppenheim’s International Law; 8th ed. Vol. 1,
pp. 740-41; footnote 3), it seems to me that, in view of Article 51 of the directive
principles, this Court must interpret language of the Constitution, if not intractable, which
is after all a municipal law, in the light of the United Nations Charter and the solemn
declaration subscribed to by India. Article 51 reads:

51. The State shall endeavour to-

(a) promote international peace and security;

(b) maintain just and honourable relations between nations;

(c) foster respect for international law and treaty
obligations in the dealings of organised peoples with one
another; and

(d) encourage settlement of international disputes by
arbitration.

165. As observed by Lord Denning in Corocraft v. Pan American Airways (1969) 1 All
E.R. 82; 87 “it is the duty of these courts to construe our Legislation so as to be in
conformity with international law and not in conflict with it.” (See also Oppenheim supra,
pp. 45-46; American Jurisprudence 2nd, Vol. 45, p. 351).

166. Part V Chapter I, deals with the Executive; Chapter II with Parliament-conduct or its
business, qualification of its members, legislation procedure etc. Article 83 provides that:

83. (1) The Council of States shall not be subject to dissolution, but as
nearly as possible one-third of the members thereof shall retire as soon as
may be on the expiration of every second year in accordance with the
provisions made in that behalf by Parliament by law.

(2) The House of the People unless sooner dissolved, shall continue for
five years from the date appointed for its first meeting and no longer and
the expiration of the said period of five years shall operate as a dissolution
of the House: …

Under the proviso this period can be extended while a Proclamation of Emergency is in
operation for a period not exceeding in any case beyond a period of six months after the
Proclamation has ceased to operate. It was provided in Article 85(1) before its
amendment by the Constitution (First Amendment) Act 1951 that the House of
Parliament shall be summoned to meet twice at least in every year, and six months shall
not intervene between their last sittings in one session and the date appointed for their
first sitting in the next session.

167. Article 123 gives power to the President to promulgate ordinances during recess of
Parliament Chapter IV deals with Union Judiciary.

168. Part VI, as originally enacted dealt with the States in Part A of the First Schedule-the
Executive, the State Legislatures and the High Courts. Article 174 deals with the
summoning of the House of Legislature and its provisions are similar to that of Article

85. Article 213 confers legislative powers on the Governor during the recess of State
Legislature by promulgating ordinances.

169. Part XI deals with the relation between the Union and the States; Chapter I
regulating legislative relations and Chapter II administrative relations.

170. Part XII deals with Finance, Property, Contracts and Suits. We need only notice
Article 265 which provides that “no tax shall be levied or collected except by authority of
law”.

171. Part XIII deals with Trade, Commerce and Intercourse within the Territory of India.
Subject to the provisions of this Chapter, trade, commerce and intercourse throughout the
territory of India shall be free (Article 301).

172. Part XIV deals with Services under the Union and the States. Part XVI contains
special provisions relating to certain classes-the Scheduled Castes, the Scheduled Tribes
etc. It reserved seats in the House of the People for these classes. Article 331 enables the
President to nominate not more than two members of the Anglo-Indian community if it is
not adequately represented in the House of the People. Article 332 deals with the
reservation of seats for Scheduled Castes and Scheduled Tribes in the Legislative
Assemblies of the States. In Article 334 it is provided that the above mentioned
reservation of seats and special representation to certain classes shall cease on the expiry
of a period of ten years from the commencement of this Constitution. Article 335 deals
with claims of scheduled castles and scheduled tribes to services and posts. Article 336
makes special provisions for Anglo-Indian community in certain services, and Article
337 makes special provisions in respect of educational grants for the benefit of Anglo-
Indian community. Article 338 provides for the creation of a Special Officer for
Scheduled Castes, Scheduled Tribes, etc. to be appointed by the President, and prescribes
his duties. Article 340 enables the President to appoint a Commission to investigate the
conditions of socially and educationally backward classes within the territory of India
which shall present a report and make recommendations on steps that should be taken to
remove difficulties and improve their condition. Article 341 enables the President to
specify the castes, races or tribes or parts of or groups within castes, races or tribes which
shall for the purposes of this Constitution be deemed to be Scheduled Castes in relation to
that State. Similarly, Article 342 provides that the President may specify the tribes or
tribal communities or parts of or groups within tribes or tribal communities which shall
be deemed to be Scheduled Tribes in relation to that State.

173. Part XVII deals with Official Language, and Part XVIII with Emergency Provisions.
Article 352 is important. It reads:

352.(1) If the President is satisfied that a grave emergency exists whereby
the security of India or of any part of the territory thereof is threatened,
whether by war or external aggression or internal disturbance, he may, by
Proclamation, make a declaration to that effect.

174. Article 353 describes the effect of the Proclamation of Emergency. The effect is that
the executive power of the Union shall be extended to the giving of directions to any
State as to the manner in which the executive power thereof is to be exercised, and the
Parliament gets the power to make laws with respect to any matter including the power to
make laws conferring powers and imposing duties, etc., notwithstanding that it is one
which is not enumerated in the Union List. Article 354 enables the President by order to
make exceptions and modifications in the provisions of Article 268 to 279. Under Article
355 it is the duty of the Union to protect every State against external aggression and
internal disturbance and to ensure that the government of every State is carried on in
accordance with the provisions of the Constitution. Article 356 contains provisions in
case of failure of Constitutional machinery in a State.

175. Article 358 provides for suspension of the provisions of Article 19 during
Emergency. It reads:

358. While a Proclamation of Emergency is in operation, nothing in
Article 19 shall restrict the power of the State as defined in Part III to
make any law or to take any executive action which the State would but
for the provisions contained in that Part be competent to make or to take,
but any law so made shall, to the extent of the incompetency, cease to
have effect as soon as the Proclamation ceases to operate, except as
respects things done or omitted to be done before the law so ceases to have
effect.

176. Article 359 is most important for our purpose. It provides that:

359. (1) Where a Proclamation of Emergency is in operation the President
may by order declare that the right to move any court for the enforcement
of such of the rights conferred by Part III as may be mentioned in the
order and all proceedings pending in any court for the enforcement of the
rights so mentioned shall remain suspended for the period during which
the Proclamation is in force or for such shorter period as may be specified
in the order.

(2) An order made as aforesaid may extend to the whole or any part of the
territory of India.

(3) Every order made under Clause (1) shall, as soon as maybe after it is
made be laid before each House of Parliament.

177. These two articles, namely Article 358 and Article 359 show that the Constitution
makers contemplated that fundamental rights might impede the State in meeting an
emergency, and it was accordingly provided that Article 19 shall not operate for a limited
time, and so also Article 32 and Article 226 if the President so declares by order. If it was
the design that fundamental rights might be abrogated surely they would have expressly
provided it somewhere.

178. I may here notice an argument that the enactment of Articles 358 and 359 showed
that the fundamental rights were not treated as inalienable rights. I am unable to infer this
deduction from these articles. In an emergency every citizen is liable to be subjected to
extraordinary restrictions.

179. I may here notice some relevant facts which constitute the background of the
process of drafting the Constitution. The British Parliament knowing the complexities of
the structure of the Indian people expressly provided in Section 6(6) of the Indian
Independence Act, 1947, that “the powers referred to in Sub-section (1) of this section
extends to the making of laws limiting for the future the powers of the legislature of the
Dominion.” Sub-section (1) of Section 6 reads:

The legislature of each of the new Dominions shall have full power to
make laws for that Dominion, including laws having extraterritorial
operation.

That Section 6(1) included making provision as to the Constitution of the Dominion is
made clear by Section 8(1) which provided : “In the case of each of the new Dominions,
the powers of legislature of the Dominion shall for the purpose of making provision as to
the Constitution of the Dominion be exercisable in the first instance by the Constituent
Assembly of that Dominion, and references in this Act to the legislature of the Dominion
shall be construed accordingly.

(Emphasis supplied).

180. These provisions of the Indian Independence Act amply demonstrate that when the
Constituent Assembly started functioning, it knew, if it acted under the Indian
Independence Act, that it could limit the powers of the future Dominion Parliaments.

181. No similar provisions exists in any of the Independence Acts in respect of other
countries, enacted by the British Parliament, e.g., Ceylon Independence Act, 1947, Ghana
Independence Act, 1957, Federation of Malaya Independence Act, 1957, Nigeria
Independence Act, 1960, Sierra Leone Independence Act, 1961, Tanganyika
Independence Act, 1961, Southern Rhodesia Act, 1965, Jamaica Independence Act, 1962.

182. I may mention that the aforesaid provisions in the Indian Independence Act were
enacted in line with the Cabinet Statement dated May 16, 1947 and the position of the
Congress Party. Para 20(See : Shiva Rao-The Framing of India’s Constitution, Vol. I, p.

216) of the Statement by the Cabinet Mission provided:

The Advisory Committee on the rights of citizens, minorities, and tribal
and excluded areas should contain full representation of the interests
affected, and their function will be to report to the Union Constituent
Assembly upon the list of Fundamental Rights, the clauses for the
protection of minorities, and a scheme for the administration of the tribal
and excluded areas, and to advise whether these rights should be
incorporated in the Provincial, Group, or Union Constitution.

183. In clarifying this statement Sir Stafford Cripps at a Press Conference dated May 16,
1946 stated:

But in order to give these minorities and particularly the smaller minorities
like the Indian Christians and the Anglo-Indians and also the tribal
representatives a better opportunity of influencing minority provisions, we
have made provision for the setting up by the Constitution-making body of
an influential advisory Commission which will take the initiative in the
preparation of the list of fundamental rights, the minority protection
clauses and the proposals for the administration of tribal and excluded
areas. This Commission will make its recommendations to the
Constitutionmaking body and will also suggest at which stage or stages in
the Constitution these provisions should be inserted, that is whether in the
Union, Group or Provincial Constitutions or in any two or more of them.
(P. 224, Supra).

184. In the letter dated May 20, 1946, from Maulana Abul Kalam Azad to the Secretary
of State, it is stated:

The principal point, however, is, as stated above, that we look upon this
Constituent Assembly as a sovereign body which can decide as it chooses
in regard to any matter before it and can give effect to its decisions. The
only limitation, we recognise is that in regard to certain major communal
issues the decision should be by a majority of each of the two major
communities. (P. 251, Supra).

185. In his reply dated May 22, 1946, the Secretary of State observed:
When the Constituent Assembly has completed its labours, His Majesty’s
Government will recommend to Parliament such action as may be
necessary for the cession of sovereignty to the Indian people, subject only
to two provisos which are mentioned in the statement and which are not,
we believe, controversial, namely, adequate provision for the protection of
minorities and willingness to conclude a treaty to cover matters arising out
of the transfer of power.

(Emphasis supplied)

186. In the Explanatory statement dated May 22, 1946, it was again reiterated as follows:
When the Constituent Assembly has completed its labours, His Majesty’s
Government will recommend to Parliament such action as may be
necessary for the cession of sovereignty to the Indian people, subject only
to two matters which are mentioned in the statement and which, we
believe are not controversial, namely, adequate provision for the
protection of the minorities (paragraph 20 of the statement) and
willingness to conclude a treaty with His Majesty’s Government to cover
matters arising out of the transfer of power (paragraph 22 of the statement)
(P. 258, Supra).

(Emphasis supplied)

187. In pursuance of the above, a resolution for the setting up of an Advisory Committee
on fundamental rights was moved by Govind Ballabh Pant in the Constituent Assembly
on January 24, 1947. He laid special importance on the issue of minorities. The Advisory
Committee met on February 27, 1947 to constitute various sub-committees including the
Minorities Sub-Committee. The Sub-Committee on Minorities met later the same day. A
questionnaire was drafted to enquire about political, economic, religious, educational and
cultural safeguards. In other words all these safeguards were considered.

188. Divergent views were expressed, and the Minorities Sub-Committee met on April
17, 18 and 19, 1947 to consider this important matter. At these meetings the sub-
committee considered the interim proposals of the fundamental rights Sub-Committee in
so far as these had a bearing on minority rights. These discussions covered such
important matters as the prohibition of discrimination on grounds of race, religion, caste,
etc.; the abolition of untouchability and the mandatory requirements that the enforcement
of any disability arising out of untouchability should be made an offence punishable
according to law; freedom to profess, practise and propagate one’s religion; the right to
establish and maintain institutions for religious and charitable purposes; the right to be
governed by one’s personal, law; the right to use one’s mother-tongue and establish
denominational communal or language schools etc.

189. Having dealt with the question of fundamental rights for minorities, the Minorities
Sub-Committee met again on July 21, 1947, to consider the political safeguards for
minorities and their presentation in the public services.

190. In forwarding the report of the Advisory Committee on the subject of Minority
Rights, Sardar Vallabhbhai Patel, in his report dated August 8, 1947, said:
…It should be treated as supplementary to the one forwarded to you with
my letter No. CA/24/Com./47, dated the 23rd April 1947 and dealt with by
the Assembly during the April session. That report dealt with justiciable
fundamental rights; these rights, whether applicable to all citizens
generally or to members of minority communities in particular offer a
most valuable safeguard for minorities over a comprehensive field of
social life. The present report deals with what may broadly be described as
political safeguards of minorities and covers the following points:

(i) Representation in Legislature; joint versus separate
electorates; and weightage.

(ii) Reservation of seats for minorities in Cabinets.

(iii) Reservation for minorities in the public services.

(iv) Administrative machinery to ensure protection of
minority rights.

191. Sardar Patel, while moving the report for consideration on August 27, 1947, said:
You will remember that we passed the Fundamental Rights Committee’s
Report which was sent by the Advisory Committee; the major part of
those rights has been disposed of and accepted by this House. They cover
a very wide range of the rights of minorities which give them ample
protection; and yet there are certain political safeguards which have got to
be specifically considered. An attempt has been made in this report to
enumerate those safeguards which are matters of common knowledge,
such as representation in legislatures, that is, joint versus separate
electorate.

(Emphasis supplied)

192. The above proceedings show that the minorities were particularly concerned with
the fundamental rights which were the subject-matter of discussion by the Fundamental
Rights Committee.

193. The above brief summary of the work of the Advisory Committee and the Minorities
Sub-Committee shows that no one ever contemplated that fundamental rights
appertaining to the minorities would be liable to be abrogated by an amendment of the
Constitution. The same is true about the proceedings in the Constituent Assembly. There
is no hint anywhere that abrogation of minorities rights was ever in the contemplation of
the important members of the Constituent Assembly. It seems to me that in the context of
the British Plan, the setting up of Minorities Sub-Committee, the Advisory Committee
and the proceedings of these Committees, as well as the proceedings in the Constituent
Assembly mentioned above, it is impossible to read the expression “Amendment of the
Constitution” as empowering Parliament to abrogate the rights of minorities.

194. Both sides relied on the speeches made in the Constituent Assembly. It is, however,
a sound rule of construction that speeches made by members of a legislature in the course
of debates relating to the enactment of a statute cannot be used as aids for interpreting
any of provisions of the statute. The same rule has been applied to the provisions of this
Constitution by this Court in State of Travancore-Cochin and Ors. v. Bombay Co. Ltd.
[1952] S.C.R. 1112, 1121 Shastri, C.J., speaking for the Court observed:
‘It remains only to point out that the use made by the learned Judges below
of the speeches made by the Members of the Constituent Assembly in the
course of the debates on the draft Constitution is unwarranted. That this
form of extrinsic aid to the interpretation of statutes is not admissible has
been generally accepted in England, and the same rule has been observed
in the construction of Indian statutes-see Administrator-General of Bengal
v. Prem Nath Mallick [1895] 22 I.A. 107-118. The reason behind the rule
was explained by one of us in Gopalan’s [1950] S.C.R. 88 case thus:
A speech made in the course of the debate on a bill could at
best be indicative of the subjective intent of the speaker,
but it could not reflect the inarticulate mental process lying
behind the majority vote which carried the bill. Nor is it
reasonable to assume that the minds of all those legislators
were in accord,
or, as it is more tersely put in an American case-

Those who did not speak may not have agreed with those
who did and those who spoke might differ from each other-

United States v. Trans-Missouri Freight Association.

This rule of exclusion has not always been adhered to in
America, and sometimes distinction is made between using
such material to ascertain the purpose of a statute and using
it for ascertaining its meaning. It would seem that the rule
is adopted in Canada and Australia-see Craies on Statute
Law, 5th Ed. p. 122.

195. In Golak Nath’s [1967] 2 S.C.R. 762; 792; 922 case, Subba Rao, C.J., referred to
certain portions of the speeches made by Pandit Nehru and Dr. Ambedkar but he made it
clear at p. 792 that he referred to these speeches “not with a view to interpret the
provisions of Article 368, which we propose to do on its own terms, but only to notice the
transcendental character given to the fundamental rights by two of the important
architects of the Constitution.” Bachawat, J., at p. 922 observed:
Before concluding this judgment I must refer to some of the speeches
made by the members of the Constituent Assembly in the course of
debates on the draft Constitution. These speeches cannot be used as aids
for interpreting the Constitution-see State of Travancore Cochin and Ors.
v. Bombay Co. Ltd. [1952] S.C.R. 1112. Accordingly I do not rely on
them as aids to construction. But I propose to refer to them, as Shri A.K.
Sen relied heavily on the speeches of Dr. B.R. Ambedkar. According to
him, the speeches of Dr. Ambedkar show that he did not regard the
fundamental rights as amendable. This contention is not supported by the
speeches….

196. In H.H. Maharajadhiraja Madhav Rao v. Union of India [1971] 3 S.C.R. 9 Shah, J.,
in the course of the judgment made a brief reference to what was said by the Minister of
Home Affairs, who was in charge of the States, when he moved for the adoption of
Article 291. He referred to this portion of the speech for the purpose of showing the
historical background and the circumstances which necessitated giving certain guarantees
to the former rulers.

197. It is true that Mitter, J., in the dissenting judgment, at p. 121, used the debates for the
purposes of interpreting Article 363 but he did not discuss the point whether it is
permissible to do so or not.

198. In Union of India v. H.S. Dhillon, [1972] 2 S.C.R. 33 I, on behalf of the majority,
before referring to the speeches observed at p. 58 that “we are, however, glad to find from
the following extracts from the debates that our interpretation accords with what was
intended.” There is no harm in finding confirmation of one’s interpretation in debates but
it is quite a different thing to interpret the provisions of the Constitution in the light of the
debates.

199. There is an additional reason for not referring to debates for the purpose of
interpretation. The Constitution, as far as most of the Indian States were concerned, came
into operation only because of the acceptance by the Ruler or Rajpramukh. This is borne
out by the following extract from the statement of Sardar Vallabhbhai Patel in the
Constituent Assembly on October 12, 1949 (C.A.D. Vol. X, pp. 161-3):
Unfortunately we have no properly constituted Legislatures in the rest of
the States (apart from Mysore, Saurashtra and Travancore and Cochin
Union) nor will it be possible to have Legislatures constituted in them
before the Constitution of India emerges in its final form. We have,
therefore, no option but to make the Constitution operative in these States
on the basis of its acceptance by the Ruler of the Rajpramukh, as the case
may be, who will no doubt consult his Council of Ministers.

200. In accordance with this statement, declarations were issued by the Rulers or
Rajpramukhs accepting the Constitution.

201. It seems to me that when a Ruler or Rajpramukh or the people of the State accepted
the Constitution of India in its final form, he did not accept it subject to the speeches
made during the Constituent Assembly debates. The speeches can, in my view, be relied
on only in order to see if the course of the progress of a particular provision or provisions
throws any light on the historical background or shows that a common understanding or
agreement was arrived at between certain sections of the people. (See In re. The
Regulation and Control of Aeronautics in Canada) [1932] A.C. 54 at p. 70.

202. In this connection reference was made to Article 305 of the draft Constitution which
provided that notwithstanding anything contained in Article 304 of the Constitution, the
provisions of the Constitution relating to the reservation of seats for the Muslims etc.,
shall not be amended during the period of ten years from the commencement of the
Constitution. Although this draft Article 305 has no counterpart in our Constitution, it
was sought to be urged that this showed that every provision of the Constitution was
liable to be amended. I have come to the conclusion that every provision is liable to be
amended subject to certain limitations and this argument does not affect my conclusion as
to implied limitations.

203. A very important decision of the Judicial Committee of the Privy Council in The
Bribery Commissioner v. Pedrick Ranasinghe [1965] A.C. 172 throws considerable light
on the topic under discussion. The import of this decision was not realised by this Court
in Golak Nath’s [1967] 2 S.C.R. 762 case. Indeed, it is not referred to by the minority in
its judgments, and Subba Rao, C.J., makes only a passing reference to it. In order to fully
appreciate the decision of the Privy Council it is necessary to set out the relevant
provisions of the Ceylon Independence Order in Council, 1947, hereinafter referred to as
the Ceylon Constitution.

204. Part III of the Ceylon Constitution deals with “Legislature”. Section 7 provides that
“there shall be a Parliament of the Island which shall consist of His Majesty, and two
Chambers to be known respectively as the Senate and the House of Representatives.

205. Section 18 deals with voting. It reads:

18. Save as otherwise provided in Sub-section (4) of Section 29, any
question proposed for decision by either Chamber shall be determined by
a majority of votes of the Senators or Members, as the case may be,
present and voting. The President or Speaker or other person presiding
shall not vote in the first instance but shall have and exercise a casting
vote in the event of an equality of votes.

206. Section 29 deals with the power of Parliament to make laws. It reads:
29(1) Subject to the provisions of this Order, Parliament shall have power
to make laws for the peace, order and good government of the Island.
(2) No such law shall-

(a) prohibit or restrict the free exercise of any religion, or

(b) make persons of any community or religion liable to
disabilities or restrictions to which persons or other
communities or religions are not made liable; or

(c) confer on persons of any community or religion any
privilege or advantage which is not conferred on persons of
other communities or religions; or

(d) alter the Constitution of any religious body except with
the consent of the governing authority of that body. So,
however, that in any case where a religious body is
incorporated by law, no such alteration shall be made
except at the request of the governing authority of that
body.

Provided, however, that the preceding provisions of this
subsection shall not apply to any law making provision for,
relating to, or connected with the, election of Members of
the House of Representatives, to represent persons
registered as citizens of Ceylon under the Indian &
Pakistani Residents (Citizenship Act).

This proviso shall cease to have effect on a date to be fixed
by the Governor-General by Proclamation published in the
Gazette.

(3) Any law made in contravention of Sub-section (2) of this section shall,
to the extent of such contravention, be void.

(4) In the exercise of its powers under this section, Parliament may amend
or repeal any of the provisions of this Order, or of any other Order of Her
Majesty in Council in its application to the Island:

Provided that no Bill for the amendment or repeal of any of
the Provisions of this Order shall be presented for the Royal
Assent unless it has endorsed on it a certificate under hand
of the Speaker that the number of votes cast in favour
thereof in the House of Representatives amounted to not
less than twothirds of the whole number of members of the
House (including those not present).

Every certificate of the Speaker under this sub-section shall
be conclusive for all purposes and shall not be questioned
in any court of law.

207. According to Mr. Palkhivala, Section 29(1) corresponds to Articles 245 and 246,
and Section 29(4) corresponds to Article 368 of our Constitution, and Sections 29(2) and
29(3) correspond to Article 13(2) of our Constitution, read with fundamental rights.

208. The question which arose before the Judicial Committee of the Privy Council was
whether Section 41 of the Bribery Amendment Act, 1958 contravened Section 29(4) of
the Ceylon Constitution, and was consequently invalid. The question arose out of the
following facts. The respondent, Ranasinghe, was prosecuted for a bribery offence before
the Bribery Tribunal created by the Bribery Amendment Act, 1958. The Tribunal
sentenced him to a term of imprisonment and fine. The Supreme Court on appeal
declared the conviction and orders made against him null and inoperative on the ground
that the persons composing the Tribunal were not validly appointed to the Tribunal.

209. Section 52 of the Ceylon Constitution provided for the appointment of the Chief
Justice and Puisne Judges of the Supreme Court. Section 53 dealt with the setting up of
the Judicial Service Commission, consisting of the Chief Justice, a Judge of the Supreme
Court, and one other person who shall be, or shall have been, a Judge of the Supreme
Court. It further provided that no person shall be appointed as, or shall remain, a member
of the Judicial Service Commission, if he is Senator or a Member of Parliament. Section
55 provided for the appointment of other Judicial Officers. Section 55(1) reads:

55. (1) The appointment, transfer, dismissal and disciplinary control of
judicial officers is hereby vested in the Judicial Service Commission.

210. The Judicial Committee deduced from these provisions thus:
Thus there is secured a freedom from political control, and it is a
punishable offence to attempt directly or indirectly to influence any
decision of the Commission (Section 56).

211. The Judicial Committee then described the position of the Bribery Tribunal as
follows:

A bribery tribunal, of which there may be any number, is composed of
three members selected from a panel (Section 42). The panel is composed
of not more than 15 persons who are appointed by the Governor-General
on the advice of the Minister of Justice (Section 41). The members of the
panel are paid remuneration (Section 45).

212. The Judicial Committee held that the members of the Tribunal held judicial office
and were judicial officers within Section 55 of the Ceylon Constitution. They found that
there was a plain conflict between Section 55 of the Constitution and Section 41 of the
Bribery Amendment Act under which the panel was appointed.

213. Then the Judicial Committee examined the effect of this conflict. After setting out
Section 18, Section 29(1) and Section 29(2)(a), the Judicial Committee observed:
There follow (b), (c) and (d), which set out further entrenched religious
and racial matters, which shall not be the subject of legislation. They
represent the solemn balance of rights, between the citizens of Ceylon, the
fundamental conditions on which inter se they accepted the Constitution;
and these are, therefore unalterable under the Constitution.
(Emphasis supplied)

214. After making these observations, the Judicial Committee set out Sub-sections (3)
and (4) of Section 29 of the Ceylon Constitution. The observations, which I have set out
above, are strongly relied on by Mr. Palkhivala in support of his argument that Part III
similarly entrenched various religious and racial and other matters and these represented
solemn balance of rights between the citizens of India, the fundamental conditions on
which inter se they accepted the Constitution of India and these are, therefore, unalterable
under the Constitution of India.

215. Mr. Seervai, in reply, submitted that the word “entrenched” meant nothing else that
than these provisions were subject to be amended only by the procedure prescribed in
Section 29(4) of the Ceylon Constitution. But I am unable to accept this interpretation
because in that sense other provisions of the Constitution were equally entrenched
because no provision of the Ceylon Constitution could be amended without following the
procedure laid down in Section 29(4).

216. The interpretation urged by Mr. Palkhivala dervies support in the manner the
Judicial Committee distinguished McCawley’s [1920] A.C. 691 case (McCawley v.
King). I may set out here the observations of the Judicial Committee regarding
McCawley’s case. They observed:

It is possible now to state summarily what is the essential difference
between the McCawley case and this case. There the legislature, having
full power to make laws by a majority, except upon one subject that was
not in question, passed a law which conflicted with one of the existing
terms of its Constitution Act. It was held that this was valid legislation,
since it must be treated as pro tanto an alteration of the Constitution,
which was neither fundamental in the sense of being beyond change nor so
constructed as to require any special legislative process to pass upon the
topic dealt with.

(Emphasis supplied)

217. It is rightly urged that the expression “which was neither fundamental in the sense of
being beyond change” has reference to Section 29(2) of the Ceylon Constitution. I have
no doubt that the Judicial Committee held that the provisions of Section 29(2) in the
Ceylon Constitution were unamendable. I may mention that Prof. S A de Smith in
reviewing the book “Reflections on the Constitution and the Constituent Assembly.
(Ceylon’s Constitution) “by L.J.M. Cooray, reads the obiter dicta in Bribery
Commissioner v. Ranasinghe [1965] A.C. 172, 193-194 indicating that certain provisions
of the Constitution were unalterable by the prescribed amending procedure.

218. It may be that these observations are obiter but these deserve our careful
consideration, coming as they do from the Judicial Committee.

219. Why did the Judicial Committee say that the provisions of Section 29(2) were
“unalterable under the Constitution” or “fundamental in the sense of being beyond
change” ? There is nothing in the language of Section 29(4) to indicate any limitations on
the power of the Ceylon Parliament. It could “amend or repeal” any provision of the
Constitution, which included Section 29(2) and Section 29(4) itself. The reason could
only be an implied limitation on the power to amend under Section 29(4) deducible from
“the solemn balance of rights between the citizens of Ceylon, the fundamental conditions
on which inter se they accepted the Constitution”. Unless there was implied a limitation
on the exercise of the amending power under Section 29(4), Section 29(4) could itself be
amended to make it clear that Section 29(2) is amendable.

220. This case furnishes an exact example where implied limitations on the power to
amend the Constitution have been inferred by no less a body than the Judicial Committee
of the Privy Council.

221. Mr. Seervai relied on the portion within brackets of the following passage at pp.
197-198:

These passages show clearly that the Board in McCawley’s case took the
view which commends itself to the Board in the present case, that (a
legislature has no power to ignore the conditions of law-making that are
imposed by the instrument which itself regulates its powers to make law.
This restriction exists independently of the question whether the
legislature is sovereign, as is the legislature of Ceylon, or whether the
Constitution is “uncontrolled,” as the Board held the Constitution of
Queensland to be. Such a Constitution can, indeed, be altered or amended
by the legislature, if the regulating instrument so provides that if the terms
of those provisions are compiled with and the alteration or amendment
may include the change or abolition of those very provisions.) But the
proposition which is not acceptable is that a legislature, once established,
has some inherent power derived from the mere fact of its establishment to
make a valid law by the resolution of a bare majority which its own
constituent instrument has said shall not be a valid law unless made by a
different type of majority or by a different legislative process. And this is
the proposition which is in reality involved in the argument.

222. The portion, not within brackets, which has been omitted in Mr. Seervai’s written
submissions, clearly shows that the Judicial Committee in this passage was not dealing
with the amendment of Section 29(2) of the Ceylon Constitution and had understood
McCawley’s [1920] A.C. 691 case as not being concerned with the question of the
amendment of a provision like Section 29(2) of the Ceylon Constitution. This passage
only means that a legislature cannot disregard the procedural conditions imposed on it by
the constituent instrument prescribing a particular majority but may amend them if the
constituent instrument gives that power.

223. The next passage, a part of which I have already extracted, which deals with the
difference between McCawley’s case and Ranasinghe’s [1965] A.C. 172, 193-194 case
shows that the Judicial Committee in the passage relied on was dealing with the
procedural part of Section 29(4) of Ceylon Constitution. It reads:
It is possible now to state summarily what is the essential difference
between the McCawley case and this case. There the legislature having
full power to make laws by a majority, except upon one subject that was
not in question, passed a law which conflicted with one of the existing
terms of the Constitution Act. It was held that this was valid legislation,
since it must be treated as pro tanto an alteration of the Constitution,
which was neither fundamental in the sense of being beyond change nor so
constructed as to require any special legislative process to pass upon the
topic dealt with. In the present case, on the other hand, the legislature has
purported to pass a law which being in conflict with Section 55 of the
Order in Council, must be treated, if it is to be valid, as an implied
alteration of the Constitutional provisions about the appointment of
judicial officers. Since such alterations, even if express, can only be made
by laws which comply with the special legislative procedure laid down in
Section 29(4), the Ceylon legislature has not got the general power to
legislate so as to amend its Constitution by ordinary majority resolutions,
such as the Queensland legislature was found to have under Section 2 of
its Constitution Act, but is rather in the position, for effecting such
amendments, that that legislature was held to be in by virtue of its Section
9, namely, compelled to operate a special procedure in order to achieve the
desired result.

224. I may mention that the Judicial Committee while interpreting the British North
America Act, 1867 had also kept in mind the preservation of the rights of minorities for
they say In re The Regulation and Control of Aeronautics in Canada: [1933] A.C. 54 at p.
70 “inasmuch as the Act (British North America Act) embodies a compromise under
which the original Provinces agreed to federate, it is important to keep in mind that the
preservation of the rights of minorities was a conditioin on which such minorities entered
into the federation, and the foundation upon which the whole structure was subsequently
erected. The process of interpretation as the years go on ought not to be allowed to dim or
to whittle down the provisions of the original contract upon which the federation was
founded, nor is it legitimate that any judicial construction of the Provisions of Sections 91
and 92 should impose a new and different contract upon the federating bodies.

225. The words of the Judicial Committee in Ranasinghe’s case, are apposite and
pregnant. “They represent the solemn balance of rights between the citizens of Ceylon,
the fundamental conditions on which inter se they accepted the Constitution and these
are, therefore unalterable under the Constitution.” It is true that the Judicial Committee in
the context of minorities and religious rights in Ceylon used the word “unalterable”. But
the India context is slightly different. The guarantee of fundamental rights extends to
numerous rights and it could not have been intended that all of them would remain
completely unalterable even if Article 1.3(2) of the Constitution be taken to include
Constitutional amendments. A more reasonable inference to be drawn from the whole
scheme of the Constitution is that some other meaning of “Amendment” is most
appropriate. This conclusion is also reinforced by the concession of the Attorney-General
and Mr. Seervai that the whole Constitution cannot be abrogated or repealed and a new
one substituted. In other words, the expression “Amendment of this Constitution” does
not include a revision of the whole Constitution. If this is true-I say that the concession
was rightly made-then which is that meaning of the word “Amendment” that is most
appropriate and fits in with the while scheme of the Constitution. In my view that
meaning would be appropriate which would enable the country to achieve a social and
economic revolution without destroying the democratic structure of the Constitution and
the basic inalienable rights guaranteed in Part III and without going outside the contours
delineated in the Preamble.

226. I come to the same conclusion by another line of reasoning. In a written Constitution
it is rarely that everything is said expressly. Powers and limitations are implied from
necessity or the scheme of the Constitution. I will mention a few instances approved by
the Judicial Committee and this Court and other Courts. I may first consider the doctrine
that enables Parliament to have power to deal with ancillary and subsidiary matters,
which strictly do not fall within the legislative entry with respect to which legislation is
being undertaken.

227. Lefroy in “A short Treatise on Canadian Constitutional Law” (page 94), puts the
matter thus:

But when it is (Dominion Parliament) is legislating upon the enumerated
Dominion subject-matters of Section 91 of the Federation Act, it is held
that the Imperial Parliament, by necessary implication, intended to confer
on it legislative power to interfere with, deal with, and encroach upon,
matters otherwise assigned to the provincial legislatures under Section 92,
so far as a general law relating to those subjects may affect them, as it may
also do to the extent of such ancillary provisions as may be required to
prevent the scheme of such a law from being defeated. The Privy Council
has established and illustrated this in many decisions.

228. This acts as a corresponding limitation on the legislative power of the Provincial or
State legislatures.

229. This Court has in numerous decisions implied similar powers. (See Orient Paper
Mills v. State of Orissa
[1962] 1. S.C.R. 549; Burmah Construction Co. v. State of Orissa
[1962] 1 Supp. S.C.R. 242; Navnit Lal Javeri v. Appellate Assistant Commissioner A.I.R.
1965 S.C. 1375; to mention a few).

230. It often happens that what has been implied by courts in one Constitution is
expressly conferred in another Constitution. For instance, in the Constitution of the
United States, Clause 18 of Section 8 expressly grants incidental powers:
The Congress shall have power…to make all laws which shall be necessary
and proper for carrying into execution the foregoing powers and all other
powers vested by this Constitution in the government of the United States,
or in any department or officer thereof.

231. It would not be legitimate to argue from the above express provision in the United
States Constitution that if the Constitution-makers wanted to give such powers to the
Parliament of India they would have expressly conferred incidental powers.

232. Story says that Clause 18 imports no more than would remit from necessary
implication (see pp. 112 and 113, Vol. 3) if it had not been expressly inserted.

233. In Ram Jawaya Kapur v. State of Punjab [1955] 2 S.C.R. 225; 236-37 this Court
implied that “the President has thus been made a formal or Constitutional head of the
executive and the real executive powers are vested in the Ministers or the Cabinet. The
same provisions obtain in regard to the Government of States; the Governor or the
Rajpramukh….

234. In Sanjeevi Naidu v. State of Madras [1970] 1 S.C.C. 443 Hedge, J., held that the
Governor was essentially a Constitutional head and the administration of State was run
by the Council of Ministers.

235. Both these cases were followed by another Constitution bench in U.N.R. Rao v.
Smt. Indira Gandhi
[1971] 2 S.C.C. 63.

236. This conclusion constitutes an implied limitation on the powers of the President and
the GovernOrs. The Court further implied in Ram Jawaya Kapur’s [1955] 2 S.C.R. 225;
236-37 case that the Government could without specific legislative sanction carry on
trade and business.

237. To save time we did not hear Mr. Seervai on the last 3 cases just cited. I have
mentioned them only to give another example.

238. It may be noted that what was implied regarding carrying on trade was made an
express provision in the Constitution by the Constitution (Seventh Amendment) Act,
1956, when a new Article 298 was substituted. The Federal Court and the Supreme Court
of India have recognised and applied this principle in other cases:

(i) “A grant of the power in general terms standing by itself would no
doubt be construed in the wider sense; but it may be qualified by other
express provisions in the same enactment, by the implications of the
context, and even by considerations arising out of what appears to be the
general scheme of the Act.” (Per Gwyer C.J. The C.J. & Berar Act-1939
F.C.R. 18 at 42).

(ii) Before its amendment in 1955, Article 31(2) was read as containing an
implied limitation that the State could acquire only for a public purpose
(the Fourth Amendment expressly enacted this limitation in 1955).

(a) “One limitation imposed upon acquisition or taking
possession of private property which is implied in the
clause is that such taking must be for public purpose”. (Per
Mukherjea J. Chiranjitlal Chowdhuri v. Union of India
1950 SCR 869 at 902),

(b) “The existence of a ‘public purpose’ is undoubtedly an
implied condition of the exercise of compulsory powers of
acquisition by the State….” (Per Mahajan J. State of Bihar
v. Makarajadhiraja of Darbhanga 1952 SCR 889 at 934).

(iii) The Supreme Court has laid down that there is an implied limitation
on legislative power: the Legislature cannot delegate the essentials of the
legislative functions.

…the legislature cannot part with its essential legislative function which
consists in declaring its policy and making it a binding rule of
conduct…the limits of the powers of delegation in India would therefore
have to be ascertained as a matter of construction from the provisions of
the Constitution itself and as I have said the right of delegation may be
implied in the exercise of legislative power only to the extent that it is
necessary to make the exercise of the power effective and complete. (Per
Mukherjea J. in re The Delhi Laws Act-\95\SCR 747 at 984-5).

The same implied limitation on the Legislature, in the field of delegation,
has been invoked and applied in:

Raj Narain Singh v. Patna Administration 1955(1) SCR 290. Hari Shankar
Bagla v. State of Madhya Pradesh
1955(1) SCR 380.

Vasantilal Sanjanwala v. State of Bombay 1961(1) SCR 341. The
Municipal Corporation of Delhi v. Birla Cotton Mills
1968(3) SCR 251.
Garewal v. State of Punjab 1959 Supp. (1) SCR 792.

(iv) On the power confered by Articles 3 and 4 of the Constitution to form
a new State and amend the Constitution for that purpose limitation has
been implied that the new State must-

conform to the democratic pattern envisaged by the
Constitution; and the power which the Parliament may
exercise…is not the power to over-ride the Constitutional
scheme. No State can therefore be formed, admitted or set
up by law under Article 4 by the Parliament which has no
effective legislative, executive and judicial organs. (Per
Shah J.-Mangal Singh v. Union of India 1967(2) SCR 109
at 112.

(Emphasis supplied)

239. It would have been unnecessary to refer to more authorities but for the fact that it
was strenuously urged that there could not be any implied limitations resulting from the
scheme of the Constitution.

240. Before referring to a recent decision of the Australian High Court, observations in
certain earlier cases may be reproduced here:

Since the Engineers” case (1920-28 CLR 129) a notion seems to have
gained currency that in interpreting the Constitution no implications can
be made. Such a method of construction would defeat the intention of any
instrument, but of all instruments, a written Constitution seems the last to
which it could be applied. I do not think that the judgment of the majority
of the court in the Engineers’ case meant to propound such a doctrine” (Per
Dixon J. West v. Commissioner of Taxation (New South Wales)-56 CLR
657 at 681-2).

Some implications are necessary from the structure of the Constitution
itself, but it is inevitable also, I should think, that these implications can
only be defined by a gradual process of judicial decision” (Per Starke J.,
South Australia v. Commonwealth 65 CLR 373, 447.

(Emphasis supplied)
The Federal character of the Australian Constitution carries implications
of its own…. Therefore it is beyond the power of either to abolish or
destroy the other”. (Per Starke J. Melbourne Corporation v.

Commonwealth 74 CLR 31 at 70).

(Emphasis supplied)
The Federal system itself is the foundation of the restraint upon the use of
the power to control the State…Restraints to be implied against any
exercise of power by Commonwealth against State and State against
Commonwealth calculated to destroy or detract from the independent
exercise of the functions of the one or the other….” (Per Dixon J.-
Melbourne Corporation v. Commonwealth 74 CLR 31 at 81-2).

241. I may now refer to State of Victoria v. The Commonwealth [1971] 45 A.L.R.J. 251;
252; 253 which discusses the question of implications to be drawn from a Constitution
like the Australian Constitution which is contained in the Commonwealth Act. It gives
the latest view of that Court on the subject.

242. The point at issue was whether the Commonwealth Parliament, in the exercise of its
power under Section 51(ii) of the Constitution (subject to the Constitution, to make laws
with respect to taxation, but so as not to discriminate between States or parts of States)
may include the Crown in right of a State in the operation of a law imposing a tax or
providing for the assessment of a tax.

243. Another point at issue was the status of the Commonwealth and the States under the
Constitution, and the extent to which the Commonwealth Parliament may pass laws
binding on the States, considered generally and historically, and with particular reference
to the question whether there is any implied limitation on Commonwealth legislative
power. It is the discussion on the latter question that is relevant to the present case.

244. There was difference of opinion among the Judges. Chief Justice Barwick held as
follows:

The basic principles of construction of the Constitution were definitively
enunciated by the Court in Amalgamated Society of Engineers v. Adelaide
Steamship Co. Ltd. (1920), 28 C.L.R. 129 (the Engineers’ case) Lord
Selborne’s language in Reg. v. Burah (1878) 3 App. Cas. 889 at pp. 904-
905, was accepted and applied as was that of Earl Loreburn in Attorney-
General for Ontario v. Attorney-General for Canada (1912) A.C. at 583.

245. According to the Chief Justice, the Court in Engineeres’ case unequivocally rejected
the doctrine that there was an “implied prohibition” in the Constitution against the
exercise in relation to a State of a legislative power of the Commonwealth once
ascertained in accordance with the ordinary rules of construction, a doctrine which had
theretofore been entertained and sought to be founded upon some supposed necessity of
“protection”, as it were, “against the aggression of some outside and possibly hostile
body”. The Court emphasized that if protection against an abuse of power were needed, it
must be provided by the electorate and not by the judiciary. ‘The one clear line of judicial
inquiry as to the meaning of the Constitution must be to read it naturally in the light of
the circumstances in which it was made, with knowledge of the combined fabric of the
common law, and the statute law which preceded it and then lucet ipsa per see.

246. Now this is the judgment which is relied on by Mr. Seervai and the learned Attorney
General. On the other hand, reliance is placed by Mr. Palkhivala on Menzies J’s
judgment:

Does the fact that the Constitution is “federal” carry with it implications
limiting the law-making powers of the Parliament of the Commonwealth
with regard to the States ?

To this question I have no doubt, both on principle and on authority, that
an affirmative answer must be given. A Constitution providing for an
indissoluble federal Commonwealth must protect both Commonwealth
and States. The States are not outside the Constitution. They are States of
the Commonwealth; Section 106. Accordingly, although the Constitution
does, clearly enough, subject the States to laws made by the Parliament, it
does so with some limitation.

247. After making these observations, the learned Judge examined authorities and he
found support in Malbourne Corporation v. The Commonwealth [1947] 74 C.L.R. 31, He
then examined various other cases in support of the above principles.

248. The other passages relied on by the petitioners from the judgments of the other
learned Judges on the Bench in that case are as follows:

Windeyar, J.

In each case an implication means that something not expressed is to be
understood. But in the one case, this involves an addition to what is
expressed : in the other it explains, perhaps limits, the effect of what is
expressed. It is in the latter sense that in my view of the matter,
implications have a place in the interpretation of the Constitution : and I
consider it is the sense that Dixon J. intended when in Australian National
Airways Pty. Ltd. v. The Commonwealth (1945) 71 C.L.R. 29, he said (at
p. 85) : “We should avoid pedantic and narrow constructions in dealing
with an instrument of government and I do not see why we should be
fearful about making implications”. His Honour, when Chief Justice,
repeated this observation in Lamshed v. Lake (1958) 99 C.L.R. 132 at p.

144. I said in Spratt v. Hermes (1965) 114 C.L.R. 226, at p. 272, that it is
well to remember it. I still think so. The only emendation that I would
venture is that I would prefer not to say “making implications”, because
our avowed task is simply the revealing or uncovering of implications that
are already there.

In Malbourne Corporation v. The Commonwealth (1947) 74 C.L.R. 31,
Starke J. said (at p. 70) : “The federal character of the Australian
Constitution carries implications of its own….

* * * * *

249. “The position that I take is this : The several subject matters with respect to which
the Commonwealth is empowered by the Constitution to make laws for the peace, order
and good government of the Conmmon-wealth are not to be narrowed or limited by
implications. Their scope and amplitude depend simply on the words by which they are
expressed. But implications arising from the existence of the States as parts of the
Commonwealth and as constituents of the federation may restrict the manner in which the
Parliament can lawfully exercise its power to make laws with respect to a particular
subject-matter. These implications, or perhaps it were better to say underlying
assumptions of the Constitution, relate to the use of a power not to the inherent nature of
the subject matter of the law. Of course whether or not a law promotes peace, order and
good government is for the Parliament, not for a court, to decide. But a law although it be
with respect to a designated subject matter, cannot be for the peace, order and good
government of the Commonwealth if it be directed to the States to prevent their carrying
out their functions as parts of the Commonwealth….

* * * * *
Gibbs, J.

The ordinary principles of statutory construction do not preclude the
making of implications when these are necessary to give effect to the
intention of the legislature as revealed in the statute as a whole. The
intention of the Imperial legislature in enacting the Constitution Act was
to give effect to the wish of the Australian people to join in a federal union
and the purpose of the Constitution was to establish a federal, and not a
unitary, system for the government of Australia and accordingly to
provide for the distribution of the powers of government between the
Commonwealth and the States who were to be the constituent members of
the federation. In some respects the Commonwealth was placed in a
position of supremacy, as the national interest required, but it would be
inconsistent with the very basis of the federation that the Commonwealth’s
powers should extend to reduce the States to such a position of
subordination that their very existence, or at least their capacity to function
effectually as independent units, would be dependent upon the manner in
which the Commonwealth exercised its powers, rather than on the legal
limits of the powers themselves. Thus, the purpose of the Constitution, and
the scheme by which it is intended to be given effect, necessarily give rise
to implications as to the manner in which the Commonwealth and the
States respectively may exercise their powers, vis-a-vis each other….

250. Wynes(Wynes Legislative, Executive and Judicial Power in Australia, Fourth Edn.
p. 503) in discussing the amendment of the Constitutions of the States of Australia sums
up the position thus. I may refer only to the propositions which are relevant to our case.
(1) Every State legislature has by virtue of Section 5 full powers of
amendment of any provision respecting its Constitution powers and
procedures.

(2) But it cannot (semble) alter its “representative” character.
(3) The “Constitution” of a Legislature means its composition, form or
nature of the House or Houses, and excludes any reference to the Crown.
* * * * *
(6) No Colonial Legislature can forever abrogate its power of amendment
and thereby render its Constitution absolutely immutable. A law
purporting to effect this object would be void under Section 2 of the Act as
being repugnant to Section 5 thereof.

251. For proposition (2) above, reference is made in the footnote to Taylor v. The
Attorney-General of Queensland. 23 C.L.R. 457 The relevant passages which bear out the
second proposition are:

I take the Constitution of a legislature, as the term is here used, to mean
the composition, form or nature of the House of Legislature where there is
only one House, or of either House if the legislative body consists of two
Houses. Probably the power does not extend to authorize the elimination
of the reprsentative character of the legislature within the meaning of the
Act. (p. 468 per-Barton J.).

I read the words “Constitution of such legislature” as including the change
from a unicameral to a bicameral system, or the reverse. Probably the
“representative” character of the legislature is-a basic condition of the
power relied on, and is preserved by the word “such,” but, that being
maintained, I can see no reason for cutting down the plain natural meaning
of the words in question so as to exclude the power of a self-governing
community to say that for State purposes one House is sufficient as its
organ of legislation.” (p. 474 per-Issacs J.).

(For proposition No. 3, see Taylor v. The Attorney-General of Queensland
23 C.L.R. 457 and Clayton v. Heffron.) [1960] 105 C.L.R. 214; 251.

252. Then dealing with the Commonwealth Constitution, he states:
Another suggested limitation is based upon the distinction between the
covering sections of the Constitution Act and the Constitution itself; it is
admitted on all sides that Section 128 does not permit of any amendment
to those sections. (And in this respect the Statute of Westminster does not
confer any new power of amendment-indeed it is expressly provided that
nothing in the statute shall be deemed to confer any power to repeal or
alter the Constitution of the Constitution Act otherwise than accordance
with existing law.) In virtue of their character of Imperial enactments the
covering sections of the Constitution are alterable only by the Imperial
Parliament itself. The question is, admitting this principle, how far does
the Constitution Act operate as a limitation upon the amending power ? It
has been suggested that any amendment which would be inconsistent with
the preamble of the Act referring to the ‘indissoluble’ character and the
sections which refer to the “Federal” nature of the Constitution, would be
invalid. There has been much conflict of opinion respecting this matter;
the view here taken is that the preamble in no wise effects the power of
alteration.

253. In view of this conflict, no assistance can be derived from academic writing.

254. The case of The Attorney General of Nova Scotia and The Attorney General of
Canada and Lord Nelson Hotel Company Limited [1951] S.C.R.-Canada-31 furnishes
another example where limitations were implied. The Legislature of the Province of
Nova Scotia contemplated passing an act respecting the delegation of jurisdiction of the
Parliament of Canada to the Legislature of Nova Scotia and vice versa. The question
arose whether, if enacted, the bill would be constiutionally valid since it contemplated
delegation by Parliament of powers, exclusively vested in it by Section 91 of the British
North America Act to the Legislature of Nova Scotia, and delegation by that Legislature
of powers, exclusively vested in Provincial Legislature under Section 92 of the Act, to
Parliament.

255. The decision of the Court is summarised in the headnote as follows:
The Parliament of Canada and each Provincial Legislature is a sovereign
body within the sphere, possessed of exclusive jurisdiction to legislate
with regard to the subject matters assigned to it under Section 91 or
Section 92, as the case may be. Neither is capable therefore of delegating
to the other the powers with which it has been vested nor of the receiving
from the other the powers with which the other has been vested.

256. The Chief Justice observed:

The Constitution of Canada does not belong either to Parliament, or to the
Legislatures; it belongs to the country and it is there that the citizens of the
country will find the protection of the rights to which they are entitled. It
is part of that protection that Parliament can legislate only on the subject
matters referred to it by Section 91 and that each Province can legislate
exclusively on the subject matters referred to it by Section 92.

257. He further observed:

Under the scheme of the British North America Act there were to be, in
the words of Lord Atkin in The Labour Conventions Reference (1937)
A.C. 326)”, “Water-tight compartments which are an essential part of the
original structure.

258. He distinguished the cases of In re Gray [1918] 57 Can. S.C.R. 150 and The
Chemical Reference [1943] S.C.R. 1-Canada by observing that delegations such as were
dealt with in these cases were “delegations to a body subordinate to Parliament and were
of a character different from the delegation meant by the Bill now submitted to the Court.

259. Kerwin, J., referred to the reasons of their Lordships in In Re The Initiative and
Referendum [1919] A.C. 935 Act as instructive. After referring to the actual decision of
that case, he referred to the observations of Lord Haldane, which I have set out later
while dealing with the Initiative & Referendum case and then held:
The British North America Act divides legislative jurisdiction between the
Parliament of Canada and the Legislatures of the Provinces and there is no
way in which these bodies may agree to a different division.

260. Taschereau, J., observed:

It is a well settled proposition of law that jurisdiction cannot be conferred
by consent None of these bodies can be vested directly or indirectly with
powers which have been denied them by the B.N.A. Act, and which
therefore are not within their Constitutional jurisdiction.

261. He referred to a number of authorities which’ held that neither the Dominion nor the
Province can delegate to each other powers they do not expressly possess under the
British North America Act. He distinguished cases like Hodge v. The Queen (1883) 9,
App. Cas. 117. In Re Gray, (57) Can. S.C.R. 150. Shannon v. Lower Mainland Dairy
Products Board, [1938] A.C. 708 and Chemicals Reference [1943] S.C.R. 1-Canada by
observing:

In all these cases of delegation, the authority delegated its powers to
subordinate Boards for the purpose of carrying legislative enactments into
operation.

262. Justice Rand emphasized that delegation implies subordination and subordination
implies duty.

263. Justice Fauteux, as he then was, first referred to the following observations of Lord
Atkin in Attorney General for Canada v. Attorney General for Ontario [1937] A.C. 326,
351:

No one can doubt that this distribution (of powers) is one of the most
essential conditions, probably the most essential condition, in the inter-
provincial compact to which the British North America Act gives effect.

264. He then observed:

In the result, each of the provinces, enjoying up to the time of the union,
within their respective areas, and quoad one another, an independent,
exclusive and over-all legislative authority, surrender to and charged the
Parliament of Canada with the responsibility and authority to make laws
with respect to what was then considered as matters of common interest to
the whole country and retained and undertook to be charged with the
responsibility and authority to make laws with respect to local matters in
their respective sections. This is the system of government by which the
Fathers of Confederation intended-and their intentions were implemented
in the Act-to “protect the diversified interests of the several provinces and
secure the efficiency, harmony and permanency in the working of the
union.

265. In the case just referred to, the Supreme Court of Canada implied a limitation on the
power of Parliament and the Legislatures of the Provinces to delegate legislative power to
the other although there was no express limitation, in terms, in Sections 91 and 92 of the
Canadian Constitution. This case also brings out the point that delegation of law makng
power can only be to a subordinate body. Apply the ratio of this decision to the present
case, it cannot be said that the State Legislatures or Parliament acting in its ordinary
legislative capacity, are subordinate bodies to Parliament acting under Article 368 of the
Constitution. Therefore it is impermissible for Parliament under Article 368 to delegate
its functions of amending the Constitution to either the State legislatures or to its ordinary
legislative capacity. But I will refer to this aspect in greater detail later when I refer to the
case In re the Initiative and Referendum Act.

266. In Canada some of the Judges have implied that freedom of speech and freedom of
the Press cannot be abrogated by Parliament or Provincial legislatures from the words in
the Preamble to the Canadian Constitution i.e. “with a Constitution similar in principle to
that of the United Kingdom.” Some of these observations are:

Although it is not necessary, of course, to determine this question for the
purposes of the present appeal, the Canadian Constitution being declared
to be similar in principle to that of the United Kingdom, I am also of
opinion that as our Constitutional Act now stands, Parliament itself could
not abrogate this right of discussion and debate.” (Per Abbot J. Switzmen
v. Elbling 1957-Can. S.C. 285 at 328).

I conclude further that the opening paragraph of the preamble to the
B.N.A. Act 1867 which provided for a ‘Constitution similar in principle to
that of the United Kingdom’, thereby adopted the same Constitutional
principles and hence Section 1025A is contrary to the Canadian
Constitution, and beyond the competence of Parliament or any provincial
legislature to enact so long as our Constitution remains in its present from
of a Constitutional democracy.” (Per O’Halloran J.A.-Rex v. Hess 1949 4
D.L.R. 199 at 208).

In Re Alberta Legislation, (1938) 2 D.L.R. 81, S.C.R. 100, Sir Lyman P.
Dutt C.J.C. deals with this matter. The proposed legislation did not
attempt to prevent discussion of affairs in newspapers but rather to compel
the publication of statements as to the true and exact objects of
Governmental policy and as to the difficulties of achieving them. Quoting
the words of Lord Wright M.R. in James v. Commonwealth of Australia,
(1936) A.C. 578 at p. 627 freedom of discussion means “‘freedom
governed by law'” he says at p. 107 D.L.R., p. 133 S.C.R. : “It is axiomatic
that the practice of this right of free public discussion of public affairs,
notwithstanding its incidental mischiefs, is the breath of life for
parliamentary institutions.

He deduces authority to protect it from the principle that the “powers
requisite for the preservation of the Constitution arise by a necessary
implication of the Confederation Act as a whole.” (Per Rand J.-Samur v.
City of Quebec (1953) 4 D.L.R. 641 at 671).

(Emphasis supplied)

267. It is, however, noteworthy that the Solicitor-General appearing on behalf of the
Union of India conceded that implications can arise from a Constitution, but said that no
implication necessarily arises out of the provisions of Article 368.

268. I may now refer to another decision of the Judicial Committee in Liyange’s case,
[1967] 1 A.C. 259 which was relied on by Mr. Seervai to show that an amendment of the
Constitution cannot be held to be void on the ground of repugnancy to some vague
ground of inconsistency with the preamble.

269. The Parliament of Ceylon effected various modifications of the Criminal Procedure
Code by the Criminal Law (Special Provisions) Act, 1962. The appellants were convicted
by the Supreme Court of Ceylon for various offences like conspiring to wage war against
the Queen, etc.

270. The two relevant arguments were:

The first is that the Ceylon Parliament is limited by an inability to pass
legislation which is contrary to fundamental principles of justice. The
1962 Acts, it is said, are contrary to such principles in that they not only
are directed against individuals but also ex post facto create crimes and
punishment, and destroy fair safeguards by which those individuals would
otherwise be protected.

The appellants’ second contention is that the 1962 Acts offended against
the Constitution in that they amounted to a direction to convict the
appellants or to a legislative plan to secure the conviction and severe
punishment of the appellants and thus constituted an unjustifiable
assumption of judicial power by the legislature, or an interference with
judicial power, which is outside the legislature’s competence and is
inconsistent with the severance of power between legislature, executive,
and judiciary which the Constitution ordains.

271. Mr. Seervai relies on the answer to the first contention. According to Mr. Seervai,
the answer shows that constituent power is different from legislative power and when
constituent power is given, it is exhaustive leaving nothing uncovered.

272. The Judicial Committee after referring to passages from “The Sovereignty of the
British Dominions” by Prof. Keith, and “The Statutes of Westminster and Dominion
Status” by K.C. Wheare, observed at page 284:

Their Lordships cannot accept the view that the legislature while removing
the fetter of repugnance to English law, left in existence a fetter of
repugnance to some vague unspecified law of natural justice. The terms of
the Colonial Laws Validity Act and especially the words “but not
otherwise” in Section 2 make it clear that Parliament was intending to deal
with the whole question of repugnancy….

273. The Judicial Committee referred to the Ceylon Independence Act, 1947, and …the
Legislative Power of Ceylon and observed:

These liberating provisions thus incorporated and enlarged the enabling
terms of the Act of 1865, and it is clear that the joint effect of the Order in
Council of 1946 and the Act of 1947 was intended to and did have the
result of giving to the Ceylon Parliament the full legislative powers of a
sovereign independent State (see Ibralebbe v. The Queen (1964) A.C. 900)

274. Mr. Seervai sought to argue from this that similarly the amending power of
Parliament under Article 368 has no limitations and cannot be limited by some vague
doctrine of repugnancy to natural and inalienable rights and the Preamble. We are unable
to appreciate that any analogy exists between Mr. Palkhivala’s argument and the
argument of Mr. Gratien. Mr. Palkhivala relies on the Preamble and the scheme of the
Constitution to interpret Article 368 and limit its operation within the contours of the
Preamble. The Preamble of the Constitution of India does not seem to prescribe any
vague doctrines like the law of natural justice even if the latter, contrary to many
decisions of our Court, be considered vague.

275. The case, however, furnishes another instance where implied limitations were
inferred. After referring to the provisions dealing with “judicature” and the Judges, the
Board observed:

These provisions manifest an intention to secure in the judiciary a freedom
from political, legislative and executive control. They are wholly
appropriate in a Constitution which intends that judicial power shall be
vested only in the judicature. They would be inappropriate in a
Constitution by which it was intended that judicial power should be shared
by the executive or the legislature. The Constitution’s silence as to the
vesting of judicial power is consistent with its remaining, where it had lain
for more than a century, in the hands of the judicature. It is not consistent
with any intention that hence-forth it should pass to or be shared by, the
executive or the legislature.

276. The Judicial Committee was of the view that there “exists a separate power in the
judicature which under the Constitution as it stands cannot be usurped or infringed by the
executive or the legislature.” The Judicial Committee cut down the plain words of
Section 29(1) thus:

277. “Section 29(1) of the Constitution says:

Subject to the provisions of this Order Parliament shall have power to
make laws for the peace order and good government of the Island”. These
words have habitually been construed in their fullest scope. Section 29(4)
provides that Parliament may amend the Constitution on a two-thirds
majority with a certificate of the Speaker. Their Lordships however cannot
read the words of Section 29(1) as entitling Parliament to pass legislation
which usurps the judicial power of the judicature-e.g., by passing an Act
of attainder against some person or instructing a judge to bring in a verdict
of guilty against someone who is being tried-if in law such usurpation
would otherwise be contrary to the Constitution.

278. In conclusion the Judicial Committee held that there was interference with the
functions of the judiciary and it was not only the likely but the intended effect of the
impugned enactments, and that was fatal to their validity.

279. Their Lordships uttered a warning which must always be borne in dealing with
Constitutional cases : “what is done once, if it be allowed, may be done again and in a
lesser crisis and less serious circumstances. And thus judicial power may be eroded. Such
an erosion is contrary to the clear intention of the Constitution.” This was in reply to the
argument that the Legislature had no such general intention to absorb judicial powers and
it had pased the legislation because it was beset by a grave situation and it took grave
measures to deal with it, thinking, one must presume, that it had power to do so and was
acting rightly. According to their Lordships that consideration was irrelevant and gave no
validity to acts which infringed the Constitution.

280. McCawley v. The King [1920] A.C. 691 was strongly relied on by Mr. Seervai. The
case was on appeal from the decision of the High Court of Australia, reported in 26
C.L.R. 9. Apart from the questions of interpretation of Sub-section (6), Section 6, of the
Industrial Arbitration Act, 1916 and the construction of the Commission which was
issued, the main question that was debated before the High Court and the Board was
whether the Legislature of Queensland could amend a provision of the Constitution of
Queensland without enacting a legislative enactment directly amending the Constitution.
The respondents before the Board had contended as follows:

But an alteration to be valid must be made by direct legislative enactment.
The Constitution can be altered but cannot be disregarded. So long as it
subsists it is the test of the validity of legislation. The High Court of
Australia so decided in Cooper’s case [1907] 4 C.L.R. 1304.

281. The appellants, on the other hand, had contended that “the Legislature of
Queensland has power, by ordinary enactment passed by both houses and assented to by
the Governor in the name of the Crown, to alter the Constitution of Queensland,
including the judicial institutions of the State, and the tenure of the judges…. All the laws
applying to Queensland which it is competent to the Queensland Legislature to alter can
be altered in the same manner by ordinary enactment.

282. There was difference of opinion in the High Court. Griffith, C.J., was of the opinion
that the Parliament of Queensland could not merely by enacting a law inconsistent with
the Constitution Act of 1867 overrule its provisions, although it might be proper
formality pass an Act which expressly altered or repealed it. Isaacs and Rich JJ., with
whom the Board found themselves in almost complete agreement, held to the contrary.
The Board, in dealing with the question, first referred to the “distinction between
Constitutions the terms of which may be modified or repealled with no other formality
than is necessary in the case of other legislation, and Constitutions which can only be
altered with some special formality, and in some cases by a specially convened assembly.

283. Then Lord Birkenhead, L.C., observed at page 704:

Many different terms have been employed in the text-books to distinguish
these two constrasted forms of Constitution. Their special qualities may
perhaps be exhibited as clearly by calling the one a controlled and the
other an uncontrolled Constitution as by any other nomenclature. Nor is a
Constitution debarred from being reckoned as an uncontrolled
Constitution because it is not, like the British Constitution, constituted by
historic development but finds its genesis in an originating document
which may contain some conditions which cannot be altered except by the
power which gave it birth. It is of the greatest importance to notice that
where the Constitution is uncontrolled the consequences of its freedom
admit of no qualification whatever. The doctrine is carried to every proper
consequence with logical and inexorable precision, Thus when one of the
learned Judges in the Court below said that, according to the appellant, the
Constitution could be ignored as if it were a Dog Act, he was in effect
merely expressing his opinion that the Constitution was, in fact,
controlled. If it were uncontrolled, it would be an elementary
commonplace that in the eye of the law the legislative document or
documents which defined it occupied precisely the same position as a Dog
Act or any other Act, however humble its subject-matter.

284. Then, the Judicial Committee proceeded to deal with the Constitution of Queensland
and held that it was an uncontrolled Constitution. Later, their Lordships observed:
It was not the policy of the Imperial Legislature, at any relevant period, to
shackle or control in the manner suggested the legislative powers of the
nascent Australian Legislatures. Consistently with the genius of the British
people what was given was given completely, and unequivocally, in the
belief fully justified by the event, that these young communities would
successfully work out their own Constitutional salvation.

285. Mr. Seervai sought to deduce the following propositions from this case:
Firstly-(1) Unless there is a special procedure prescribed for amending any
part of the Constitution, the Constitution was uncontrolled and could be
amended by an Act in the manner prescribed for enacting ordinary laws,
and therefore, a subsequent law inconsistent with the Constitution would
pro tanto repeal the Constitution;

Secondly-(2) A Constitution largely or generally uncontrolled may contain
one or more provisions which prescribe a different procedure for
amending them than is prescribed for amending an ordinary law, in which
case an ordinary law cannot amend them and the procedure must be
strictly followed if the amendment is to be effected;

Thirdly-(3) Implications of limitation of power ought not be imported
from general concepts but only from express or necessarily implied
limitations (i.e. implied limitation without which a Constitution cannot be
worked); and
Fourthly-(4) The British Parliament in granting the colonial legislatures
power of legislation as far back as 1865-Section 2-refused to put
limitations of vague character, like general principles of law, but limited
those limitations to objective standards like statutes and provisions of any
Act of Parliament or order or regulation made under the Acts of
Parliament.

286. I agree that the first and the second propositions are deducible from McCawley’s
case but I am unable_to agree with the learned Counsel that the third proposition
enunciated by him emerges from the case. The only implied limitation which was urged
by the learned Counsel for the respondents was that the Queensland legislature should
first directly amend the Constitution and then pass an act which would otherwise have
been inconsistent if the Constitution had not been amended. It appears from the judgment
of Isaac, J., and the Board that two South Australia Judges had earlier held that the
legislation must be “with the object of altering the Constitution of the legislature”. Lord
Selborne, when Sir Roundell Palmer, and Sir Robert Collier expressed dissent from their
view and recommended the enactment of a statute like the Colonial Laws Validity Act,
1865.

287. The fourth proposition states a fact. The fact that British Parliament in 1865 refused
to put so called vague limitations does not assist us in deciding whether there cannot be
implied limitations on the amending power under Article 368.

288. I shall examine a little later more cases in which limitations on lawmaking power
have been implied both in Australia, U.S.A., and in Canada. McCawley’s case is authority
only for the proposition that if the Constitution is uncontrolled then it is not necessary for
the legislature to pass an act labelling it as an amendment of the Constitution; it can
amend the Constitution like any other act.

289. Attorney-General for New South Wales v. Trethowan [1932] A.C. 526 was
concerned really with the interpretation of Section 5 of the Colonial Laws Validity Act,
1865, and its impact on the powers of the legislature of the New South Wales. The
Constitution Act, 1902, as amended in 1929, had inserted Section 7A, the relevant part of
which reads as follows:

7A.-(1) The Legislative Council shall not be abolished nor, subject to the
provisions of Sub-section 6 of this section, shall its Constitution or powers
be altered except in the manner provided in this section. (2) A Bill for any
purpose within Sub-section 1 of this section shall not be presented to the
Governor for His Majesty’s assent until the Bill has been approved by the
electors in accordance with this section. (5) If a majority of the electors
voting approve the Bill, it shall be presented to the Governor for His
Majesty’s assent. (6) The provisions of this section shall extend to any Bill
for the repeal or amendment of this section, but shall not apply to any Bill
for the repeal or amendment of any of the following sections of this Act,
namely, Sections 13, 14, 15, 18, 19, 20, 21 and 22.

290. Towards the end of 1930 two bills were passed by both Houses of the New South
Wales legislature. The first Bill enacted that Section 7A above referred to was repealed,
and the second Bill enacted by Clause 2, Sub-section 1. “The Legislative Council of New
South Wales is abolished.

291. The contentions advanced before the Judicial Committee were:
The appellants urge : (1) That the King, with the advice and consent of the
Legislative Council and the Legislative Assembly, had full power to enact
a Bill repealing Section 7A.

(2) That Sub-section 6 of Section 7A of the Constitution Act is void,
because : (a) The New South Wales Legislature has no power to shackle
or control its successors, the New South Wales Constitution being in
substance an uncontrolled “Constitution”; (b) It is repugnant to Section 4
of the Constitution Statute of 1855; (c) It is repugnant to Section 5 of the
Colonial Laws Validity Act, 1865.

For the respondents it was contended : (1) That Section 7A was a valid
amendment of the Constitution of New South Wales, validly enacted in
the manner prescribed, and was legally binding in New South Wales.
(2) That the legislature of New South Wales was given by Imperial
statutes plenary power to alter the Constitution, powers and procedure of
such legislature.

(3) That when once the legislature had altered either the Constitution or
powers and procedure, then the Constitution and powers and procedure as
they previously existed ceased to exist, and were replaced by the new
Constitution and powers.

(4) That the only possible limitations of this plenary power were : (a) it
must be exercised according to the manner and form prescribed by any
Imperial or colonial law, and (b) the legislature must continue a
representative legislature according to the definition of the Colonial Laws
Validity Act, 1865.

(5) That the addition of Section 7A to the Constitution had the effect of :

(a) making the legislative body consist thereafter of the King, the
Legislative Council, the Assembly and the people for the purpose of the
Constitutional enactments therein described, or (b) imposing a manner and
form of legislation in reference to these Constitutional enactments which
thereafter became binding ton the legislature by virtue of the colonial
Laws Validity Act, 1865, until repealed in the manner and mode
prescribed.

(6) That the power of altering the Constitution conferred by Section 4 of
the Constitution Statute, 1855, must be read subject to the Colonial Laws
Validity Act, 1865, and that in particular the limitation as to manner and
form prescribed by the 1865 Act must be governed by subsequent
amendments to the Constitution, whether purporting to be made in the
earlier Act or not.

292. The Judicial Committee considered the meaning and effect of Section 5 of the Act of
1865, read in conjunction with Section 4 of the Constitution Statute. It is necessary to
bear in mind the relevant part of Section 5 which reads as follows:
Section 5. Every colonial legislature…and every representative legislature
shall, in respect to the colony under its jurisdiction, have, and be deemed
at all times to have had, full power to make laws respecting the
Constitution, powers, and procedure of such legislature; provided that
such laws shall have been passed in such manner and form as may from
time to time be required by any Act of Parliament, letters patent, Order in
Council, or colonial law, for the time being in force in the said colony.

293. The Judicial Committee interpreted Section 5 as follows:
Reading the section as a whole, it gives to the legislatures of New South
Wales certain powers, subject to this, that in respect of certain laws they
can only become effectual provided they have been passed in such manner
and form as may from time to time be required by any Act still on the
statute book. Beyond that, the words “manner and form” are amply wide
enough to cover an enactment providing that a Bill is to be submitted to
the electors and that unless and until a majority of the electors voting
approve the Bill it shall not be presented to the Governor for His Majesty’s
assent.

294. The Judicial Committee first raised the question : “could that Bill, a repealing Bill,
after its passage through both chambers, be lawfully presented for the Royal assent
without having first received the approval of the electors in the prescribed manner ?”, and
answered it thus:

In their Lordships’ opinion, the Bill could not lawfully be so presented.
The proviso in the second sentence of Section 5 of the Act of 1865 states a
condition which must be fulfilled before the legislature can validly
exercise its power to make the kind of laws which are referred to in that
sentence. In order that Section 7A may be repealed (in other words, in
order that that particular law “respecting the Constitution, powers and
procedure” of the legislature may be validly made) the law for that
purpose must have been passed in the manner required by Section 7A, a
colonial law for the time being in force in New South Wales.

295. This case has no direct relevance to any of the points raised before us. There is no
doubt that in the case before us, the impugned Constitutional amendments have been
passed according to the form and manner prescribed by Article 368 of our Constitution. It
is, however, noteworthy that in contention No. (4), mentioned above, it was urged that
notwithstanding the plenary powers conferred on the Legislature a possible limitation
was that the legislature must continue a representative legislature according to the
definition of the Colonial Laws Validity Act 1865. This is another illustration of a
limitation implied on amending power.

296. I may also refer to some of the instances of implied limitations which have been
judicially accepted in the United States. It would suffice if I refer to Cooley on
Constitutional Limitations and Constitution of the United States of America edited by
Corwin (1952).

297. After mentioning express limitations, imposed by the Constitution upon the Federal
power to tax, Cooley on ‘Constitutional Limitations’ (page 989) states:
…but there are some others which are implied, and which under the
complex system of American government have the effect to exempt some
subjects otherwise taxable from the scope and reach, according to
circumstances, of either the Federal power to tax or the power of the
several States. One of the implied limitations is that which precludes the
States from taxing the agencies whereby the general government performs
its functions. The reason is that, if they possessed this authority, it would
be within their power to impose taxation to an extent that might cripple, if
not wholly defeat, the operations of the national authority within its proper
and Constitutional sphere of action.

298. Then he cites the passage from the Chief Justice Marshall in McCullock v.
Maryland. 4 L. ed. 579; 607.

299. In “Constitution by the United States of America” by Corwin (1952)-page 728-729 it
is stated:

Five years after the decision in McCullock v. Maryland that a State may
not tax an instrumentality of the Federal Government, the Court was asked
to and did re-examine the entire question in Osborn v. Bank of the United
States. In that case counsel for the State of Ohio, whose attempt to tax the
Bank was challenged, put forward the arguments of great importance. In
the first place it was “contended, that, admitting Congress to possess the
power, this exemption ought to have been expressly assented in the act of
incorporation; and not being expressed, ought not to be implied by the
Court.” To which Marshall replied that : “It is no unusual thing for an act
of Congress to imply, without expressing, this very exemption from state
control, which is said to be so objectionable in this instance. Secondly the
appellants relied greatly on the distinction between the bank and the public
institutions, such as the mint or the post-office. The agents in those offices
are, it is said, officers of Government, * * * Not so the directors of the
bank. The connection of the government with the bank, is likened to that
with contractOrs.” Marshall accepted this analogy, but not to the
advantage of the appellants. He simply indicated that all contractors who
dealt with the Government were entitled to immunity from taxation upon
such transactions. Thus not only was the decision of McCullock v.
Maryland reaffirmed but the foundation was laid for the vast expansion of
the principle of immunity that was to follow in the succeeding decades.

300. We need not examine the exact extent of the doctrine at the present day in the
United States because the only purpose in citing these instances is to refute the argument
of the respondents that there cannot be anything like implied limitations.

301. The position is given at p. 731, as it existed in 1952, when the book was written.
Corwin sums up the position broadly at p. 736:

Broadly speaking, the immunity which remains is limited to activities of
the Government itself, and to that which is explicitly created by statute,
e.g. that granted to federal securities and to fiscal institutions chartered by
Congress. But the term, activities, will be broadly construed.

302. Regarding the taxation of States, Cooley says at pp. 995-997:
If the States cannot tax the means by which the national government
performs its functions, neither, on the other hand and for the same reasons,
can the latter tax the agencies of the State governments. “The same
supreme power which established the departments of the general
government determined that the local governments should also exist for
their own purposes, and made it impossible to protect the people in their
common interest without them. Each of these several agencies is confined
to its own sphere, and all are strictly subordinate to the Constitution which
limits them, and independent of other agencies, except as thereby made
dependent There is nothing in the Constitution of the United States which
can be made to admit of any interference by Congress with the secure
existence of any State authority within its lawful bounds. And any such
interference by the indirect means of taxation is quite as much beyond the
power of the national legislature as if the interference were direct and
extreme. It has, therefore, been held that the law of Congress requiring
judicial process to be stamped could not Constitutionally be applied to the
process of the State courts; since otherwise Congress might impose such
restrictions upon the State courts as would put and end to their effective
action, and be equivalent practically to abolishing them altogether. And a
similar ruling has been made in other analogous cases. But “the exemption
of State agencies and instrumentalities from national taxation is limited to
those which are of a strictly governmental character, and does not extend
to those which are used by the State in the carrying on of an ordinary
private business.

303. I may mention that what has been implied in the United States is the subject-matter
of express provisions under our Constitution (see Articles 285, 287, 288 and 289).

304. It was urged before us that none of these cases dealt with implied limitations on the
amending power. It seems to me that four cases are directly in point. I have referred
already to:

1. The Bribery Commissioner v. Pedrick Ranasinghe [1965] A.C. 172.

2. Mongol Singh v. Union of India [1967] 3 S.C.R. 109-112.

3. Taylor v. The Attorney-General of Queensland 23 C.L.R. 457 and I will
be discussing shortly In re The Initiative and Referendum Act [1919] A.C.

935.

305. What is the necessary implication from all the provisions of the Constitution ?

306. It seems to me that reading the Preamble, the fundamental importance of the
freedom of the individual, indeed its inalienability, and the importance of the economic,
social and political justice mentioned in the Preamble, the importance of directive
principles, the non-inclusion in Article 368 of provisions like Articles 52, 53 and various
other provisions to which reference has already been made an irresistible conclusion
emerges that it was not the intention to use the word “amendment” in the widest sense.

307. It was the common understanding that fundamental rights would remain in
substance as they are and they would not be amended out of existence. It seems also to
have been a common understanding that the fundamental features of the Constitution,
namely, secularism, democracy and the freedom of the individual would always subsist in
the welfare state.

308. In view of the above reasons, a necessary implication arises that there are implied
limitations on the power of Parliament that the expression “amendment of this
Constitution” has consequently a limited meaning in our Constitution and not the
meaning suggested by the respondents.

309. This conclusion is reinforced if I consider the consequences of the contentions of
both sides. The respondents, who appeal fervently to democratic principles, urge that
there is ho limit to the powers of Parliament to amend the Constitution. Article 368 can
itself be amended to make the Constitution completely flexible or extremely rigid and
unamendable. If this is so, a political party with a two-third majority in Parliament for a
few years could so amend the Constitution as to debar any other party from functioning,
establish totalitarianism, enslave the people, and after having effected these purposes
make the Constitution unamcndable or extremely rigid. This would no doubt invite extra-
Constitutional revolution. Therefore, the appeal by the respondents to democratic
principles and the necessity of having absolute amending power to prevent a revolution to
buttress their contention is rather fruitless, because if their contention is accepted the very
democratic principles, which they appeal to, would disappear and a revolution would also
become a possibility.

310. However, if the meaning I have suggested is accepted a social and economic
revolution can gradually take place while preserving the freedom and dignity of every
citizen.

311. For the aforesaid reasons, I am driven to the conclusion that the expression
“amendment of this Constitution” in Article 368 means any addition or change in any of
the provisions of the Constitution within the broad contours of the Preamble and the
Constitution to carry out the objectives in the Preamble and the Directive Principles.
Applied to fundamental rights, it would mean that, while fundamental rights cannot be
abrogated reasonable abridgements of fundamental rights can be effected in the public
interest.

312. It is of course for Parliament to decide whether an amendment is necessary. The
Courts will not be concerned with wisdom of the amendment.

313. If this meaning is given it would enable Parliament to adjust fundamental rights in
order to secure what the Directive Principles direct to be accomplished, while
maintaining the freedom and dignity of every citizen.

314. It is urged by Mr. Seervai that we would be laying down a very unsatisfactory test
which it would be difficult for the Parliament to comprehend and follow. He said that the
Constitution-makers had discarded the concept of “due process” in order to have
something certain, and they substituted the words “by authority of law” in Article 21. I
am unable to see what bearing the dropping of the words “due process” has on this
question. The Constitution itself has used words like “reasonable restrictions” in Article
19 which do not bear an exact meaning, and which cannot be defined with precision to fit
in all cases that may come before the courts; it would depend upon the facts of each case
whether the restrictions imposed by the Legislature are reasonable or not. Further, as
Lord Reid observed in Ridge v. Baldwin [1964] A.C. 40; 64-65:

In modern times opinions have sometimes been expressed to the effect
that natural justice is so vague as to be practically meaningless. But I
would regard these as tainted by the perennial fallacy that because
something cannot be cut and dried or nicely weighed or measured
therefore it does not exist. The idea of negligence is equally insusceptible
of exact definition, but what a reasonable man would regard as fair
procedure in particular circumstances and what he would regard as
negligence in particular circumstances are equally capable of serving as
tests in law, and natural justice as it has been interpreted in the courts is
much more definite than that.

(emphasis supplied)

315. It seems to me that the concept of amendment within the contours of the Preamble
and the Constitution cannot be said to be a vague and unsatisfactory idea which
Parliamentarians and the public would not be able to understand.

316. The learned Attorney-General said that every provision of the Constitution is
essential; otherwise it would not have been put in the Constitution. This is true. But this
does not place every provision of the Constitution in the same position. The true position
is that every provision of the Constitution can be amended provided in the result the basic
foundation and structure of the Constitution remains the same. The basic structure may be
said to consist of the following features:

(1) Supremacy of the Constitution;

(2) Republican and Democratic form of Government.

(3) Secular character of the Constitution;

(4) Separation of powers between the Legislature, the executive and the
judiciary;

(5) Federal character of the Constitution.

317. The above structure is built on the basic foundation, i.e., the dignity and freedom of
the individual. This is of supreme importance. This cannot by any form of amendment be
destroyed.

318. The above foundation and the above basic features are easily discernible not only
from the preamble but the whole scheme of the Constitution, which I have already
discussed.

319. In connection with the question of abrogation of fundamental rights, Mr. Seervai
boldly asserted that there was no such thing as natural or inalienable rights because the
scheme of Part III itself shows that non-citizens have not been given all the fundamental
freedoms; for example, Article 19 speaks of only citizens. He says that if there were
natural rights, why is it that they were not conferred on non-citizens. The answer seems
to be that they are natural rights but our country does not think it expedient to confer
these fundamental rights, mentioned in Article 19, on non-citizens. Other rights have
been conferred on non-citizens because the Constitution-makers thought that it would not
be detrimental to the interests of the country to do so.

320. He then said that even as far as citizens are concerned, there is power to modify
those rights under Article 33 of the Constitution, which enables Parliament to modify
rights in their application to the Armed Forces. This power has been reserved in order to
maintain discipline among the armed forces, which is essential for the security of the
country. But it does not mean that the rights cease to be natural or human rights. He then
said that similarly Article 34 restricts fundamental rights while martial law is in force in
any area. This again is a case where the security of the country is the main consideration.
Citizens have to undergo many restrictions in the interest of the country.

321. He then pointed out Articles 358 and 359 where certain rights are suspended during
Emergency. These provisions are again based on the security of the country.

322. He also relied on the words “rights conferred” in Article 13(2) and “enforcement of
any rights conferred by this Part” to show that they were not natural or inalienable and
could not have been claimed by them. There is no question of the sovereign people
claiming them from an outside agency. The people acting through the Constituent
Assembly desired that the rights mentioned in Part III shall be guaranteed and, therefore,
Part III was enacted. In the context ‘conferred’ does not mean that some superior power
had granted these rights. It is very much like a King bestowing the title of ‘His Imperial
Majesty on himself.

323. I am unable to hold that these provisions show that some rights are not natural or
inalienable rights. As a matter of fact, India was a party to the Universal Declaration of
Rights which I have already referred to and that Declaration describes some fundamenal
rights as inalienable.

324. Various decisions of this Court describe fundamental rights as ‘natural rights’ or
‘human rights’. Some of these decisions are extracted bellow.
There can be no doubt that the people of India have in exercise of their
sovereign will as expressed in the Preamble, adopted the democratic ideal,
which assures to the citizen the dignity of the individual and other
cherished human values as a means to the full evolution and expression of
his personality, and in delegating to the legislature, the executive and the
judiciary their respective powers in the Constitution, reserved to
themselves certain fundamental rights so-called, I apprehend, because
they have been retained by the people and made paramount to the
delegated powers, as in the American Model.” (Per Patanjali Sastri, J., in
Gopalan v. State of Madras [1950] S.C.R. 88; 198 199).

(emphasis supplied)

(ii) “That article (Article 19) enumerates certain freedoms under the
caption “right to freedom” and deals with those great and basic rights
which are recognised and guaranteed as the natural rights inherent in the
status of a citizen of a free country.” (Per Patanjali Sastri, C.J., in State of
West Bengal v. Subodh Gopal Bose
[1954] S.C.R. 587; 596).

(emphasis supplied)
I have no doubt that the framers of our Constitution drew the same
distinction and classed the natural rights or capacity of a citizen ‘to
acquire, hold and dispose of property’ with other natural rights and
freedoms inherent in the status of a free citizen and embodied them in
Article 19(1)….

(emphasis supplied)
For all these reasons, I am of opinion that under the scheme of the
Constitution, all those broad and basic freedoms inherent in the status of a
citizen as a free man are embodied and protected from invasion by the
State under Clause (1) of Article 19….

(emphasis supplied)

(iii) “The people, however, regard certain rights as paramount, because
they embrace liberty of action to the individual in matters of private life,
social intercourse and share in the Government of the country and other
spheres. The people who vested the three limbs of Government with their
power and authority, at the same time kept back these rights of citizens
and also sometimes of noncitizens, and made them inviolable except under
certain conditions. The rights thus kept back are placed in Part III of the
Constitution, which is headed ‘Fundamental Rights’, and the conditions
under which these rights can be abridged are also indicated in that Part.”
(Per Hidayatullah J., in Ujjambai v. State of U.P. [1963] 1 S.C.R. 778;
926-7)).

(emphasis supplied)
The High Court of Allahabad has described them as follows:

(iv) “…man has certain natural or inalienable rights and that it is the
function of the State, in order that human liberty might be preserved and
human personality developed, to give recognition and free play to those
rights…

Suffice it to say that they represent a trend in the democratic thought of
our age.” (Motilal v. State of U.P. I.L.R. [1951] 1 All. 269; 387-8.).
(emphasis supplied)

325. Mr. Seervai relied on the observations of S.K. Das, J., in Basheshar Nath v. C.I.T.
[1959] Supp. (1) S.C.R. 528; 605:

I am of the view that the doctrine of ‘natural rights’ affords nothing but a
foundation of shifting sand for building up a thesis that the doctrine of
waiver does not apply to the rights guaranteed in Part III of our
Constitution.

326. I must point out that the learned Judge was expressing the minority opinion that
there could be a waiver of fundamental rights in certain circumstances. Das, C.J., and
Kapur, J., held that there could be no waiver of fundamental rights founded on Article 14
of the Constitution, while Bhagwati and Subba Rao, JJ. held that there could be no waiver
not only of fundamental rights enshrined in Article 14 but also of any other fundamental
rights guaranteed by Part III of the Constitution.

327. Article 14 has been described variously as follows:

(1) “as the basic principle of republicanism” (per Patanjali Sastri C.J. in
State of West Bengal v. Anwar Ali Sarkar [1952] S.C.R. 284, 293.)
(2) “as a principle of republicanism” (per Mahajan, J., Ibid. p. 313)
(3) “as founded on a sound public policy recognised and valued in all
civilized States” (per Das C.J., : Basheshar Nath v. C.I.T. [1959] Supp. (1)
S.C.R. 528, 551.)
(4) “as a necessary corollary to the high concept of the rule of law” (per
Subba Rao, C.J., in Satwant Singh v. Passport Officer [1967] 3 S.C.R.
525; 542.)
(5) “as a vital principle of republican institutions” (American
Jurisprudence, Vol. 16, 2d. p. 731, Article 391)

328. How would this test be operative vis-a-vis the Constitutional amendments made
hitherto ? It seems to me that the amendments made by the Constitution (First
Amendment) Act, 1951, in Articles 15 and 19, and insertion of Article 31A (apart from
the question whether there was delegation of the power to amend the Constitution, and
apart from the question as to abrogation), and the amendment made by the Constitution
(Fourth Amendment) Act in Article 31(2), would be within the amending power of
Parliament under Article 368.

329. Reference may be made to Mohd. Maqbool Damnoo v. State of Jammu and Kashmir
[1972] 1 S.C.C. 536; 546 where this Court repelled the argument of the learned Counsel
that the amendments made to Sections 26 and 27 of the Constitution of Jammu and
Kashmir were bad because they destroyed the structure of the Constitution. The
arguments of the learned Counsel was that fundamentals of the Jammu and Kashmir State
Constitution had been destroyed. This argument was refuted in the following words:
But the passage cited by him can hardly be availed of by him for the
reason that the amendment impugned by him, in the light of what we have
already stated about the nature of the explanation to Article 370 of our
Constitution, does not bring about any alteration either in the framework
or the fundamentals of the Jammu and Kashmir Constitution. The State
Governor still continues to be the head of the Government aided by a
council of ministers and the only change affected is in his designation and
the mode of his appointment. It is not as if the State Government, by such
a change, is made irresponsible to the State Legislature, or its fundamental
character as a responsible Government is altered. Just as a change in the
designation of the head of that Government was earlier brought about by
the introduction of the office of Sadar-i-Riyasat, so too a change had been
brought about in his designation from that of Sadar-i-Riyasat to the
Governor. That was necessitated by reason of the Governor having been
substituted in place of Sadar-i-Riyasat. There is no question of such a
change being one in the character of that Government from a democratic
to a non-democratic system.

330. Before parting with this topic I may deal with some other arguments addressed to us.
Mr. Seervai devoted a considerable time in expounding principles of construction of
statutes, including the Constitution. I do not think it is necessary to review the decisions
relating to the principles of interpretation of legislative entries in Article 245 and Article
246 of the Constitution. The Federal Court and this Court in this connection have
followed the principles enunciated by the Judicial Committee in interpreting Sections 91
and 92 of the Canadian Constitution. I have no quarrel with these propositions but I am
unable to see that these propositions have any bearing on the interpretation of Article

368. The fact that legislative entries are given wide interpretation has no relevance to the
interpretation of Article 368. The second set of cases referred to deal with the question
whether it is legitimate to consider consequences of a particular construction.

331. He referred to Vacher & Sons v. London Society of Compositors [1913] A.C. 107;
117-118. This decision does not support him in the proposition that consequences of a
particular construction cannot be considered, for Lord Machaghten observed at p. 117:
Now it is “the universal rule,” as Lord Nensleydale observed in Grey v.
Pearson [1857] 6 H.L.C. 61; 106 that in construing statutes, as in
construing all other written instruments “the grammatical and ordinary”
sense of the words is to be adhered to, unless that would lead to some
absurdity, or some repugnance or inconsistency with the rest of the
instrument, in which case the grammatical and ordinary sense of the words
may be modified, so as to avoid that absurdity and inconsistency, but no
further.

332. Then he observed at p. 118:

In the absence of a preamble there can, I think, be only two cases in which
it is permissible to depart from the ordinary and natural sense of the words
of an enactment. It must be shown either that the words taken in their
natural sense lead to some absurdity or that there is some other clause in
the body of the Act inconsistent with, or repugnant to, the enactment in
question construed in the ordinary sense of the language in which it is
expressed.

333. Lord Atkinson observed at pp. 121-122:

It is no doubt well established that, in construing the words of a statute
susceptible of more than one meaning, it is legitimate to consider the
consequences which would result from any particular construction for, as
there are many things which the Legislature is presumed not to have
intended to bring about, a construction which would not lead to any one of
these things should be preferred to one which would lead to one or more
of them. But, as Lord Halsbury laid down in Cooke v. Charles A. Vogsler
Co. [1901] A.C. 102 at p. 107, a Court of Law has nothing to do with the
reasonableness or unreasonableness of a provision of a statute, except so
far as it may help it in interpreting what the Legislature has said. If the
language of a statute be plain, admitting of only one meaning, the
Legislature must be taken to have meant and intended what it has plainly
expressed, and whatever it has in clear terms enacted must be enforced
though it should lead to absurd or mischievous results. If the language of
this; sub-section be not controlled by some of the other provisions of the
statute, it must, since its language is plain and unambiguous, be enforced,
and your Lordship’s House sitting judicially is not concerned with the
question whether the policy it embodies is wise or unwise, or whether it
leads to consequences just or unjust, beneficial or mischievous.

334. The next case referred to is Bank of Toronto v. Lambe [1887] 12 A.C. 575; 586., but
this case, is explained in Attorney-General for Alberta v. Attorney-General for Canada
[1939] A.C. 117; 132; 133. The Judicial Committee first observed:
It was rightly contended on behalf of the appellant that the Supreme Court
and the Board have no concern with the wisdom of the Legislature whose
Bill is attacked; and it was urged that it would be a dangerous precedent to
allow the views of members of the Court as to the serious consequences of
excessive taxation on banks to lead to a conclusion that the Bill is ultra
vires. Their Lordships do not agree that this argument should prevail in a
case where the taxation in a practical business sense is prohibitive.

335. Then their Lordships made the following observations on the decision of the Judicial
Committee in Bank of Toronto v. Lambe [1887] 12 A.C. 575; 586:

That case seems to have occasioned a difficulty in the minds of some of
the learned Judges in the Supreme Court. It must, however, be borne in
mind that the Quebec Act in that case was attacked on two specific
grounds, first, that the tax was not “taxation with the Province,” and
secondly, that the tax was not a “direct tax.” It was never suggested, and
there seems to have been no ground for suggesting, that the Act was by its
effect calculated to encroach upon the classes of matters exclusively
within the Dominion powers. Nor, on the other hand, was there any
contention, however faint or tentative, that the purpose of the Act was
anything other than the legitimate one of raising a revenue for Provincial
needs…. It was never laid down by the Board that if such a use was
attempted to be made of the Provincial power as materially to interfere
with the Dominion power, the action of the province would be infra vires.

336. This case further shows that serious consequences can be taken into consideration.

337. I agree with the observations of Lord Esher in Queen v. Judge of City of London
Court, [1892] 1 Q.B. 273-290 cited by him. These observations are:
If the words of an Act are clear, you must follow them, even though they
lead to a manifest absurdity. The Court has nothing to do with the question
whether the legislature has committed an absurdity. In my opinion the rule
has always been this-if the words or an Act admit of two interpretations,
then they are not clear; and if one interpretation leads to an absurdity, and
the other does not, the Court will conclude that the legislature did not
intend to lead to an absurdity, and will adopt the other interpretation.

338. He then relied on the observations of Lord Greene, M.R., in Grundt v. Great Boulder
Proprietary Mines Ltd. [1948] 1 Ch. 145; 159:

There is one rule, I think, which is very clear-and this brings me back to
where I started, the doctrine of absurdity-that although the absurdity or the
non-absurdity of one conclusion as compared with another may be of
assistance, and very often is of assistance, to the court in choosing
between two possible meanings of ambiguous words, it is a doctrine which
has to be applied with great care, remembering that judges may be fallible
in this question of an absurdity, and in any event must not be applied so as
to result in twisting language into a meaning which it cannot bear; it is a
doctrine which must not be relied upon and must not be used to re-write
the language in a way different from that in which it was originally
framed.

Earlier, he had said at p. 158:

“Absurdity” I cannot help thinking, like public policy, is a very unruly
horse…

339. As I read Lord Greene, what he meant to say was that “absurdity” was an unruly
horse, but it can be of assistance, and very often is of assistance, in choosing between two
possible meanings of ambiguous words, and this is exactly the use which this Court is
entitled to make of the consequences which I have already mentioned.

340. Mr. Seervai referred to State of Punjab v. Ajaib Singh [1953] S.C.R. 254, 264. Das,
J., observed:

We are in agreement with learned Counsel to this extent only that if the
language of the article is plain and unambiguous and admits of only one
meaning then the duty of the court is to adopt that meaning irrespective of
the inconvenience that such a construction may produce. If however two
constructions are possible, then the court must adopt that which will
ensure smooth and harmonious working of the Constitution and eschew
the other which will lead to absurdity or give rise to practical
inconvenience or make well established provisions of existing law
nugatory.

341. He also referred to the following passage in Collector of Customs, Baroda v.
Digvijaysinghi Spinning & Weaving Mills Ltd.
[1962] 1 S.C.R. 896-899:
It is one of the well established rules of construction that “if the words of a
statute are in themselves precise and unambiguous no more is necessary
than to expound those words in their natural and ordinary sense, the words
themselves in such case best declaring the intention of the legislature.” It
is equally well settled principle of construction that “Where alternative
constructions are equally open that alternative is to be chosen which will
be consistent with the smooth working of the system which the statute
purports to be regulating; and that alternative is to be rejected which will
introduce uncertainty.

342. What he urged before us, relying on the last two cases just referred to, was that if we
construed the word “amendment” in its narrow sense, then there would be uncertainty,
friction and confusion in the working of the system, and we should therefore avoid the
narrow sense.

343. If Parliament has power to pass the impugned amendment acts, there is no doubt that
I have no right to question the wisdom of the policy of Parliament. But if the net result of
my interpretation is to prevent Parliament from abrogating the fundamental rights, and
the basic features outlined above, I am unable to appreciate that any uncertainty, friction
or confusion will nesessarily result.

344. He also drew our attention to the following observations of Hegde, J. in Budhan
Singh v. Nabi Bux
[1970] 2 S.C.R. 10; 15-16:

Before considering the meaning of the word “held”, it is necessary to
mention that it is proper to assume that the law-makers who are the
representatives of the people enact laws which the society considers as
honest, fair and equitable. The object of every legislation is to advance
public welfare. In other words, as observed by Crawford in his book on
Statutory Construction the entire legislative process is influenced by
considerations of justice and reason. Justice and reason constitute the great
general legislative intent in every piece of legislation. Consequently where
the suggested construction operates harshly, ridiculously or in any other
manner contrary to prevailing conceptions of justice and reason, in most
instances, it would seem that the apparent or suggested meaning of the
statute, was not the one intended by the law-makers. In the absence of
some other indication that the harsh or ridiculous effect was actually
intended by the legislature, there is little reason to believe that it represents
the legislative intent.

345. I am unable to appreciate how these observations assist the respondents. If anything,
these observations are against them for when I come to the question of interpretation of
the 25th amendment I may well approach the interpretation keeping those observations in
mind.

346. Both Mr. Seervai and the learned Attorney General have strongly relied on the
decisions of the United States Supreme Court, Federal Courts and the State Courts on the
interpretation of Article V of the Constitution of the United States and some State
Constitution. Mr. Palkhiwala, on the other hand, relied on some State decisions in support
of his submissions.

347. Article V of the Constitution of the United States differs greatly from Article 368 of
our Constitution. For facility of reference Article V is reproduced below:
The Congress, whenever two thirds of both Houses shall deem it
necessary, shall propose amendments to this Constitution, or, on the
application of the Legislatures of two thirds of several States, shall call a
convention for proposing amendments, which, in either case, shall be valid
to all intents and purposes, as part of this Constitution, when ratified by
the Legislatures of three fourths of the several States, or by conventions in
three fourths thereof, as the one or the other mode of ratification may be
proposed by the Congress; Provided that no amendment which may be
made prior to the year one thousand eight hundred and eight shall in any
manner affect the first and fourth clauses in the ninth section of the first
article; and that no State, without its consent, shall be deprived of its equal
suffrage in the Senate.

348. It will be noticed that Article V provides for two steps to be taken for amending the
Constitution. The first step is proposal of an amendment and the second step is
ratification of the proposal. The proposal can be made either by two thirds of both Houses
of Congress or by a convention called by the Congress on the application of the
legislatures of two thirds of several States.

349. Congress determines which body shall ratify the proposal. It can either be the
legislatures of three fourths of the States or by conventions in three fourth of the States.

350. If a proposal is made by a Convention and ratified by three fourth of the States in
conventions it can hardly be doubted that it is amendment made by the people. Similarly
if a proposal is made by the Congress and ratified by conventions there cannot be any
doubt that it is the people who have amended the Constitution. Proposal by Congress and
ratification by three fourth legislatures of the States can in this context be equated with
action of the people. But what is important to bear in mind is that the Congress, a federal
legislature, does not itself amend the Constitution.

351. In India, the position is different. It is Parliament, a federal legislature, which is
given the power to amend the Constitution except in matters which are mentioned in the
proviso. I may repeat that many important provisions including fundamental rights are
not mentioned in the proviso. Can we say that an amendment made by Parliament is an
amendment made by the people ? This is one of the matters that has to be borne in mind
while considering the proper meaning to be given to the expression “amendment of this
Constitution” in Article 368 as it stood before its amendment by the 24th Amendment.

352. Article V of the U.S. Constitution differs in one other respect from Article 368.
There are express limitations on amending power. The first, which has spent its force,
was regarding the first and fourth clauses in the ninth section of the first article and the
second relates to deprivation of a State’s suffrage in the Senate without its consent. Apart
from the above broad differences in Article V as compared to Article 368, the
Constitution of India is different in many respects which has a bearing on the extent of
the power of Parliament to amend the Constitution. In brief they are : the background of
the struggle for freedom, various national aspirations outlined during this struggle, the
national objectives as recited in the Objectives Resolution dated January 22, 1947 and the
Preamble, the complex structure of the Indian nation consisting as it does of various
peoples with different religions and languages and in different stages of economic
development. Further the U.S. Constitution has no Directive Principles as has the Indian
Constitution. The States in U.S. have their own Constitutions with the right to modify
them consistently with the Federal Constitution. In India the States have no power to
amend that part of the Indian Constitution which lays down their Constitution. They have
legislative powers on certain specified subjects, the residuary power being with
Parliament.

353. I may before referring to the decisions of the Supreme Court of the United States say
that that court has hitherto not been confronted with the question posed before us : Can
Parliament in exercise of its powers under Article 368 abrogate essential basic features
and one fundamental right after another including freedom of speech, freedom of
religion, freedom of life ? The American decisions would have been of assistance if this
fundamental question had arisen there and if the power to amend the Federal Constitution
had been with two third majority of the Congress.

354. The question before the Court in Hawke v. Sminth 64 L. Ed. 871 was whether the
States while ratifying proposals under Article V of the Constitution were restricted to
adopt the modes of ratification mentioned in Article V, i.e. by the legislatures or by
conventions therein, as decided by Congress, or could they ratify a proposed amendment
in accordance with the referendum provisions contained in State Constitutions or statutes.

355. The Court held that “the determination of the method of ratification is the exercise
of a national power specifically granted by the Constitution” and “the language of the
article is plain, and admits of no doubt in its interpretation.” The Court also held that the
power was conferred on the Congress and was limited to two methods : by action of the
legislatures of three fourths of the states, or conventions in a like number of states.

356. The Court further held that the power to ratify a proposed amendment to the Federal
Constitution had its source in the Federal Constitution and the act of ratification by the
state derived its authority from the Federal Constitution to which the state and its people
had alike assented.

357. This case is of no assistance to us in interpreting Article 368 of the Constitution.

358. I may now refer to decision of the Supreme Court Rhode Island v. Palmer 64 L. Ed.

946. This case was concerned with the validity of the 18th Amendment and of certain
general features of the National Prohibition Law known as Volstead Act. No reasons
were given by the Court for the conclusions arrived at. The conclusions which may have
some relevance for us are conclusion 4 and 5. The learned Counsel sought to deduce the
reasons for these conclusions from the arguments addressed and reported in 64 L. Ed. and
for the reasons given by the learned Judge in 264 Fed. Rep. 186 but impliedly rejected by
the Supreme Court by reversing the decision.

359. Counsel sought to buttress this argument by citing views of learned American
authors that the arguments against the validity of the 18th Amendment were brushed
aside although no reasons are given. I have great respect for the judges of the Supreme
Court of United States, but unless the reasons are given for a judgment it is difficult to be
confident about the ratio of the decision. Apart from the decision, I would be willing to
hold the 18th Amendment valid if it had been enacted by our Parliament and added to our
Constitution, for I would discern no such taking away of Fundamental rights or altering
the basic structure of the Constitution as would place it outside the contours of the
Preamble and the basic features of the Constitution.

360. United States of America v. William H. Sorague (75) L. Ed. 640 was concerned with
the validity of the 18th Amendment. The District Court had held 44 F. (2d) 967 that the
18th Amendment had not been properly ratified so as to become part of the Constitution.
It was the contention of the respondents before the Supreme Court that notwithstanding
the plain language of Article V, conferring upon the Congress the choice of method of
ratification, as between action by legislatures and by conventions, this Amendment could
only be ratified by the latter. The respondents urged that there was a difference in the
kind of amendments, as, e.g. “mere changes in the character of federal means or
machinery, on the one hand, and matters affecting the liberty of the citizen on the other.”
There was no question as to ambit of the power of amendment. In other words, there was
no question that the subject-matter of amendment, namely, prohibition, fell within Article
V of the Constitution.

361. The Court held that the choice of the mode rested solely in the discretion of the
Congress. They observed:

It was submitted as part of the original draft of the Constitution to the
people in conventions assembled. They deliberately made the grant of
power to Congress in respect to the choice of the mode of ratification of
amendments. Unless and until that Article be changed by amendment,
Congress must function as the delegated agent of the people in the choice
of the method of ratification.

362. The Court further held that the 10th Amendment had no limited and special
operation upon the people’s delegation by Article V of certain functions to the Congress.

363. I am unable to see how this case helps the respondents in any manner. On the plain
language of the article the Court came to the conclusion that the choice of the method of
ratification had been entrusted to the Congress. We are not concerned with any such
question here.

364. Mr. Seervai urged that the judgment of the District Court showed that the invalidity
of the 18th Amendment to the Constitution could be rested on two groups of grounds;
group A consisted of grounds relating to the meaning of the word “amendment” and the
impact of the 10th Amendment or the nature of the federal system on Article V of the
Constitution, and that Article V by providing the two alternative methods of ratification
by convention and legislature showed that the convention method was essential for valid
ratification when the amendment affected the rights of the people. Group B consisted of
the grounds on which the District Court declared the 18th amendment to be invalid and
those were that “the substance of an amendment, and therefore of course, of an entirely
new Constitution, might have to conform to the particular theories of political science,
sociology, economics, etc. held by the current judicial branch of the Government.

365. He then pointed out that grounds mentioned in Group B, which were very much like
Mr. Palkhiwala arguments, were not even urged by counsel in the Supreme Court, and,
therefore we must regard these grounds as extremely unsound. I, however, do not find
Mr. Palkhiwala’s arguments similar to those referred to in Group B. It is true articles like
Marbury’s “The Limitations upon the Amending Power,-33 Harvard Law Rev. 232”, and
Mc Goveney’s “Is the Eighteenth Amendment void because of its content ?” (20 Col. Law
Rev. 499), were brought to our notice but for a different purpose. Indeed the District
Judge criticised these writers for becoming enmeshed “in a consideration of the
Constitutionality of the substance of the amendment”-the point before us. As the District
Judge pointed out, he was concerned with the subject-matter of the 18th Amendment
because of the relation between that substance or subject-matter and the manner of its
adoption.

366. I do not propose to decide the validity of the amendment on the touchstone of any
particular theory of political science, sociology, economics. Our Constitution is capable
of being worked by any party having faith in democratic institutions. The touchstone will
be the intention of the Constitution makers, which we can discern from the Constitution
and the circumstances in which it was drafted and enacted.

367. A number of decisions of State Courts were referred to by both the petitioners and
the respondents. But the State Constitutions are drafted in such different terms and
conditions that it is difficult to derive any assistance in the task before us. Amendments
of the Constitution are in effect invariably made by the people.

368. These decisions on the power to amend a Constitution are nor very helpful because
“almost without exception, amendment of a state Constitution is effected, ultimately, by
the vote of the people. Proposed amendments ordinarily reach the people for approval or
disapproval in one of two ways; by submission from a convention of delegates chosen by
the people for the express purpose of revising the entire instrument, or by submission
from the legislature of propositions which the legislature has approved, for amendment of
the Constitution in specific respects. However, in some states Constitutional amendments
may be proposed by proceedings under initiative and referendum, and the requirements
governing the passage of statutes by initiative and referendum are followed in making
changes in the state Constitutions.” (American Jurisprudence, Vol. 16, 2d., p. 201). In
footnote 9 it is stated:

Ratification or non-ratification of a Constitutional amendment is a vital
element in the procedure to amend the Constitution.” (Towns v. Suttles-
20% Ga 838, 69 SE 2d 742). The question whether the people may, by the
terms of the Constitution, delegate their power to amend to others-for
example, to a Constitutional convention-is one on which there is a notable
lack of authority. An interesting question arises whether this power could
be delegated to the legislature, and if so, whether the instrument which the
legislature would then be empowered to amend would still be a
Constitution in the proper sense of the term.

369. This footnote brings out the futility of referring to decisions to interpret a
Constitution, wherein power to amend has been delegated to Parliament.

370. That there is a distinction between the power of the people to amend a Constitution
and the power of the legislature to amend the same was noticed by the Oregon Supreme
Court in Ex Parte Mrs. D.C. Kerby 36, A.L.R. 1451; 1455, one of the cases cited before
us by the respondent. McCourt, J. speaking for the Court distinguished the case of Eason
v. State in these words:

Petitioner cites only one authority that has any tendency to support the
contention that a provision in the bill of rights of a Constitution cannot be
amended-the case of Eason v. State, supra. Upon examination that case
discloses that the Arkansas Constitution provided that the legislature
might, by the observation of a prescribed procedure, amend the
Constitution without submitting the proposed amendment to a vote of the
people of the state, and the Bill of Rights in that Constitution contained a
provision not found in the Oregon Constitution, as follows : “Everything
in this article is excepted out of the general powers of government.
The court held that the clause quoted exempted the provisions in the Bill
of Rights from the authority delegated to the legislature to amend the
Constitution, and reserved the right to make any such amendment to the
people themselves, so that the case is in fact an authority in support of the
right of the people to adopt such an amendment.

The case is readily distinguished from the instant case, for every proposed
amendment to the Oregon Constitution, in order to become effective, must
be approved by a majority vote of the people, recorded at a state election,
and consequently, when approved and adopted, such an amendment
constitutes a direct expression of the will of the people in respect to the
subject embraced by the particular measure, whether the same be proposed
by initiative petition or by legislative resolution.

371. No report of the decision in Eason v. State is available to me but it appears from the
annotation at page 1457 that it was conceded that a Constitutional provision might be
repealed if done in the proper manner viz. by the people, who have the unqualified right
to act in the matter. The Court is reported to have said:

And this unqualified right they can Constitutionally exercise by means of
the legislative action of the general assembly in providing by law for the
call of a convention of the whole people to reconstruct or reform the
government, either partially or entirely. And such convention, when
assembled and invested with the entire sovereign power of the whole
people (with the exception of such of these powers as have been delegated
to the Federal government), may rightfully strike out or modify any
principle declared in the Bill of Rights,’ if not forbidden to do so by the
Federal Constitution.

372. Both sides referred to a number of distinguished and well-known authOrs. I do not
find it advantageous to refer to them because the Indian Constitution must be interpreted
according to its own terms and in the background of our history and conditions. Citations
of comments on the Indian Constitution would make this judgment cumbersome. I have
had the advantage of very elaborate and able arguments on both sides and I must apply
my own mind to the interpretation.

373. The learned Attorney-General brought to our notice extracts from 71 Constitutions. I
admire the research undertaken but I find it of no use to me in interpreting Article 368.
First the language and the setting of each Constitution is different. Apart from the
decisions of the Courts in United States there are no judicial decisions to guide us as to
the meaning of the amending clauses in these Constitutions. Further, if it is not helpful to
argue from one Act of Parliament to another (see Commissioner of Stamps, Straits
Settlements v. Oei Tjong Swan [1933] A.C. 378; 389). much less would it be helpful to
argue from one Constitution to another different Constitution (see Bank of Toronto v.
Lambe [1887] 12 A.C. 575-787).

374. During the course of the arguments I had drawn the attention of the Counsel to the
decision of the Supreme Court of Ireland in The State (at the prosecution of Jeremiah
Ryan) v. Captain Michael Lennon and Ors. [1935] Irish Reports 170, and the respondents
place great reliance on it. I may mention that this case was not cited before the Bench
hearing Golak Nath’s case. On careful consideration of this case, however. I find that this
case is distinguishable and does not afford guidance to me in interpreting Article 368 of
the Constitution.

375. In order to appreciate the difference between the structure of Article 50 of the Irish
Constitution of 1922 and Article 368 of the Indian Constitution, it is necessary to set out
Article 50 before its amendment. It reads:

50. Amendments of this Constitution within the terms of the Scheduled
Treaty may be made by the Oireachtas, but no such amendment, passed by
both Houses of the Oireachtas, after the expiration of a period of eight
years from the date of the coming into operation of this Constitution, shall
become law unless the same shall, after it has been passed or deemed to
have been passed by the said two Houses of the Oireachtas, have been
submitted to a Referendum of the people, and unless a majority of the
voters on the register shall have recorded their votes on such Referendum,
and either the votes of a majority of the voters on the register, or two-
thirds of the votes recorded, shall have been cast in favour of such
amendment. Any such amendment may be made within the said period of
eight years by way of ordinary legislation, and as such shall be subject to
the provisions of Article 47 hereof.

376. It will be noticed that after the expiry of the period of eight years mentioned in the
article, the amending power was not with the Oireachtas as every amendment had to be
first passed by the two Houses of the Oireachtas and then submitted to a referendum of
the people, and the condition of the referendum was that a majority of the votes on the
register shall have recorded their votes on such referendum, and either the votes of a
majority of the votes on the register, or two-thirds of the votes recorded shall have been
cast in favour of such amendment. So, in fact, after the expiry of the first eight years, the
amendments had to be made by the people themselves. In our Article 368 people as such
are not associated at all in the amending process.

377. Further, the Irish Constitution differed from the Indian Constitution in other
respects. It did not have a Chapter with the heading of fundamental rights, or a provision
like our Article 32 which is guaranteed. The words “fundamental rights” were
deliberately omitted from the Irish Constitution (see foot note 9 page 67, The Irish
Constitution by Barra O’ Briain, 1929). At the same time, there was no question of any
guarantee to any religious or other minorities in Ireland.

378. It will be further noticed that for the first eight years an amendment could be made
by way of ordinary legislation, i.e., by ordinary legislative procedure. The sixth
amendment had deleted from the end of this article the words “and as such shall be
subject to the provisions of Article 47 which provided for a referendum hereof. In other
words, for the first eight years it was purely a flexible Constitution, a Constitutional
amendment requiring no special procedure.

379. With these differences in mind, I may now approach the actual decision of the
Supreme Court.

380. The High Court and the Supreme Court were concerned with the validity of the
Constitution (Amendment No. 17) Act 1931 (No. 37 of 1931) having regard to the
provisions of the Constitution. The validity of that Act depended on the validity of the
Constitution (Amendment No. 10) Act, 1928, No. 8 of 1928, and of the Constitution
(Amendment No. 16) Act, 1929, No. 10 of 1929.

381. The Constitution (Amendment No. 17) Act 1931 was passed as an Act of the
Oireachtas on October 17, 1931 i.e. some 11 months after the expiry of the period of 8
years mentioned in Article 50 of the Constitution, as originally enacted. It was not
submitted to a referendum of the people. It was described in its long title as an “Act to
amend the Constitution by inserting therein an Article making better provision for
safeguarding the rights of the people and containing provisions for meeting a prevalence
of disorder.” But there is no doubt that it affected various human rights which were
granted in the Irish Constitution.

382. The Constitution (Amendment No. 10) Act No. 8 of 1928 removed Articles 47 and
48 of the Constitution and also the words “and as such shall be subject to the provisions
of Article 47 thereof” from the end of Article 50 as originally enacted. Constitution
(Amendment No. 16) Act No. 10 of 1929 purported to amend Article 50 of the
Constitution by deleting the words “eight years” and inserting in place thereof the words
“sixteen years” in that Article.

383. The impugned amendment was held valid by the High Court. Sullivan P., J.
interpreted the word “amendment” in Article 50 widely relying on Edwards v. Attorney
General of Canada [1930] A.C. 124. Meredith J. relied on the fact that the width of the
power of amendment for the period during the first eight years was co-extensive with the
period after eight years and he could find no distinction between Articles of primary
importance or secondary importance. O’Byrne J. could not see any distinction between
the word “amendment” and the words “amend or repeal.

384. In the Supreme Court., the Chief Justice first noticed “that the Constitution was
enacted by the Third Dail sitting as a Constituent Assembly, and not by the Oireachtas
which, in fact, it created.” He read three limitations in the Constitution. The first, he
described as the over-all limitatioin. Thus:

The Constituent Assembly declared in the forefront of the Constitution
Act (an Act which it is not within the power of the Oireachtas to alter, or
amend, or repeal), that all lawful authority comes from God to the people,
and it is declared by Article 2 of the Constitution that “all powers of
government and all authority, legislative, executive and judicial, in Ireland
are derived from the people of Ireland….

385. The limitation was deduced thus : “It follows that every act, whether legislative,
executive or judicial, in order to be lawful under the Constitution, must be capable of
being justified under the authority thereby declared to be derived from God.

386. Now this limitation in so far as it proceeds from or is derived from the belief in the
Irish State that all lawful authority comes from God to the people, can have no
application to our Constitution.

387. The second limitation he deduced from Section 2 of the Irish Fret State Act and
Article 50 of the Irish Constitution. It Was that any amendment repugnant to the
Scheduled Treaty shall be void and inoperative.

388. The third limitation was put in these words:

The Third Dail Eireann has, therefore, as Constituent Assembly, of its own
supreme authority, proclaimed its acceptance of and declared, in relation
to the Constitution which it enacted, certain principles, and in language
which shows beyond doubt that they are stated as governing principles
which are fundamental and absolute (except as expressly qualified), and,
so, necessarily, immutable. Can the power of amendment given to the
Oireachtas be lawfully exercised in such a manner as to violate these
principles which, as principles, the Oireachtas has no power to change ?.
In my opinion there can be only one answer to that question, namely, that
the Constituent Assembly cannot be supposed to have in the same breath
declared certain principles to be fundamental and immutable, or conveyed
that sense in other words, as by a declaration of inviolability, and at the
same time to have conferred upon the Oireachtas power to violate them or
to alter them. In my opinion, any amendment of the Constitution,
purporting to be made under the power given by the Constituent
Assembly, which would be a violation of, or be inconsistent with, any
fundamental principle so declared, is necessarily outside the scope of the
power and invalid and void.

389. He further said that these limitations would apply even after the expiry of eight
years. He said:

I have been dealing with limitations of the power of amendment in relation
to the kinds of amendment which do not fall within the scope of the power
and which are excluded from it always, irrespective of the time when, i.e.
within the preliminary period of eight years or after, or the process by
which, the amendment is attempted.

390. He then approached the validity of the 16th Amendment in these words:
Was, then, the Amendment No. 16 lawfully enacted by Act No. 10 of
1929 ? There are two principal grounds for impeaching its validity; the
first, the taking away whether validly or not, in any case the effective
removal from use, of the Referendum and the right to demand a
Referendum; the second, that the Amendment No. 16 is not within the
scope of the power of amendment, and therefore the Oireachtas was
incompetent to enact it.

391. He thought:

The Oireachtas, therefore, which owes its existence to the Constitution,
had upon its coming into being such, and only such, power of amendment
(if any) as had been given it by the Constituent Assembly in the
Constitution, that is to say, the express power set out in Article 50, and
amendments of the Constitution could only be validly made within the
limits of that power and in the manner prescribed by that power.

392. He then observed:

Now, the power of amendment is wholly contained in a single Article, but
the donee of the power and the mode of its exercise are so varied with
regard to a point of time as to make it practically two separate powers, the
one limited to be exercised only during the preliminary period of eight
years, the other, a wholly different and permanent power, to come into
existence after the expiry of that preliminary period and so continue
thereafter.

393. After referring to the condition (it shall be subject to the provisions of Article 47) he
thought:

The Constituent Assembly, even during the preliminary period, would not
relax the ultimate authority of the people, and expressly reserved to the
people the right to intervene when they considered it necessary to restrain
the action of the Oireachtas affecting the Constitution. The frame of this
provision makes it clear to my mind that, even if, by amendment of the
Constitution under the power, Article 47 might cease to apply to ordinary
legislation of the Oireachtas, the provisions of that clause were declared,
deliberately, expressly and in a mandatory way, to be kept in force and
operative for the purpose of amendments of the Constitution during the
preliminary period of eight years.

394. According to him “the permanent power of amendment, to arise at the expiry of the
period of eight years, is a wholly different thing both as to the donee of the power and the
manner of its exercise.

395. He held that it was apt competent for the Oireachtas to remove from the power
granted to it by the Constituent Assembly the requisites for its exercise attached to it in
the very terms of donation of the power. He observed:

That provision of the Statute, No. 8 of 1928, was bad, in my opinion as
being what is called in the general law of powers ‘an excessive execution.’
It was outside the scope of the power. We have not been referred to, nor
have I found, any precedent for such a use of a power. I do not believe that
there can be a precedent because it defies logic and reason. It was,
therefore, invalid in my opinion.

396. Regarding the substitution of “sixteen years” for the words “eight years” he said:
If this amendment is good there is no reason why the Oireachtas should
not have inserted or should not even yet insert, a very much larger term of
years or, indeed, delete the whole of Article 50 from the words “by the
Oireachtas” in the second line to the end of the Article.

397. Later he observed:

The attempt to take from the people this right, this exclusive power and
authority and to confer on the Oireachtas a full and uncontrolled power to
amend the Constitution without reference to the people (even though for a
period of years, whether it be until 1938 or Tibb’s Eve, a matter of
indifference in the circumstances) was described by counsel in, I think,
accurate language, as a usurpation, for it was done in my opinion without
legal authority.

398. He then repelled the argument that Section 50 conferred the power to amend the
Article itself. His reasons for this conclusion are summarised thus at page 219:
In my opinion, on the true interpretation of the power before us, upon a
consideration of express prohibition, limitations and requirements of the
clause containing it, the absence of any express authority, the donation of
the effective act in the exercise of the power to the people as a whole, the
relevant surrounding circumstances to which I have already referred and
the documents and their tenor in their entirety, there is not here, either
expressly or by necessary implication, any power to amend the power of
amendment itself.

399. I cannot agree with the learned Attorney-General that the sole basis of Kennedy
C.J.’s decision was that Article 50 did not contain an express power of amending the
provisions of Article 50 itself. He gave various reasons which I have referred to above.

400. FitzGibbon J. held that the word “amendment” was wide enough to include a power
to amend or alter or repeal and there is no express prohibition in Article 50 itself that any
article of the Constitution including Article 50 could not be amended. The only limitation
that he could find was that the provisions of the Scheduled Treaty could not be amended.
He observed:

I see no ground for holding that either of these Articles could not have
been amended by the Oireachtas subject to a Referendum of the people
after the period of eight years, and, if so, it follows that the same
amendment, e.g., the deletion of the word “no” in Article 43 could be
made “by way of ordinary legislation” within that period, or within
sixteen, years, after eight had been altered to sixteen.

401. In other words, according to him, if the Oireachtas subject to a referendum of the
people mentioned in Article 50 could amend any Article, so could Oireachtas during the
period of eight years. But he noticed that in other Constitutions, there are articles, laws or
provisions which are specifically described as “Fundamental” e.g., Sweden, or
“Constitutional” e.g., Austria, Czechoslovakia and France, in respect of which the
Constitution expressly restricts the power of amendment, but in Constitution of the
Saorstat there is no such segregation, and the power of amendment which applies to any
Article appears to me to be equally applicable to all others, subject, of course, to the
restriction in respect of the Scheduled Treaty. He, later observed:
Unless, therefore, these rights appear plainly from the express provisions
of our Constitution to be inalienable, and incapable of being modified or
taken away by any legislative act, I cannot accede to the argument that the
Oireachtas cannot alter, modify, or repeal them. The framer of our
Constitution may have intended “to bind man down from mischief by the
chains of the Constitution,” but if they did, they defeated their object by
banding him the key of the padlock in Article 50. (P. 234)

402. Murnaghan J. stressed the point that “this direct consultation of the people’s will
does indicate that all matters, however fundamental, might be the subject of amendment.
On the other hand the view contended for by the appellants must go to this extreme point,
viz., that certain Articles or doctrines of the Constitution are utterly incapable of
alteration at any time even if demanded by an absolute majority of the voters.

403. This observation really highlights the distinction between Article 50 of the Irish
Constitution and Article 368 of the Indian Constitution. As I have already observed, there
is no direct consultation of the people’s will in Article 368 of our Constitution.

404. The only limitation he could find in Article 50 was that the amendment to the
Constitution must be within the terms of the Scheduled Treaty.

405. As I have observed earlier, I find Article 50 of the Irish Constitution quite different
in structure from Article 368 of the Indian Constitution and I do not think it is permissible
to argue from Article 50 of the Irish Constitution to Article 368 of the Indian
Constitution. Be that as it may, if I had to express my concurrence, I would express
concurrence with the view of the learned Chief Justice in so far as he said that the
Oireachtas could not increase its power of amendment by substituting sixteen years for
the words “eight years”.

406. I had also invited attention of Counsel to Moore and Ors. v. Attorney-General for
the Irish Free State and Ors. [1935] A.C. 484 and the respondents rely heavily on it. In
this case the validity of the Constitution (Amendment No. 22) Act, 1933 (Act 6 of 1933)
was involved. It was alleged that this amendment was no bar to the maintenance by the
petitioners, who were the appellants, of their appeal before the Judicial Committee, as it
was Void.

407. On May 3, 1933, the Oireachtas passed an Act, No. 6 of 1933, entitled the
Constitution (Removal of Oath) Act, 1933. That Act, by Section 2, provided that Section
2 of the Constitution of the Irish Free State (Saorstat Eireann) Act, 1922, should be
repealed, and, by Section 3, that Article 50 of the Constitution should be amended by
deleting the words “within the terms of the Scheduled Treaty.

408. Finally, on November 15, 1933, the Oireachtas, enacted the Constitution
(Amendment No. 22) Act, 1933, amending Article 66 of the Constitution so as to
terminate the right of appeal to His Majesty in Council.

409. The Validity of the last amending Act depended on whether the earlier Act, No. 6 of
1933, was valid, namely, that which is directed to removing from Article 50 the condition
that there can be no amendment of the Constitution unless it is within the terms of the
Scheduled Treaty.

410. It appears that Mr. Wilfrid Greene, arguing for the petitioners, conceded that the
Constitution (Amendment No. 16) Act, 1929 was regular and that the validity of the
subsequent amendments could not be attacked on the ground that they had not been
submitted to the people by referendum.

411. It is true that the Judicial Committee said that Mr. Greene rightly conceded this
point but we do not know the reasons which impelled the Judicial Committee to say that
the concession was rightly made. In view of the differences between Article 50 of the
Irish Constitution and Article 368 of our Constitution, this concession cannot have any
importance in the present case. The actual decision in the case is of no assistance to us
because that proceeds on the basis that the Statute of Westminster had removed the
restriction, contained in the Constitution of the Irish Free State Act, 1922.

412. Mr. Greene challenged the validity of Act No. 6 of 1933 by urging:
The Constitution derived its existence not from any legislature of the
Imperial Parliament but solely from the operations of an Irish body, the
Constituent Assembly, which is called in Ireland the Third Dail Eireann.
This body, it is said, though mentioned in the Irish Free State (Agreement)
Act, 1922, was in fact elected pursuant to a resolution passed on May 20,
1922, by the Second Dail Eireann, an Irish Legislative Assembly. The
Third Dail Eireann was thus, it was alleged, set up in Ireland by election of
the people of Ireland of their own authority as a Constituent Assembly to
create a Constitution, and having accomplished its work went out of
existence, leaving no successor and no body in authority capable of
amending the Constituent Act. The result of that argument is that a
Constitution was established which Mr. Greene has described as a semi-
rigid Constitution-that is, “one capable of being amended in detail in the
different articles according to their terms, but not susceptible of any
alteration so far as concerns the Constituent Act, unless perhaps by the
calling together of a new Constituent Assembly by the people of Ireland.
Thus the articles of the Constitution may only be amended in accordance
with Article 50, which limits amendments to such as are within the terms
of the Scheduled Treaty. On that view Mr. Greene argues that the law No.
6 of 1933 is ultra vires and hence that the amendment No. 22 of 1933 falls
with it.

413. Mr. Greene referred their Lordships to State (Ryan and Ors.) v. Lennon and Ors.
[1935] Irish Reports 170. In that case Chief Justice Kennedy is reported to have
expressed a view which corresponds in substance to that contended for by Mr. Greene.

414. Now it is these contentions which I have just set out and which their Lordships
could not accept. They observed:

In their opinion the Constituent Act and the Constitution of the Irish Free
State derived their validity from the Act of the Imperial Parliament, the
Irish Free State Constitution Act, 1922. This Act established that the
Constitution, subject to the provisions of the Constituent Act, should be
the Constitution of the Irish Free State and should come into operation on
being proclaimed by His Majesty, as was done on December 6, 1922. The
action of the House of Parliament was thereby ratified.

415. The position was summed up as follows:

(1) The Treaty and the Constituent Act respectively form parts of the
Statute Law of the United Kingdom, each of them being parts of an
Imperial Act. (2) Before the passing of the Statute of Westminster it was
not competent for the Irish Free State Parliament to pass an Act abrogating
the Treaty because the Colonial Laws Validity Act forbade a dominion
legislature to pass a law repugnant to an Imperial Act. (3) The affect of the
Statute of Westminster was to remove the fetter which lay upon the Irish
Free State Legislature by reason of the Colonial Laws Validity Act. That
Legislature can now pass Acts repugnant to an Imperial Act In this case
they have done so.

416. I think that summary makes it quite clear that it wag because of the Statute of
Westminster that the Irish Free State Parliament was enabled to amend the Constitution
Act.

PART IV
Validity of 24th Amendment

417. Now I may deal with the question whether the Constitution (Twenty-Fourth
Amendment) Act, 1971 is valid. It reads thus:

(2) In Article 13 of the Constitution, after Clause (3), the following clause
shall be inserted, namely:

(4) Nothing in this article shall apply to any amendment of
this Constitution made under Article 368.

(3) Article 368 of the Constitution shall be re-numbered as Clause (2)
thereof, and-

(a) for the marginal heading to that article, the following
marginal heading shall be substituted, namely:

Power of Parliament to amend the Constitution and
procedure therefor.;

(b) before Clause (2) as so re-numbered, the following
clause shall be inserted, namely:

(1) Notwithstanding anything in this
Constitution, Parliament may in exercise of
its constituent power amend by way of
addition, variation or repeal any provision of
this Constitution in accordance with toe
procedure laid down in this article;

(c) in Clause (2) as so re-numbered, for the words “it shall
be presented to the President for his ascent and upon such
assent being given to the Bill”, the words “it shall be
presented to the President who shall give his attest to the
Bill and thereupon” shall be substituted;

(d) after Clause (2) as so re-numbered, the following shall
be inserted, namely:

(3) Nothing in Article 13 shall apply to any
amendment made under this article.

418. According to the petitioner, the 24th Amendment has sought to achieve five results:

(i) It has inserted an express provision in Article 368 to indicate that the
source of the amending power will be found in that Article itself.

(ii) It has made it obligatory on the President to give his assent to any Bill
duly passed under that Article.

(iii) It has substituted the words “amend by way of addition, variation or
repeal…” in place of the bare concept of “amendment” in the Article 368.

(iv) It makes explicit that when Parliament makes a Constitutional
amendment under Article 368 it acts “in exercise of its constituent power.

(v) It has expressly provided, by amendments in Article 13 and 368, that
the bar in Article 13 against abridging or taking away any of the
fundamental rights should not apply to any amendment made under
Article 368.

419. Mr. Palkhivala did not dispute that the amendments covered by (i) and (ii) above
were within the amending power of Parliament. I do not find it necessary to go into the
question whether Subba Rao, C.J., rightly decided that the amending power was in List I
entry 97, or Article 248, because nothing turns on it now.

420. Mr. Palkhivala rightly conceded that Parliament could validly amend Article 368 to
transfer the source of amending power from List I entry 97 to Article 368.

421. Mr. Palkhivala however contended that “if the amendments covered by (iii) and (iv)
above are construed as empowering Parliament to exercise the full constituent power of,
the people themselves, and as vesting in Parliament the ultimate legal sovereignty of the
people, and as authorising Parliament to alter or destroy all or any of the essential
features, basic elements and fundamental principles of the Constitution (hereinafter
referred to “essential features”), the amendments must be held, to be illegal and void.” He
further urges that “if the amendment covered by (v) is construed as authorising
Parliament to damage or destroy the essence of all or any of the fundamental rights, the
amendment must be held to be illegal and void.” He says that the 24th Amendment is
void and illegal for the following reasons : A creature of the Constitution, as the
Parliament is, can have only such amending power as is conferred by the Constitution
which is given by the people unto themselves. While purporting to exercise that
amending power, Parliament cannot increase that very power. No doubt, Parliament had
the power to amend Article 368 itself, but that does not mean that Parliament could so
amend Article 368 as to change its own amending power beyond recognition. A creature
of the Constitution cannot enlarge its own power over the Constitution, while purporting
to act under it, any more than the creature of an ordinary law can enlarge its own power
while purporting to act under that law. The power of amendment cannot possibly
embrace the power to enlarge that very power of amendment, or to abrogate the
limitations, inherent or implied, in the terms on which the power was conferred. The
contrary view would reduce the whole principle of inherent and implied limitations to an
absurdity.

422. It is contended on behalf of the respondents that the 24th Amendment does enlarge
the power of Parliament to amend the Constitution, if Golak Nath’s case limited it, and as
Article 368 clearly contemplates amendment of Article 368 itself, Parliament can confer
additional powers of amendment on it.

423. Reliance was placed on Ryan’s [1935] Irish Reports 170 case and Moore’s [1935]
A.C. 484 case. I have already dealt with these cases.

424. It seems to me that it is not legitimate to interpret Article 368 in this manner. Clause

(e) of the proviso does not give any different power than what is contained in the main
article. The meaning of the expression “Amendment of the Constitution” does not change
when one reads the proviso. If the meaning is the same, Article 368 can only be amended
so as not to change its identity completely. Parliament, for instance, could not make the
Constitution uncontrolled by changing the prescribed two third majority to simple
majority. Similarly it cannot get rid of the true meaning of the expression “Amendment of
the Constitution” so as to derive power to abrogate fundamental rights.

425. If the words “notwithstanding anything in the Constitution” are designed to widen
the meaning of the word “Amendment of the Constitution” it would have to be held void
as beyond the amending power. But I do not read these to mean this. They have effect to
get rid of the argument that Article 248 and Entry 97 List I contains the power of
amendment. Similarly, the insertion of the words “in exercise of its constituent power”
only serves to exclude Article 248 and Entry 97 List I and emphasize that it is not
ordinary legislative power that Parliament is exercising under Article 368 but legislative
power of amending the Constitution.

426. It was said that if Parliament cannot increase its power of amendment Clause (d) of
Section 3 of the 24th Amendment which makes Article 13 inapplicable to an amendment
of the Constitution would be bad. I see no force in this contention. Article 13(2) as
existing previous to the 24th Amendment as interpreted by the majority in Golak Nath’s
case prevented legislatures from taking away or abridging the rights conferred by Article

13. In other words, any law which abridged a fundamental right even to a small extent
was liable to be struck down under Article 368 Parliament can amend every article of the
Constitution as long as the result is within the limits already laid down by me. The
amendment of Article 13(2) does not go beyond the limits laid down because Parliament
cannot even after the amendment abrogate or authorise abrogation or the taking away of
fundamental rights. After the amendment now a law which has the effect of merely
abridging a right while remaining within the limits laid down would not be liable to be
struck down.

427. In the result, in my opinion, the 24th Amendment as interpreted by me is valid.
PART V.-Validity of Section 2 of the Constitution (Twenty-fifth Amendment) Act, 1971.

428. Section 2 of the Constitution (Twenty-fifth Amendment) Act, 1971 enacted as
follows:

(a) for Clause (2), the following clause shall be substituted, namely:
(2) No property shall be compulsorily acquired or
requisitioned save for a public purpose and save by
authority of a law which provides for acquisition or
requisitioning of the property for an amount which may be
fixed by such law or which may be determined in
accordance with such principles and given in such manner
as may be specified in such law; and no such law shall be
called in question in any court on the ground that the
amount so fixed or determined is not adequate or that the
whole or any part of such amount is to be given otherwise
than in cash:

<BLOCKQUOTE
Provided that in making any law providing for the
compulsory acquisition of any property of an educational
institution established and administered by a minority,
referred to in Clause (1) of Article 30, the State shall ensure
that the amount fixed by or determined under such law for
the acquisition of such property is such as would not
restrict or abrogate the right guaranteed under that clause.

(b) after Clause (2A), the following clause shall be inserted, namely:
(2B) Nothing in Sub-clause (f) of Clause (1) of Article 19 shall affect any
such law as is referred to in Clause (2).

429. There cannot be any doubt that the object of the amendment is to modify the
decision given by this Court in Rustom Cavasjee Cooper v. Union of India [1970] 3
S.C.R. 530 where it was held by ten Judges that the Banking Companies (Acquisition and
Transfer of Undertakings) Act violated the guarantee of compensation under Article
31(2) in that it provided for giving certain amounts determined according to principles
which were not relevant in the determination of compensation of the undertaking of the
named Banks and by the method prescribed the amounts so declared could not be
regarded as compensation.

430. If we compare Article 31(2) as it stood before and after the 25th Amendment, the
following changes seem to have been effected. Whereas before the amendment, Article
31(2) required the law providing for acquisition to make provision for compensation by
either fixing the amount of compensation or specifying the principles on which and the
manner in which the compensation should be determined after the amendment Article
31(2) requires such a law to provide for an “amount” which may be fixed by the law
providing for acquisition or requisitioning or which may be determined in accordance
with such principles and given in such manner as may be specified in such law. In other
words, for the idea that compensation should be given, now the idea is that an “amount”
should be given. This amount can be fixed directly by law or may be determined in
accordance with such principles as may be specified.

431. It is very difficult to comprehend the exact meaning which can be ascribed to the
word “amount”. In this context, it is true that it is being used in lieu of compensation, but
the word “amount” is not a legal concept as “compensation” is.

432. According to Shorter Oxford English Dictionary, Third Edn. p. 57, the word
“amount” has the following meaning:

Amount (amount sb. 1710, (f. the vb.) 1). The sum total to which anything
amounts up; spec. the sum of the principal and interest 1796. 2. fig. The
full value, effect, or significance 1732. 3. A quantity or sum viewed as a
total 1833.

433. According to Webster’s Third New International Dictionary, p. 72, “amount” means:
amount 1a : the total number of quantity; AGGREGATE (the amount of
the fine is doubled); SUM, NUMBER (add the same amount to each
column) (the amount of the policy is 10,000 dollars) b : the sum of
individuals (the unique amount of worthless IOU’s collected during each
day’s business – R.L. Taylor) c : the quantity at hand or under
consideration (only a small amount of trouble involved) (a surprising
amount of patience) 2 : the whole or final effect, significance, or import
(the amount of bis remarks is that we are hopelessly beaten) 3 : accounting
: a principal sum and the interest on it syn see SUM.

434. I have also seen the meaning of the word “amount” in the Oxford English
Dictionary, Volume 1 p. 289, but it does not give me much guidance as to the meaning to
be put in Article 31(2), as amended. The figurative meaning, i.e., the full value, I cannot
give because of the deliberate omission of the word “compensation” and substitution of
the word “amount” in lieu thereof.

435. Let us then see if the other part of the article throws any light on the word “amount”.
The article postulates that in some cases principles may be laid down for determining the
amount and these principles may lead to an adequate amount or an inadequate amount.
So this show that the word “amount” here means something to be given in lieu of the
property to be acquired but this amount has to and can be worked out by laying down
certain principles. These principles must then have a reasonable relationship to the
property which is sought to be acquired, if this is so, the amount ultimately arrived at by
applying the principles must have some reasonable relationship with the property to be
acquired; otherwise the principles of the Act could hardly be principles within the
meaning of Article 31(2).

436. If this meaning is given to the word “amount” namely, that the amount given in cash
or otherwise is of such a nature that it has been worked out in accordance with the
principles which have relationship to the property to be acquired, the question arises :
what meaning is to be given, to the expression “the amount so fixed”. The amount has to
be fixed by law but the amount so fixed by law must also be fixed in accordance with
some principles because it could not have been intended that if the amount is fixed by
law, the legislature would fix the amount arbitrarily. It could not, for example, fix the
amount by a lottery.

437. Law is enacted by passing a bill which is introduced. The Constitution and
legislative procedure contemplate that there would be discussion, and in debate, the
Government spokesman in the legislature would be able to justify the amount which has
been fixed. Suppose an amendment is moved to the amount fixed. How would the debate
proceed ? Can the Minister say-“This amount is fixed as it is the government’s wish.”
Obviously not. Therefore, it follows that the amount, if fixed by the legislature, has also
to be fixed according to some principles. These principles cannot be different from the
principles which the legislature would lay down.

438. In this connection it must be borne in mind that Article 31(2) is still a fundamental
right. Then, what is the change that has been brought about by the amendment ? It is no
doubt that a change was intended, it seems to me that the change effected is that a person
whose property is aquired can no longer claim full compensation or just compensation
but he can still claim that the law should lay down principles to determine the amount
which he is to get and these principles must have a rational relation to the property sought
to be acquired. If the law were to lay down a principle that the amount to be paid in lieu
of a brick of gold acquired shall be the same as the market value of an ordinary brick or a
brick of silver it could not be held to be a principle at all. Similarly if it is demonstrated
that the amount that has been fixed for the brick of gold is the current value of an
ordinary brick or a brick of silver the amount fixed would be illegal. If I were to interpret
Article 31(2) as meaning that even an arbitrary or illusory or a grossly low amount could
be given which would shock not only the judicial conscience but the conscience of every
reasonable human being, a serious question would arise whether Parliament has not
exceded its amending power under Article 368 of the Constitution. The substance of the
fundamental right to property, under Article 31, consists of three things : one, the
property shall be acquired by or under a valid law; secondly, it shall be acquired only for
a public purpose; and, thirdly, the person whose property has been acquired shall be
given an amount in lieu thereof, which, as I have already said, is not arbitrary, illusory or
shocking to the judicial conscience or the conscience of mankind. I have already held that
Parliament has no power under Article 368 to abrogate the fundamental rights but can
amend or regulate or adjust them in its exercise of amending powers without destroying
them. Applying this to the fundamental right of property, Parliament cannot empower
legislatures to fix an arbitrary amount or illusory amount or an amount that virtually
amounts to confiscation, taking all the relevant circumstances of the acquisition into
consideration. Same considerations apply to the manner of payment. I cannot interpret
this to mean that an arbitrary manner of payment is contemplated. To give an extreme
example, if an amount is determined or fixed at Rs. 10,000 a legislature cannot lay down
that payment will be made at the rate of Rs. 10 per year or Rs. 10 per month.

439. Reference may be made to two cases that show that if discretion is conferred it must
be exercised reasonably.

440. In Roberts v. Hopwood [1925] A.C. 578; 590 it was held that the discretion
conferred upon the Council by Section 62 of the Metropolis Management Act, 1855,
must be exercised reasonably. The following observations of Lord Buckmaster are
pertinent:

It appears to me, for the reasons I have given, that they cannot have
brought into account the consideration which they say influenced them,
and that they did not base their decision upon the ground that the reward
for work is the value of the work reasonably and even generously
measured, but that they took an arbitrary principle and fixed an arbitrary
sum, which was not a real exercise of the discretion imposed upon them
by the statute.

441. I may also refer to Lord Wrenbury’s observation at p. 613:

I rest my opinion upon higher grounds. A person in whom is vested a
discretion must exercise his discretion upon reasonable grounds. A
discretion does not empower a man to do what he likes merely because he
is minded to do so – he must in the exercise of his discretion do not what
he likes but what he ought. In other words, he must, by use of his reason,
ascertain and follow the course which reason directs. He must act
reasonably.

442. In James Leslie Williams v. Haines Thomas [1911] A.C. 381 the facts are given in
the headnote as follows:

Under Section 4 of the New South Wales Public Service Superannuation
Act, 1903, the plaintiff was awarded by the Public Service Board a
gratuity of 23 # 10 $. 1 d. per mensem, calculated for each year of service
from December 9, 1875, the date of his permanent employment, upto
December 23, 1895; and upon his claiming to have his service reckoned
up to August 16, 1902, was awarded a further gratuity of one penny in
respect of each year subsequent to December 23, 1895, up to August 16,
1902, the date of the commencement of the public Service Act of that
year.

443. The Judicial Committee held the award to be illusory. The Judicial Committee
observed:

…it seems to their Lordships to be quite plain that an illusory award such
as this – an award intended to be unreal and unsubstantial – though made
under guise of exercising discretion, is at best a colourable performance,
and tantamount to a refusal by the Board to exercise the discretion
entrusted to them by Parliament.

444. Although I am unable to appreciate the wisdom of inserting Clause (2B) in Article
31, the effect of which is to make Article 19(1)(f) inapplicable, I cannot say that it is an
unreasonable abridgement of rights under Article 19(1)(f). While passing a law fixing
principles, the legislatures are bound to provide a procedure for the determination of the
amount, and if the procedure is arbitrary that provision may well be struck down under
Article 14.

445. In view of the interpretation which I have placed on the new Article 31(2), as
amended, it cannot be said that Parliament has exceeded its amending power under
Article 368 in enacting the new Article 31(2).

446. For the reasons aforesaid I hold that Section 2 of the Constitution (Twenty-fifth
Amendment) Act, 1971, as interpreted by me, valid.

447. Part VI-Validity of Section 3 of the Constitution (Twenty-Fifth Amendment) Act,
1971.

448. Section 3 of the twenty-fifth amendment, reads thus:

3. After Article 31B of the Constitution, the following article shall be
inserted, namely:

31. C. Notwithstanding anything contained in Article 13, no law giving
effect to the policy of the State towards securing the principles specified in
Clause (b) or Clause (c) of Article 39 shall be deemed to be void on the
ground that it is inconsistent with, or takes away or abridges any of the
rights conferred by Article 14, Article 19 or Article 31; and no law
containing a declaration that it is for giving effect to such policy shall be
called in question in any court on the ground that it does not give effect to
such policy:

Provided that where such law is made by the legislature of a State, the
provisions of this article shall not apply thereto unless such law, having
been reserved for the consideration of the President, has received his
assent.

449. It will be noted that Article 31C opens with the expression “notwithstanding
anything contained in Article 13”. This however cannot mean that not only fundamental
rights like Artice 19(1)(f) or Article 31 are excluded but all fundamental rights belonging
to the minorities and religious groups are also excluded. The article purports to save laws
which a State may make towards securing the principles specified in Clauses (b) or (c) of
Article 39 from being challenged on the ground that it is inconsistent with, or takes away
or abridges any of the rights conferred by Articles 14, 19 or 31. This is the only ground
on which they cannot be challenged. It will be noticed that the article provides that if the
law contains a declaration that it is for giving effect to such policy, it shall not be called
in question in any court on the ground that it does not give effect to such policy. In other
words, once a declaration is given, no court can question the law on the ground that it has
nothing to do with giving effect to the policy; whether it gives effect to some other policy
is irrelevant. Further, a law may contain some provisions dealing with the principles
specified in Clauses (b) or (c) of Article 39 while other sections may have nothing to do
with it, yet on the language it denies any court power or jurisdiction to go into this
question.

450. In the face of the declaration, this Court would be unable to test the validity of
incidental provisions which do not constitute an essential and integral part of the policy
directed to give effect to Article 39(b) and Article 39(c).

451. In Akadasi Padhan v. State of Orissa [1963] Supp. 2 S.C.R. 691-707
Gajendragadkar, C.J., speaking for the Court, observed:

“A law relating to” a State monopoly cannot, in the context, include all the
provisions contained in the said law whether they have direct relation with
the creation of the monopoly or not. In our opinion, the said expression
should be construed to mean the law relating to the monopoly in its
absolutely essential features. If a law is passed creating a State monopoly,
the Court should enquire what are the provisions of the said law which are
basically and essentially necessary for creating the State monopoly. It is
only those essential and basic provisions which are protected by the latter
part of Article 19(6). If there are other provisions made by the Act which
are subsidiary, incidental or helpful to the operation of the monopoly, they
do not fall under the said part and their validity must be judged under the
first part of Article 19(6).

452. These observations were quoted with approval by Shah, J., speaking on behalf of a
larger Bench in R.C. Cooper v. Union of India [1970] 3 S.C.R. 530-582. After quoting
the observations, Shah, J., observed:

This was reiterated in Rashbihar Panda and Ors. v. The State of Orissa
[1969] 3 S.C.R. 374. Vrajlal Manilal & Co. and Anr. v. The State of
Madhya Pradesh and Ors.
[1970] 1 S.C.R. 400 and Municipal Committee,
Amritsar and Ors. v. State of Punjab
[1969] 3 S.C.R. 447.

453. While dealing with the validity of the Bombay Prohibition Act (XXV of 1949), this
Court in State of Bombay v. F.N. Balsara [1951] S.C.R. 682 struck down two provisions
on the ground that they conflicted with the fundamental rights of freedom of speech and
expression guaranteed by Article 19(1)(a) of the Constitution. These provisions were
Sections 23(a) and 24(1)(a), which read:

23. No person shall-

(a) commend, solicit the use of, offer any intoxicant or
hemp, or….

24(1). No person shall print or publish in any newspaper news-sheet,
book, leaflet, booklet or any other single or periodical publication or
otherwise display or distribute any advertisement or other matter-

(a) which commends, solicits the use of, or offers any
intoxicant or hemp….

454. Section 23(b) was also held to be void. It was held that “the words “incite” and
“encourage” are wide enough to include incitement and encouragement by words and
speeches and also by acts and the words used in the section are so wide and vague that
the clause must be held to be void in its entirety.

455. Section 23(b) reads as follows:

23. No person shall-

(a) …

(b) incite or encourage any member of the public or any
class of individuals of the public generally to commit any
act, which frustrates or defeats the provisions of this Act, or
any rule, regulation or order made thereunder, or….

456. Mr. Palkhivala contends, and I think rightly, that this Court would not be able to
strike these provisions down if a similar declaration were inserted now in the Bombay
Prohibition Act that this law is for giving-effect to Article 47, which prescribes the duty
of the State to bring about prohibition of the consumption of intoxicating drinks. If a
similar provision were inserted in the impugned Kerala Acts making it a criminal offence
to criticise, frustrate or defeat the policy of the Acts, the provisions would be protected
under Article 31(C).

457. The only so-called protection which is given is that if the legislature of a State
passes such a law it must receive the President’s assent. It is urged before us that it is no
protection at all because the President would give his assent on the advice of the Union
Cabinet.

458. Article 31C in its nature differs from Article 31A, which was inserted by the Fourth
Amendment.

31A. (1) Notwithstanding anything contained in Article 13, no law
providing for-

(a) the acquisition by the State of any estate or of any rights
therein or the extinguishment or modification of any such
rights, or

(b) the taking over of the management of any property by
the State for a limited period either in the public interest or
in order to secure the proper management of the property,
or

(c) the amalgamation of two or more corporations either in
the public interest or in order to secure the proper
management of any of the corporations, or

(d) the extinguishment or modification of any rights of
managing agents, secretaries and treasurers, managing
directors, directors or managers of corporations, or of any
voting rights of shareholders thereof, or

(e) the extinguishment or modification of any rights
accruing by virtue of any agreement, lease or licence for
the purpose of searching for, or winning, any mineral or
mineral oil, or the premature termination or cancellation of
any such agreement, lease or license,
shall be deemed to be void on the ground that it is
inconsistent with, or takes away or abridges any of the
rights conferred by Article 14, Article 19 or Article 31 :

Provided that….

459. In Article 31A the subject-matter of the legislation is clearly provided, namely, the
acquisition by the State of any estate or any rights therein, (Article 31A(a)). Similarly, the
subject-matter of legislation is specifically provided in Clauses (b), (c) and (d) of Article
31A. But in Article 31C the sky is the limit because it leaves to each State to adopt
measures towards securing the principles specified in Clauses (b) and (c) of Article 39.
The wording of Articles 39(b) and 39(c) is very wide. The expression “economic system”
in Article 39(c) may well include professional and other services. According to
Encylopedia Americana (1970 Ed. Vol. 9p. p. 600) “economic systems are forms of
social organization for producing goods and services and determining how they will be
distributed. It would be difficult to resist the contention of the State that each provision in
the law has been taken for the purpose of giving effect to the policy of the State.

460. It was suggested that if the latter part of Article 31C, dealing with declaration, is
regarded as unConstitutional, the Court will be entitled to go into the question whether
there is any nexus between the impugned law and Article 39(b) and Article 39(c). I find it
difficult to appreciate this submission. There may be no statement of State policy in a
law. Even if there is a statement of policy in the Preamble, it would not control the
substantive provisions, if unambiguous. But assuming that there is a clear statement it
would be for the State legislature to decide whether a provision would help to secure the
objects.

461. The Courts will be unable to separate necessarily incidental provisions and merely
incidental. Further, as I have pointed out above, this question is not justiciable if the law
contains a declaration that it is for giving effect to such a policy. According to Mr.
Palkhivala, Article 31C has four features of totalitarianism : (1) There is no equality. The
ruling party could favour its own party members, (2) There need not be any freedom of
speech, (3) There need be no personal liberty which is covered by Article 19(1)(b), and
(4) The property will be at the mercy of the State. In other words, confiscation of
property of an individual would be permissible.

462. It seems to me that in effect, Article 31C enables States to adopt any policy they like
and abrogate Articles 14, 19 and 31 of the Constitution at will. In other words, it enables
the State to amend the Constitution. Article 14, for instance, would be limited by the
State according to its policy and not the policy of the amending body, i.e., the Parliament,
and so would be Articles 19 and 31, while these fundamental rights remain in the
Constitution. It was urged that when an Act of Parliament or a State Legislature delegates
a legislative power within permissible limits the delegated legislation derives its authority
from the Act of Parliament. It was suggested that similarly the State law would derive
authority from Article 31C. It is true that the State law would derive authority from
Article 31C but the difference between delegated legislation and the State law made
under Article 31C is this : It is permissible, within limits, for a legislature to delegate its
functions, and for the delegate to make law. Further the delegated legislation would be
liable to be challenged on the ground of violation of fundamental rights regardless of the
validity of the State Act. But a State legislature cannot be authorised to amend the
Constitution and the State law deriving authority from Article 31C cannot be challenged
on the ground that it infringes Articles 14, 19 and 31.

463. It will be recalled that Article 19 deals not only With the right to property but it
guarantees various rights : freedom of speech and expression; right to assemble peaceably
and without arms; right to form associations or unions; right to move freely throughout
the territory of India; right to practice any profession or to carry on any occupation, trade
or business. I am unable to appreciate the reason for giving such powers to the State
legislature to abrogate the above freedoms. In effect, Parliament is enabling State
legislatures to declare that “a citizen shall not be free; he will have no freedom of speech
to criticise the policy of the State; he shall not assemble to protest against the policy; he
shall be confined to a town or a district and shall not move outside his State; a resident of
another state shall not enter the State which is legislating; he shall not, if a lawyer, defend
people who have violated the law. It could indeed enable legislatures to apply one law to
political opponents of the ruling party and leave members of the party outside the
purview of the law. In short, it enables a State Legislature to set up complete
totalitarianism in the State. It seems that its implications were not realised by Parliament
though Mr. Palkhiwala submits that every implication was deliberately intended.

464. I have no doubt that the State legislatures and Parliament in its ordinary legislative
capacity will not exercise this new power conferred on them fully but I am concerned
with the amplitude of the power conferred by Article 31C and not with what the
legislatures may or may not do under the powers so conferred.

465. I have already held that Parliament cannot under Article 368 abrogate fundamental
rights. Parliament equally cannot enable the legislatures to abrogate them. This provision
thus enables legislatures to abrogate fundamental rights and therefore must be declared
unConstitutional.

466. It has been urged before us that Section 3 of the 25th amendment Act is void as it in
effect delegates the constituent amending power to State legislatures. The question arises
whether Article 368 enables Parliament to delegate its function of amending the
Constitution to another body. It seems to me clear that it does not. It would be noted that
Article 368 of this Constitution itself provides that amendment may be initiated only by
the introduction of a bill for the purpose in either House of Parliament. In other words,
Article 368 does not contemplate any other mode of amendment by Parliament and it
does not equally contemplate that Parliament could set up another body to amend the
Constitution.

467. It is well-settled in India that Parliament cannot delegate its essential legislative
functions.

See: (1) Per Mukherjea J. in re The Delhi Laws Act, 1912. (1951) SCR
747 at 984-5.

(2) Raj Narain Singh v. Patna Administration 1955 (1) SCR 290.

(3) Hari Shankar Bagla v. State of Madhya Pradesh 1955 (1) SCR 380.
(4) Vasantlal Sanjanwala v. State of Bombay 1961 (1) SCR 341.

(5) The Municipal Corporation of Delhi v. Birla Cotton Mills 1968 (3)
SCR 251.

(6) Garewal v. State of Punjab 1959 Supp. (1) SCR 792.

468. It is also well-settled in countries, where the courts have taken a position different
than in Indian courts, that a legislature cannot create another legislative body. Reference
may be made here to In re Initiative and Referendum Act (1919) A.C. 935 and Attorney-
General of Nova Scoitia v. Attorney-General of Canada (1951) S.C.R. Canada 31. I have
discussed the latter case while dealing with the question of implied limitation. Initiative
and Referendum case is strongly relied on by Mr. Palkhivala to establish that an
amending power cannot be delegated. In this case the Judicial Committee of the Privy
Council was concerned with the interpretation of Section 92, head 1 of the British North
America Act, 1867, which empowers a Provincial Legislature to amend the Constitution
of the Province, “excepting as regards the office of the Lieutenant-Governor”. The
Legislative Assembly of Manitoba enacted the Initiative and Referendum Act, which in
effect would compel the Lieutenant Governor to submit a proposed law to a body of
voters totally distinct from the legislature of which he is the Constitutional head, and
would render him powerless to prevent it from becoming an actual law if approved by
these voters.

469. The judgment of the Court of Appeal is reported in 27 Man. L.R. 1, which report is
not available to me, but the summary of the reasons of the learned Judges of the Court of
Appeal are given at page 936 of (1919) A.C. as follows:

The British North America Act, 1867, declared that for each Province
there should be a Legislature, in which Section 92 vested the power of
law-making; the legislature could not confer that power upon a body other
than itself. The procedure proposed by the Act in question would not be an
Act of a Legislature within Section 92, would be wholly opposed to the
spirit and principles of the Canadian Constitution, and would override the
Legislature thereby provided. Further, the power to amend the
Constitution given by Section 92, head 1, expressly expected “the office of
the Lieutenant-Governor”. Section 7 of the proposed Act, while preserving
the power of veto and disallowance by the Governor-General provided for
by Sections 55 and 90 of the Act of 1867, dispensed with the assent of the
Lieutenant-Governor provided for by Sections 56 and 90 of that Act; even
if Section 7 was not intended to dispense with that assent, Section 11
clearly did so. The proposed Act also violated the provisions of Section 54
(inconjunction with Section 90) as to money bills.

470. Their Lordships of the Judicial Committee held at page 944:
Their Lordships are of opinion that the language of the Act cannot be
construed otherwise than as intended seriously to affect the position of the
Lieutenant-Governor as an integral part of the Legislature, and to detract
from rights which are important in the legal theory of that position. For if
the Act is valid it compels him to submit a proposed law to a body of
voters totally distinct from the Legislature of which he is the
Constitutional head, and renders him powerless to prevent it from
becoming an actual law if approved by a majority of these voters. It was
argued that the words already referred to, which appear in Section 7,
preserve his powers of veto and disallowance. Their Lordships are unable
to assent to this contention. The only powers preserved are those which
relate to Acts of the Legislative Assembly, as distinguished from Bills,
and the powers of veto and disallowance referred to can only be those of
the Governor-General under Section 90 of the Act of 1867, and not the
powers of the Lieutenant-Governor, which are at an end when a Bill has
become an Act. Section 11 of the Initiative and Referendum Act is not less
difficult to reconcile with the rights of the Lieutenant-Governor. It
provides that when a proposal for repeal of some law has been approved
by the majority of the electors voting, that law is automatically to be
deemed repealed at the end of thirty days after the clerk of the Executive
Council shall have published in the Manitoba Gazette a statement of the
result of the vote. Thus the Lieutenant-Governor appears to be wholly
excluded from the new legislative authority.

471. I have set out this passage in extenso because this deals with one part of the
reasoning given by the Court of Appeal. Regarding the Other part i.e. whether the
Legislature could confer that power on a body other than itself, the Judicial Committee
observed at page 945:

Having said so much, their Lordships, following their usual practice of not
deciding more than is strictly necessary, will not deal finally with another
difficulty which those who contend for the validity of this Act have to
meet. But they think it right, as the point has been raised in the Court
below, to advert to it. Section 92 of the Act of 1867 entrusts the legislative
power in a Province to its legislature, and to that Legislature only. No
doubt a body, with power of legislation on the subjects entrusted to it so
ample as that enjoyed by a Provincial Legislature in Canada, could, while
preserving its own capacity intact, seek the assistance of subordinate
agencies, as had been done when in Hodge v. The Queen 9 A.C. 117 the
Legislature of Ontario was held entitled to entrust to a Board of
Commissioners authority to enact regulations relating to taverns; but it
does not follow that it can create and endow with its own capacity a new
legislative power not created by the Act to which it owes its own existence.
Their Lordships do no more than draw attention to the gravity of the
Constitutional questions which thus arise.

(Emphasis supplied)

472. It is interesting to note that this position was indicated by Sir A. Hobhouse, a
member of the Judicial Committee, while Hodge v. The Queen 9 A.C. 117 was being
argued. This appears from Lefroy on Canadian Federal System at p. 387:
Upon the argument before the Privy Council in Hodge v. The Queen, Mr.
Horace Davey contended that under this sub-section, (Section 92(1) of
Canadian Constitution) provincial legislatures “could do what Lord
Selborne, no doubt correctly, said in The Queen v. Burah [1878] 3 A.C.
905 the Indian legislature could not do,-abdicate their whole legislative
functions in favour of another body.” But, as Sir A. Hobhouse remarked,
this they cannot do. “They remain invested with a responsibility.
Everything is done by them, and such officers as they create and give
discretion to.

473. The learned Attorney-General submitted that this case decided only that in the
absence of clear and unmistakable language in Section 92, head 1, the power which the
Crown possesses through a person directly representing the Crown cannot be abrogated.
It is true that this was the actual decision but the subsequent observations, which I have
set out above, clearly show that the Judicial Committee was prepared to imply limitations
as the Court of Appeal had done on the amending power conferred on the Provincial
Legislature by Section 92, head 1.

474. The Attorney General said that the scope of this decision was referred to in Nadan v.
The King (1926) A.C. 482 where at page 495 reference is made to this case in the
following words:

In the case of In re Initiative and Referendum Act Lord Haldane, in
declaring the judgment of the Board referred to “the impropriety in the
absence of clear and unmistakable language of construing Section 92 as
permitting the abrogation of any power which the Crown possesses
through a person directly representing it”; an observation which applies
with equal force to Section 91 of the Act of 1867 and to the abrogation of
a power which remains vested in the Grown itself.

475. But this passage again dealt with the actual point decided and not the obiter dicta.

476. The first para of the head note in Nadan’s (1926) A.C. 482 case gives in brief the
actual decision of the Privy Council as follows:

Section 1025 of the Criminal Code of Canada, if and so far as it is
intended to prevent the King in Council from giving effective leave to
appeal against an order of a Canadian Court in a criminal case, is invalid.
The legislative authority of the Parliament of Canada as to criminal law
and procedure, under Section 91 of the British North America Act, 1867,
is confined to action to be taken in Canada. Further, an enactment
annulling the royal prerogative to grant special leave to appeal would be
inconsistent with the Judicial Committee Acts 1833 and 1844, and
therefore would be invalid under Section 2 of the Colonial Laws Validity
Act, 1865. The royal assent to the Criminal Code could not give validity to
an enactment which was void by imperial statute; exclusion of the
prerogative could be accomplished only by an Imperial statute.

477. For the aforesaid reasons I am unable to agree with the Attorney General and I hold
that the Initiative and Referendum Act case shows that limitations can be implied in an
amending power. Mr. Seervai seeks to distinguish this case on another ground. According
to him, these observations were obiter dicta, but even if they are treated as considered
obiter dicta, they add nothing to the principles governing delegated legislation, for this
passage merely repeats what had been laid down as far back as 1878 in The Queen v.
Burah 5 I.A. 178 : (1878) 3 A.C. 889; 904 : 905, where the Privy Council in a classical
passage, observed:

But their Lordships are of opinion that the doctrine of the majority of the
Court is erroneous, and that it rests upon a mistaken view of the powers of
the Indian Legislature, and indeed of the nature and principles of
legislation. The Indian Legislature has powers expressly limited by the
Act of the Imperial Parliament which created it, and it can, of course, do
nothing beyond the limits which circumscribe these powers. But when
acting within those limits, it is not in any sense an agent or delegate of the
Imperial Parliament, but has, and was intended to have, plenary powers of
legislation, as large, and of the same nature, as those of Parliament itself.
The established Courts of Justice, when a question arises whether the
prescribed limits have been exceeded must of necessity determine that
question; and the only way in which they can properly do so, is by looking
to the terms of the instrument by which, affirmatively, the legislative
powers were created, and by which, negatively, they are restricted. If what
has been done is legislation, within the general scope of the affirmative
words which give the power, and if it violates no express condition or
restriction by which that power is limited (in which category would of
course be included any Act of the Imperial Parliament at variance with it),
it is not for any Court of Justice to inquire further or to enlarge
constructively those conditions and restrictions.

Mr. Seervai further says that having laid down the law as set out above,
the Privy Council added:

Their Lordships agree that the Governor-General in Council could not, by
any form of enactment; create in India, and arm with general legislative
authority, a new legislative power, not created or authorised by the
Council’s Act.

478. We are unable to agree with him that the obiter dicta of the Judicial Committee deals
with the same subject as Burah’s 5 I.A. 178 case. Burah’s’ case was not concerned with
the power to amend the Constitution but was concerned only with legislation enacted by
the Indian Legislature. This clearly appears from the passage just cited from Lefroy. The
Governor-General in Council had no power to amend the Government of India Act, under
which it functioned.

479. Reference was also made to the observations of one of us in Delhi Municipality v.
B.C. & W. Mills A.I.R. (1968) S.C. 1232 at p. 1266 where I had observed as follows:
Apart from authority, in my view Parliament has full power to delegate
legislative authority to subordinate bodies. This power flows, in my
judgment, from Article 246 of the Constitution. The word “exclusive”
means exclusive of any other legislation and not exclusive of any
subordinate body. There is, however, one restriction in this respect and
that is also contained in Article 246. Parliament must pass a law in respect
of an item or items of the relevant list. Negatively this means that
Parliament cannot abdicate its functions.

480. Reference was also invited to another passage where I had observed:
The case of 1919 AC 935 provides an instance of abdication of functions
by a legislature. No inference can be drawn from this case that delegations
of the type with which we are concerned amount to abdication of
functions.

481. It is clear these observations are contrary to many decisions of this Court and, as I
said, I made these observations apart from authority.

482. But neither this Court nor the Judicial Committee in Queen v. Burah 5 I.A. 178 :
(1878) 3 A.C. 889 were concerned with an amending power, and the importance of the
obiter observations of the Privy Council lies in the fact that even in exercise of its
amending power the legislature could not “create and endow with its own capacity a new
legislative power not created by the Act to which it owes its own existence,” and the fact
that in Canada the doctrine of limited delegated legislation does not prevail as it does in
India.

483. It has been urged before us that in fact there has been no delegation of the amending
powers to the State legislatures by Article 31C and what has been done is that Article
31C lifts the ban imposed by Part III from certain laws. I am unable to appreciate this
idea of the lifting of the ban. Fundamental rights remain as part of the Constitution and
on the face of them they guarantee to every citizen these fundamental rights. But as soon
as the State legislates under Article 31C and the law abrogates or takes away these
Constitutional rights, these fundamental rights cease to have any effect. The amendment
is then made not by Parliament as the extent of the amendment is not known till the State
legislates. It is when the State legislates that the extent of the abrogation or abridgement
of the fundamental rights becomes clear. To all intents and purposes it seems to me that it
is State legislation that effects an amendment of the Constitution. If it be assumed that
Article 31C does not enable the States to amend the Constitution then Article 31C would
be ineffective because the law which in effect abridges or takes away the fundamental
rights would have been passed not in the form required by Article 368, i.e. by 2/3rd of the
majority of Parliament but by another body which is not recognised in Article 368 and
would be void on that ground.

484. The learned Solicitor General, relying on Mohamed Samsudeen Kariapper v. S.S.
Wijesinha (1968) A.C. 717; 743 urged that there can be implied amendment of the
Constitution and Article 31C may be read as an implied amendment of Article 368. What
the Judicial Committee decided in this case was that a bill having received a certificate in
the hands of the Speaker that the number of votes cast in favour thereof in the House of
Representatives amounted to no lass than two-thirds of the whole number of Members of
the House in effect amounted to a bill for the amendment or repeal of any of the
provisions of the order, and the words “amendment or repeal” included implied
amendment.

485. Menzies, J., speaking for the Judicial Committee, observed:
Apart from the proviso to Sub-section (4) therefore the board has found no
reason for not construing the words “amend or repeal” in the earlier part of
Section 29(4) as extending to amendment or repeal by inconsistent law….
A bill which, if it becomes an Act, does amend or repeal some provision
of the order is a bill “for the amendment or repeal of a provision of the
order.

Later, he observed:

The bill which became the Act was a bill for an amendment of Section 24
of the Constitution simply because its terms were inconsistent with that
section. It is the operation that the bill will have upon becoming law which
gives it its Constitutional character, not any particular label which may be
given to it. A bill described as one for the amendment of the Constitution,
which contained no operative provision to amend the Constitution would
not require the prescribed formalities to become a valid law whereas a bill
which upon its passing into law would, if valid, alter the Constitution
would not be valid without compliance with those formalities.

486. We are not here concerned with the question which was raised before the Judicial
Committee because no one has denied that Article 31C is an amendment of the
Constitution. The only question we are concerned with is whether Article 31C can be
read to be an implied amendment of Article 368, and if so read, is it valid, i.e., within the
powers of Parliament to amend Article 368 itself.

487. It seems to me that Article 31C cannot be read to be an implied amendment of
Article 368 because it opens with the words “notwithstanding anything contained in
Article 13” and Article 31C does not say that “notwithstanding anything contained in
Article 368.” What Article 31C does is that it empowers legislatures, subject to the
condition laid down in Article 31C itself, to take away or abridge rights conferred by
Articles 14, 19 and 31. At any rate, if it is deemed to be an amendment of Article 368, it
is beyond the powers conferred by Article 368 itself. Article 368 does not enable
Parliament to constitute another legislature to amend the Constitution, in its exercise of
the power to amend Article 368 itself.

488. For the aforesaid reasons I hold that Section 3 of the Constitution (Twenty-fifth
Amendment) Act 1971 is void as it delegates power to legislatures to amend the
Constitution.

PART-VII.-Twenty-Ninth Amendment
The Constitution (Twenty-Ninth Amendment) reads:

2. Amendment of Ninth Schedule
In the Ninth Schedule to the Constitution after entry 64 and before the
Explanation, the following entries shall be inserted, namely:

65. The Kerala Land Reforms (Amendment) Act, 1969
(Kerala Act 35 of 1969).

66. The Kerala Land Reforms (Amendment) Act, 1971
(Kerala Act 25 of 1971).

489. The effect of the insertion of the two Kerala Acts in the Ninth Schedule is that the
provisions of Article 31-B get attracted. Article 31-B which was inserted by Section 5 of
the Constitution (First Amendment) Act, 1951, reads:

Insertion of new Article 31B.

490. After Article 31A of the Constitution as inserted by Section 4, the following article
shall be inserted, namaly:

31B. Validation of certain Acts and Regulations
Without prejudice to the generality of the provisions contained in Article
31A, none of the Acts and Regulations specified in the Ninth Schedule nor
any of the provisions thereof shall be deemed to be void, or ever to have
become void, on the ground that such Act, Regulation or provision is
inconsistent with, or takes away or abridges any of the rights conferred by,
any provisions of this Part, and notwithstanding any judgment, decree or
order of any court or tribunal to the contrary, each of the said Acts and
Regulations shall, subject to the power of any competent Legislature to
repeal or amend it continue in force.

491. The First Amendment had also inserted Article 3-A and the Niath Schedule
including 13 State enactments dealing with agrarian, reforms.

492. Before dealing with the points debated before us, it is necessary to mention that a
new Article 31-A was substituted by the Constitution (Fourth Amendment) Act, 1955, for
the original article with retrospective effect. The new article contained original Article
31A(1) as Clause (a) and added Clauses (b) to (e) and also changed the nature of the
protective umbrella. The relevant part of Article 31A(1) as substituted has already been
set out.

493. Under Article 31-A as inserted by the First Amendment a law was protected even if
it was inconsistent with or took away or abridged any rights conferred by any provisions
of Part III. Under the Fourth Amendment the protective umbrella extended to only Article
14, Article 19 or Article 31. The Seventeenth Amendment further amended the definition
of the word “estate” in Article 31A. It also added seven Acts to the Ninth Schedule.

494. The argument of Mr. Palkhivala, on this part of the case, was two fold. First, he
contended, that Article 31B, as originally inserted, had intimate relations with agrarian
reforms, because at that stage Article 31-A dealt only with agrarian reforms. The words
“without prejudice to the generality of the provisions contained in Article 31A”,
according to him, pointed to this connection. He, in effect, said that Article 31-B having
this original meaning did not change the meaning or its scope when a new Article 31-A
containing Clauses (b) to (e) were included.

495. I am unable to accede to these contentions. The ambit of Article 31-B has been
determined by this Court in three decisions. In State of Bihar v. Maharajadhiraja Sir
Kameshwar Singh
(1952) S.C.R. 889; 914-15, Patnjali Sastri, C.J., rejected the limited
meaning suggested above by Somayya, and observed:

“There is nothing in Article 31-B to indicate that the specific mention of
certain statutes was only intended to illustrate the application of the
general words of Article 31-A. The opening words of Article 31-B are
only intended to make clear that Article 31-A should not be restricted in
its application by reason of anything contained in Article 31-B and are in
no way calculated to restrict the application of the latter article or of the
enactments referred to therein to acquisition of “estates.”

496. He held that the decision in Sibnath Banerji’s (1945) F.C.R. 195 case afforded no
useful analogy.

497. In Visweshwar Rao v. State of Madhya Pradesh (1952) S.C.R. 1020-1037. Mahajan,
J., repelled the argument in these words:

In my opinion the observations in Sibnath Banerji’s case far from
supporting the contention raised negatives it. Article 31-B specifically
validates certain acts mentioned in the Schedule despite the provisions of
Article 31-A and is not illustrative of Article 31-A. but stands independent
of it.

498. In H.B. Jeejeebhoy v. Assistant Collector, Thana (1965) 1 S.C.R. 636-648, to which
decision I was a party, Subha Rao, C.J., observed that “Article 31-B is not governed by
Article 31-A and that Article 31-B is a Constitutional device to place the specified
statutes beyond any attack on the ground that they infringe Part III of the Constitution.

499. I may mention that the validity of the device was not questioned before the Court
then.

500. But even though I do not accept the contention that Article 31-B can be limited by
what is contained in Article 31-A, the question arises whether the Twenty-Ninth
Amendment is valid.

501. I have held that Article 368 does not enable Parliament to abrogate or take away
fundamental rights. If this is so, it does not enable Parliament to do this by any means,
including the device of Article 31-B and the Ninth Schedule. This device of Article 31-B
and the Ninth Schedule is bad insofar as it protects statutes even if they take away
fundamental rights. Therefore, it is necessary to declare that the Twenty-Ninth
Amendment is ineffective to protect the impugned Acts if they take away fundamental
rights.

502. In this connection I may deal with the argument that the device of Article 31B and
the Ninth Schedule has uptill now been upheld by this Court and it is now too late to
impeach it. But the point now raised before us has never been raised and debated before.
As Lord Atkin observed in Proprietary Articles Trade Association v. Attorney-General
for Canada (1931) A.C. 310; 317.

Their Lordships entertain no doubt that time alone will not validate an Act
which when challenged is found to be ultra vires; nor will a history of a
gradual series of advances till this boundary is finally crossed avail to
protect the ultimate encroachment.

503. If any further authority is needed, I may refer to Attorney-General for Australia v.
The Queen and the Boilermakers’ Society of Australia (1957) A.C. 288; 323. The Judicial
Committee, while considering the questionwhether certain sections of the Conciliation
and Arbitration Act, 1904 1952 were ultra vires inasmuch as the Commonwealth Court of
Conciliation and Arbitration had been invested with the executive powers alongwith the
judicial powers, referred to the point why for a quarter of century no litigant had attacked
the validity of this obviously illegitimate union, and observed:
Whatever the reason may be, just as there was a patent invalidity in the
original Act which for a number of years went unchallenged, so far a
greater number of years an invalidity which to their Lordships as to the
majority of the High Court has been convincingly demonstrated, has been
disregarded. Such clear conviction must find expression in the appropriate
judgment.

504. We had decided not to deal with the merits of individual cases and accordingly
Counsel had not addressed any arguments on the impugned Acts passed by the Kerala
State Legislature. It would be for the Constitution Bench to decide whether the impugned
Acts take away fundamental rights. If they do, they will have to be struck down. If they
only abridge fundamental rights, it would be for the Constitution Bench to determine
whether they are reasonable abridgements essential in the public interest.

505. Broadly speaking, Constitutional amendments hitherto made in, Article 19 and
Article 15 and, the agrarian laws enacted by various States furnish illustrations of
reasonable abridgement of fundamental rights in the public interest.

506. It was said during the arguments that one object of Article 31-B was to prevent time-
consuming litigation, which held up implementation of urgent reforms. If a petition is
filed in the High Court or a suit is filed in a subordinate court or a point raised before a
magistrate, challenging the validity of an enactment it takes years before the validity of
an enactment is finally determined. Surely, this is not a good reason to deprive persons of
their fundamental rights. There are other ways available to the Government to expedite
the decision. It may for example propose ordinary legislation to enable parties to
approach the Supreme Court for transfer of such cases to the Supreme Court for
determination of substantial questions of interpretation of the Constitution.
PART VIII : Conclusions
To summarise, I hold that:

(a) Golak Nath’s (1967) 2 S.C.R. 762 case declared that a
Constitutional amendment would be bad if it infringed
Article 13(2), as this applied not only to ordinary
legislation but also to an amendment of the Constitution.

(b) Golak Nath’s (1967) 2 S.C.R. 762 case did not decide
whether Article 13(2) can be amended under Article 368 or
determine the exact meaning of the expression “amendment
of this Constitution” in Article 368.

(c) The expression “amendment of this Constitution” does
not enable Parliament to abrogate or take away,
fundamental rights or to completely change the
fundamental features of the Constitution so as to destroy its
identity. Within these limits Parliament can amend every
article.

(d) The Constitution (Twenty-fourth Amendment) Act,
1971, as interpreted by me, has been validly enacted.

(e) Article 368 does not enable Parliament in its constituent
capacity to delegate its function of amending the
Constitution to another legislature or to itself in its ordinary
legislative capacity.

(f) Section 2 of the Constitution (Twenty-fifth Amendment)
Act, 1971, as interpreted by me, is valid.

(g) Section 3 of the Constitution (Twenty-fifth
Amendment) Act, 1971 is void as it delegates power to
legislatures to amend the Constitution.

(h) The Constitution (Twenty-Ninth Amendment) Act,
1971 is ineffective to protect the impugned Acts if they
abrogate or take away fundamental rights. The Constitution
Bench will decide whether the impugned Acts take away
fundamental rights or only abridge them, and in the latter
case whether they effect reasonable abridgements in the
public interest.

507. The Constitution Bench will determine the validity of the Constitution (Twenty-
sixth Amendment) Act, 1971 in accordance with this judgment, and the law.

508. The cases are remitted to the Constitution Bench to be decided in accordance with
this judgment, and the law. The parties will bear their own costs.
Shelat and Grover, JJ.

509. All the six writ petitions involve common questions as to the validity of the 24th,
25th and 29th amendments to the Constitution. It is not necessary to set out the facts
which have already been succinctly stated in the judgment of the learned Chief Justice.

510. It was considered, when the larger bench was constituted, that the decision of the
questions before us would hinge largely on the correctness or otherwise of the decision of
this court in I.C. Golak Nath and Ors. v. State of Punjab and Anr. [1967] 2 S.C.R. 762,
according to which it was held, by majority, that Article 13(2) of the Constitution was
applicable to Constitutional amendments made under Article 368 and that for that reason
the fundamental rights in Part III could not be abriged in any manner or taken away. The
decision in Golak Nath has become academic, for even on the assumption that the
majority decision in that case was not correct, the result on the questions now raised
before us, in our opinion, would just be the same. The issues that have been raised travel
far beyond that decision and the main question to be determined now is the scope, ambit
and extent of the amending power conferred by Article 368. On that will depend largely
the decision of the other matters arising out of the 25th and the 29th amendments.

511. The respective positions adopted by learned Counsel for the parties diverge widely
and are irreconcilable. On the side of the petitioners, it is maintained inter alia that the
power of the amending body (Parliament) under Article 368 is of a limited nature. The
Constitution gave the Indian citizens the basic freedoms and a polity or a form of
government which were meant to be lasting and permanent. Therefore, the amending
power does not extend to alteration or destruction of all or any of the essential features,
basic elements and fundamental principles of the Constitution which power, it is said,
vests in the Indian people alone who gave the Constitution to themselves, as is stated in
its Preamble.

512. The respondents, on the other hand, claim an unlimited power for the amending
body. It is claimed that it has the full constituent power which a legal sovereign can
exercise provided the conditions laid down in Article 368 are satisfied. The content and
amplitude of the power is so wide that, if it is so desired, all rights contained in Part III
(Fundamental Rights) such as freedom of speech and expression; the freedom to form
associations or unions and the various other freedoms guaranteed by Article 19(1) as also
the right to freedom of religion as contained in Articles 25 to 28 together with the
protection of interests of minorities (to mention the most prominent ones) can be
abrogated and taken away. Similarly, Article 32 which confers the right to move this
Court, if any fundamental right is breached, can be repealed or abrogated. The directive
principles in Part IV can be altered drastically or even abrogated. It is claimed that
democracy can be replaced by any other form of government which may be wholly
undemocratic, the federal structure can be replaced by a unitary system by abolishing all
the States and the right of judicial review can be completely taken away. Even the
Preamble which declares that the People of India gave to themselves the Constitution, to
constitute India into a Sovereign Democratic Republic for securing the great objectives
mentioned therein can be amended; indeed it can be completely repealed. Thus,
according to the respondents, short of total abrogation or repeal of the Constitution, the
amending body is omnipotent under Article 368 and the Constitution can, at any point of
time, be amended by way of variation, addition or repeal so long as no vacuum is left in
the governance of the country.

513. These petitions which have been argued for a very long time raise momentus issues
of great Constitutional importance. Our Constitution is unique, apart from being the
longest in the world. It is meant for the second largest population with diverse people
speaking different languages and professing varying religions. It was chiselled and
shaped by great political leaders and legal luminaries, most of whom, had taken an active
part in the struggle for freedom from the British yoke and who knew what domination of
a foreign rule meant in the way of deprivation of basic freedoms and from the point of
view of exploitation of the millions of Indians. The Constitution is an organic document
which must grow and it must take stock of the vast socioeconomic problems, particularly,
of improving the lot of the common man consistent with his dignity and the unity of the
nation.

514. We may observe at the threshold that we do not propose to examine the matters
raised before us on the assumption that Parliament will exercise the power in the way
claimed on behalf of the respondents nor did the latter contend that it will be so done. But
while interpreting Constitutional provisions it is necessary to determine their width or
reach in fact the area of operation of the power, its minimum and maximum dimensions
cannot be demarcated or determined without fully examining the rival claims. Unless that
is done, the ambit, content, scope and extent of the amending power cannot be properly
and correctly decided.

515. For our purposes it is not necessary to go prior to the year 1934. It was in that year
that the Indian National Congress made the demand for a Constituent Assembly as part of
its policy. This demand was repeated in the Central Legislative Assembly in 1937 by the
represetatives of the Congress. By what is known as the Simla Conference 1945 the
Congress repeated its stand that India could only accept the Constitution drawn by the
people. After the end of World War II the demand was put forward very strongly by the
Indian leaders including Mahatma Gandhi. Sir Stratford Cripps representing Britain had
also accepted the idea that an elected body of Indians should frame the Indian
Constitution.(The facts have been taken mainly from the Indian Constitution, Cornerstone
of a Nation, by Granville Austin). In September 1945 the newly elected British Labour
Government announced that it favoured the creation of a constituent body in India.
Elections were to be held so that the newly elected provincial legislatures could act as
electoral bodies for the Constituent Assembly. A parliamentary delegation was sent to
India in January 1946 and this was followed by what is known as the Cabinet Mission.
There were a great deal of difficulties owing to the differences between the approach of
the Indian National Congress and the Muslim League led by Mr. M.A. Jinnah. The
Cabinet Mission devised a plan which was announced on May 16, 1946. By the end of
June, both the Muslim League and the Congress had accepted it with reservations. The
Constituent Assembly was elected between July-August 1946 as a result of the
suggestion contained in the statement of the Cabinet Mission. The Attlee Government’s
efforts to effect an agreement between the Congress and the Muslim League having
failed, the partition of the country came as a consequence of the declaration of the British
Government on June 3, 1947. As a mult of that declaration certain changes took place in
the Constituent Assembly. There was also readjustment of representation of Indian States
from time to time between December 1946 and November 1949. Many Smaller States
merged into the provinces, many united to from union of States and some came to be
administered as commissioner’s provinces. There was thus a gradual process by which the
Constituent Assembly became fully representative of the various communities and
interests, political, intellectual, social and cultural. It was by virtue of Section 8 of the
Indian Independence Act 1947 that the Constituent Assembly was vested with the legal
authority to frame a Constitution for India.

516. The first meeting of the Constituent Assembly took place on December 9, 1946
when the swearing in of members and election of a temporary president to conduct the
business until the installation of a permanent head, took place. On December 13, 1946
Pandit Jawahar Lal Nehru moved the famous “Objectives Resolution” giving an outline,
aims and objects of the Constitution. This resolution was actually passed on January 22,
1947 by all members of the Constituent Assembly (standing) and it declared among other
matters that all power and authority of the sovereign Independent India, its constituent
parts and organs of Government are derived from the people. By November 26, 1949 the
deliberations of the Constituent Assembly had concluded and the Constitution had been
framed. As recited in the Preamble it was on that date that the people of India in the
Constituent Assembly adopted, enacted and gave to themselves “this Constitution” which
according to Article 393 was to be called “The Constitution of India”. In accordance with
Article 394 that Article and the other Articles mentioned therein were to come into force
at once but the remaining provisions of the Constitution were to come into force on the
26th day of January 1950.

517. Before the scheme of the Constitution is examined in some detail it is necessary to
give the pattern which was followed in framing it. The Constituent Assembly was
unfettered by any previous commitment in evolving a Constitutional pattern “suitable to
the genius and requirements of the Indian people as a whole”. The Assembly had before
it the experience of the working of the Government of India Act 1935, several features of
which could be accepted for the new Constitution. Our Constitution borrowed a great
deal from the Constitutions of other countries, e.g. United Kingdom, Canada, Australia,
Ireland, United States of America and Switzerland. The Constitution being supreme all
the organs and bodies owe their existence to it. None can claim superiority over the other
and each of them has to function within the four-corners of the Constitutional provisions.
The Preamble embodies the great purposes, objectives and the policy underlying its
provisions apart from the basic character of the State which was to come into existence
i.e. a Sovereign Democratic Republic. Parts III and IV which embody the fundamental
rights and directive principles of state policy have been described as the conscience of the
Constitution(The Indian Constitution by Granville Austin p. 50) The legislative power
distributed between the Union Parliament and the State Legislatures cannot be so
exercised as take away or abridge the fundamental rights contained in Part III. Powers of
the Union and the States are further curtailed by conferring the right to enforce
fundamental rights contained in Part III by moving the Supreme Court for a suitable relief
See generally, Kania C.J. in A.K. Gopalan v. The State [1950] S.C.R. 88 at pp. 96-97,
Article 32 itself has been constituted a fundamental right. Part IV containing the directive
principles of State policy was inspired largely by similar provisions in the Constitution of
the Eire Republic (1937). This Part, according to B.N. Rao; is like an Instrument of
Instructions from the ultimate sovereign, namely, the people of India (B.N. Rao, India’s
Constitution in the Making p. 393). The Constitution has all the essential elements of a
federal structure as was the case in the Government of India Act 1935, the essence of
federalism being the distribution of powers between the federation or the Union and the
States or, the provinces. All the legislatures have plenary powers but these are controlled
by the basic concepts of the Constitution itself and they function within the limits laid
down in it Per Gajendragadkar C.J. in Special Reference No. 1 of 1964, [1965] 1 S.C.R.
413 at p. 445. All the functionaries, be they legislators, members of the executive or the
judiciary take oath of allegiance to the Constitution and derive their authority and
jurisdiction from its provisions. The Constitution has entrusted to the judicature in this
country the task of construing the provisions of the Constitution and of safeguarding the
fundamental rights Ibid p. 446. It is a written and controlled Constitution. It can be
amended only to the extent of and in accordance with the provisions contained therein,
the principal provision being Article 368. Although our Constitution is federal in its
structure it provides a system modelled on the British parliamentary system. It its the
executive that has the main responsibility for formulating the governmental policy by
“transmitring it into law” whenever necessary. ‘The executive function comprises both the
determination of the policy as well as carrying it into execution. This evidently includes
the initiation of legislation, the maintenance of order, the promotion of social and
economic welfare, the direction of foreign policy, in fact the carrying on or supervision of
the general administration of the State.” R.S. Ram Jaway a Kapur and Ors. v. The State of
Punjab (1955) 2 S.C.R. 225 at p. 236. With regard to the civil services and the position of
the judiciary the British model has been adopted inasmuch as the appointment of judges
both of the Supreme Court of India and of the High Courts of the States is kept free from
political controversies. Their independence has been assured. But the doctrine of
parliamentary sovereignty as it obtains in England does not prevail here except to the
extent provided by the Constitution. The entire scheme of the Constitution is such that it
ensures the sovereignty and integrity of the country as a Republic and the democratic way
of life by parliamentary institutions based on free and fair elections.

518. India is a secular State in which there is no State religion. Special provisions have
been made in the Constitution guaranteeing the freedom of conscience and free
profession, practice and propagation of religion and the freedom to manage religious
affairs as also the protection of interests of minorities. The interests of scheduled castes
and the scheduled tribes have received special treatment. The Rule of Law has been
ensured by providing for judicial review. Adult suffrage, the “acceptance of the fullest
implications of democracy” is one of the most striking features of the Constitution.
According to K.M. Pannikar, “it may well be claimed that the Constitution is a solemn
promise to the people of India that the legislature will do everything possible to renovate
and reconstitute the society on new principles (Hindu Society at crossroads (By K.M.
Pannikar) at pages 63-64).

519. We may now look at the Preamble.

520. It reads:

We, THE PEOPLE OF INDIA, having solemnly resolved to constitute
India into a SOVEREIGN DEMOCRATIC REPUBLIC and to secure to
all its citizens:

JUSTICE, social, economic and political;

LIBERTY of thought, expression, belief, faith and worship;

EQUALITY of status and of opportunity; and to promote among them all;
FRATERNITY assuring the dignity of the individual and the unity of the
Nation;

IN OUR CONSTITUENT ASSEBMLY this twenty-sixth day of
November 1949, do HEREBY ADOPT, ENACT AND GIVE TO
OURSELVES THIS CONSTITUTION.

It may be mentioned that this Preamble and indeed the whole Constitution was drafted in
the light of and directions contained in the “OBJECTIVES RESOLUTION” adopted on
January 22, 1947.

521. According to Granville Austin (Cornerstone of a nation (Indian Constitution) by
Granville Austin, p. 75), directive principles of State policy set forth the humanitarian
socialist precepts that were the aims of the Indian social revolution. Granville Austin,
while summing up the interrelationship of fundamental rights and directive principles,
says that it is quite evident that the fundamental rights and the directive principles were
designed by the members of the Assembly to be the chief instruments in bringing about
the great reforms of the social revolution. He gives the answer to the question whether
they have helped to bring the Indian society closer to the Constitution’s goal of social,
economic and political justice for all in the affirmative (Indian Constitution (Cornerstone
of a nation) by Granville Austin p. 113). Das C.J. in Re : Kerala Education Bill 1957
[1959] S.C.R. 995 at p. 1020 made the following observations with regard to Parts III and
IV:

While our Fundamental Rights are guaranteed by Part III of the
Constitution, Part IV of it on the other hand, lays down certain directive
principles of State policy. The provisions contained in that Part are not
enforceable by any court but the principles therein laid down are,
nevertheless, fundamental in the governance of the country and it shall be
the duty of the State to apply these principles in making laws. Article 39
enjoins the State to direct its policy towards securing, amongst other
things, that the citizens, men and women, equally, have the right to an
adequate means of livelihood.

Although in the previous decisions of this Court in State of Madras v. Smt. Champdkam
Dorairajan [1951] S.C.R. 525 at p. 531 and Mohd. Hanif Qureshi and Ors. v. The State of
Bihar [1959] S.C.R. 629 it had been held that the directive principles of State policy had
to conform to and run subsidiary to the Chapter of Fundamental Rights, the learned Chief
Justice was of the view which may be stated in his own words:

Nevertheless in determining the scope and ambit of the fundamental rights
relied on by or on behalf of any person or body the court may not entirely
ignore these directive principles of State policy laid down in Part IV of the
Constitution but should adopt the principle of harmonious construction
and should attempt to give effect to both as much as possible.

522. The first question of prime importance involves the validity of the Constitution
Amendment Act 1971 (hereinafter called the 24th Amendment). It amended Article 368
of the Constitution for the first time. According to the Statement of Objects and Reasons
in the Bill relating to the 24th amendment, the result of the judgment of this Court in
Golak Nath’s [1967] 2 S.C.R. 762 case has been that Parliament is considered to have no
power to take away or curtail any of the fundamental rights guaranteed by Part III of the
Constitution even if it becomes necessary to do so for giving effect tot the Directive
Principles of State Policy and for attainment of the Objectives set out in the Preamble to
the Constitution. It became, therefore, necessary to provide expressly that Parliament has
the power to amend any provision of the Constitution including the provisions contained
in Part III.

523. Article 368 is in a separate Part i.e. Part XX. Its marginal note before the 24th
Amendment was “Procedure for amendment of the Constitution”. It provided in the
substantive portion of the Article how the Constitution “shall stand amended” when “An
Amendment of this Constitution” was initiated by the introduction of a Bill in either
House of Parliament. The following conditions had to be satisfied:

(i) The Bill had to be passed in each House by a majority of the total
membership of that House and by a majority of not less than two-thirds of
the members of that House present and voting.

(ii) The Bill had to be presented for the assent of the President and his
assent had to be obtained.

Under the proviso, it was necessary to obtain ratification of legislatures of not less than
one half of the States by Resolutions before presenting the Bill to the President for assent
if the amendment sought to make any change in the Articles, Chapters etc. mentioned in
Clauses (a) to (e) Clause (e) was “the provisions of this Article”.

524. The 24th Amendment made the following changes:

(i) The marginal heading has been substituted by “Power of Parliament to
amend the Constitution and procedure there-for”.

(ii) Article 368 has been re-numbered as Clause (2).

(iii) Before Clause (2), the following clause has been inserted:
Notwithstanding anything in this Constitution, Parliament may in exercise
of the Constituent power amend by way of addition, variation or repeal
any provision of this Constitution in accordance with the procedure laid
down in this article.

(iv) In Clause (2) as renumbered, for the words “it shall be presented to
President for his assent and upon such assent being given to the Bill” the
words “it shall be presented to the President who shall give his assent to
the Bill and thereupon” have been substituted.

(v) A new Clause (3) has been inserted, namely:

(3) Nothing in Article 13 shall apply to any amendment
made under this article.

It may be mentioned that by the 24th amendment Clause (4) has been inserted in Article
13 itself. It is:

(4) Nothing in this Article shall apply to any amendment of this
Constitution made under Article 368.

525. On behalf of the petitioners, Mr. Palkhivala stated that he need not for the purposes
of this case dispute the 24th Amendment in so far as it leads to the following results:

(i) The insertion of the express provision in Article 368 that the source of
the amending power is the Article itself.

(ii) The President is bound to give assent to any Bill duly passed under
that Article.

The following three results have, however, been the subject of great deal of argument:

(i) The substitution of the words in Article 368 “amend by way of
addition, variation or repeal…” in place of the concept ‘amendment’.

(ii) Making it explicit in the said Article that when Parliament makes a
Constitutional amendment under the Article it acts “in exercise of its
constituent power”.

(iii) The express provision in Article 13 and 368 that the bar in the former
Article against abridging or taking away any of the fundamental rights
should not apply to an amendment made under the latter Article.
In the judgment of Chief Justice Subba Rao with whom four learned judges agreed in
GolaK Nath’s case the source of the amending power was held to reside in Article 248
read with entry 97 of List I to the Seventh Schedule. Whether that view is sustainable or
not need not be considered here now owing to the concession made by Mr. Palkhivala
that by amendment of Article 368 such a power could be validly located in that Article
even if it be assumed that it did not originally reside there. The real attack, therefore, is
directed against the validity of the 24th Amendment in so far as the three results
mentioned above are concerned. It has been maintained that if the effect of those results
is that the Parliament has clothed itself with legal sovereignty which the People of India
alone possess, by taking the full constituent power, and if the Parliament can in exercise
of that power alter or destroy all or any of the ‘essential features’ of the Constitution, the
24th Amendment will be void. The fundamental rights embodied in Part III are a part of
the ‘essential features’ and if their essence or core can be damaged or taken away, the 24th
amendment will be void and illegal.

526. The position taken up on behalf of the respondents is that so far as Article 368 is
concerned, the 24th Amendment has merely clarified the doubts cast in the majority
judgment in Golak Nath. That Article, as it originally stood, contained the constituent
power by virtue of which all or any of the provisions of the Constitution including the
Preamble could be added to, varied or repealed. In other words, the power of amendment
was unlimited and unfettered and was not circumscribed by any such limitations as have
been suggested on behalf of the petitioners. Therefore, the crux of the matter is the
determination of the true ambit, scope and width of the amending provisions contained in
Article 368 before the changes and alterations made in it by the 24th Amendment. If the
Article conferred the power of the amplitude now covered by the 24th Amendment
nothing new has been done and the amendment cannot be challenged. If, however, the
original power though having the constituent quality was a limited one, it could not be
increased. In other words the amending body cannot enlarge its own powers.

527. What then is the meaning of the word “amendment” as used in Article 368 of the
Constitution. On behalf of the respondents it has been maintained that “amendment” of
this Constitution” can have only one meaning. No question, can arise of resorting to other
aids in the matter of interpretation or construction of the expression “amendment.” On the
other hand, the argument of Mr. Palkhivala revolves on the expression “amendment”
which can have more than one meaning and for that reason it is essential to discover its
true import as well as ambit by looking at and taking into consideration other permissible
aids of construction. No efforts have been spared on both sides to give us all the
meanings of the words “amendment” and “amend” from the various dictionaries as also
authoritative books and opinions of authors and writers.

528. It is more proper, however, to look for the true ‘meaning’ of the word “amendment”
in the Constitution itself rather than in the dictionaries. Let us first analyse the scheme of
Article 368 itself as it stood before the 24th Amendment.

(i) The expression “amendment of the Constitution” is not defined or
explained in any manner although in other Parts of the Constitution the
word “amend” as will be noticed later has been expanded by use of the
expression “amend by way of addition, variation or repeal.

(ii) The power in respect of amendment has not been conferred in express
terms. It can be spelt out only by necessary implication.

(iii) The proviso uses the words “if such amendment seeks to make any
change in”. It does not use the words “change of” or “change” simpliciter.

(iv) The provisions of the Constitution mentioned in the proviso do not
show that the basic structure of the Constitution can be changed if the
procedure laid down therein is followed. For instance, Clause (a) in the
proviso refers to Articles 54 and 55 which relate to the election of the
President. It is noteworthy that Article 52 which provides that there shall
be a President of India and Article 53 which vests the power of the Union
in the President and provides how it shall be exercised are not included in
Clause (a). It is incomprehensible that the Constitution makers intended
that although the ratification of the legislatures of the requisite number of
States should be obtained if any changes were to be made in Articles 54
and 55 but that no such ratification was necessary if the office of the
President was to be abolished and the executive power of the Union was to
be exercised by some other person or authority.

(v) Another Article which is mentioned in Clause (a) is Article 73 which
deals with the extent of the executive power of the Union. So far as the
Vice-President is concerned there is no mention of the relevant Articles
relating to him. In other words the States have been given no voice in the
question whether the office of the Vice-President shall be continued or
abolished or what the method of his election would be.

(vi) The next Article mentioned in Clause (a) is 162 which deals with the
extent of the executive power of the States. The Articles relating to the
appointment and conditions of service of a Governor, Constitution and
functions of his council of ministers as also the conduct of business are not
mentioned in Clause (a) or any other part of the proviso.

(vii) Along with Articles 54, 55, 73 and 162. Article 241 is mentioned in
Clause (a) of the proviso. This Article dealt originally only with the High
Courts for States in Part C of the First Schedule.

(viii) Chapter IV of Part V of the Constitution deals with the Union
Judiciary and Chapter V of Part VI with the High Courts in the States.
Although these have been included in Clause (b) of the proviso it is
surprising that Chapter VI of Part VI which relates to Subordinate
Judiciary is not mentioned at all, which is the immediate concern of the
States.

(ix) Chapter I of Part XI which deals with legislative relations between the
Union and the States is included in Clause (b) of the proviso but Chapter II
of that Part which deals with Administrative Relations between the Union
and the States and various other matters in which the States would be
vitally interested are not included.

(x) The provisions in the Constitution relating to services under the State
as also with regard to Trade and Commerce are not included in the
proviso.

(xi) Clause (c) of the proviso mentions the lists in the Seventh Schedule.
Clause (d) relates to the representation of States in Parliament and Clause

(c) to the provisions of Article 368 itself.

529. The net result is that the provisions contained in Clauses (a) and (b) of the proviso
do not throw any light on the logic, sequence or systematic arrangement in respect of the
inclusion of those Articles which deal with the whole of the federal structure. These
clauses demonstrate that the reason for including certain Articles and excluding other
from the proviso was not that all Articles dealing with the federal structure or the States
had been selected for inclusion in the proviso. The other unusual result is that if the
fundamental rights contained in Part III have to be amended that can be done without
complying with the provisions of the proviso. It is difficult to understand that the
Constitution makers should not have thought of ratification by the States if such
important and material rights were to be abrogated or taken away wholly or partially. It is
also interesting that in order to meet the difficulty created by the omission of Articles 52
and 53 which relate to there being a President in whom the executive functions of the
Union would vest, the learned Solicitor General sought to read by implication the
inclusion of those Articles because according to him, the question of election cannot arise
with which Articles 54 and 55 are concerned if the office of President is abolished.

530. We may next refer to the use of the words “amendment” or “amended” in other
articles of the Constitution. In some articles these words in the context have a wide
meaning and in another context they have a narrow meaning. The group of articles which
expressly confer power on the Parliament to amend are five including Article 368. The
first is Article 4. It relates to laws made under Articles 2 and 3 to provide for amendment
of the First and the Second Schedules and supplemental, incidental and consequential
matters. The second Article is 169 which provides for abolition or creation of Legislative
Councils in States. The third and the fourth provisions are paras 7 and 21 of the 5th and
6th Schedules respectively which have to be read with Article 244 and which deal with
the administration of Scheduled Areas and Tribal Areas. The expression used in Articles
4 and 169 is “amendment”. In paras 7 and 21 it is the expanded expression “amend by
way of addition, variation or repeal” which has been employed. Parliament has been
empowered to make these amendments by law and it has been expressly provided that no
such law shall be deemed to be an amendment of the Constitution for the purpose of
Article 368.

531. It is apparent that the word “amendment” has been used in a narrower sense in
Article 4. The argument that if it be assumed that Parliament is invested with wide
powers under Article 4 it may conceivably exercise power to abolish the legislative and
the judicial organs of the State altogether was refuted by this Court by saying that a State
cannot be formed, admitted or set up by law under Article 4 by the Parliament which
does not conform to the democratic pattern envisaged by the Constitution Mangol Singh
and Anr. v. Union of India [1967] 2 S.C.R. 109 at p. 112. 88 at pp. 96-97. Similarly any
law which contains provisions for amendment of the Constitution for the purpose of
abolition or creation of legislative councils in States is only confined to that purpose and
the word “amendment” has necessarily been used in a narrow sense. But in Paras 7 and
21 the expanded expression is employed and indeed an attempt was made even in the
Constituent Assembly for the insertion of a new clause before Clause (1) of draft Article
304 (Present Article 368). The amendment (Constituent Assembly Debates Vol. 9, p.
1663) (No. 3239) was proposed by Mr. H.V. Kamath and it was as follows:
Any provision of this Constitution may be amended, whether by way of
variation, addition or repeal, in the manner provided in this article.
Mr. Kamath had moved another amendment in draft Article 304 to substitute the words
“it shall upon presentation to the President receive his assent”. Both these amendments
were negatived by the Constituent Assembly Ibid. It is noteworthy that the 24th
amendment as now inserted has introduced substantially the same amendments which
were not accepted by the Constituent Assembly.

532. The Constituent Assembly, must be presumed to be fully aware of the expanded
expression, as on September 17, 1949 it had substituted the following section in place of
the old Section 291 of the Government of India Act 1935 by means of Constituent
Assembly Act 4 of 1949:

291. Power of the Governor General to amend certain provisions of the
Act and order made thereunder.-

(1) The Governor General may at any time by Order make
such amendments as he considers necessary whether by
way of addition, modification, or repeal, (emphasis
supplied) in the provisions of this Act or of any Order made
thereunder in relation to any Provincial Legislature with
respect to any of the following matters, that is to say,-

(a) …

The word “amendment” has also been used in certain Articles like Article 107 dealing
with legislative procedure and Article 111 which enables the President to send a message
requesting the Houses to consider the desirability of introducing amendments etc.,
“Amendment” as used in these Articles could only have a limited meaning as is apparent
from the context. On behalf of the petitioners a great deal of reliance has been placed on
the contrast between the use of the word “amendment” in Article 4 and 169 and paras 7
and 21 of the 5th and 6th Schedules which use the composite expression “amend by way
of addition, variation or repeal.” It is pointed out that in Article 368 it is only the word
“amendment” which has been used and if the Constitution makers intended that it should
have the expanded meaning then there was no reason why the same phraseology would
not have been employed as in paras 7 and 21 or as has been inserted now by the 24th
amendment. The steps in this argument are:

(i) The contrast in the language employed in the different provisions of the
Constitution in respect of amendment;

(ii) conferment of the wider power for the purpose of the 5th and 6th
Schedules which empower the Parliament to alter and repeal the
provisions of those Schedules relating to the institutions contemplated by
them, the law making authority set up under them and the fundamental
basis of administration to be found in the two Schedules.

(iii) the wide language used in paras 7 and 21 of the two Schedules was
meant for the purpose that at a proper time in the future or whenever
considered necessary the entire basic structure of the Schedules could be
repealed and the areas and tribes covered by them could be governed and
administered like the rest of India.

(iv) the use of the word “amendment” simpliciter in Article 368 must have
a narrower meaning than the composite expression “amend” or
“amendment” by way of addition, variation or repeal and must correspond
to the meaning of the word “amend” or “amendment” in Articles 4 and

169.

(v) The power of amending the Constitution is not concentrated in Article
368 alone but it is diffused as it is to be found in the other Articles and
provisions mentioned. The reason why it was added that no law passed by
the Parliament under those provisions shall be deemed to be an
amendment of this Constitution for the purpose of Article 368 was only
meant to clarify that the form and manner prescribed by Article 368 was
not to be followed and the Parliament could, in the ordinary way, by
following the procedure laid down for passing legislative enactments
amend the Constitution to the extent mentioned in those Articles and
provisions.

533. The learned Advocate General of Maharashtra, who appears for respondent No. 1,
has laid a great deal of emphasis on the fact that Article 368 is the only Article which is
contained in a separate Part having the title “Amendment of the Constitution”. It is under
that article that all other provisions including Aricles 4, 169 and paras 7 and 21 of the 5th
and 6th Schedules respectively can be amended. The latter group of articles contain a
limited power because those Articles are subordinate to Article 368. This is illustrated by
the categorical statement contained in each one of those provisions that no such law
amending the Constitution shall be deemed to be an amendment there of for the purpose
of Article 368. As regards the composite expression “amend by way of addition, variation
or repeal” employed in paras 7 and 21 of the two Schedules, it has been pointed out that
Clause (2), in which the words “Amendment of this Constitution” are used clearly shows
that addition, variation or repeal of any provision would be covered by the word
“amendment”. According to the learned Attorney General the word “amendment” must
mean, variation addition or repeal. He has traced the history behind paras 7 and 21 of
Schedules 5 and 6 to illustrate that the expression “amend by way of addition, variation
or repeal” has no such significance and does not enlarge the meaning of the word
“amendment”. Our attention has been invited to a number of Articles in the Constitution
itself out of which mention may be made of Articles 320(5) and 392(1) where the
expressions used were “such modification, whether by way of repeal or amendment” and
“such adoption whether by way of modification, addition or omission”. It has been urged
that the expression “amendment of this Constitution” has acquired substantive meaning
over the years in the context of a written Constitution and it means that any part of the
Constitution can be amended by changing the same either by variation, addition or repeal.

534. Dr. B.R. Ambedkar who was not only the Chairman of the Drafting Committee but
also the main architect of the Constitution made it clear (Constituent Assembly Debates
Vol. 9, page 1661) that the articles of the Constitution were divided into different
categories; the first category was the one which consisted of articles which could be
amended by the Parliament by a bare majority; the second set of articles were such which
required the two-third majority. This obviously had reference to the group of articles
consisting of Articles 4, 169 and paras 7 and 21 of the two Schedules and Article 368
respectively. The scheme of the amending provisions outlined by Dr. B.R. Ambedkar
seems to indicate that the Constitution makers had in mind only one distinction between
the amending power conferred by the other Articles and Article 368. No such distinction
was present to their mind of the nature suggested by the learned Advocate General that
the amending power conferred by Articles other than Article 368 was of a purely
subordinate nature. In one sense the power contained in the first group of Articles can be
said to be subordinate in those Articles themselves could be amended by the procedure
prescribed by Article 368. But that Article itself could be amended by the same
procedure. It would not, therefore, be wrong to say that the amending power was of a
diffused kind and was contained in more than one provision of the Constitution. It
appears that the statement in the articles and provisions containing the amending power
other than Article 368 that any amendment made under those articles would not amount
to an amendment under Article 368 merely embodied the distinction emphasised by Dr.
B.R. Ambedkar that one category could be amended by the Parliament by a bare majority
and all the other articles could be amended by the said body but only by following the
form and manner prescribed by Article 368. Although prima facie it would appear that
the Constitution makers did not employ the composite expression in Article 368 for
certain reasons and even rejected Mr. Kamath’s amendment which pointedly brought to
their notice that it was of material importance that the expanded expression should be
used, it may not be possible to consider this aspect as conclusive for the purpose of
determining the meaning of the word “amendment” in Article 368.

535. According to Mr. Palkhivala there can be three possible meanings of amendment:

(i) to improve or better; to remove an error, the question of improvement
being considered from the standpoint of the basic philosophy underlying
the Constitution but subject to its essential features.

(ii) to make changes which may not tall within (i) but which do not alter or
destroy any of the basic features, essential elements or fundamental
principles of the Constitution.

(iii) to make any change whatsoever including changes falling outside (ii).
He claims that the preferable meaning is that which is contained in (i) but what is stated
in (ii) is also a possible construction. Category (iii) should be ruled out altogether.
Category (i) and (ii) have a common factor, namely that the essential features cannot be
damaged or destroyed.

536. On behalf of the respondents it is not disputed that the words “amendment of this
Constitution” do not mean repeal or abrogation of this Constitution. The amending
power, however, is claimed on behalf of the respondents to extend to addition, alteration,
substitution, modification, deletion of each and every provision of the Constitution. The
argument of the Attorney General is that the amending power in Article 368 as it stood
before the 24th amendment and as it stands now has always been and continues to be the
constituent power, e.g., the power to deconstitute or reconstitute the Constitution or any
part of it. Constitution at any point of time cannot be so amended by way of variation,
addition or repeal as to leave a vacuum in the government of the country. The whole
object and necessity of amending power is to enable the Constitution to continue and
such a constituent power, unless it is expressly limited in the Constitution itself, can by
its very nature have no limit because if any such limit is assumed, although not expressly
found in the Constitution, the whole purpose of an amending power will be nullified. It
has been pointed out that in the Constitution First Amendment Act which was enacted
soon after the Constitution of India came into force, certain provisions were inserted,
others substituted or omitted and all these were described as amendments of the article
mentioned therein. In the context of the Constitution, amendment reaches every provision
including the Preamble and there is no ambiguity about it which may justify having resort
to either looking at the other Articles for determining the ambit of the amendatory power
or taking into consideration the Preamble or the scheme of the Constitution or other
permissible aids to construction.

537. A good deal of reliance has been placed on behalf of the respondents on Article 5 of
the Constitution of the United States hereinafter called the ‘American Constitution’ which
deals with amendment and its interpretation by the American courts. Reference has been
made to the writings of authors and writers who have dealt with the meaning of the word
“amendment” in the American Constitution. It has been argued that in Article 5 of that
Constitution the word used is “amendments” and our Constitution makers had that word
in mind when they employed the expression “amendment of this Constitution” in Article

368. We propose to refer to the decision from other countries including those of the
Supreme Court of the United States later. We wish to observe, at this stage, that our
founding fathers had primarily the Constitutions of Canada, Australia, Eire, U.S.A. and
Switzerland in view apart from that of Japan. The whole scheme and language of Article
368 is quite different from the amending provisions in Constitutions of those countries.
For instance, in U.S.A., Eire, Australia, Switzerland and Japan the people are associated
in some manner or the other directly with the amending process. It would be purely
speculative or conjectural to rely on the use of the word “amend” or “amendment” in the
Constitution of another country unless the entire scheme of the amending section or
article is also kept in mind. In India Parliament is certainly representative of the people
but so are similar institutions in the countries mentioned above and yet there is a
provision for ratification by convention or referendum or submission of the proposed law
to electors directly. Another way of discovering the meaning on which both sides relied
on is to refer to the various speeches in the Constituent Assembly by the late Prime
Minister Pandit Jawahar Lal Nehru and late Dr. B.R. Ambedkar the Chief Architects of
the Constitution. The position which emerges from an examination of their speeches does
not lead to any clear and conclusive result. Their Speeches show that our Constitution
was to be an amendable one and much rigidity was not intended. Pandit Nehru time and
again emphasised that while the Constitution was meant to be as solid and as permanent a
structure as it could be, nevertheless there was no permanence in the Constitution and
there should be certain flexibility; otherwise it would stop a nation’s growth. Dr.
Ambedkar, while dealing with draft Article 25 corresponding to the present Article 32,
said that the most important Article without which the Constitution would be a nullity
and which was the very soul of the Constitution and the heart of it was that Article. But
what he said at a later stage appears to suggest that that article itself could be amended
and according to the respondents even abrogated. This illustration shows that nothing
conclusive can emerge by referring to the speeches for the purpose of interpretation of the
word “amendment”.

538. It is not possible to accept the argument on behalf of the respondents that
amendment can have only one meaning. This word or expression has several meanings
and we shall have to determine its true meaning as used in the context of Article 368 by
taking assistance from the other permissible aids to construction. We shall certainly bear
in mind the Well known principles of interpretation and construction, particularly, of an
instrument like a Constitution. A Constitution is not to be construed in any narrow and
pedantic sense. A broad and liberal spirit should inspire those whose duty it is to interpret
it Gwyer C.J. In Re. C.P. & Berar Sales of Motor Spirit & Motor Lubricants Taxation Act
1938 [1939] F.C.R. 18 adopted the words of Higgins J., of the High Court of Australia
from the decision in Attorney General for New South Wales v. The Brewery Employees
Union of New South Wales etc. [1908] 6 C.L.R. 469 at pp. 611-612 according to which
even though the words of a Constitution are to be interpreted on the same principles of
interpretation as are applied to any ordinary law, these very principles of interpretation
require taking into account the nature and scope of the Act remembering that “it is a
Constitution, a mechanism under which laws are to be made and not a mere Act which
declares what the law is to be”. [1939] F.C.R. 18, 37. The decision must depend on the
words of the Constitution as provisions of no two Constitutions are in identical terms.
The same learned Chief Justice said that the “grant of the power in general terms standing
by itself would no doubt be construed in the wider sense, but it may be qualified by other
express provisions in the same enactment, by the implication of the context, and even by
considerations arising out of what appears to be the general scheme of the Act.” ibid p.

42. The observations of Lord Wright in fames v. Commonwealth of Australia [1936]
A.C. 578 at p. 613 were also quoted in the aforesaid judgment of the Federal Court of
India at page 73:

The question, then, is one of construction and in the ultimate resort must
be determined upon the actual words used read not in a vacuo but as
occurring in a single complex instrument, in which one part may throw
light on another. The Constitution has been described as the federal
compact, and the construction must hold a balance between all its parts.
Apart from the historical background and the scheme of the Constitution the use of the
Preamble has always been made and is permissible if the word “amendment” has more
than one meaning. Lord Green in Bidis v. General Accident, Fire and Life Assurance
Corporation [1948] 2 All. E.R. 998 pointed out that the words should never be interpreted
in vacuo because few words in the English language have a natural or ordinary meaning
in the sense that they must be so read that their meaning is entirely independent of their
context. The method which he preferred was not to take the particular words and attribute
to them a sort of prima facie meaning which may have to be displaced or modified. To
use his own words “it is to read the statute as a whole and ask oneself the question.
In this state, in this context, relating to this subject matter, what is the true
meaning of that word?”

We shall first deal with the Preamble in our Constitution. The Constitution makers gave
to the preamble the pride of place. It embodied in a solemn form all the ideals and
aspirations for which the country had struggled during the British regime and a
Constitution was sought to be enacted in accordance with the genius of the Indian people.
It certainly represented an amalgam of schemes and ideas adopted from the Constitutions
of other countries. But the constant strain which runs throughout each and every article of
the Constitution is reflected in the Preamble which could and can be made sacrosanct. It
is not without significance that the Preamble was passed only after draft articles of the
Constitution had been adopted with such modifications as were approved by the
Constituent Assembly. The preamble was, therefore, meant to embody in a very few and
well defined words the key to the understanding of the Constitution.

539. It would be instructive to advert to the various stages through which the Preamble
passed before it was ultimately adopted by the Constituent Assembly. In the earlier draft
of the Union Constitution the Preamble was a somewhat formal affair. The one drafted by
B.N. Rau said:

We, the People of India, seeking to promote the common good, do hereby,
throughout chosen representatives, enact, adopt and give to ourselves this
Constitution.

The Union Constitution Committee provisionally accepted the draft Preamble of B.N.
Rau and reproduced it in its report of July 4, 1947 without any change with the tacit
recognition, at that stage, that the Preamble would finally be based on the Objectives
Resolution.

540. On July 18, 1947, Pandit Nehru in a statement observed that the Preamble was
covered more or less by the Objectives Resolution which it was intended to incorporate in
the final Constitution. Three days later, while moving the report of the Union
Constitution Committee, he suggested that it was not at that stage necessary to consider
the Preamble since the Assembly stood by the basic principles laid down in the
Objectives Resolution and these could be incorporated in the Preamble later. The
suggestion was accepted and further consideration of the Preamble was held over.

541. The Drafting Committee considered the Preamble at a number of its meetings in
February 1948. The Committee omitted that part of the Objectives Resolution which
declared that the territories of India would retain the status of automonous units with
residuary powers. By this time the opinion had veered round for a strong centre with
residuary powers. The Drafting Committee felt that the Preamble should be restricted “to
defining the essential features of the new State and its basic socio-political objectives and
that the other matters dealt with in the Resolution could be more appropriately provided
in the substantial parts of the Constitution”. Accordingly it drafted the Preamble, which
substantially was in the present form.

542. Meanwhile important developments had taken place in regard to the Indian States.
With the completion of the process of merger and integration of the Indian States the
principle had been accepted (i) of sovereign powers being vested in the people, and (ii)
that their Constitutions should be framed by the Constituent Assembly and should form
integrated part of the new Constitution. On October 12, 1949, Sardar Patel declared in the
Assembly that the new Constitution was “not an alliance between democracies and
dynasties, but a real union of the Indian people, built on the basic concept of the
sovereignty of the people.

543. The draft preamble was considered by the Assembly on October 17, 1949. The
object of putting the Preamble last, the President of Assembly explained, was to see that
it was in conformity with the Constitution as accepted. Various amendments were at this
stage suggested, but were rejected. One of such was the proposal to insert into it the
words “In the name of God”. That was rejected on the ground that it was inconsistent
with the freedom of faith which was not only promised in the Preamble itself but was also
guaranteed as a fundamental right (Constituent Assembly Debates Vol. 10, pp. 432-442).

544. An amendment was moved in the Constituent Assembly to make it clear beyond all
doubt that sovereignty vested in the people. It was not accepted on the short ground that
“the Preamble as drafted could convey no other meaning than that the Constitution
emanated from the people and sovereignty to make this Constitution vested in them (The
Framing of India’s Constitution by B. Shiva Rao, p. 131)

545. The history of the drafting and the ultimate adoption of the Preamble shows:
(1) that it did not “walk before the Constitution” as is said about the
preamble to the United States Constitution;

(2) that it was adopted last as a part of the Constitution:

(3) that the principles embodied in it were taken mainly from the
Objectives Resolution;

(4) the Drafting Committee felt, it should incorporate in it “the essential
features of the “new State”:

(5) that it embodied the fundamental concept of sovereignty being in the
people.

546. In order to appreciate how the preamble will assist us in discovering the meaning of
the word “amendment” employed in Article 368 we may again notice the argument
presented by the respondents that the amending body can alter, vary or repeal any
provision of the Constitution and enact it and apply that process to the entire Constitution
short of total repeal and abrogation. It is maintained on behalf of the Respondents that by
virtue of the amending power even the preamble can be varied, altered or repealed. Mr.
Palkhivala, however, relics a great deal on the preamble for substantiating the contention
that “amendment” does not have the widest possible meaning as claimed by the
respondents and there are certain limitations to the exercise of the amending power and,
therefore, the expression “amendment” should be construed in the light of those
limitations. All the elements of the Constitutional structure, it is said, are to be found in
the preamble and the amending body cannot repeal or abrogate those essential elements
because if any one of them is taken away the edifice as erected must fall.

547. The learned Advocate General of Maharashtra, says that the preamble itself is
ambiguous and it can be of no assistance in that situation. It has further been contended
that the concepts recited in the preamble, e.g., human dignity, social and economic justice
are vague; different schools of thought hold different notions of their concepts. We are
wholly unable to accede to this contention. The preamble was finalised after a long
discussion and it was adopted last so that it may embody the fundamentals underlying the
structure of the Constitution It is true that on a concept such as social and economic
justice there may be different schools of thought but the Constitution makers knew what
they meant by those concepts and it was with a view to implement them that they enacted
Parts III (Fundamental Rights) and Part IV (Directive Principles of State Policy) – both
fundamental in character-on the one hand, basic freedoms to the individual and on the
other social security, justice and freedom from exploitation by laying down guiding
principles for future governments.

548. Our court has consistently looked to the preamble for guidance and given it a
transcedental position while interpreting the Constitution or other laws. It was so referred
in Behram Khurshid Pesikaka’s [1955] 1 S.C.R. 613 at p. 653 case. Bhagwati J., in
Basheshar Nath v. Commissioner of Income-tax [1959] Suppl. 1 S.C.R. 528 Rajasthan
when considering the question of waiver of a fundamental right referred to the preamble
and to the genesis of declaration of fundamental rights which could be traced to the report
of the Nehru Committee of 1928. He proceeded to say “the object sought to be achieved
was, as the preamble to the Constitution states….” In Re Kerala Education Bill 1957
[1959] S.C.R. 995 this Court referred to the preamble extensively and observed that the
fundamental rights were provided for “to implement and fortify the supreme purpose set
forth in the preamble”. The court also made use of the “inspiring and nobly expressed
preamble to our Constitution” while expressing opinion about the legality of the various
provisions of the Kerala Education Bill 1957. It is unnecessary to multiply citations from
judgments of this Court in which the preamble has been treated almost as sacrosanct and
has been relied on or referred to for the purpose of interpreting legislative provisions. In
other countries also following the same system of jurisprudence the preamble has been
referred to for finding out the Constitutional principles underlying a Constitution. In Rex
v. Hess [1949] Dom. L.R. 199 at p. 208 it was said:

I conclude further that the opening paragraph of the preamble to the
B.N.A. Act 1867, which provided for a “Constitution similar in principle
to that of the United Kingdom” thereby adopted the same Constitutional
principles and hence Section 1025A is contrary to the Canadian
Constitution and beyond the competence of Parliament or any provincial
legislature to enact so long as our Constitution remains in its present form
of a Constitutional democracy.

In John Switzman v. Freda Elbling & Attorney General of the Province of Quebec [1957]
Canada L.R. 285 at p. 326 (Supreme Court), Abbot J., relied on the observations of Duff
C.J., in an earlier decision in Re Alberta Statutes [1938] S.C.R. 100 (Canada) which was
affirmed in Attorney General for Alberta v. Attorney General for Canada [1939] A.C.
117-that view being that the preamble of the British North America Act showed plainly
enough that the Constitution of the Dominion was to be similar in principle to that of the
United Kingdom. The statute contemplated a Parliament working under the influence of
public opinion and public discussion. In McCawley v. The King Lord Birkenhead [1920]
A.C. 691 at p. 711 (Lord Chancellor) while examining the contention that the
Constitution Act of 1867 (Queensland, Australia) enacted certain fundamental organic
provisions of such a nature which rendered the Constitution sterotyped or controlled
proceeded to observe at page 711:

It may be premised that if a change so remarkable were contemplated one
would naturally have expected that the legislature would have given some
indication, in the very lengthy preamble of the Act, of this intention. It has
been seen that it is impossible to point to any document or instrument
giving to, or imposing upon the Constitution of Queensland this quality
before the year 1867. Yet their Lordships discern nowhere in the preamble
the least indication that it is intended for the first time to make provisions
which are sacrosanct or which at least can only be modified by methods
never previously required.

549. In re. Berubari Union and Exchange of Enclaves [1960] 3 S.C.R. 250 an argument
had been raised that the preamble clearly postulated that the entire territory of India was
beyond the reach of Parliament and could not be affected either by ordinary legislation or
even by Constitutional amendment. The Court characterized that argument as extreme
and laid down the following propositions:

1. A preamble to the Constitution serves as a key to open the minds of the
makers, and shows the general purposes for which they made the several
provisions in the Constitution;

2. The preamble is not a part of our Constitution;

3. It is not a source of the several powers conferred on government under
the provisions of the Constitution;

4. Such powers embrace those expressly granted in the body of the
Constitution “and such as may be implied from those granted”;

5. What is true about the powers is equally true about the prohibitions and
limitations;

6. The preamble did not indicate the assumption that the first part of
preamble postulates a very serious limitation on one of the very important
attributes of sovereignty, viz., ceding territory as a result of the exercise of
the sovereign power of the State of treaty-making and on the result of
ceding a part of the territory.

550. On behalf of the respondents reliance has been placed on this case for the
proposition that no limitation was read by virtue of the preamble. A careful reading of the
judgment shows that what was rejected was the contention that the preamble was the
source of power. Indeed, it was held that the preamble was not even a part of the
Constitution and that one must seek power and its scope in the provisions of the
Constitution. The premise for the conclusion was that a preamble is not the source of
power since it is not a part of the Constitution. The learned Advocate General of
Maharashtra has himself disputed the conclusion in the aforesaid judgment that the
preamble is not a part of the Constitution. It is established that it was adopted by the
Constituent Assembly after the entire Constitution had been adopted.

551. Mr. Palkhivala has given an ingenious explanation as to why the preamble cannot be
regarded as a part of our Constitution. He makes a distinction between the concept of the
Constitution and the concept of the Constitution’s statutes. The last words in the preamble
“This Constitution is the Constitution which follows the preamble, “according to Mr.
Palkhivala. It starts with Article 1 and ended originally with the Eighth Schedule and now
ends with the Ninth Schedule after the First Amendment Act 1951. It is sought to be
concluded from this that the way in which the preamble has been drafted, indicates that
what follows or is annexed to the preamble is the Constitution of India. It is further
argued that:

The Constitution statute of India consist of two parts-one, the preamble
and the other the Constitution: The preamble is a part of the Constitution
statute, but is not a part of the Constitution. It precedes it; The preamble
came into force on Nov. 26, 1949 and not 26th January 1950 as contended
on behalf of Respondent No. 1

552. There is a clear recital in the preamble that the people of India gave to themselves
this Constitution on the 26th day of November 1949. Even if the preamble was actually
adopted by the Constitutent Assembly at a later date, no one can question the statement
made in the Preamble that the Constitution came into force on the date mentioned therein.
The preamble itself must be deemed by a legal fiction to have come into force with effect
from 26th November 1949. Even if this is a plausible conclusion, it does not appear to be
sufficient to support the observation in the Berubari case that the preamble was not a part
of the Constitution. To our mind, it hardly makes any substantial difference whether the
preamble is a part of the Constitution or not. The preamble serves several important
purposes. Firstly, it indicates the source from which the Constitution comes viz. the
people of India. Next, it contains the enacting clause which brings into force the
Constitution. In the third place, it declares the great rights and freedoms which the people
of India intended to secure to all citizens and the basic type of government and polity
which was to be established. From all these, if any provision in the Constitution had to be
interpreted and if the expressions used therein were ambiguous, the preamble would
certainly furnish valuable guidance in the matter, particularly when the question is of the
correct ambit, scope and width of a power intended to be conferred by Article 368.

553. The stand taken up on behalf of the respondents that even the preamble can be
varied, altered or repealed, is an extraordinary one. It may be true about ordinary statutes
but it cannot possibly be sustained in the light of the historical background, the
Objectives Resolution which formed the basis of the preamble and the fundamental
position which the preamble occupies in our Constitution. It constitutes a land-mark in
India’s history and sets out as a matter of historical fact what the people of India resolved
to do for moulding their future destiny. It is unthinkable that the Constitution makers ever
conceived of a stage when it would be claimed that even the preamble could be abrogated
or wiped out.

554. If the preamble contains the fundamentals of our Constitution, it has to be seen
whether the word amendment in Article 368 should be so construed that by virtue of the
amending power the Constitution can be made to suffer a complete loss of identity or the
basic elements on which the Constitutional structure has been erected, can be eroded or
taken away. While dealing with the preamble to the United States, Constitution it was
observed by Story (Commentaries on the Constitution of the United States, 1833 edition,
Volume I), that the preamble was not adopted as a mere formulary; but as a solemn
promulgation of a fundamental fact, vital to the character and operations of the
Government. Its true office is to expound the nature and extent and application of the
powers actually conferred by the Constitution and not substantially to create them Story,
para 462 at p. 445.

555. Now let us examine the effect of the declarations made and the statements contained
in the preamble on interpretation of the word “amendment” employed in Article 368 of
the Constitution. The first thing which the people of India resolved to do was to constitute
their country into a Sovereign Democratic Republic. No one can suggest that these words
and expressions are ambiguous in any manner. Their true import and connotation is so
well known that no question of any ambiguity is involved. The question which
immediately arises is whether the words “amendment or amended” as employed in
Article 368 can be so interpreted as to confer a power on the amending body to take away
any of these three fundamental and basic characteristics of our polity. Can it be said or
even suggested that the amending body can make institutions created by our Constitution
undemocratic as opposed to democratic; or abolish the office of the President and,
instead, have some other head of the State who would not fit into the conception of a
“Republic” The width of the power claimed on behalf of the respondents has such large
dimension that even the above part of the preamble can be wiped out from which it would
follow that India can cease to be a Sovereign Democratic Republic and can have a polity
denuded of sovereignty, democracy and Republican character.

556. No one has suggested-it would be almost unthinkable for anyone to suggest-that the
amending body acting under Article 368 in our country will ever do any of the things
mentioned above, namely change the Constitution in such a way that it ceases to be a
Sovereign Democratic Republic. But while examining the width of the power, it is
essential to see its limits, the maximum and the minimum; the entire ambit and
magnitude of it and it is for that purpose alone that this aspect is being examined. While
analysing the scope and width of the power claimed by virtue of a Constitutional
provision, it is wholly immaterial whether there is a likelihood or not of such an
eventuality arising.

557. Mr. Palkhivala cited example of one country after another in recent history where
from a democratic Constitution the amending power was so utilized as to make that
country wholly undemocratic resulting in the negation of democracy by establishment of
rule by one party or a small oligarchy. We are not the least impressed by these instances
and illustrations. In the matter of deciding the questions which are before us, we do not
want to be drawn into the political arena which, we venture to think, is “out of bounds”
for the judiciary and which tradition has been consistently followed by this Court. [See
Wanchoo J, as he then was in Golak Nath [1967] 2 S.C.R. 762 at p. 850].

558. Since the respondents themselves claim powers of such wide magnitude that the
results which have been briefly mentioned can flow apart from others which shall
presently notice, the consequences and effect of suggested construction have to be taken
into account as has been frequently done by this Court. Where two constructions are
possible the court must adopt that which will ensure smooth and harmonious working of
the Constitution and eschew the other which will lead to absurdity or give rise to practical
inconvenience or make well-established provisions of existing law nugatory State of
Punjab v. Ajaib Singh and Anr.
[1953] S.C.R. 254 at page 264; Director of Customs,
Baroda v. Dig Vijay Singhji Spining & Weaving Mills Ltd.
[1962] 1 S.C.R. p. 896.

559. In Don John Francis Douglas Liyange and Ors. v. The Queen [1967] (I) A.C. 259,
Lord Pearson declined to read the words of Section 29(1) of the Ceylon Constitution as
entitling the Parliament to pass legislation which usurped the judicial power of the
judicature by passing an Act of Attainder against some persons or instructing a judge to
bring in a verdict of guilty against someone who is being tried-if in law such usurpation
would otherwise be contrary to the Constitution.

560. In Maxwell’s Interpretation of Statutes (12th Edition), Chapter 5 deals with
restrictive construction and the very first section contains discussion on the question
whether the consequences of a particular construction being adopted can be considered
and examples have been given from cases decided in England with reference to the
consequences. According to American Jurisprudence, Vol. 50, 1962 Reprint at pp. 372,
373 there are cases in which consequences of a particular construction are in and of
themselves, conclusive as to the correct solution of the question.

561. The learned Advocate General of Maharashtra has contended that the proper way of
construing an amending provision is not to take into consideration any such speculation
that the powers conferred by it, would be abused. It has also been said that any court
deciding the validity of a law cannot take into consideration extreme hypothetical
examples or assume that a responsible legislature would make extravagant use of the
power The Bank of Toronto v. Lambe (1887) 12 A.C. 575 at pp. 586-587.

562. According to Mr. Palkhivala, the test of the true width of a power is not how
probable it is that it may be exercised but what can possibly be done under it; that the
abuse or misuse of power is entirely irrelevant; that the question of the extent of the
power cannot be mixed up with the question of its exercise and that when the real
question is as to the width of the power, expectation that it will never be used is as wholly
irrelevant as an imminent danger of its use. The court does not decide what is the best
what is the worst. It merely decides what can possibly be done under a power if the words
conferring it are so construed as to have an unbounded and limitless width, as claimed on
behalf of the respondents.

563. It is difficult to accede to the submission on behalf of the respondents that while
considering the consequences with reference to the width of an amending power
contained in a Constitution any question of its abuse is involved. It is not for the courts to
enter into the wisdom or policy of a particular provision in a Constitution or a statute.
That is for the Constitution makers or for the parliament or the legislature. But that the
real consequences can be taken into account while judging the width of the power is well
settled. The Court cannot ignore the consequences to which a particular construction can
lead while ascertaining the limits of the provisions granting the power. According to the
learned Attorney General, the declaration in the preamble to our Constitution about the
resolve of the people of India to constitute it into a Sovereign, Democratic Republic is
only a declaration of an intention which was made in 1947 and it is open to the amending
body now under Article 368 to change the Sovereign Democratics Republic into some
other kind of polity. This by itself shows the consequence of accepting the construction
sought to be put on the material words in that article for finding out the ambit and width
of the power conferred by it.

564. The other part of the Preamble may next be examined. The Sovereign Democratic
Republic has been constituted to secure to all the citizens the objectives set out. The
attainment of those objectives forms the fabric of and permeates the whole scheme of the
Constitution. While most cherished freedoms and rights have been guaranteed the
government has been laid under a solemn duty to give effect to the Directive Principles.
Both Parts III and IV which embody them have to be balanced and harmonised-then
alone the dignity of the individual can be achieved. It was to give effect to the main
objectives in the Preamble that Parts III and IV were enacted. The three main organs of
government legislative, executive and judiciary and the entire mechanics of their
functioning were fashioned in the light of the objectives in the Preamble, the nature of
polity mentioned therein and the grand vision of a united and free India in which every
individual high or low will partake of all that is capable of achievement. We must,
therefore, advert to the background in which Parts III and IV came to be enacted as they
essentially form a basic element of the Constitution without which its identity will
completely change.

565. It is not possible to go back at any length to the great struggle for freedom from
British Rule and the attainment of independence. The British executive’s arbitrary acts,
internments and deportations without trial and curbs on the liberty of the press and
individuals are too well known to every student of Indian history to be specifically
mentioned. This was before some essential rights based on British Common law and
jurisprudence came to be embodied in various Parliamentary enactments. According to
B.N. Rau Year Book of Human Rights 1947, human rights, with few exceptions, were
not guaranteed by the Constitution (Government of India Act). Shiva Rao has in his
valuable study Framing of India’s Constitution (B. Shiva Rao) given the various stages
beginning with 1895 Constitution of India Bill framed by the Indian National Congress
which envisaged a Constitution guaranteeing a number of freedoms and rights. Two
events at a later stage exercised a decisive influence on the Indian leaders. One was the
inclusion of a list of fundamental rights in the Constitution of Irish Free State in 1921 and
the other, the problem of minorities. Ibid p. 172.

566. The next steps were the report of the Nehru Committee in 1928, the reiteration of the
resolve at the session of the Indian National Congress at its Karachi Session in March
1931 and omitting some details, the deliberations of the Sapru Committee appointed by
the All India Parties Conference (1944-45). The British Cabinet Mission in 1946
recommended the setting up of an Advisory Committee for reporting inter alia on
fundamental rights. Before reference is made to the Objectives Resolution adopted in
January 22, 1947 it must be borne in mind that the post war period in Europe had
witnessed a fundamental orientation in juristic thinking, particularly in West Germany,
characterized by a farewell to positivism, under the influence of positivist legal thinking.
During the pre-war period most of the German Constitutions did not provide for judicial
review which was conspicuously absent from the Weimar Constitution even though Hugo
Preuss, often called the Father of that Constitution, insisted on its inclusion. After World
War II when the disastrous effects of the positivist doctrines came to be realized there
was reaction in favour of making certain norms immune from amendment or abrogation.
This was done in the Constitution of the Federal Republic of Germany. The atrocities
committed during Second World War and the world wide agitation for human rights
ultimately embodied in the U.N. Declaration of Human Rights on, which a number of the
provisions in Parts III and IV of our Constitution are fashioned must not be forgotten
while considering these matters. Even in Great Britain, where the doctrine of the legal
sovereignty of Parliament has prevailed since the days of Erskinc, Blackstone, Austin and
lastly Dicey, the new trend in judicial decisions is to hold that there can be at least
procedural limitations (requirement of form and manner) on the legislative powers of the
legislature. This follows from the decisions in Moore v. The Attorney General for the
Irish Free State (1935) A.C. 484; Attorney General for New South Wales v. Trethowan
(1932) A.C. 526. The Objective’s Resolution declared, inter alia, the firm, and the solemn
resolve to proclaim India as Independent Sovereign Republic and to draw up for her
future governance a Constitution. Residuary powers were to vest in the States. All power
and authority of the Sovereign Independent India, its constituent parts and organs of
government, were derived from the people and it was stated:

(5) wherein shall be guaranteed and secured to all the people of India,
justice, social, economic and political; equality of status, of opportunity,
and before the law; freedom of thought, expression, belief, faith, worship,
vocation, association and action, subject to law and public morality; and
(6) wherein adequate safeguards shall be provided for minorities,
backward and tribal areas, and depressed and other backward classes; and
(7) whereby shall be maintained the integrity of the territory of the
Republic and its sovereign rights on land, sea, and air according to justice
and the law of civilised nations, and

567. It may be recalled that as regards the minorities the Cabinet Mission had recognised
in their report to the British Cabinet on May 6, 1946 only three main communities;
general, muslims and sikhs. General community included all those who were non-
muslims or non-sikhs. The Mission had recommended an Advisory Committee to be set
up by the Constituent Assembly which was to frame the rights of citizens, minorities,
tribals and excluded areas. The Cabinet Mission statement had actually provided for the
cession of sovereignty to the Indian people subject only to two matters which were; (1)
willingness to conclude a treaty with His Majesty’s Government to cover matters arising
out of transfer of power and (2) adequate provisions for the protection of the minorities.
Pursuant to the above and paras 5 and 6 of the Objectives Resolution the Constituent
Assembly set up an Advisory Committee on January 24, 1947. The Committee was to
consist of representatives of muslims, the depressed classes or the scheduled castes, the
sikhs, christains, parsis, anglo-Indians, tribals and excluded areas besides the Hindus
Constituent Assembly Debates Vol. 2 pages 330-349. As a historical fact it is safe to say
that at a meeting held on May 11, 1949 a resolution for the abolition of all reservations
for minorities other than the scheduled castes found whole hearted support from an
overwhelming majority of the members of the Advisory Committee. So far as the
scheduled castes were concerned it was felt that their peculiar position would necessitate
special reservation for them for a period of ten years. It would not be wrong to say that
the separate representation of minorities which had been the feature of the previous
Constitutions and which had witnessed so much of communal tension and strife was
given up in favour of joint electorates in consideration of the guarantee of fundamental
rights and minorities rights which it was decided to incorporate into the new Constitution.
The Objectives Resolution can be taken into account as a historical fact which moulded
its nature and character. Since the language of the Preamble was taken from the
resolution itself the declaration in the Preamble that India would be a Sovereign,
Democratic Republic which would secure to all its citizens justice, liberty and equality
was implemented in Parts III and IV and other provisions of the Constitution. These
formed not only the essential features of the Constitution but also the fundamental
conditions upon and the basis on which the various groups and interests adopted the
Constitution as the Preamble hoped to create one unified integrated community. The
decision of the Privy Council in the Bribery Commissioner v. Pedrick Ranasinghe [1965]
A.C. 172 at pp. 193-194 will require a more detailed discussion in view of the elaborate
arguments addressed on both sides based on it. But for the present all that need be
pointed out is that the above language is borrowed mainly from the judgment of Lord
Pearce who, after setting out Section 29 of the Ceylon Constitutional Order which gave
Parliament the power to make laws for the peace, order and good government of the
island, said with regard to Clause (2) according to which no law could prohibit or restrict
the free excrcise of any religion,
There follow (b), (c) and (d), which set out further entrenched religious
and racial matters, which shall not be the subject of legislation. They
represent the solemn balance of rights between the citizens of Ceylon, the
fundamental conditions on which inter se they accepted the Constitution;
and these are therefore unalterable under the Constitution.

Another opposite observation in this connection was made in In re the Regulation and
Control of Aeronautics in Canada [1932] A.C. 54 at p. 70 while interpreting the British
North America Act 1867. It was said that inasmuch as the Act embodied a compromise
under which the original provinces agreed to federate, it is important to keep in mind that
the preservation of the rights of minorities was a condition on which such minorities
entered into the federation and the foundation upon which the whole structure was
subsequently erected.

568. Our Constitution is federal in character and not unitary. In a federal structure the
existence of both the Union and the States is indispensable and so is the power of judicial
review. According to Dicey: Law of the Constitution by A.V. Dicey p. 144.
A federal State derives its existence from the Constitution, just as a
corporation derives its existence from the grant by which it is created.
Hence every power, executive, legislative or judicial, whether it belong to
the nation or to the individual States, is subordinate to and controlled by
the Constitution. Law of the Constitution by A.V. Dicey p. 144.
The object for which a federal State is formed involves a division of authority between
the national government and the separate States. Ibid p. 151. Federalism can flourish only
among communities imbued with a legal spirit and trained to reverence the law. Swiss
federalism, according to Dicey, “fails, just where one would expect it to fail, in
maintaining that complete authority of the courts which is necessary to the perfect federal
system”. Ibid p. 180. The learned Advocate General of Maharashtra while relying a great
deal on Dicey’s well known work in support of his other points, has submitted that
although he was one of the greatest writers on the law of English Constitution, his book
was concerned with two or three guiding principles which pervade the modern
Constitution of England. The discussion of federal government in his book was a
subordinate part and the discussion was designed to bring out sharply the two or three
guiding principles of the English Constitution by contrast with the different principles
underlying the Constitution of the federal government. Reliance has been placed on
Professor Wheare’s statement in his book Federal Government, 4th Edn. (1963) that the
Swiss Courts are required by the Constitution to treat all laws passed by the federal
assembly as valid though they may declare Cantonal laws to be void and that does not
constitute such a departure from the federal principle that the Swiss people cannot be
regarded as having a federal Constitution and a federal government. Switzerland is
probably the only country having a federal Constitution where full-fledged right of
judicial review is not provided. We are unable to understand how that can have any
relevancy in the presence of judicial review having been made an integral part of our
Constitution.

569. It is pointed out on behalf of the petitioners that the scheme of Article 368 itself
contains intrinsic pieces of evidence to give a limited meaning to the word “amendment”.
Firstly, Article 368 refers to “an amendment of this Constitution”, and the result of the
amendment is to be that “the Constitution shall stand amended”. As the Constitution has
an identity of its own, an amendment, made under a power howsoever widely worded
cannot be such as would render the Constitution to lose its character and nature. In other
words, an amendment cannot be such as would denude the Constitution of its identity.
The amending power is conferred on the two Houses of Parliament, whose identity is
clearly established by the provisions in the Constitution. It must be the Parliament of the
Sovereign Democratic Republic. It is not any Parliament which has the amending power,
but only that Parliament which has been created by the Constitution. In other words, it
must continue to be the Parliament of a sovereign and democratic republic. The
institution of States must continue to exist in order that they may continue to be
associated with the amending power in the cases falling under the proviso. If the
respondents are right, the proviso can be completly deleted since Article 368 itself can be
amended. This would be wholly contrary to the scheme of Article 368 because two
agencies are provides for amending the provisions covered by the proviso. One agency
cannot destroy the other by the very exercise of the amending power. The effect of
limitless amending power in relation to amendment of Article 368 cannot be conducive to
the survival of the Constitution because the amending power can itself be taken away and
the Constitution can be made literally unamendable or virtually unamendable by
providing for an impossible majority.

570. While examining the above contentions, it is necessary to consider the claim of the
respondents that the amending body under Article 368 has the full constituent power. It
has been suggested that on every occasion the procedure is followed as laid down in
Article 368 by the two Houses of Parliament and the assent of the President is given there
is the reproduction of the functions of a Constituent Assembly. In other words, the
Parliament acts in the same capacity as a Constituent Assembly when exercising the
power of amendment under the said Article. This argument does not take stock of the
admission made on behalf of the respondents that the entire Constitution cannot be
repealed or abrogated by the amending body. Indisputably, a Constituent Assembly
specially convened for the purpose would have the power to completely revise, repeal or
abrogate the Constitution. This shows that the amending body under Article 368 cannot
have the same powers as a Constituent Assembly. Even assuming that there is reference
on the nature of power between enacting a law and making an amendment, both the
powers are derived from the Constitution. The amending body has been created by the
Constitution itself. It can only exercise those powers with which it has been invested.
And if that power has limits, it can be exercised only within those limits.

571. The respondents have taken up the position that even if the power was limited to
some extent under Article 368, as it originally stood, that power could be enlarged by
virtue of Clause (e) of the proviso. It must be noted that the power of amendment lies in
the first part of Article 368. What Clause (e) in the proviso does is to provide that if
Article 368 is amended, such an amendment requires ratification by the States, besides
the larger majority provided in the main part. If the amending power under Article 368
has certain limits and not unlimited Article 368 cannot be so amended as to remove these
limits nor can it be amended so as to take away the voice of the states in the amending
process. If the Constitution makers were inclined to confer the full power of a Constituent
Assembly, it could have been easily provided in suitable terms. If, however, the original
power was limited to some extent, it could not be enlarged by the body possessing the
limited power. That being so, even where an amending power is expressed in wide terms,
it has to be exercised within the framework of the Constitution. It cannot abrogate the
Constitution or frame a new Constitution or alter or change the essential elements of the
Constitutional structure. It cannot be overlooked that the basic theory of our Constitution
is that “Pouvoir Constituent”, is vested in the people and was exercised, for and on other
behalf by the Constituent Assembly for the purpose of framing the Constitution.

572. To say, as has been said on behalf of the respondents, that there are only two
categories of Constitutions, rigid or controlled and flexible or uncontrolled and that the
difference between them lies only in the procedure provided for amendment is an over-
simplification. In certain Constitutions there can be procedural and or substantive
limitations on the amending power. The procedural limitations could be by way of a
prescribed form and manner without the satisfaction of which no amendment can validly
result. The form and manner may take different forms such as a higher majority either in
the houses of the concerned legislature sitting jointly or separately or by way of a
convention, referendum etc. Besides these limitations, there can be limitations in the
content and scope of the power. To illustrate, although the power to amend under Article
5 of the U.S. Constitution resides ultimately in the people, it can be exercised in either of
the modes as might be prescribed by the Congress viz. through ratification by the State
legislatures or through conventions, specially convened for the purpose. The equal
suffrage in the Senate granted to each of the States, cannot be altered without the consent
of the State. The true distinction between a controlled and an uncontrolled Constitution
lies not merely in the difference in the procedure of amendment, but in the fact that in
controlled Constitutions the Constitution has a higher status by whose touch-stone the
validity of a law made by the legislature and the organ set up by it is subjected to the
process of judicial review. Where there is a written Constitution which adopts the
preamble of sovereignty in the people there is firstly no question of the law-making body
being a sovereign body for that body possesses only those powers which are conferred on
it. Secondly, however representative it may be, it cannot be equated with the people. This
is especially so where the Constitution contains a Bill of Rights for such a Bill imposes
restraints on that body, i.e. it negates the equation of that body with the people.

573. Before concluding the topic on the interpretation or construction of the words
“amendment of this Constitution” in Article 368, it is necessary to deal with some
American decisions relating to Article 5 of the American Constitution on which a great
deal of reliance was placed on behalf of the respondents for establishing that the’ word
“amendment” has a precise and definite meaning which is of the widest amplitude. The
first relates to the 18th amendment, known as the National Prohibition cases in the State
of Rhode Island v. A. Mitchel Palmer 64 L. Ed. 946. In that case and other cases heard
with it, elaborate arguments were addressed involving the validity of the 18th amendment
and of certain features of the National Prohibition Law, known as Volstead Act, which
was adopted to enforce the amendment. The relief sought in each case was an injunction
against the execution of that Act. The Court merely stated its conclusions and did not
give any reasons-a matter which was profoundly regretted by Chief Justice White. From,
the conclusions stated and the opinion of the Chief Justice it appears that a good deal of
controversy centered on Section 2 of the amendment which read “Congress and the
several States shall have concurrent power to enforce this Article by appropriate
legislation”. In the dissenting opinion of Mr. Justice Mckenna it was said that the
Constitutional validity of the 18th amendment had also been attacked and although he
dissented in certain other matters he agreed that the 18th amendment was a part of the
Constitution of the United States. The learned Advocate General of Maharashtra has
placed a great deal of reliance on this decision. His argument is that though the judgment
in the Rhode Island case gives no reasons, yet it is permissible to look at the elaborate
briefs filed by the counsel in several cases and their oral arguments in order to understand
what was argued and what was decided. One of the main contentions raised was that the
18th amendment was not in fact an amendment, for an amendment is an alteration or
improvement of that which is already there in the Constitution and that term is not
intended to include any addition of a new grant of power. The judgment shows that this
argument was not regarded even worth consideration and was rejected outright. Now it is
significant that most of the justices including the Chief Justice who delivered judgments
dealt only with the questions which had nothing to do with the meaning of the word
“amendment”. It is not possible to derive much assistance from this judgment.

574. In J.J. Dhillon v. R.W. Gloss 65 L. Ed. 994 it was observed that an examination of
Article 5 discloses that it was intended to invest Congress with a wide range of power in
proposing amendments. However, the following observations are noteworthy and have
been relied upon in support of the case of the petitioners that according to the United
States Constitution it is the people who get involved in the matter of amendments. “A
further mode of proposal-as yet never invoked-is provided, which is, that on application
of two-third of the States, Congress shall call a convention for the purpose. When
proposed in either mode, amendments, to be effective must be ratified by the legislatures
or by convention in three fourths of the States as the one or the other mode of ratification
may be proposed by the Congress”. Thus the people of the United States, by whom the
Constitution was ordained and established, have made it a condition for amending that
instrument that the amendment be submitted to representative assemblies in the several
States and be ratified in three-fourths of them. The plain meaning of this is (a) that all
amendments must have the sanction of the people of the United States, the original
fountain of power, acting through representative assemblies, and (b) that ratification by
these assemblies in three-fourths of the States shall be taken as a decisive expression of
the people’s will and be binding on all.

575. Although all the amendments were made by the method of ratification by the
requisite number of State legislatures, the convention mode was adopted when the 18th
amendment was repealed by the 21st amendment Another case, United States of America
v. William H. Sprague and William J. Howey 75 L. Ed. 640, 644, will be discussed more
fully while considering the question of implied limitations. All that it establishes for the
purpose of meaning of amendment is that one must look to the plain language of the
Article conferring the power of amendment and not travel outside it. Article 5, it was
said, contained procedural provisions for Constitutional change by amendment without
any present limitation whatsoever except that no State might be deprived of equal
representation in the Senate without its consent. Mr. Justice Douglas while delivering the
opinion of the court in Howard Joseph Whitehill v. Wilson Elkins 19 L. Ed. 2d. 228
stated in categorical terms that the Constitution prescribes the method of “alteration” by
amending process in Article 5 and, while the procedure for amending it is restricted there
is no restraint on the kind of amendment that may be offered. Thus the main submission
on behalf of the counsel for the respondents has been that Article 5 of the United States
Constitution served as model for Article 368 of our Constitution.

576. Article V provides different modes of amendment These may be analysed as
follows:

577. The proposals can be made-,
(1) By two thirds of both Houses of the Congress or
(2) By a Convention for proposing amendments to be called by the
Congress on the application of legislatures of two-thirds of the States.

578. The ratification of the proposals has to be made by
(1) Legislatures of three fourths of the States or
(2) by Conventions in three fourths thereof (as one of the other mode of
ratification may be proposed by the Congress)
In Hawke v. Smith 64 L. Ed. 871, the question raised was whether there was any conflict
between Article 5 of the U.S. Constitution which gave power to the Congress to provide
whether the ratification should be by State Legislatures or Conventions and the
Constitution of Ohio as amended. The Supreme Court held that Article 5 was grant of
authority by the people to Congress. The determination of the method of ratification was
the exercise of the national power specifically granted by the Constitution and that power
was limited to two methods, by the State Legislatures or by Conventions. The method of
ratification, however, was left to the choice of Congress. The language of the Article was
plain and admitted of no doubt in its interpretation. In that case the Constitution of Ohio
even after amendment which provided for referendum vested the legislative power
primarily in a General Assembly consisting of a Senate and a House of Representatives.
Though the law making power of a State was derived from the people the power to ratify
a proposed amendment to the Federal Constitution had its source in that Constitution. The
act of ratification by the State derived its authority from the federal Constitution.
Therefore, in order to find out the authority which had the power to ratify, it was Article
5, to which one had to turn and not to the State Constitution. The choice of means of
ratification was wisely withheld from conflicting action in the several States.

579. On behalf of the respondents it is claimed that these decisions establish that the
power of amendment conferred by Article 5 was of the widest amplitude. It could be
exercised through the representatives of the people, both in the Congress and the State
Legislatures. In the case of Article 368 also Parliament consists of representatives of the
people and the same analogy can be applied that it is a grant of authority by the people to
the Parliament. This argument loses sight of the fact that under the American theory of
government, power is inherent in the people including the right to alter and amend the
organic instrument of government. Indeed, practically all the State Constitutions associate
the people with the amending process. The whole basis of the decisions of the Supreme
Court of the United States and of some of the State Supreme Courts is that it is the people
who amend the Constitution and it is within their power to make the federal Constitution
or unmake it. The reason is quite obvious. So far as Article 5 of the American
Constitution is concerned, out of the alternative methods provided for amendment, there
is only one in which the people cannot get directly associated, whereas in the others they
are associated with the amending process, e.g., proposal of amendment by two-thirds of
both Houses of Congress and its ratification by conventions in three-fourths of the States
or a proposal of amendment by a convention called on the application of two-thirds of the
State Legislatures and its ratification by either convention in three-fourths of the States or
by the Legislature of the same number of States.

580. The meaning of the words “amendment of this Constitution” as used in Article 368
must be such which accords with the true intention of the Constitution makers as
ascertainable from the historical background, the Preamble, the entire scheme of the
Constitution, its structure and framework and the intrinsic evidence in various Articles
including Article 368. It is neither possible to give it a narrow meaning nor can such a
wide meaning be given which can enable the amending body to change substantially or
entirely the structure and identity of the Constitution. Even the concession of the learned
Attorney General and the Advocate General of Maharashtra that the whole Constitution
cannot be abrogated or repealed and a new one substituted supports the conclusion that
the widest possible meaning cannot be given to it.

581. Coming to the question of what has been called ‘inherent and implied limitations’ to
the amending power in Article 368 of our Constitution. Mr. Palkhivala has maintained
that inherent limitations are those which inhere in any authority from its very nature,
character and composition whereas implied limitations are those which are not expressed
but are implicit in the scheme of the Constitution conferring the power. He maintains that
the “rule is established beyond cavil that in construing the Constitution of the United
States, what is implied is as much a part of the instrument as what is expressed”,
American Jurisprudence (2d), Vol. 16, p. 251 Although the courts have rejected in
various cases a plea that a particular inherent or implied limitation should be put upon
some specific Constitutional power, no court, says Mr. Palkhivala, has ever rejected the
principle that such limitations which are fairly and properly deducible from the scheme of
the Constitution should be read as restrictions upon a power expressed in general terms.
Several decisions of our court, of the Privy Council, Irish courts, Canadian and Australian
courts have been cited in support of the contention advanced by him. The approach to this
question has essentially to be to look at our own decisions first. They fall in two
categories. In one category are those cases where limitations have been spelt out of
Constitutional provisions; the second category consists of such decisions as have laid
down that there is an implied limitation on legislative power.

582. Taking up the cases of the first category, before 1955, Article 13(2) was read as
containing an implied limitation that the State could acquire property only for a public
purpose. (The Fourth Amendment expressly enacted this limitation in 1955). It was
observed in Chiranjit Lal Chowdhauri v. The Union of India and Ors. [1950] S.C.R. 869
at p. 902 that one limitation imposed upon acquisition or taking possession of private
property which is implied in the clause is that such taking must be for a public purpose.
Mahajan J., (later Chief Justice) said in the State of Bihar v. Maharajadhiraja Sir
Kameshwar Singh of Darbhanga and Ors.
[1952] S.C.R. 889 at p. 934 that the existence
of a public purpose is undoubtedly an implied condition of the exercise of compulsory
power of acquisition by the State. The power conferred by Articles 3 and 4 of the
Constitution to form a new State and amend the Constitution for that purpose has been
stated to contain the implied limitation that the new State must conform to the democratic
pattern envisaged by the Constitution and the power which Parliament can exercise is not
the power to override the Constitution Mangal Singh and Anr. v. Union of India [1967] 2
S.C.R. 109 at p. 112 scheme. It may be mentioned that so far as Article 368 is concerned
there seems to have been a good deal of debate in Golak Nath’s case on the question
whether there were any inherent or implied limitations. Dealing with the argument that in
exercise of the power of amendment Parliament could not destroy the structure of the
Constitution but it could only modify the provisions thereof within the framework of its
original instrument for its better effectuation, Subba Rao C.J. observed that there was no
necessity to express any opinion on this all important question owing to the view which
was being taken with regard to the meaning of the word “law” in Article 13(2). But it was
recognised that the argument had considerable force. Wanchoo J. (as he then was)
considered the question of implied limitations at some length but felt that if any implied
limitation that basic features of the Constitution cannot be changed or altered, were to be
put on the power of amendment, the result would be that every amendment made in the
Consitution would involve legal wrangle. On the clear words of Article 368 it was not
possible to infer any implied limitation on the power of amendment Hidayatullah J., (later
Chief Justice) discussed the question of implied limitations and referred to the spate of
writings on the subject. He expressed no opinion on the matter because he felt that in our
Constitution Article 13(2) took in even consitutional amendments. Bachawat J., disposed
of the matter by saying that the argument overlooked the dynamic character of the
Constitution. Ramaswami J., clearly negatived the argument based on implied limitations
on the ground that if the amending power is an adjunct of sovereignty it does not admit of
any limitation.

583. The cases which fall in the second category are decidedly numerous. It has been
consistently laid down chat there is an implied limitation on the legislative power; the
legislature cannot delegate the essentials of the legislative function. Mukherjea J. (who
later became Chief Justice) in Re. Delhi Laws Act 1912 case (1951) S.C.R. 747 at pp.
984-985 stated in clear language that the right of delegation may be implied in the
exercise of legislative power only to the extent that it is necessary to make the exercise of
the power effective and complete. The same implied limitation on the legislature, in the
field of delegation, has been invoked in Raj Narain Singh v. Patna Administration [1955]
2 S.C.R. 290; Hari Shankar Bagla v. State of Madhya Pradesh [1955] 1 S.C.R. 380;
Vasantlal Sanjanwala v. State of Bombay [1961] 1 S.C.R. 341; The Municipal
Corporation of Delhi v. Birla Cotton Mills
[1968] 3 S.C.R. 251 and Grewal D.S. v. State
of Punjabi [1959] Supp. 1 S.C.R. 792. Implied limitations have also been placed upon the
legislature which invalidates legislation usurping the judicial power : See for instance
Shri Prithvi Cotton Mills Ltd. v. Broach Borough Municipality and Ors. (1970) 1 S.C.R.
388 at pp. 392-393 and Municipal Corporation of the City of Ahmedabad Etc. v. New
Shorock Spg. and Wvg. Co. Ltd.
etc. (1971) 1 S.C.R. 288 at pp. 294-297.

584. Before we go to cases decided by the courts in other countries it may be useful to
refer to some of the Constitutional provisions which are illustrative of the concept of
implications that can be raised from the language and context thereof. The first provision
in point is Article 368 itself. It has been seen at the stage of previous discussion that the
power to amend is to be found in that Article only by implication as there is no express
conferment of that power therein. The learned Solicitor General made a concession that
various Articles are included by implication in the clauses of the provision by reason of
the necessity for giving effect to the express power contained therein, e.g., Articles 52
and 53 must be so read as to impliedly include the power to amend Articles 54 and 55
which are not expressly mentioned in Clause (a) of the proviso. It has been implied that
the President has been made a formal or a Constitutional head of the executive and the
real executive power vests in the council of ministers and the Cabinet R.S. Ram Jawaya
Kapur and Ors. v. The State of Punjab [1955] 2 S.C.R. 225. Article 53 declares that the
executive power of the Union shall be vested in the President; Article 74 provides for a
council of ministers headed by the Prime Minister to aid and advise the President in
exercise of his functions. Article 75 says that the Prime Minister shall be appointed by the
President and the other ministers shall be appointed by him on the advice of the Prime
Minister. The ministers shall hold office during the pleasure of the President and the
council of ministers shall be collectively responsible to the House of the People.
Although the executive power of the President is apparently expressed in unlimited
terms, an implied limitation has been placed on his power on the ground that he is a
formal or Constitutional head of the executive and that the real executive power vests in
the council of ministers. This conclusion which is based on the implications of the
Cabinet System of government can be said to constitute an implied limitation on the
power of the President and the GovernOrs.

585. It may be mentioned in all fairness to the Advocate General of Maharashtra that the
court did not desire him to address in detail about the President or the Governor being a
Constitutional head and the implications arising from the system of Cabinet Government.
The decisions thereon are being referred to for the purpose of noticing that according to
them the President or the Governor though vested with full executive powers cannot
exercise them personally and it is only the council of ministers which exercises all the
executive functions. This is so, notwithstanding the absence of any express provisions in
the Constitution to that effect.

586. Next, reference may be made to the decisions of the Privy Council relied on by one
side or the other for deciding the question under consideration. The Advocate General of
Maharashtra laid much stress on the principle enunciated in Queen v. Burah (1878) 3
A.C. 889 at pp. 904-5, which according to him, has been consistently followed by the
Federal Court and this Court. The principle is that when a question arises whether the
prescribed limits have been exceeded the court must look to the terms of the instrument
“by which affirmatively, the legislative powers were created and by which, negatively,
they were restricted. If what has been done is legislation within the general scope of the
affirmative words which give the power, and if it violates no express condition or
restriction by which that power is limited…it is not for any court of justice to inquire
further, or to enlarge constructively those conditions or restrictions”. The ratio of that
decision is that conditional legislation is to be distinguished from delegation of legislative
power and that conditional legislation is within the power of the legislature in the absence
of any express words prohibiting conditional legislation. The oft-quoted words about the
affirmative conferment of power and absence of express restriction on the power are used
only to repel the contention that conditional legislation was barred by implication. It is
significant that if Queen v. Burah (1878) 3 A.C. 889 at pp. 904-5 is to be treated as laying
down the principle that the powers in a Constitution must be conferred only in affirmative
words the argument of the respondents itself will suffer from the infirmity that it is only
by necessary implication from the language of Article 368 (before the 24th Amendment)
that the source of the amending power can be said to reside in that Article. There were no
such words in express or affirmative terms which conferred such a power. Indeed in
Golak Nath’s (1967) 2 S.C.R. 762 case there was a sharp divergence of opinion on this
point. Subba Rao C.J. with whom four other judges agreed held that the source of the
amending power was to be found in the provisions conferring residuary provisions,
namely, Article 248 read with Entry 97 in the Seventh Schedule. The other six judges
including Hidayatullah J. were of the view that the power was to be found in Article 368
itself.

587. In The Initiative and Referendum Act [1919] A.C. 935 the position briefly was that
the British North America Act 1867, Section 92, head I, which empowered a Provincial
Legislature to amend the Constitution of the Province, “excepting as regards the office of
the Lieutenant-Governor,” excluded the making of a law which abrogated any power
which the Crown possessed through the Lieutenant Governor who directly represented
the Crown. The Legislative Assembly of Manitoba passed the Initiative and Referendum
Act. It compelled the Lieutenant Governor to submit a proposed law to a body of voters
totally distinct from the legislature of which he was the Constitutional head. The Privy
Council was of the opinion that under the provisions of that law the Lieutenant Governor
was rendered powerless to prevent a proposed law when passed in accordance with the
Act from becoming actual law. The language of the Act could not be construed otherwise
than as intended, seriously affecting the position of the Lieutenant Governor as an
integral part of the legislature and to detract from the rights which were important in the
legal theory of that position. Section 92 of the Act of 1867 entrusted the legislative power
in a Province to its legislature and that legislature only. A body that has power of
legislation on the subjects entrusted to it, the power being so ample as that enjoyed by a
Provincial legislature in Canada, could while “preserving its own capacity intact seek the
assistance of a subordinate agency…but it does not follow that it can create and endow
with its own capacity a new legislative power not created by the Act to which it owes
own existence” Ibid at p. 945.

588. This case is more in point for consideration of validity of that part of the 25th
Amendment which inserted Article 31-C but it illustrates that an implied limitation was
spelt out from the Constitutional provisions of the British North America Act 1867 which
conferred legislative power on the legislatures of provinces as constituted by that Act.

589. McCawley v. The King (1920) A.C. 691 was another case involving Constitutional
questions. The legislature of Queensland (Australia) had power to include in an Act a
provision not within the express restrictions contained in the Order in Council of 1959.
But inconsistent with the term of the Constitution of Queensland, without first amending
the term in question under the powers of amendments given to it, the Industrial
Arbitration Act of 1916 contained provisions authorising the Government in Council to
appoint any Judge of the Court of Industrial Arbitration to be a Judge of the Supreme
Court of Queensland. After explaining the distinction between a controlled and an
uncontrolled Constitution, their Lordships proceeded to examine the contention that the
Constitution of Queensland could not be altered merely by enacting legislation
inconsistent with its article; it could only be altered by an Act which in plain and
unmistakable language referred to it; asserted the intention of the legislature to alter it,
and consequentially gave effect to that intention by its operative provisions. That
argument was repelled by saying Ibid p. 706.

It was not the policy of the Imperial Legislature at any relevant period to
shackle or control in the manner suggested, the legislative power of the
Nascent Australian Legislations.

Section 5 of the Colonial Laws Validity Act 1865 was held to have clearly conferred on
the colonial legislatures a right to establish courts of judicature and to abolish and
reconstitute them. A question had been raised that the Constitution Act of 1867 enacted
certain fundamental organic provisions of such a nature as to render the Constitution
controlled. It was said that if a change of that nature was contemplated, there would have
been some indication in the very lengthy preamble of the Act, of that intention. Their
Lordships could observe nowhere in the preamble the least indication that it was intended
for the first time to make provisions which were sacrosanct, or which at least could only
be modified by methods never previously required. It was finally held that the legislature
of Queensland was the master of its own household except in so far as its power had in
special cases been restricted. No such restriction had been established and none in fact
existed.

590. The Advocate General of Maharashtra has sought to deduce the following
propositions from the dissenting judgment of Issacs and Rich JJ of the Australian High
Court which was approved by the Privy Council in the above case:
(1) Unless there is a special procedure prescribed for amending any part of
the Constitution, the Constitution is uncontrolled and can be amended by
the manner laid down for enacting ordinary law and, therefore, a
subsequent law inconsistent with the Constitution would pro-tanto repeal
the Constitution.

(2) A Constitution largely or generally uncontrolled may contain one or
more provisions which prescribe a different procedure for amending them.
In that case an ordinary law cannot amend them and the procedure must be
strictly followed if the amendment is to be effected.

(3) The implication on limitation of power ought not to be imported from
general concepts but only from express or necessarily implied limitations
(emphasis supplied).

(4) While granting powers to the colonial legislatures, the British
Parliament as far back as 1865 refused to put limitations of vague
character, but limited those limitations to objective standards e.g., statutes,
statutory regulations, etc. to objective standards.

591. We have already repelled at an earlier stage Pp. 70-71 the contention that the only
distinction between a controlled and an uncontrolled Constitution is that in the former the
procedure prescribed for amending any part of the Constitution has to be strictly
followed. The second proposition is of a similar nature and can hardly be disputed. As
regards the third and fourth proposition all that need be said is that implied limitation
which was sought in McCawley’s case by counsel for the respondents was that the
Queensland legislature should first amend the Constitution and then pass an Act which
would otherwise have been inconsistent, for the Constitution had not been amended. That
contention in terms was rejected. The Constitution in McCawley’s case was uncontrolled
and therefore the Queensland legislature was fulley empowered to enact any Constitution
breaking law. Moreover Lord Birkenhead in an illuminating passage in McCawley’s
[1920] A.C. 691 at pp. 703-704 case has himself referred to the difference of view among
writers upon the subject of Constitutional law which may be traced “mainly to the spirit
and genius of the nation in which a particular Constitution has its birth”. Some
communities have “shrunk from the assumption that a degree of wisdom and foresight
has been conceded to their generation which will be, or may be, wanting to their
successors”. Those who haw adopted the other view probably believed that “certainty and
stability were in such a matter the supreme desiderata”. It was pointed out that different
terms had been employed by the text book writers to distinguish between those who
contrasted forms of Constitution. It was added:

Their special qualities may perhaps be exhibited as clearly by calling the
one a controlled and the other an uncontrolled Constitution as by any other
nomenclature.

592. Lord Birkenhead did not make any attempt to define the two terms “controlled” and
“uncontrolled” as precise legal terms, but merely used them as convenient expressions.

593. The next case of importance is Attorney General for New South Wales v.
Trethowan. (1932) A.C. 526 The Constitution Act, 1902 enacted by the legislature of
New South Wales, was amended in 1929 by adding Section 7-A which provided that no
Bill for abolishing the Legislative Council should be presented to the Governor for His
Majesty’s assent until it had been approved by a majority of the electors voting upon a
submission made in accordance with the section. The same provision was to apply to a
Bill for repealing that section. In 1930 two Bills were passed by the Legislature. One was
to repeal Section 7-A and the other to abolish the Legislative Council. Neither of the two
Bills had been approved in accordance with Section 7-A. Reference was made to Section
5 of the Colonial Laws Validity Act 1865, which conferred on the Legislature of the State
full power to make laws inter alia in respect of the Constitution in such “manner and
form” as might from time to time be provided by any Act of Parliament Letters Patent,
Colonial law in force in the colony etc. It was held that the whole of Section 7-A was
within the competence of the legislature of the State under Section 5 of the Colonial
Laws Validity Act. The provision that the Bills must be approved by the electors before
being presented was a provision as to form and manner and accordingly the Bills could
not lawfully be presented unless and until they had been approved by a majority of the
electors voting. A number of contentions were raised, out of which the following may be
noted:

(a) The Legislature of New South Wales was given by the Imperial
Statutes plenary power to alter the Constitution, powers and procedure of
such Legislature.

(b) When once the Legislature had altered either the Constitution or
powers and procedure, the Constitution and powers and procedure as they
previously existed ceased to exist and were replaced by the new
Constitution and powers.

594. According to their lordships the answer depended entirely upon a consideration of
the meaning of Section 5 of the Colonial Laws Validity Act read with Section 4 of the
Constitution statute assuming that the latter section still possessed some operative effect.
The whole of Section 7-A was held to be competently enacted. The Privy Council,
however, held that the repealing Bill after its passage through both Chambers could not
be lawfully presented for the Royal assent without having first received the approval of
the electors in the prescribed manner. In order to be validly passed, the law must be
passed in the manner prescribed by Section 7-A which was in force for the time being.
Trethowan’s case (supra) fully illustrates how the Privy Council enforced such limitations
even though they were of a procedural nature which had been provided in a
Constitutional statute relating to the form and manner in which any such statute could be
altered or repealed.

595. These decisions, in particular, (Trethowan’s case) illustrate that the Privy Council
has recognised a restriction on the legislative powers of a sovereign legislature even
though that is confined only to the form and manner laid down in a Constitution for
amending the Constitution Act In a country which still sticks to the theory of
Parliamentary sovereignty, limitations of any other nature would be regarded as
somewhat non-conformist and unorthodox.

596. The decision of the Privy Council in the Bribery Commissioner v. Pedrick
Ranasinghe [1965] A.C. 172 has been heavily relied on by both sides. On behalf of the
petitioners support has been sought from the observations relating to rights regarded as
fundamental, being unalterable. What had happened there was that by virtue of Section
41 of the Bribery Amendment Act 1956, a provision was made for the appointment of a
Bribery Tribunal which was in conflict with the requirement in Section 55 of the Ceylon
Constitution (Order in Council 1946), hereinafter called the ‘Ceylon Constitution Act’,
according to which the appointment of Judicial Officers was vested in the Judicial
Service Commission. Section 29 of the Ceylon Constitution Act provided by Sub-section
(1) that subject to the provisions of the Order, the Parliament had the power to make laws
for the peace, order and good government of the island. By Sub-section (2) it was
provided that no such law shall (a) prescribe or restrict the free exercise of any religion
etc. This was followed by Clauses (b), (c) and (d) which set out further religious and
racial matters, which according to their Lordships, could not be the subject of legislation.
In the words of their Lordships “they represent the solemn balance of rights between the
citizens of Ceylon, the fundamental conditions on which inter se they accepted the
Constitution; and these are therefore unalterable under the Constitution”. By Sub-section
(3) any law made in contravention of Sub-section (2) was to be void to the extent of such
contravention. Sub-section (4) may be reproduced below:

(4) In the exercise of its powers under this section, Parliament may amend
or repeal any of the provisions of this Order, or of any other Order of Her
Majesty in Council in its application to the Island:

Provided that no Bill for the amendment or repeal of any of
the provisions of this Order shall be presented for the Royal
Assent unless it has endorsed on it a certificate under the
hand of the Speaker that the number of votes cast in favour
thereof in the House of Representatives amounted to not
less than two-thirds of the whole number of Members of
the House (including those not present).

Every certificate of the Speaker under this sub-section shall be conclusive
for all purposes and shall not be questioned in any court of law.

597. The Bribery Amendment Act 1958 had not been enacted in accordance with the
provisions contained in Sub-section (4) of Section 29 of the Ceylon Constitution Act. As
it involved a conflict with the Constitution, it was observed that a certificate of the
Speaker as required by Sub-section (4) was a necessary part of the Act making process.
The point which engaged the serious attention of the Privy Council was that when a
sovereign Parliament had purported to enact a Bill and it had received the Royal, Assent,
could it be a valid Act in course of whose passing there was a procedural defect, or was it
an invalid Act which Parliament had no power to pass in that manner ? A distinction was
made while examining the appellant’s arguments between Section 29(3) ‘which expressly
made void any Act passed in respect of the matters entrenched in and prohibited by
Section 29(2); whereas Section 29(4) made no such provisions, but merely couched the
prohibition in procedural terms. Reliance had been place on behalf of the appellant
Bribery Commissioner on the decision in McCawley’s case. It was pointed out that
McCawley’s case, so far as it was material, was in fact opposed to the appellant’s
reasoning. It was distinguished on the ground that the Ceylon legislature had purported to
pass a law which being in conflict with Section 55 of the Ceylon Constitution Act, must
be treated, if it was to be valid, as an implied alteration of the Constitutional provisions
about the appointment of judicial officers. It was held that such alterations, even if
expressed, could only be made by laws which complied with the special legislative
procedure laid down in Section 29(4). The Ceylon Legislature did not have the general
power to legislate so as to amend its Constitution by ordinary majority resolutions such as
the Queensland Legislature was found to have under Section 2 of its Constitution Act.

598. The learned Advocate General of Maharashtra has referred to the arguments in
Ranasinghe’s case and has endeavoured to explain the observations made about the
entrenched provisions being unalterable by saying that the same were obiter. According
to him it was not the respondent’s case that any provision was unamendable. The
references to the solemn compact etc. were also obiter because the appeal did not raise
any question about the rights of religion protected by Sub-section (2) or Section 29 and
the issues were entirely different. It is claimed that this decision supports the position
taken up on behalf of the respondents that it is only the form and manner which is
material in a controlled Constitution and that the above decision is an authority for the
proposition that in exercise of the amending power a controlled Constitution can be
converted into an uncontrolled one. Any implied limitations on Parliament’s amending
power here can be abrogated by an amendment of Article 368 itself and the amending
power can be enlarged by an exercise of that very power. According to Mr. Palkhivala
this argument is wholly fallacious. Firstly, the observations of the Privy Council Ibid p.
198 is merely on the form and manner of amendment and has nothing to do with
substantive limitations on the power of amendment. Placing limits on the amending
power cannot be confused with questions of special legislative process which is also
referred to by their Lordships. Ibid portions D to E Secondly, the Ceylon Constitution
authorised the Parliament to amend or repeal the Constitution, which power is far wider
than the power of amendment simpliciter conferred by Article 368. It is suggested that
Ranasinghe’s case is a direct authority against the respondents since it held the religious
and racial rights to be unalterable, which clearly implies that Parliament had no
competence to take away those rights even in exercise of its power to amend the
Constitution by following the prescribed form and manner in Sub-section (4) of Section
29 of the Ceylon Constitution Act. The material importance of this case is that even
though observations were made by the Lordships which may in a sense be obiter those
were based on necessary implications arising from Section 29 of the Ceylon Constitution
Act and were made with reference to interpretation of Constitutional provisions which
had a good deal of similarity (even on the admission of the Advocate General of
Maharashtra) with some parts of our Constitution, particularly those which relate to
fundamental rights.

599. Don John Francis Douglas Liyange v. The Queen [1967] 1 A.C. 259 is another
decision on which strong reliance has been placed on behalf of the petitioners. The
Ceylon Parliament passed an Act which substantially modified the Criminal Procedure
Code inter alia by purporting to legalise an ex-post facto detention for 60 days of any
person suspected of having committed an offence against the State. This class of offences
for which trial without a jury by three Judges nominated by the Minister for Justice could
be ordered was widened and arrest without a warrant for waging war against the Queen
could be effected. New minimum penalties for that offence were provided. The Privy
Council held that the impugned legislation involved a usurpation and infringement by the
legislature of judicial powers inconsistent with the written Constitution of Ceylon which,
while not in terms vesting judicial functions in the judiciary, manifested an intention to
secure in the judiciary a freedom from political, legislative and executive control and in
effect left untouched the judicial system established by the Charter of Justice of 1833.
The legislation was struck down as void. Their Lordships observed inter alia that powers
in case of countries with written Constitutions must be exercised in accordance with the
terms of the Constitution from which they were derived. Reference was made to the
provisions in the Constitution for appointment of Judges by the Judicial Service
Commission and it was pointed out that these provisions manifested an intention to
secure in the judiciary a freedom from political, legislative and executive control. It was
said that these provisions were wholly appropriate in a Constitution which intended that
judicial power shall vest only in the judicature. And they would be inappropriate in a
Constitution by which it was intended that judicial power should be shared by the
executive or the legislature.

600. There seems to be a good deal of substance in the submission of Mr. Palkhivala that
the above decision is based on the principle of implied limitations; because otherwise
under Section 29(1) of the Ceylon Constitution Act Parliament was competent to make
laws for the peace, order and good government of the island subject to the provisions of
the Order. Strong observations were made on the true nature and purpose of the
impugned enactments and it was said that the alterations made by them in the functions
of the judiciary constituted a grave and deliberate incursion in the judicial sphere. The
following passage is noteworthy and enlightening:

If such Acts as these were valid the judicial power could be wholly
absorbed by the legislature and taken out of the hands of the judges. It is
appreciated that the legislature has no such general intention. It was beset
by a grave situation and it took grave measures to deal with it, thinking,
one must presume, that it had power to do so and was acting rightly. But
that consideration is irrelevant, and gives no validity to acts which infringe
the Constitution. What is done once, if it be allowed, may be done again
and in a lesser crisis and less serious circumstances. And thus judicial
power may be eroded. Such an erosion is contrary to the clear intention of
the Constitution.

601. Mohamed Samsudden Kariapper v. S.S. Wijesinha and Anr. [1968] Appeal Cases
717 has been cited on behalf of the State of Kerala for the proposition that judicial power
could, by an amendment of our Constitution, be transferred to the legislature thus
negativing the principle of implied limitation. In that case a report had been made under
the Commission of Inquiry Act about certain allegations of bribery having been proved
against some members of the Parliament of whom the appellant was one. Under a certain
Act civil disabilities on persons to whom the Act applied were imposed. It also contained
a provision that in the event of inconsistency with existing law, the Act should prevail.
The appellant challenged the validity of that Act on the ground that it was inconsistent
with the Constitution and was usurpation of the judicial power. It may be mentioned that
the Speaker had, in accordance with the proviso to Section 29(4) of the Constitution of
Ceylon, endorsed a certificate under his hand on the bill for imposition of civic
disabilities (Special Provisions) Act. The Privy Council held that the said Act was an
exercise of legislative power and not the usurpation of judicial power. The Constitution
of Ceylon was a controlled Constitution and the Act was an inconsistent law; the Act was
to be regarded as amending the Constitution unless some provisions denying the Act
Constitutional effect was to be found in the Constitutional restrictions imposed on the
power of amendment. Apart from the proviso to Section 29(4) of the Constitution Act,
there was no reason for not construing the words “amend or repeal” in that provision as
extending to amendment or repeal by inconsistent law. The Act, therefore, amended the
Constitution. Finally upon the merits it was observed that in view of the conclusion that
the Act was a law and not an exercise of judicial power it was not necessary to consider
the question whether Parliament could, by a law passed in accordance with the proviso to
Section 29(4), both assume judicial power and exercise it in the one law.

602. The above decision can certainly be invoked as an authority for the proposition that
even in a controlled Constitution where the form and manner had been followed of
amending it, an Act, which would be inconsistent with it and which did not in express
terms state that it was an amending Act, would have the effect of altering the
Constitution. But it does not support any suggestion, as has been made on behalf of the
respondents, that judicial power could, by an amendment of our Constitution, be
transferred to the legislature. Moreover, as expressly stated by their lordships, the Ceylon
Constitution empowered the Parliament “to amend or repeal” the Constitution and,
therefore, there can be no comparison between the scope of the Ceylon Parliament’s
amending power and that of the amending body under Article 368.

603. We may next deal with the Australian decisions because there has been a good deal
of discussion in them about implied limitations which can arise in the absence of express
limitations. The subject matter of most of the decisions has been the Commonwealth’s
taxing power. Section 51 of the Australian Constitution grants power to legislate with
regard to taxation to the Commonwealth in wide terms but with certain express
reservations, viz., that duties of customs should be uniform, that the taxing laws must not
discriminate between States, nor must revenue laws give preference to one State over
another State. Section 114 bars the Commonwealth from taxing property of any kind
belonging to a State. In Amalgamated Society of Engineers v. Adelaide Steamship Co.
Ltd. [1920] 28 C.L.R. 129 the High Court of Australia accepted the principles of
construction of a Constitution laid down by the Privy Council in Reg v. Burah [1878] 3
A.C. 889 and Att. Gen. of Ontario v. Att. Gen. of Canada [1912] A.C. 571 viz., that the
only way in which a court can determine whether the prescribed limits of legislative
power had been exceeded or not was “by looking to the terms of the instrument by which
affirmatively, the legislative powers are created, and by which negatively, they are
restricted”; nothing was to be read into it on ground of policy of necessity arising or
supposed to arise from the nature of the federal form of government nor were
speculations as to the motives of the legislature to be entered into by the Court. These
words would apparently appear to reject any proposition as to implied limitations in the
Constitution against an exercise of power once it is ascertained in accordance with the
ordinary rules of construction. Such an interpretation of the Engineers’ case [1920] 28
C.L.R. 129 supposed to have buried for ever the principle of implied limitations, has not
been unanimously accepted nor has the above criterion laid down been adhered to. In Att.
Gen. of New South Wales v. Brewery Employees Union [1908] 6 C.L.R. 469 at pp. 611-
612, Higgins, J. cautioned that “although the words of the Constitution are to be
interpreted on the same principles of interpretation as are applied to any ordinary law,
these very principles of interpretation compel us to take into account the nature and scope
of the Act-“to remember that it is a Constitution, a mechanism under which laws are to be
made, and not a mere Act which declares what the law is to be”. Sir Owen Dixon in
Australian Railways Union v. Victorian Railway Commissioners [1930] 44 C.L.R. 319,
390 and later in West v. Commissioner of Taxation [1937] 56 C.L.R. 657, 682
formulated what in his view was the basic principle laid down in Engineers’ case (Supra)
and made observations relating to reservations of qualifications, which he thought had
been made, concerning the prima facie rule of interpretation which that decision laid
down. In Ex-parte Professional Engineers Association [1959] 107 C.L.R. 208, 239 he
once again adverted to the Engineers’ case and suggested that perhaps “the reservations
and qualifications therein expressed concerning the federal power of taxation and laws
dircted specially to the states and also perhaps the prerogative of the Crown received too
little attention.” The question as to implied limitations was directly raised and decided in
the Melbourne Corporation v. Commonwealth. [1947] 74 C.L.R. 31 It was held that
Section 48 of the Banking Act, 1945, prohibiting banks from conducting banking
business for a state and for any authority of the state, including a local government
authority was invalid. Two contentions were raised in that case : (1) that the impugned
Act was not a law on banking within Section 51(xiii) because it was not a law with
respect to banking, and (2) that the grant of power in Section 51(xiii) must be read
subject to limitations in favour of the State because it appears in a federal Constitution, so
that even if Section 48 could be treated as a law with respect to banking, it was stall
invalid since its operation interfered with the states in the exercise of their governmental
functions. The second contention was accepted by the majority. Latham C.J. stated that
laws which discriminated against states or which unduly interfered with states in the
exercise of their functions of government were not laws authorised by the Constitution,
even if they were laws with respect to a subject matter within the legislative power of the
Commonwealth Parliament. Rich J., held that the Constitution expressly provided for the
continued existence of the States and that, therefore, any action on the part of the
Commonwealth, in purported exercise of its Constitutional powers, which would prevent
a State from continuing to exist or function as such was necessarily invalid because of
inconsistency with the express provisions of the Constitution. Stark, J. said that the
federal character of the Australian Constitution carried implications of its own, that the
government was a dual system based upon a separation of organs and of powers and,
consequently, maintenance of the States and their powers was as much the object of the
Constitution as maintenance of the Commonwealth and its powers. Therefore, it was
beyond the power of either to abolish or destroy the other.

604. The same contention was raised in a recent case of Victoria v. The Commonwealth
[1971] 45 A.L.J. 251, where the Pay-roll Tax Act, 1941 and the Pay-roll Tax Assessment
Act, 1941-1969 were impugned. These Acts were passed by the Commonwealth
Parliament for financing the provisions of the Child Endowment Act, 1941 and casting
the burden on employers by taxing wages paid by them. The Crown in right of a State
was in each State a considerable employer of labour, and in some States of industrial
labour. The Crown in right of a State was included in the definition of ’employer’ for the
purpose of the Act. The question raised for decision was about the Constitutional validity
of the Act in so far as it purported to impose upon the State of Victoria an obligation to
payroll tax rated to the amount of salaries and wages paid to its public servants employed
in certain department named in its statement of claim.

605. The contention raised by the State of Victoria as summarised by Barwick, C.J. was
that though the impugned Act fell under the enumerated power of taxation in Section 51
of the Constitution Act, that section did not authorise the imposition of a tax upon the
Crown in the right of a State because there was an implied Constitutional limitation upon
that Commonwealth power operating universally, that is to say, as to all the activities of a
State. The point most pressed, however, was in a somewhat limited form, viz., that the
legislative power with respect to taxation did not extend to authorise the imposition of a
tax upon “any essential governmental activity” of a State and therefore, at the least, the
power under Section 51 did not authorise a tax upon the State in respect of wages paid to
its civil servants. In other words such a limitation, whether of universal or of limited
operation, was derived by implication from the federal nature of the Constitution, and
therefore, to levy a tax rated to the wages paid to its servants employed in departments of
governments, so trenched upon the governmental functions of the State as to burden,
impair and threaten the independent exercise of those functions. All the seven judges
agreed, firstly, that the Act was valid, and secondly, upon the proposition laid down in
the Engineers’ case (Supra) as also in certain other decisions that where a power was
granted to the Commonwealth by a specific provision such as Section 51(ii), the
Commonwealth could pass a law which would bind the States as it would bind
individuals. The difference amongst the judges, however, arose as regards the question of
implied limitation on such a power, however, expressly granted. Barwick C.J. and Owen
J. were of the view that a law which in substance takes a State or its powers or functions
of government as its subject matter is invalid because it cannot be supported upon any
granted legislative power but there is no implied limitation on a Commonwealth
legislative power under the Constitution arising from its federal nature. McTiernan J. was
also of the view that there was no necessary implication restraining the Commonwealth
from making the law. However, Menzies, Windeyer, Walsh and Gibbs JJ. held in
categorial terms that there is an implied limitation on Commonwealth legislative power
under the Constitution on account of its federal nature. According to Menzies J. a
Constitution providing for indissoluble federal Commonwealth must protect both
Commonwealth and States. The States were not outside the Constitution. Accordingly
although the Constitution clearly enough subjected the States to laws made by
Commonwealth Parliament it did so with some limitation. Windeyer J., read the
Melbourne Corporation case (Supra) as confirming the principle of implication and added
that the court in reading the Constitution “must not shy away from the word `implication’
and disavow every concept that it connotes.” Walsh J. rejected the contention that it was
inconsistent with the principles of construction laid down in Engineers’ case that the
ambit of power with respect to enumerated subject matter should be restricted in any way
otherwise than by an express provision specially imposing some defined limitation upon
it and observed:

there is a substantial body of authority for the proposition that the federal
nature of the Constitution does give rise to implications by which some
limitations are imposed upon the extent of the power of the
Commonwealth Parliament to subject the States to its legislation.
According to Gibbs J., the ordinary principles of statutory interpretation did not preclude
the making of implications when they were necessary to give effect to the intention of the
legislature as revealed in the statute as a whole. The intention of the Imperial Parliament
in enacting the Constitution was to give effect to the wishes of the Australian people to
join in a federal union and to establish a federal and not a unitary system. In some
respects the Commonwealth was placed in a position of supremacy as the national
interest required but it would be inconsistent with the very basis of federation that the
Commonwealth’s power should extend to reducing the states to such a position of
subordination that their very existence as independent units would be dependent upon the
manner in which the Commonwealth exercises its powers, rather than on the legal limits
of the powers themselves. He proceeded to say:

Thus, the purpose of the Constitution, and the scheme by which it is
intended to be given effect, necessarily give rise to implications as to the
manner in which the Commonwealth and the States respectively may
exercise their powers, vis-a-vis each other.

606. The Advocate General of Maharashtra does not dispute that there are necessary
implications in a federal Constitution such as, for example, that any law violating any
provision of the Constitution is void even in the absence of an express declaration to that
effect. Again it is a necessary implication of a republican Constitution that the sovereign
of a foreign State-United Kingdom cannot place Indian territory in groups by Orders in
Council as provided in the Fugutive Offenders Act, and, therefore, that Act is inconsistent
with the Republican Constitution of India, and is not continued in force by Article 372;
see State of Madras v. G.C. Menon [1955] 1 S.C.R. 280. But he maintains that the
principle of Queen v. Burah is not in any way displaced. Burah’s case, according to him,
laid down principles of interpretation and in doing so the Privy Council itself enunciated
the doctrine of ultra vires which is a necessary implication of an Act of the British
Parliament creating bodies or authorities with limited powers. An attempt has been made
to show that the judgment of Chief Justice Barwick in the above Australian decision
stated the basic principle of construction correctly and those principles are applicable to
our Constitution also since the decision was based on Queen v. Burah [1878] 3 A.C. 889
which has been consistently followed by this Court. We have already dealt with that
decision and we are unable to agree that Queen v. Burah stands in the way of drawing
implications where the purpose of the Constitution and the scheme by which it is
intended to be given effect, necessarily give rise to certain implications.

607. Turning to the Canadian decisions we need refer only to those which have a material
bearing on the questions before us. In The Attorney General of Nova Scotia v. The Att.
Gen. of Canada [1951] Can. L. Rep. 31 the Constitutionality of an Act respecting the
delegation of jurisdiction from the Parliament of Canada to the Legislature of Nova
Scotia and vice versa was canvassed. The Supreme Court of Canada held that since it
contemplated delegation by Parliament of powers exclusively vested in it by Section 91
of the British North America Act to the Legislature of Nova Scotia; and delegation by
that Legislature of powers, exclusively vested in Provincial Legislature under Section 92
of the Act to Parliament, it could not be Constitutionally valid. The principal ground on
which the decision was based was that the Parliament of Canada and each Provincial
Legislature is a sovereign body within its sphere, possessed of exclusive jurisdiction to
legislate with regard to the subject matter assigned to it under Section 91 or Section 92 as
the case may be. Neither is capable, therefore, of delegating to the other the powers with
which it has been vested nor of receiving from the other the power with which the other
has been vested. The learned Chief Justice observed that the Constitution of Canada
“does not belong either to the Parliament or to the Legislatures; it belongs to the country
and it is there that the citizens of the country will find the protection of the rights to
which they are entitled.

608. Although nothing was expressly mentioned either in Section 91 or Section 92 of the
British North America Act a limitation was implied on the power of Parliament and the
Provincial Legislatures to delegate legislative power. Mention may also made of John
Switzman v. Freda Elbling (1957) Can. L.R. (Supreme Court) 285 at p. 327 (to which we
have already referred while dealing with the question of the use of the preamble.) In that
case the validity of the Act respecting communistic propaganda of the Province of
Quebec was held to be ultra vires of the Provincial Legislature. Abbot J., after referring to
various decisions of the Privy Council as also the Supreme Court of Canada See in
particular the observation of Duff C.J. in Alberta Statutes Case (1938) SCR (Canada) 100
at pages 132-133 said that the Canada Election Act, the provisions of the British North
America Act which provided for Parliament meeting at least once a year and for the
election of a new Parliament at least every five years and the Senate and House of
Commons Act, were examples of enactments which made specific statutory provisions
for ensuring the exercise of the right of public debate and public discussion. “Implicit in
all such legislation is the right of candidates for Parliament or for a Legislature and of
citizens generally, to explain, to criticize, debate and discuss in the freest possible manner
such matters as the qualifications, the policies, and the political, economic and social
principles advocated by such candidates or by the political parties or groups of which
they may be member”. That right could not be abrogated by a Provincial Legislature and
its power was limited to what might be necessary to protect purely private rights. He was
further of the opinion that according to the Canadian Constitution, as it stood, Parliament
itself could not abrogate this right of discussion and debate.

609. The Advocate General of Maharashtra has pointed out that these decisions relate to
the legislative competence of provicial legislatures to effect civil liberties like freedom of
speech, religion or to legislate in respect of criminal matters. They are not relevant for the
purpose of determining the amending power under the Constitution. So far as the civil
rights are concerned in Canada it is noteworthy, according to the Advocate General, that
the Canadian Bill of Rights 1960 makes the rights therein defeasible by an express
declaration that an Act of Parliament shall operate notwithstanding the Canadian Bill of
Rights. It has also been submitted that the well known writers of Constitutional law both
of Australia and Canada have not attached any signficance or accepted the principle of
implied limitations. See W.A. Wynes, Legislative, Executive and Judicial powers in
Australia and Bora Laskin, The Canadian Constitutional Law. The opinions of authors
and writers have been cited before us so extensively, by both sides, that we find a great
deal of conflict in their expression of opinion and it will not be safe to place any reliance
on them. The judges who have read limitations by implication are well known and of
recognised eminence and it is not fair to reject their views for the reasons suggested by
the Advocate General.

610. We need hardly deal at length with the Irish decisions. The principle emerging from
the majority decision in The State (at the prosecution of Jermiah Ryan v. Captain Michael
Lenons and Ors. (1935) Irish Reports 170 that under Section 50 of the 1922 Constitution
(which provided for Constitutional amendment by ordinary legislation during the first
period of 8 years which was subsequently extended to 16 years) an ordinary law
inconsistent with the provisions of the Constitution had the effect of amendment of the
Constitution, caused considerable debate. During the controversy it was strongly urged
that the power of Constitutional amendment was not identical with pouvoir constitutent;
that it was not within the competence of agencies invested with the power of
Constitutional amendment to drastically revise the structural organisation of a State, to
change a monarchical into a republican and a representative into a direct form of
government. The argument was based on the conception underlying Article 2 of the
French Law of 1884 which provided that the republican form of government could not be
made subject of Constitutional amendment. Section 50 of that Constitution, in particular,
was criticized as being too pliant for the first period of 8 years and too rigid for the period
following it Leo Kohn, The Constitution of the Irish Free State pp. 257-259. After the
1937 Constitution which became a model for our Constitution makers the trend of
judicial thinking underwent a transformation and instead of treating an Act inconsistent
with the Constitution as having the effect of impliedly amending the Constitution such an
Act was regarded as invalid to the extent of its inconsistency with the Constitution. See
Edmund Burke v. Lenon (1940) Ir. Reports 136 and Margaret Buckley v. Att. Gen. of
Eire (1950) Ir. Reports 67. The 1922 Constitution was considered to be of such “light
weight” that there were no fewer than 27 Acts expressed to be Acts impliedly amending
that Constitution See generally J.M. Kelly, Fundamental Rights on the Irish Law and
Constitution (1968) 1-17 within a period of 15 years. During the period 1922-27 the
judges were used to the British idea of sovereignty of Parliament and notions of
fundamental; law were foreign to their training and tradition. The 1937 Constitution is
more rigid than its predecessor though Article 51 permits the Oireachtas to amend the
Constitution during the first three years by ordinary legislation. Such legislation,
however, is expressly excepted unlike Article 50 of the 1922 Constitution from the
amending power. Mention may be made of The State v. The Minister for Justice etc.
[1967] Ir. Rep. 106 in which it was held that the provisions of Section 13 of the Lunatic
Asylums (Ireland) Act 1875 which prevented an accused person from appearing before
the District Court on the return date of his remand constituted interference with an
exercise of judicial power to administer justice. This case and similar cases e.g., Margaret
Buckley v. Att. Gen. of Eire [1950] Ir. Rep. 67 may not afford much assistance in
determining the question about implied limitation to the amending power in a
Constitution because they deal with the question mostly of repugnancy of ordinary
legislation to Constitutional provisions. The main decision however, was in Ryan’s
[1935] Ir. Rep. 170 case in which Kennedy C.J. drew various implications from the
Constitution but the majority of judges declined to do so and read the word “amendment”
as wide enough to allow the repeal of a number of articles, however important in
substance they might be.

611. It is equally unnecessary to deal with the argument on behalf of the respondents that
the Privy Council in Moore v. Attorney General of Irish Free State [1935] A.C. 484
rejected the contention of the counsel based on the reasoning of Kennedy C.J. Moore’s
case was decided principally on the effect of the passing of the statute of Westminster as
is clear from the summing up of the position by their Lordships. Ibid p. 498

612. As regards the position in the United States of America a great deal of reliance has
been placed on behalf of the respondents on United States of America v. William H.
Sprague. 75 L. Ed. 640. According to that decision the choice between submission of a
proposed amendment to the federal Constitution to State Legislatures and submission to
State Conventions under Article 5 of the Constitution was in the sole discretion of
Congress irrespective of whether the amendment was one dealing with the machinery of
government or with matters affecting the liberty of the citizen. It was argued that
amendments may be of different kinds, e.g., mere changes in the character of federal
means of machinery on the one hand, and matters affecting the liberty of the citizen, on
the other. It was said that the framers of the Constitution accepted the former sort to be
ratified by the legislature whereas they intended that the latter must be referred to the
people because not only of lack of power in the legislature to ratify but also because of
doubt as to their truly representing the people. The Court observed that where the
intention was clear there was no room for construction and no excuse for interpolation or
addition and it had been repeatedly and consistently declared in earlier decisions that the
choice of mode rested solely in the discretion of the Congress. It is sought to be
concluded from this decision that the Supreme Court of the United States refused to read
any implications of the nature argued in that case.

613. Mr. Palkhivala says that the decision in U.S. v. W.H. Sprague (Supra) has no
relevance to the questions before us. All that it laid down was that the Congress had the
sole discretion to decide whether a proposed amendment should be submitted to State
Legislatures or to the State conventions. The language of Article 5 itself shows that sole
discretion in this matter is conferred on the Congress irrespective of whether the
amendment deals with the machinery of government or with matters affecting the rights
and liberties of the citizen. Sprague’s case it is suggested, was merely a fresh attempt after
the decision of the Supreme Court in the State of Rhode Island v. A. Mitchell Palmer 64
L. Ed. 946 to argue that the 18th amendment which introduced prohibition was
unConstitutional since it was ratified by the State Legislatures and the attempt rightly
failed. For the reasons suggested by Mr. Palkhivala which appear to have a good deal of
substance we are unable, to derive any help from U.S. v. W.H. Sprague.

614. The Advocate General of Maharashtra has invoked another principle to the effect
that unless the power of amendment is co-extensive with the judicial power of
invalidating laws made under the Constitution the judiciary would be supreme; therefore,
the power of amendment should be co-extensive with judicial power. This follows from
what has been repeatedly held by this Court that under our Constitution none of the three
great departments of the State is supreme and it is only the Constitution which is supreme
and which provides for a government of laws and not of men. The reply of Mr.
Palkhivala is that if the Constitution is supreme, as it is, it necessarily follows that there
must be limitation on the amending power because if there are ‘no limitations the
legislature would be supreme and not the Constitution. If the legislature’s power of
amending Constitution were coextensive with the judicial power of invalidating laws
made under the Constitution, the legislature can bend the Constitution to its wheel in
every way which will lead to a result contrary to what has been provided in the
Constitution, namely, that there are three great departments of the State and no one can
have supremacy over the other. When the judiciary places a limitation on the amending
powers, says, Mr. Palkhivala, only as a matter of true construction the consequence is not
that the judiciary is supreme but that the Constitution is supreme. It is claimed that on his
arguments, the legislature, executive and judiciary remain coordinate which is the correct
position under the Constitution. If the respondent’s argument is accepted the amending
power is absolute and limitless. It can make the judiciary and the executive completely
subordinate to it or take over their powers.

615. We are unable to see how the power of judicial review makes the judiciary supreme
in any sense of the word. This power is of paramount importance in a federal
Constitution. Indeed it has been said that the heart and core of a democracy lies in the
judicial process; (per Bose J., in Bidi Supply Co. v. The Union of India [1956] S.C.R.

267). The observations of Patanjali Sastri C.J. in State of Madras v. V.G. Row [1952]
S.C.R. 597 which have become locus classicus need alone be repeated in this connection.
Judicial review is undertaken by the courts “not out of any desire to tilt at legislative
authority in a crusador’s spirit, but in discharge of a duty plainly laid upon them by the
Constitution.” The respondents have also contended that to let the court have judicial
review over Constitutional amendments would mean involving the court in political
questions. To this the answer may be given in the words of Lord Porter in
Commonwealth of Australia v. Bank of New South Wales [1950] A.C. 235 at 310:
The problem to be solved will often be not so much legal as political,
social or economic, yet it must be solved by a court of law. For where the
dispute is, as here, not only between Commonwealth and citizen but
between Commonwealth and intervening States on the one hand and
citizens and States on the other, it is only the Court that can decide the
issue, it is vain to invoke the voice of Parliament.

There is ample evidence in the Constitution itself to indicate that it creates a system of
checks and balances by reason of which powers are so distributed that none of the three
organs it sets up can become so pre-dominant as to disable the others from exercising and
discharging powers and functions entrusted to them. Though the Constitution does not
lay down the principle of separation of powers in all its rigidity as is the case in the
United Constitution but it envisages such a separation to a degree as was found in
Ranasinghe’s case. The judicial review provided expressly in our Constitution by means
of Article 226 and 32 is one of the features upon which hinges the system of checks and
balances. Apart from that, as already stated, the necessity for judicial decision on the
competence or otherwise of an Act arises from the very federal nature of a Constitution
(per Haldane, L.C. in Att. Gen. for the Commonwealth of Australia v. Colonial Sugar
Refining Co. [1914] A.C. 237 and Ex parte Walsh and Johnson, In re Yates. (1925) 37
C.L.R. 36 at p. 58. The function of interpretation of a Constitution being thus assigned to
the judicial power of the State, the question whether the subject of a law is within the
ambit of one or more powers of the legislature conferred by the Constitution would
always be a question of interpretation of the Constitution. It may be added that at no stage
the respondents have contested the proposition that the validity of a Constitutional
amendment can be the subject of review by this Court. The Advocate General of
Maharasthra has characterised judicial review as undemocratic. That cannot, however, be
so in our Constitution because of the provisions relating to the appointment of judges, the
specific restriction to which the fundamental rights are made subject, the deliberate
exclusion of the due process clause in Article 21 and the affirmation in Article 141 that
judges declare but not make law. To this may be added the none two rigid amendatory
process which authorises amendment by means oft 2/3 majority and the additional
requirement of ratification.

616. According to the learned Attorney General the entire argument on the basis of
implied limitations is fundamentally wrong. He has also relied greatly on the decision in
Burah’s case and other similar decisions. It is pointed out that there can be no inherent
limitation on the power of amendment having regard to the purpose for which the power
is needed. The argument about the non-amendability of the essential framework of the
Constitution is illusive because every part of a Constitutional document admits of the
possibility of imperfect drafting or ambiguity. Even basic concepts or ideals undergo
progressive changes. It has been strenuously urged that the Constitution read as a whole
did not contemplate the perpetuation of the existing social and economic inequalities and
a duty has been cast on the State to organise a new social order. The Attorney General
quoted the opinion of several writers and authors in support of his contention that there
must be express words of limitation in a provision which provides for amendment of the
Constitution from which it follows that no implied limitations can be read therein.

617. The correct approach to the question of limitations which may be implied in any
legislative provisions including a Constitutional document has to be made from the point
of view of interpretation. It is not a novel theory or a doctrine which has to be treated as
an innovation of those who evolve heterodox methods to substantiate their own thesis.
The argument that there are no implied limitations because there are no express
limitations is a contradiction in terms. Implied limitations can only arise where there are
no express limitations. The contention of the learned Attorney General that no
implications can be read in an amending power in a Constitution must be repelled in the
words of Dixon J. in West v. Commissioner of Taxation (N.S.W.) [1936-37] 56 C.L.R.
657:

Since the Engineers’ case a notion seems to have gained currency that in
interpreting the Constitution no implications can be made. Such a method
of construction would defeat the intention of any instrument, but of all
instruments a written Constitution seems the last to which it could be
applied

618. We are equally unable to hold that in the light of the Preamble, the entire scheme of
the Constitution the relevant provisions thereof and the context in which the material
expressions are used in Article 368 no implied limitations arise to the exercise of the
power of amendment. The respondents do not dispute, that, certain limitations arise by
necessary implication e.g., the Constitution cannot be abrogated or repealed in its entirety
and that the India’s polity has to be a Sovereign Democratic Republic, apart from several
other implications arising from Article 368 which have been noticed.

619. The argument that the Nation cannot grow and that the objectives set out in the
Preamble cannot be achieved unless the amending power has the ambit and the width of
the power of a Constitutent Assembly itself or the People themselves appears to be based
on grounds which do not have a solid bask The Constitution makers provided for
development of the country in all the fields social, economic and political. The structure
of the Constitution has been erected on the concept of an egalitarian society. But the
Constitution makers did not desire that it should be a society where the citizen will not
enjoy the various freedoms and such rights as are the basic elements of those freedoms,
e.g., the right to equality, freedom of religion etc., so that his dignity as an individual may
be maintained. It has been strongly urged on behalf of the respondents that a citizen
cannot have any dignity if he is economically or socially backward. No one can dispute
such a statement but the whole scheme underlying the Constitution is to bring about
economic and social changes without taking away the dignity of the individual. Indeed,
the same has been placed on such a high pedestal that to ensure the freedoms etc. their
infringement has been made justiciable by the highest court in the land. The dictum of
Das C.J. in Kerala Education Bill case paints the true picture in which there must be
harmony between Parts III and IV; indeed the picture will get distorted and blurred if any
vital provision out of them is cut out or denuded of its identity.

620. The basic structure of the Constitution is not a vague concept and the apprehensions
expressed on behalf of the respondents that neither the citizen nor the Parliament would
be able to understand it are unfounded. If the historical background, the Preamble, the
entire scheme of the Constitution, the relevant provisions thereof including Article 368
are kept in mind there can be no difficulty in discerning that the following can be
regarded as the basic elements of the Constitutional structure. (These cannot be
catalogued but can only be illustrated).

1. The supremacy of the Constitution.

2. Republican and Democratic form of Government and sovereignty of the
country.

3. Secular and federal character of the Constitution.

4. Demarcation of power between the legislature, the executive and the
judiciary.

5. The dignity of the individual (secured by the various freedoms and
basic rights in Part III and the mandate to build a welfare State contained
in Part IV.

6. The unity and the integrity of the nation.

621. The entire discussion from the point of view of the meaning of the expression
“amendment” as employed in Article 368 and the limitations which arise by implications
leads to the result that the amending power under Article 368 is neither narrow nor
unlimited. On the footing on which we have proceeded the validity of the 25th
amendment can be sustained if Article 368, as it originally stood and after the
amendment, is read in the way we have read it. The insertion of Articles 13(4) and 368(3)
and the other amendments made will not affect the result, namely, that the power in
Article 368 is wide enough to permit amendment of each and every Article of the
Constitution by way of addition, variation or repeal so long as its basic elements are not
abrogated or denuded of their identity.

622. We may next deal with the validity of the Constitution (25th Amendment) Act.
Section 2 of the Amending Act provides:

2. In Article 31 of the Constitution,-

(a) for Clause (2), the following clause shall be substituted,
namely:

(2) No property shall be compulsorily
acquired or requisitioned save for a public
purpose and save by authority of a law
which provides for acquisition or
requisitioning of the property for a amount
which may be fixed by such law or which
may be determined in accordance with such
principles and given in such manner as may
be specified in such law; and no such law
shall be called in question in any court on
the ground that the amount so fixed or
determined is not adequate or that the whole
or any part of such amount is to be given
otherwise than in cash:

Provided…

(b) after Clause (2A), the following clause shall be inserted,
namely:

(2B) Nothing in Sub-clause (f) of Clause (1)
of Article 19 shall affect any such law as is
referred to in Clause (2).

As stated in the Statement of Objects and Reasons to the Bill (No. 106 of 1971) the word
“compensation” was sought to be omitted from Article 31(2) and replaced by the word
“amount”. It was being clarified that the said “amount” may be given otherwise than in
cash. It was also provided that Article 19(1)(f) shall not apply to any law relating to
acquisition or requisitioning of property for a public purpose. The position of the
respondents is that “compensation” had been given the meaning of market value or the
just equivalent of what the owner had been deprived of according to the decisions of this
Court. See State of West Bengal v. Mrs. Bela Bannerji and Ors. (1954) S.C.R. 558. That
had led to the 4th Amendment Act 1955. The later decisions (2) Vajravelu Mudaliar v.
Special Deputy Collector, Madras
(1965) S.C.R. 614 and Union of India v. Metal
Corporation of India and Anr.
[1967] 1 S.C.R. 255 had continued to uphold the concept
of “compensation” i.e. just equivalent of the value of the property acquired in spite of the
amendments made in 1955. In State of Gujarat v. Shantilal Mangaldas and Ors. [1969] 3
S.C.R. 341 the decision in Metal Corporation of India [1967] 1 S.C.R. 255 was overruled
which itself was virtually overruled by R.C. Cooper v. Union of India. [1970] 3 S.C.R.

530. According to the Advocate General of Maharashtra, if Shantilal Mangaldas etc. had
not been overruled by R.C. Cooper v. Union of India there would have been no necessity
of amending Article 31(2).

623. The first question that has to be determined is the meaning of the word “amount”.
Unlike the word “compensation” it has no legal connotation. It is a neutral, colourless
word. The dictionary meanings do not help in arriving at its true import as used in a
Constitutional provision. It can be anything from one paisa to an astronomical figure in
rupees. Its meaning has, therefore, to be ascertained by turning to the context in which it
is used and the words preceding it as well as following it.

624. The scheme of Article 31(2) now is:

(1) The property has to be compulsorily acquired or requisitioned.
(2) It has to be for a public purpose.

(3) It has to be by a law.

(4) The law must provide for an amount which may be-

(i) fixed by such law or

(ii) which may be determined in accordance with such
principles as may be specified in such law.

(5) The law shall not be questioned in a Court on the ground:

(i) The amount so fixed or determined is not adequate or

(ii) the whole or any part of such amount is to be given
otherwise than in cash.

It is significant that the amount can be determined in accordance with specified
principles, if it is not fixed by the law itself. Moreover, its adequacy cannot be questioned
in a court. The use of the word “principles” and the question of inadequacy can only arise
if the amount has some norm. If it has no norm no question of specifying any principles
arises nor can there be any occasion for the determination of its adequacy. The very fact
that the court is debarred from going into the question of adequacy shows that the
“amount” can be adequate or inadequate. Even if it is inadequate, the fixation or
determination of that amount is immune from any challenge. It postulates the existence of
some standard or norm without which any enquiry into adequacy becomes wholly
unnecessary and irrelevant Moreover, either method of giving an amount must bring
about the same result In other words, if Rs. 1000 is the amount to be given for acquisition
of a property, it must be either fixed or must be determinable by the principles specified
in the event of its not being fixed. It could not be intended that the two alternative modes
should lead to varying results, i.e., it could be fixed at Rs. 1000 but if the principles are
specified they do not yield that figure.

625. The Advocate General of Maharashtra says that the right of the owner is just what
the government determines it to be. It can give what it pleases and when it choses to do
so. Such an argument is untenable and introduces an element of arbitrariness which
cannot be attributed to the Parliament.

626. In Shantilal Mangal Das, which, on the submission of the Advocate General,
enunciated the correct principles relating to Article 31(2) as it then stood, it was laid
down that something fixed or determined by the application of specified principles which
was illusory or could in no sense be regarded as compensation was not bound to be
upheld by the Courts, “for to do so would be to grant a charter of arbitrariness and permit
a device to defeat the Constitutional guarantees”. It was added that the principles could be
challenged on the ground that they were irrelevant to the determination of compensation
but not on the plea that what was awarded was not just or fair compensation. Thus it was
open to the courts to go into the question of arbitrariness of the amount fixed or its being
illusory even under the law laid down in Shantilal Mangaldas (supra). The relevance of
the principles had also been held to be justiciable. R.C. Cooper’s case did not lay down
different principles. But the observations made therein were understood to mean that the
concept of just equivalent not accepted in Shantilal’s case was restored. The amendment
now made is apparently aimed at removing that concept and for that reason the word
“amount” has been substituted in place of “compensation”. This is particularly so as we
find no reason for departing from the well-settled rule that in such circumstances the
Parliament made the amendment knowing full well the ratio of the earlier decisions.

627. The Advocate General of Maharashtra has submitted that the fixing of the amount or
alternatively specifying the principles for determining that amount is entirely within the
judgment of the legislature and the whole object of the amendment is to exclude judicial
review which had been introduced by the courts on the basis of the concept of
compensation. But even then the members of the legislature must have some basis or
principles before them to fix the amount as the same cannot be done in an arbitrary way.
He, however, gave an unusual explanation that in the Cabinet system of government it is
for the government to determine the amount or specify such principles as it choses to do.
The legislators belonging to the ruling party are bound to support the measure whether
the basis on which the amount has been determined is disclosed to them or not. It is
wholly incomprehensible how there can be any legislative judgment or decision unless
there is room for debate and discussion both by members of the ruling party and the
opposition. For any discussion on the “amount” fixed or the principles specified the entire
basis has to be disclosed. There can be no basis if there is no standard or norm.

628. The learned Solicitor General agrees that Article 31(2) after amendment still binds
the legislature to provide for the giving to the owner a sum of money either in cash or
otherwise. In fixing the “amount”, the legislature has to act on some principle. This is not
because of any particular obligation arising out of Article 31(2), but from the general
nature of legislative power itself. Whatever, the subject or the nature of legislation it
always proceeds on a principle it is based on legislative policy. The principle may include
considerations of social justice: Judicial review on the ground of inadequacy of the
“amount” and the manner of payment is excluded by express language. No other question
is excluded. The expropriated owner still continues to have a fundamental right. This
argument is not quite the same as that of the learned Solicitor General.

629. It is true that the “amount” to be paid to an owner may not be the market value. The
price of the property might have increased owing to various factors to which no
contribution has been made by the owner. The element of social justice may have to be
taken into consideration. But still on the learned Solicitor General’s argument, the right to
receive the “amount” continues to be a fundamental right That cannot be denuded of its
identity. The obligation to act on some principle while fixing the amount arises both from
Article 31(2) and from the nature of the legislative power. For, there can be no power
which permits in a democratic system an arbitrary use of power. If an aggrieved owner
approaches the court alleging that he is being deprived of that right on the grounds now
open to him, the Court cannot decline to look into the matter. The Court will certainly
give due weight to legislative judgment. But the norm or the principles of fixing or
determining the “amount” will have to be disclosed to the Court. It will have to be
satisfied that the “amount” has reasonable relationship with the value of the property
acquired or requisitioned and one or more of the relevant principles have been applied
and further that the “amount” is neither illusory nor it has been fixed arbitrarily, nor at
such a figure that it means virtual deprivation of the right under Article 31(2). The
question of adequacy or inadequacy, however, cannot be gone into.

630. As to the mode of payment, there is nothing to indicate in the amended Article that
any arbitrary manner of payment is contemplated. It is well known that a discretion has to
be exercised reasonably.

631. As regards Clause (2B) inserted in Article 31 which makes Article 19(1)(f)
inapplicable, there is no reason for assuming that a procedure will be provided which will
not be reasonable or will be opposed to the rules of natural justice. Section 2 of the 25th
amendment can be sustained on the construction given to it above.

632. We now come to the most controversial provision of 25th Amendment, namely,
Section 3 which inserted the following Article:

31C Notwithstanding anything contained in Article 13, no law giving
effect to the policy of the State towards securing the principles specified in
Clause (b) or Clause (c) of Article 39 shall be deemed to be void on the
ground that it is inconsistent with, or takes way or abridges any of the
rights conferred by Article 14, Article 19 or Article 31; and no law
containing a declaration that it is for giving effect to such policy shall be
called in question in any court on the ground that it does not give effect to
such policy:

Provided that where such law is made by the Legislature of
a State, the provisions of this Article shall not apply thereto
unless such law, having been reserved for the consideration
of the President, has received his assent.

According to the Statement of Objects and Reasons contained in Bill No. 106 of 1971,
the new Article has been introduced to provide that if any law is passed to give effect to
the Directive Principles contained in Clauses (b) and (c) of Article 39 and contains a
declaration to that effect, such law shall not be deemed to be void on the ground that it
takes away or abridges any of the rights contained in Articles 14, 19 or 31 and shall not
be questioned on the ground that it does not give effect to these principles. For this
provision to apply in case of laws made by State legislatures, it is necessary that the
relevant Bill should be reserved for the consideration of the President and receive his
assent.

633. Article 39 contains certain principles of policy to be followed by the State. It enjoins
the State inter alia to direct its policy towards securing:

39 (b) that the ownership and control of the material resources of the
community are so distributed as best to subserve the common good;

(c) that the operation of the economic system does not result in the
concentration of wealth and means of production to the common
detriment;

634. These provisions together with the other provisions of the Constitution contain one
of the main objectives, namely, the building of A welfare State and an egalitarian social
order in our country. As stated before, the fundamental rights and the directive principles
have been described as the “conscience of our Constitution”. The Constitution makers
had, among others, one dominant objective in view and that was to ameliorate and
improve the lot of the common man and to bring about a socio-economic transformation
based on principles of social justice. While the Constitution makers envisaged
development in the social, economic and political fields, they did not desire that it should
be a society where a citizen will not have the dignity of the individual. Part III of the
Constitution shows that the founding fathers were equally anxious that it should be a
society where the citizen will enjoy the various freedoms and such rights as are the basic
elements of those freedoms without which there can be no dignity of individual. Our
Constitution makers did not contemplate any disharmony between the fundamental rights
and the directive principles. They were meant to supplement one another. It can well be
said that the directive principles prescribed the goal to be attained and the fundamental
rights laid down the means by which that goal was to be achieved. While on behalf of the
petitioners greater emphasis has been laid on the fundametal rights, counsel for the
respondents say that the fundamental rights should be subordinate to the directive
principles. The Constituent Assembly did not accept such a proposal made by B.N. Rau.
It has been suggested that a stage has been reached where it has become necessary to
abrogate some of the basic freedoms and rights provided the end justifies the means. At
an earlier stage in the development of our Constitutional law a view was taken that the
Directive Principles of State Policy had to conform and run subsidiary to the Chapter on
Fundamental Rights, but Das C.J. in Kerala Education Bill, 1957, laid down the rule of
harmonious construction and observed that an attempt should be made to give effect to
both the fundamental rights and the directive principles.

635. According to Mr. Palkhivala, Article 31C destroys several essential features of the
Constitution. He says that there is a vital distinction between two cases (a) where
fundamental rights are amended to permit laws to be validly passed which would have
been void before the amendment and (b) the fundamental rights remain unamended, but
the laws which are void as offending those rights are validated by a legal fiction that they
shall not be deemed to be void. He further points out that on the analogy of Article 31(C)
it would be permissible to have an omnibus Article that notwithstanding anything
contained in the Constitution no law passed by Parliament or any State legislature shall
be deemed to be void on any ground whatsoever. Article 31(C) according to him, gives a
blank charter not only to Parliament but all the State Legislatures to amend the
Constitution. On the other hand, the argument on behalf of the respondents is that Article
31(C) is similar to Articles 31(A) and 31(B) and that the object of inserting the Article is
to free certain kinds of laws from the limitation on legislative power imposed by
conferment of fundamental rights by Part III of the Constitution. As those rights were
justiciable under Article 32, says the Advocate General of Maharashtra, the only way of
doing so was to exclude judicial review of legislation in respect of those laws. If Article
31(A) is valid, there is no reason or justification for saying that Article 31(C) suffers from
all the vices pointed out by Mr. Palkhivala.

636. According to the Solicitor General, Article 31(C) protects only law and not mere
executive action. Law can be made by either Parliament or the State Legislatures. Article
31(C) has been enacted for the purpose of achieving the objectives set out in Clauses (b)
and (c) of Article 39. The law enacted under it will operate on “material resources”,
concentration of wealth and “means of production”. The legislative effort would
generally involve (i) nationalisation of material resources of the community and (ii)
imposition of control on the production, supply and distribution of the products of key
industries and essential commodities. It, therefore, impinges on a particular kind of
economic system only.

637. The question of the validity of Article 31(C) to our mind has to be examined mainly
from two points of view; the first is its impact on the various freedoms guaranteed by
Article 19, the abrogation of the right of equality guaranteed by Article 14 and the right
to property contained in Article 31. The second is whether the amending body under
Article 368 could delegate its amending power to the legislatures of the Union and the
States. Alternatively, whether the Parliament and the State Legislatures can, under Article
31(C), amend the Constitution without complying with the form and manner laid down in
Article 368. Now it is quite obvious that under Article 31(C) a law passed by the
Parliament or the State Legislatures shall not be deemed to be void on the ground that it
is inconsistent with or takes away or abridges any of the rights conferred by Articles 14,
19 and 31 so long as the law is declared to be one for giving effect to the policy of the
State towards securing the principles specified in Clause (b) and Clause (c) of Article 39.
If Article 31(C) is aimed at the removal of a particular economic system, as suggested by
the Solicitor General, it is difficult to understand why the freedoms contained in Clauses

(a) to (d) of Article 19 as also the right of equality under Article 14 had to be taken away.
The power of enacting Constitution breaking laws has been entrusted even to a small
majority in a State Legislature. Mr. Palkhivala points out that the freedom of the Press,
for instance, can be destroyed under Article 31(C) as the respondents claim the right to
nationalise any industrial or economic activity. Moreover, a person can be put in prison
for commending a policy contrary to the government’s policy. Such legislation cannot be
challenged as Article 19(1)(a) will not apply and Article 21 permits deprivation of
personal liberty according to procedure established by law. The case in the State of
Bombay and Anr. v. F.N. Balsara
[1951] S.C.R. 682 is in point. Commending the use of
an intoxicant had been made an offence. It was struck down by this Court as violative of
Article 19(1)(a). If Article 31(C) is Constitutional, such a provision made in a law
enacted under it relating to matters falling within Article 39(a) and (b) would be valid. As
a matter of fact no cogent or convincing explanation has been given as to why it was
necessary to take away all the freedoms guaranteed by Article 19 and for the abrogation
of the prized right of equality under Article 14 of which has been described as the basic
principle of republicanism. State of West Bengal v. Anwar Ali Sarkar (per Patanjali
Sastri C.J.) [1952] S.C.R. 284 at pp. 293, (Ibid p. 313 Mahajan J.). This Article combines
the English doctrine of the rule of law and the equal protection clause of the 14th
Amendment to the American Constitution. Basheshar Nath v. The Commissioner of
Income Tax, Delhi and Rajasthan
(per Das C.J.) [1959] Supp. 1 S.C.R. 528 at 551. It
follows, therefore, that Article 31(C) impinges with full force or several fundamental
rights which are enabled to be abrogated by the Parliament and the State Legislatures.

638. As regards the question of delegation of amending power, it is noteworthy that no
amendment has been made in Article 368 itself to enable delegation of constituent power.
The delegation of such power to the State Legislatures, in particular, involves serious
consequences. It is well settled that one legislature cannot create another legislative body.
This has been laid down very clearly in two decisions of the Privy Council. In the
Initiative and Referendum Act [1919] A.C. 935 which has already been discussed See
page 88 by us no doubt was entertained that a body that had the power of legislation on
the subjects entrusted to it, even though, the power was so ample as that enjoyed by a
provincial legislature in Canada, could not create and endow with its own capacity a new
legislative power not created by the Act to which it owed its own existence. Attorney
General of Nova Scotia v. The Attorney General of Canada [1951] Can. L.R. 31 is
another direct authority for the view that the Parliament of Canada or any of the
legislatures could not abdicate their powers and invest for the purpose of legislation
bodies, which by the very terms of the British North American Act were not empowered
to accept such delegation and to legislate on such matters. The distinction made by
counsel on behalf of the respondents and the cases relied on by them have been fully
discussed in the judgment of the learned Chief Justice and we need not go over the same
ground.

639. The only way in which the Constitution can be amended, apart from Articles 4, 169
and the relevant paras in Schedules V and VI of the Constitution, is by the procedure laid
down by Article 368. If that is the only procedure prescribed, it is not possible to
understand how by ordinary laws the Parliament or the State Legislatures can amend the
Constitution, particularly, when Article 368 does not contemplate any other mode of
amendment or the setting up of another body to amend the Constitution. The other
difficulty which immediately presents itself while examining Article 31(C) is the effect of
the declaration provided for in the Article. It is possible to fit in the scheme of Article
31(C) any kind of social or economic legislation. If the courts are debarred from going
into the question whether the laws enacted are meant to give effect to the policy set out in
Article 39(b) and (c), the Court will be precluded from enquiring even into the incidental
encroachment on rights guaranteed under Articles 14, 19 and 31. This is not possible with
regard to laws enacted under Article 31(A). Those laws can be sustained if they infringe
the aforesaid Articles only to the extent necessary for giving effect to them. Although on
behalf of the respondents it is said that the Court can examine whether there is any nexus
between the laws made under Article 31(C) and Article 39(b) and (c), there would hardly
be any law which can be held to have no nexus with Article 39(b) and (c), the ambit of
which is so wide.

640. The essential distinction between Article 31(A) and 31(C) is that the former is
limited to specified topics; whereas the latter does not give the particular subjects but
leaves it to the legislatures to select any topic that may purport to have some nexus with
the objectives in Article 39(b) and (c). In other words, Article 31(C) deals with objects
with unlimited scope.

641. The argument that Article 31(C) lifts the ban placed on State Legislature and
Parliament under Articles 14, 19 and 31 and further that it may be considered as an
amendment of Article 368, has been discussed by the learned Chief Justice in his
judgment delivered today and we adopt, with respect, his reasoning for repelling them.

642. In our judgment Article 31(C) suffers from two kinds of vice which seriously affect
its validity. The first is that it enables total abrogation of fundamental rights contained in
Articles 14, 19 and 31 and, secondly, the power of amendment contained in Article 368 is
of special nature which has been exclusively conferred on the Parliament and can be
exercised only in the manner laid down in that Article. It was never intended that the
same could be delegated to any other legislature including the State Legislatures.

643. The purpose sought to be achieved by Article 31(C) may be highly laudable as
pointed out by the learned Solicitor General, but the same must be achieved by
appropriate laws which can be Constitutionally upheld. We have no option, in view of
what has been said except to hold that the validity of Article 31(C) cannot be sustained.

644. The last matter for determination is the validity of the 29th Amendment Act, 1972.
The challenge is only against the inclusion of two Acts, namely, the Kerala Land
Reforms (Amendment) Act 1969 and a similar Kerala Act of 1971 in the Ninth Schedule
to the Constitution.

645. The main argument on behalf of the petitioners haw been confined to the
relationship between Article 31(A) and Article 31(B). It has been contended that Article
31(B) is intimately linked with Article 31(A) and, therefore, only those legislative
enactments which fall under Article 31(A) can be included in the 9th Schedule under
Article 31(B). This matter is no longer open to argument as the same stands settled by a
series of decisions of this Court See State of Bihar v. Maharajadhiraj Sir Kameshwar
Singh of Darbhanga and Ors.
; [1952] S.C.R. 889 Visweshwar Rao v. The State of
Madhya Pradesh
[1952] S.C.R. 1020 and N.B. Jeejeebhoy v. Assistant Collector, Thana
Prant, Thana.
[1965] 1 S.C.R. 636. In all these cases it was held that Article 31 (B) was
independent of Article 31(A). A matter which has been settled for all these years cannot
be re-opened now. It will still be open, however, to the Court to decide whether the Acts
which were included in the Ninth Schedule by 29th Amendment Act or any provision
thereof abrogates any of the bask elements of the Constitutional structure or denudes
them of their identity.

646. Our conclusions may be summarised as follows:

1. The decision in Golak Nath has become academic, for even if it be
assumed that the majority judgment that the word ‘law’ in Article 13(2),
covered Constitutional amendments was not correct, the result on the
questions, wider than those raised in Golak Nath, now raised before us
would be just the same.

2. The discussion on the 24th Amendment leads to the result that-

(a) the said amendment does no more than to clarify in
express language that which was implicit in the unamended
Article 368 and that it does not or cannot add to the power
originally conferred thereunder;

(b) though the power to amend cannot be narrowly
construed and extends to all the Articles it is not unlimited
so as to include the power to abrogate or change the
identity of the Constitution or its basic features;

(c) even if the amending power includes the power to
amend Article 13(2), a question not decided in Golak Nath,
the power is not so wide so as to include the power to
abrogate or take away the fundamental freedoms; and

(d) the 24th Amendment Act, read as aforesaid, is valid.

3. Clause (2) of Article 31, as substituted by Section 2 of the 25th
Amendment, does not abrogate any basic element of the Constitution nor
does it denude it of its identity because-

(a) the fixation or determination of “amount” under that
Article has to be based on some norm or principle which
must be relevant for the purpose of arriving at the amount
payable in respect of the property acquired or requisitioned;

(b) the amount need not be the market value but it should
have a reasonable relationship with the value of such
property;

(c) the amount should neither be illusory nor fixed
arbitrarily; and

(d) though the courts are debarred from going into the
question of adequacy of the amount and would give due
weight to legislative judgment, the examination of all the
matters in (a), (b) and (c) above is open to judicial review.

4. As regards Clause (2B) inserted in Article 31 which makes Article
19(1)(f) inapplicable, there is no reason to suppose that for determination
of the amount on the principles laid down in the law any such procedure
will be provided which will be unreasonable or opposed to the rules of
natural justice.

5. On the above view Section 2 of the 25th Amendment is valid.

6. The validity of Section 3 of the 25th Amendment which introduced
Article 31C in the Constitution cannot be sustained because the said
Article suffers from two vices. The first is that it enables abrogation of the
basic elements of the Constitution inasmuch as the fundamental rights
contained in Articles 14, 19 and 31 can be completely taken away and,
secondly, the power of amendment contained in Article 368 is of a special
nature which has been exclusively conferred on Parliament and can be
exercised only in the manner laid down in that Article. The same could not
be delegated to any other legislature in the country. Section 3, therefore,
must be declared to be unConstitutional and invalid.

7. The 29th Amendment is valid. However, the question whether the Acts
included in the Ninth Schedule by that amendment or any provision of
those Acts abrogates any of the basic elements of the Constitutional
structure or denudes them of their identity will have to be examined when
the validity of those Acts comes up for consideration.

647. The petitions are remitted to the Constitution Bench to be decided in accordance
with this judgment and the law. The Constitution Bench will also decide the validity of
the 26th Amendment in the light of our judgment.

K.S. Hegde and A.K. Mukherjea, JJ.

648. In these writ petitions questions of great Constitutional importance have arisen for
consideration. Herein we are called upon to decide the Constitutional validity of the 24th,
25th, 26th and 29th Amendments to the Constitution. We have had the advantage of
hearing long and illuminating arguments covering over 65 working days. We have been
referred to numerous decisions of this Court and of the courts in England, United States,
Canada, Australia, Germany, Ireland and Ceylon. Our attention has also been invited to
various writings of jurists, present and past, of several countries. For paucity of time, we
have not taken up the question of the validity of the 26th Amendment. That question can
be conveniently considered later after this bench decides certain fundamental questions of
law arising for decision. For the same reason we have also refrained from going into the
merits of various writ petitions at this stage. At present we are merely deciding the scope
and validity of the 24th, 25th and 29th Amendments to the Constitution.

649. In order to decide the validity of the Amendments referred to earlier, it is necessary
to go into the scope of the power conferred on Parliament under Article 368 of the
Constitution as it stood prior to its amendment by the 24th Amendment Act which came
into force on November 5, 1971. Article 368 is the only article found in Part XX of the
Constitution. The title of that part is “Amendment of the Constitution.” Its marginal note
as it originally stood read “Procedure for amendment of the Constitution”. The Article
read thus:

An amendment of this Constitution may be initiated only by the
introduction of a Bill for the purpose in either House of Parliament, and
when the Bill is passed in each House by a majority of the total
membership of that House and by a majority of not less than two-thirds of
the members of that House present and voting, it shall be presented to the
President for his assent and upon such assent being given to the Bill, the
Constitution shall stand amended in accordance with the terms of the Bill:
Provided that if such amendment seeks to make any change
in-

(a) Article 54, Article 55, Article 73, Article
162 or Article 241, or

(b) Chapter IV of Part V, Chapter V of Part
VI, or Chapter I of Part XI, or

(c) any of the Lists in the Seventh Schedule,
or

(d) the representation of States in
Parliament, or

(e) the provisions of this article,
the amendment shall also require to be ratified by the Legislatures of not
less than one half of the States by resolutions to that effect passed by those
Legislatures before the Bill making provision for such amendment is
presented to the President for assent.

650. The petitioners’ learned Counsel, Mr. Palkhivala, advanced twofold arguments as to
the scope of that Article. His first contention was that in the exercise of its powers under.
Article 368 as it stood before its amendment, it was impermissible for Parliament to take
away or abridge any of the rights conferred by Part III of the Constitution. His second
and more comprehensive argument was that the power conferred on the Parliament under
Article 368 did not permit it to damage or destroy any of the basic or fundamental
features or essential elements of the Constitution. The arguments on these two aspects
naturally ran into each other. But for a proper legal approach, it is necessary to keep them
apart as far as possible. Hence while considering the correctness of the first contention,
we shall not take into consideration the importance of the Fundamental Rights. On this
aspect, our approach to Article 368 will be purely based on the language of Article 368
and Article 13. The importance or transcendental character of the Fundamental Rights as
well as the implied or inherent limitations on the amending power, if any, will be
considered While dealing with the second of the two alternative contentions advanced by
Mr. Palkhivala.

651. We shall first take up the question whether by the exercise of the power of
amendment conferred by Article 368, as it originally stood, Parliament could have taken
away any of the Fundamental Rights conferred by Part III. According to Mr. Palkhivala,
Article 368 as it stood before its amendment merely laid down the procedure for
amendment; the power to amend the Constitution must be found somewhere else in the
Constitution; the power to be exercised by Parliament under Article 368 in legislative in
character and the resulting product is ‘law’, hence such a law, in view of Article 13(2)
which says “The State shall not make any law which takes away or abridges the rights
conferred by this Part and any law made in contravention of this clause shall, to the
extent of the contravention, be void”, cannot validly take away or abridge any of the
Fundamental Rights. He further contended that the word ‘law’ in Article 13(1) means and
includes not merely legislative enactments but also Constitutional measures. The Counsel
urged, there is no reason why a different meaning should be given to the word ‘law’ in
Article 13(2). A more important argument of his was that the power to amend the
Constitution, even if, it is assumed to be contained in Article 368, is by no means an
exclusive power because in certain respects and subject to certain conditions, the
Constitution can also be amended by Parliament by a simple majority by enacting a law
in the same manner as other legislative measures are enacted. In this connection he drew
our attention to Articles 4, 169, Paragraph 7 of the Vth Schedule and Paragraph 21 of the
VIth Schedule. Counsel urged that if the amendment of the provisions of the Constitution
referred to therein is considered as the exercise of constituent power and consequently
such an amendment is not a “law” within the meaning of that expression in Article 13,
then Parliament by a simple majority of the members present and voting if the rule
regarding the quorum is satisfied, can take away or abridge any of the Fundamental
Rights of certain sections of the public in this country.

652. On the other hand, the learned Attorney General, the learned Advocate General for
the State of Maharashtra, appearing for the State of Kerala and the other Counsel
appearing for the various States contended that a plain reading of Article 368 shows that
the power to amend the Constitution as well as the procedure of amendment are both
contained in that Article; once the form and the manner laid down in that Article have
been complied with, the result is the amendment of the Constitution. According to them,
the expression “an amendment of this Constitution” in Article 368 means an amendment
of each and every provision or part of the Constitution; once the form and manner
provided in Article 368 have been complied with, the amended Article is as effective as
the original Article itself; and, therefore, as in the case of the original Article, the validity
of the amended Article also cannot be challenged. They further contended that ‘law’ in
Article 13 means only legislative enactments or ordinances, or orders or bye-laws or rules
or regulations or notifications or customs or usages having the force of law in the
territory of India and that expression does not include a Constitutional law, though in a
comprehensive sense, a Constitutional law is also a law. They further contended that the
word ‘law’ in Article 13 must be harmoniously construed with Article 368 and, if ‘it is so
construed, there is no room for doubt that the expression ‘law’ in Article 13 does not
include a Constitutional law. They repudiated the contention of Mr. Palkhivala that there
was any Constitutional law as such in force when the Constitution came into force. Hence
according to them the expression ‘law’ in Article 13(2) does not take in the amendment of
the Constitution. According to them, laws enacted under Article 4, Article 169, Paragraph
7 of Schedule V and Paragraph 21 of Schedule VI are not to be deemed as amendments
to the Constitution as is laid down in those provisions, though in fact they do amend the
Constitution in certain respects and they are no different from the other legislative
measures enacted by Parliament; hence the laws enacted under those provisions cannot
take away or abridge any of the Fundamental Rights. We have now to see which one of
those lines of reasoning is acceptable.

653. The question whether Fundamental Rights can be abridged by Parliament by the
exercise of its power under Article 368 in accordance with the procedure laid down
therein came up for consideration before this Court very soon after the Constitution came
into force. The validity of the Constitution (1st Amendment) Act 1951 came up for the
consideration of this Court in Sankari Prasad Singh Deo v. Union of India and State of
Bihar [1952] S.C.R. 89. In that case the scope of Article 368 vis-a-vis Article 13(2) was
debated. This Court rejecting the contention of the petitioners therein that it was
impermissible for Parliament to abridge any of the Fundamental Rights under Article
368, held that “although ‘law’ must ordinarily include Constitutional law, there is a clear
demarcation between ordinary Jaw which is made in exercise of legislative power, and
Constitutional law, which is made in exercise of constituent power”. This Court held that
“in the context of Article 13, ‘law’ must be taken to mean rules or regulations made in
exercise of ordinary legislative power and not amendments to the Constitution made in
exercise of constituent power, with the result that Article 13(2) does not affect the
amendments made under Article 368”. In the case this Court also opined that the power
to amend the Constitution was explicitly conferred on Parliament by Article 368 and the
requirement of a different majority was merely procedural. It rejected the contention that
Article 368 is a complete code by itself and upheld the contention of the Government that
while acting under Article 368, Parliament can adopt the procedures to be adopted,
except to the extent provided in Article 368, in enacting other legislative measures.

654. The power of Parliament to abridge Fundamental Rights under Article 368 was
again considered by this Court in Sajjan Singh v. State of Rajasthan [1965] 1 S.C.R. 933.
In that case two questions were considered viz. (1) Whether the amendment of the
Constitution in so far as it purported to take away or abridge the rights conferred by Part
III of the Constitution was within the prohibition of Article 13(2) and (2) Whether
Articles 31-A and 31-B (as amended by the 17th Amendment Act) sought to make
changes in Article 132, Article 136 and Article 226 or any of the Lists in the VIIth
Schedule and therefore the conditions prescribed in the proviso to Article 368 had to be
satisfied. It is clear from the judgment of the Court that the first question was not debated
before the Court though the majority judges as well as the minority judges did consider
that question evidently without any assittance from the bar. On both those questions
Chief Justice Gajendragadkar speaking for himself and Wanchoo and Raghubar Dayal JJ.
concurred with the view taken by this Court in Sankari Prasad’s case. But Hidayatullah J.
(as he then was) and Mudholkar J. doubted the correctness of that decision on the first
question but concurred with the view taken by the majority of judges on the second
question. Hidayatullah and Mudholkar JJ. agreed in dismissing the writ petitions as the
petitioners had not challenged the correctness of the decision of this Court in Sankari
Prasad’s case on the first question.

655. The question whether any of the Fundamental Rights can be abridged or taken away
by Parliament in exercise of its power under Article 368 again came up for consideration
before this Court in I.C. Golaknath and Ors. v. State of Punjab (1957) 2 S.C.R. 762. This
case was heard by a full court of eleven judges. In that case by a majority of six to five
this Court came to the conclusion that Sankari Prasad’s case as well as Sajjan Singh’s case
were not correctly decided. The majority held that the expression ‘law’ in Article 13(2)
includes Constitutional amendments as well. The minority agreeing with the earlier
decisions held that the expression ‘law’ in Article 13(2) does not include Constitutional
amendments. Five of the majority judges namely Subba Rao C.J., Shah, Sikri, Shelat and
Vaidialingam JJ. held that Article 368 in terms only prescribes the various steps in the
matter of amendment and that the Article assumes the existence of the power to amend
somewhere else in the Constitution. According to them the mere completion of the
procedural steps mentioned in Article 368 cannot bring about a valid amendment of the
Constitution. In their opinion, the power to amend cannot be implied from Article 368.
They declined to infer such a power by implication in Article 368 as they thought it was
not necessary since Parliament has under Article 248 read with Item 97 of List I of the
VIIth Schedule plenary power to make any law including the law to amend the
Constitution subject to the limitations contained therein. They observed that the power of
Parliament to amend the Constitution may be derived from Article 245, Article 246 and
Article 248 read with Item 97 of List I. The remaining six judges held that the power of
amendment is not derived from Article 248 read with Entry 97 of List I of the VIIth
Schedule. Wanchoo J. (as he then was) and Bhargava, Mitter and Bachawat JJ. held that
the power to amend is to be found in Article 368 and Ramaswami J. held that Article 368
confers on Parliament the right (power) to amend the Constitution. Hidayatullah J. (as he
then was) held that Article 368 outlines a process, which, if followed strictly, results in
the amendment of the Constitution; that article gives the power to no particular person or
persons, and that the power of amendment, if it can be called a power at all, is a
legislative power but it is sui generis and exists outside the three Lists in Schedule VII of
the Constitution. This reasoning of Hidayatuulah J. may be reasonably read to suggest
that the power of amendment] is necessarily implied in Article 368. The majority of the
judges who held that it was impermissible for Parliament to take away or abridge any of
the Fundamental Rights by an amendment of the Constitution did not proceed to strike
down the the 1st, 4th and 17th Amendments. Five of them relied on the doctrine of
“Prospective Overruling” (Subba Rao C.J., Shah, Sikri, Shelat and Vaidialingam JJ.) and
Hidayatullah J. relied on the doctrine of acquiescence to save those amendments.
Evidently in an attempt to get over the effect of the decision in Golak Nath’s case,
Parliament has enacted the 24th Amendment Act, 1971, and the same has been ratified by
more than one half of the Legislatures of the States.

656. Now, turning back to the contentions advanced on behalf of the parties, we shall first
deal with the contention of the Union and some of the States that once the “form and
manner” prescribed in Article 368 are complied with, the Constitution stands amended
and thereafter the validity of the amendment is not open to challenge. This contention
does not appear to be a tenable one. Before a Constitution can be validly amended, two
requirements must be satisfied. Firstly, there must be the power to amend the provision
sought to be amended; and secondly, the “form and the manner” prescribed in Article 368
must be satisfied. If the power to amend the Article is wanting, the fact that Parliament
has adhered to the form and manner prescribed in Article 368 becomes immaterial. Hence
the primary question is whether Parliament has power to abridge or take away any of the
Fundamental Rights prescribed in Part III of the Constitution ?

657. In order to find out whether Parliament has the power to take away or abridge any of
the Fundamental Rights in exercise of its power under Article 368, we must first ascertain
the true scope of that Article. As seen earlier in Sankari Prasad’s case, this Court ruled
that the power to amend the Constitution is to be found in Article 368. The same view
was taken by the majority of judges in Sajjan Singh’s case as well as in Golak Nath’s
case. We respectively hold that view to be the correct view. As mentioned earlier, Part
XX of the Constitution which purports to deal with amendment of the Constitution
contains only one Article, i.e. Article 368. The title of that Part is “Amendment of the
Constitution.” The fact that a separate part of the Constitution is reserved for the
amendment of the Constitution is a circumstance of great significance-see Don John
Francis Douglas Liyanage and Ors. v. The Queen [1967] 1 A.C. 259 at 287 and State of
U.P. v. Manbodhan Lal Srivastava
[1958] S.C.R. 533 at 544. The provisions relating to
the amendment of the Constitution are some of the most important features of any
modern Constitution. All modern Constitutions assign an important place to the
amending provisions. It is difficult to accept the view expressed by Subba Rao C.J. and
the learned judges who agreed with him that the power to amend the Constitution is not
to be found even by necessary implication in Article 368 but must be found elsewhere. In
their undoubtedly difficult task of finding out that power elsewhere they had to fall back
on Entry 97 of List I. Lists I to III of the VIIth Schedule of the Constitution merely divide
the topics of legislation among the Union and the States. It is obvious that these lists have
been very carefully prepared. They are by and large exhaustive. Entry 97 in List I was
included to meet some unexpected and unforeseen contingencies. It is difficult to believe
that our Constitution-makers who were keenly conscious of the importance of the
provision relating to the amendment of the Constitution and debated that question for
several days, would have left this important power hidden in Entry 97 of List I leaving it
to the off chance of the courts locating that power in that Entry. We are unable to agree
with those learned judges when they sought to place reliance on Article 245, Article 246
and Article 248 and Entry 97 of List I for the purpose of locating the power of
amendment in the residuary power conferred on the Union. Their reasoning in that regard
fails to give due weight to the fact that the exercise of the power under those articles is
“subject to the provisions of this Constitution”. Hardly few amendments to the
Constitution can be made subject to the existing provisions of the Constitution. Most
amendments of the Constitution must necessarily impinge on one or the other of the
existing provisions of the Constitution. We have no doubt in our minds that Article 245 to
Article 248 as well as the Lists in the VIIth Schedule merely deal with the legislative
power and not with the amending power.

658. Now corning back to Article 368, it may be noted that it has three components;
firstly, it deals with the amendment of the Constitution; secondly, it designates the body
or bodies which can amend the Constitution, and lastly, it prescibes the form and the
manner in which the amendment of the Constitution can be effected. The Article does not
expressly confer power to amend; the power is necessarily implied in the Article. The
Article makes it clear that the amendment of the Constitution can only be made by
Parliament but in cases falling under the proviso, ratification by legislatures of not less
than one-half of the States is also necessary. That Article stipulates various things. To
start with, the amendment to the Constitution must be initiated only by the introduction of
a Bill for that purpose in either House of Parliament. It must then be passed in each
House by a majority of the total membership of that House and by a majority of not less
than two-thirds of the members of that House present and voting and if the amendment
seeks to make any change in the provisions mentioned in the proviso, it must be ratified
by not less than one-half of the State Legislatures. Thereafter, it should be presented to
the President for his assent It further says that upon such assent being given to the Bill
“the Constitution shall stand amended in accordance with the terms of the Bill”. To
restate the position, Article 368 deals with the amendment of the Constitution. The
Article contains both the power and the procedure for amending the Constitution. No
undue importance should be attached to the marginal note which says “Procedure for
amendment of the Constitution”. Marginal note plays a very little part in the construction
of a stautory provision. It should have much less importance in construing a
Constitutional provision. The language of Article 368 to our mind is plain and
unambiguous. Hence we need not call into aid any of the rules of construction about
which there was great deal of debate at the hearing. As the power to amend under the
Article as it originally stood was only implied, the marginal note rightly referred to the
procedure of amendment. The reference to the procedure in the marginal note does not
negative the existence of the power implied in the Article.

659. The next question is whether the power conferred under Article 368 is available for
amending each and every provision of the Constitution. The Article opens by saying “An
amendment of this Constitution” which means an amendment of each and every
provision and part of the Constitution. We find nothing in that Article to restrict its scope.
If we read Article 368 by itself, there can be no doubt that the power of amendment
implied in that Article can reach each and every Article as well as every part of the
Constitution.

660. Having ascertained the true scope of Article 368, let us now turn to Article 13. A
great deal of reliance was placed by the learned Counsel for the petitioners on the
expression ‘law’ found in Article 13(1) and (2). As seen earlier, the two judges in Sajjan
Singh’s case as well as the majority of judges in Golak Nath’s case opined that ‘law’ in
Article 13(2) also includes Constitutional law i.e. law which amends the Constitution and
we see no substance in the contention that the amendment of a Constitution is not ‘law’.
The Constitution is amended by enacting Amendment Acts. The Constitution is not only
a law but the paramount law of the country. An amendment of that law must necessarily
be a law. The fact that the word ‘law’ is not used in Article 368 is of little significance.
For that matter Article 110 also does not provide that a Bill when assented to by the
President becomes law. The amendment of a Constitution is initiated by a Bill and it goes
through the procedure laid down in Article 368, supplemented wherever necessary by the
procedure prescribed in Article 107; see Sankari Prasad’s case. The Bill when passed by
both the Houses of Parliament and, in matters coming under the proviso to Article 368,
after securing the necessary ratification by the State Legislatures, is presented to the
President for his assent The procedure adopted is the same as that adopted in enacting an
ordinary statute except to the extent provided in Article 368. Even if it had been different,
there can be hardly any doubt that the amendment of a Constitution is ‘law’. In Sankari
Prasad’s case, Patanjali Sastri J. (as he then was) speaking for the Court had no doubt in
ruling that the expression ‘law’ must ordinarily include ‘Constitutional law’. The same
view was taken by all the judges in Sajjan Singh’s case and also by most of the judges in
Golak Nath’s case.

661. But the question still remains whether our Constitution makers by using the
expression ‘law’ in Article 13(2) intended that that expression should also include the
exercise of Parliament’s amending power under Article 368. We have earlier explained
the scope and extent of Article 368. In understanding the meaning of the word ‘law’s in
Article 13(2) we should bear in mind the scope of Article 368. The two Articles will have
to be construed harmoniously. The expression ‘law’ may mean one of two things, namely,
either those measures which are enumerated in Article 13(3) as well as statutes passed by
legislatures or in addition thereto Constitutional laws (amendments) as well. In this
connection reference may be made to a passage in Corpus Juris Secundum (Vol. XVI-
Title Constitutional Law Article 1, p. 20), which says:

The term ‘Constitution’ is ordinarily employed to designate the organic law
in contradistinction to the terms ‘law’ which is generally used to designate
statutes or legislative enactments. Accordingly, the term ‘law’ under this
distinction does not include a Constitutional amendment. However, the
term ‘law’ may, in accordance with the context in which it is used,
comprehend or include the Constitution or a Constitutional provision or
amendment

662. It is true that Article 13(3) contains an inclusive definition of the term ‘law’ and,
therefore, the question whether it includes Constitutional amendment also cannot be
answered with reference to that clause. All the same, since the expression ‘law’ can have
two meanings, as mentioned earlier, we must take that meaning which harmonises with
Article 368. As mentioned earlier, Article 368 is unambiguous, whereas Article 13 is
ambiguous because of the fact that the word ‘law’ may or may not include Constitutional
amendment. Further, when we speak of ‘law’ we ordinarily refer to the exercise of
legislative power. Hence, law’ in Article 13(2) must be construed as referring to the
exercise of an ordinary legislative power.

663. An examination of the various provisions of our Constitution shows that it has made
a distinction between “the Constitution” and “the laws”. The two are invariably treated
separately-see Article 60, 61, proviso to Article 73(1), Article 75(4) read with the Third
Schedule, Article 76(2); Article 124(6) read with the Third Schedule, Article 148(5),
Article 159 and Article 219 read with the Third Schedule. These provisions clearly
establish that the Constitution-makers have not used the expression ‘law’ in the
Constitution as including Constitutional law.

664. Mr. Palkhivala contended that the term ‘law’ in Article 13(1) includes Constitutional
law also. Wanchoo J. speaking for himself and on behalf of two other judges in
Golaknath’s case held that on the day the Constitution came into force, no Constitutional
law was in force. Therefore in his view, the term ‘law’ in Article 13(1) can only refer to
legislative measures or ordinances or bye-laws, rules, regulations, notifications, customs
and usages. Mr. Palkhivala contended that the said finding is not correct. In that
connection he referred to the treaties and agreements entered into between the former
Rulers of the Indian States and the Central Government as well as to certain other
measures which were in force when the Constitution came into force which, according to
him, are ‘Constitutional law’ and, on that basis, he contended that certain Constitutional
laws were in force on the day when the Constitution came into force. We are not satisfied
that this contention is correct. Under Article 395, the Indian Independence Act, 1947 as
well as the Government of India Act, 1935, were repealed. The laws which were
continued under Article 372 after the Constitution came into force did not operate on
their own strength. For their validity they had to depend on Article 372 and that Article
made it clear that those laws will continue to be in force “subject to the other provisions
of the Constitution”. Anyway it is not necessary to decide the question whether those
laws are Constitutional laws. Article 13(1) does not refer to ‘laws’ as such. It refers to
“laws in force in the territory of India immediately before the commencement of this
Constitution”. It identifies certain laws and determines the extent of their validity. The
scope of Article 13(1) does not bear on the interpretation of the expression ‘law’ in Article
13(2).

665. We shall now examine the contention of Mr. Palkhivala based on Articles 4, 169,
Paragraph 7 of Schedule V and Paragraph 21 of Schedule VI. He contended and we have
no doubt that he did so rightly,-that the Constitution can be amended not only under
Article 368 but also under Article 4, Article 169, Paragraph 7 of Schedule V and
Paragraph 21 of Schedule VI. Amendments under these provisions can be effected by
Parliament by a simple majority vote of the members present in the House and voting, if
the prescribed quorum is there. If the two Houses do not agree on any amendment under
those provisions, the same has to be decided by a Joint sitting of the two Houses as
provided in Article 108. That is because of the express exclusion of the application of
Article 368 to the amendments made under those provisions. According to Mr.
Palkhivala, by the exercise of its power under the aforementioned provisions, Parliament
can in certain respects take away or abridge the Fundamental Rights of a section of the
people of this country. He painted a gloomy picture as to what can happen by the exercise
of power by Parliament under those provisions. It is true that the power conferred under
the aforementioned provisions is amending power but those provisions make it clear that
the exercise of the power under those provisions shall not be “deemed to be the
amendment of the Constitution for the purpose of Article 368”.

666. This brings us to a consideration, what exactly is the intent of the expression “No
such law as aforesaid shall be deemed to be an amendment of this Constitution for the
purpose of Article 368”. There can be little doubt that these words merely mean that the
form and manner prescribed in Article 368 need not be compiled with. Once this position
is accepted any law made under those provisions takes the character of an ordinary law
and that law becomes subject to the other provisions of the Constitution including Article
13(2).

667. Counsel either side took us through the debates of the Constituent Assembly relating
to Article 368. Naturally each one of them relied on those passages from the speeches of
the various members who took part in the debate and, in particular, on the speeches of
late Prime Minister Nehru and the then Law Minister Dr. Ambedkar, which supported
their contention. Having gone through those speeches, we feel convinced that no
conclusive inference can be drawn from those speeches as to the intention of those
speakers. Hence, we need not go into the question at this stage whether it is permissible
for us to place reliance on those speeches for finding out the true scope of Article 368.

668. Mr. Palkhivala placed a great deal of reliance on the stages through which the
present Article 13 passed. It is seen from the Constituent Assembly records that when the
Constituent Assembly was considering the provision which resulted in Article 13(2), Mr.
Santhanam one of the members of the Constituent Assembly moved an amendment to
make it clear that the expression ‘law’ in Article 13(2) does not include an amendment of
the Constitution under draft Article 304 (present Article 368) and that the amendment
was accepted by Sardar Patel, Chairman of the Advisory Committee. On the basis of that
decision, Sir B.N. Rau, the Constitutional Adviser redrafted the concerned provision by
specifically excluding from its operation amendments of the Constitution. When this
matter went before the Drafting Committee consisting of emient lawyers, they redrafted
the clause thus:

The State shall not make any law which takes away or abridges the rights
conferred by this part and any law made in contravention of this clause
shall to the extent of contravention be void.

669. In other words, the drafting committee deleted from Sir B.N. Rau’s draft those words
which specifically excluded from the operation of the clause amendments of the
Constitution. From these circumstances, Mr. Palkhivala seeks to draw the inference that
the Constituent Assembly finally decided to bring within the scope of Article 13(2)
Constitutional amendments also. We are unable to accept this contention. It is not clear
why the drafting committee deleted the reference to the amendment of the Constitution in
Article 13(2). It is possible that they were of the opinion that in view of the plain
language of the provision relating to the amendment of the Constitution i.e. draft Article
304, it was unnecessary to provide in Article 13(2) that the amendment of the
Constitution does not come within its scope.

670. It is true that this Court has characterised the Fundamental rights as “paramount” in
A.K. Gopalan v. State of Madras [1950] S.C.R. 88 at 198, as “sacrosanct” in State of
Madras v. Smt. Champakam Dorairajan,
[1951] S.C.R. 525, as “rights served by the
people” in Pandu M.S.M. Sharma v. Shri Sri Krishna Sinha, [1959] Supp. 1 S.C.R. 806 as
“inalienable and inviolable” in Smt. Ujjam Bhai v. State of U.P. [1963] 1 S.C.R. 778 and
as “transcendental” in several other cases. In so describing the Fundamental Rights in
those cases, this Court could not have intended to say that the Fundamental Rights alone
are the basic elements or fundamental features of the Constitution. Mr. Palkhiwala
conceded that the basic elements and fundamental features of the Constitution are found
not merely in Part III of the Constitution but they are spread out in various other parts of
the Constitution. They are also found in some of the Directive Principles set out in Part
IV of the Constitution and in the provisions relating to the sovereignty of the country, the
Republic and the Democratic character of the Constitution. According to the Counsel,
even the provisions relating to the unity of the country are basic elements of the
Constitution.

671. It was urged that since even amendment of several provisions of minor significance
requires the concurrence of the legislatures of the majority of the States it is not likely
that the Constitution makers would have made the amendment of the provisions relating
to Fundamental Rights a plaything of the Parliament This argument, however, does not
lead to any definite conclusion. It is not unlikely that the Constitution-makers thought
that the states are specially interested in the provisions mentioned in the proviso to
Article 368, so that the amendment of those provisions should require ratification by the
legislatures of the majority of the States. When the language of Article 368 is plain, as we
think it is, no question of construction of that Article arises. There is no need to delve into
the intention of the Constitution-makers.

672. Every Constitution is expected to endure for a long time. Therefore, it must
necessarily be elastic. It is not possible to place the society in a straight jacket. The
society grows, its requirements change. The Constitution and the laws may have to be
changed to suit those needs. No single generation can bind the course of the generation to
come. Hence every Constitution wisely drawn up provides for its own amendment. We
shall separately consider the contention of Mr. Palkhivala that our Constitution embodies
certain features which are so basic that no free and civilised society can afford to discard
them and in no foreseeable future can those features become irrelevant in this country.
For the present we shall keep apart, for later consideration. Mr. Palkhivala’s contention
that the Parliament which is only a constituted body cannot damage or destroy the
essential features of the Constitution. Up till now we have merely confined our attention
to the question as to the scope and reach of Article 368. This Court has always attached
great importance to the Fundamental Rights guaranteed under our Constitution. It has
given no less imporotance to some of the Directive Principles set out in Part IV. The
Directive Principles embodied in Part IV of the Constitution or at any rate most of them
are as important as the rights of individuals. To quote the words of Graville Austin (The
Indian Constitution-Corner Stone of a Nation, page 50):

The Indian Constitution is first and foremost a social document. The
majority of its provisions are either directly aimed at furthering the goals
of social revolution by establishing the conditions necessary for its
achievement yet despite the permeation of the entire Constitution by the
aim of national renaissance, the core of the commitment to the social
revolution lies in Parts III and IV, in the Fundamental Rights and the
Directive Principles of State Policy. These are the conscience of the
Constitution.

673. Therefore to implement the duties imposed on the States under Part IV, it may be
necessary to abridge in certain respects the rights conferred on the citizens or individuals
under Part III, as in the case of incorporation of Clause 4 in Article 15 to benefit the
backward classes and Scheduled Castes and Scheduled Tribes and the amendment of
Article 19(2) with a view to maintain effectively public order and friendly relations with
foreign States. Hence we are unable to construe the amending power in a narrow or
pedantic manner. That power, under any circumstance, must receive a broad and liberal
interpretation. How large it should be is a question that requires closer examination. Both
on principle as well as on the language of Article 368, we are unable to accede to the
contention that no right guaranteed by Part III can be abridged.

674. This Court is always reluctant to overrule its earlier decisions. There must be
compelling reasons for overruling an earlier decision of this Court. As seen earlier, there
are already conflicting decisions as to the scope of Article 368. As far back as 1951, in
Sankari Prasad’s case, this Court took the view that the power of amendment conferred
under Article 368 included within itself the power to abridge and take away the
Fundamental Rights incorporated in Part III of the Constitution. The correctness of that
view was not challenged in several other decisions. The same view was taken in Sajjan
Singh’s case. That view was negatived in Golakhnath’s case by a very narrow majority.
Bearing in mind the disastrous effect that decision would have had on many important
laws that had been enacted by the Union and the States between the years 1951 to 1967,
this Court by relying on the doctrines of prospective overruling and the doctrine of
acquiescence did not invalidate those laws.

675. One other circumstance of great significance is that the 1st Amendment to the
Constitution was carried out by the provisional Parliament which consisted of the very
members who were the members of the Constituent Assembly. It should be remembered
that members of the Constituent Assembly continued as the members of the provisional
Parliament till the General Election in 1952. They must have been aware of the intention
with which Article 368 was enacted. These are important circumstances. The
interpretation we place on a Constitutional provision, particularly on a provision of such
great importance as Article 368 must subserve national interest. It must be such as to
further the objectives intended to be achieved by the Constitution and to effectuate the
philosophy underlying it. To quote the memorable words of Chief Justice Marshall we
must not forget that we are expounding a Constitution.

676. We now come to the second contention of Mr. Palkhivala that the word ‘amendment’
has a limited meaning and Article 368 does not permit any damage to or destruction of
the basic or fundamental features or essential elements of the Constitution. Mr.
Palkhivala urged that the word “amendment” or “amend” ordinarily means ‘to make
certain changes or effect some improvements in a text’. Those words do not, according to
him, except under special circumstances mean the widest power to make any and every
change in a document, including a power to abrogate or repeal the basic features of that
document. The same, he contended, is true of a power to amend a statute or a
Constitution. In support of his contention, he invited our attention to the various
meanings given to the word “amendment” or “amend” in several dictionaries. He further
urged that in construing the meaning of the word “amendment” in Article 368, we must
take into consideration the donee to whom the power to amend the Constitution is
granted, the atmosphere in which the Constitution came to be enacted, the consequences
of holding that power is unlimited in scope as well as the scheme of the Constitution. He
urged that in the final analysis, the duty of the Court is to find out the true intention of the
founding fathers and therefore the question before us is whether the founding fathers
intended to confer on Parliament, a body constituted under the Constitution, power to
damage or destroy the very basis on which our Constitution was erected. On the other
hand it was contended on behalf of the Union of India, State of Kerala as well as the
other States that the power of amendment conferred under Article 368 is of the widest
amplitude. It brooks no limitation. It is a power which can be used to preserve the
Constitution, to destroy the Constitution and to re-create a new Consitution. It was
contended that the society can never be static, social ideals and political and economic
theories go on changing and every Constitution in order to preserve itself needs to be
changed now and then to keep in line with the growth of the society. It was further
contended that no generation can impose its Will permanently on the future generations.
Wise as our founding fathers were, wisdom was not their sole monopoly. They
themselves realised it. They knew that in a changing world, there can be nothing
permanent and, therefore, in order to attune the Constitution to the changing concepts of
politics, economics and social ideas, they provided in Article 368 a machinery which is
neither too flexible nor too rigid and makes it possible to so reshape the Constitution as to
meet the requirements of the time. According to them by following the form and manner
prescribed in Article 368, Parliament can exercise the same power which the Constituent
Assembly could have exercised. We have now to consider which one of the two
contentions is acceptable.

677. While interpretating a provision in a statute or, Constitution the primary duty of the
court is to find out the legislative intent. In the present case our duty is to find out the
intention of the founding fathers in enacting Article 368. Oridnarily the legislative intent
is gathered from the language used. If the language employed is plain and unambiguous,
the same must be given effect to irrespective of the consequences that may arise. But if
the language employed is reasonably capable of more meanings than one, then the Court
will have to call into aid various well settled rules of construction and in particular, the
history of the legislation-to find out the evil that was sought to be remedied and also in
some cases the underlying purpose of the legislation-the legislative scheme and the
consequences that may possibly flow from accepting one or the other of the
interpretations because no legislative body is presumed to confer a power which is
capable of misuse.

678. It was conceded at the bar that generally speaking, the word “amendment” like most
words in English or for that matter in any language, has no precise meaning. Unlike
“sale” or “exercise”, it is not a term of law. It is capable of receiving a wide meaning as
well as a narrow meaning. The power to amend a Constitution in certain context may
include even a power to abrogate or repeal that Constitution. It may under certain
circumstances mean a power to effect changes within narrow limits. It may sometime
mean a power that is quite large but yet subject to certain limitations. To put it shortly,
the word “amendment” without more, is a colourless word. It has no precise meaning. It
takes its colour from the context in which it is used. It cannot be interpreted in vacuo.
Few words in English language have a natural, or ordinary meaning in the sense that they
must be so read that their meaning is entirely independent of the context. As observed by
Holmes J. in Towne v. Eiser. 215 U.S. 418 at 425 “A word is not a crystal, transparent
and unchanged; it is the skin of a living thought and may vary greatly in colour and
content according to circumstances and the time in which it is used”. We must read the
word “amendment” in Article 368 not in isolaion but as occurring in a single complex
instrument, Article 368 is a part of the Constitution. The Constitution confers various
powers on legislatures as well as on other authorities. It also imposes duties on those
authorities. The power conferred under Article 368 is only one such power. Unless it is
plain from the Constitutional scheme that the power conferred under Article 368 is a
super power and is capable of destroying all other powers, as contended on behalf of the
Union and the States, the various parts of the Constitution must be construed
harmoniously for ascertaining the true purpose of Article 368.

679. In our Constitution unlike in the Constitution of the United States of America the
words “amendment” and “amend” have been used to convey different meanings in
different places. In some Articles they are used to confer a narrow power, a power merely
to effect changes within prescribed limits-see Articles 4, 107(2), 111, 169(2), 196(2),
197(2) and 200. Under Paragraph 7 of the Fifth Schedule as well as Paragraph 21 of the
Sixth Schedule to the Constitution, a much larger power to amend those Schedules has
been conferred on Parliament. That power includes power to amend “by way of addition,
variation or repeal”. Similar is the position under the repealed Article 243(2), Article
252(2) and 350(5). It is true that the power to amend conferred under the Fifth and Sixth
Schedules is merely a power to amend those Schedules but if the Constitution-makers
were of the opinion that the word “amendment” or “amend” included within its scope,
unless limited otherwise, a power to add, vary, or repeal, there was no purpose in
mentioning in those Articles or parts “amend by way of addition, variation or repeal”. In
this connection it may also be remembered that the Constituent Assembly amended
Section 291 of the Government of India Act, 1935 on August 21, 1949 just a few days
before it approved Article 368 i.e. on September 17, 1949. The amended Section 291
empowered the Governor-General to amend certain provisions of the 1935 Act “by way
of addition, modification or repeal”. From these circumstances, there is prima facie
reason to believe that our Constitution makers made a distinction between a mere power
to amend and a power to amend by way of “addition, modification or repeal”. It is one of
the accepted rules of construction that the courts should presume that ordinarily the
legislature uses the same words in a statute to convey the same meaning. If different
words are used in the same statute, it is reasonable to assume that, unless the context
otherwise indicates, the legislature intended to convey different meanings by those
words. This rule of interpretation is applicable in construing a Constitution as well.

680. Now that we have come to the conclusion that the word “amendment” in Article 368
is not a word of precise import and has not been used in the various Articles and parts of
the Constitution to convey always the same precise meaning, it is necessary to take the
aid of the other relevant rules of construction to find out the intention of the Constitution
makers.

681. The question whether there is any implied limitation on the amending power under
Article 368 has not been decided by this Court till now. That question did not come up
for consideration in Sankari Prasad’s case. In Sajjan Singh’s case neither the majority
speaking through Gajendragadkar C.J. nor Hidayatullah J. (as he then was) went into that
question. But Mudholkar J. did foresee the importance of that aspect. He observed in the
course of his judgment:

We may also have to bear in mind the fact that ours is a written
Constitution. The Constituent Assembly which was the repository of
sovereignty could well have created a sovereign Parliament on the British
model. But instead it enacted a written Constitution, created three organs
of State, made the Union executive responsible to Parliament and the State
executive to the State legislatures, erected a federal structure and
distributed legislative power between Parliament and the State
Legislatures; recognised certain rights as fundamental and provided for
their enforcement, prescribed forms of oaths of office or affirmations
which require those who subscribe to them to owe true allegiance to the
Constitution and further require the members of the Union Judiciary and
of the Higher judiciary in the States, to uphold the Constitution. Above all,
it formulated a solemn and dignified preamble which appears to be an
epitome of the basic features of the Constitution. Can it not be said that
these are indicia of the intention of the Constituent Assembly to give a
premanency to the basic features of the Constitution ?

It is also a matter for consideration whether making a change in a basic
feature of the Constitution can be regarded merely as an amendment or
would it be, in effect, rewriting a part of the Constitution; and if the latter,
would it be within the purview of Article 368 ?

682. For the first time in Golak Nath’s case, the contention that the power of amendment
under Article 368 is subject to certain inherent and implied limitations was urged. Subba
Rao C.J. speaking for himself and four of his colleagues, while recognising the force of
that contention refrained from pronouncing on the same. Wanchoo J. (as he then was)
speaking for himself and two other judges opined that the power under Article 368 is a
very wide power but it may not include a power to abrogate the Constitution. He did
explain what he meant by “abrogate the Constitution”. Hidayatullah J. (as he then was)
did not address himself to that question. Bachawat J. side-stepped that question by saying
that the impugned amendments did not destroy any, basic feature of the Constitution, The
only judge who rejected the contention that there are inherent or implied limitations on
the amending power was Ramaswami J. >From the above discussion it is seen that in
cases that came up for consideration before this Court in the past several judges did
consider the possibility of having some limitation on the amending power under Article
368 though they did not definitely pronounce on that question.

683. One of the well-recognised rules of construction is the rule laid down in Heydon’s
case. What was the mischief that the Constitution-makers intended to remedy? What was
the purpose intended to be achieved by the Constitution? To answer this question it is
necessary to make a brief survey of our Nationalist movement ever since 1885 and the
objectives sought to be achieved by that movement.

684. The objectives underlying our Constitution began to take their shape as a result of
the forces that operated in the national struggle during the British rule when the British
resorted to arbitrary acts of oppression such as brutal assaults on unarmed satyagrahis,
internments, deportations, detention without trial and muzzling of the press. The
harshness with which the executive operated its repressive measures strengthened the
demand for Constitutional guarantees of Fundamental Rights. As far back as 1895, the
Constitution of India Bill, prepared by some eminent Indians, envisaged for India a
Constitution guaranteeing to everyone of our citizens freedom of expression, inviolability
of one’s house, right to property, equality before the law, equal opportunity of admission
to public offices, right to present claims, petitions and complaints and right to personal
liberty. After the publication of the Montague-Chelmsford Report, the Indian National
Congress at its special session held in Bombay in August 1918 demanded that the new
Government of India Act should contain “Declaration of Rights of the people of India as
British citizens”. The proposed declaration was to embody among other things,
guarantees in regard to equality before the law, protection in respect of life and liberty,
freedom of speech and press and right of association. In its Delhi Session in December of
the same year, the Congress passed another resolution demanding the immediate repeal
of all laws, regulations and ordinances restricting the free discussion of political
questions and conferring on the executive the power to arrest, detain, intern, extern or
imprison any British subject in India outside the process of ordinary Civil or Criminal
law and the assimilation of the law of sedition to that of England. The Commonwealth of
India Bill, finalised by the National Convention in 1926 embodied a specific declaration
of rights visualising for every person certain rights in terms practically identical with the
relevant provisions of the Irish Constitution. The problems of minorities in India further
strengthened the general argument in favour of inclusion of Fundamental Rights in the
Indian Constitution. In its Madras Session in 1927, the Indian National Congress firmly
laid down that the basis of the future Constitution must be a declaration of Fundamental
Rights. In 1928, the Nehru Committee in its report incorporated a provision for
enumeration of such rights, recommending their adoption as a part of the future
Constitution of India. The Simon Commission, rejected the demand on the plea that an
abstract declaration of such rights was useless unless there existed “the will and the
means to make them effective”. In 1932, in its Karachi Session, the Indian National
Congress reiterated its resolve to regard a written guarantee of Fundamental Rights as
essential in any future Constitutional set up in India. The demand for the incorporation of
the Fundamental Rights in the Constitutional document was reiterated by the Indian
leaders at the Round Table Conferences. The Joint Select Committee of the British
Parliament rejected those demands. The Sapru Committee (1944-45) was of the opinion
that in the peculiar circumstances of India, the Fundamental Rights were necessary not
only as assurance and guarantees to the minorities but also prescribing a standard of
conduct for the legislatures, governments and the courts. The Committee felt that it was
for the Constitution-making body to enumerate first the list of Fundamental Rights and
then to undertake their further division into justiciable and non-justiciable rights and
provide a suitable machinery for their enforcement.

685. The atrocities committed during the Second World War and the world wide agitation
for human rights, the liberties guaranteed in the Atlantic Charter, the U.N. Charter and
the Declaration of Human Rights by the Human Rights’ Commission strengthened the
demand for the incorporation of Fundamental Rights in our Constitution. The British
Cabinet Mission in 1946 recognised the need for a written guarantee of Fundamental
Rights in the Constitution of India. It accordingly recommended the setting up of an
advisory committee for reporting, inter alia, on Fundamental Rights. By the Objectives
Resolution adopted on January 22, 1947, the Constituent Assembly solemnly pledged
itself to draw up for India’s future governance a Constitution wherein “shall be
guaranteed and secured to all the people of India justice, social, economic and political,
equality of status, of opportunity and before the law; freedom of thought, expression,
belief, faith, worship, vocation, association and action subject to law and public morality
and wherein adequate safeguard would be provided for minorities, backward and tribal
areas and depressed and other backward classes”. The close association between political
freedom and social justice has become a common concept since the French Revolution.
Since the end of the first World War, it was increasingly recognised that peace in the
world can be established only if it is based on social justice. The most modern
Constitutions contain declaration of social and economic principles, which emphasise,
among other things, the duty of the State to strive for social security and to provide work,
education and proper condition of employment for its citizens. In evolving the
Fundamental Rights and the Directive Principles, our founding fathers, in addition to the
experience gathered by them from the events that took place in other parts of the world,
also drew largely on their experience in the past. The Directive Principles and the
Fundamental Rights mainly proceed on the basis of Human Rights. Representative
democracies will have no meaning without economic and social justice to the common
man. This is a universal experience. Freedom from foreign rule can be looked upon only
as an opportunity to bring about economic and social advancement. After all freedom is
nothing else but a chance to be better. It is this liberty to do better that is the theme of the
Directive Principles of State Policy in Part IV of the Constitution.

686. The Objectives Resolution passed by the Constituent Assembly in January 1947, is a
definite landmark. It is a precursor to the preamble to our Constitution. It sets out in detail
the objectives that were before our Constitution-makers. Those objectives have now been
incorporated in the preamble to our Constitution which reads:
WE, THE PEOPLE OF INDIA, having solemnly resolved to constitute
India into a SOVEREIGN DEMOCRATIC REPUBLIC and to secure to
all its citizens:

JUSTICE, social, economic and political;

LIBERTY of thought, expression, belief, faith and worship;

EQUALITY of status and of opportunity;

and to promote among them all
FRATERNITY assuring the dignity of the individual and the unity of the
Nation;

IN OUR CONSTITUENT ASSEMBLY this twenty-sixth day of
November, 1949 do HEREBY ADOPT, ENACT AND GIVE TO
OURSELVES THIS CONSTITUTION.

687. From the preamble it is quite clear that the two primary objectives that were before
the Constituent Assembly were (1) to constitute India into a Sovereign Democratic
Republic and (2) to secure to its citizens the rights mentioned therein. Our founding
fathers, at any rate, most of them had made immense sacrifices for the sake of securing
those objectives. For them freedom from British rule was an essential step to render
social justice to the teeming millions in this country and to secure to one and all in this
country the essential human rights. Their Constitutional plan was to build a welfare state
and an egalitarian society.

688. Now that we have set out the objectives intended to be achieved by our founding
fathers, the question arises whether those very persons could have intended to empower
the Parliament, a body constituted under the Constitution to destroy the ideals that they
dearly cherished and for which they fought and sacrificed.

689. If the nature of the power granted is clear and beyond doubt the fact that it may be
misused is wholly irrelevant. But, if there is reasonable doubt as to the nature of the
power granted then the Court has to take into consideration the consequences that might
ensue by interpreting the same as an unlimited power. We have earlier come to the
conclusion that the word “amendment” is not an expression having a precise cannotation.
It has more than one meaning. Hence it is necessary to examine the consequence of
accepting the contention of the Union and the States. Therefore let us understand the
consequences of conceding the power claimed. According to the Union and the States
that power inter alia, includes the power to (1) destroy the sovereignty of this country and
make this country a satellite of any other country; (2) substitute the democratic form of
government by monarchical or authoritarian form of government; (3) break up the unity
of this country and form various independent States; (4) destroy the secular character of
this country and substitute the same by a theocratic form of government; (5) abrogate
completely the various rights conferred on the citizens as well as on the minorities; (6)
revoke the mandate given to the States to build a Welfare State; (7) extend the life of the
two Houses of Parliament indefinitely; and (8) amend the amending power in such a way
as to make the Constitution legally or at any rate practically unamendable. In fact, their
contention was that the legal sovereignty, in the ultimate analysis rests only in the
amending power. At one stage, Counsel for the Union and the States had grudgingly
conceded that the power conferred under Article 368 cannot be used to abrogate the
Constitution but later under pressure of questioning by some of us they changed their
position and said that by ‘abrogation’ they meant repeal of the Constitution as a whole.
When they were asked as to what they meant by saying that the power conferred under
Article 368 cannot be used to repeal the Constitution, all that they said was that while
amending the Constitution, at least one clause in the Constitution must be retained though
every other clause or part of the Constitution including the preamble can be deleted and
some other provisions substituted. Their submission in short was this that so long as the
expression the “Constitution of India” is retained, every other article or part of it can be
replaced. They tried to tone down the effect of their claim by saying that, though legally,
there is no limitation on the amending power, there are bound to be political compulsions
which make it impermissible for Parliament to exercise its amending power in a manner
unacceptable to the people at large. The strength of political reaction is uncertain. It
depends upon various factors such as the political consciousness of the people, their level
of education, strength of the various political organizations in the country, the manner in
which the mass media is used and finally the capacity of the government to suppress
agitations. Hence the peoples’ will to resist an unwanted amendment cannot be taken into
consideration in interpreting the ambit of the amending power. Extra legal forces work in
a different plane altogether.

690. We find it difficult to accept the contention that our Constitution-makers after
making immense sacrifices for achieving certain ideals made provision in the
Constitution itself for the destruction of those ideals. There is no doubt as men of
experience and sound political knowledge, they must have known that social, economic
and political changes are bound to come with the passage of time and the Constitution
must be capable of being so adjusted as to be able to respond to those new demands. Our
Constitution is not a mere political document. It is essentially a social document. It is
based on a social philosophy and every social philosophy like every religion has two
main features, namely, basic and circumstantial. The former remains constant but the
latter is subject to change. The core of a religion always remains constant but the
practices associated with it may change. Likewise, a Constitution like ours contains
certain features which are so essential that they cannot be changed or destroyed. In any
event it cannot be destroyed from within. In other words, one cannot legally use the
Constitution to destroy itself. Under Article 368 the amended Constitution must remain
‘the Constitution’ which means the original Constitution. When we speak of the
‘abrogation’ or ‘repeal’ of the Constitution, we do not refer to any form but to substance. If
one or more of the basic features of the Constitution are taken away to that extent the
Constitution is abrogated or repealed. If all the basic features of the Constitution are
repealed and some other provisions inconsistent with those features are incorporated, it
cannot still remain the Constitution referred to in Article 368. The personality of the
Constitution must remain unchanged.

691. It is also necessary to bear in mind that the power to amend the Constitution is
conferred on Parliament, a body constituted under the Constitution. The people as such
are not associated with the amendment of the Constitution. From the preamble we get
that it is the people of this country who conferred this Constitution on themselves. The
statement in the preamble that the people of this country conferred the Constitution on
themselves is not open to challenge before this Court. Its factual correctness cannot be
gone into by this Court which again is a creature of the Constitution. The facts set out in
the preamble have to be accepted by this Court as correct. Anyone who knows the
composition of the Constituent Assembly can hardly dispute the claim of the members of
that Assembly that their voice was the voice of the people. They were truly the
representatives of the people, even though they had been elected under a narrow
franchise. The Constitution framed by them has been accepted and worked by the people
for the last 23 years and it is too late in the day now to question, as was sought to be done
an one stage by the Advocate-General of Maharashtra, the fact, that the people of this
country gave the Constitution to themselves.

692. When a power to amend the Constitution is given to the people, its contents can be
construed to be larger than when that power is given to a body constituted under that
Consitution. Two-thirds of the members of the two Houses of Parliament need not
necessarily represent even the majority of the people of this country. Our electoral system
is such that even a minority of voters can elect more than two-thirds of the members of
the either House of Parliament. That is seen from our experience in the past. That apart,
our Constitution was framed on the basis of consensus and not on the basis of majority
votes. It provides for the protection of the minorities. If the majority opinion is taken as
the guiding factor then the guarantees given to the minorities may become valueless. It is
well known that the representatives of the minorities in the Constituent Assembly gave
up their claim for special protection which they were demanding in the past because of
the guarantee of Fundamental Rights. Therefore the contention on behalf of the Union
and the States that the two-thirds of the members in the two Houses of Parliament are
always authorised to speak on behalf of the entire people of this country is unacceptable.

693. The President of India under Article 60 of the Constitution is required to take an
oath before he assumes his office to the effect that he will “to the best of his ability
preserve, protect and defend the Constitution”. Somewhat similar oaths have to be taken
by the Governors of States, Ministers at the Centre and in the States, Judges of the
superior courts and other important functionaries. When the President of India is
compelled to give assent to a Constitutional amendment which might destroy the basic
features of the Constitution, can it be said that he is true to his oath to “preserve, protect
and defend the Constitution” or does his oath merely mean that he is to defend the
amending power of Parliament ? Can the amending power of Parliament be considered as
the Constitution? The whole scheme and the structure of our Constitution proceeds on the
basis that there are certain basic features which are expected to be permanent.

694. Implied limitations on the powers conferred under a statute constitute a general
feature of all statutes. The position cannot be different in the case of powers conferred
under a Constitution. A grant of power in general terms of even in absolute terms may be
qualified by other express provisions in the same enactment or may be qualified by the
implications of the context or even by considerations arising out of what appears to be the
general scheme of the statute. In Re The Central Provinces and Berar (Central Provinces
and Berar Act No. XIV of 1938 [1939] F.C.R. p. 18, Sir Maurice Gwyer C.J. observed at
p. 42:

A grant of the power in general terms, standing by itself, would no doubt
be construed in the wider sense; but it may be qualified by other express
provisions in the same enactment, by the implications of the context, and
even by considerations arising out of what appears to be the general
scheme of the Act.

695. Lord Wright in James v. Commonwealth of Australia [1936] A.C. 578 at 613 stated
the law thus:

The question, then, is one of construction, and in the ultimate resort must
be determined upon the actual words used, read not in vacuo but as
occurring in a single complex instrument, in which one part may throw
light on another. The Constitution has been described as the federal
compact, and the construction must hold a balance between all its parts.

696. Several of the powers conferred under our Constitution have been held to be subject
to implied limitations though those powers are expressed in general terms or even in
absolute terms. The executive power of the Union is vested in the President and he is
authorised to exercise the same either directly or through officers subordinate to him in
accordance with the Constitution. Under Article 75, it is the President who can appoint
the Prime Minister and the Ministers are to hold office during his pleasure. Despite this
conferment of power in general and absolute terms, because of the scheme of the
Constitution, its underlying principles and the implications arising from the other
provisions in the Constitution, this Court has held in several cases that the President is a
Constitutional head and the real executive power vests in the Cabinet. Similarly though
plenary powers of legislation have been conferred on the Parliament and the State
legislatures in respect of the legislative topics allotted to them, yet this Court has opined
that by the exercise of that power neither Parliament nor the State legislatures can
delegate to other authorities their essential legislative functions nor could they invade on
the judicial power. These limitations were spelled out from the nature of the power
conferred and from the scheme of the Constitution. But, it was urged on behalf of the
Union and the States that, though there might be implied limitations on other powers
conferred under the Constitution, there cannot bo any implied limitations on the
amending power. We see no basis for this distinction. The amending power is one of the
powers conferred under the Constitution whatever the nature of that power might be. That
apart, during the course of hearing the learned Solicitor-General had to concede that there
are certain implied limitations on the amending power itself. The amending power of
Parliament in certain respects is subject to the express limitations placed on it by the
proviso to Article 368. Article 368 prescribes that if Parliament wants to amend Article
54, the Article dealing with the election of the President, the amendment in question must
be ratified by the legislatures of not less than one half of the States. No such express
limitation is placed on the amending power of Parliament in respect of Article 52 which
provides that there shall be a President of India. If it be held that Article 52 can be
amended without complying with the requirements of the proviso to Article 368, the
limitation placed on Parliament in respect of the amendment of Article 54 becomes
meaningless. When this incongruity was pointed out to the learned Solicitor-General, he
conceded that in view of the fact that before Article 54 can be amended, the form and the
manner laid down in proviso to Article 368 has to be followed, it follows as a matter of
implication that the same would be the position for the amendment of Article 52. The
only other alternative inference is that Article 52 can never be amended at all. It is not
necessary to go into the other implications that may arise from the language of Article

368.

697. From what has been said above, it is clear that the amending power under Article
368 is also subject to implied limitations. The contention that a power to amend a
Constitution cannot be subject to any implied limitation is negatived by the observations
of the Judicial Committee in The Bribery Commissioner v. Rana Singhe [1965] A.C. 172.
The decision of the Judicial Committee in Liyange’s case (supra) held that Ceylon
Parliament was incompetent to encroach upon the judicial power also lends support to
our conclusion that there can be implied limitations on the amending power.

698. In support of the contention that there can be no implied limitations on the amending
power, our attention was invited to writings of various jurists of eminence. Most of the
writings relate to the amending power under Article 5 of the United States Constitution. It
is true that in the United States most of the writers are of opinion that there is no implied
limitation on the amending power under the United States Constitution. The Supreme
Court of the United States has not specifically pronounced on this question. The only
case in which the question of implied limitation on the amending power under the United
States Constitution came up for consideration was Rhode Island v. Palmer 64 L. Edn.

946. In that case the Supreme Court of United States rejecting the contention that the 18th
Amendment-National Prohibition Amendment-was outside the amending power under
Article 5 because of implied limitations on that power, held that the Amendment was
valid. The Supreme Court, however, did not discuss the question of implied limitations
on the amending power as such. In fact the judgment that was rendered in that case gave
no reasons. Only certain questions were formulated and answered. It is not clear from the
judgment whether the particular limitation pleaded was rejected’ or whether the plea of
implied limitation on the amending power was rejected though writers of most text books
have taken the view that the court rejected the plea of implied limitations on the
amending power. It may be noted that in the United States not a single human right has
been taken away or even its scope narrowed. There the controversy centred round two
questions viz. (1) abolition of slavery and (2) prohibition of sale and consumption of
liquor. We will not be justified in expounding our Constitution on the basis of the
controversies relating to those issues. Article 5 of the U.S. Constitution is not similar to
Article 368 of our Constitution. In the former Article, there is an express limitation on the
amending power i.e. regarding the representation of the States in the Senate. Further the
amendment under Article 5 of the United States Constitution can be proposed either by
the Congress or by State Conventions. They may be ratified either by a minimum of 3/4th
of the State Legislatures or by Conventions held in at least 3/4th of the States. Whether a
particular amendment should be ratified by the State Legislatures or by the State
Conventions is entirely left to the discretion of the Congress. As held by the United States
Supreme Court, the decision of the Congress on that question is final. The Constitution
makers must have proceeded on the basis that the Congress is likely to require the
amendment of basic elements or fundamental features of the Constitution to be ratified by
State Conventions. The scheme of no two Constitutions is similar. Their provisions are
not similar. The language employed in the amending clauses differ from Constitution to
Constitution. The objectives lying behind them also are bound to differ. Each country has
its own needs, its own philosophy, its own way of life and above all its own problems.
Hence in our opinion, we will be clouding the issues, if we allow ourselves to be
burdened either by the writings of the various writers on other Constitutions or by the
decisions rendered on the basis of the provisions of the other Constittuions, though
Counsel on either side spared no efforts to place before us various opinions expressed by
various writers as well as the decisions rendered by several courts including the State
Courts in United States of America.

699. The rule laid down by the Judicial Committee in R. v. Burah (1878) I.A. 178 that “if
what has been done is legislation, within the general scope of the affirmative words
which give the power, and if it violates no express condition or restriction by which that
power is limited it is not for any court of Justice to inquire further, or to enlarge
constructively those conditions and restrictions” was heavily relied on by Mr. Seervai.
That decision, however, has been confined to the interpretation of conditional legislations
and the rule that it laid down has not been applied while considering the question whether
there are any implied limitations on any of the powers conferred under a statute or
Constitution.

700. It was strenuously urged on behalf of the Union and the States that if we come to the
conclusion that there are implied or inherent limitations on the amending power of
Parliament under Article 368, it would be well nigh impossible for Parliament to decide
before hand as to what amendments it could make and what amendments it is forbidden
to make. According to the Counsel for the Union and the States, the conceptions of basic
elements and fundamental features are illusive conceptions and their determination may
differ from judge to judge and therefore we would be making the task of Parliament
impossible if we uphold the contention that there are implied or inherent limitations on
the amending power under Article 368. We are unable to accept this contention. The
broad contours of the basic elements or fundamental features of our Constitution are
clearly delineated in the preamble. Unlike in most of the other Constitutions, it is
comparatively easy in the case of our Constitution to discern and determine the basic
elements or the fundamental features of our Constitution. For doing so, one has only to
look to the preamble. It is true that there are bound to be border line cases where there
can be difference of opinion. That is so in all important legal questions. But the courts
generally proceed on the presumption of Constitutionality of all legislations. The
presumption of the Constitutional validity of a statute will also apply to Constitutional
amendments. It is not correct to say that what is difficult to decide does not exist at all.
For that matter, there are no clear guidelines before the Parliament to determine what are
essential legislative functions which cannot be delegated, what legislations do invade on
the judicial power or what restrictions are reasonable restrictions in public interest under
Article 19(2) to 19(6) and yet by and large the legislations made by Parliament or the
State legislatures in those respects have been upheld by courts. No doubt, there were
occasions when courts were constrained to strike down some legislations as ultra vires
the Constitution. The position as regard the ascertainment of the basic elements or
fundamental features of the Constitution can by no means be more difficult than the
difficulty of the legislatures to determine before hand the Constitutionality of legislations
made under various other heads. Arguments based on the difficulties likely to be faced by
the legislatures are of very little importance and they are essentially arguments against
judicial review.

701. Large number of decisions rendered by courts in U.S.A., Canada, Australia, United
Kingdom, Ceylon and Ireland, dealing with the question of implied limitations on the
amending power and also as regards the meaning of the word “amendment” were read to
us at the hearing. Such of those that are relevant have been considered by the learned
Chief Justice in the judgment just now delivered. We entirely agree with the views
expressed by him and we cannot usefully add to the same.

702. It was contended on behalf of the Union and the States that, the Constitution should
not be treated as something sacred. It should be regarded just in the same way as we
regard other human institutions. It should be possible to alter every part of it from time to
time so as to bring it in harmony with the new and changed conditions. In support of this
contention we were invited to the writings of the various writers such as Burgess, Bryce,
Willis, Orfield, Weaver Livingston etc. It was further urged that the Constituent
Assembly knowing that, it will disperse, had arranged for the recreation of a Constituent
Assembly, under Article 368 in order to so shape the Constitution as to meet the demands
of the time. However, attractive these theories may sound in the abstract, on a closer
examination, it will be seen that they are fallacious, more particularly in a Constitutionals
set up like ours. We have earlier noticed chat under our electoral system, it is possible for
a party to get a 2/3rd majority in the two Houses of Parliament even if that party does not
get an absolute majority of votes cast at the election. That apart, when a party goes to
election, it presents to the electorate diverse programmes and holds out various promises.
The programmes presented or the promises held out need not necessarily include
proposals for amending the Constitution. During the General Elections to Parliament in
1952, 1957, 1962 and 1967, no proposal to amend the Constitution appears to have been
placed before the electorate. Even when proposals for amendment of the Constitution are
placed before the electorate as was done by the Congress Party in 1971, the proposed
amendments are not usually placed before the electorate. Under these circumstances, the
claim that the electorate had given a mandate to the party to amend the Constitution in
any particular manner is unjustified. Further a Parliamentary Democracy like ours
functions on the basis of the party system. The mechanics of operation of the party
system as well as the system of Cabinet government are such that the people as a whole
can have little control in the matter of detailed law-making. “…on practically every issue
in the modern State, the serried millions of voters cannot do more than accept or reject
the solutions; offered. The stage is too vast to permit of the nice shades of quantitative
distinction impressing themselves upon the public mind. It has rarely the leisure, and
seldom the information, to do more than indicate the general tendency of its will. It is in
the process of law-making that the subtler adjustments must be effected.” (Laski : A
Grammar of Politics; Fifth Edn. pp. 313-314).

703. The assertion that either the majority of members of Parliament or even 2/3rd
members of Parliament speak on behalf of the nation has no basis in fact. Indeed it may
be possible for the ruling party to carry through important Constitutional amendments
even after it has lost the confidence of the electorate. The members of Lok Sabha are
elected for a term of five years. The ruling party or its members may or may not enjoy the
confidence of the electorate throughout their terms of office. Therefore it will not be
correct to say that whenever Parliament amends the Constitution, it must be held to have
done it as desired by the people.

704. There is a further fallacy in the contention that whenever Constitution is amended,
we should presume that the amendment in question was made in order to adapt the
Constitution to respond to the growing needs of the people. We have earlier seen that by
using the amending power, it is theoretically possible for Parliament to extend its own
life indefinitely and also, to amend the Constitution in such a manner as to make it either
legally or practically unamendable ever afterwards. A power which is capable of being
used against the people themselves cannot be considered as a power exercised on behalf
of the people or in their interest.

705. On a careful consideration of the various aspects of the case, we are convinced that
the Parliament has no power to abrogate or emasculate the basic elements or fundamental’
features of the Constitution such as the sovereignty of India, the democratic character of
our polity, the unity of the country, the essential features of the individual freedoms
secured to the citizens. Nor has the Parliament the power to revoke the mandate to build a
Welfare State and egalitarian society. These limitations are only illustrative and not
exhaustive. Despite these limitations, however, there can be no question that the
amending power is a wide power and it reaches every Article and every part of the
Constitution. That power can be used to reshape the Constitution to fulfil the obligations
imposed on the State. It can also be used to reshape the Constitution within the limits
mentioned earlier, to make it an effective instrument for social good. We are unable to
agree with the contention that in order to build a Welfare State, it is necessary to destroy
some of the human freedoms. That, at any rate is not the perspective of our Constitution.
Our Constitution envisages that the States should without delay make available to all the
citizens of this country the real benefits of those freedoms in a democratic way. Human
freedoms are lost gradually and imperceptibly and their destruction ‘is generally followed
by authoritarian rule. That is what history has taught us. Struggle between liberty and
power is eternal. Vigilance is the price that we like every other democratic society have
to pay to safeguard the democratic values enshrined in our Constitution. Even the best of
governments are not averse to have more and more power to carry out their plans and
programmes which they may sincerely believe to be in public interest. But a freedom
once lost is hardly ever regained except by revolution. Every encroachment on freedoms
sets a pattern for further encroachments. Our Constitutional plan is to eradicate poverty
without destruction of individual freedoms.

706. In the result we uphold the contention of Mr. Palkhivala that the word “amendment”
in Article 368 carries with it certain limitation and, further, that the power conferred
under Article 368 is subject Co certain implied limitations though that power is quite
large.

707. Next, we shall take up for consideration the contentions of Mr. Palkhivala regarding
the validity of the 24th, 25th and 29th Amendments.

708. It was contended on behalf of the petitioners that in enacting the 24th Amendment
Act, the Parliament has exceeded its powers. It has purported to enlarge its limited power
of amendment into an unlimited power, by the exercise of which it can damage or destroy
the basic elements or fundamental features of the Constitution. It was said that such an
exercise is an unlawful usurpation of power. Consequently, the 24th Amendment Act is
liable to be struck down. To pronounce on that contention, it is necessary to examine at
the very outset whether the 24th Amendment Act has really enlarged the powers of the
Parliament. If we come to the conclusion that it has not enlarged the power of the
Parliament, as we think it has not, the various contentions of Mr. Palkhivala do not arise
for consideration.

709. Now let us see what is the true effect of the Constitution 24th Amendment Act,
1971. That Act amended Article 13 and Article 368. By that Act one more sub-article has
been added to Article 13 viz. Sub-article (4) which reads thus:
Nothing in this article shall apply to any amendment of this Constitution
made under Article 368.

710. Section 3 of that Act which amends Article 368 reads.

Article 368 of the Constitution shall be renumbered as Clause (2) thereof,
and-

(a) for the marginal heading to that article the following
marginal heading shall be substituted, namely:

Power of Parliament to amend the Constitution and
procedure therefor”.

(b) before Clause (2) as so-renumbered, the following
clause shall be inserted, namely:

Notwithstanding anything in the Constitution, Parliament
may in exercise of its constituent power amend by way of
addition, variation or repeal any provision of this
Constitution in accordance with the procedure laid down in
this article.

(c) in Clause (2) as so re-numbered, for the words “it shall
be presented to the President for his assent and upon such
assent being given to the Bill”, the words “It shall be
presented to the President who shall give his assent to the
Bill and thereupon” shall be substituted;

(d) after Clause (2) as so re-numbered, the following clause
shall be inserted, namely-

(3) Nothing in Article 13 shall apply to any amendment made under this
Article.

711. The material changes effected under this Act are:

1. Addition of Clause (4) to Article 13 and Clause (3) to Article 368;

2. Change in the marginal heading;

3. Specific mention of the fact that the power is conferred on the Parliament to amend the
Constitution;

4. The power conferred on the Parliament is claimed to be a constituent power;

5. That power is described as a power to “amend by way of addition, variation or repeal
of any provision of this Constitution” and

6. Making it obligatory for the President to give assent to the Bill amending the
Constitution.

712. In our opinion the 24th Amendment has not made any material change in Article
368 as it stood originally. It is true the original Article did not say specifically that the
power to amend rested with Parliament. On the other hand, while setting out the
procedure of amendment, it referred to the functions of the two Houses of Parliament and
the President. Because of the fact that Parliament was not specifically referred to in
Article 368, as it originally stood, the learned Advocate General of Maharashtra wanted
us to spell out that the power conferred under Article 368, as it originally stood was not
conferred on Parliament as such but on the two Houses of Parliament. We have earlier
rejected that contention. We agree with the learned Attorney General that the power in
question had been conferred on Parliament. Article 79 says that “There shall be a
Parliament for the Union, which shall consist of the President and two Houses to be
known respectively as the Council of States and the House of the People”. Whether an
enactment refers to the three components of Parliament separately or whether all the three
of them are compendiously referred to as Parliament, in law it makes no difference. In
Sankari Prasad’s case, in Sajjan Singh’s case as well as in Golaknath’s case, each one of
the Judges who delivered judgments specifically mentioned that the power to amend the
Constitution was vested in Parliament though there was difference of opinion on the
question whether that power could be traced to Article 368 or Article 248 read with Entry
97 of List I. There is no ground for taking a different view.

713. We have already come to the conclusion that Article 368 as it originally stood
comprehended both power as well as procedure to amend the Constitution. Hence the
change effected in the marginal note has no significance whatsoever. The marginal note
as it stood earlier was in a sense incomplete. The expression ‘constituent power’ is used to
describe only the nature of the power of amendment. Every amending power, however
large or however small it might be, is a fact of a constituent power. The power, though
described to be ‘constituent power’, still continues to be an ‘amending power’. The scope
and ambit of the power is essentially contained in the word ‘amendment’. Hence, from the
fact that the new article specifically refers to that power as a constituent power, it cannot
be understood that the contents of the power have undergone any change. The power
conferred under the original Article being a limited power to amend the Constitution, the
constituent power to amend the Constitution referred to in the amended Article must also
be held to carry with it the limitation to which that power was subject earlier. There is
also no significance in the substitution of the expression “amend by way of addition,
variation or repeal of any provision of this Constitution” found in the amended Article in
the place of the expression “amendment of the Constitution” found in the original Article.
Every power to amend a statute must necessarily include within itself some power to
make addition, variation or repeal of any provision of the statute. Here again, the power
conferred under the original Article being a limited one, that limitation will continue to
operate notwithstanding the change in the phraseology. The words ‘addition, variation or
repeal’ only prescribe the modes or manner by which an ‘amendment’ may be made, but
they do not determine the scope of the power of ‘amendment’. The original Article 368
mentioned that after the bill for amendment of the Constitution is passed by the two
Houses of Parliament in the manner prescribed in Article 368 “it shall be presented to the
President for his assent and upon such assent being given to the Bill, the Constitution
shall stand amended in accordance with the terms of the bill”. The amended Article
makes a change. It prescribes that when the Bill is presented to the President, he “shall
give his assent to the Bill”. Some comment was made at the bar about the
inappropriateness of commanding the President to give his assent to the Bill. That is a
question of propriety. The substance of the matter is that when the Bill is presented to the
President, he shall not withhold his assent. This change cannot be said to have damaged
or destroyed any basic element of the Constitution. In fact Article 111 which deals with
the assent to the Bills specifically prescribes that when a money Bill, after having been
passed by the Houses of Parliament is presented to the President he “shall not withhold
assent therefrom”. Hence it cannot be said that the change made in Article 368 relating to
the assent of the President has any great importance in the scheme of our Constitution. In
fact under our Constitution the President is only a Constitutional head. Ordinarily he has
to act on the advice of the cabinet. There is no possibility of the Constitution being
amended in opposition to the wishes of the cabinet.

714. The only change that remains to be considered is as to the exclusion of the
application of Article 13 to an amendment of the Constitution. We have earlier come to
the conclusion that Article 13 as it stood earlier did not bar the amendment of the
Constitution. Article 13(4) and 368(3) make explicit what was implicit.

715. It was contended that by means of the 24th Amendment Parliament intended to and
in fact purported to enlarge its amending power. In this connection reliance was placed
on the statement of objects and reasons attached to the Bill which resulted in the 24th
Amendment. The power of Parliament does not rest upon its professed intention. It
cannot acquire a power which it otherwise did not possess. We are unable to accept the
contention that Clause (e) to the proviso to Article 368 confers power on Parliament to
enlarge its own power. In our judgment the power to amend the Constitution as well as
the ordinary procedure to amend any part of the Constitution was and is contained in the
main part of the Article. The proviso merely places further restrictions on the procedure
to amend the articles mentioned therein. Clause (e) to the proviso stipulates that Article
368 cannot be amended except in the manner provided in the proviso. In the absence of
that clause, Article 368 could have been amended by following the procedure laid down
in the main part. At best Clause (e) of the proviso merely indicates that Article 368 itself
comes within its own purview. As we have already seen, the main part of Article 368 as it
stood earlier, expressly lays down only the procedure to be followed in amending the
Constitution. The power to amend is only implied therein.

716. It is difficult to accept the contention that an implied power was impliedly permitted
to be enlarged. If that was so, there was nomeaning in limiting that power originally.
Limitation on the power to amend the Constitution would operate even when Article 368
is amended. A limited power cannot be used to enlarge the same power into an absolute
power. We respectfully agree with the observation of Hidayatullah J. (as he then was) in
Golaknath’s case that what Parliament cannot do directly, it also cannot do indirectly. We
have earlier held that the “amendment of this Constitution” means the amendment of
every part of the Constitution. It cannot be denied that Article 368 is but a part of the
Constitution. Hence, the mere fact that the mover of the 24th Amendment Act, in the
Statement of Objects and Reasons laid claim to certain power does not go to show that
Parliament either endorsed that claim or could have conferred on itself such a power. It
must be deemed to have exercised only such power as it possessed. It is a well-accepted
rule of construction that if a provision is reasonably capable of two interpretations the
Court must accept that interpretation which makes the provsion valid. If the power
conferred on Parliament to amend the Constitution under Article 368 as it stood
originally is a limited power, as we think it is, Parliament cannot enlarge the scope of that
power-see Attorney General for the State of New South Wales v. The Brewery
Employees Union of New South Wales; 6, C.L.R. 469 Ex Parte Walsh and Johnson; In
Re Yates; 37, C.L.R. 36 at p. 67 and Australian Communist Party v. The Commonwealth
83, C.L.R. p 1.

717. For the reasons mentioned heretofore, the scope of Parliament’s power to amend the
Constitution or any part thereof must be held to have remained as it was before the 24th
Amendment notwithstanding the alterations made in the phraseology of Article 368. The
24th Amendment made explicit, what was implicit in the unamended Article 368. In this
view of the matter the 24th Amendment must be held to be valid.

718. This takes us to the validity of the Constitution 25th Amendment Act. It is necessary
to examine the scope and effect of that Act for deciding the question whether that Act or
any one of its provisions can be held to be outside the amending power of the Parliament.
That Act has three sections. We are not concerned with the first section which sets out the
short title. Clause (a) of the second section amends Article 31(2). Clause (b) of that
section incorporates into the Constitution Article 31(2B). Section 3 introduces into the
Constitution a new Article viz. Article 31C.

719. Let us first take up the newly substituted Article 31(2) in the place of the old Article
31(2) and examine its scope. To do so, it is necessary to examine the history of that
Article.

720. Article 31(2) has undergone several changes. As originally enacted it read thus:
No property, movable or immovable, including any interest in, or in any
company owning, any commercial or industrial undertaking, shall be taken
possession of or acquired for public purposes under any law authorising
the taking of such possession or such acquisition, unless the law provides
for compensation for the property taken possession of or acquired and
either fixes the amount of the compensation, or specifies the principles on
which, and the manner in which, the compensation is to be determined and
given.”

721. That Article was amended first by the Fourth Amendment Act 1955 and, thereafter
by the Twenty-fifth Amendment Act, 1971. At a later stage, it will be necessary for us to
compare Article 31(2) as it stood after the Fourth Amendment Act and as it stands after
the Twenty-fifth Amendment Act. Hence we shall quote them side by side.
Article 31(2) as substituted by Article 3(2) as susbtituted by the 4th
Amendment Act 1955 the 25th Amendment Act 1971 No property shall be
compulsorily No property shall be compulsorily acquired or
requisitioned save for acquired or requisitioned save for a public
purpose and save by a public purpose and save by authority of a law
which provides for authority of a law which provides compensation for
the property so for acquisition or requisitioning acquired or
requisitioned and either of the property for an amount fixes the amount
of the compensation which may be fixed by such law or specifies the
principles on or which may be determined in which and the manner in
which, accordance with such principles the compensation is to be
determined and given in such manner as may mined and given; and no such
law be specified in such law; and shall be called in question in any no
such law shall be called court on the ground that the in question in
any court on the compensation provided by that law is ground that the
amount so fixed not adequate. or determined is not adequate or that the
whole or any part of such amount is to be given otherwise than in cash:
Provided that in making any law providing for the compulsory
acquisition of any property of an educatioanl institution established
and administered by a minority, referred to Clause (1) of Article 30,
the State shall eusure that the amount fixed by or determined under
such law for the acquisition of such property is Such as would not
restrict or abrogate the right guaranteed uder that clause.

722. For finding out the true scope of Article 31(2), as it stands now, the learned
Advocate General of Maharashtra as well as the Solicitor General has taken us through
the history of this Article. According to them the Article as it stands now truly represents
the intention of the Constitution makers. In support of that contention, we were asked to
go through the Constituent Assembly debates relating to that article. In particular, we
were invited to go through the speeches made by Pandit Nehru, Sir Alladi Krishnaswami
Ayyar, Dr. Munshi and Dr. Ambedkar. In our opinion, it is impermissible for us to do so.
It is a well settled rule of construction that speeches made by members of a legislature in
the course of debates relating to the enactment of a statute cannot be used as aids for
interpreting any of the provisions of the statute. The same rule is applicable when we are
called upon to interpret the provisions of a Constitution. This Court ruled in State of
Travancore Cochin and Ors. v. Bombay Co. Ltd. [1952] S.C.R. 113 that speeches made
by the members of the Constituent Assembly in the course of the debates on the draft
Constitution cannot be used as aid for interpreting the Constitution. In the course of his
judgment Patanjali Sastri C.J. speaking for the Constitution Bench observed at p. 1121 of
the Report:

It remains only to point out that the use made by the learned Judges below
of the speeches made by the members of the Constituent Assembly in the
course of the debates on the draft Constitution is unwarranted. That this
form of extrinsic aid to the interpretation of statutes is not admissible has
been generally accepted in England, and the same rule has been observed
in the construction of Indian Statutes-see Administrator-General of Bengal
v. Prem Nath Mallick [(1895 22 I.A. 107, 118]. The reason behind the rule
was explained by one of us in Gapalan’s case [1950] S.C.R. 88, at 144
thus:

A speech made in the course of the debate on a bill could at
best be indicative of the subjective intent of the speaker,
but it could not reflect the inarticulate mental process lying
behind the majority vote which carried the Bill. Nor is it
reasonable to assume that the minds of all those legislators
were in accord”, or as it is more tersely put in a American
case-

Those who did not speak may not have agreed with those
who did; and those who spoke might differ from each
other-United States v. Trans-Missouri Freight Association
169 U.S. 290, 318.

723. No decision of this Court dissenting from the view taken in the above case was
brought to our notice. But it was urged that this Court had ignored the rule laid down in
Bombay Co.’s case (supra) in Golaknath’s case as well as in what is popularly known as
the Privy Purse (1971) 3, S.C.R. 9 case. We do not think that this statement is accurate. In
Golaknath’s case, Subba Rao C.J. referred to certain portions of speeches made by Pandit
Nehru and Dr. Ambedkar. But he made it clear at p. 792 of the Report, the specific
purpose for which he was referring to those speeches. This is what he stated:
We have referred to the speeches of Pandit Jawaharlal Nehru and Dr.
Ambedkar not with a view to interpret the provisions of Article 368 which
we propose to do on its own terms, but only to notice the transcendental
character given to the fundamental rights by two of the important
architects of the Constitution.

724. Bachawat J. in the course of his judgment also referred to some of the speeches
made during the debates on Article 368. But before doing so this is what he observed at
p. 922 of the report:

Before concluding this judgment I must refer to some of the speeches
made by the members of the Constituent Assembly in the course of
debates on the draft Constitution. These speeches cannot be used as aids
for interpreting the Constitution-see State of Travancore Cochin and Ors.
v. The Bombay Co. Ltd. Accordingly I do not rely on them as aids to
construction. But I propose to refer to them, as Shri A.K. Sen relied
heavily on the speeches of Dr. B.R. Ambedkar. According to him, the
speeches of Dr. Ambedkar show that he did not regard the fundamental
rights as amendable. This contention is not supported by the speeches.

725. From these observations, it is clear that the learned judges were not referring to the
speeches as aids for interpreting any of the provisions of the Constitution.

726. Now, let us turn to this Court’s Judgment in the Privy Purse case. Shah J. (as he then
was) in the course of his judgment (at p. 83 of the report) quoted a portion of the speech
of the Home Minister Sardar Patel not for the purpose of interpreting any provision of the
Constitution but for showing the circumstances which necessitated the giving of certain
guarantees to the former ruler. That speech succinctly sets out why certain guarantees had
to be given to the rulers. Hence it is not correct to say that Shah J. speaking for himself
and six other Judges had used the speech of Sardar Patel in aid of the construction of any
of the articles of the Constitution It is true Mitter J. in his dissenting judgment (at p. 121
of the report) used the speech of Shri T.T. Krishnamachari in aid of the construction of
Article 363 but the learned judge no where in his judgment discussed the question
whether the speeches made by the members of the Constituent Asembly were admisible
in aid of interpreting any provision of the Constitution.

727. Before concluding the discussion on this topic, it is necessary to refer to one more
decision of this Court i.e. Union of India v. H.S. Dhillon. [1972] 2 S.C.R. 33 In that case
this Court was called upon to decide whether the provision in the Wealth Tax Act, 1957
providing for the levy of tax on the capital value of agricultural property were
Constitutionally sustainable. By a majority of four against three, this Court upheld the
levy. Sikri C.J. who spoke for himself and two other judges after sustaining the validity
of the provision on an examination of the relevant provisions of the Constitution as well
as the decided cases referred to some of the speeches made during the debates in the
Constituent Assembly in support of the conclusion already reached by him. Before
referring to those speeches this is what the learned judge observed at p. 58:
We are, however, glad to find from the following extracts from the debates
that our interpretation accords with what was intended.

728. From this it is clear that the learned Judge did not seek any aid from the speeches for
the purpose of interpreting the relevant provision. It is necessary to note that the learned
judge did not dissent from the view earlier taken by the Court in Bombay Co. Ltd.’s case
(supra). Hence the law as laid down in Bombay Co.’s case is binding on us and its
correctness was not challenged before us.

729. The learned Advocate General of Maharashtra is right in his contention that for
finding out the true scope of Article 31(2), as it stands at present, it is necessary for us to
find out the mischief that was intended to be remedied by the present amendment. In
other words, we must find out what was the objective intended to be achieved by that
amendment. The original Article 31(2) first came up for consideration by this Court in
State of West Bengal v. Mrs. Bela Bannerjee and Ors., [1954] S.C.R. 558 wherein
Patanjali Sastri C.J. speaking for the Court observed:

While it is true that the legislature is given the discretionary power of
laying down the principle which should govern the determination of the
amount to be given to the owner for the property appropriated, such
principles must ensure that what is determined as payable Must be
compensation, that is, a just equivalent of what the owner has been
deprived of. Within the limits of this basic requirement of full
indemnification of the expropriated owner, the Constitution allows free
play to the legislative judgment as to what principles should guide the
determination of the amount payable. Whether such principles take into
account all the elements which make up the true value of the property
appropriated and exclude matters which are to be neglected is a justiciable
issue to be adjudicated by the Court. This, indeed, was not disputed.

730. We are told that Article 31(2) came to be amended by means of the 4th Amendment
Act in view of the decision of this Court in Mrs. Bela Banerjee’s case. The scope of the
article as amended by the 4th Amendment Act was considered by this Court in P.
Vairayelu Mudaliar v. Special Deputy Collector, Madras and Anr.
[1965] 1 S.C.R. 614.
Therein Subba Rao J. (as he then was) speaking for a bench consisting of himself,
Wanchoo, Hidayatullah, Raghubar Dayal and Sikri JJ. observed (at p. 626):
The fact that Parliament used the same expressions namely
“compensation” and “Principles” as were found in Article 31 before the
Amendment is a clear indication that it accepted the meaning given by this
Court to those expressions in Mrs. Bela Banerjee’s case. It follows that a
Legislature in making a law of acquisition or requisition shall provide for
a just equivalent of what the owner has been deprived of or specify the
principles for the purpose of ascertaining the “just equivalent” of what the
owner has been deprived of. If Parliament intended to enable a Legislature
to make such a law without providing for compensation so defined, it
would have used other expressions like “price”, “consideration” etc.

731. Proceeding further the learned judge observed:

The real difficulty is, what is the effect of ouster of jurisdiction of the
court to question the law on the ground that the “compensation” provided
by the law is not adequate ? It will be noticed that the law of acquisition or
requisition is not wholly immune from scrutiny by the Court. But what is
excluded from the court’s jurisdiction is that the said law cannot be
questioned on the ground that the compensation provided by that law is
not adequate. It will further be noticed that the clause excluding the
jurisdiction of the Court also used the word “compensation” indicating
thereby that what is excluded from the court’s jurisdiction is the adequacy
of the compensation fixed by the legislature. The argument that the word
“compensation” means a just equivalent for the property acquired and,
therefore, the court can ascertain whether it is a “just equivalent” or not
makes the amendment of the Constitution nugatory. It will be arguing in a
circle. Therefore, a more reasonable interpretation is that neither the
principles prescribing the “just equivalent” nor the “just equivalent” can be
questioned by the court on the ground of the inadequacy of the
compensation fixed or arrived at by the working of the principles. To
illustrate; a law is made to acquire a house, its value at the time of
acquisition has to be fixed; there are many modes of valuation namely
estimate by the engineer, value reflected by comparable sales,
capitalisation of rent and similar others. The application of different
principles may lead to different results. The adoption of one principle may
give a higher value and the adoption of another principle may give a lesser
value. But nonetheless they are principles on which and the manner in
which compensation is determined. The court cannot obviously say that
the law should have adopted one principle and not the other, for it relates
only to the question of adequacy. On the other hand, if a law lays down
principles which are not relevant to the property acquired or to the value
of the property at or about the time it is acquired, it may be said that they
are not principles contemplated by Article 31(2) of the Constitution…. In
such cases the validity of the principles can be scrutinized. The law may
also prescribe a compensation which is illusory it may provide for the
acquisition of a property worth lakhs of rupees for a paltry sum of Rs. 100.
The question in that context does not relate to the adequacy of the
compensation for it is no compensation at all. The illustrations given by us
are not exhaustive. There may be many others falling on either side of the
line. But this much is clear. If the compensation is illusory or if the
principles prescribed are irrelevant to the value of the property at or
about the time of its acquisition, it can be said that the legislature
committed a fraud on power, and therefore, the law is bad. It is a use of
the protection of Article 31 in a manner which the Article hardly intended.
(emphasis supplied)

733. The principles that emerge from the decision in Vajravelu’s case are: (1)
compensation means just equivalent of the value of the property acquired; (2) principles
prescribed must be principles which provide for compensation; (3) adequacy of
compensation fixed or to be determined on the basis of the principles set out cannot be
gone into by the court; (4) the principles fixed must be relevant to the property acquired
or to the value of the property at about the time it is acquired; (5) the compensation fixed
should not be illusory and (6) courts have power to strike down a law on the ground of
fraud on power if the principles fixed are irrelevant or if the compensation granted is
illusory.

734. The next decision cited to us is the decision of this Court in Union of India v. Metal
Corporation of India Ltd. and Anr.
(1967) 1, S.C.R. p. 255. It is a decision of a Division
Bench consisting of Subba Rao C.J. and Shelat J. As that decision was overruled by this
Court in State of Gujarat v. Shantilal Mangaldas and Ors. (1969) 3, S.C.R. 341 it is not
necessary to refer to its ratio.

735. This takes us to the decision of this Court in Shantilal’s case. This case related to the
acquisition of some landed property on behalf of the Borough Municipality of
Ahmedabad for making town planning scheme under the Bombay Town Planning Act,
1955. Sections 53 and 57 of that Act fixed certain principles for the determination of
compensation for the land acquired. The High Court of Gujarat declared that those
provisions were ultra vires in so far as they authorised the local authority to acquire land
under a Town Planning Scheme and as a corollary to that view declared invalid the City
Wall Improvement Town Planning Scheme No. 5 framed in exercise of the powers
conferred under the Act. In doing so they purported to follow the decision of this Court in
Vajravelu Mudaliar’s case. A Constitution Bench of this Court reversed the decision of
the Gujarat High Court. In that case Shah J. speaking for the Court elaborately reviewed
the earlier decisions of this Court bearing on Article 31(2). After doing so, he observed at
p. 365 of the report:

Reverting to the amendment made in Clause (2) of Article 31 by the
Constitution (Fourth Amendment) Act, 1955, it is clear that adequacy of
compensation fixed by the Legislature or awarded according to the
principles specified by the Legislature for determination is not justiciable.
It clearly follows from the terms of Article 31(2) as amended that the
amount of compensation payable if fixed by the Legislature, is not
justiciable, because the challenge in such a case, apart from a plea of
abuse of legislative power, would be only a challenge to the adequacy of
compensation. If compensation fixed by the Legislature-and by the use of
the expression “compensation” we mean what the legislature justly regards
as proper and fair recompense for compulsory expropriation of property
and not something which by abuse of legislative power though called
compensation is not a recompense at all or is something illusory-is not
justiciable, on the plea that it is not a just equivalent of the property
compulsorily acquired is it open to the courts to enter upon an enquiry
whether the principles which are specified by the Legislature for
determining compensation do not award to the expropriated owner a just
equivalent ? In our view, such an enquiry is not open to the Court under
the statutes enacted after the amendments made in the Constitution by the
Constitution (Fourth Amendment) Act. If the quantum of compensation
fixed by the Legislature is not liable to be canvassed before the Court on
the ground that it is not a just equivalent, the principles specified for
determination of compensation will also not be open to challenge on the
plea that the compensation determined by the application of those
principles is not a just equivalent. The right declared by the Constitution
guarantees that compensation shall be given before a person is
compulsorily expropriated of his property for a public purpose. What is
fixed as compensation by statute, or by the application of principles
specified for determination of compensation is guaranteed; it does not
mean however that something fixed or determined by the application of
specified principles which is illusory or can in no sense be regarded as
compensation must be upheld by the Courts, for, to do so, would be to
grant a charter of arbitrariness and permit a device to defeat the
Constitutional guarantee. But compensation fixed or determined on
principles specified by the Legislature cannot be permitted to be
challenged on the somewhat indefinite plea that it is not a just or fair
equivalent. Principles may be challenged on the ground that they are
irrelevant to the determination of compensation, but not on the plea that
what is awarded as a result of the application of those principles is not just
or fair compensation. A challenge to a statute that the principles specified
by it do not award a just equivalent will be in clear violation of the
Constitutional declaration that inadequacy of compensation provided is
not justicable.

(emphasis supplied)

736. The Advocate General of Maharashtra contended that if only this decision had not
been indirectly overruled by the Bank Nationalisation case R.C. Cooper v. Union of India
[1970] 3 S.C.R. 530 there would have been no occasion to further amend Article 31(2).
That being so, it is necessary to find out clearly as to what are the principles enunciated in
this decision. This decision firmly laid down that any arbitrary fixation of recompense is
liable to be struck down by the court as an abuse of legislative power. It further laid down
that the principles laid down may be challenged on the ground that they are not relevant
for the purpose of determining the recompense payable to the owner of the property
acquired. If the recompense fixed or determined is either not arbitary or illusory or if the
principles fixed are relevant to the purpose of acquisition or requisition of the property in
question, the courts cannot go into the question of adequacy of the payment.

737. Then came the Bank Nationalisation case. The majority judgment in that case was
delivered by Shah J. (as he then was). In that judgment he referred somewhat extensively
to the decision in Shantilal Mangaldas’s case and other cases rendered by this Court. He
did not purport to deviate from the rule laid down in Shantital’s case. The ratio of that
decision relating to Article 31(2) is found at p. 598 of the report. The learned judge
observed:

Both the lines of thought (in Vajravelu’s case and Shantilal’s case) which
converge in the ultimate result, support the view that the principle
specified by the law for determination of compensation is beyond the pale
of challenge, if it is relevant to the determination of compensation and is a
recognised principle applicable in the determination of compensation for
property compulsorily acquired and the principle is appropriate in
determining the value of the class of property sought to be acquired. On
the application of the view expressed in P. Vajravelu Mudaliar’s case or in
Shantilal Mangaldas’s case, the Act in our judgment is liable to be struck
down as it fails to provide Co the expropriated banks compensation
determined according to relevant principles.

738. Proceeding further the learned judge observed at p. 599:

We are unable to hold that a principle specified by the Parliament for
determining compensation of the property to be acquired is conclusive. If
that view be expressed, the Parliament will be invested with a charter of
arbitrariness and by abuse of legislative process, the Constitutional
guarantee of the right to compensation may be severely impaired. The
principle specified must be appropriate to the determination of
compensation for the particular class of property sought to be acquired. If
several principles are appropriate and one is selected for determination of
the value of the property to be acquired, selection of that principle to the
exclusion of other principles is not open to the challenge for the selection
must be left to the wisdom of the Parliament.

739. It is clear from the passages we have quoted above that this case also emphasised
that the power of the Parliament to fix the compensation for the property acquired is not
an arbitrary power. Further, the principles prescribed for determining the compensation
must be relevant to the subject matter of acquisition or requisition. That decision also laid
down that both the questions whether the compensation has been fixed arbitrarily or
whether the principles laid down are irrelevant are open to judicial review.

740. Let us now examine Article 31(2) as it stands now in the light of the decisions
already referred to. The only material changes made in that Article under the 25th
Amendment Act are:

(1) in place of the word ‘compensation’, the word ‘amount’ has been used
and
(2) an additional clause viz. “or that the whole or any part of such amount
is to be given otherwise than in cash” has been added.

741. We are not concerned in this case as to the effect of the additional clause. No
arguments were advanced on that aspect. All that we are concerned with is as to what is
the effect of the substitution of the word “amount” in place of the word “compensation”.
As seen earlier, the word “compensation” has been interpreted in the various decisions
referred to earlier as “just equivalent” of the value of the property taken. That concept has
now been removed. In other respects, the Article has not been altered. It remains what it
was. We have earlier noticed that the decisions of this Court have firmly laid down that
while examining the validity of law made under Article 31(2) as it stood after it was
amended under the 4th Amendment Act, it was open to the Court to go into the questions
whether the compensation had been fixed arbitrarily and whether the same was illusory.
Those decisions further ruled that the Court can go into the relevant of the principles
fixed. Parliament would have undoubtedly known the ratio of those decisions. That is
also the legal presumption. Hence if the Parliament intended to take away the judicial
review in any respect other than relating to the adequacy of the amount fixed, it would
have expressed its intention by appropriate words. We find no such words in the Article
as it stands. Therefore, it is reasonable to assume that it has accepted the interpretation
placed by this Court in all respects except as regards the concept of compensation. That
this is the mischief which the 25th Amendment seeks to remedy by amending Article
31(2) is also clear from the language of the amended Article itself. It says that the law
shall not be called in question on the ground that the amount fixed or determined is not
adequate. What is an adequate amount ? An amount can be said to be adequate only when
the owner of the property is fully compensated, that is when he is paid an amount which
is equivalent in value to the property acquired or requisitioned. And that is also what is
connoted by the concept of ‘compensation’ as interpreted by this Court. Therefore, stated
briefly, what the 25th Amendment makes non-justiciable is an enquiry into the question
whether the amount fixed or determined is an equivalent value of or ‘compensation’ for
the property acquired or requisitioned.

742. The word “amount” is a neutral word. Standing by itself, it has no norm and is
completely colourless. The dictionary meaning of the word appropriate to the present
context is “sum total or a figure”. We have to find out its connotation from the context. In
so doing, we have to bear in mind the fact that Article 31(2) still continues to be a
fundamental right. It is not possible to accept the contention of the learned Advocate
General of Maharashtra and the learned Solicitor General that the right of the owner at
present is just to get whatever the Government pleases to give, whenever it pleases to
give and however it pleases to give. A position so nebulous as that cannot be considered
as a right much less a fundamental right, which Article 31(2) still claims to be.

743. It is difficult to believe that Parliament intended to make a mockery of the
fundamental right conferred under Article 31(2). It cannot be that the Constitution while
purporting to preserve the fundamental right of the citizens to get an “amount” in lieu of
the property taken for public purpose has in fact robbed him of all his right.

744. Undoubtedly Article 31 empowers the legislature to acquire or requisition the
property of a citizen for an “amount”. What does the word “amount” mean in that Article
? As we have already said, that word by itself does not disclose any norm. But then the
word “amount” is followed by the words “which may be fixed by such law or which may
be determined in accordance with such principles and given in such manner as may be
specified in such law and no such law shall be called in question in any court on the
ground that the amount so fixed or determined is not adequate.

745. If the expression “amount” has no norm and is just what the Parliament stipulates,
there can be no question of prescribing principles for determining that “amount”; nor is
there any scope for finding out its adequacy. The legislatures are permitted under the
amended Article 31(2) either to fix the “amount” to be paid in lieu of the property
acquired or to lay down the principles for determining that “amount”. These two
alternative methods must bring about nearly the same result. If the relevancy of the
principles fixed can be judicially reviewed-as indeed they must be-in view of the
dicisions referred to earlier, we fail to see how the fixation of the “amount” which is the
alternative method of determining the recompense to be paid in lieu of the property taken
is excluded from judicial review.

746. The word “fixed” in Article 31(2) connotes or postulates that there must be some
standard or principle by the application of which the legislature calculates or ascertains
definitely the amount. In Bouviar’s Law Dictionary (1946) at p. 421, the word ‘fix’ is
defined thus: “To determine; to settle. A Constitutional provision to the effect that the
General Assembly shall fix the compensation of officers means that it shall prescribe or
‘fix’ the rule by which such compensation is to be determined”. (See also Fraser Henlein
Pvy. Ltd. v. Cody (1945) 70, C.L.R. 100 at 128 cited in Saunders, Words and Phrases:
Legally Defined Vol. 2, p. 258 (1969). This being the meaning of the word ‘fix’ it would
be necessary for the legislature to lay down in the law itself or otherwise indicate the
principles on the basis of which it fixes the amount for the acquisition or requisitioning of
the property. If this construction is placed on the first mode of determining the amount,
then there would be no difference between this method, and the other method whereby
the legislature lays down the principles and leaves it for any other authority to determine
the amount in accordance with such principles. Whether the legislature adopts one or the
other method, the requirement of Article 31(2) would be the same, namely, there must be
principles on the basis of which the amount is determined. Such an amount may be
determined either by the legislature or by some other authority authorised by the
legislature. The content of the right in Article 31(2) is not dependent upon whether the
legislature chooses one or the other method of determining the amount. There is no
contradiction between these two methods. It is true that in both cases, the judicial review
is necessarily limited because it cannot extend to the examination of the adequacy of the
amount fixed or to be determined. It was conceded on behalf of the contesting
respondents that the court can go into the question whether the “amount” fixed is illusory.
This very concession shows the untenability of the contention advanced on behalf of the
Union. For determining whether the “amount” fixed is illusory or not, one has first to
determine the value of the property because without knowing the true value of the
property, no court can say that the “amount” fixed is illusory. Further, when Article 31(2)
says that it is not open to the court to examine whether the “amount” fixed or determined
is adequate or not, it necessarily means that the “amount” payable has to be determined
on the basis or principles relevant for determining the value of the property acquired or
requisitioned. There can be no question of adequacy unless the “amount” payable has
been determined on the basis of certain norms and not arbitrarily, without having regard
to the value of the property.

748. Further, Article 31(2) provides for fixing or determining the amount for the
acquisition or requisitioning of the property. The State action is still described as
‘acquisition or requisition’ and not ‘confiscation’. Therefore, the principles for fixing or
determining the amount must be relevant to the ‘acquisition or requisition’, and not to
‘confiscation’. The amount fixed or determined should not make it appear that the
measure is one of confiscation. The principles for fixing or determining the amount may
be said to be relevant to the acquisition or requisition when they bear reasonable
relationship to the value of the property acquired or requisitioned.

749. Further there is practical difficulty in accepting the contention that the word
“amount” in the context in which it is used, has no norm. The amount has to be fixed by
the legislatures which means by the members of the legislatures. When a law for
acquisition of certain types of property is enacted, it is not as if the members of the
legislature-each and every one of them who participates in the making of the law would
first go and inspect the property to be acquired and then assess the value of that property.
In the very nature of things, the “amount” payable has to be determined on the basis of
certain principles. If that be so, as it appears to us to be obvious, then the legislators must
have some principles before them to determine the amount. In this connection the
Advocate-General of Maharashtra tried to give an explanation, which appears to us to be
unsatisfactory and unacceptable. His contention was that our democracy is worked on the
basis of party system. The ruling party has the majority of the members of the legislature
behind it. Therefore, the members of the opposition party need not know the basis of
fixation of the value of the property acquired. Even the members of the ruling party need
not be told about the basis on which the value is fixed. The option before them is either to
accept the amount fixed by the cabinet or by the Minister concerned or to reject the
proposal and face the consequences. If this is the true position, it is, in our opinion, a
negation of parliamentary democracy. Our democracy like all true parliamentary
democracies is based on the principles of debate and discussion. As far as possible,
decisions in the legislatures are arrived at on the basis of consensus. Our Constitution
does not provide for one party rule where there is no room for opposition. Opposition
parties have an important role to play under our Constitution. Members belonging to the
opposition parties have as much right to participate in making laws as the members
belonging to the ruling party. Further the learned Advocate General is not correct in his
assumption that the function of the members belonging to the ruling party is to blindly
support a measure sponsored by the executive. They also have a right, nay, a duty to
mould every measure by debate and discussion. If the question of fixation of “amount”
under Article 31(2) is considered as the exclusive function of the executive, then, not
only the judicial review will be taken away, even the legislature will not have the
opportunity of examining the correctness or appropriateness of the “amount” fixed. A
power so arbitrary as that can speedily degenerate into an instrument of oppression and is
likely to be used for collateral purposes. Our Constitution has created checks and
balances to minimise the possibility of power being misused. We have no doubt that the
theory propounded by the Advocate General of Maharashtra will be repudiated by our
legislatures and the cabinets as something wholly foreign to our Constitution.

750. If we bear in mind the fact that the “amount” in question is to be paid in lieu of the
property taken, then, it follows that it must have a reasonable relationship with the value
of the property taken. It may not be the market value of the property taken. The market
value of a property is the result of an inter-action of various forces. It may not have any
reasonable relationship with the investment made by its successive owners. The price of
the property acquired might have shot up because of various contributions made by the
society such as improvements effected by the State in the locality in question or the
conversion of a rural area into an urban area. It is undoubtedly open to the State to
appropriate to itself that part of the market value of a property which is not the result of
any contribution made by its owners. There may be several other relevant grounds for
fixing a particular “amount” in a given case or for adopting one or more of the relevant
principles for the determination of the price to be paid. In all these matters the legislative
judgment is entitled to great weight. It will be for the aggrieved party to clearly satisfy
the Court that the basis adopted by the legislature has no reasonable relationship to the
value of the property acquired or that the “amount” to be paid has been arbitrarily fixed or
that the same is an illusory return for the property taken. So long as the basis adopted for
computing the value of the property is relevant to the acquisition in question or the
amount fixed can be justified on any such basis, it is no more open to the court to
consider whether the amount fixed or to be determined is adequate. But it is still open to
the court to consider whether “amount” in question has been aribtrarily determined or
whether the same is an illusory return for the property taken. It is also open to the court to
consider whether the principles laid down for the determination of the amount are
irrelevant for the acquisition or requisition in question. To put it differently, the judicial
review under the amended Article 31(2) lies within narrow limits. The court cannot go
into the question whether what is paid or is payable is compensation. It can only go into
the question whether the “amount” in question was aribtrarily fixed as illusory or whether
the principles laid down for the purpose of determining the “amount” payable have
reasonable relationship with the value of the property acquired or requisitioned.

751. If the amended Article 31(2) is understood in the manner as laid down above, the
right to property cannot be said to have been damaged or destroyed. The amended Article
31(2) according to us fully protects the interests of the individual as well as that of the
society. Hence its validity is not open to challenge.

752. Now, let us rurn to Article 31(2B). It says that “Nothing in Sub-clause (f) of Clause
(1) of Article 19 shall affect any such law as is referred to in Clause (2)”. This provision
has no real impact on the right conferred under Article 31(2). Article 31(2) empowers the
State to compulsorily acquire or requisition property for public purpose. When property
is acquired or requisitioned for public purpose, the right of the owner of that property to
hold or dispose of that property is necessarily lost. Hence there is no anti-thesis between
Article 19(1)(f) and Article 31(2). That being so, the only assistance that the owner of the
property acquired or requisitioned would have obtained from Article 19(1)(f) read with
Sub-article (5) of that Article would be the right to insist that the law made under Article
31(2) as it stood before its recent amendment, should have to conform to some reasonable
procedure both in the matter of dispossessing him as well as in the matter of determining
the “amount” payable to him. In a way, those rights are protected by the principles of
natural justice.

753. For the reasons mentioned above, we are unable to accept the contention urged on
behalf of the petitioners that Section 2 of the 25th Amendment Act, 1971 is invalid.

754. This takes us to Section 3 of the 25th Amendment Act which now stands as Article
31C of the Constitution. This Article empowers the Parliament as well as the Local
Legislatures to enact laws giving effect to, the policy of the State towards securing the
principles specified in Clause (b) or Clause (c) of Article 39, completely ignoring in the
process, Articles 14, 19 and 31. Further it lays down that if the law in question contains a
declaration that it is for giving effect to such policy, that Jaw shall not be called in
question in any court on the ground that it does not give effect to such policy. The
proviso to that Article prescribes that where such law is made by the legislature of a
State, the provisions of Article 31C shall not apply thereto unless such law, having been
reserved for the consideration of the President has received his assent. This Article has
two parts. The first part says that laws enacted by Parliament as well as by the Local
Legislatures for giving effect to the policy of the State towards securing the principles
specified in Clause (b) or Clause (c) of Article 39 shall not be deemed to be void on the
ground that it is inconsistent with or takes away or abridges any of the rights conferred by
Articles 14, 19 and 31 notwithstanding anything contained in Article 13 and the second
part provides that no law containing a declaration that is for giving effect to such policy
shall be called in question in any court on the ground that it does not give effect to such
policy. Clauses (b) and (c) of Article 39 do not prescribe any subject matter of legislation.
They contain certain objectives to be achieved. The methods to be adopted to achieve
those objectives may be numerous. Those clauses cover a very large field of social and
economic activities of the Union and the States. Clause (b) of Article 39 says that the
State shall direct its policy towards securing that the ownership and control of the
material resources of the community are so distributed as best to subserve the common
good and Clause (c) of that Article says that the State shall direct its policy towards
securing that the operation of the economic system does not result in the concentration of
wealth and means of production to the common detriment. These two provisions lay
down a particular political philosophy. They in conjunction with some other provisions of
the Constitution direct the State to build a Welfare State.

755. No one can deny the importance of the Directive Principles. The Fundamental
Rights and the Directive Principles constitute the ‘conscience’ of our Constitution. The
purpose of the Fundamental Rights is to create an egalitarian society, to free all citizens
from coercion or restriction by society and to make liberty available for all. The purpose
of the Directive Principles is to fix certain social and economic goals for immediate
attainment by bringing about a non-violent social revolution. Through such a social
revolution the Constitution seeks to fulfil the basic needs of the common man and to
change the structure of bur society. It aims at making the Indian masses free in the
positive sense.

756. Part IV of the Constitution is designed to bring about the social and economic
revolution that remained to be fulfilled after independence. The aim of the Constitution is
not to guarantee certain liberties to only a few of the citizens but for all. The Constitution
visualizes our society as a whole and contemplates that every member of the society
should participate in the freedoms guaranteed. To ignore Part IV is to ignore the
substance provided for in the Constitution, the hopes held out to the Nation and the very
ideals on which our Constitution is built Without faithfully implementing the Directive
Principles, it is not possible to achieve the Welfare State contemplated by the
Constitution. A society like ours steeped in poverty and ignorance satisfying the
minimum economic needs of every citizen of this country. Any Government which fails
to fulfil the pledge taken under the Constitution cannot be said to have been faithful to the
Constitution and to its commitments.

757. Equally, the danger to democracy by an over emphasis on duty cannot be
minimised. Kurt Reizler, a German Scholar, from his experience of the tragedy of the
Nazi Germany warned:

If…these duties of man should be duties towards the “public welfare” of
the “society” and the State, and rights are made conditional on the
fulfilment of these duties, the duties will uproot the rights. The rights will
wither away…(the) State can use the allegedly unfulfilled duties to shove
aside rights.-Any Bill of Rights that makes the rights conditional on duties
towards society or the State, however strong its emphasis on human
dignity, freedom, God or whatever else, can be accepted by any
totalitarian leader. He will enforce the duties while disregarding the right.

758. Indeed the balancing process between the individual rights and the social needs is a
delicate one. This is primarily the responsibility of the “State” and in the ultimate analysis
of the courts as interpreters of the Constitution and the laws.

759. Our founding fathers were satisfied that there is no anti-thesis between the
Fundamental Rights and the Directive Principles. One supplements the other. The
Directives lay down the end to be achieved and Part III prescribes the means through
which the goal is to be reached. Our Constitution does not subscribe to the theory that
end justifies the means adopted. The Counsel for the petitioners urged that the
Fundamental Rights are not the cause of our failure to implement the Directive
Principles. According to him, it is not the Constituion that has failed as; but we have
failed to rise up to its expectations. He urged that the attack against Fundamental Rights
is merely an alibi and an attempt to find a scape-goat on the part of those who were
unable or willing to implement the Directives. These allegations are ‘denied on behalf of
the Union and the States. It was urged on their behalf that interpretations placed by the
courts on some of the Articles in Part III of the Constitution have placed impediments in
the way of States, in implementing the Directives. These controversies are not capable of
being decided by courts.

760. There is no doubt that the power conferred under Article 31C, if interpreted in the
manner contended on behalf of the Union and the States would result in denuding
substantially the contents of the right to equality, the right to the seven freedoms
guaranteed under Article 19 and the right to get some reasonable return by the person
whose property is taken for public purpose. Unlike Article 31A, Article 31C is not
confined to some particular subjects. It can take in a very wide area of human activities.
The power conferred under it, is an arbitrary power. It is capable of being used for
collateral purposes. It can be used to stifle the freedom of speech, freedom to assemble
peaceably, freedom to move freely throughout India, freedom to reside and settle in any
part of India, freedom to acquire, hold and dispose of property and freedom to practise
any profession or carry on any occupation, trade or business. The power conferred under
that provision is a blanket power. Even a small majority in a legislature can use that
power to truncate or even destroy democracy. That power can be used to weaken the
unity and integrity of this country. That Article is wholly out of tune with our
Constitution. Its implications are manifold. There is force in the contention of the
petitioners that this Article has the potentiality of shaking the very foundation of our
Constitution.

761. What is the nature of the power conferred under Article 31C ? It is claimed to have
empowered Parliament and the State Legislatures to enact laws pro tanto abrogating
Articles 14, 19 and 31. A power to take away directly or indirectly a right guaranteed or a
duty imposed under a Constitution, by an ordinary law, is a power to pro tanto abrogate
the Constitution. If the legislature is empowered to amend the Constitution by ordinary
legislative procedure, any law enacted by it, even if it does not purport to amend the
Constitution, but all the same, is inconsistent with one or more of the provisions of the
Constitution has the effect of abrogating the Constitution to the extent of inconsistency.
That position is clear from the judgment of the Judicial Committee in McCawley v. The
King [1920] A.C. 691. In other words, the power conferred under the Article is a power
to amend the Constitution in certain essential respects while enacting legislations coming
within the purview of that Article. It is a power not merely to abridge but even to take
away the rights guaranteed under Articles 14, 19 and 31 by ordinary law. Further that
power is conferred not only on the Parliament but also on the State Legislatures.

762. Article 368 specifically provides that amendment of the Constitution can be done
only in the manner provided therein. It is true that there are provisions in the Constitution
under which the Parliament can amend some parts of the Constitution by ordinary law-
see Article 2 to 4, Article 169, Paragraph 7 of Schedule V and Paragraph 21 of Schedule
VI. But these provisions clearly provide that the laws enacted under those provisions “are
not to be deemed as amendments to the Constitution for the purpose of Article 368”.
There are also some transitional provisions in the Constitution which can be changed by
the Parliament by law. Leaving aside for separate consideration Article 31-A, which was
first introduced by the 1st Amendment Act, 1951, there is no provision in the
Constitution apart from Article 31(4) which permitted the State Legislatures to enact laws
contravening one or more of the provisions in Part III. Article 31(4) relates to legislations
pending before the State Legislatures at the time the Constitution came into force. Their
scope was known to the Constitution-makers. That provision was enacted to protect
certain Zamindari Abolition laws which were on the anvil. But it must be remembered
that the original provisions in the Constitution were not controlled by Article 368. That
Article is as much a creature of the Constitution as the other Articles are. The form and
manner prescribed in Article 368 did not govern the procedure of the Constituent
Assembly. The mandates contained in Article 368 are applicable only to the amendments
made to the Constitution. The power to amend the Constitution was exclusively given to
the Parliament and to no other body. The manner of exercising that power is clearly
prescribed. Article 31C gives a very large power to the State Legislatures as well as to
Parliament to pro tanto amend the Constitution by enacting laws coming within its ambit.
To put it differently, Article 31C permits the State Legislatures and the Parliament to
enact Constitution-breaking laws by a simple majority vote of the members present and
voting, if the rule regarding quorum is satisfied.

763. It cannot be said that Article 31C is similar to Articles 4, 169, Paragraph 7 of
Schedule V and Paragraph 21 of Schedule VI. Each one of those Articles makes it clear
that the laws passed under those Articles are not to be deemed to be an amendment of the
Constitution for the purpose of Article 368. Those laws cannot affect the basic features of
the Constitution. They operate within narrow fields.

764. The learned Advocate-General of Maharashtra contended that Article 31C lifts the
ban placed on the State Legislatures and Parliament under Articles 14, 19 and 31. It is
true that there are several provisions in the Constitution which lift the ban placed by one
or the other Article of the Constitution on the legislative power of the State Legislatures
and Parliament e.g. Articles 15(4), 16(3), 16(4), 16(5), 19(2) to 19(6), 22(3), 22(6), 23(2),
28(2), 31(4), 31(6) etc. Each one of these Articles lifts the limitations placed on the
legislative power of the legislatures by one or more of the provisions of the Constitution
particularly those contained in Part III. But when the limitation is so lifted, there will be
no conflict between the law enacted and Article 13. In such a situation, there is no
occasion for providing that the law enacted will not be deemed to be void
notwithstanding anything contained in Article 13. The laws made under the provisions set
out earlier cannot in their very nature take away any of the fundamental features of the
Constitution. They can merely modify one or other of those features. Article 31C
proceeds on the basis that the laws enacted under that Article are in conflict with Article
13 and are prima facie void. Otherwise there was no purpose in providing in that Article
“Notwithstanding anything contained in Article 13, no law giving effect to the policy of
the State towards securing the principles specified in Clause (b) or Clause (c) of Article
39 shall be deemed to be void on the ground that it is inconsistent with or takes away or
abridges any rights conferred by Article 14, Article 19 or Article 31….” Hence the
contention that limitations imposed by Articles 14, 19 and 31 on the legislative power of
the Union and the States are lifted to the extent provided in Article 31C cannot be
accepted.

765. It is true that there is some similarity between the laws made under Article 31A and
those made under Article 31C. The scope of the latter article is much wider than that of
the former. The character of the laws made under both those Articles is somewhat
similar. It was urged that if laws made under Article 31-A, without more, are valid even
if they take away or abridge the rights conferred under Articles 14, 19 and 31, for the
same reason, laws made under Article 31C must also be held valid. It was contended,
now that this Court has upheld the validity of Article 31-A, we should also uphold the
validity of Article 31C. In that connection, reliance was placed on the following
observations of Brandies J. of the United States Supreme Court in Lesser v. Garnett : 66
L. Ed. p. 595(511)=258 U.S.13.

This Amendment (19th Amendment) is in character and phraseology
precisely similar to the 15th. For each the same method of adoption was
pursued. One cannot be valid and the other invalid. That the 15th is
valid…has been recognised and acted upon for half a century…. The
suggestion that the 15th was incorporated in the Constitution not in
accordance with law, but practically as a war measure which has been
validated by acquiescence cannot be entertained.

766. These observations do not lay down any principle of law. The validity of the 19th
Amendment was upheld on various grounds and not merely because the 15th amendment
was upheld.

767. The laws enacted under Article 31A by their very nature can hardly abrogate the
rights embodied in Articles 14, 19 and 31. Those laws can encroach upon the rights
guaranteed under Articles 14, 19 and 31 only to the extent necessary for giving effect to
them. The laws made must be those made under the topics of legislation mentioned in
Article 31A. Hence the encroachment of the rights guaranteed under Article 14, 19 and
31 must necessarily be incidental. If the encroachment is found to be excessive, the same
can be struck down. In this connection reference may be usefully made to the decision of
this Court in Akadasi Padhan v. State of Orissa [1963] Supp. 2 S.C.R. 691. Therein the
validity of a provision of a statute enacted under Article 19(6)(ii) i.e. law providing for
State monopoly in Kendu Leaves, came up for consideration. The question for decision
before the Court was whether that law can unreasonably encroach upon the right
guaranteed under Article 19(1)(g). That question was answered by Gajendragadkar J. (as
he then was) speaking for the Court, thus:

“A law relating to” a State monopoly cannot, in the context include all the
provisions contained in the said law whether they have direct relation with
the creation of the monopoly or not. In our opinion, the said expression
should be construed to mean the law relating to the monopoly in its
absolutely essential feature. If a law is passed creating a State monopoly,
the Court should enquire what are the provisions of the said law which are
basically and essentially necessary for creating the State monopoly. It is
only those essential and basic provisions which are protected by the latter
part of Article 19(6). If there are other provisions made by the Act which
are subsidiary, incidental or helpful to the operation of the monopoly, they
do not fall under the said part and their validity must be judged under the
first part of Article 19(6). In other words, the effect of the amendment
made in Article 19(6) is to protect the law relating to the creation of
monopoly and that means that it is only the provisions of the law which
are integrally and essentially connected with the creation of the monopoly
that are protected. The rest of the provisions which may be incidental do
not fall under the latter part of Article 19(6) and would inevitably have to
satisfy the test of the first part of Article 19(6).

768. The same principle was reiterated by the full Court in the Bank Nationalisation case.

769. As far back as in 1951 this Court ruled in State of Bombay and Anr. v. F.N. Balsara
[1951] S.C.R. 682 that merely because law was enacted to implement one of the
Directive Principles, the same cannot with impunity encroach upon the Fundamental
Rights. The ratio of Akadasi Padhan’s case would be equally applicable in respect of the
laws made under Article 31A which speaks of the “law providing for the” topics
mentioned therein. But that ratio cannot be effectively applied when we come to laws
made under Article 31C. The reach of Article 31C is very wide. It is possible to fit into
the scheme of that Article almost any economic and social legislation. Further, the Court
cannot go into the question whether the laws encted do give effect to the policy set out in
Article 39(b) and (c). We were told on behalf of the Union and the States that it is open to
the courts to examine whether there is a nexus between the laws made under Article 31C
and Article 39(b) and (c) and all that the courts are precluded from examining is the
effectiveness of the law in achieving the intended purpose. But, such a power in its very
nature is tenuous. There can be few laws which can be held to have no nexus with Article
39(b) and (c). At any rate, most laws may be given the appearance of aiming to achieve
the objectives mentioned in Article 39(b) and (c). Once that facade is projected, the laws
made can proceed to destroy the very foundation of our Constitution. Encroachment of
valuable Constitutional guarantees generally begins imperceptibly and is made with the
best of intentions but, once that attempt is successful further encroachments follow as a
matter of course, not perhaps with any evil motives, and may be, out of strong
convictions regarding the righteousness of the course adopted and the objectives intended
to be achieved but they may all the same be wholly unConstitutional. Lord Atkin
observed in Proprietary Articles Traders Association and Ors. v. Attorney General for
Canada and Ors. [1931] A.C. 311 at 317.

Both the Act and the sections have a legislative history which is relevant
to the discussion. Their Lordships entertain no doubt that time alone will
not validate an Act which when challenged is found to be ultea vires; nor
will a history of a gradial series of advances till this boundary is finally
crossed avail to protect the ultimate encroachment.

770. The observation of Lord Atkin “nor will a history of a gradual series of advances till
this boundary is finally crossed avail to protect the ultimate encroachment” is extremely
apposite for our present purpose. The First Amendment Act permitted enactment of
Constitution breaking laws in respect of one subject; the Fourth Amendment Act enlarged
that field and permitted the Legislatures to make laws ignoring Articles 14, 19 and 31 in
respect of five subjects. Now the Twenty-Fifth Amendment has finally crossed the
boundary.

771. It cannot be said that under Article 31C Parliament merely delegated its own
amending power to State Legislatures and such a delegation is valid. The power
conferred on Parliament under Article 368 in its very nature is one that cannot be
delegated. It is a special power to be exclusively exercised by Parliament and that in the
manner prescribed in Article 368. The State Legislatures are not institutions subordinate
to Parliament. Parliament as well as State Legislatures in their respective allocated fields
are supreme. Parliament cannot delegate its legislative powers-much less the amending
power-to the State Legislatures. The question whether the legislatures can confer power
on some other independent legislative body to exercise its legislative power came up for
consideration before the Judicial Committee in re The Initiative and Referendum Act
[1919] A.C. p. 935 at 945 P.C. Therein Viscount Haldane speaking for the Board
observed:

Section 92 of the Act of 1867 (British North American Act) entrusts the
legislative power in a Province to its legislature and to that legislature
only. No toubt a body with a power of legislation on the subjects entrusted
to it so ample as that enjoyed by a Provincial Legislature in Canada, could,
while preserving its own capacity intact, seek the assistance of subordinate
agencies, as had been done in Hodge v. The Queen 19 App. Cas. 117 the
Legislature of Ontario was held entitled to entrust to a Board of
Commissioners authority to enact regulations relating to Tavernes; but it
does not follow that it can create and endow with its own capacity a new
legislative power not created by the Act to which it owes its own
existence. Their Lordships do no more than draw attention to the gravity
of the Constitutional questions which thus arise.

772. In Queen v. Burah, (1878) 5 I.A. 178 at 194 the Judicial Committee observed:
Their Lordships agree that the Governor General in Council could not, by
any form of enactment, create in India, and arm with general legislative
authority, a new legislative power, not created or authorised by the
Councils’ Act.

773. We respectfully agree with these observations. From these observations it follows
that Parliament was incompetent to create a new power-a power to ignore some of the
provisions of the Constitution-and endow the same on the State Legislatures. That power
was exclusively conferred on Parliament so that the unity and integrity of this country
may not be jeopardised by parochial considerations. The Constitution makers were
evidently of the opinion that the sovereignty of the country, the democratic character of
the polity, and the individual liberties etc. would be better safeguarded if the amending
power is exclusively left in the hands of the Parliament. This exclusive conferment of
amending power on the Parliament is one of the basic features of the Constitution and the
same cannot be violated directly or indirectly. Article 31A made a small dent on this
feature and that went unnoticed. That provision is now protected by the principle of stare
decisis. Public interest will suffer if we go back on these decisions and take away the
protection given to many statutes. Now, to use the words of Lord Atkin in the Proprietary
Articles Traders Association’s case, the ‘boundary line has been crossed’ and a challenge
to the very basic conceptions of the Constitution is posed. Hence the neglect or avoidance
of the question in previous cases cannot be accepted as a sound argument.

774. In Queen v. Kirby and Ors. (1956) 94, C.L.R. 295 Dixon C.J. observed:
These cases, and perhaps other examples exist, do no doubt add to the
weight of the general considerations arising from lapse of time, the neglect
or avoidance of the question in previous cases and the very evident
desirability of leaving undisturbed assumptions that have been accepted as
to the validity of the provisions in question. At the same time, the Court is
not entitled to place very great reliance upon the fact that, in cases, before
it where occasions might have been made to raise the question for
argument and decision, this was not done by any member of the Court and
that on the contrary all accepted the common assumption of the parties and
decided the case accordingly. Undesirable as it is that doubtful questions
of validity should’ go by default, the fact is that, the court usually acts
upon the presumption of validity until the law is specifically challenged.

775. Similar was the view expressed by Viscount Simonds speaking for the Judicial
Committee in Attorney-General of Commonwealth of Australia v. The Queen and Ors.
95, C.L.R. 529 at 547
It is therefore asked and no one can doubt that it is a formidable question,
why for a quarter of a century no litigant has attacked the validity of this
obviously illegitimate unions. Why in Alexannder’s case (1918) 25, C.L.R.

434) itself was no challenge made ? How came it that in a series of cases,
which are enumerated in the majority and the dissentient, judgments it was
assumed without question that the provisions now impugned were valid ?
It is clear from the majority judgment that the learned Chief Justice and
the Judges who shared his opinion were heavily pressed by this
consideration. It could not be otherwise. Yet they were impelled to their
conclusion by the clear conviction that consistently with the Constitution
the validity of the impugned provision could not be sustained. Whether the
result would have been different if their validity had previously been
judicially determined after full argument directed to the precise question
and had not rested on judicial dicta and common assumption it is not for
their Lordships to say. Upon a question of the applicability of the doctrine
of stare decisis to matters of far reaching Constitutional importance they
would imperatively require the assistance of the High Court itself. But
here no such question arises. Whatever the reason may be, just as there
was a patent invalidity in the original Act which for a number of years
went unchallenged, so far a greater number of years an invalidity which to
their Lordships as to the majority of the High Court has been convincingly
demonstrated, has been disregarded. Such clear conviction must find
expression, in the appropriate judgment.

776. The contention that Article 31C may be considered as an amendment of Article 368
is not tenable. It does not purport to be so. That Article does not find a place in Part XX
of the Constitution. It is not shown as a proviso to Article 368, the only Article which
deals with the amendment of the Constitution as such. Article 31C does not say that the
powers conferred under that Article are available “notwithstanding anything contained in
Article 368” or “notwithstanding anything in this Constituion”. There is no basis for
holding that the Parliament intended that Article 31C should operate as an amendment of
Article 368. We have earlier come to the conclusion that the State Legislatures cannot be
invested with the power to amend the Constitution.

777. If the purpose of Article 31C is to secure for the Government, the control of means
of production in certain economic spheres exclusively or otherwise, the same can be
achieved by the exercise of legislative power under Article 31(2) or under Article 31(2)
read with Article 19(6)(ii). If on the other hand, the object is to reduce the existing
economic disparity in the country, that object can be achieved by exercising the various
powers conferred on the legislatures under the Constitution, in particular by the exercise
of the power to tax, a power of the largest amplitude. That power can be exercised
without discriminating against any section of the people. One of the basic underlying
principles of our Constitution is that every governmental power, which includes both the
power of the executives as well as of the legislatures, must be so exercised as to give no
room for legitimate complaint, that it was exercised with an evil eye or an uneven hand.

778. For the reasons mentioned above, we hold that Article 31C permits the destruction
of some of the basic features of our Constitution and consequently, it is void.

779. Lastly, we come to the validity of the 29th Amendment Act, 1972. Contentions
relating to the 29th Amendment Act of the Constitution lie within narrower limits. The
only plea taken was that if any of the provisions in the two Acts included in the IXth
Schedule to the Constitution by means of the 29th Amendment Act does not satisfy the
requirements of Article 31A(1)(a), the said provision does not get the protection of
Article 31-B.

780. As a result of the 29th Amendment Act, the Kerala Land Reforms (Amendment)
Act, 1969, (Kerala Act 33 of 1969) and Kerala Land Reforms (Amendment) Act, 1971
(Kerala Act 25 of 1971) were added as items 65 and 66 in the IXth Schedule of the
Constitution. The IXth Schedule is an appendage to Article 31-B, which says:
Without prejudice to the generality of the provisions contained in Article
31A none of the Acts and Regulations specified in the Ninth Schedule nor
any of the provisions thereof shall be deemed to be void, or ever to have
become void, on the ground that such Act, Regulation or provision is
inconsistent with or takes away or abridges any of the rights conferred by,
any provisions of this Part and notwithstanding any judgment, decree or
order of any court or tribunal to the contrary, each-of the said Acts and
Regulations shall, subject to the power of any competent Legislature to
repeal or amend it, continue in force.

781. The learned Counsel for the petitioners did not challenge the validity of Article 31B.
Its validity has been accepted in a number of cases decided by this Court. His only
contention was that before any Act or any provision in an Act, included in the IXth
Schedule can get the protection of Article 31B, the Act or the provision in question must
satisfy the requirements of one or the other of the provisions in Article 31A. For this
contention of his, he relied on the opening words of Article 31B namely “without
prejudice to the generality of the provisions contained in Article 31A”. He urged that, if
Article 31B had been an independent provision having no connection whatsoever with
Article 31A as contended on behalf of the contesting respondents, there was no occasion
for using the words referred to earlier in Article 31B. He also attempted to trace the
history of Articles 31A and 31B and establish that there is link between those two
Articles. Though there is some force in those contentions, the question of law raised is no
more res integra. It Is concluded by a scries of decisions of this Court and we see no
justification to reopen that question.

782. In State of Bihar v. Maharajadhiraja Sir Kameshwar Singh of Darbhanga and Ors.
[1952] S.C.R. 889 a contention similar to that advanced by Mr. Palkhivala was advanced
by Mr. Somayya. That contention was rejected by Patanjali Sastri C.J. speaking for the
Court with these observations:

Mr. Somayya, however, submitted that the opening words of Article 31-B,
namely “Without prejudice to the generality of the provisions contained in
Article 31A” showed that the mention of particular statutes in Article 31-B
read with the Ninth Schedule was only illustrative, and that, accordingly,
Article 31-B could not be wider in scope.. Reliance was placed in support
of this argument upon the decision of the Privy Council in Sibnath
Banerji’s case. (1945) F.C.R. 195). I cannot agree with that view. There is
nothing in Article 31-B to indicate that the specific intention of certain
statutes was only intended to illustrate the application of the general words
of Article 31-A. The opening words of Article 31-B are only intended to
make clear that Article 31-A should not be restricted in its application by
reason of anything contained in Article 31-B and are in no way calculated
to restrict the application of the latter article or of the enactments referred
to therein to acquisition of “estates”.

783. In Vishweshwar Rao v. The State of Madhya Pradesh (1952) S.C.R. 1020 Mahajan
J. (as he then was) reiterated the same view. He observed:

It was contended that Article 31-B was merely illustrative of the rule
stated in Article 31-A and if Article 31-A had no application, that article
also should be left out of consideration….

On the basis of the similarity of the language in the opening part of Article
31-B with that of Sub-section (2) of Section 2 of the Defence of India Act
“without prejudice to the generality of the provisions contained in Article
31-A”, it was urged that Article 31-B was merely illustrative of Article 31-
A and as the latter was limited in its application to estates as defined
therein, Article 31-B was also so limited. In my opinion, the observations
in Sibnath Bannerjee’s case far from supporting the contention raised,
negatives it. Article 31-B specifically validates certain Acts mentioned in
the Schedule despite the provisions of Article 31-A, but stands
independent of it. The impugned Acts in this situation qua the acquisition
of the eight malguzari villages cannot be questioned on the ground that it
contravenes the provisions of Article 31(2) of the Constitution or any of
the other provisions of Part III.

784. A similar view was expresed by this Court in N.B. Jeejeebhoy v. Assistant
Collector, Thana Prant. Thana
[1965] 1, S.C.R. 636 Therein Subba Rao J. (as he then
was) speaking for the Court observed thus:

The learned Attorney General contended that Article 31-A and Article 31-
B should be read together and that if so read Article 31-B would only
illustrate cases that would otherwise fall under Article 31-A and, therefore,
the same construction as put upon Article 31-B should also apply to
Article 31-A of the Constitut on. This construction was sought to be based
upon the opening words of Article 31-B, namely “without prejudice to the
generality of the provisions contained in Article 31-A”. We find it difficult
to accept this argument. The words “Without prejudice to the generality of
the provisions” indicate that the Acts and regulations specified in the
Ninth Schedule would have the immunity even if they did not attract
Article 31-A of the Constitution. If every Act in the 9th Schedule would
be covered by Article 31-A, this article would become redundant. Indeed,
some of the Acts mentioned therein, namely, items 14 to 20 and many
other Acts added to the 9th Schedule, do not appear to relate to estates as
defined in Article 31-A(2) of the Constitution. We, therefore, hold that
Article 31-B is not governed by Article 31A and that Article 31B is a
Constitutional device to place the specified statutes beyond any attack on
the ground that they infringe Part III of the Constitution….

785. Several other decisions of this Court proceed on the basis that Article 31-B is
independent of the Article 31A. It is too late in the day to reopen that question. Whether
the Acts which were brought into the IXth Schedule by the 29th Amendment Act or any
provision in any of them abrogate any of the basic elements or essential features of the
Constitution can be examined when the validity of those Acts is gone into.

786. For the foregoing reasons, we reject the contention of the petitioners that before an
Act can be included in the IXth Schedule, it must satisfy the requirements of Article 31-
A.

787. In the result we hold:

(1) The power to amend the Constitution under Article 368 as it stood
before its amendment empowered the Parliament by following the form
and manner laid down in that Article, to amend each and every Article and
each and every Part of the Constitution.

(2) The expression “law” in Article 13(2) even before Article 13 was
amended by the 24th Amendment Act, did not include amendments to the
Constitution.

(3) Though the power to amend the Constitution under Article 368 is a
very wide power, it does not yet include the power to destroy or
emasculate the basic elements or the fundamental features of the
Constitution.

(4) The 24th Amendment Act did not enlarge the amending power of the
Parliament It merely made explicit what was implicit in the original
Article. Hence it is valid.

(5)(A) The newly substituted Article 31(2) does not destroy the right to
property because-

(i) the fixation of “amount” under that Article should have
reasonable relationship with the value of the property
acquired or requisitioned;

(ii) the principles laid down must be relevant for the
purpose of arriving at the “amount” payable in respect of
the property acquired or requisitioned;

(iii) the “amount” fixed should not be illusory and

(iv) the same should not be fixed arbitrarily.

5(B) The question whether the “amount” in question has been fixed
arbitrarily or the same is illusory or the principles laid down for the
determination of the same are relevant to the subject matter of acquisition
or requisition at about the time when the property in question is acquired
or requisitioned are open to judicial review. But it is no more open to the
court to consider whether the “amount” fixed or to be determined on the
basis of the principles laid down is adequate.

(6) Clause 2(b) of the 25th Amendment Act which incorporated Article 31
(2B) is also valid as it did not damage or destroy any essential features of
the Constitution.

(7) Clause (3) of the 25th Amendment Act which introduced into the
Constitution Article 31C is invalid for two reasons i.e. (1) it was beyond
the amending power of the Parliament in so far as the amendment in
question permits destruction of several basic elements or fundamental
features of the Constitution and (2) it empowers the Parliament and the
State Legislatures to pro tanto amend certain human freedoms guaranteed
to the citizens by the exercise of their ordinary legislative power.
(8) The 29th Amendment Act is valid but whether the Acts which were
brought into the IXth Schedule by that Amendment or any provision in
any of them abrogate any of the basic elements or essential features of the
Constitution will have to be examined when the validity of those Acts is
gone into.

In the circumstances of the case we direct the parties to
bear their own costs in these cases uptill this stage.

A.N. Ray, J.

788. The validity of the Constitution 24th, 25th and 29th Amendment Acts is challenged.
The Constitution 24th Amendment Act amended Article 368. Article 368 in the
unamended form speaks of “Amendment of this Constitution” and how the Constitution
shall stand amended. The Constitution 24th Amendment Act enacts that Parliament may
in exercise of its constituent power amend by way of addition, variation or repeal any
provision of this Constitution in accordance with the procedure laid down in that Article.
The other part of the amendment is that nothing in Article 13 shall apply to any
amendment under Article 368. The Constitution 25th Amendment Act has amended
Article 31(2) and also Article 31(2A). The effect of these two amendments with regard to
Articles 31(2) and 31 (2A) is two-fold. First, no property shall be compulsorily acquired
or requsitioned save for a public purpose and save by authority of law which provides for
an amount which may be fixed by law or which may be determined in accordance with
such principles. Secondly, nothing in Article 19(1)(f) shall affect any law as is referred to
in Article 31(2). The second part of the Constitution 25th Amendment Act is introduction
of Article 31C which enacts that notwithstanding anything contained in Article 13 no law
giving effect to the policy of the State towards securing principles prescribed in Clauses

(b) and (c) of Article 39 shall be deemed to be void on the ground that it is inconsistent
with or takes away or abridges any of the rights conferred by Articles 14, 19 and 31; and
no law containing a declaration that it is for giving effect to such policy shall be called in
question in any court on the ground that it does not give effect to such policy. By the
Constitution 29th Amendment Act the Kerala Land Reforms Amendment Act 1969 and
the Kerala Land Reforms Amendment Act 1971 have been introduced into the Ninth
Schedule of the Constitution.

789. The principal question which falls for determination is whether the power to amend
is under any express limitation of Article 13(2). Another question is whether there are
implied and inherent limitation on the power of amendment. Can there be any implied or
inherent limitation in the face of any express power of amendment without any
exception? Question have been raised that essential features of the Constitution cannot be
amended. Does the Constitution admit of distinction between essential and non-essential
features ? Who is to determine what the essential features are? Who is the authority to
pronounce as to what features are essential? The preeminent question is whether the
power of amendment is to be curtailed or restricted, though the Constitution does not
contain any exception to the power of amendment. The people gave the Constitution to
the people. The people gave the power of amendment to Parliament. Democracy proceeds
on the faith and capacity of the people to elect their representatives and faith in the
representatives to represent the people. Thoroughout the history of man-kind if any
motive power has been more potent than another it is that of faith in themselves. The
ideal of faith in ourself is of the greatest help to us. Grote the historian of Greece said that
the diffusion of Constitutional morality, not merely among the majority of any
community but throughout the whole, is the indispensible condition of a government at
once free and peaceful. By Constitutional morality Grote meant a paramount reverence
for the forms of the Constitution, with a perfect confidence in the bosom of every citizen
amidst the bitterness of party contest that the forms of the Constitution will not be less
sacred in the eyes of opponents than in his own. The question is “He that planted the car,
shall he nor hear? or he that made the eye, shall he no see”.

790. The real question is whether there is any power to amend the Constitution and if so
whether there is any limitation on the power. The answer to this question depends on
these considerations. First, what is the correct ratio and effect of the decision in I.C.
Golak Nath and Ors. v. State of Punjab and Anr. (1967) 2 S.C.R. 762. Second, should
that ratio be upheld. Third, is there any limitation on the power to amend the
Constitution. Fourth, was the 24th Amendment validly enacted. If it was, is there any
inherent and implied limitation on that power under Article 368 as amended.

791. The scope and power under Article 368 as it stood prior to the Constitution (24th)
Amendment Act to amend the Constitution falls for consideration.

792. Two principal questions arise. First, is the Constitution as well as an amendment to
the Constitution law within the meaning of Article 13(2). Second, is there any implied
and inherent limitation on the power of amendment apart from Article 13(2).

793. Mr. Palkhivala contends that the unamended Article 368 was subject to Article
13(2). It is said that amendment of the Constitution is law, and, therefore, any law which
contravenes fundamental rights is void. It is also said that Article 368 does not prevail
over or override Article 13. The four bars under Article 13 are said to be these. The bar is
imposed against the State, that is to say the totality of all the forces of the State. Second,
all categories of law are covered by the bar, whether they are Constitutional amendments
or bye-laws or executive Orders and Notifications. Third, all laws in force under Article
372 and all laws to be brought into force at any future date are brought within the scope
of this bar. Fourth, the effect of the bar is to render the law void.

794. Mr. Palkhivala said that the preamble makes it clear that the object of the
Constitution is to secure basic human freedom, and this guarantee will be meaningless if
the Legislature against whom the guarantee is to operate is at liberty to abrogate the
guarantees. It is said that law is comprehensive enough to include both ordinary law and
Constitutional law. The various forms of oath in the Third Schedule of the Constitution
refer to “Constitution as by law established”. It is, therefore, submitted by the petitioner
that the Constitution itself was originally established by law and every amendment has
likewise to be established by law in order to take effect. It is emphasised that the
Constitutional amendment is a law, and, therefore, the word “law” in Article 13(2)
includes Constitutional amendments.

795. The Attorney General and Mr. Seervai said that the Constitution is the supreme
higher law. An amendment to the Constitution is in exercise of constituent power. The
amending power is not a legislative power. Law in Article 13(2) embodies the doctrine of
ultra vires to render void any law enacted under the Constitution.

796. This Court in Shankari Prasad Singh Deo v. Union of India and State of Bihar
(1952) S.C.R. 89 and Sajjan Singh v. State of Rajasthan (1965) 1 S.C.R. 933 examined
the power to amend the Constitution.

797. In Shankari Prasad case the Constitution First Amendment Act was challenged. The
principal contention was that the First Amendment in so far as it purported to take away
or abridge the rights conferred by Part III of the Constitution fell within the prohibition of
Article 13(2) of the Constitution.

798. The unanimous view of this Court in Shankari Prasad case was that although law
must ordinarily include Constitutional law there is a clear demarcation between ordinary
law which is made in exercise of legislative power and Constitutional law which is made
in exercise of constituent power. In the absence of a clear indication to the contrary it is
difficult to hold that the framers of the Constitution intended to make the fundamental
rights immune of Constitutional amendment The terms of Article 368 are general to
empower Parliament to amend the Constitution without any exception. Article 13(2)
construed in the context of Article 13 means that law in Article 13(2) would be relateable
to exercise of ordinary legislative power and not amendment to the Constitution.

799. The Constitution Fourth Amendment Act came into existence on 5 October, 1963.
The Constitution Seventeenth Amendment Act came into force on 20 June, 1964. By the
Seventeenth Amendment Act Article 31A Clause (1) was amended by inserting one more
proviso. A fresh Sub-clause (a) was substituted for original Sub-clause (a) of Clause (2)
of Article 31 retrospectively. 44 Acts were added in the Ninth Schedule. The validity of
the Seventeenth Amendment was challenged before this Court in Sajjan Singh case.

800. The main contention in Sajjan Singh case was that the power prescribed by Article
226 was likely to be affected by the Seventeenth Amendment, and, therefore, it was
necessary that the special procedure laid down in the proviso to Article 368 should have
been followed. The Seventeenth Amendment Act was said to be invalid because that
procedure was not followed.

801. The majority view of this Court in Sajjan Singh case was that Article 368 plainly
and unambiguously meant amendment of all the provisions of the Constitution. The word
“law” in Article 13(2) was held not to take in the Constitution Amendment Acts passed
under Article 368. It was also said that fundamental rights in Article 19 could be
regulated as specified in Clauses (2) to (6) and, therefore, it could not be said to have
been assumed by the Constitution makers that fundamental rights were static and
incapable of expansion. It was said that the concept of public interest and other important
considerations which are the basis of Clauses (2) to (6) in Article 19 “may change and
may even expand”. The majority view said that “The Constitution makers knew that
Parliament could be competent to make amendments in those rights (meaning thereby
fundamental rights) so as to meet the challenge of the problem which may arise in the
course of socio economic progress and the development of the country”.

802. The minority view in Sajjan Singh case doubted the correctness of the unanimous
view in Shankari Prasad case. The doubt was on a question as to whether fundamental
rights could be abridged by exercise of power under Article 368. The minority view in
Sajjan Singh case was that the rights of society are made paramount and are placed above
those of the individual. But the minority view was also that though fundamental rights
could be restricted under Clause (2) to (6) of Article 19 there could be no “removal or
debilitation” of such rights.

803. In Golak Nath case the Punjab Security of Land Tenures Act, 1953 was challenged
as violative of fundamental rights and as not being protected by the Constitution First
Amendment Act, 1951, the Constitution Fourth Amendment Act, 1955 and the
Constitution Seventeenth Amendment Act, 1964. The validity of the Mysore Reforms
Act, 1962 as amended by Act 14 of 1965 was also challenged on the same grounds. The
Punjab Act and the Mysore Act were included in the Ninth Schedule. It was common
case that if the Seventeenth Amendment Act adding the Punjab Act and the Mysore Act
in the Ninth Schedule was valid the two Acts could not be impugned on any ground.

804. The majority decision of this Court in Golak Nath case was that an amendment of
the Constitution was law within the meaning of Article 13(2). There were two reasonings
in the majority view arriving at the same conclusion. The majority view where Subba
Rao, C.J., spoke was as follows: The power to amend the Constitution is derived from
Articles 245, 246 and 248 of the Constitution and not from Article 368. Article 368 deals
only with procedure. Amendment is a legislative process. Amendment is law within the
meaning of Article 13. Therefore, if an amendment takes away or abridges rights
conferred by Part III of the Constitution it is void. The Constitution First Amendment
Act, the Constitution Fourth Amendment Act and the Constitution Seventeenth
Amendment Act abridged the scope of fundamental rights. On the basis of earlier
decisions of this Court the Constitution Amendment Acts were declared to be valid. On
the application of the doctrine of prospective over-ruling the amendments will continue to
be valid. Parliament will have no power from the date of this decision (meaning thereby
the decision in Golak Nath case) to amend any of the provisions of Part III of the
Constitution so as to take away or abridge the fundamental rights. The Constitution
Seventeenth Amendment Act holds the field. Therefore, the Punjab Act and the Mysore
Act cannot be questioned.

805. The concurring majority view of Hidayatullah, J. was this. The fundamental rights
are outside the amendatory process if the amendment seeks to abridge or take away any
of the rights. The First, the Fourth and the Seventh Amendment Acts being Part of the
Constitution by acquiescence for a long time cannot be chellenged. These Constitution
Amendment Acts contain authority for the Seventeenth Amendment Act. Any further
inroad into fundamental lights as they exist on the date of the decision will be illegal and
unConstitutional unless it complies with Part III in general and Article 13(2) in particular.
The constituent body will have to be Convened for abridging or taking away fundamental
rights. The Punjab Act and the Mysore Act are valid not because they are included in the
Ninth Schedule of the Constitution but because they are protected by Article 31A and the
assent of the President.

806. The two views forming the majority arrived at the same conclusion that an
amendment of the Constitution being law within the meaning of Article 13(2) would be
unConstitutional if such an amendment abridged any fundamental right. The leading
majority view did not express any final opinion as to whether fundamental rights could be
abridged by Parliament exercising its residuary power and calling a Constituent
Assembly “for making a new Constitution or radically changing it”. The concurring
majority view held that the fundamental rights could be abridged by suitably amending
Article 368 to convoke Constituent Assembly. The concurring majority view was that a
Constituent Assembly could be called by passing a law under Entry 97 of List I and then
that Assembly would be able to abridge or take away fundamental rights.

807. The minority view of five learned Judges expressed in 3 judgments as against the
majority view of six learned Judges in Golak Nath case was this.

808. Wanchoo, J. spoke for himself and two concurring learned Judges as follows.
Article 368 contains both the power and the procedure for amendment of the
Constitution. It is incomprehensible that the residuary power of Parliament will apply to
amendment of the Constitution when the procedure for amendment speaks of amendment
by ratification by the States. When an entire part of the Constitution is devoted to
amendment it will be more appropriate to read Article 368 as containing the power to
amend because there is no specific mention of amendment in Article 248 or in any Entry
of List I. The Constitution is the fundamental law and without express power to affect
change legislative power cannot effect any change in the Constitution. Legislative Acts
are passed under the power conferred by the Constitution. Article 245 which gives power
to make law for the whole or any part of India is subject to the provisions of the
Constitution. If, however, power to amend is in Article 248 read with the residuary Entry
in List I that power is to be exercised subject to the Constitution and it cannot change the
Constitution which is the fundamental law. It is because of the difference between the
fundamental law and the legislative power under the Constitution that the power to
amend cannot be located in the Residuary Entry which is law making power under the
Constitution.

809. Article 368 confers power on Parliament subject to the procedure provided therein
for amendment of any provision of the Constitution, It is impossible to introduce in the
concept of amendment, any idea of improvement. The word “amendment” must be given
its full meaning. This means that, by amendment an existing Constitution or law can be
changed. This change can take the form either of addition to the existing provisions, or
alteration of existing provisions and their substitution by others or deletion of certain
provisions altogether. An amendment of the Constitution is not an ordinary law made
under the powers conferred under Chapter I of Part XI of the Constitution, and therefore,
it cannot be subject to Article 13(2). It is strange that the power conferred by Article 368
will be limited by putting an interpretation on the word “law” in Article 13(2) which will
include Constitutional law also. The possibility of the abuse of any power has no
relevance in considering the question about the existence of the power itself. The power
of amendment is the safety valve which to a large extent provides for stable growth and
makes violent revolution more or less unnecessary.

810. The two other supporting minority views were these. Bachawat, J. arrived at these
conclusions. No limitation on the amending power can be gathered from the language of
Article 368. Therefore, each and every part of the Constitution may be amended under
Article 368. The distinction between the Constitution and the laws is so fundamental that
the Constitution is not regarded as a law or a legislative Act. It is because a Constitution
Amendment Act can amend the Constitution that it is not a law and Article 368 avoids all
reference to law making by Parliament. As soon as a Bill is passed in conformity with
Article 368 the Constitution stands amended in accordance with the terms of the Bill.
Amendment or change in certain Articles does not mean necessarily improvement.

811. Ramaswami, J. expressed these views. The definition of law in Article 13(3) does
include in terms a Constitutional amendment though it includes any ordinance, order,
bye-law, rule, regulation, notification, custom or usage. The language of Article 368 is
perfectly general and empowers Parliament to amend the Constitution without any
exception whatever. If it had been intended by the Constitution makers that the
fundamental righto guaranteed under Part III should be completely outside the scope of
Article 368 it is reasonable to assume that they would have made an express provision to
that effect. The expression “fundamental” does not lift the fundamental rights above the
Constitution itself. In a matter of Constitutional amendment it is not permissible to
assume that there will be abuse of power and then utilise it as a test for finding out the
scope of amending power.

812. The majority view in Golak Nath case was that an amendment of the Constitution
pursuant to Article 368 is law within the meaning of Article 13(2), and, therefore, an
amendment of the Constitution abridging fundamental rights will be void. The majority
view was on the basis that there was conflict between Article 13(2) and Article 368 and
this basis was the result of the nature and quality of fundamental rights in the scheme of
the Constitution.

813. It is, therefore, to be seen at the threshold as to whether there is any conflict between
Article 13(2) and Article 368, namely, whether amendment of Constitution is law within
the meaning of law in Article 13(2). Article 368 provides in clear and unambiguous terms
that an amendment bill after compliance with the procedure stated therein and upon the
President giving assent to such bill the Constitution shall stand amended in accordance
with the terms of the bill. This Constitutional mandate does not admit or provide any
scope for any conflict with any other Article of the Constitution. This is the fundamental
law. No other Article of the Constitution has limited its scope. The moment the President
gives his assent to an amendment bill the amendment becomes a part of the Constitution.
There cannot be a law before the assent of the President. Therefore, the validity of any
such supposed law cannot arise. An amendment of the Constitution becomes a part of the
fundamental law. The legality of an amendment is no more open to attack than of the
Constitution itself. The opening part of amended Article 368, viz., “An Amendment of
this Constitution may be initiated” and its concluding part before the proviso, viz., “The
Constitution shall stand amended” show clearly that the whole Constitution can be
amended and no part of the Constitution is excluded from the amendment. Herein lies the
vital distinction between the Constitution and the ordinary law.

814. The distinction lies in the criterion of validity. The validity of an ordinary law can be
questioned. When it is questioned it must be justified by reference to a higher law. In the
case of the Constitution the validity is inherent and lies within itself. The validity of
Constitutional law cannot be justified by reference to another higher law. Every legal rule
or norm owes its validity to some higher legal rule or norm. The Constitution is the basic
norm. The Constitution generates its own validity. It is valid because it exists. The
Constitution is binding because it is the Constitution. Any other law is binding only if and
in so far as it is in conformity with the Constitution. The validity of the Constitution lies
in the social fact of its acceptance by the community. The Constitutional rules are
themselves the basic rules of the legal system. The Constitution prevails over any other
form of law not because of any provision to that effect either in the Constitution or else
where but because of the underlying assumption to that effect by the community. If
Parliament passes a law under any of the items in the Union List abridging a fundamental
right and also provides in that law itself that it shall not be invalid notwithstanding
anything in Article 13 or Part III of the Constitution, yet the law made by Parliament will
be invalid to the extent of its inconsistency with Part III of the Constitution. It will be
invalid because Article 13 occurs in the Constitution which is supreme. The impugned
Act cannot enact that it will be valid notwithstanding the Constitution.

815. The real distinction is that Constitutional law is the source of all legal validity and is
itself always valid. Ordinary law on the other hand must derive its validity from a higher
legal source, which is ultimately the Constitution. Law in Article 13(2) of the
Constitution could only mean that law which needs validity from a higher source and
which can and ought to be regarded as invalid when it comes in conflict with higher law.
It cannot possibly include a law which is self validating and which is never invalid. The
definition of law in Article 13 enumerates more or less exhaustively all forms of law
which need validation from higher source and which are invalid when they are in conflict
with the Constitution. The definition does not mention Constitutional amendment. It is
because an amendment being the Constitution itself can never be invalid. An amendment
is made if the procedure is complied with. Once the procedure is complied with it is a
part of the Constitution,

816. The expression “law” has been used in several Articles in Part III of the
Constitution. These are Articles 17, 19 Clauses (2) to (6), 21, 22, 25, 26, 31, 33, 34 and

35. To illustrate, Article 17 states that untouchability is abolished and its practice in any
form is forbidden. Article 17 also states that the enforcement of any disability arising out
of untouchability shall be an offence punishable in accordance with law. The word “law”
in Article 17 does not mean the Constitution. The Constitution leaves the matter of
enforcement and punishment to law.

817. The foundation of the majority view in Golak Nath case that Article 13(2) takes in
Constitutional law within its purview is that an amendment is a legislative process and is
an exercise of legislative power. The majority relied on the decision in McCawley v. The
King (1920) A.C. 691 and the Bribery Commissioner v. Pedrick Ranasinghe 1965 A.C.
172 in support of the view that there is no distinction between ordinary legislation and
Constitutional amendment. The basis of the unanimous decision in Shankari Prasad case
was on the distinction between legislative power and the constituent power. Therefore,
the majority view in Golak Nath case overruled the view in Shankari Prasad case. Article
13(2) expressly declares that law taking away or abridging the rights conferred by Part III
shall be void. This principle embodies the doctrine of ultra vires in a written Constitution.
The observation of Kania, C.J. in A.K. Gopalan v. The State of Madras 1950 S.C.R. 88
that Article 13(2) was introduced ex majore cautela because even if Article 13 were not
there any law abridging or taking away fundamental rights would be void to the extent of
contravention or repugnancy with fundamental rights in Part III refers to the doctrine of
ultra vires which is a necessary implication of our Constitution. Therefore, there is no
distinction between Article 13(2) which expressly affirms the doctrine of ultra vires and
the necessary implication of the doctrine of ultra vires which has been applied to every
part of our Constitution. If the express doctrine of ultra vires prevented an amendment of
Part III of the ‘Constitution contrary to its terms, equally an amendment of other parts of
the Constitution contrary to their terms would be prevented by the implied doctrine of
ultra vires. The result would be that an amendment of the Constitution which contravened
the terms of the existing Constitution would be void. This would result in absurdity. That
is why Article 368 expressly provides for the amendment of the Constitution.

818. Mr. Palkhivala on behalf of the petitioner submitted that Constitution amendment
was law, within Article 13(2) and was void to the extent to which it contravened the
fundamental rights and Article 368 did not prevail over or override Article 13 for these
reasons. Reference was made to the form of oath in the Third Schedule which uses the
words “Constitution as by law established”. This is said to mean that our Constitution
was originally established by law and, therefore, every amendment thereto was likewise
to be established by law. Article 13(1) is also said to cover Constitutional law because
though Article 395 repealed the Indian Independence Act, 1947 and the Government of
India Act 1935 the Constitutional laws of the Indian Princely States or some other
Constitutional laws of British India were in existence. Therefore, the word “Law” in
Article 13(2) will also include Constitutional law. The word “law” in Article 13(2) will in
its ordinary sense embrace Constitutional law, and there is no reason for reading the word
“law”, in a restricted sense to confine it to ordinary laws. The real question is not whether
there are any words of limitation in Articles 368 but whether there are any words of
limitation in Article 13(2). It was amplified to mean if a limitation has to be read in either
of the two Articles 368 and 13(2) there is no reason why it should be read in such a way
as to enable parliament to take away or abridge fundamental rights.

819. In Article 368 the word “law” is not used at all. Consequently the language of
Article 368 raises no question about the applicability of Article 13(2). It is inconceivable
that Constitutional laws of Indian Princely States or Constitutional laws of British India
exist as Constitutional laws after the coming into existence of our Constitution. Our
Constitution is the only fundamental law. All other laws which continue under our
Constitution are ordinary laws. The fundamental error in including amendment of the
Constitution in law under Article 13(2) is by overlooking the vital difference between the
constituent and the legislative powers and in wrongly equating these powers. The
definition of “State” in Article 12 includes Parliament. Part V of the Constitution contains
provisions relating to the powers of the three organs of the Union Government. Chapter II
of Part V relates to the legislative power of Parliament. Under Article 79 Parliament is
the Union Legislature provided for by the Constitution. Therefore, law in Article 13(2)
must mean a law of Parliament functioning under Chapter II of Part V. It cannot mean the
Constitution itself or an amendment of the Constitution. The reason is that the
Constitution with its amendment is the supreme authority and the three organs of the
State derive their powers from this supreme authority.

820. The word “law” when used in relation to Constitutional law which is fundamental
law and ordinary law is not a mere homonym. If the word “law” here is not a mere
homonym then it is a mistake to think that all the instances to which it is applied must
possess either a single quality or a single set of qualities in common. There is some
general test or criterion whereby the rules of the fundamental law or the rules of the
system of ordinary laws are tested and identified. When the word “law” is spoken in
connection with Constitutional law it cannot have the same meaning as ordinary law. It is
not arbitrary to use the word “law” in relation to Constitutional law in spite of its
difference from ordinary law.

821. Mr. Palkhivala contended that Constitutional laws of Princely States and of British
India prior to our Constitution survived as laws in force under Article 372. Article 372
became necessary to make a provision similar to Section 292 of the Government of India
Act, 1935 following the repeal of the 1935 Act and the Indian Independence Act, 1947.
The purpose of Article 372 is to negative the possibility of any existing law in India being
held to be no longer in force by reason of the repeal of the law authorising its enactment.
A saving clause of the type of Article 372 is put in to avoid challenge to laws made under
the repealed Constitution. The total volume of law in the then British India had the legal
authority up to 14 August 1947 by reason of the Government of India Act 1935. The
Government of India Act 1935 with adaptations and the Indian Independence Act 1947
preserved the authority of those laws upto 25 January 1950. In so far as it is indisputable
that the Government of India Act, 1935 and the Indian Independence Act, 1947 were
repealed, the repeal of those Acts was repeal of the Constitutional law represented by
those Acts. By our Constitution there was a repeal of all other Constitutional laws
operating in our country. There was repeal of “Constitution” in Princely States.

822. A distinction arises between the provisions of a Constitution which are described as
Constitutional law and provisions of a statute dealing with a statute which is treated to
have Constitutional aspects. An example of the latter type is a statute which provides for
the judicature. Mr. Seervai rightly said that the two distinct senses of Constitutional law
are mixed up in the contention of Mr. Palkhivala. In the first sense, Constitutional law is
applicable to a provision of the Constitution, and in the second sense, to a law enacted
under the Constitution dealing with certain classes of subject matter. Laws of the second
class fluctuate. An amendment of the Constitution becomes a part of the Constitution
itself. Mr. Seervail rightly contended that in order to show that law in Article 13(2)
includes amendment of the Constitution it is also necessary to show that the expression
“laws in force” in Article 13(1) includes Constitution amendment or the Constitution
itself It is impossible to accept the submission that the word “law” in Article 13(2)
includes the Constitution. The Constitution itself cannot include the Constitution. It is the
Constitution which continues the laws in force. Therefore, law in Article 13 is law other
than the Constitution and a fortiori it is other than amendment to the Constitution.

823. In non-British territory on the Constitution coming into force the Constitution of
Princely States lost its character as Constitutional law in the strict sense. It is in that strict
sense that Wanchoo, J. rightly said in Golak Nath case that on our Constitution coming
into existence no other Constitutional law survived. Article 393 of our Constitution says
that the Constitution may be called the “Constitution of India”. The Preamble recites that
the People in the Constituent Assembly gave this Constitution meaning thereby the
Constitution of India. Therefore, the people gave themselves no other Constitution. All
other laws whatever their previous status as strict Constitutional law became subordinate
laws subject to the provisions of our Constitution and this position is clear from the
language of Article 372.

824. In a broad sense law may include the Constitution and the law enacted by the
legislature. There is however a clear demarcation between ordinary law in exercise of
legislative power and Constitutional law which is made in exercise of constituent power.
Therefore, a power to amend the Constitution is different from the power to amend
ordinary law. It was said by Mr. Palkhivala that legislative power is power to make law
and constituent power is the power to make or amend Constitutional law and since law in
its ordinary sense, includes Constitutional law the legislative power is the genus of which
the constituent power is the species. The difference between legislative and constituent
power in a flexible or uncontrolled Constitution is conceptual depending upon the subject
matter. A Dog Act in England is prima facie made in exercise of legislative power. The
Bill of Rights was made in the exercise of constituent power as modifying the existing
Constitutional arrangement But this conceptual difference does not produce different
legal consequences, since the provisions of a Dog Act inconsistent with the earlier
provisions of the Bill of Rights would repeal those provisions pro tanto. In a rigid or
controlled Constitution the distinction between legislative power and constituent power is
not only conceptual but material and vital in introducing legal consequences. In a
controlled Constitution it is not correct to say that legislative power is the genus of which
constituent power is the species. The question immediately arises as to what the
differentia is which distinguishes that species from other species of the same genus. It
would be correct to say that the law making power is the genus of which legislative
power and constituent power are the species. The differentia is found in the different
procedure prescribed for the exercise of constituent power as distinguished from that
prescribed for making ordinary laws. The distinction between legislative power and
constituent power is vital in a rigid or controlled Constitution, because it is that
distinction which brings in the doctrine that a law ultra vires the Constitution is void,
since the Constitution is the touchstone of validity and that no provision of the
Constitution can be ultra vires.

825. The legislatures constituted under our Constitution have the power to enact laws on
the topics indicated in Lists I to III in the Seventh Schedule or embodied specifically in
certain provisions of the Constitution. The power to enact laws carries with it the power
to amend or repeal them. But these powers of legislatures do not include any power to
amend the Constitution, because it is the Constituent Assembly which enacted the
Constitution and the status given by Article 368 to Parliament and the State legislatures,
is the status of a Constituent Assembly. The distinction between the power to amend the
Constitution and the ordinary power to enact laws is fundamental to all federal
Constitution. When Parliament is engaged in the amending process it is not legislating. It
is exercising a particular power which is sui generis bestowed upon it by the amending
clause in the Constitution. Thus an amendment of the Constitution under Article 368 is
constituent law and not law within the meaning of Article 13(2) and law as defined in
Article 13(3)(a).

826. The procedure that Bill for amendment of the Constitution has to be introduced in
either House of Parliament and passed by both Houses does not alter the status of
Parliament to amend the Constitution as a Constituent Assembly and does not assimilate
it to that of the Union legislature. At this stage it may be stated that in Shankari Prasad
case it was said that law in general sense may include the Constitution and the procedure
of amendment is assimilated to ordinary legislative procedure. Assimilation of procedure
does not make both the procedure same. Nor are the two separate powers to be lost sight
of. The Constituent Assembly which has summoned on 19 December, 1946 to frame a
Constitution was also invested after independence with legislative power. It framed the
Constitution as the Constituent Assembly. It enacted ordinary laws as legislature. Under
Article V of the American Constitution the Congress functions not as a legislature but as
a Constituent Assembly. In Australia when a Bill for amendment has to be passed by
Commonwealth Parliament and then has to be submitted to the verdict of the electorate
the process is not ordinary legislative process of the Commonwealth Parliament. In our
Constitution when the amendment falls within the proviso to Article 368 it requires that
the amendment must be ratified by at least one half of the State legislatures and the
process is radically different from ordinary legislative procedure. The Union legislature
acting under Chapter II of Part V has no connection with the State legislatures. Therefore,
when amendment is affected under the proviso to Article 368 Parliament does not act as a
Union legislature. The feature that in the passage of the bill for amendment of the
Constitution the House of Parliament has to adopt the procedure for ordinary legislation
has little bearing. If the intention of the framers of the Constitution was to leave to the
Union legislature the power to effect amendments of the Constitution it would have been
sufficient to insert a provision in Chapter II of Part V in that behalf without enacting a
separate part and inserting a provision therein for amendment of the Constitution.

827. Under Clause (e) of Article 368 the Article itself can be amended. Therefore, an
amendment of Article 368 providing that provisions in Part III can be amended will be
Constitutional. If it was intended by Article 13(2) to exclude Part III altogether from the
operation of Article 368 Clause (e) would not have been enacted. The Constituent
Assembly thus enacted Article 368 so that the power to amend should not be too rigid nor
too flexible. Clause (s) of Article 368 requires an amendment to be ratified by not less
than half the number of States. The title of Part XX and the opening words of Article 368
show that a provision is being made for “amendment of this Constitution” which in its
ordinary sense means every part of the Constitution. This would include Article 368
itself. There is no limitation imposed upon or deception made to the amendments which
can be made. It is not permissible to add to Article 368 words of limitation which are not
there.

828. The initiative for an amendment of the Constitution is with Parliament and not with
the States. A bill for amendment is to be introduced in either House of Parliament. Again,
a bill must be passed by each House by not less than two thirds of the members present
and voting, the requisite quorum in each House being a majority of its total membership.
In cases coming under the proviso the amendment must be ratified by the legislatures of
not less than half the number of States. Ordinary legislative process is very different; A
bill initiating a law may be passed by majority of members present and voting at a sitting
of each House and at a joint sitting of House, the quorum for the meeting of either House
being one tenth of the total members of the House.

829. The legislative procedure is prescribed in Articles 107 to 111 read with Article 100.
Article 100 states “save as otherwise provided in the Constitution all questions at any
sitting of either House or joint sitting shall be determined by a majority of votes of the
members present and voting”. Though Article 368 falls into two parts of the Article is
one integral whole as is clear from the words “the amendment shall also require to be
ratified”. The first part of Article 368 requires that a bill must be passed in each House
(1) by majority of the total membership of that House and (2) by a majority of not less
than two thirds of the members of that House present and voting. These provisions rule
out a joint sitting of either House under Article 108 to resolve the disagreement between
the two Houses. Again the majority required to pass a bill in each House is not a majority
of members of that House present and voting as in Article 100 but a majority of the total
membership of each House and a majority of not less than two thirds of the members of
that House present and voting. These provisions are not only important safeguards when
amending the Constitution, but also distinguishing features of Constituent power as
opposed to legislative power. Under the first part of unamended Article 368 when a bill is
passed by requisite majority of each House the bill must be presented for the President’s
assent.

830. Parliament’s power to enact laws is not dependent on State legislature, nor can it be
frustrated by a majority of State legislatures. The provisions in the proviso to Article 368
for ratification by the legislatures of the State constitute a radical departure from the
ordinary legislative process of Parliament, State legislative process of ratification cannot
possibly be equated with ordinary legislative process. If the bill is not ratified the bill
fails. If it is ratified it is to be presented to the President for his assent. If the President
assents the procedure prescribed by Article 368 gomes to an end and the consequence
prescribed comes into operation that the Constitution shall stand amended in accordance
with the bill. But the result is not law, but a part of the Constitution and no court can
pronounce any part of the Constitution to be invalid.

831. The exercise of the power of ratification by the State legislatures is constituent
power and not ordinary law making power. It cannot be said that Article 368 confers
constituent power under its proviso but not under the main part. If the procedure has been
followed the invalidity of an amendment cannot arise.

832. The provisions in Articles 4, 169, paragraph 7(2) of the Fifth Schedule and
paragraph 21(2) of the Sixth Schedule were referred to for the purpose of showing that
the word “law” is used in those provisions relating to amendments to the Constitution. It
is, therefore, said that similar result will follow in the case of all amendments. These four
provisions confer on Parliament limited power of amendment. There are two features
common to all these provisions. First, they confer on Parliament a power to make a law
which inter alia provides for the specific class of amendments. Second, each of these
provisions states that “no such law as aforesaid shall be deemed to be an amendment of
the Constitution for the purpose of Article 368”. The power to amend under any of these
four provisions is a specific power for specific amendments and not a legislative power
contained in the Legislative List or Residuary Legislative List.

833. The amendment under Article 4 follows a law providing for the formation of new
States and alteration of areas, boundaries and names of existing States. It is obligatory on
Parliament to make amendment of Schedules 1 and 4 and it is necessary to make
amendments which are supplemental, incidental and consequential. In making such a law
in so far as it affects the State but not Union territory a special procedure has to be
followed.

834. Under Article 169 which provides for the abolition or creation of a State legislative
Council Parliament has power to make a necessary law on a resolution being passed by
the State Legislative Assembly for such abolition or creation by a majority of the
membership of the Assembly and by majority of not less than two thirds of the members
present and voting. It Parliament makes such a law that law must make the necessary
amendments to the Constitution.

835. Schedules 5 and 6 provide for the administration of the Scheduled and Tribal areas
which are governed by Part X and not by Part XI by which the Union and States are
governed. The Scheduleds provide a mode of governance of those areas which is
radically different from the Government of the States and the Union. Part X of the
Constitution unlike Part XI is not “subject to the provisions of this Constitution”.
Paragraph 7 of Schedule 5 and paragraph 21 of Schedule 6 confer on Parliament a power
to amend the schedules by law but no special procedure is prescribed for making such a
law.

836. No question relating to those four provisions, however arises in the present case. In
Article 368 the word “law” is not based at all. These four provisions for amendment deal
with matters in respect of which it was considered desirable not to impose requirements
of Article 368, and, therefore, it became necessary expressly to provide that such
amendments shall not be deemed to be amendments of the Constitution for the purpose of
Article 368. These four provisions indicate the distinction between the constituent power
and the legislative power. If the power of amendment was located in the residuary Entry
No. 97 in the Union List it would not have been necessary to grant that power of
amendment again in these four provisions. These four provisions indicate that the
Constitution makers intended to confer on Parliament power to make amendments in the
provisions of the Constitution and having provided for a particular procedure to be
followed in respect of matters covered by those four provisions it conferred a general
power on Parliament to make an amendment to the other Articles after complying with
the requirements of Article 368.

837. The majority view in Golak Nath case said that Parliament could call a Constituent
Assembly either directly under the residuary power or pass a law under the Residuary
Entry to call a Constituent Assembly for amendment of fundamental rights. Of the two
views forming the majority one view did not express any opinion as to whether such a
Constituent Assembly could take away or abridge fundamental rights but the other view
expressed the opinion that such a Constituent Assembly could abridge fundamental
rights. The majority view in Golak Nath case was that Parliament is a constituted body
and not a constituent body and a constituted body cannot abridge or take away
fundamental rights. The majority view indicates that a constituent power was required to
amend the fundamental rights.

838. The majority view has totally ignored the aspect that constituent power is located in
Article 368, and, therefore, amendment under the Article is not a law within the meaning
of Article 13(2). If Parliament is a constituted body as was said by the majority view in
Golak Nath case it would be difficult to hold that such a body could bring about a
Constituent Assembly. The well-known principle that what cannot be done directly
cannot be achieved indirectly will establish the basic infirmity in that majority view. If
fundamental rights can be abridged by Parliament calling a Constituent Assembly under
the Residuary Entry such Constituent Assembly will be a body different from Parliament
and will frame its own rules of business and Article 368 cannot have any application.
That will have a strange and startling result.

839. In the scheme of the Constitution containing Article 368 a Constituent Assembly
will be called extra Constitutional means and not one under the Constitution. A
Constitution can be amended only in accordance with the process laid down in the
Constitution. No other method is Constitutionally possible than that indicated in the
provision for amendment of the Constitution. Once the Constitution has vested the power
to amend in the bodies mentioned therein that is the only body for amending the
Constitution. The people who gave the Constitution have expressed how it is to be
changed.

840. The distinction between constituent and legislative power is brought out by the
feature in a rigid Constitution that the amendment is by a different procedure than that by
which ordinary laws may be altered. The amending power is, therefore, said to be a re-
creation of the Constituent Assembly every time Parliament amends re-creation in
accordance with Article 368.

841. The two decisions in McCawley v. The King 1920 A.C. 691 and The Bribery
Commissioner v. Pedrick Ranasinghe 1965 A.C. 172 on which the majority view in
Golak Nath case relied to hold that amendment to the Constitution is an ordinary
legislative process do not support that conclusion. The difference between flexible or
uncontrolled and rigid or controlled Constitutions in regard to amendment is that there
may be special methods of amendment in rigid or controlled Constitution. In a rigid
Constitution amendment is not by exercise of ordinary legislative power. The power to
amend is, therefore, described in a rigid Constitution as constituent power because of the
nature of the power. In a flexible Constitution the procedure for amendment is the same
as that of making ordinary law. A Constitution being uncontrolled the distinction between
legislative and constituent powers gets obliterated because any law repugnant to the
Constitution pro tanto repeals a Constitution as was held in McCawley case. Dicey in his
Law of the Constitution (10th Ed.) illustrates the view by his opinion that if the Dentists
Act said anything contrary to the Bill of Rights which can be described as Constitutional
document the Dentists Act would prevail. In a flexible or unwritten Constitution the word
Constitutional law is imprecise as it is used in respect of subject matter of law, e.g. a law
dealing with the legislature. In a rigid or written Constitution whatever is in the
Constitution would be the law of the Constitution.

842. In McCawley case the validity of the appointment of McCawley as a Judge of the
Supreme Court of Queensland was challenged as void on the allegation that Section 6
Sub-section (6) of the Industrial Arbitration Act of 1916 was contrary to the provisions of
the Constitution of Queensland 1867. The Industrial Arbitration Act of 1916 by Section 6
Sub-section (6) authorised the Governor to appoint any Judge of the Court of Industrial
Arbitration to be a Judge of the Supreme Court of Queensland and provided that a Judge
so appointed shall have the jurisdiction of both offices and shall hold office as a Judge of
the Supreme Court during good behaviour. The sub-section further provided that Judge of
the Court of Industrial Arbitration shall hold office for seven years. The Governor in
Council by commission reciting Section 6 Sub-section (6) appointed McCawley who was
a Judge and the President of the Court of Industrial Arbitration to be a Judge of the
Supreme Court during good behaviour. By Sections 15 and 16 of the Constitution of
1867 the period during which Judges of the Supreme Court were to hold office was
during good behaviour. The contention was that the appointment of McCawley under the
Industrial Arbitration Act 1916 for a limited period of seven years was invalid since the
Act was inconsistent with the Constitution Act 1867 and further that the Act of 1916
could not repeal or modify the provisions of the Constitution Act.

843. The Privy Council held that the Legislature of Queensland had power both under the
Colonial Laws Validity Act 1865 Section 5 and apart therefrom under Clauses 2 and 22
of the Order-in-Council of 1859, Section 7 of the Act 18 & 19 Vict. c. 54 and Sections 2
and 9 of the Constitution Act of 1867 to authorise the appointment of a Judge of the
Supreme Court for a limited period. Section 7 of the Act 18 & 19 Vict. c. 54 intended an
order in Council to make provision for the government of the Colony and for the
establishment of a legislature. The Order-in-Council 1859 by Clause 2 gave full power to
the legislature of the Colony to make further provision in that behalf. The Order-in-
Council of 1859 by Clause 22 gave the legislature full power and authority from time to
time to make laws altering or repealing all or any of the provisions of this Order in the
same manner as any other laws for the good Government of the colony.

844. Section 5 of the Colonial Laws Validity Act gave the legislature full power to alter
the Constitution.

845. Section 2 of the Constitution Act of 1867 gave the legislature power to make laws
for the peace, welfare and good government of the Colony. Section 9 of the Constitution
required a two thirds majority of the legislative Council and Legislative Assembly as a
condition precedent of the validity of legislation altering the Constitution of the
Legislative Council. Section 6 Sub-section (6) which authorised an appointment as a
Judge of the Supreme Court only during the period during which the person appointed
was a Judge of the Court of Industrial Arbitration was found to be valid legislation. It was
found that the Constitution of Queensland was a flexiable as distinct from rigid
Constitution. Power to alter the Constitution by ordinary law was also said to exist both
in virtue of the Colonial Laws Validity Act, 1865 Section 5 and independently of that Act
in virtue of Clause 22 of the Order in Council 1859 and Sections 2 and 9 of the
Constitution Act of 1867.

846. The decision in McCawlay case shows that unless there is a special procedure
prescribed for amending any part of the Constitution the Constitution is uncontrolled and
can be amended by the manner prescribed for enacting an ordinary law and therefore a
subsequent law inconsistent with the Constitution would pro tanto repeal the
Constitution. The decision also established that a Constitution largely or generally
uncontrolled may contain one or more provisions which prescribe a different procedure
for amending the provisions of the Constitution. If this is prescribed the procedure for
amendment must be strictly followed.

847. The legislature of Queensland was found to be master of its own household except
in so far as its powers were restricted in special cases. No such restriction was established
in the case before the Privy Council. The legislature had plenary power there. The
legislature was not required to follow any particular procedure or to comply with any
specified conditions before it made any law inconsistent with any of the provisions of
Constitutional document.

848. The contention of the respondent in McCawley case was that the Constitution of
Queensland was controlled and that it could not be altered merely by enacting legislation
inconsistent with its Articles but that it could be altered by an Act which in plain and
unmistakable intention of the legislature to alter consequently gave effect to that intention
by operative provisions. The Judicial Committee thought this Constitution would amount
to a Constitution which was neither controlled nor uncontrolled. It was not controlled
because the future generation could by a merely formal Act correct it at pleasure. It was
said to be not uncontrolled because the framers prescribed to their successors a particular
mode by which they are allowed to effect Constitutional changes. Section 22 of the Order
in Council conferred power and authority in legislature from time to time to make laws
altering or repealing all or any of the provisions of the Order in Council in the same
manner as any other laws for the good government of the country. The Constitution Act
of 1867 was contended to enact certain fundamental organic provisions of such a nature
as to render the Constitution controlled. It was found impossible to point to any document
or instruction giving or imposing on the Constitution of Queensland such a quality. The
decision in McCawley case related to uncontrolled Constitution which gave the
legislature full power to make laws except on one subject and, therefore, a law made by
the legislature under such a Constitution could pro tanto conflict with and repeal the
Constitution. That is not our Constitution.

849. In Ranasinghe case the validity of the appointment of Bribery Tribunal was
challenged. The Supreme Court of Ceylon took the view that the Bribery Tribunal was
not appointed by the Judicial Service Commission in accordance with the provisions of
Section 55 of the Ceylon Constitution Order in Council. It was, therefore, not lawfully
appointed. It was common ground that the appointment of the Bribery Tribunal was not
in accordance with Section 55 of the Ceylon Constitution Order in Council, 1946. Section
55 vested in the Judicial Service Commissioner the appointment, dismissal and
disciplinary control of Judicial Officers, viz., Judges of lesser rank. The removal of
Judges of the Supreme Court could be by the Governor General on an address of the
Senate and the House of Representatives.

850. Section 29 of the Ceylon (Constitution) Order in Council provided in Sub-sections
(1), (2), (3) and (4) as follows:

29(1) Subject to the provisions of this Order, Parliament shall have power
to make laws for the peace, order and good government of the Island.
(2) No such law shall-(a) prohibit or restrict the free exercise of any
religion;

(3) Any law made in contravention of Sub-section (2) of this section shall,
to the extent of such contravention, be void.

(4) In the exercise of its powers under this section Parliament may amend
or repeal any of the provisions of this Order, or of any other Order of Her
Majesty in Council in its application to the Island:

Provided that no Bill for the amendment or repeal of any of the provisions
of this Order shall be presented for the Royal Assent unless it has
endorsed on it a certificate under the hand of the Speaker that the number
of votes cast in favour thereof in the House of Representatives amounted
to not less than two-thirds of the whole number of Members of the House
(including those not present).

Every certificate of the Speaker under this sub-section shall be conclusive
for all purposes and shall not be questioned in any court of law.

851. The Judicial Committee found that there was a conflict between Section 55 of the
Ceylon Constitution Order and Section 41 of the Bribery Amendment Act. The Privy
Council found that Section 29(4) of the order was attracted but the requirements of
Section 29(4) had not been complied with and, therefore, the appointment of the Bribery
Tribunal was invalid. The certificate of the Speaker under the proviso to Section 29(4) of
the Ceylon Constitution Order was an essential part of the legislative process. There was
no such certificate in the case of the legislation under which the appointment of the
impugned Tribunal was made. The Judicial Committee said that a legislature has no
power to ignore the conditions of law making that are imposed by the regulating
instrument. This restriction exists independently of the question whether the legislature is
sovereign as the legislature of Ceylon or whether the Constitution is uncontrolled as
happened in McCawley case with regard to the Constitution of Queensland.

852. The Judicial Committee said “A Constitution can, indeed, be altered or amended by
the legislature, if the regulating instrument so provides and if the terms of those
provisions are complied with; and the alteration or amendment may include the change or
abolition of these provisions. But the proposition which is not acceptable is that a
legislature, once established, has some inherent power derived from the mere fact of its
establishment to make a valid law by the resolution of a bare majority which its own
constituent instrument has said shall not be valid law unless made by a different type of
majority or by a different legislative process”.

853. It was contended that just as the legislature of the Colony of Queensland had power
by mere majority vote to pass an Act that was inconsistent with the provisions of the
existing Constitution of that Colony as to the tenure of Judicial Office so the legislature
of Ceylon had no less a power to depart from the requirements of a section such as
Section 55 of the Ceylon Constitution, notwithstanding the wording of Sections 18 and
29(4). Section 18 in effect says that a legislation can be passed by a majority of votes
subject to the provisions in Section 29(4) of the Constitution. The Judicial Committee
said that in McCawley case the legislature had full power to make laws by a majority
except upon one subject that was not in question and the legislation was held to be valid
because it was treated as pro tanto an alternation of the Constitution which was neither
fundamental in the sense of being beyond change nor so constituted as to require any
special process to pass a law upon the topic dealt with. The word “fundamental” in the
sense of “being beyond change” refers to express limitations as to power or manner and
form of change. These words do not mean as Mr. Palkhivala contended that there are
fundamental features of the Constitution which cannot be amended.

854. The legislature purported to pass a law which being in conflict with Section 55 of
the Order in Council must be treated if it is to be valid, as an implied alteration of the
Constitutional provisions about the appointment of judicial officers. Such alterations
could only be made by laws which complied with the special legislative procedure laid
down in Section 29(4). The provisions in Section 29(4) were found not to confer on the
Ceylon legislature the general power to legislature so as to amend the Constitution by
ordinary majority resolution which the Queensland legislature was found to have under
Section 2 of the Queensland Constitution Act

855. Ranasinghe case shows that Parliament which by its own Act imposed procedural
conditions upon the legislative process is no more limited or non-sovereign than a
legislature which has such conditions imposed on it by the Constitutional instrument. A
Constitutional instrument which places procedural restraints upon the forms of law
making places the legislature under a compulsion to obey them. In McCawley case it was
said that the Colonial Legislature with plenary powers could treat the Constitutional
document which defined its powers as if it were a Dog Act This proposition as a result of
Ranasinghe case is narrowed to the extent that where provisions for procedural special
majority are laid down in the Constitutional document they cannot be treated as a
provision in the Dog Act might be.

856. These decisions indicate the distinction between procedural and substantive
limitations on the legislative process. In Ranasinghe case the issue was one of personal
liberty in the sense that the respondent claimed the right not to be imprisoned except by a
valid law. No question was raised about the right of religion protected by Sections 29(2)
and (3) of the Ceylon Constitution. It was also not the respondent’s case there that any
provision was unamendable. It would be unusual for the Privy Council to say by way of
an obiter dictum that a provision was not amendable contrary to the respondent’s
submission. Though the Privy Council did not use the words “legislative and constituent”
in distinguishing ordinary law from law amending the Constitution, the Privy Council in
referring to the Ceylon Constitution instrument showed that the familiar distinction is the
basis of the judgment.

857. The Privy Council is dealing with Section 29 took note of the special heading under
which Section 29 appears in the Constitution. That special heading is “legislative power
and procedure”. The opening words of Section 29 are that subject to the provisions of this
order Parliament shall have powers to make laws. These are similar to the opening words
in Article 245 of our Constitution. Section 18 of the Ceylon Constitution prescribes the
ordinary legislative procedure for making laws by a bare majority unless otherwise
provided for by the Constitution, which is to be found in Section 29(4) of the Ceylon
Constitution. Our Constitution in Article 100 makes an identical provision for ordinary
legislative procedure. Section 29(2) confers rights of freedom of religion and Section
29(3) states that no laws shall be made prohibiting or restricting such freedom. Part III of
our Constitution contains among other fundamental rights, rights to freedom of religion.
Section 29(3) expressly makes laws in contravention of Section 29(2) void to the extent
of contravention. Article 13(2) of our Constitution expressly makes law which takes
away or abridges fundamental rights void to the extent of the contravention. Section
29(4) of the Ceylon Constitution dealing with the amendment of the Constitution does
not expressly make void a law amending the Constitution.

858. It follows from McCawley case and Ranasinghe case that a legislature has no power
to ignore the conditions of law making imposed upon it which regulate its power to make
law. The Ceylon legislature had no general power to legislate so as to amend its general
power by ordinary majority resolution such as Queensland legislature was found to have
under Section 2 of the Queensland Constitution. Peace, order and good government in
Section 29(1) of the Ceylon Constitution is not the same as amendment contemplated in
Section 29(4) of the Ceylon Constitution. In Ranasinghe case the Judicial Committee
referred to the social compact. The compact is this. The inhabitants of Ceylon accepted
the Ceylon Constitution on the footing that the various rights conferred, liabilities
imposed and duties prescribed under the law cannot be altered in the ordinary course of
legislation by a bare majority. But if all these were to be changed then such a change
could only be made under the strongest safeguard of the amending process which in the
case of Ceylon was not less than two-third of the absolute membership. These rights are
the solemn compact. These valuable rights are conferred on the people. Under ordinary
law by ordinary majority they cannot be taken away.

859. The absence of an express provision in Section 29(4) of the Ceylon Constitution that
an amendment of the Constitution in contravention of the terms of that sub-section shall
be void need not support the conclusion that such an amendment was valid. Section 29(1)
of the Ceylon Constitution is expressed to be “subject to the provisions of this Order” and
any power under Section 29(4) is expressly subject to the proviso there. The Privy
Council held that the opening words of Section 29 introduced into the Constitution of
Ceylon the necessarily implied doctrine of ultra vires. The proposition will apply directly
to the same opening words of our Article 245. The Privy Council accepted the distinction
made in McCawlay case between controlled and uncontrolled Constitutions by
emphasising the observation in McCawley case with reference to Section 9 of the
Queensland Constitution. The description of Section 29(2) of the Ceylon Constitution as
an entrenched provision means that it can be amended but only by special procedure in
Section 29(4). That is the meaning of the word “entrenched”. This meaning alone is
consistent with the clear language of the amending power and also with the decision.
Section 29(4) does not limit the sovereignty of the Ceylon legislature because the
legislature can always pass the amendment after getting two-thirds majority and the
certificate.

860. Counsel for the respondent in Ranasinghe case stated that there was no limitation
except the procedure and even that limitation could be removed by amendment
complying with Sub-section (4). The Privy Council affirmed that position. There is
nothing to prevent by appropriate amendment a deletion of Section 29(4) of the Ceylon
Constitution which would then empower Parliament to achieve the power to amend by an
ordinary majority. Section 29(1) is not legislative power alone but a composite power
when read along with Section 29(4) in the context of the Ceylon Constitution. It includes
both legislative and constituent power. Sub-sections (2) and (3) of Section 29 are not the
grant of power but limitation on power. Its terms show that limitation is at any rate on the
legislative power of enacting laws contrary to Sub-sections (2) and (3) of Section 29. If
Section 29(1) is a composite legislative and constituent power and Sub-section (2) and
(3) are a restraint on legislative power the constituent power under Sub-section (4)
remains unaffected. The sequiter is that Section 29(4) is consistent only with the view
that so far as amendment of Sub-sections (2) and (3) is concerned amendment is permited
and there is no limitation on constituent power under Section 29(4). The Privy Council
took the widest view of the amending power. In fact the narrower view was not argued.

861. Our Constitution in Article 13(2) by its express declaration with reference to law
and the State widely defined has no higher efficacy in rendering a law in contravention of
its terms void than the opening words of Article 245 have in rendering a law void in
contravention of term mentioned therein. Therefore, in treating Article 13(2) as having
that effect in regard to Constitutional amendment the majority judgment in Golak Nath
case was inept. In rejecting the distinction between legislative and constitutent powers the
leading majority view in Golak Nath case was induced by the absence of the use of the
labels but the same concepts were clearly indicated by the Privy Council by wholly
describing the characteristic features of legislative and constituent powers.

862. If Article 368 had begun with a non-obstante clause it could not have been said that
amendment under Article 368 would be law within the meaning of Article 13(2). The
Attorney General rightly said that there is no non-obstante clause in Article 368 because
of the quality of amending power and because the amending power is a constituent power
and not ordinary legislative power. This is the position of the amending clause in a
written Constitution. When the power under Article 368 is exercised Parliament acts as a
recreation of Constituent Assembly. Therefore, such power cannot be restricted by or
widened by any other provision. As soon as an amendment is made it becomes a part of
the Constitution. An amendment prevails over the Article or Articles amended. The fact
that Article 368 confers constitutent powers is apparent from the special conditions
prescribed in the Article. Those conditions are different from ordinary law making
process. Article 368 puts restraints on the ordinary law making process and thus confers
constituent power. The Constituent Assembly was fully aware that if any limitation was
to be put on the amending power the limitation would have to be expressly provided for.
Article 305 of the Draft Constitution provided reservation of seats for certain sections of
people in the legislature for 10 years. This reservation was not accepted by the
Constituent Assembly. This shows that if the Drafting Committee or the Constituent
Assembly wanted to exclude fundamenal rights from the operation of Article 368
corresponding to Article 304 in the Draft Constitution they could have expressly done so.

863. In Ghulam Sarwar v. Union of India (1967 2 S.C.R. 271 it was said there was a
distinction between deprivation of fundamental rights by force of a Constitutional
provision itself and such deprivation by an order made by President in exercise of a
power conferred on him under Constitutional provision. The dissenting view in Ghulam
Sarwar case was that an order of the President was not a law within the meaning of
Article 13(2). In Mohd. Yakub v. State of Jammu & Kashmir (1968) 2 S.C.R. 227 the
majority view of the Constitution Bench was that an order of the President under Article
359 was not law within the meaning of Article 13(2). There is no distinction between
Article 358 and Article 359(1). Article 358 by its own force suspends the fundamental
rights guaranteed by Article 19. Article 359(1) on the other hand does not suspend any
fundamental rights of its own force but it gives force to order by the President declaring
suspension of the enforcement of any fundamental right during the period of emergency.
In Mohd. Yakub case it was said that it could not mean that an order under Article 359(1)
suspending the enforcement of a particular fundamental right had still to be tested under
the vary fundamental right which it suspended. Mohd. Yakub case establishes that the
expression “law” in Article 13(2) is not all embracing in spite of the exclusive definition
of law in Article 13(3)(a).

864. The word “law” appears in various Articles of our Constitution but not in Article

368. The reason is that the power under Article 368 is not a power to make ordinary laws
under the Constitution but is the constituent power. There could be no law within the
meaning of Article 13(2) at any stage before the amendment became a part of the
Constitution under Article 368. There is no hiatus between an amendment being a law
and thereafter a part of the Constitution. Immediately upon the passage of the Bill for the
amendment the Constitution stands amended.

865. The historical background of Article 13(2) throws some light on the question as to
whether Article 13(2) prevails over Article 368. On 17 March, 1947 the Constitutional
Advisor Sir B.N. Rau had addressed a letter to the members of Central and Provincial
legislatures. A questionnaire was annexed to that letter. Question No. 27 was “What
provisions should be made regarding amendments to the Constitution”. A note was
appended to that question which will be found in Shiva Rao Framing of India’s
Constitution referred to as Shiva Rao Vol. II pp. 448-451. The methods of amendment of
Constitution in the United Kingdom, Canada, Australia, United States of America,
Switzerland and Ireland were elucidated in that note. The note also drew attention that the
fact that in various Constitution express limitations were put on amending certain
provisions of the Constitution. The portion of the note relating to the Constitution of
Australia indicated such limitations.

866. The draft report of the sub-Committee on fundamental rights dated 3 April 1947
contained an annexure which dealt with fundamental rights. See Shiva Rao Vol. II p. 137
seq. Clause 2 of the annexure was as follows:

Any law or usage in force within the territories of the Union immediately
before the commencement of this Constitution and any law which may
hereafter be made by the State inconsistent with the provisions of this
Chapter/Constitution shall be void to the extent of such inconsistency.

867. The Constitutional Adviser suggested that the word “Constitution” was preferable to
the word “chapter” because the entire Constitution was to prevail over law.

868. On 23 April, 1947 the Advisory Committee on Fundamental Rights presented an
interim report addressed to the President of the Constituent Assembly containing an
annexure providing for justiciable fundamental rights. See Shiva Rao Vol. II pp. 294-296
seq. Clause 2 of the Annexure to that report was as follows:

All existing laws, notification, regulations, customs or usages in force
within the territories of the Union inconsistent with the rights guaranteed
under this part of the Constitution shall stand abrogated to the extent of
such inconsistency nor shall the Union or any unit may make any law
taking away or abridging any such right.

869. Clause 2 of the annexure to the interim report was discussed in the Constituent
Assembly on 29 April, 1947. Shri K. Santhanam moved an amendment to Clause 2. The
amendment was as follows : In Clause 2 for the words “nor shall the Union or any unit
make any law taking away or abridging any such right” the following be substituted:
“Nor shall any such right be taken away or abridged except by an amendment of the
Constitution”. The amendment was accepted as will appear in Constituent Assembly
Debates Vol. III p. 416.

870. In October, 1947 the Draft Constitution was prepared by the Constitutional Advisor.
Clause 9(2) of the said Draft Constitution which later on corresponded to Article 13(2) of
our Constitution was as follows:

Nothing in this Constitution shall be taken to empower the State to make
any law which curtails or taking away any of the rights conferred by
Chapter II of this Part except by way of amendment of this Constitution
under Section 232 and any law made in contravention of this sub-section
shall, to the extent of the Contravention, be void.

871. It will be seen that Clause 9(2) in the Draft Constitution included the qualification
“except by way of amendment of the Constitution under Section 232”. Clause 232 in the
Draft Constitution prepared by the Constitutional Advisor became Article 304 in the
Constitution prepared by the Drafting Committee and eventually became Article 368 of
our Constitution. In Shiva Rao, Vol. III p. 325 it appears that the Drafting Committee on
30 October, 1947 at a meeting gave a note forming the minutes of that meeting that
Clause 9(2) should be revised as follows:

The State shall not make any law which takes away or abridges the rights
conferred by this Part and any law made in contravention of this sub-
section shall, to the extent of the contravention, be void.

872. No reason is recorded in these minutes as to why the resolution adopted by the
Constituent Assembly by passing Shri Santhanam’s amendment was disregarded. No
indication was given in the forwarding letter of Dr. Ambedkar in the Note appended
thereto as to why the amendment of Shri Santhanam which had been accepted by the
Constituent Assembly was deleted. Nor does the Draft Constitution indicate either by
sidelines or in any other manner that the decision of the Constituent Assembly had been
disregarded.

873. This history of the formation and framing of Article 13(2) shows that the intention
of the Constitutent Assembly was that Article 13(2) does not control the Article relating
to the amending of the Constitution. It must be assumed that the Drafting Committee
consisting of eminent men considered that an express exclusion of the amending Article
from the operation of the clause corresponding to Article 13(2) was unnecessary and the
fear that that Article would cover the amending Article was groundless. It also appears
that no discussion took place after the Draft Constitution had been presented to the
Constituent Assembly by Dr. Ambedkar on the deletion or disregard of Shri Santhanam’s
amendment. The history of Article 13(2) shows that the Constituent Assembly clearly
found that it did not apply to an amendment of the Constitution.

874. The distinction between constitutent and legislative power in a written Constitution
is of enormous magnitude. No provision of the Constitution can be declared void because
the Constitution is the touchstone of validity. There is no touchstone of validity outside
the Constitution. Every provision in a controlled Constitution is essential or so thought by
the framers because of the protection of being amendable only in accordance with the
Constitution. Every Article has that protection. The historical background of Article
13(2) indicates that the Constitution-makers dealt separately with legislative power by
providing for the same in Part XI and entrusted the constituent power to authorities
mentioned in Article 368 and that authority has the same power as the Constituent
Assembly because it has not put any fetter upon it. The draft Article 305 which provided
for a limitation as to time for amendment of certain matters was eventually deleted. If the
framers of the Constitution wanted to forbid something they would say so.

875. The vitality of the constituent power not only indicates that the Constitution is in the
words of Maitland the suprema potestas but also the fact that the amending power is put
in a separate Article and Part of the Constitution establishing that it deals with a topic
other than legislative power and the power is meant to be exhaustive leaving nothing
uncovered. The vary fact that amending power is not put in any legislative power or is
not attached to a subject which is the subject matter of legislative power leaving aside the
four sets of provisions, namely, Articles 4, 169, paragraph 7 Schedule 5 and paragraph 21
Schedule 6 containing specific power of amendment shows that that amending power was
meant to be exhaustive and plenary. If a power of amendment without any express
limitation was given it was because a legal Constitutional way of bringing a change in the
Constitution was desirable or necessary. Otherwise there would be no legal way of
effecting the change. It cannot be attributed to the framers of the Constitution that they
intended that the Constitution or any part of it could be changed by unConstitutional or
illegal methods.

876. If an amendment of the Constitution is made subject to Article 13(2) the necessary
conclusion then is that no amendment of the Constitution is possible. The opening words
of Article 245 which deals with legislative power indicate that any law made under
Article 246(1) read with List I of the Seventh Schedule is subject to the limitations on
legislative power imposed by all the Articles in the Constitution. These limitations cannot
be altered or amended in exercise of legislative power, if the power of amendment is said
to be located in the Residuary Entry 97 in List I. The history of residuary power in the
Government of India Act, 1935 whose scheme was adopted in the Constitution shows
that the topic of amendment was not only present to the mind of the Constitutent
Assembly but also that the Constituent power could not reside in the residuary power.

877. The conclusions on the question as to whether Article 13(2) overrides Article 368
are these. Article 13(2) relates to laws under the Constitution. Laws under the
Constitution are governed by Article 13 (2). Article 368 relates to power and procedure
of amendment of the Constitution. Upon amendment of the Constitution the Constitution
shall stand amended. The Constitution is self validating and self executing. Article 13(2)
does not override Article 368. Article 13(2) is not a fundamental right. The Constitution
is the touchstone. The constituent power is sui generis. The majority view in Golak Nath
case that Article 13(2) prevails over Article 368 was on the basis that there was no
distinction between constituent and legislative power and an amendment of the
Constitution was law and that such law attracted the opening words of Article 245 which
in its turn attracted the provisions of Article 13(2). Parliament took notice of the two
conflicting views which had been taken of the unamended Article 368, took notice of the
fact that the preponderating judicial opinion, namely, the decisions in Shankari Prasad
case Sajjan Singh case and the minority views of five learned Judges in Golak Nath case
were in favour of the view that Article 368 contained the power of amendment and that
power was the constituent power belonging to Parliament Wanchoo, J. rightly said in
Golak Nath case that the power under Article 368 is a constituent power to change the
fundamental law, that is to say, the Constitution and is distinct from ordinary legislative
power. So long as this distinction is kept in mind Parliament will have power under
Article 368 to amend the Constitution and what Parliament does under Article 368 is not
ordinary law making which is subject to Article 13(2) or any other Article of the
Constitution. This view of Wanchoo, J. was adopted by Parliament in the Constitution
24th Amendment Act which made explicit that under Article 368 Parliament has the
constituent power to amend this Constitution.

878. In order to appreciate and assess Mr. Palkhivala’s other contention of implied and
inherent limitations on the amending power, it is necessary to find out the necessity and
importance of the amending power to arrive at the true meaning of the expression
“amendment”.

879. Mr. Palkhivala made these submissions. The word “amendment” means on the one
hand not the power to alter or destroy the essential features and on the other there are
inherent and implied limitations on the power of amendment. It is imperative to consider
the consequences of the plea of limited power and also of the plea of limitless power. The
test of the true width of a power is not how probable it is that it may be exercised, but
what can possibly be done under it. The hope and expectation that it will never be used is
not relevant. Reliance is placed on the observations in Maxwell on the Interpretation of
Statutes, 12th Ed. (1969) pp. 103-106 that it is important to consider the effects or
consequences which would result from it, for they often point out the real meaning of the
words, before adopting any proposed construction of a passage susceptible of more than
one meaning. The reasonableness of the consequences which follow from a particular
construction on the one hand and the unreasonable result on the other are the two
alternatives in the quest for the true intention of Parliament. Crawford Construction of
Statutes (1940 Ed.) pp. 286-290 was referred to for the proposition that where the statute
is ambiguous or susceptible to more than one meaning, the construction which tends to
make the statute unreasonable should be avoided. Uncertainty, friction or confusion on a
construction is to be avoided because preference is to be given to the smooth working of
the statute. The Court adopts which is just reasonable and sensible rather than that which
is none of these things. It is not to be presumed that the legislature intended the
legislation to produce inequitable results. Usurpation of power contrary to the
Constitution is to be avoided.

880. Reliance was placed by Mr. Palkhivala on American Jurisprudence 2d. Vol. 16
Article 59 at pp. 231-232, Article 72 at p. 251, Article 287 at pp. 270-71 and Article 88 at
pp. 273-74 in support of these propositions. First, questions of Constitutional construction
are in the main governed by the same general principles which control in ascertaining the
meaning of all written instruments particularly statutes. External aids or arbitrary rules
applied to the construction of a Constitution are of uncertain value and should be used
with hesitation and circumspection. Second, Constitutions are general and many of the
essentials with which Constitutions treat are impliedly controlled or dealt with by them
and implication plays a very important part in Constitutional construction. What is
implied is as much a part of the instrument as what is expressed. Third, a Court may look
to the history of the times and examine the state of things existing when the Constitution
was framed and adopted. The Court should look to the nature and object of the particular
powers, duties and rights in question with all the light and aids of the contemporary
history. Fourth, proceedings of conventions and debates are of limited value as explaining
doubtful phrases. Similarly, the opinions of the individual members are seldom
considered as of material value.

881. Mr. Palkhivala said that the word “amend” may have three meanings. First, it may
mean to improve or better to remove an error, the quality of improvement being
considered from the stand point of the basic philosophy underlying the Constitution.
Second, it may mean to make changes which may not fall within the first meaning but
which do not alter or destroy any of the basic essential or any of the essential features of
the Constitution. Third, it may mean to make any changes in the Constitution including
changes falling outside the second meaning. The first meaning was preferred. The second
was said to be a possible construction. The third was ruled out.

882. The crux of the matter is the meaning of the word “amendment” The Oxford
Dictionary meaning of the word is to make professed improvements in a measure before
Parliament; formally, to alter in detail, though practically it may be to alter its principle,
so as to thwart it. The Oxford Dictionary meanings are also alteration of a bill before
Parliament; a clause, paragraph, or words proposed to be substituted for others, or to be
inserted in a bill (the result of the adoption of which may even be to defeat the measure).
In Words and Phrases Permanent Edition, Volume 3 the meaning of the word “amend”
and “amendment” are change or alteration. Amendment involves an alteration or change,
as by addition, taking away or modification. A broad definition of the word “amendment”
will include any alteration or change. The word “amendment” when used in connection
with the Constitution may refer to the addition of a provision on a new independent
subject, complete in itself and wholly disconnected from other provisions, or to some
particular article or clause, and is then used to indicate an addition to, the striking out, or
some change in that particular article or clause.

883. The contention that the word “amendment” in Article 368 should bear a limited
meaning in view of the expression “amend by way of addition, variation or repeal any of
the provisions of this Schedule” occurring in paragraphs 7 and 21 in Schedules 5 and 6, is
unsound for the following reasons.

884. First, the power of amendment conferred by the four provisions, namely, Article 4
read with Articles 2 and 3, Article 169, paragraphs 7 and 21 in Schedules 5 and 6 is a
limited power. It is limited to specific subjects. The exercise of the power of amendment
under those four provisions, if treated by Articles themselves, is an uncontrolled power
since the power can be exercised by an ordinary law. But as a part of the Constitution the
power is a subordinate power because these Articles themselves are subject to the
amending provisions of Article 368. Article 368 is the only provision of the Constitution
which provides for the amendment of this Constitution which means the Constitution of
India and every part hereto. It may be mentioned that in construing Article 368 the title of
the part “Amendment of the Constitution” is an important aid to construction. The
marginal note which speaks of the procedure of amendment is not complete by itself
because the procedure when followed results in the product, namely, an amendment of
the Constitution which is not only a matter of procedure.

885. Second, these four provisions which are in the same terms, namely, “no such law
shall be deemed to be an amendment of this Constitution for the purpose of Article 368”
show that but for these terms the amendment would have fallen within Article 368 and
was being taken out of it This is an important consideration particularly in connection
with Schedules 5 and 6 which provide that Parliament may, from time to time by law,
amend by way of addition, variation or repeal any of the provisions of this Schedule.
These provisions show that an amendment by way of addition, variation or repeal will
also fall within the amendment of the Constitution provided for in Article 368 but is
being taken out of Article 368. This express exclusion contains intrinsic evidence that the
meaning of the word “amendment” in Article 368 includes amendment by way of
addition, alteration or repeal.

886. Third, paragraphs 7 and 21 in Schedules 5 and 6 which provide that Parliament may
from time to time by law, amend by way of addition, variation or repeal indicate the
necessity of amendments from time to time. The expression “by way of” does not enlarge
the meaning of the word “amendment” but clarifies. The expression “by way of” shows
that the words addition, variation or repeal are substitutes of the word “amendment” and
are forms of intention. The whole Schedule cannot be repealed either by paragraph 7 or
by paragraph 21, because Article 244 provides for the administration of Scheduled Areas
and tribal areas on the application of the two respective Schedules. The words “from time
to time” also indicate that because of subject matter amendments may be from time to
time. The history behind the two Schedules originates in Section 91 and 92 of the
Government of India Act, 1935 dealing with excluded areas and partially excluded areas.

887. Fourth, reference was made to Section 9(1)(c) of the India Independence Act 1947
which empowered the Governor General to make omissions from, additions to and
adaptations and modification to the Government of India Act, 1935. The Government of
India Third Amendment Act 1949 amended Section 291 of the 1935 Act and empowered
the Governor General to make such amendments as he considers necessary whether by
way of addition, modification or repeal. It was, therefore, said that when our Constitution
did not use the expression “by way of addition, modification or repeal” the word
“amendment” in Article 368 will have a narrower meaning. The expression “amendment”
has been used in several Articles of the Constitution. These are Articles 4(1) and (2),
108(4), 109(3), and 4, 111, 114(2), 169(2), 196(2), 198(3) and (4), 200, 201, 204(2),
207(1), (2), 240(2), 274(1), 304(b) and 349. In every case amendment is to be by way of
variation, addition or repeal. Again, different expression have been used in other Articles.
In Article 35(b) the words are alter, repeal. In Article 243(1) the words are repeal or
amend. In Article 252(2), the expression is amend or repeal. In Article 254(2) proviso the
words are add to, amending, variation or repeal. In Article 320(4) the words are such
modifications whether by way of repeal or amendment. In Article 372(1) the words are
altered or repealed or amended. In Article 372(2) the words are such adaptations and
modifications by way of repeal or amendment. In Article 392(1) the expression is such
adaptations by way of modification, addition or commission. Again, in Article 241(2) the
words are modification or exceptions. In Article 364 the words used are exceptions or
modifications. In Article 370(1)(d) and (3) the words are modifications and exceptions.
Again, in Schedule 5 paragraph 5(1) and Schedule 6 paragraphs 12(a), (b), 19(1)(a) the
word used are exceptions or modifications. Modifications in Article 370(1)(d) must be
given the widest meaning in the context of a Constitution and in that sense it includes an
amendment and it cannot be limited to such modifications as do not make any radical
transformation.

888. The several Constitution Amendment Acts show that amendments to the
Constitution are made by way of addition, substitution, repeal. The Attorney General is
right in his submission that the expression “amendment of this Constitution” has a clear
substantive meaning in the context of a written Constitution and it means that any part of
the Constitution can be amended by changing the same either by variation, addition of
repeal.

889. The words “Amendment of this Constitution may be initiated” and the words
“Constitution shall stand amended in accordance with the terms of the Bill” in Article 368
indicate that the word “amendment” is used in an unambiguous and clear manner. The
Attorney General said that our Constitution is not the first nor is the last one to use the
word “amendment”. The American Constitution in 1787 used the word “amend”. Several
Constitutions of other countries have used the word “amend”. The word “amend” is used
in a Constitution to mean any kind of change. In some Constitutions the words alteration
or revision have been used in place of the word amend or along with the word
amendment. Some times alteration and revision of the Constitution are also spoken of as
amendment of the Constitution.

890. Constitutional provisions are presumed to have been carefully and deliberately
framed. The words alterations or amendments, the words amendments or revisions, the
words revision and alteration are used together to indicate that these words have the same
meaning in relation to amendment and change in Constitution.

891. The meaning and scope of amending power is in the object and necessity for
amendment in a written Constitution.

892. The various amendments which have already been carried out to our Constitution
indicate that provisions have been added, or varied or substituted. The Attorney General
gave two correct reasons for the object and necessity of the power of amendment in a
written Constitution. First, the object and necessity of amendment in a written
Constitution means that the necessity is for changing the Constitution in an orderly
manner, for otherwise the Constitution can be changed only by an extra Constitutional
method or by revolution, Second, the very object of amendment is to make changes in the
fundamental law or organic law to make fundamental changes in the Constitution, to
change the fundamental or the basic principles in the Constitution. Otherwise there will
be no necessity to give that importance to the high amending power to avoid revolution.

893. The object of amendment is to see that the Constitution is preserved. Rebellion or
revolution is an illegal channel of giving expression to change. The “consent of the
governed” is that each generation has a right to establish its own law. Conditions change.
Men Change, Opportunities for corresponding change in political institutions and
principles of Government therefore arise. An unamendable Constitution was the French
Constitution which by an amendment to the Constitution adopted in 1884 declared that
the National Assembly shall never entertain a proposal for abolition of the republican
form of Government. The United States Constitution provided that no amendment could
be made prior to 1808 affecting the First and Fourth Clauses of Section 9 of Article 1
relative to the prohibition of the importation of slaves, and that no State without its
consent shall be deprived of equal suffrage in the Senate. These are examples of limiting
the sovereign power of the people to change the Constitution.

894. An unamendable Constitution is said to be the worst tyranny of time. Jefferson said
in 1789 that each generation has a right to determine a law under which it lives. The earth
belongs in usufruct to the living; the dead have neither powers nor rights over it. The
machinery of amendment is like a safety valve. It should not be used with too great
facility nor should be too difficult. That will explode and erode the Constitution.

895. Most Constitutions are rigid in the sense that they are amendable only by a different
process than that by which ordinary laws may be altered. Thus they distinguish clearly
between the constituent power and the legislative power, each being exerciseable by
different organs according to different processes. Chief Justice Marshall said that the
opponents of change want changes just as much as any one else. They want however to
determine what the changes shall be.

896. Amendment is a form of growth of the Constitution inasmuch as amendment means
fundamental changes. The Constitution devises special organs or special methods to
amend or change the fundamental principles that create the Government. The methods of
amendment may be by ordinary law making body as in Great Britain or by the ordinary
law making body with special procedure or unusual majority or by special organs of
government created for the purpose such as Constitutional convention or by the electorate
in the form of referendum or of initiating a referendum. In case a written Constitution
makes no provision for amendment it is usually held that the national law making body
by ordinary procedure may amend the Constitution. If a Constitution provides the method
of amendment that method alone is legal. Any other method of amendment would be a
revolution. The deliberative and restrictive processes and procedure ensure a change in
the Constitution in an orderly fashion in order to give the expression to social necessity
and to give permanence to the Constitution.

897. The people expressed in the Preamble to our Constitution gave the Constitution
including the power to amend the Constitution to the bodies mentioned in Article 368.
These bodies represent the people. The method to amend any part of the Constitution as
provided for in Article 368 must be followed. Any other method as for example
convening Constituent Assembly or Referendum will be extra Constitutional or
revolutionary. In our Constitution Article 368 restricts only the procedure or the manner
and form required for amendment but not the kind or the character of the amendment that
may be made. There are no implied limitations to the amending power. The Attorney
General summed up pithily that the Constitution Acts not only for the people but on the
people.

898. The Attorney General relied on several American decisions in support of these
propositions. First, the word “amendment” does not mean improvement. The view in
Livermore v. Waite 102 Cal. 118 of a single learned Judge that amendment means
improvement was not accepted in Edwards v. Lesseur South Western Reporter Vol. 33, p.
1130. Second, ratification by people of States would be void when a federal amendment
proposed by Congress is required to be ratified by the legislatures of the States. Ex-parte
Dillon Federal Reporter No. 262 p. 563. The legislature is a mere agency for ratification
of a proposed amendment. Ex-parte Dillon did not accept the view of the learned single
Judges in Livermore v. Waite that amendment means only improvement. Third, the
argument that the word “amendment” carries its own limitations regarding fundamental
principles or power of State or control of the conduct of the individuals by devising a
method of referendum by State legislatures is adding a new method of amendment. This
is not permissible. Feigenspan v. Bodine 264 Federal Reporter 186. The only method of
amendment is that prescribed by the Constitution. The theory of referendum by State
legislatures is not valid. Fourth, the assumption that ratification by State legislatures will
voice the will of the people is against the prescribed method of amendment and grant of
authority by the people to Congress in the manner laid down in Article V of the American
Constitution. It is not the function of Courts or legislative bodies to alter the method
which the Constitution has fixed. Ratification is not an act of legislation. It derives its
authority from the Constitution. Hawke v. Smith 253 U.S. 221; Dillon v. Gloss 256 U.S.
358, Leser v. Garnett 258 U.S. 130. Fifth, the power of amendment extends to every part
of the Constitution. In amending the Constitution the General Assembly acts in the
character and capacity of a convention expressing the supreme will or the sovereign
people and is unlimited in its power save by the Constitution. Ex-parte Mrs. D.C. Kerby
American Law Reports Annotated, Vol. 36, p. 1451. Sixth, the argument that
amendments which touch rights of the people must be by convention is rejected by
Supreme Court in American Article V of the American Constitution is clear in statement
and meaning and contains no ambiguity. Where the intention is clear there is no room for
construction. Rhode Island v. Palmer 253 U.S. 350; U.S. v. Sprague 282 U.S. 716.
Seventh, principles of the Constitution can be changed under Article V Schneiderman v.
United States of America 320 U.S. 118. Eight, the Constitution provides the method of
alteration. While the procedure for amending the Constitution is restricted here is no
restraint on the kind of amendment that may be made. Whitehall v. Elkins 389 U.S. 54.

899. Except for special methods of amendment in a rigid or controlled Constitution
although the methods may vary in different Constitutions and except for express
limitations, if any, in rigid or controlled Constitutions, the meaning and scope of the
amending power is the same in both the flexible and rigid forms.

900. The flexible Constitution is one under which every law of every description can be
legally changed with the same case and in the same manner by one and the same body.
Laws in a flexible Constitution are called Constitutional because they refer to subjects
supposed to affect the fundamenal institutions of the State, and not because they are
legally more sacred or difficult to change than other laws.

901. A rigid Constitution is one under which certain laws generally known as
Constitutional or fundamental laws cannot be changed in the same manner as ordinary
laws. The rigidity of the Constitution consists in the absence of any right of the
legislatures when acting in its ordinary capacity to modify or repeal definite laws termed
Constitutional or fundamental. In a rigid Constitution the term “Constitution” means a
particular enactment belonging to the Articles of the Constitution which cannot be legally
changed with the same ease and in the same manner as ordinary laws.

902. The special machinery for Constitutional amendment is the limitation of the power
of the legislature by greater law than by the law of the ordinary legislation. The
Constituent Assembly knowing that it will disperse and leave the actual business of
legislation to another body, attempts to bring into the Constitution that it promulgates as
many guides to future action as possible. It attempts to arrange for the “recreation of a
constituent assembly” whenever such matters are in future to be considered, even though
that assembly be nothing more than the ordinary legislature acting under certain
restrictions. There may be some elements of the Constitution which the constituent
assembly wants to remain unalterable. These elements are to be distinguished from the
rest. The Fifth Clause in the United States Constitution is that no State without its own
consent shall be deprived of its equal suffrage in the Senate. The Attorney General rightly
sard that just as there are no implied limitation in flexible Constitutions similarly there
are no implied limitations in a rigid Constitution. The difference is only in the method of
amendment. Amendment can be made by ordinary legislature under certain restrictions,
or by people through referendum or by majority of all the units of a federal State or by a
special convention.

903 In a rigid Constitution the legislatures by reason of their well matured long and
deliberately formed opinion represent the will of the undoubted majority. But even such
will can be thwarted in the amendment of the organic law by the will of the minority. In
case where the requisite majority is not obtained by the minority thwarting an
amendment, there is just as much danger to the State from revolution and violence as
there is from what is said to be the caprice of the majority. The safeguards against radical
changes’ thus represent a better way and a natural way of securing deliberation, maturity
and clear consciousness of purpose without antagonising the actual source of power in
the democratic state.

904. The term “amendment” connotes a definite and formal process of Constitutional
change. The force of tradition and custom and the judicial interpretation may all affect
the organic structure of the State. These processes of change are the evolution of
Constitution.

905. The background in which Article 368 was enacted by the Constituent Assembly has
an important aspect on the meaning and scope of the power of amendment.

906. On 12 November, 1946 Sir B.N. Rau Constitutional Adviser prepared a brochure
containing Constitution of the British Commonwealth Countries and the Constitutions of
other countries. Different countries having different modes of amendments were referred
to. In the same volume the fundamental rights under 13 heads were extracted from 13
selected countries like U.S.A., Switzerland, Germany, Russia, Ireland, Canada, Australia.
Two features follow from that list. First, there is no absolute standard as to what
constitutes fundamental right. There is no such thing as agreed fundamental rights of the
world. Second, fundamental rights which are accepted in our Constitution are not
superior to fundamental rights in other Constitutions nor can it be said that the
fundamental rights are superior to Directive Principles in our Constitution.

907. On 17 March, 1947 a questionnaire was circulated under the subject as to what
provisions should be made regarding the amendment of the Constitution. The draft clause
of amendment to the Constitution prepared by the Constitutional Adviser at that time
indicates that an amendment may be initiated in either House of the Union Parliament
and when the proposed amendment is passed in each House by a majority of not less than
two thirds of the total number of members of that House and is ratified by the legislatures
of not less than two thirds of the units of the Union, excluding the Chief Commissioners’
Provinces, it shall be presented to the President for his assent; and upon such assent being
given the amendment shall come into operation. There were two explanations to that
clause.

908. On 29 April, 1947 Shri Santhanam’s amendment to the draft clause was accepted.
The amendment was “that this clause also if necessary may be amended in the same way
as any other clause in the Constitution”. In June, 1947 the drafting of the amending clause
started. Originally it was Numbered 232. Eventually, Articles 304 and 305 came into
existence in place of draft Article 232. The first draft of the amendment clause was given
by Sir B.N. Rau in March, 1947. By June, 1947 and thereafter he recommended the
procedure favoured by Sir Alladi Krishnaswami Ayyar and Sir Gopalswami Ayyangar,
namely, passage by two thirds majority in Parliament and ratification by like majority of
Provincial legislatures. On 21 February, 1948 the draft Constitution was ready. Draft
Articles 304 and 305 related to amendment Article 305 provided for reservation of seats
for minorities for ten years unless continued in operation by an amendment of the
Constitution.

909. The following features emerge. First, the Constituent Assembly made no distinction
between essential and non-essential features. Secondly, no one in the Constituent
Assembly said that fundamental rights could not be amended. The framers of the
Constitution did not have any debate on that. Thirdly, even in the First Constitution
Amendment debate no one doubted change or amendment of fundamental rights. At no
stage it appeared that fundamental rights are absolute. While a Constitution should be
made sound and basic it should be flexible and for a period it should be possible to make
necessary changes with relative facility.

910. Certain amendments to Article 304 were proposed. One proposed amendment No.
118 was that amendment was to be passed in two Houses by a clear majority of the total
membership of each House. Another proposed amendment No. 210 was that for a period
of three years from the commencement of the Constitution, any amendment certified by
the President to be not one of substance might be made by a simple majority. This also’
stated that it would include any formal amendment recommended by a majority of the
Judges of the Supreme Court on the ground of removing difficulties in the administration
of the Constitution or for the purpose of carrying out the Constitution in public interest.
The third proposed amendment No. 212 was that no amendment which is calculated to
infringe or restrict or diminish the scope of any individual rights, any rights of a person or
persons with respect to property or otherwise, shall be permissible and any amendment
which is or is likely to have such an effect shall be void and ultra vires of any legislature.
It is noteworthy that this amendment was withdrawn. See Constituent Assembly Debates
Vol. IX p. 1665.

911. In the first category the framers devised amendment by Parliament by a simple
majority. These are Articles 2 and 4 which deal with States. As far as creation or re-
Constitution of States is concerned, it is left to Parliament to achieve that by a simple
majority. Again, draft Article 148A which eventually became Article 169 dealing with
Upper Chambers in the States gave Parliament power to abolish the Upper Chambers or
to create new Second Chambers. Schedules 5 and 6 were left to be amended by
Parliament by simple majority. The second category of amendment requires two thirds
majority. It is in that connection that the statement of Dr. Ambedkar “If the future
Parliament wishes to amend any particular Article which is not mentioned in Part III or
Article 304 all that is necessary for them is to have the two thirds majority then they can
amend it” was invoked by Mr. Palkhivala to support his submission that Part III was
unamendable. That is totally misreading the speech. The speech shows that some Articles
would be amendable by bare majority, others would require two thirds majority and the
third category would require two thirds majority plus ratification by the States.

912. Proceedings in the Constituent Assembly show that the whole Constitution was
taken in broad prospective and the amendments fell under three categories providing for
simple majority, or two thirds; majority or two thirds majority and ratification by the
States. These different procedures were laid down to avoid rigidity.

913. The Constitution First Amendment Act which added Article 15 (4), substituted
words in Articles 19(2) and Article 19(6), inserted Article 31A indicates interesting
features. The two criticisms at that time were as to what was the hurry and secondly that
the Government was trying to take more power to itself. The answers are that a
Constitution which is responsive to the people’s will and their ideas and which can be
varied here and there, will command respect and people will not fight against change.
Otherwise, if people feel that it is unchangeable and cannot be touched, the only tiling to
be done by those who wish to change it is to try to break it. That is a dangerous thing and
a bad thing.

914. In this background there is no doubt about the meaning and scope of Article 368.
The Attorney General rightly said that if there be any doubt contemporaneous practical
exposition of the Constitution is too strong and obstinate to be shaken or controlled. In
Mopherson v. Blacker 146 U.S. 1 it is said that where plain and clear words occur there is
no difficulty but where there is doubt and ambiguity contemporaneous and practical
exposition is a great weight. In The Automobile Transport (Rajasthan) Ltd. v. The State
of Rajasthan and Ors.
(1963) 1 S.C.R. 491 this Court took notice of the feature that
Constitution makers had deep knowledge of Constitutions and Constitutional problems of
other countries.

915. Mr. Seervai relying on British Coal Corporation v. King (1935) A.C. 500 submitted
that in interpreting a constituent or organic statute that construction most beneficial to the
widest possible amplitude of powers must be adopted. A strict construction applicable to
penal or taxing statute will be subversive of the real intention of Parliament if applied to
an Act passed to ensure peace, order and good government. Largest meaning is given to
the allocated specific power. If there are no limitations on the power it is the whole
power. Grant of power of amendment cannot be cut down except by express or implied
limitations. The conclusion is that the meaning of the word amendment is wide and not
restricted.

916. The contention of Mr. Palkhivala on behalf of the petitioner is that under Article 368
as it stood prior to the amendment there were implied and inherent limitations on the
power of amendment. It was said that the word “amendment” would preclude the power
to alter or destroy the essential features and the basic elements and the fundamental
principles of the Constitution. This contention was amplified as follows. The Constitution
is given by the people unto themselves. The power to decide upon amendment is given to
the 5 year Parliament which is a creature of the Constitution. Article 368 does not start
with the non-obstante clause. Article 368 uses the word “amendment” simpliciter. Less
significant amendment powers in others parts of the Constitution use the words “add,
alter, repeal or vary” in addition to the word “amendment”, as will appear in Articles 31B,
25(b), 252(2), 372, 372A(2), paragraph 7 Schedule 5, paragraph 21 Schedule 6. Article
368 talks of an amendment of this Constitution and does not extend the amending power
to “all or any of the provisions of this Constitution”. On a wide construction of the word
“amendment” all fundamental rights can be taken away by the requisite majority whereas
much less significant matters require the concurrence of at least half the States under the
proviso to that Article.

917. The basic human freedom are all of the most fundamental importance to all the
States and all the citizens. Article 32 is no less important to the citizens of States than
Article 226. The Preamble is not a part or provision of the Constitution. Therefore, the
Preamble cannot be amended under Article 368. The nature and the contents of the
Preamble are such that it is incapable of being amended. If the Preamble is unalterable it
necessarily follows that those features of the Constitution which are necessary to give
effect to the Preamble are unalterable. Fundamental rights are intended to give effect to
the Preamble. They cannot, therefore, be abridged or taken away. The provisions of
Article 368 themselves can be amended under that very Article. If the word “amendment”
is read in the widest sense Parliament will have the power to get rid of the requisite
majority required by Article 368 and make any Constitutional amendments possible by
bare majority, Parliament can provide that hereafter the Constitution shall be
unamendable. Parliament can reduce India to a status which is neither sovereign nor
democratic nor republic and where the basic human rights are conspicuous by their
absence.

918. Mr. Palkhivala submits that the principle of inherent or implied limitations on power
to amend the controlled Constitution stems from three basic features. First, the ultimate
legal sovereignty resides in the people. Second, Parliament is only a creature of the
Constitution. Third, power to amend the Constitution or destroy the essential features of
the Constitution is an application of ultimate legal sovereignty.

919. Mr. Palkhivala enumerated 12 essential features. These were as follows : (1) The
supremacy of the Constitution. (2) The sovereignty of India. (3) The integrity of the
country. (4) The democratic way of life. (5) The republican form of Government. (6) The
guarantee of basic human rights elaborated in Part III of the Constitution. (7) A secular
State. (8) A free and independent judiciary. (9) The dual structure of the Union and the
States. (10) The balance between the legislature, the executive and the judiciary. (11) a
Parliamentary form of Government as distinct from the presidential form of Government.
(12) Article 368 can be amended but cannot be amended to empower Parliament to alter
or destroy any of the essential features of the Constitution, make Che Constitution
literally or practically unamendable, make it generally amendable by a bare majority in
Parliament, confer the power of amendment either expressly or in effect on the State
Legislatures and delete the proviso and deprive the States of the power of ratification
which is today available to them in certain broad areas.

920. The Constitution 24th Amendment Act was impeached by Mr. Palkhivala on three
grounds. First, by substituting the words “amend by way of addition, variation or repeal”
in place of the word “amendment” in Article 368 the power was widened. Second, the
24th Amendment made explicit that when Parliament makes a Constitutional amendment
under Article 368 it acts in exercise of constituent power. Third, it had provided by
amendment in Articles 13 and 368 that the power in Article 13(2) against abridging or
taking away of the fundamental rights shall not apply to any amendment under Article

368. The Constitution 24th Amendment Act is, therefore, to be construed as empowering
Parliament to exercise full constituent power of the people and to vest in Parliament the
ultimate legal sovereignty of the people as authorising Parliament to alter or destroy all or
any of the essential features, basic elements and fundamental principles of the
Constitution. Likewise, Parliament is construed by the Constitution 24th Amendment Act
to be authorised to damage or destroy the essence of all or any of the fundamental rights.
Therefore, the amendment must be illegal and invalid.

921. In the alternative it was submitted on behalf of the petitioner that if the Constitution
24th Amendment is valid it can be only on a reading down of the amended provisions of
Article 13 and 368 which reading would preserve the original inherent and implied
limitations. Even after the Constitution 24th Amendment Act Parliament will have no
power to alter or destroy the essential features of the Constitution and secondly,
fundamental rights are among the essential features of the Constitution and, therefore, the
essence of any of the fundamental rights cannot be altered or destroyed or damaged even
when they are sought to be abridged.

922. The Attorney General stressed the background in which Article 368 was enacted by
the Constituent Assembly to show that any limitation on the amending power was never
in controversy. The only controversy was regarding the degree of flexibility of an
amendment of all the provisions of the Constitution. Our Constitution has adopted three
methods of amendment of the Constitution. Certain provisions of the Constitution may be
amended by a simple majority in Parliament. Others may be amended by two-thirds
majority. The third category relates to provisions where amendments must be ratified by
one half of the States. This scheme strikes a good balance by protecting the rights of the
States while leaving the remainder of the Constitution easy to amend. Of the three ways
of amending the Constitution two are laid down in Article 368 itself and the third is
provided for in about 24 other Articles.

923. The Constitutional Adviser incorporated in his draft Constitution prepared by him in
October, 1947 a recommendation contained in the supplementary Report of the Union
Constitution Committee. Following the recommendation of the Advisory Committee he
included a proviso that the provisions in the Constitution relating to the reservation of
seats for the Muslims, the Scheduled Castes, the Scheduled Tribes, the Indian Christians
and the Sikhs, either in the Federal Parliament or in any Provincial Legislature, should
not be amended before the expiry of ten years from the commencement of the
Constitution.

924. The Drafting Committee in February, 1948 considered the provisions for
amendment. It made three material changes in the provisions made by the Constitution
Adviser. First, the Committee framed a self contained and independent Article regarding
the reservation of seats in the legislatures for minorities. These provisions could not be
amended for a period of ten years and would then cease to have effect unless continued in
operation by an amendment of the Constitution. The second proposed change gave a
limited power of initiating Constitutional amendments to the State legislatures. This
power related to two matters. These were the methods of choosing Governors and the
establishment or abolition of Legislative Councils in the States. The third amendment
suggested was that changes in any of the legislative lists (not merely federal List) should
receive ratification of at least one half of the Provincial legislatures and one third of the
legislatures of Indian States.

925. The entire history of the power of amendment of the Constitution shows first that the
Draft Constitution eliminates the elaborate and difficult procedures such as a decision by
convention or a reterendum. The powers of amendments are left with the legislatures of
the Union and the States. Secondly, it is only for amendments of specific matters that the
ratification by the State legislatures is required. All other Articles are left to be amended
by Parliament with only limitation of majority of not less than a two-thirds of the
members of each House present and voting and the majority of the total membership of
each House. Thirdly, the provisions for amendment of the Constitution Were made
simple and not difficult when comparison is made with the American and the Australian
Constitutions.

926. The theory of inherent and implied limitations on the amending power is based on
the assumption of a narrow and restricted meaning of the word amendment to suggest
that the basic features or the essential features and the democratic republican character of
the Constitution cannot be damaged and destroyed. Emphasis is laid on the Preamble of
the Constitution to suggest that inherent and implied limitations all spring from the
Preamble. The Preamble is said not to be a part of the Constitution. The Preamble is said
to be unalterable. Therefore, it is contended that other provisions which gave effect to the
Preamble cannot be amended.

927. Reliance is placed on the decision of this Court in Berubari case (1960) 3 S.C.R. 250
in support of the proposition that the Preamble is not a part of the Constitution. The
conclusion drawn is that no amendment of the Constitution inconsistent with the
Preamble can be made. The Preamble is said to be an implied limitation on the power of
amendment. This Court in Berubari case said that the Preamble has never been regarded
as the source of any substantive power, because such powers are expressly granted in the
body of the Constitution. This Court said “what is true about the powers is equally true
about prohibitions and limitations”. In Berubari case it was suggested that the Preamble
to the Constitution postulated that like a democratic republican form of the Government
the entire territory of India was beyond the reach of Parliament and could not be affected
either by ordinary legislation or even by Constitutional amendment. The Preamble was
invoked to cut down the power to cede territory either by ordinary law or by amendment
of the Constitution. This Court said that the Preamble is, in the words of Story “a key to
open the minds of the makers, but nevertheless the Preamble could not be said to
postulate a limitation on one of the very important attributes of sovereignty”. This Court
rejected the theory that the Preamble can impose serious limitations on the essential
attribute of sovereignty. The suggested limitation that the Preamble affirmed the
inviolability of the territory of India so that the power of amendment should be implied
limited to exclude the ceding territory, is negatived by this decision.

928. The petitioner’s contention that the Preamble is not a part of the Constitution is
nullified by the petitioner’s reference to and reliance on the Preamble as the source of all
inherent limitations. The Berubari case held that Article I could be amended under Article
368 and a part of the territory of India could be ceded by such amendment. The Preamble
did not limit the power to cede territory by-amendment of Article I.

929. In the Berubari case there is an observation that the Preamble is not a part of the
Constitution. The Preamble was taken up by the Constituent Assembly at the end as it
had to be in conformity with the Constitution. The Preamble was debated and voted upon
and the motion “The Preamble stand part of the Constitution” was adopted. Therefore,
Mr. Seervai rightly contended that the Preamble is an integral part of the status. The
Preamble can be repealed (See Craies on Statute 6th Ed. page 200 seq. and Halsbury
Laws of England, 3rd Ed. Vol. 36 p. 370).

930. In Gopalan case (1950) S.C.R. 88 an argument was advanced on the Preamble that
the people gave themselves guaranteeing to the citizens fundamental rights, and,
therefore, the provisions of Part III must be construed as being paramount to the
legislative will as otherwise the fundamental rights to life and personal liberty would
have no protection against legislative action. Patanjali Sastri, J., said that the high
purpose and spirit of the Preamble as well as the Constitutional significance of a
declaration of Fundamental Rights should be borne in mind. The language of the
provisions, it was said there, could not be stretched in disregard of the cardinal rule of
interpretation of any enactment, Constitution or other, that its spirit no less than its
intendment should be collected primarily from the natural meaning of the words used.
The words “procedure established by law” in Article 21 must be taken to refer to a
procedure which had a statutory origin. The word “law” was said not to mean the
immutable and universal principle of natural justice. The reasoning given by Patanjali
Sastri, J. was “no procedure is known or can be said to have been established by such
vague and uncertain concepts as the immputable and universal principles of natural
justice”. This Court in Gopalan case refused to read due process as an implication of the
Constitution.

931. In the Kerala Education Bill 1957 case (1959) S.C.R. 995 Das, C.J. referred to the
Preamble and said “to implement and fortify the supreme purpose set forth in the
Preamble, Part III of our Constitution has provided for us certain fundamental rights”. In
the same case, Das, C.J. said “so long as the Constitution stands as it is and is not altered,
it is inconceiveably the duty of this Court to uphold the fundamental rights and thereby
honour our sacred obligation to the minority community who are of our own”. This
observation shows that fundamental rights can be amended and the Preamble does not
stand in the way.

932. In Basheshar Nath v. The C.I.T. Delhi (1955) Supp. 1 S.C.R. 528 Bhagwati, J.
referred to the Preamble in discussing the question of waiver of fundamental right and
compared our Preamble to the Preamble to the United States Constitution. The Preamble
to the American Constitution is without the Bill of Rights and the Bill of Sights which
became part of the United States Constitution substantially altered its character and
broadly speaking, differed in no way, in principle, from our fundamental rights.

933. The Preamble is properly resorted to where doubts or ambiguities arise upon the
words of the enacting part. If the enacting words are clear and unambiguous, there is little
room for interpretation, except the cases leading to an obvious absurdity, or to a direct
overthrow of the intention expressed in the Preamble. This is the view of Story. The
Preamble can never be resorted to enlarge the powers confided to the general government
The Preamble can expound the nature, extent and application of the powers actually
conferred by the Constitution and not substantively create them.

934. The decision of this Court in Gopalan case, the Coal Bearing Areas Act case (1962)
1 S.C.R. 44, and State of Rajasthan v. Leela Jain (1965) 1 S.C.R. 276 are that if the
language of the enactment is clear the Preamble cannot nullify or cut down the
enactment. The Judicial Committee in The Secretary of State for India in Council v.
Maharajah of Bobbili I.L.R. 43 Mad. 529 said that the legislature may well intend that the
enacting part should extend beyond the apparent ambit of the Preamble or the immediate
mischief. See also Attorney General v. Prince Ernest Augustus of Haneyar 1957 A.C.

436. The American decision in Henning Jacobson v. Commonwealth of Massachusetts
197 U.S. 11 indicates that power is not conferred by the Preamble but must be found in
the Constitution.

935. The Preamble may be relevant in the case of an ambiguity in an enactment in a
statute. A statute does not contain an amending power for the simple reason that the
statute can be amended under legislative power. The Attorney General rightly said that
the Preamble in a Constitution refers to the frame of the Constitution at the time of the
Preamble, and, therefore, it can possibly have no relevance to the constituent power in the
future, when that Constitution itself can be changed. The position would be the same so
far as the Preamble is concerned whether the constituent power is exercised by the
amending body provided for by the people themselves in the Constitution or by
referendum if so provided for in the Constitution. The Attorney General supported his
submission by relying on the views of Canaway and Wynes on the similar interpretation
of Section 128 of the Australian Constitution.

936. Canaway in the Failure of Federalism in Australia in discussing Section 128 of the
Australian Constitution under the heading “Alteration of the Constitution” expresses the
view that the section must be read as a substantive grant of power to alter the Constitution
and that the negative form of the section in no way detracts from the amplitude of that
power. Canaway further says that it is not permissible to refer to the Preamble in
connection with the effect of Section 128 and if nevertheless such reference is made there
is nothing adverse to the conclusion that there is full power of amendment. The Preamble
recites a preliminary agreement to unite in one indissoluble Federal Commonwealth.
Section 128 of the Australian Constitution forms an integral part of the Constitution. As
from the time of the agreement it must have been contemplated that the Constitution
should be alterable to the full extent of power conferred by that section. Therefore, the
word “alter” in Section 128 of the Australian Constitution is not restricted by any
reference to the Preamble.

937. Wynes in Legislative, Executive and. Judicial Powers in Australia 4th Ed. at pp.
505-506 expresses the view that apart from the rule which excludes the Preamble
generally from consideration in statutory interpretation it is clear that, when all is said
and done, the Preamble at the most is only a recital of a present intention. The insertion
of an express reference to an amendment in the Constitution itself is said to operate as a
qualification upon the mere recital of the reasons for its creation.

938. At the second reading of the Draft Constitution in the Constituent Assembly a
resolution was adopted that the Preamble do form part of our Constitution. The Preamble
is a part of the Constitution. On 26 November, 1949 certain Articles of the Constitution
were brought into force. Article 393 did come into force on 26 November, 1949.
Therefore, the Preamble did not come into force on 26 November, 1949. As regards
general laws the position is that the Preamble has been treated as part of the statute.

939. Clear Constitutional provisions are imperative both on the legislatures and the
Courts. Where a Constitutional provision is comprehensive in scope and leaves no room
for interpretation the Court is without power to amend, add to or detract from a
Constitutional provision or to create exceptions thereof by implication (See Corpus Juris
Secumdum Vol. 16 p. 65). Where the people express themselves in careful and measured
terms in framing the Constitution and they leave as little as possible to implications,
amendments or changes in the existing order or conditions cannot be left to inserting
implications by reference to the Preamble which is an expression of the intention at the
time of the framing of the Constitution. Therefore, the power to amend the Constitution is
not restricted and controlled by the Preamble.

940. The contention that essential features are not amendable under Article 368 as it
stood before the Constitution 24th Amendment Act is not only reading negative
restrictions on the express power of amendment but is also putting the clock back. One of
the salutary principles of construction of a statute is to be found in R.V. Burah 3 A.C.

889. It was a case to determine whether the prescribed limitations of a colonial legislature
had been exceeded. The Judicial Committee said that a duty must be performed by
looking to the terms of the instrument by which affirmatively legislative powers are
created, and by which, negatively, they are restricted. “If what has been done is
legislation within the general scope of the affirmative words which give power, and if it
violates no express condition or restriction by which that power is limited, it is not for,
any court of justice to enquire further or to enlarge constructively those conditions and
restrictions”. The maxim Expressum facit cessare taciturn was similarly applied in Webb
v. Outrim 1907 A.C. 89. The theory of implied and inherent limitations can be best
described as a subtle attempt to annihilate the affirmative power of amendment. Lord
Halsbury in Fielding v. Thomas 1896 A.C. 600 said that if the legislature had full power
to make laws it was difficult to see how the power was taken away. The power is always
sufficient for the purpose. Lord Dunedin in Whiteman v. Sadler 1910 A.C. 514 said
“express enactment shuts the door to further implication”.

941. It was said that the essential features could be amended by way of improvement but
could not be damaged or destroyed. It was said India could not be converted into a
totalitarian dictatorship. The entire approach of the petitioner to the power of amendment
contained in Article 368 ignores the fact that the object of the Constitution is to provide
for the organs of State like the judicature, legislature and the executive for the
governance of the country. Apart from the essential functions of defence against external
aggression and of maintenance of internal order a modern State is organised to secure the
welfare of the people. India is a sovereign democratic republic which means that
Parliament and State legislatures are elected on adult universal suffrage. The country is
governed by the Cabinet system of government with ministries responsible to the House
ok the People and to the Legislative Assemblies respectively. In a democracy the
determination of policies to be pursued can only be determined by a majority vote cast at
election and then by a majority of the elected representatives in the legislature. Holmes,
J., said “In a democracy the people have the right to embody their opinion in law”.

942. The argument that if unbridled power were conferred the Constitution could be
subverted or destroyed is not supported by actual experience in India. Mr. Seervai
emphasised that since 1951 when Shankari Prasad case recognised unlimited power of
amendment till Golak Nath case in 1967 the normal democratic process of the
departments of the State functioned as provided by the Constitution. Elections have been
held as provided by the Constitution. If any body or organised party were bent upon
subverting our free Constitution, then even if there were no power of amendment,
Parliament has powers which would enable such destruction to be brought about. Great
and wide powers are conferred for the governance of great sovereign countries and such
powers cannot be withheld on the ground that they may be used externally or
oppressively. Well settled principles of construction in interpreting Constitutions
preclude limiting the language of the Constitution by political, juristic or social concepts
independently of the language of the Constitution to be interpreted. This Court in Deep
Chand v. State of Uttar Pradesh and Ors.
(1959) Supp. 2 S.C.R. 8 relied on the test laid
down in Queen v. Burah (1878) 5 I.A. 179 that the terms of the instrument by which
affirmatively the powers are created, and by which they are negatively restricted are to be
looked into. The Judicial Committee in Attorney General for Ontario v. Attorney General
for Canada 1912 A.C. 571 tersely stated the legal principles as follows : “If the text is
explicit the text is conclusive, alike in what it directs and what it forbids”. This is the
golden rule of construction of a written Constitution.

943. In Gopalan case 1950 S.C.R. 88 this Court was invited to read into the Constitution
implications derived from the “spirit of the Constitution”. Kania, C.J. said that to strike
down the law on an assumed principle of construction would be “to place in the hands of
the judiciary powers too great and too indefinite either for its own security or the
protection of private rights”. Kania, C.J. also said that a large and liberal interpretation
should be given to the Constitution. That does not mean that a Court is free to stretch or
pervert the language of the Constitution in the interest of any legal or Constitutional
theory. This Court in Keshavan Madhavan Menon v. The State of Bombay 1951 S.C.R.
228 rejected the contention that the spirit of the Constitution should be invoked in
interpreting the Constitution. In Benoari Lal Sharma case 72 I.A. 57, the Privy Council
reversed the judgment of the Federal Court observing that questions of jurisprudence or
policy were not relevant to the construction of power conferred in an affirmative
language and not restricted in any negative terms.

944. A Constitution is essentially a frame of government laying down governmental
powers exercisable by the legislature, executive and the judiciary. Even so other
provisions are included in the Constitution of a country which provisions are considered
by the framers of that Constitution to have such special importance that those should be
included in the Constitution or organic law. Thus all provisions of the Constitution are
essential and no distinction can be made between essential and non-essential features
from the point of view of amendment unless the makers of the Constitution make it
expressly clear in the Constitution itself. The Attorney General rightly said that if the
positive power of “amendment of this Constitution” in Article 368 is restricted by raising
the walls of essential features or core of essential features, the clear intention of the
Constituent Assembly will be nullified and that would make a mockery of the
Constitution and that would lead to destruction of the Constitution by paving the way for
extra Constitutional or revolutionary changes in the Constitution. The theory of implied
and inherent limitations cannot be allowed to act as a boa constrictor to the clear and
unambiguous power of amendment.

945. If there is no express prohibition against amendment in Article 368 the ommission
of any such restriction did not intend to impose any restriction. When certain restrictions
are imposed it is not intended that other undefined restrictions should be imposed by
implication. The general rule is not to import into statutes words which are not found
there. Words are not to be added by implication into the language of a statute unless it is
necessary to do so to give the paragraph sense and meaning in its context. If a matter is
altogether omitted from statute it is not allowable to insert it by implication. Where the
language of an Act is clear and explicit, effect is to be given to it whatever may be the
consequences. The words of the statute speak the intention of the legislature. Where the
reading of a statute produces an intelligible result there is no ground for reading any
words or changing any words according to what may be supposed intention of the
legislature. If a statute is passed for the purpose of enabling something to be done but
omits to mention in Terms some detail which is of great importance to the proper
performance of the work which the statute has in contemplation the courts are at liberty
to infer that the statute by implication empowers the details to be carried out. The
implication is to empower the authority to do that which is necessary in order to
accomplish the ultimate object.

946. The implication sought to be raised by Mr. Palkhivala is for the purpose of reading
negative words into Article 368 to destroy the positive power to amend. The provisions
of out Constitution in the light of historical background and special problems of the
country will show that no provision can be considered as non-essential. The Constitution-
makers did not think so. The Attorney General rightly contended that no one has the
power or authority to say that any single provision is more essential than another or that
the amending power under Article 368 does not operate on any provision on the ground
of alleged essentiality when Article 368 provides amendment of this Constitution which
obviously means the whole Constitution including every provision. In a Constitution
different methods of amendment may be laid down depending upon the degree of
importance attached to particular parts of the Constitution. Apart from the language of
Article 368 the draft Constitution as it emerged through the Constitutuent Assembly
shows that no provision of the Constitution was excepted from the amending power.

947. The provisions for the purpose of amendment were divided into four categories. The
first two categories are to be found in Article 368. Certain provisions require ratification
by the requisite number of States as are mentioned in the proviso. Other provisions which
do not fall within the proviso are amendable by a double majority provided there. The
third category consists of Articles 4, 169, 240(1), paragraph 7 Schedule 5, and paragraph
21 Schedule 6. The fourth category consists of provisions which were said by the
Attorney General to confer enabling power on Parliament to change the provisions by by
the expression “unless Parliament otherwise provides” or similar expression. He gave the
examples which are Articles 73(2), 100(3), 105(3), 118(2), 120(2), 125, 133(3), 171(2),
189(3), 194(3), 210(2), 241(2), 283(1) and (2), 285(1) and (2), 343(3), 345, 348(1).

948. The character of the provisions which are amendable under the proviso to Article
368 itself shows that petitioner’s submission that essential features are unamendable is a
baseless vision. Article 54 speaks of the method of election of the President. This may be
changed. The manner or scale of representation of the different States in regard to the
election of the President may also be changed. The executive power of the Union and the
States may be changed. Chapter IV of Part V (the Union Judiciary), Chapter V of Part VI
(the High Courts in the States) are also mentioned in Article 368 as liable to be changed.
Article 141 may also be changed. Chapter I of Part XI and the Seventh Schedule
(legislative relations between Union and the States) may be changed. The representation
of the States in Parliament (Articles 80 and 81) may be changed. The number of
representation may be increased or reduced. The method of election of such
representatives as Parliament may by law prescribe and the number of the members of the
House of the People may be increased or reduced. The method of election to the House of
People may be changed. Finally the provisions of Article 368 itself, which is the most
important part of the Constitution may be changed.

949. To find out essential or non-essential features is an exercise in imponderables. When
the Constitution does not make any distinction between essential and non-essential
features it is incomprehensible as to how such a distinction can be made. Again, the
question arises as to who will make such a distinction. Both aspects expose the egregious
character of inherent and implied limitations as to essential features or core of essential
features of the Constitution being unamendable. Who is to judge what the essential
features are ? On what touchstone are the essential features to be measured? Is there any
yardstick by which it can be gauged ? How much is essential and how much is not
essential? How can the essential features or the core of the essential features be
determined? If there are no indications in the Constitution as to what the essential
features are the task of amendment of the Constitution becomes an unpredictable and
indeterminate task. There must be an objective data and standard by which it can be
predicated as to what is essential and what is not essential. If Parliament cannot judge
these features Parliament cannot, amend the Constitution. If, on the other hand,
amendments are carried out by Parliament the petitioner contends that eventually court
will find out as to whether the amendment violates or abridges essential features or the
core of essential features. In the ultimate analysis it is the Court which will pronounce on
the amendment as to whether it is permissible or not. This construction will have the
effect of robbing Parliament of the power of amendment and reposing the final power of
expressing validity of amendment in the courts.

950. Mr. Palkhivala said that though the essential features could be amended the core of
essential features could not be amended. He said that there was no esoteric test to find out
what is essential and what is not essential and if no precise definition could be given that
was no reason to hold that the essential features and the core of essential features could
be amended. It was said that the appreciation of the trained judicial mind is the only way
to find out what essential features are.

951. Mr. Seervai rightly contended that there is no foundation for the analogy that just as
Judges test reasonableness in law, similarly the judicial mind will find out the essential
features on the test of, reasonableness. Reasonableness in law is treated as an objective
criterion because reason inheres in man as rational being. The citizen whose rights are
affected applies reason and when he assails a law he possesses a standard by which he
can persuade the Court that the law is unreasonable. The legislature which makes a law
has the standard of reasonableness and has the further qualification to apply the standard
because of familiarity with the needs, desires and the wants of the people whom the
legislature represents. As regards the Judge not only does he share the reasonableness of
the reasonable man but his trained mind enables him to see certain aspects clearly. The
process of judicial review of legislation as laid down by Courts is that the Court will start
with the presumption that laws enacted are reasonable. The objective standard is
reasonableness. That is why in the law of contract reasonable price is to be ascertained by
the Courts. In the law of torts the Courts find out what reasonable care is. In the law of
property reasonable conduct is found out by the Courts to avoid evil consequences.
Reasonableness is to be judged with reference to the right which is restricted when
Article 19 is considered.

952. The American Courts evolved a test of reasonableness by the doctrine of substantive
due process which means not that the law is unreasonable but that on political, social and
economic grounds the majority of Judges consider that the law ought not be permitted to
be made. The crucial point is that in contradistinction to the American Constitution where
rights are couched in wide general terms leaving it to the Courts to evolve necessary
limitations our Constitution limited it by precise words of limitation as for example in
Articles 19 and 21. In Article 21 the Constitution-makers substituted “procedure
established by law” for the words “due process of law”. The reason for the change was
that the procedure established by law was specific. The framers of the Constitution
negatived the vague undefinite reasonableness of laws on political, social and economic
grounds. In Gopalan case due process was rejected, by clearly limiting the rights acquired
and by eliminating the indefinite due process. The Constitution makers freed judicial
review of subjective determination. Due process as a test of invalidity of law was
deliberately withheld or denied. Courts are not concerned with the wisdom or policy of
legislation. The Courts are equally not concerned with the wisdom and policy of
amendments to the Constitution.

953. Reliance was placed by Mr. Palkhivala on Ridge v. Baldwin 1964 A.C. 40 where it
is said that opinions that natural justice is so vague as to be practically meaningless, are
tainted by the perennial fallacy that because something cannot be cut and dried or nicely
weighed or measured therefore it does not exist. In the same case it was said that the idea
of negligence is equally insusceptible or exact definition, but what a reasonable man
would regard as fair procedure in particular circumstances and what he would regard as
negligence in particular circumstances are equally capable of serving as tests in law.
Extracting those observations it was said by Mr. Palkhivala that though the border-line
between essential features and non-essential features could not be stated or it was not
possible to specify exhautively the amendment which could be invalid on that principle
yet there was no reason why the principle of inherent and implied limitations to amend
our Constitution should not be accepted. Inherent and implied limitations cannot originate
in an oracle when the Constitution does not contain any express prohibition against
amending any provision. When Article 368 speaks of changes in the provisions of the
Constitution as are set out in Clauses (a) to (d) of the proviso it is manifest that the
makers of the Constitution expressed their intention with unerring accuracy that features
which can broadly be described as federal features, and from that point of view “Essential
features” could be amended. In the face of these express provisions it is impossible to
hold that the Constitution does not contemplate an amendment of the so called essential
features of the Constitution. The proviso confers that power with relation to the judiciary,
the executive and the legislature, none of which could be said to be inessential. Indeed it
is difficult to imagine that the Constitution contained any provision which was
inessential. It need be hardly said that amendment not only means alteration, addition or
repeal of provision but also deletion of some part, partial repeal and addition of a new
part.

954. It was said that if our Parliamentary system was changed to a Presidential system it
would be amending the core of our Constitution. But such a change is permissible under
Article 368. Whether the people would adopt such an amendment is a different matter
and does not fall for consideration here. The core of the federal form of Government in
our country is greater power in the Union Parliament than States for preserving the
integrity of the country. There can be changes by having a confederation or by conferring
greater power on the Centre. Those contentions about unamendability of essential
features do not take into consideration that the extent and character of any change in the
provisions of the Constitution is to be determined by legislatures as amending bodies
under Article 368 and as representatives of the people in a democracy and it is not the
function of the Courts to make any such determination.

955. Mr. Palkhivala contends that the Constitution 24th Amendment Act is
unConstitutional because Parliament cannot exceed the alleged implied and inherent
limitations on the amending power as it stood before the 24th Amendment. The 24th
Amendment has substituted the marginal note “Power of Parliament to amend the
Constitution and procedure therefor” for the original note “procedure for amendment of
the Constitution”. This change is due to the fact that according to the leading majority
judgment in Golak Nath case the unamended Article dealt only with the procedure for
amendment and that the power of amendment was in the residuary power of legislation.
The 24th Amendment has declared that the power to amend the Constitution is in Article

368. That was the view of this Court in earlier decisions. That was the minority view in
Golak Nath case. By amendment that view has become the Constitutional mandate.

956. The other change as a result of the 24th Amendment is that “Parliament may in the
exercise of its constituent power amend” in place of words “amendment of this
Constitution may be initiated”. The reasons for this change are to give effect to the
decisions of this Court in Shankari Prasad case which in considering the validity of the
First Amendment recognised and affirmed the vital distinction between constituent power
and legislative power and decided that the word “law” in Article 13(2) applied to the
exercise of legislative power and did not apply to an amendment of the Constitution. In
Sajjan Singh case the same distinction was upheld by the majority of this Court. In Golak
Nath case the majority and the concurring judgment denied the distinction between
legislative and constituent power and held that Article 13(2) applied to an amendment of
the Constitution under Article 368 because there was no distinction between legislative
and constituent power. As a consequence the leading majority judgment in Golak Nath
case held that Parliament could not amend fundamental rights. The dissenting judgments
in Golak Nath case upheld the vital distinction between legislative and constituent powers
and held that the decision in Shankari Prasad case and the majority decision in Sajjan
Singh case were correct and that Parliament had power to amend the fundamental rights
since an amendment of the Constitution was not law within the meaning of Article 13(2).
These features give the reason why the expression “Parliament may in the exercise of
constituent power” was introduced by the 24th Amendment. Parliament took notice of
two conflicting views and the unamended Article 368. Parliament took notice of the
preponderating judicial opinion in favour of the view that Article 368 contained the
power of amendment and that power was a constituent power. Wanchoo, J. held that the
power under Article 368 is constituent power to change the fundamental law, that is to
say the Constitution. The constituent power under the Constitution belonged to
Parliament because the Constitution gave it. The Amendment made explicit what the
judgment in Shankari Prasad case and the majority judgment in Sajjan Singh case and the
dissenting judgment in Golak Nath case said, namely that Parliament has the constituent
power to amend the Constitution.

957. The unamended Article used the words “An amendment of this Constitution”. The
24th Amendment used the words “Parliament may…amend by way of addition, variation
or repeal any provision of this Constitution”. This has been done because the leading
majority judgment in Golak Nath case expressed the view that there is considerable force
in the argument that the expression “amendment” in Article 368 has a positive and
negative content in exercise of which Parliament cannot destroy the structure of the
Constitution but it can only modify the provisions thereof within the framework of the
original instrument for its better effect. This observation in Golak Nath case raised a
doubt as to the meaning of the word “amendment”. The 24th Amendment has expressly
clarified that doubt.

958. The leading majority judgment and the concurring judgment in Golak Nath case
both held that the fundamental rights could not be amended by Parliament. The leading
majority judgment with reference to the meaning of the word “amendment” and without
deciding the matter observed that there was great force in the argument that certain
fundamental features e.g. the concept of federalism, the institutions of the President and
the Parliamentary executive could not be abolished by amendment. Shankari Prasad case,
Sajjan Singh case and the dissenting minority judgment in Golak Nath case took the view
that every provision of the Constitution could be amended in exercise of constituent
power. As a necessary corollary, the 24th Amendment excludes the operation of Article
13 by amending Article 13 by a new Sub-article (4) that nothing in Article 13 shall apply
to any amendment of this Constitution under Article 368. The amendment of Article 13
by an insertion of Sub-article (4) is also reinforced by the opening words introduced in
Article 368 by the 24th Amendment, viz., notwithstanding anything contained in this
Constitution, which would certainly exclude Article 13.

959. The Constitution 24th Amendment Act raises three aspects. First, does the word
“amend” include abrogation or repeal of the whole Constitution? Does amendment mean
that there is some feature of the Constitution which cannot be changed. Secondly, what
light does the proviso to Article 368 throw on the nature of the amending power and on
the doctrine of inherent and implied limitations on the amending power that essential
features of the Constitution cannot be damaged or destroyed. Thirdly, does Clause (e) of
the proviso to Article 368 enable Parliament and the requisite majority of the States to
increase the power of amendment that was conferred by Article 368.

960. Article 368 in the unamended form contained power as well as self executing
procedure which if followed by the prescribed authorities would result in an amendment
of the Constitution. Both the Attorney General and Mr. Seervai rightly said that the words
“Constitution shall stand amended” in Article 368 will exclude a simple repeal that is
without substituting anything in place of the repealed Constitution. If the Constitution
were totally repealed and a vacuum was created it could not be said that the Constitution
stands amended. The Constitution means the mode in which a State is constituted or
organised specially as to the location of sovereign power. The Constitution also means
the system or body of fundamental principles according to which the nation, State and
body politic is constituted and governed. In the case of a written Constitution the
Constitution is more fundamental than any particular law and contains a principle with
which all legislation must be in harmony. Therefore, an amendment of the Constitution is
an amendment of something which provides a system according to which a State or
nation is governed. An amendment of the Constitution is to make fundamental changes in
the Constitution. Fundamental or basic principles can be changed. There can be radical
change in the Constitution like introducing a Presidential system of government for a
cabinet system or a unitary system for a federal system. But such amendment would in its
wake bring all consequential changes for the smooth working of the new system.

961. However radical the change the amendment must provide for the mode in which the
State is constituted or organised. The question which was often put by Mr. Palkhivala
drawing a panorama of a totalitarian State in place of the existing Constitution can be
simply answered by saying that the words “The Constitution shall stand amended”
indicate that the Constitution of India is being referred to. The power of amendment is
unlimited so long as the result is an amended Constitution, that is to say, an organic
instrument which provides for the making interpretation and implementation of law.

962. The theory of unamendability of so called essential features is unmeritorious in the
face of express provisions in Article 368 particularly in Clauses (a) to (d) of the proviso.
Clauses (a) to (d) relate to 66 Articles dealing with some of the most important features
of the Constitution. Those Articles relate to the judiciary, the legislature and the
executive. The legislative relations between the Union and the States and the distribution
of legislative power between them are all within the ambit of amendment.

963. The question which was raised by Mr. Palkhivala as to whether under proviso (e) to
the unamended Article 368 the power of amendment could be increased is answered in
the affirmative. The reasons broadly stated are three.

964. First, under Article 368 proviso (e) any limitation on the power of amendment
alleged to be found in any other Article of the Constitution can be removed. The full
magnitude of the power of amendment which would have existed but for the limitation
could be restored and the power of amendment increase. In Golak Nath case the majority
view was that Article 13(2) operated as a limitation on the power of amendment. The
24th Amendment took note of that decision and removed all doubts by amending Article
13(2) and providing a new Sub-article (4) there and also by amending Article 368 to the
effect that Article 13(2) shall not apply to any amendment of the Constitution. If the
express limitation which had been judicially held to constitute a bar to the amendment of
fundamental rights could be removed by amending Article 368 under Clause (e) to the
proviso any other alleged implied limitation can be similarly removed.

965. Secondly, judicial decisions show that by amending the Article conferring the power
of amendment a greater power to amend the Constitution can be obtained than was
conferred by the original Article. In Ryan case 1935 Irish Report 170 all the learned
Judges excepting the Chief Justice held that by first amending Section 50 of the Irish
Constitution which conferred the power of amendment subject to certain restrictions
thereon so as to remove the restrictions contained in that section, the Irish Parliament
effectively increased its power in the sense that an amendment could be made which
those express restrictions would have prohibited. Again in Ranasinghe case 1965 A.C.
172 it was said that a legislature has no power to ignore the conditions of law making that
are imposed by the instrument which regulates its power. This restriction created by the
instrument exists independently of the question whether the legislature is sovereign or
whether the Constitution is uncontrolled. The Judicial Committee held that “such a
Constitution can indeed be altered or amended by the legislature if the regulating
instrument so provides and if the terms of those provisions are complied with and the
alteration or amendment may include the change or abolition of those very provision”.
Thus a controlled Constitution can be converted into an uncontrolled Constitution vastly
increasing the power of amendment.

966. Thirdly, the power to amend the amending Article must include the power to add,
alter or repeal any part of that Article and there is no reason why the addition cannot
confer a power of amendment which the authorities named in Article 368 did not possess.
By the exercise of the amending power provision can be made which can increase the
powers of Parliament or increase the powers of the States. Again, by amendment future
amendments can be made more difficult. The picture drawn by Mr. Palkhivala that a
future amendment would be rendered impossible either by absolutely forbidding
amendment or by prescribing an impractically large majority does not present any legal
impediment to such an amendment. The safeguard against such action is external. The
contingency of any such amendment being proposed and accepted is extremely remote
because such an amendment might sow the seeds of revolution which would be the only
way to bring about the change in the Constitution. The Solicitor General rightly said that
the effect of the amendment is that “it shall stand amended in accordance with the terms
of the Bill”. The product is not required to be “this Constitution”. It will not be identically
the old Constitution. It will be a changed or amended Constitution and its resemblance
will depend on the extent of the change. More rigid process like referendum or initiative
or greater majority or ratification by a larger number of States might be introduced by
amendment.

967. It is important to note that proviso (e) to Article 368, namely, the power to amend
Article 368 is unlike perhaps some Constitutions which were before the Constituent
Assembly when our Constitution was framed. Neither the American nor the Australian
Constitution provided for any power to amend the amending provision itself. The
Attorney General rightly contended that this forcefully expresses a clear and deliberate
intention of the Constituent Assembly that apart from providing for a less rigid amending
formula the Constituent Assembly took care to avoid the controversy in America as to
whether express limitation on Article V of the American Constitution itself regarding
equal suffrage of the States in the Senate could be amended or the controversy in
Australia as to whether Section 128 of the Australian Constitution itself could be
amended as there was no express limitation on such amendment. The Constituent
Assembly provided in Clause (e) to Article 368 express and specific power of
amendment of Article 368 itself.

968. The amplitude of the amending power in our Constitution stands in bold relief in
comparison with Article V of the American Constitution, Section 128 of the Australian
Constitution and Section 50 of the Irish Constitution none of which confers such a power.
Dr. Wynes in his Legislative Powers in Australia 4th Ed. p. 505 expresses the view that
though Section 128 is negative in form but the power of amendment extends to alteration
“of this Constitution” and this power is implied by its terms. Dr. Wynes also states that by
the consent of the States the last part of Section 128 could be amended. This is only to
illustrate as to how other Constitutions are understood by jurists in their countries. Our
Article 368 contains no express limitation on the power of amendment. The provision of
Clause (e) in the proviso to Article 368 is not limited to federal features.

969. The words “amendment of this Constitution” in Section 50 of the Irish Constitution
which formed the subject of decision in Ryan case 1935 Irish Report 170 were read by
Kennedy, C.J. in his dissenting view to mean that if power to amend Section 50 itself was
intended to be given the framers of the Constitution would have said so. Mr. Palkhivala
relied on this dissenting view. Other learned Judges who formed the majority held that
the words “amendment of this Constitution” conferred power to amend that Section 50 as
well. If no intention to amend that section itself is expressed there is nothing which can
be implied was the dissent. Therefore, it would follow even according to the dissent that
no implied limitations on the power of amendment can be read in Section 50 if an express
power of amendment has been conferred by the Constitution.

970. Mr. Palkhivala contended that the people reserved the power to themselves to amend
the essential features of the Constitution and if any such amendment were to be made it
should be referred to the people by referendum. It was said that the Constitution makers
did not intend that essential features should be damaged or destroyed even by the people,
and therefore, the Constitution did not provide for referendum. The other contention on
behalf of the petitioner was that referendum was not provided for because it might have
been difficult to have the Constitution accepted on those terms. The second view would
not eliminate the introduction of referendum as a method of amendment. If a referendum
were introduced by an amendment people would have complete power to deal with
essential features. The other question would be as to whether the Preamble and the
fundamental rights would be a limitation on the power of the people. On behalf of the
petitioner it was said that it was not necessary to decide the questions. Both the Attorney
General and Mr. Seervai correctly said that the submissions made on behalf of the
petitioner indicated that if essential features could be amended by the people the very fact
that the Constituent Assembly did not include referendum as one of the methods of
amendment and that the Constitution makers excluded no part of the Constitution from
amendment established that the amendment of a written Constitution can be legally done
only by the method prescribed by the Constitution. If the method of referendum be
adopted for purpose of amendment as suggested by Mr. Palkhivala that would be extra
Constitutional or revolutionary. The amending body to amend the Constitution represents
the will of the people.

971. Therefore, as long as Article 368 may be amended under proviso (e) any amendment
of the Constitution by recourse to referendum would be revolutionary. Mr. Palkhivala on
behalf of the petitioner did not rely on the majority decision in Golak Nath case that the
fundamental rights could be abridged or taken away only by convening a Constituent
Assembly, but based his argument on a theory of legal sovereignty of the people. The
Constitution is binding on all the organs of government as well as on the people. The
Attorney General rightly submitted that the concept of popular sovereignty is well settled
in parliamentary democracy and it means that the people express their will through their
representatives elected by them at the general election as the amending body prescribed
by the Constitution.

972. Are fundamental rights unamendable? Mr. Palkhivala contended that apart from
Article 13(2) fundamental rights are based on Universal Declaration of Human Rights
and are natural rights, and, therefore, they are outside the scope of amendment. In Golak
Nath case the majority view declined to pronounce any opinion on alleged essential
features other than fundamental rights. The concurring view was that fundamental rights
were unamendable because they were fundamental. Wanchoo, J. for himself and two
other learned Judges and Ramaswami, J. rightly rejected the theory of implied
limitations. The three reasons given by Wanchoo, J. are these. First, the doctrine of
essential and non-essential features would introduce uncertainty. Secondly, constituent
power of amendment does not admit of any impediment of implied restrictions. Thirdly,
because there is no express limitation there can be no implied limitation.

973. Mr. Seervai correctly contended that there is intrinsic evidence in the provisions of
Part III itself that our Constitution does not adopt the theory that fundamental rights are
natural rights or moral rights which every human being is at all times to have simply
because of the fact that as opposed to other things he is rational and moral. The language
of Article 13(2) shows that these rights are conferred by the people of India under the
Constitution and they are such rights as the people thought fit to be in the organised
society or State which they were creating. These rights did not belong to the people of
India before 26 January 1950 and would not have been claimed by them. Article 19
embodies valuable rights. Rights under Article 19 are limited only to citizens. Foreigners
are human beings but they are not given fundamental rights because these rights are
conferred only on citizens as citizens.

974. Article 33 enacts that Parliament may by law modify rights conferred by Part III in
their application to Armed Forces. Parliament may restrict or abrogate any of the rights
conferred by Part III so as to ensure the proper discharge of the duties of the Armed
Forces and the maintenance of discipline among them. Therefore, Article 33 shows that
citizens can be denied some of these rights. If these are natural rights these cannot be
abrogated. Article 34 shows that Parliament may by law indemnify any person in respect
of any act done by him in connection with the maintenance or restoration of order in any
area where martial law was in force or validate any sentence passed, punishment
inflicted, forfeiture ordered or other act done under martial law in such area. Article 34
again shows restriction on rights conferred by Part III while martial law is in force in any
area. The dominant concept is social good. Where there is no restraint the society fails.

975. Articles 352 and 358 also illustrate as to how while the proclamation of emergency
is in operation provisions of Article 19 are suspended during emergency. The framers of
the Constitution emphasised the social content of those rights. The basic concept of
fundamental right is therefore a social one and it has a social function. These rights are
conferred by the Constitution. The nature of restriction on fundamental rights shows that
there is nothing natural about those rights. The restrictions contemplated under Article
19(2) with regard to freedom of speech are essential partis of a well organised developed
society. One must not look at location of power but one should see how it acts. The
restrictions contemplated in Article 19 are basically social and political. Friendly
relations with foreign states illustrate the political aspect of restrictions. There are similar
restrictions on right to move freely. The protection of Scheduled Tribes is also reasonable
in the interest of society. This Court in Basheshar Nath v. C.I.T. Delhi (1959) Supp. 1.
S.C.R. 528 said that there are no natural rights under our Constitution and natural rights
played no part in the formulation of the provisions therein.

976. Articles 25 and 26 by their opening words show that the right to the freedom of
religion is subject to the paramount interest of society and there is no part of the right
however important to devotee which cannot and in many cases have not been denied in
civilised society.

977. Subba Rao, C.J. in Golak Nath case equated fundamental rights with natural rights
or promodial rights. The concurring majority view in Golak Nath case, however, said that
there is no natural right in property and natural rights embrace the activity outside the
status of citizen. Fundamental rights as both the Attorney General and Mr. Seervai rightly
contended are given by the Constitution, and, therefore, they can be abridged or taken
away by the people themselves acting as an organised society in a State by the
representatives of the people by means of the amending process laid down in the
Constitution itself. There are many Articles in Part III of our Constitution which cannot
in any event be equated with any fundamental right in the sense of natural right. To
illustrate Article 17 deals with abolition of untouchability. Article 18 speaks of abolition
of titles. Article 20 deals with protection in respect of conviction for offences. Article 23
refers to prohibition of traffic in human beings and forced labour. Article 24 deals with
prohibition of employment of children in factories, etc. Article 27 speaks of freedom as to
liability for taxes levied for promotion of any particular religion. Article 28 contemplates
freedom as to attendance at religious instruction or religious worship in certain
educational institutions. Article 29 deals with protection of interests of minorities. Article
31(2) prior to the Constitution 25th Amendment Act spoke of payment of just equivalent
for acquisition or requisition of property. Article 31(4) deals with legislation pending at
the commencement of the Constitution. Articles 31(5) and (6) save certain types of laws.
Article 31A saves laws providing for acquisition of estates etc. Article 32 confers right to
move the Supreme Court.

978. The Constitution is the higher law and it attains a form which makes possible the
attribution to it of an entirely new set of validity, the validity of a statute emanating from
the sovereign people. Invested with statutory form and implemented by judicial review
higher law becomes juristically the most fruitful for people. There is no higher law above
the Constitution.

979. Mr. Palkhivala relied on an Article by Conrad on Limitation of Amendment
Procedure and the Constitutional Power. The writer refers to the West German Provincial
Constitution which has expressly excluded basic rights from amendment. If that is so the
question of basic rights being unamendable on the basis of higher law or natural law does
not arise. The conclusion of the writer is that whereas the American courts did not
consider declaring a Constitutional norm void because of a conflict with higher law the
German Jurisprudence broadened the concept of judicial review by recourse to natural
law. The post-war Constitution of West Germany distinguished between superior and
inferior Constitutional norms in so far as certain norms are not subject to amendment
whereas others are.

980. The Attorney General relied on Friedmann Legal Theory 5th Ed. on pp. 350 seq. to
show that there was a revival of natural law theory in contemporary German Legal
Philosophy. This theory of natural law springs from the reaction against the excess of the
Nazi regime. The view of Friedmann is that natural law may disguise to pose itself the
conflict between the values which is a problem of constant and painful adjustment
between competing interests, purposes and policies. This conflict is resolved by ethical or
political evolution which finds place in legislative policies and also on the impact of
changing ideas on the growth of law.

981. Fundamental rights are social rights conferred by the Constitution. There is no law
above the Constitution. The Constitution does not recognise any type of law as natural
law. Natural rights are summed up under the formula which became common during the
Puritan Revolution namely life, liberty and property.

982. The theory of evolution of positive norms by supra-positive law as distinguished
from superior positive law had important consequences in the post-war revival of natural
law in some countries particularly Germany. Most of the German Constitutions from the
early 19th Century to the Nazi Regime did not provide for judicial review. Under the
Weimar regime, the legislature reigned supreme and legal positivism was brought to an
extreme. The re-action after World War II was characterised by decreases of legislative
power matched by an increase of judicial power. It is in this context that Conrad’s writing
on which Mr. Palkhivala relied is to be understood. The entire suggestion is that norms
could not only be judged by a superior law namely Constitutional law but by natural law
to broaden the scope of judicial review. The acceptance of the doctrine of judicial review
has been considered as a progress in Constitutional theory made between Declaration of
Independence and the Federal Convention at Philadelphia.

983. On the one hand there is a school of extreme natural law philosophers who claim
that a natural order establishes that private capitalism is good and socialism is bad. On the
other hand, the more extreme versions of totalitarian legal philosophy deny the basic
value of the human personality as such. Outside these extremes, there is a far greater
degree of common aspirations. The basic autonomy and dignity of human personality is
the moral foundation of the teaching of modern natural law philosophers, like Maritain. It
is in this context that our fundamental rights and Directive Principles are to be read as
having in the ultimate analysis a common good. The Directive Principles do not
constitute a set of subsidiary principles to fundamental rights of individuals. The
Directive Principles embody the set of social principles to shape fundamental rights to
grant a freer scope to the large scale welfare activities of the State. Therefore, it will be
wrong to equate fundamental rights as natural, inalienable, primodial rights which are
beyond the reach of the amendment of the Constitution. It is in this context that this Court
in Basheshar Nath v. C.I.T. Delhi (1959) Supp. 1 S.C.R. 528 said that the doctrine of
natural rights is nothing but a foundation of shifting sand.

984. Mr. Seervai rightly said that if the power of amendment of the Constitution is co-
extensive with the power of the judiciary to invalidate laws, the democratic process and
the co-ordinate nature of the great departments of the State are maintained. The
democratic process is maintained because the will of the people to secure the necessary
power to enact laws by amendment of the Constitution is not defeated. The democratic
process is also respected because when the judiciary strikes down a law on the ground of
lack of power, or on the ground of violating a limitation on power, it is the duty of the
legislature to accept that position, but if it is desired to pass the same law by acquiring the
necessary power, an amendment validly enacted enables the legislatures to do so and the
democratic will to prevail. This process harmonises with the theory of our Constitution
that the three great departments of the State, the legislature, the judiciary and the
executive are co-ordinate and that none is superior to the other. The normal interaction of
enactment of law by the legislation, of interpretation by the courts, and of the amendment
of the Constitution by the legislature, go on as they were intended to go on.

985. If the power of amendment does not contain any limitation and if this power is
denied by reading into the Constitution inherent limitations to extinguish the validity of
all amendments on the principles of essential features of the Constitution which are
undefined and untermed, the courts will have to lay down a new Constitution.

986. It is said that the frame of the Government cannot be changed or abrogated by
amendment of the Constitution. There is before us no aspect of abrogation of the form of
Government of the changes apprehended by the petitioners like the abrogation of the
judiciary or extending the life of Parliament.

987. The problems of the times and the solutions of those problems are considered at the
time of framing the Constitution. But those who frame the Constitution also know that
new and unforseen problems may emerge, that problems once considered important may
lose their importance, because priorities have changed; that solutions to problems once
considered right and inevitable are shown to be wrong or to require considerable
modification; that judicial interpretation may rob certain provisions of their intended
effect; that public opinion may shift from one philosophy of government to another.
Changes in the Constitution are thus actuated by a sense of duty to the people to help
them get what they want out of life. There is no destiny of man in whose service some
men can rightfully control others; there are only the desires and performances and
ambitions that men actually have. The duty to maximise happiness means that it is easier
to give people what they want than to make them want what you can easily give. The
framers of the Constitution did not put any limitation on the amending power because the
end of a Constitution is the safety, the greatness and well being of the people. Changes in
the Constitution serve these great ends and carry out the real purposes of the Constitution.

988. The way in which the doctrine of inherent and implied limitations was invoked by
Mr. Palkhivala in interpreting the Constitution was that the test of power under the
Constitution must be to ascertain the worst that can be done in exercise of such power.
Mr. Palkhivala submitted that if unbridled power of amendment were allowed the basic
features of our Constitution, namely, the republican and/or democratic form of
government and fundamental Tights could be destroyed and India could be converted into
a totalitarian dictatorship. The Court was invited to take into account the consequences of
the kind described. Mr. Palkhivala suggested that a wide power of amendment would
lead to borrow his words to the liquidation of our Constitution.

989. The Attorney General rightly said that the unambiguous meaning of amendment
could not be destroyed to nurse the theory of implied limitations. He also said that the
live distinction between power and exercise of power is subject to popular will and
popular control. The theory of implied and inherent limitation was a repudiation of
democratic process. The Attorney General and Mr. Seervai also rightly said that the
approach of the petitioner to the power of amendment contained in Article 368 of the
Constitution ignores the fact that the object of the Constitution is to provide for
departments of States like the judiciary, the legislature and the executive for the
governance of a country. Apart from the essential functions of defence against external
aggression and of maintenance of internal order a modern State is organised to secure the
welfare of the people. Parliament and State legislatures are elected on adult universal
suffrage. The country is governed by the Cabinet system of Government with ministries
responsible to the Houses of Parliament and to the Legislative Assemblies.

990. In a democracy the determination of the right policies to be pursued can only be
determined by a majority vote cast at election and then by a majority of the elected
representatives in the legislature. Democracy proceeds on the faith in the capacity to elect
their representatives, and faith in the representatives to represent the people. The
argument that the Constitution of India could be subverted or destroyed might have
hortative appeal but it is not supportable by the actual experience in our country or in any
country. The two basic postulates in democracy are faith in human reason and faith in
Human nature. There is no higher faith than faith in democratic process. Democracy on
adult suffrage is a great experiment in our country. The roots of our democracy are in the
country and faith in the common man. That is how Mr. Seervai said that between 1951
when this Court recognised in Sankari Prasad case unlimited power of amendment till
Golak Nath decision in 1967 the normal democratic process in our country functioned as
provided by the Constitution.

991. The principle underlying the theory of taking consequences into account is best
expressed in Vacher & Sons v. London Society of Compositors 1913 A.C. 107, where it
was said that if any particular construction in construing the words of a statute was
susceptible to more than one meaning, it was legitimate to consider the consequences
which would result from any particular construction. The reason is that there are many
things which the legislation is presumed not to have intended to bring about and therefore
a construction which would not lead to any of these things should be preferred to one
which would lead to one or more of them.

992. The doctrine of consequences has no application in construing a grant of power
conferred by a Constitution. In considering a grant of power the largest meaning should
be given to the words at the power in order to effectuate it fully. The two exceptions to
this rule are these. First, in order to reconcile powers exclusively conferred on different
legislatures, a narrower meaning can be given to one of the powers in order that both may
operate as fully as is possible. (See C.P. & Berar case 1938 F.C.R. 18 and Province of
Madras v. Governor General 72 I.A. 93). Second, technical terms must be given their
technical meaning even though it is narrower than the ordinary or popular meaning. The
State of Madras v. Gannon Dunkerley & Co. (Madras) Ltd.
1959 S.C.R. 379. In our
Constitution powers are divided between federation and the States. An attempt must be
made to find the power in some entry or other because it must be assumed that no power
was intended to be left out.

993. The theory of consequences is misconstrued if it is taken to mean that considerations
of policy, wisdom and social or economic policies are included in the theory of
consequences. In Vacher case it was said that the judicial tribunal, has nothing to do with
the policy of any Act and the only duty of the Court is to expound the language of the Act
in accordance with the settled rules of construction. In Attorney General for Ontario v.
Attorney General for Dominions 1912 A.C. 571 the Privy Council refused to read an
implication in the Constitution of Canada that there was no power to refer a matter for the
advisory opinion of the highest Court because advisory opinions were prejudicial to the
correct administration of justice and were embarrassing to Judges themselves who
pronounced them, for humanly speaking it would be difficult for them to hear a case on
merits if they have already expressed an opinion. The Privy Council rejected this
argument and said that so far as it was a matter of wisdom and policy it was for the
determination of Parliament. In Bank of Toronto v. Lambe (1887) 12 A.C. 575 the Privy
Council was invited to hold that the legislature of a province could not levy a tax on
capital stock of the Bank, for that power might be exercised to destroy the Bank
altogether. The Privy Council observed that if on a true construction of Section 92 of the
British North America Act the power fell within the section, it would be wrong to deny
its existence because by some possibility it might be abused.

994. The absurdity of the test of the worst that can be done in exercise of power is
demonstrated by the judgment of Chief Justice Taft in Gross-man 69 L.Ed. 527 where it
was said that if those who were in separate control of each of the three branches of
Government were bent upon defeating the action of the other, normal operations of
Government would come to a halt and could be paralysed. Normal operations of the
Government assume that all three branches must co-operate if Government is to go on.
Where the meaning is plain the Court must give effect to it even if it considers that such a
meaning would produce unreasonable result. In the Bihar Land Reforms case 1952
S.C.R. 889 Mahajan, J. said that agrarian laws enacted by the legislature and protected by
Articles 31(3) and (4) provided compensation which might appear to the Court unjust and
inequitable. But the Court gave effect to Articles 31(3) and (4) because the results were
intended and the remedy for the injustice lay with the legislature and not with the Court.
The construction to avoid absurdity must be used with great caution.

995. In Grundt case 1948 Ch. 145 it was said in choosing between two possible meanings
of ambiguouos words, the absurdity or the nonabsurdity of one conclusion as compared
with another might be of assistance and in any event was not to be applied as to result in
twisting the language into a meaning which it could not bear.

996. The Attorney General rightly submitted that if power is conferred which is in clear
and unambiguous language and does not admit of more than one construction there can
be no scope for narrowing the clear meaning and width of the power by considering the
consequences of the exercise of the power and by so reading down the power. The
question is not what may be supposed to be intended but what has been said. See Ross v.
Illison 1930 A.C. 1. The Supreme Court in Damselle Howard v. Illinois Central Rail
Road Co. 207 U.S. 463 said that you cannot destroy in order to save or save in order to
destroy. The real import is that a new law cannot be made by construction. The question
is one of intention. A meaning cannot be different which it cannot reasonably bear or will
be inconsistent with the intention. The very basis of Parliamentary democracy is that the
exercise of power is always subject to the popular will and popular control. The
petitioner’s theory of implied and inherent limitations is a repudiation of this democratic
process. The underlying theory of democratic government is “the right of a majority to
embody their opinion in law subject to the limitations imposed by the Constitution”, per
Holmes, J. in Lochner v. New York 198 U.S. 45. In our Constitution Article 368 contains
no express limitation on the amendment of any provision of the Constitution.

997. Mr. Palkhivala relied on the amending provisions in the Constitution of America,
Canada, Australia, Ireland and Ceylon and also decisions on the power of amendment in
those countries in support of his submissions that a restricted meaning should be
attributed to the word “amendment” and implied and inherent limitations should be read
into the meaning and power of amendment.

998. Mr. Palkhivala also relied on the opinion of Cooley in a Treatise on the
Constitutional Limitations at pages 36-37 that “a written Constitution is in every instance
a limitation upon the powers of government in the hands of agents; for there never was a
written republican Constitution which delegated to functionaries all the latent powers
which lie dormant in every nation, and are boundless in extern, and incapable of
definition”. This view of Cooley is not relevant to the amending power in Article V of the
American Constitution. This view relates to the legislative power that a written
Constitution is a limitation upon the powers of the Government, namely, the legislature,
the executive and the judiciary.

999. The other views of Cooley in Constitutional Limitations at pages 341-343, 345-348,
351-354 are these. First except where the Constitution has imposed limitations upon the
legislative power it must be considered as practically absolute, whether it operates
according to natural justice or not in any particular case. Second, in the absence of
Constitutional restraint the legislative department of a State Government has exclusive
and ample power and its utterance is the public policy of the State upon that subject, and
the Courts are without power to read into the Constitution a restraint of the legislature
with respect thereto. Third, if the Courts are not at liberty to declare statutes void because
of their apparent injustice of impolicy, neither can they do so because they appear to the
minds of the Judges to violate fundamental principles of republican Government, unless
it shall be found that those principles are placed beyond legislative encroachment by the
Constitution. The principles of republican government are not a set of inflexible rules,
vital and active in the Constitution, though unexpressed, but they are subject to variation
and modification from motives of policy and public necessity. Fourth, the Courts are not
at liberty to declare an act void, because in their opinion it is opposed to a spirit supposed
to pervade the Constitution, but not expressed in words.

1000. Mr. Palkhivala relied on the views of George Skinner published in 18 Michigan
Law Review (1919-1920) pages 21-225 to build the theory of implied and inherent
limitations. The views extracted are these. The power given by the Constitution cannot be
construed to authorise a destruction of other powers in the same instrument. The essential
form and character of the Government, being determined by the location and distribution
of power, cannot be changed, only the exercise of governmental functions can be
regulated. A somewhat different view of Skinner in the same Law Review is that it is not
likely that the Supreme Court would put any limitations upon the power of Congress to
propose amendments and in construing the Fifth Article it would be unwilling to say
Congress had proposed an amendment which it did not deem necessary. The discretion is
left entirely with Congress.

1001. The other view on which Mr. Palkhivala relied is of William L. Marbury published
in 33 Harvard Law Review (1919-1920) at pp. 223-235. The views which Mr. Palkhivala
extracted are that it may be safely premised that the power to amend the Constitution was
not intended to include the power to destroy it. Marbury relies on Livermore v. Waite 102
Cal. 118 where it is stated that the term “amendment” implies such an addition or change
within the lines of the original instrument as will effect an improvement, or better carry
out the purpose for which it was framed.

1002. There are other views of Marbury on which the Attorney General relied and which
were not extracted by Mr. Palkhivala. Those views are that after excluding from the
scope of its amending power in Article V of the American Constitution such amendments
as take away legislative powers of the State there is still left a very broad field for its
operation. All sorts of amendments might be adopted which would change the framework
of the federal Government, the thing which the Constitution was created to establish,
which would change the distribution of power among the various departments of the
Government, place additional limitations upon them, or abolish old guarantees of civil
liberty and establish new ones.

1003. The Attorney General also relied on the view of Frierson published in 33 Harvard
Law Review pp. 659-666 as a reply to Marbury. Frierson’s view is that the security for
the States was provided for by the provision for the necessity of ratification by three-
fourths of the States. The Constitution committed to Congress and not to the Courts the
duty of determining what amendments were necessary. The rights of the States would
certainly be safer in the hands of three-fourths of the States themselves. This is
considered by the framers of the Constitution to ensure integrity of States.
1004. The Attorney General also relied on the view of McGovney published in Vol. 20
Columbia Law Review. McGovney points out a distinction between a political society or
State on the one hand and governmental organs on the other to appreciate that
Constitutional limitations are against governmental organs. The writer’s view is that an
individual has no legal rights against a sovereign organised political society except what
the society gives. The doctrine of national sovereignty means that people who made the
existing distribution of powers between the federal and the State Governments may alter
it. Amendment is left to legislatures because as a matter of convenience the legislatures
generally express the will of the people. In the Constitution the people prescribe the
manner in which they shall amend the Constitution. McGovney states that an amendment
of a particular statute means usually it is a change germane to the subject matter of that
statute. Any change in the Government of the nation is germane to the Constitution. Any
change altering the dispositions of power would therefore be germane to the purposes of
the instrument. McGovney’s view is that it is clear that no limitation on the amending
power can be found in this notion of necessity for germaneness.
1005. The Attorney General also relied on an Article “On the views of W.F. Dodd
published in 30 Yale Law Journal p. 321 seq. and of H.W. Taft, published in 16 Virginia
Law Review p. 647 seq. The view of Dodd is this. There are no implied limitations on the
amending power. The Supreme Court in the National Prohibition cases rejected the
arguments presented in favour of implied limitations. To narrow down the meaning of
amendment or to adopt implied limitations would not only narrow down the use of the
amending power but would also leave the question of amending power in each case to
judicial decision without the guidance of any legal principle. Taft’s view is that by reason
of the Tenth Amendment which provided that the powers not delegated to the United
States by the Constitution nor prohibited by it to the States are reserved to the States
respectively or to the people, the amending power in Article V of the American
Constitution was not limited by the Tenth Amendment
1006. The question which has arisen on the Fifth Article of the American Constitution is
whether there are implied limitations upon the power to amend. The two express
limitations were these. First, no amendment which may be made prior to 1808 shall in
any manner effect the First and the Fourth clauses in the Ninth Section of the First
Article. That Limitation became exhausted by passage of time. The second express
limitation is that no State without its consent shall be deprived of its equal suffrage in the
Senate. The express limitation is to safeguard the equal representation of the smaller
States in the Senate. The limitation can only be changed by unanimous consent of the
States.

1007. The 18th Amendment was vigorously attacked in the National Prohibition Cases on
the ground that it overstepped alleged implied limitations on the Constitution amending
power. The arguments advanced were these. First, the 18th Amendment which introduced
prohibition was not in fact an amendment for an amendment is an alteration or
improvement of that which is already contained in the Constitution and the term is not
intended to include any addition of entirely new grants of power. Secondly, the
amendment was not an amendment within the meaning of the Constitution because it is in
its nature legislation and that an amendment of the Constitution can only affect the
powers of government and cannot act directly upon the rights of individuals. Third, that
the Constitution in all its parts looks to an indestructible nation composed of
indestructible States. The power of amendment was given for the purpose of making
alterations and improvements and any attempt to change the fundamental basis of the
Union is beyond the power delegated by the Fifth Article. The decision in the National
Prohibition Cases is that there is no limit on the power to amend the Constitution except
that State may not without its consent be deprived of its equal suffrage in the Senate.
1008. In Rhode Island v. Palmer 253 U.S. 350 the 18th Amendment was challenged to be
not within the purview of Article V. The judgment in Rhode Island case was that the
amendment was valid. In Rhode Island case the grounds of attack were that the
amendment was legislative in character and an invasion of natural rights and an
encroachment on the fundamental principles of dual sovereignty but the contentions were
overruled.

1009. In Hawke v. Smith 253 U.S. 221 a question arose as to whether the action of the
General Assembly of Ohio ratifying the 18th Amendment known as National Prohibition
could be referred to the electors of the State under the provisions of the State
Constitution. It was held that these provisions of he State were inconsistent with the
Constitution of the United States. The decision of the Court was unanimous. The two
methods of ratification prescribed by Article V of the Constitution are by action of the
legislatures of the three-fourths of the States or conventions in the like number of States.
The determination of the method of ratification is the exercise of a national power
specifically granted by the Constitution. That power is conferred upon Congress. Article
V was held to be plain and to admit of no doubt in its interpretation. The choice of means
of ratification was wisely withheld from conflicting action in the several States.
1010. Again, in Lesser v. Garnett 258 U.S. 130 there was a suit to strike out the names of
women from the register of voters on the ground that the State Constitution limited
suffrage to men and that the 19th Amendment to the Federal Constitution was not validity
adopted. The 19th Amendment stated that right of citizens to vote shall not be denied on
account of sex. It was contended that the amending power did not extend to that situation.
The Supreme Court there rejected that contention. The Supreme Court said that the
function of a State legislature in ratifying the proposed amendment to the federal
Constitution like the function of Congress in proposing the amendment is a federal
function derived from the federal Constitution; and it transcends any limitations sought to
be imposed by the people of a State.

1011. In United States v. Sprague 282 U.S. 716 a contention was advanced that the 10th
Amendment recognised a distinction between powers reserved to the States and powers
reserved to the people and that State legislatures were competent to delegate only the
former to the National Government; delegation of the latter required action of the people
through conventions in the several states. The 18th Amendment being of the latter
character, the ratification by State legislatures was contended to be invalid. The Supreme
Court rejected the argument. It found the language of Article V too clear to admit of
reading any exceptions into it by implication.

1012. The decisions in Rhode Island v. Palmer 253 U.S. 350, Hawke v. Smith 253 U.S.
221, Leser v. Garnett 258 U.S. 130 and United States v. Sprague 282 U.S. 716 are all
authorities for the proposition that there is no implied limitation on the power to amend.
The 18th Amendment was challenged on the ground that ordinary legislation could not be
embodied in a Constitutional amendment and that Congress cannot Constitutionally
propose any amendment which involves the exercise or relinquishment of the sovereign
powers of a State. The 19th Amendment was attacked on the narrower ground that a State
which had not ratified the amendment would be deprived of its equal suffrage in the
Senate because its representatives in that body would be persons not of its choosing. The
Supreme Court brushed aside these arguments as wholly unworthy of serious attention
and held both the amendments valid.

1013. Mr. Palkhivala contended the word “amendment” in Article 368 would take its
colour from the words “change in the provisions” occurring in the proviso. The American
decisions illustrate how the Supreme Court consistently rejected the attempts to limit the
meanings of the word “amend” in Article V of their Constitution because of the reference
to ratification by legislatures or conventions. Where words are read in their context there
is no question of implication for context means parts that precede or follow any particular
passage or text and fix its meaning.

1014. The rule of nosciitur a sociis means that where two or more words which are
susceptible of analogous meaning are coupled together, they are understood to be used in
their cognate sense. They take their colour from each other, the meaning of the more
general being restricted to a sense analogous to that of the less general.
1015. This rule has been found to have no application to Article V of the American
Constitution because conventions and legislatures are both deliberative bodies and if an
amendment can be submitted either to the legislatures of States or to conventions at the
absolute discretion of the Congress, it is difficult to say that the character of the
amendment is in any way affected by the machinery by which the amendment is to be
ratified. In Rhode Island case the contention that an amendment of the Constitution
should be ratified by conventions and not by legislatures was rejected. In Sprague case
the contention that matters affecting the liberty of citizens could only be ratified by
conventions was not accepted and the Supreme Court refused to read any implication into
Article V of the American Constitution. The Supreme Court said that in spite of the clear
phraseology of Article V, the Court was asked to insert into it a limitation on the
discretion conferred on it by the Congress. The Supreme Court did not accept any
implied limitation. Where the intention is clear there is no room for construction and no
excuse for interpolation or addition. In Feigenspan v. Bodine 264 F. 186 it has been said
when the people delegated the power of amendment to their representatives the power of
amendment cannot be excluded in any way other than prescribed nor by any
instrumentality other than there designated.

1016. Mr. Palkhivala relied on some Canadian decisions the Initiative and Referendum
case 1919 A.C. 935, Switzmen v. Elbling 1957 Canada Law Reports 285, Rex v. Hess
(1949) 4 Dominion Law Report 199; and Saumur v. City of Quebec and Attorney
General of Quebec (1953) 4 D.L.R. 641 and Chabot v. School Commissioners of
Lamorandiere and Attorney General for Quebec (1958) 12 D.L.R. 796, in support of
three propositions. First, unlimited legislative jurisdiction of the Dominion Parliament in
Canada is under inherent limitation by reason of the preamble to the British North
America Act which states that the Constitution is similar in principle to the United
Kingdom. Second, the Dominion legislature cannot detract from the basic rights of
freedom of speech and political association which are available in the United Kingdom.
Third, rights which find their source in natural law cannot be taken away by positive law.
1017. In the Initiative and Referendum case the Judicial Committee said that Section 92
of the British North America Act entrusted legislative power in a province to its
legislature and to that legislature only. A power of legislation enjoyed by a provincial
legislature in Canada can while preserving its own capacity intact seek the assistance of
subordinate agencies as in Hodge v. Queen 9 App. Cas. 117 the legislature of Ontario
was held to be entitled to entrust to the Board of Commissioners authority to enact
regulations. It does not follow that such a legislature can create and endow with its own
capacity a legislative power. The Initiative and Referandum case decided that in the
absence of clear and unmistakable language the power which the Crown possessed
through a person directly representing the Crown could not be abrogated. The Lieutenant
Governor under the British North America Act referred to as the B.N.A. Act was an
integral part of the legislature. The Initiative and Referendum Act was found to be one
which wholly excluded the Lieutenant Governor from legislative authority. The only
powers of veto and disallowance preserved by the Initiative and Referendum Act were
related to acts of legislative Assembly as distinguished from Bills. Therefore the powers
of veto and disallowance referred to could only be those of the Governor General under
Section 90 of the B.N.A. Act and not the powers of the Lieutenant Governor which are at
an end when a Bill has become an Act. Section 11 of the Act provided that when a
proposal for repeal of some law has been approved by majority of the electors voting that
law is automatically to be deemed repealed, at the end of 30 days after the publication in
the Gazette. Thus the Lieutenant Governor appears to be wholly excluded from the
legislative authority. The Initiative and Referendum decision related to an Act of the
legislature and secondly to the Act being ultra vires the provisions of the B.N.A. Act.
This is not at all, relevant to the amending power of a Constitution. The Act was found to
be invalid because the machinery which it provided for making the Laws was contrary to
the machinery set up by the B.N.A. Act. The impugned Act rendered the Lieutenant
Governor powerless to prevent a law which had been submitted to voters from becoming
an actual law if approved by the voters. The impugned Act set up a legislature different
from that constituted by the B.N.A. Act and this the legislature had no power to do.
1018. The other Canadian decisions are based on three views. The first view is based on
the preamble to the B.N.A. Act that the Provinces expressed their desire to be federally
united into one Dominion, with a Constitution similar to that of the United Kingdom. The
corollary extracted from the preamble is that neither Parliament nor Provincial
legislatures may infringe on the traditional liberties because of the Preamble to the
B.N.A. Act and a reference to British Constitutional History. The second view expressed
in the decisions is that the basic liberties are guaranteed by implication in certain sections
of the B.N.A. Act. Section 17 establishes a Parliament for Canada. Section 50 provides
that no House of Commons shall continue longer than five years. These sections are read
by the Canadian decisions to mean that freedom of speech and freedom of political
association should continue. The third view is that some rights find their source in natural
law which cannot be taken away by positive law.

1019. The first view found expression in Switzman case. There was an Act respecting
communistic propaganda. The majority Judges found that the subject matter was not
within the powers assigned to the Province by Section 92 of the B.N.A. Act. They further
held that the Act constituted unjustifiable interference with freedom of speech and
expression essential under the democratic form of government established in Canada. The
Canada Elections Act, the B.N.A. Act provided for election of Parliament every five
years, meeting of Parliament once a year. It was contended that it was implicit in all
legislations the right of candidates to criticise, debate and discuss political, economic and
social principles.

1020. Hess case raised a question of jurisdiction of the Court to grant bail. Under Section
1025A of the Criminal Code a person was detained in custody. Section 1025A provided
that an accused might be detained in custody without bail pending an appeal to the
Attorney General.

1021. The Saumur case related to a municipal bye-law requiring permission for
distribution of books and tracts in the city streets. The Saumur case relied on the
observations of Duff, C.J. in Re Albert Legislation 1938 S.C.R. 100 that the right of free
public discussion on public affairs is the breath of life for parliamentaly institutions.
1022. In Chabot case public schools in the Province of Quebec were operated by School
Commissioners elected by tax payers of whom the religious majority were Catholics. A
dissident tax payer raised the question as to whether dissidents might establish their own
schools or they might send them to a school of a neighbouring municipality and
thereupon become exempt from paying tax. The majority held that certain regulations
passed by the Catholic Committee were intra vires because they must be construed as
confined to Catholic children.

1023. The Canadian decision show first that certain Judges relying on the Preamble to the
B.N.A. Act that the Canadian Constitution is to be similar in principle to that of the
United Kingdom raised the vires of some of the legislations affecting freedom of speech.
Secondly, the Canadian Constitution was given by the British Parliament and if the
Judges who used such dicta referred to that part of the Preamble they were emphasising
that the rights of the Canadian people were similar to those in England. Thirdly, it has to
be remembered that the Canadian Constitution has been developed through usage and
conventions.

1024. None of these decisions relates to amendment of the Constitution. None of these
decisions indicates that there is any inherent limitation on the amendment of the
Constitution. The Preamble to the B.N.A. Act shows that the Canadian Constitution
enjoined observance of fundamental principles in British Constitutional practice. The
growth of the Canadian Constitution was through such usage and convention. Our
Constitution is of a sovereign independent republican country. Our Constitution does not
draw sustenance from any other Constitution. Our Constitution does not breathe through
conventions and principles of foreign countries.

1025. There are no explicit guaranteed liberties in the British North America Act. In
Canada the Constitutional issue in civil liberties legislation is simply whether the
particular supersession or enlargement is competent to the Dominion or the Province as
the case may be. Apart from the phrase “civil rights in the Province” in Section 92(13)
there is no language in Sections 91 and 92 which even remotely expresses civil liberties
values.

1026. The Canadian Bill of Rights assented to in 1960 in Section 2 states that every law
of Canada shall unless it is expressly declared by an Act of Parliament of Canada that it
shall operate notwithstanding the Canadian Bill, of Rights be so construed and applied as
not to abrogate, or infringe or authorise abrogation abridgement or infringement of any of
the rights of freedom recognised and declared. The view of Laskin in Canadian
Constitutional Law (3rd Edition) (1969) is that in terms of legislative power the political
liberties represent independent Constitutional values which are exclusively in federal
keeping. Since the enactment of the Canadian Bill of Rights the question has hardly any
substantive effect because the Canadian Parliament can make a declaration in terms of
Section 2 of the Bill of Rights that a law abrogating a freedom in the Bill of Rights is
operative.

1027. Mr. Palkhivala relied on the Australian decisions in Taylor v. Attorney General of
Queensland 23 C.L.R. 457 and Victoria v. Commonwealth 45 Australian Law Journal
251 in support of the proposition that there is inherent and implied limitation on the
power of amendment.

1028. In Taylor case the Parliamentary Bills Referendum Act of 1908 was challenged.
The Parliament Bills Referendum Act provided that when a Bill passed by the Legislative
Assembly in two successive sessions has in the same two sessions been rejected by the
Legislative Council, it may be submitted by referendum to the electors, and, if affirmed
by them, shall be presented to the Governor for His Majesty’s assent, and upon receiving
such assent the Bill shall become an Act of Parliament in the same manner as if passed by
both Houses of Parliament, and notwithstanding any law to the contrary. The Australian
States Constitution Act, 1907 provided that it shall not be necessary to reserve, for the
signification of His Majesty’s pleasure thereon, any Bill passed by the legislatures of any
of the States if the Governor has previously received instructions from His Majesty to
assent and does assent accordingly to the Bill.

1029. In 1915 the Legislative Assembly of Queensland passed a Bill to amend the
Constitution of Queensland by abolishing the Legislative Council. The Bill was passed
by the Legislative Assembly. The Legislative Council rejected the Bill. The Legislative
Assembly again passed the Bill The Legislative Council again rejected the Bill. The
Governor in accordance with the Parliamentary Bills Referendum Act 1908 issued
regulations providing for the taking of the Referendum polls. It was argued that the
Constitution ought to have been first amended.

1030. The questions for the opinion of the Court were : (1) Is the Constitution Act,
Amendment Act of 1908 a valid and effective Act of Parliament? (2) Is the Parliamentary
Bills Referendum Act of 1908 a valid and effective Act of Parliament ? (3) Is there power
to abolish the Legislative Council of Queensland by an Act passed in accordance with the
provisions of the Parliamentary Bills Referendum Act of 1908 ? (4) Was the Referendum
valid ?

1031. The Colonial Laws Validity Act 1865 in Section 5 conferred full power on every
representative legislature to make laws respecting the Constitution, powers and
procedures of such legislature; provided that such laws shall have been passed in such
manner and form as may from time to time be required by any Act of Parliament, letters
patent, Order in Council, or colonial laws for the time being in force in the said colony.
The Parliamentary Bills Referendum Act was held to be an Act respecting the powers of
the legislature. Section 5 of the Colonial Laws Validity Act provided the authority for the
legislation.

1032. Mr. Palkhivala extracted three propositions from the Taylor case. First, probably
the power to make laws respecting the Constitution, power and procedure of such
legislature does not extend to authorise the elimination of the representative character of
the legislature within the meaning of the Act p. 468 per Barton, J. Second, probably the
representative character of the legislature is a basic condition of the power relied on, and
is preserved by the word “such” in the collocation of words in the Constitution “of such
legislature” p. 474 per Issacs, J. Third, when power is given to a Colonial legislature to
alter the Constitution of the legislature that must be read subject to the fundamental
conception that consistently with the very nature of the Constitution as an Empire, the
Crown is not included in the ambit of such power p. 474 per Issacs, J.
1033. The decision in Taylor case was to the effect that the Acts did not alter the
representative character of the legislature as defined in Section 1 of the Colonial Laws
Validity Act, 1865, nor did they affect the position of the Crown. The first two
propositions on which Mr. Palkhivala relied, namely, the observations of Barton and
Issacs, JJ. p. 468 and p. 474 were both prefaced by the word “probably” which amply
shows that the observations are obiter. The question whether the representative character
of the legislature could be changed or whether the Crown could be eliminated did not call
for decision. The other learned Judges Gavan Duffy and Rich, JJ. said “It may perhaps be
that the legislature must always remain a representative legislature as defined by the
statute, but it is unnecessary in the present case to determine whether that is so or not”.
1034. Issacs, J. held in that case that the word “legislature” did not include the Crown
because Section 7 of the Colonial Laws Validity Act used the expression “legislature”
followed by the words “or by persons or bodies of persons for the time being acting as
such legislature” to show that the legislature was exclusive of the Crown. The assent of
the Queen or the Governor was thus regarded as an additional factor. Therefore, Issacs, J.
said that when a power is given to the Colonial legislature to alter the Constitution that
must be read subject to the fundamental conception, that the Crown is not included in the
ambit of such power. Those observations are made in the context of the provisions of the
Colonial Laws Validity Act where a “colony” as defined to include all of Her Majesty’s
possessions abroad”. The observations therefore mean that when power to alter the
Constitution was conferred upon a colony which is a part of Her Majesty’s possessions
abroad it is reasonable to assume that such power did not include power to eliminate the
Queen as a part of a colonial legislature.

1035. The representative character of the legislature does not involve any theory of
implied limitation on the power of amendment. Such legislature as was emphasised by
Issacs, J. shows that the limitation on the power of amendment flowed from express
language of Section 5 of the Colonial Laws Validity Act and was not dependent upon any
implication.

1036. In the State of Victoria case the validity of the Pay-Roll Tax Act, 1941 was
impugned on the ground that it was beyond the legislative competence of the
Commonwealth. The Pay Roll Tax Assessment Act 1941-69 made the Crown liable to
pay tax on the wages payable to named categories of employees of the State of Victoria.
The Commonwealth Parliament, in the exercise of its power under Section 51(ii) of the
Constitution to make laws with respect to taxation, but so as not to discriminate between
States or parts of State was held competent to include the Crown in right of a State in the
operation of a law imposing tax or providing for the assessment of a tax. The inclusion of
the Crown in right of a State in the definition of “employed” in Section 3(1) of the Pay-
Roll Tax Assessment Act 1941-1969 thus making the Crown in right of a State liable to
pay the tax in respect of wages paid to employees including employees of departments
engaged in strictly governmental functions was also held to be a valid exercise of the
power of the Commonwealth under Section 51 of the Constitution. Section 114 of the
Constitution enacts ban on the imposition by the Commonwealth of a tax on property of a
State. This ban was not offended. A law which in substances takes a State or its powers
or functions of government as its subject matter is invalid because it cannot be supported
upon any grant of legislative power, but there is no implied limitation on Commonwealth
legislative power under the Constitution arising from the federal nature of the
Constitution. There was no necessary implication restraining the Commonwealth from
making a law according to the view of three learned Judges. Four other learned Judges
held that there is an implied limitation as lack of Commonwealth legislative power but
the Act did not offend such limitation.

1037. The limitation which was suggested to be accepted was that a Commonwealth law
was bad if it discriminated against States in the sense that it imposed some special burden
or disability upon them so that it might be described as a law aimed at their restriction or
control.

1038. In the Australian case Barwick, C.J. stated that the basic principles of construction
of the Australian Constitution were definitely enunciated in the Amalgamated Society of
Engineers v. Adelaide Steamship Co. Ltd. (1920) 28 C.L.R. 129 which unequivocally
rejected the doctrine that there was an implied prohibition in the Constitution against the
exercise in relation to a State of a legislative power of the Commonwealth in accordance
with the ordinary rules of Constitution.

1039. Mr. Palkhivala relied on some Irish cases in support of theory of implied and
inherent limitations.

1040. In Rayan case 1935 Irish Report 170 the validity of amendment of Article 50 of the
Irish Constitution which came into existence in 1922 fell for consideration. Article 50
provided that within 8 years from the commencement of the Constitution amendments to
the Constitution were to be made by ordinary legislation. After the expiry of 8 years
amendments were to be made by referendum. The other provision in Article 50 was that
amendment “shall be subject to the provisions of Article 47” of the Constitution. Article
47 made provisions for the suspension in certain events of any Bill for a period of 90
days and for the submission of any bill so suspended to referendum if demand should be
made. By an Amendment Act in 1928 reference to the provisions of Article 47 was
repealed. In 1929 before the expiry of 8 years there was an amendment of the
Constitution whereby the period of 8 years was changed to 16 years. Both the
amendments were upheld. Amendment were challenged on two grounds : First, that many
Articles of the Constitution are so fundamental as to be-incapable of alteration. Second,
Article 50 does not authorise any change in these fundamental Articles.
1041. The decision of the Judicial Committee in Moore and Ors. v. Attorney General for
the Irish Free State and Ors. 1935 A.C. 484 throws a flood of light on the question of
amendment of the amending power in a written Constitution. The Treaty and the
Constituent Act scheduled to the Irish Free Constitution Act, 1922 being parts of an
Imperial Act formed parts of the statute law of the United Kingdom. The first clause of
the Treaty provided that Ireland shall have the same Constitutional status in the
community of nations known as the British Empire as the Dominion of Canada,
Commonwealth of Australia, the Dominion of New Zealand, and the Union of South
Africa with a Parliament having force to make laws for the peace, order and good
government of Ireland and an Executive responsible to that Parliament and shall be styled
and known as the Irish Free State. The second clause of the Treaty provided that the law
practice and Constitutional usage governing the relationship of the Crown or the
representative of the Crown and of the Imperial Parliament to the Dominion of Canada
shall govern their relationship to the Irish Free State. Of the Articles of the Constitution,
Article 12 created a legislature known as the Oireachtas and the sole and exclusive power
of making laws for the peace, order and good government of the Irish Free State was
vested in the Oireachtas.

1042. Article 50 provided that amendments of the Constitution within the terms of the
Scheduled Treaty might be made by the Oireachtas. Article 66 provided that the Supreme
Court of the Irish Free State would have appellate jurisdiction from all decisions of the
High Court and the decision of the Supreme Court would be final and conclusive. The
proviso to that Article stated that nothing in the Constitution shall impair the right of any
person to petition His Majesty for special leave to appeal from the Supreme Court to His
Majesty in Council. The proviso to Article 66 was inserted to give effect to Article 2 of
the Treaty and hence under Article 50 of the Constitution it was argued that the proviso to
Article 66 could not be amended in the way it was sought to amend it by abolishing the
right of appeal. Article 50 contained another limitation that amendments within the terms
of the Treaty might be made. Clause 2 of the Treaty provided that relations with the
Imperial Parliament should be the same as the Canadian. By Amendment Act No. 6 of
1933 the words “within the terms of the Treaty” were deleted from Article 50. Thereafter
Amendment Act No. 22 of 1933 was passed abrogating right of appeal to the Privy
Council.

1043. The Judicial Committee in Moore case noticed that “Mr. Wilfrid Greene for the
petitioners rightly conceded that Amendment Act No. 16 of 1929 which substituted for
the 8 years specified in Article 50 as the period during which amendment might be made
without a referendum a period of 16 years was regular and that the validity of the
subsequent amendments could not be attacked on the ground that they had not been
submitted to the people by referendum.

1044. It was argued by Mr. Greene in that case that the Constituent Assembly having
accomplished its work went out of existence leaving no successor and no body in
authority capable of amending the Constituent Act. The argument was in effect that the
Constitution was a semi rigid Constitution that is one capable of being amended in detail
in the different Articles according to their terms, but not susceptible of any alteration so
far as concerns the Constituent Act, unless perhaps by the calling together of a new
Constitution assembly by the people of Ireland. The decision of the Supreme Court of
Ireland in Ryan case was referred to by the Judical Committee. The Judicial Committee
held that the Oireachtas had power to repeal or amend the Constitution Act and in
repealing or amending of parts of an imperial Statute, namely, the Irish Free State
Constitution Act, 1922 what the Oireachtas did must be deemed to have been done in the
Way in which alone it could legally be done, that is by virtue of the powers given by the
statute. The abolition of appeals to Privy Council was a valid amendment.
1045. The decision in Liyanage v. Queen (1967) 1 A.C. 259 was also relied on by Mr.
Palkhivala for the theory of implied and inherent limitations. The Criminal Law
Amendment Act passed by the Parliament of Ceylon in 1962 contained substantial
modifications of the Criminal Procedure Code. There was ex post facto legislation of
detention for 60 days of any person suspected of having committed an offence against the
State by widening the class of offences for which trial without jury by three judges
nominated by the Minister of Justice would be ordered. An arrest without warrant for
waging war against the Queen became permissible and new minimum penalties for that
offence were prescribed and for conspiring to wage war against the Queen and overawe
the government by criminal force, and by widening the scope of that offence. The Act
also provided for the admission in evidence of certain confessions and statements to the
police inadmissible under the Evidence Code. The Act was expressed to be retrospective
to cover an abortive coup d’etat on 27 January, 1962 in which Liyanage and others took
part, and was to cease to be operative after the conclusion of all legal proceedings
connected with or incidental to any offence against the State committed on or about the
date of the commencement of the Act, whichever was later. The second Criminal Law
Amendment Act of 1962 (No. 31 of 1962) substituted the Chief Justice for the Minister
of Justice as the person to nominate the three Judges but left unaffected other provisions
for the former Act.

1046. The Supreme Court of Ceylon convicted the appellants and sentenced them to 10
years rigorous imprisonment the minimum prescribed by the Criminal Law Act 1 of
1962.

1047. The Privy Council, held the legislation to be ultra vires on two grounds. The Acts
could not be challenged on the ground that they were contrary to fundamental principles
of Justice. The Colonial Laws Validity Act 1865 which provided that colonial laws
should be void to the extent of repugnancy to an Act of the United Kingdom, and should
not be void on the ground of repugnancy to the law of England did not leave in existence
a fetter or repugnancy to some vague and unspecified law of natural justice. The Ceylon
Independence Act 1947 conferred on the Ceylon Parliament full legislative powers of a
sovereign independent State. The Acts were declared to be bad because they involved a
usurpation and infringement, by the legislature of judicial powers inconsistent with the
written Constitution of Ceylon. The silence of the Constitution as to the vesting of
judicial power was inconsistent with any intention that it should pass to or be shared by
the executive or the legislature. The ratio of the decision is that the legislature could not
usurp judicial power. There is an observation at page 289 of the report that Section 29(1)
of the Ceylon Constitution confers power on Parliament to pass legislation which does
not enable a law to usurp the judicial power of the judicature. The Judicial Committee
answered the question which was posed as to what the position would be if Parliament
sought to procure such a result by first amending the Constitution by a two-thirds
majority by stating that such a situation did not arise there and if any Act was passed
without recourse to Section 29(4) of the Ceylon Constitution it would be ultra vires. The
Judicial Committee found that under Section 29(4) of the Ceylon Constitution there could
be an amendment only by complying with the proviso, which would be the manner and
form and would not be a limitation on the width of the power. The Ceylon case is not an
authority for the proposition of implied and inherent limitation on the amending power.
1048. In Liyanage case the Privy Council rejected the contention that powers of the
Ceylon Legislation should be cut down by reference to the vague and uncertain
expression “fundamental principles of British Law”. In deciding whether the Constitution
of Ceylon provided for a separation between the legislature and the judiciary the Privy
Council did not refer to consequences at all, but referred to the fact that the provisions
relating to the legislature and the judicature were found in two separate parts of the
Constitution. The provisions for appointment of the subordinate judiciary by a
Commission consisting exclusively of Judges with a prohibition against any legislator
being a member thereof and the further provision that any attempt to influence the
decision was a criminal offence were held by the Judicial Committee to show that the
judiciary was intended to be kept separate from the legislature and the executive. This
conclusion was based on a pure construction of the provisions of the Act. The reference
to consequences was in a different context. The Privy Council recognised that the
impugned law dealt with a grave exceptional situation and were prepared to assume that
the legislature believed that it had power to enact it.

1049. Again in Kariappar case 1968 A.C. 717 the Judicial Committee considered a
Ceylon Act which was inconsistent with the Ceylon Constitution. The Act imposed civic
disabilities for 7 years on person to whom the Act applied and provided for the vacation
of the scat as a Member of Parliament. The words amend or repeal in Section 29(4) of the
Ceylon Constitution were read by the Judicial Committee to cover an amendment or
repeal by inconsistent act. The plain words amend or repeal did not admit ambiguity.
1050. To introduce into our Constitution the doctrine of implied and inherent limitations
on the meaning of the word “amendment” by upholding the power to amend the essential
features but not the core on the theory that only people can change by referendum is to
rewrite the Constitution. The decisions in Ranasinghe case 1965 A.C. 172 and Kariappar
case 1968 A.C. 717 are authorities for two propositions. First, that in the exercise of the
pouter of amendment a controlled Constitution can be converted into an uncontrolled
one. Second, the word “amendment” means alteration. In Ibralebbe case 1964 A.C. 900
the Judicial Committee said that if the Ceylon legislature abrogated the appeal to the
Privy Council it would be an amendment of its judicial structure.
1051. The decision in Mangal Singh v. Union of India (1967) 2 S.C.R. 109 has been
relied on by Mr. Palkhivala in support of the proposition that the power of amendment is
subject to implied limitation. Article 4 of the Constitution which was interpreted in
Mangal Singh case has to be read with Articles 2 and 3. Article 4 contains a limited
power of amendment, limited to amend Schedules 1 and 4 as may be necessary to give
effect to a law mentioned in Articles 2 and 3 and of making supplemental, incidental and
consequential provisions. Shah, J. in Mangal Singh case said that power with which
Parliament is invested by Articles 2 and 3 is a power to admit, establish or form new
States or to admit, establish or admit new States which conform to the democratic pattern
envisaged by the Constitution and is not a power to override the Constitutional scheme. It
is manifest that when a new State is created in accordance with Articles 2 and 3 the
amendment under Article 4 will be followed up as necessary to give effect to the same.
Such an amendment does not override the Constitutional scheme. It is an amending
power of a limited nature and is supplemental, incidental or consequential to the
admission, establishment or formation of a State as contemplated by the Constitution.
This decision does not say that there are implied limitations to the amending power.
1052. The petitioner challenges the legality and the validity of the Constitution (25th)
Amendment Act.

1053. The Constitution (25th) Amendment Act has first amended Article 31(2), second
added Article 31 (2B) and third introduced Article 31C. Article 31(2) is amended in two
respects. First, it substituted the word “amount” for the word “compensation” for property
acquired or requisitioned. Second, it is provided that the acquisition or requisition law
shall not be called in question on the ground that whole or any part of the amount is to be
given otherwise than in cash. Article 31 (2B) has been inserted to the effect that nothing
in Sub-clause (f) of Clause (1) of Article 19 shall effect any such law as is referred to in
Clause (2).

1054. Article 31C states that notwithstanding anything contained in Article 13 no law
giving effect to the policy of the State towards securing the principles specified in Clause

(b) or Clause (c) of Article 39 shall be deemed to be void on the ground that it is
inconsistent with or takes away or abridges any of the rights conferred by Article 14 or
Article 19 or Article 31 and no law containing a declaration that it is for giving effect to
such policy shall be called in question in any court on the ground that it does not give
effect to such policy. It is provided that where such law is made by the legislature of a
State the provisions of this Article shall not apply thereto unless such law having been
reserved for the consideration of the President has received his assent.
1055. The basic controversy is really regarding the right to property and the acquisition
of property by the State. The Constitution of India was intended to achieve political
liberty on the one hand and economic and social, liberty on the other for all citizens of
India. The Directive Principles in the Constitution are also fundamental in the governance
of the country and it shall be the duty of the State to apply these principles in making
laws. That is Article 37. It can be achieved by making changes in the economic and social
structure of the society.

1056. The resolutions of the Congress in 1929, 1931, 1945 and the objective resolution of
22 January, 1947 and the resolution of All-India Congress Working Committee in 1947
are not only a remembrance of things past. In 1929 the Congress resolution was that it
was essential to make revolutionary changes in the economic and social structure of the
society and to remove the gross inequalities. It was also resolved that political freedom
must include the economic freedom of the starving millions. In such economic and social
programme the State is to own or control the key industries and services, mineral
resources, railways, waterways, shipping and other means of public transport. In 1945 the
Working Committee said that the concentration of wealth and power in the hands of
individuals and groups was to be prevented. Social control of the mineral resources and
of the principal methods of production and distribution in land, industry and in other
departments of national activity would be necessary to develop the country into
cooperative commonwealth. In the case of industries which in their nature must be run on
a large scale and on centralised basis, it was felt that they should belong to the
community and they should be so organised that the workers become not only co-sharers
in the profits but also increasingly associated with the management and administration of
the industry. Land and all other means of production as well as distribution and exchange
must belong to and be regulated by the community in its own interest. The framers of the
Constitution wanted a social structure which would avoid the acquisitive economy of
private capitalism and the regimentation of a totalitarian State.
1057. In this background the Constitution was created with the object of effecting social
revolution. The core of the commitment to the social revolution lies in Part III and Part
IV of the Constitution. They are described to be “conscience of the Constitution”. The
object of Part III was to “liberate the power of man equally for distribution to the
common good”. The State would have to bear the responsibility for the welfare of
citizens. The Directive Principles are a declaration of economic independence so that our
country men would have economic as well as political control of the country.
1058. The centre of the fundamental rights is said by Mr. Palkhivala to be Articles 14, 19
and 31. It is right to property. But the Directive Principles are also fundamental. They can
be effective if they are to prevail over fundamental rights of a few in order to subserve
the common good and not to allow economic system to result to the common detriment.
It is the duty of the State to promote common good. If the motives for co-operating with
others consist in the mere desire to promote their private good they would be treating
their fellowmen as means only and not also an end. The notion of common good was
needed to explain away the difference between the principles of reasonable self love and
benevolence. The distribution of material resources is to subserve the common good. The
ownership and control of the material resources is to subserve common good. The
economic system is to work in such a manner that there is no concentration of wealth to
the common detriment. Again, the economic system is to work in such a manner that the
means of production are not used to the common detriment.

1059. The declaration of human rights on which Mr. Palkhivala relied for the
unamendability of fundamental rights is rightly said by the Attorney General to be no
impediment to the power of amendment nor to support the petitioner’s contention
regarding the inviolability of the right to property. For the purpose of promoting the
general welfare in a democratic State the Directive Principles were said by the Attorney
General to be fundamental in achieving rights of men and economic and social rights for
human dignity. Every citizen asserts enjoyment for fundamental rights under the
Constitution. It becomes the corresponding duty of every citizen to give effect to
fundamental rights of all citizens, dignity of all citizens, by allowing the State to achieve
the Directive Principles. The duty of the State is not limited to the protection of
individual interest but extends to acts for the achievement of the general welfare in all
cases where it can safely act and the only limitations on the governmental actions are
dictated by the experience of the needs of time. A fundamental right may be regarded as
fundamental by one generation. It may be considered to be inconvenient limitation upon
legislative power by another generation. Popular sovereignty means that the interest
which prevails must be the interest of the mass of men. If rights are built upon property
those who have no property will have no rights. That is why the State has to balance
interest of the individual with the interest of the society. Industrial democracy is the
necessary complement to polticial democracy. The State has to serve its members by
organising an avenue of consumption. This can be done by socialisation of those
elements in the common welfare which are integral to the well being of the community.
1060. The petitioner’s challenge to the amendment on Article 31(2) is as follows. The
right to property is one of the essential features of the Constitution. It is the hand maid to
various other fundamental rights. The right to freedom of the Press under Article 19(1)(a)
is meaningless if the publisher could be deprived of his printing plant and the building in
which it is housed without compensation. The fundamental right under Article 19(1)(c) to
form trade unions will be denuded of its true content if the property of a trade union
could be acquired by the State without compensation. The right to practise any profession
or carry on any occupation, trade or business under Article 19(1)(g) will be the right to do
forced labour for the State if the net savings from the fruits of a citizen’s personal
exertion are liable to be acquired by the State without compensation. The freedom of
religion in Article 26 will lose a great deal of its efficacy if the institutions maintained by
a community for its religious and charitable purposes could be acquired without
compensation. The implication of the proviso to Article 31(2) is that the State may fix
such an amount for acquisition of the property as may abridge or abrogate any of the
other fundamental rights. Exercise of fundamental rights would be affected by the
deprivation of property without compensation in the legal sense and the only exception to
this power of the State is the case of educational institution dealt with in the proviso.
Article 31(2) as a result of the Constitution (25th) Amendment Act will empower the
State to fix an amount on a basis which need not be disclosed even to the members of the
legislature and which may have no relation to the property sought to be acquired. The
amount is not to satisfy any of the principles of compensation. It need not be paid in cash
and it will yet not be considered to be a ground of challenge to the validity of law. Article
31(2) has nothing to do with estate, zamindaries, land reforms or agrarian reforms which
are specifically dealt with by Article 31A.

1061. The right to acquire, hold and dispose of property under Article 19(1)(f) is subject
under Article 19(5) to reasonable restrictions in the interests of the general public If
Article 19(5) permits such reasonable restrictions it is said by the petitioner that the only
object of making Article 19(1)(f) inapplicable by Article 31(2B) is to enable acquisition
and requisition laws to contain restrictions or provisions which are unreasonable and not
in the public interest. Reliance was placed by Mr. Palkhivala on the Bank Nationalisation
case (1970) 3 S.C.R. 530 and the observations at p. 577 that if Article 19(1)(f) applied to
acquisition or requisition, law which permitted a property to be taken without the owner
being heard where the rules of natural justice would require the owner to be heard, would
be void as offending Article 19(1)(f). Extracting that observation it is said that the
amount fixed without giving him a hearing or amending the Land Acquisition Act to
provide that any man’s land or house can be acquired without notice to the owner to show
cause or to prove what amount should be fairly paid to him for the property acquired will
damage the essence or core of fundamental right to property.

1062. After the substitution of the neutral expression “amount” for “compensation” in
Article 31(2) by the Constitution (25th) Amendment Act the Article still binds the
legislature to provide for the giving to the owner a sum of money either in cash or
otherwise. The legislature may either lay down principles for the determination of the
amount or may itself fix the amount. Before the amendment the interpretation of Article
31(2) was that the law was bound to provide for the payment of compensation in the
sense of equivalent in value of the property acquired. This was the interpretation given in
the Bank Nationalisation case even after the Constitution 24th Amendment Act, which
said that the adequacy of compensation could not be challenged. The Constitution 25th
Amendment Act states that the law no longer need provide for the giving of equivalent in
value of the acquired property. The quantum of the amount if directly fixed by the law
and the principles for its quantification are matters for legislative judgment. Specification
of principles means laying down general guiding rules applicable to all persons or
transactions covered thereby. In fixing the amount the legislature will act on the general
nature of the legislative power. The principle may be specified. The principle which may
be acted upon by the legislature in fixing the amount may include considerations of social
justice as against the equivalent in value of the property acquired. Considerations of
social justice will include the relevant Directive Principles particularly in Article 39(b)
and (c). These principles are to subserve the common good and to prevent common
detriment. The question of adequacy has been excluded from Article 31(2) by the
Constitution Fourth Amendment Act. It cannot be said that the legislature would be under
the necessity of providing a standard to measure an adequacy with reference to fixing the
amount. The Constitution does not allow judicial review of a law on the ground of
adequacy of the amount and the manner as to how such amount is to be given otherwise
than in cash.

1063. If the word “compensation” as it stood prior to the amendment of Article 31(2)
must mean equivalent value in cash it is said by the Solicitor General that the
concentration of wealth will remain unchanged and justice social, economic, and political
amplified in Articles 39, 41, 42, 43, 45, 46 and 47 will be thwarted. The fulfilment of the
Directive Principles is in a sense more fundamental than the mere right to property. Re-
adjustment in the social order may not be practicable in a smooth manner unless the
Directive Principles are effectively implemented. The emergence of a new social order is
a challenge to present day civilisation. If nations wanted independence and supremacy in
the latter half of the 19th century and the first half of the 20th century individual dignity,
individual freedom, individual status in a well organised and well planned society are
opening the frontiers since the mid-century. In this background the 25th Amendment
protects the law in one respect, namely, that amount payable to the owner is no longer to
be measured by the standard of equivalent in value of the acquired property. The
quantum cannot be a matter for judicial review. Ever since the Fourth Amendment the
adequacy of compensation is excluded by the Constitution. The reason is that the
Constitution declares in clear terms that adequacy is not justiciable and therefore, it
cannot be made justiciable in an indirect manner by holding that the same subject matter
which is expressly barred is contained implicitly in some other provision and is,
therefore, open to examination.

1064. Just as principles which were irrelevant to compensation were invalid prior to the
Constitution 25th Amendment it was said that if any principles are adopted which are
irrelevant to the concept of amount as a legal concept or as having a norm the law would
be invalid because the amount would be purely at the will or at the discretion of the State.
Therefore, it was said that when the law fixes the amount it might indicate the principles
on which the amount had been arrived at or the Court might enquire into on which the
amount had been fixed. Any contrary view according to the petitioner would mean that
under Article 31(2) state would have authority to specify principles which could be
arbitrary or specify the amount which could be arbitrary.

1065. It was also said that as a result of the proviso to Article 31(2) after the 25th
Amendment the law providing for compulsory acquisition of property of an educational
institution established by a minority referred to in Article 31(1) the State was to ensure
that the amount fixed or determined was such as would not restrict or abrogate the right
guaranteed under that clause. The amount would have to be higher than the amount
which would be sufficient not to damage the essence of that right. But under Article 31(2)
after the 25th Amendment where the proviso did not apply it was said that the core or
essence of the fundamental rights would be damaged or destroyed.
1066. The word “amount” in Article 31(2) after the 25th Amendment is to be read in the
entire collocation of words. No law shall be called in question in any Court on the ground
that the amount so fixed or determined is inadequate or the whole or part of it or any part
of such amount is given in cash. In Article 31(2) the use of the word “amount” in
conjunction with payment in cash shows that a sum of money is being spoken of. Amount
is a sum meaning a quantity or amount of money, or, in other words, amount means a
sum of money.

1067. Article 31(2) prior to as well as after the 25th Amendment indicates two
alternatives to the legislatures either to specify the principles for determination of the
amount or to fix the amount or “compensation” prior to the amendment. In fixing the
amount or compensation the legislature is not required to set out in the law the principles
on which compensation had been fixed in the unamended clause or the amount is fixed in
the amended clause.

1068. Article 19(1)(f) provides that all citizens shall have the right to hold, acquire or
dispose of property whereas Article 31(2) deals with law by which the property is
acquired. Such law acquiring property directly extinguishes the right to hold or dispose of
property acquired. Article 19(1)(f) is excluded from Article 31(2) in order to make
Article 31(2) self contained. The right to hold property cannot coexist with the right of
the State to acquire property. That is why Article 31(2) is to be read with Article 31A,
31B and 31C, all the Articles being under the heading “Right to Property”.
1069. It has been held by this Court in F.N. Rana case (1964) 5 S.C.R. 294 that Land
Acquisition Act does not give the right of quasi-judicial procedure or the requirements of
natural justice as Section 5A of that Act has been held to be administrative. It has also
been held by this Court that a Requisition Act which did not give a right of representation
before an order for requisition was made did not violate Article 19(1)(f). (See S.N. Nandi
v. State of West Bengal A.I.R. 1971 SC 961).

1070. The other part of the 25th Amendment which is challenged by the petitioner is
Article 31C. Article 31C is said by Mr. Palkhivala to destroy several essential features of
the Constitution for these reasons. First, there is a distinction between cases where the
fundamental rights are amended and laws which would have been void before the 25th
Amendment are permitted to be validly passed and cases where the fundamental rights
remain unamended but the laws which are void as offending those rights are validated by
a legal fiction that they shall not be deemed to be void. The law is in the first case
Constitutional in reality whereas in the second case the law is unConstitutional in reality
but is deemed by a fiction of law not to be void with the result that laws which violate the
Constitution are validated and there is a repudiation of the Constitution. If Article 31C is
valid it would be permissible to Parliament to amend the Constitution so as to declare all
laws to be valid which are passed by Parliament or State legislatures in excess of
legislative competence or which violate basic human rights enshrined in Part III or the
freedom of inter-State Trade in Article 301. Article 31C gives a blank charter to
Parliament and the State legislatures to defy the Constitution or damage or destroy the
supremacy of the Constitution. Secondly, Article 31C subordinates fundamental rights to
Directive Principles. The right to enforce fundamental rights is guaranteed under Article

32. The Directive Principles are not enforceable by reason of Article 37. Yet it is said that
while giving effect to Directive Principles fundamental rights are abrogated. Thirdly,
whereas an amendment of a single fundamental right would require a majority of at least
two-thirds of the members of Parliament present and voting, a law within Article 31C
which overrides and violates several fundamental rights can be passed by a simple
majority. Fourthly, every fundamental right is an essential feature of the Constitution and
Article 31C purports to take away a large number of those fundamental rights. Fifthly, the
Court is precluded from considering whether law under Article 31C is such that it can
possibly secure Directive Principles in question. Sixthly, no State legislature can amend
the fundamental rights or any other part of the Constitution but Article 31C empowers the
State legislaure to pass laws which virtually involve repeal of the fundamental rights.
Power of amending the Constitution is delegated to State legislatures.
1071. Finally, it is said that the fundamental rights under Article 14, 19 and 31 which are
sought to be superseded by Article 31C are necessary to make meaningful specific rights
of the minorities which are guaranteed by Articles 25 to 30. The proviso to Article 31(2)
shows that in the case of acquisition of property of an educational institution established
by a minority an amount fixed should be such as not to restrict or abrogate the right of the
minorities under Article 31. It is, therefore, said that the implication is that if property is
acquired in cases other than those of minorities an amount can be fixed which restricts or
abrogates any of the fundamental rights. Again, it is said that if a law violates the right of
the minority under Articles 25 to 30 such a law would be no law. Therefore, deprivation
of property under such law would violate Article 31(1). But the 25th Amendment by
Article 31C abrogates Article 31(1) and minorities can be deprived of their properties
held privately or upon public, charitable or religious trusts by law which violates Articles
25 to 30.

1072. The pre-eminent feature of Article 31C is that it protects only law. Therefore, any
question of violation of Article 31(1) does not arise. Law referred to in Article 31C must
be made either by Parliament or by the State legislature, according to the legislative
procedure for enacting a law. There are several Articles in the Constitution where the
expression “law” with reference to the authority to make law has been used. These are
Articles 17, 19(2) to (6), 21, 22, 23(1), 26, 31, 33, 34 and 35. These Articles indicate that
the expression “law” there means law made by the legislature in accordance with its
ordinary legislative procedure. The expression “law” does not include within itself
ordinance, order, bye-law; rule, regulation, notification, custom or usage having the force
of law nor an amendment of the Constitution in accordance with the procedure prescribed
in Article 368. In Article 13 the term “law” has been used in a wide sense. For this a
definition was given in Article 13(3) to include certain other categories. The definition in
Article 13(3) is expressly limited for Article 13. Law in Article 31C must have the same
meaning as it has in other Articles generally, namely, a statute passed by the legislature.
1073. It is true that such law may need details to be filled up by other agencies but the
essential elements of Article 31C must be supplied directly by that enactment. A question
arose with reference to Article 254 as to whether a clause of the Sugar Control Order
1955 made under the Essential Commodities Act had the effect of repealing the
corresponding Uttar Pradesh State Law. This Court held that the power of repeal was
vested in Parliament and Parliament alone could exercise it by enacting an appropriate
provision in that regard. Parliament could not delegate the power of repeal to any
executive authority. (See Ch. Tika Ramji and Ors. Etc. v. The State of Uttar Pradesh and
Ors.
1956 S.C.R. 393).

1074. Article 31C is inextricably bound up with Article 39(b) and (c) because the purpose
and the phraseology in both the Articles are essentially identifical. The legislative efforts
to implement Directive Principles in Article 39 (b) and (c) were set in motion in some
States to achieve reforms in land law. Articles 31A and 31B were introduced by the
Constitution First Amendment Act 1951. The main reason for introducing Articles 31A
and 31B was to exclude the operation of Part III as a whole from those provisions. The
true relationship between Directive Principles in Part IV and the fundamental rights in
Part III became clear. It was realised that though the liberty of individual was valuable it
should not operate as an insurmountable barrier against the achievement of Directive
Principles. In Sajjan Singh case (1965) 1 S.C.R. 933 it was said that “the rights of society
are made paramount and they are placed above those of the individual”. In the Bihar
Land Reforms case 1952 S.C.R. 889 it was said that “a fresh outlook which placed the
general `interest of the community above the interest of the individuals, pervades over
Constitution”.

1075. Law contemplated in Article 31C will operate on the ownership and control of the
material resources of the community to be distributed as best to subserve the common
good. The operation of the economic system should not result in concentration of wealth.
Means of production should not be used to the common detriment. The ownership and
control of the material resources of the community can be achieved by nationalisation
and planned economy. The operation of the economic system will mean imposition of
control on the production, supply and distributions of products of key industries and
essential commodities. There can be laws within Schedule 7 List III Entries No. 42, 43;
List I Entry No. 52 to 54 and List II Entries No. 23, 24, 26 and 27.

1076. The provisions in Article 31C that no law containing a declaration that it is for
giving effect to such policy shall be called in question in any court on the ground that it
does not give effect to such policy was questioned by the petitioner to exclude judicial
review and, therefore, to be illegal. Article 31C was in the second place said to enable the
State legislatures to make discriminatory laws destructive of the integrity of India.
Thirdly, Article 31C was said to delegate the amending power to State legislatures or
Parliament in its ordinary legislative capacity.

1077. The declaration mentioned in Article 31C is for giving effect to the policy of the
State towards securing the principles in Article 39 (b) or (c). Such a declaration in a law
shall not be called in question on the ground that it does not give effect to such policy.
The laws which receive protection under Article 31C are laws for securing the Directive
Principles of Articles 39(b) and (c). The nexus or connection between the law and the
objectives set out in Article 39(b) and (c) is a condition precedent for the applicability of
Article 31C. On behalf of the Union and the State it was not contended that whether there
was such nexus or not was not justiciable. The real reason for making the declaration free
from question in a Court of law on the ground that it does not give effect to such policy is
to leave legislative policy and wisdom to the legislature. The legislative measure might
not according to some views give effect to Directive Principles. Therefore, legislatures
are left in charge of formulating their policy and giving effect to it through legislation. It
is the assessment and judgment of such measures which is sought to be excluded from
judicial review by the declaration.

1078. In order to decide whether a statute is within Article 31C the court may examine
the nature and the character of legislation and the matter dealt with as to whether there is
any nexus or the law to the principles mentioned in Article 39(b) and (c). If it appears that
there no nexus between the legislation and the objectives and principles mentioned in
Article 39(b) and (c) the legislation will not be within the protective umbrella. The Court
can tear the veil to decide the real nature of the statute if the facts and circumstances
warrant such a course.

1079. The reason for excepting Articles 14, 19 and 31 from Article 31C is the same as in
Article 31A. The Solicitor General rightly said that the fear of discrimination is allayed
by three safeguards. The first and the foremost safeguard is the good sense of the
legislature and the innate good sense of the community. The second safeguard is the
President’s assent. The third safeguard is that in appropriate cases it can be found as to
whether there is any nexus between law and Directive Principles sought to be achieved.
There is no better safeguard than the character of the citizen, the character of the
legislature, the faith of the people in the representatives and the responsibility of the
representatives to the nation. No sense of irresponsibility can be ascribed or attributed to
the representatives of the people. The exclusion of Article 14 is to evolve new principles
of equality in the light of Directive Principles. The exclusion of Article 19 is on the
footing that laws which are to give effect to Directive Principles will constitute
reasonable restrictions on the individual’s liberty. The exclusion of Article 31(2) is to
introduce the consideration of social justice in the matter of acquisition. Directive
Principles are not limited to agrarian reforms. Directive Principles are necessary for the
uplift and growth of industry in the country.

1080. Article 31(4) and 31(6) speak of certain class of laws not being called in question
on the ground of contravention of Article 31(2). Article 31A relates to law of the class
mentioned therein not to be void on the ground that it is inconsistent with or takes away
or abridges any of the fundamental rights conferred by Articles 14, 19 and 31. Article
15(4) states that nothing in Article 15 or in Article 29(2) shall prevent the State from
making any special provision for the advancement of any socially and educationally
backward classes of citizens or for the Scheduled Castes and the Scheduled Tribes.
Article 31(5)(b)(ii) states that nothing in Article 31(2) shall affect the provisions of any
law which the State may make for the promotion of public health. Article 33 speaks of
law with regard to members of the Armed Forces charged with the maintenance of public
order, so as to ensure the proper discharge of their duties and the maintenance of
discipline among them and for that purpose the operation of some fundamental right in
Part III is modified.

1081. The Solicitor General rightly said that similarly Article 31C creates a legislative
field with reference to the object of legislation. It is similar to laws contemplated in
Article 15(4), Article 31(5)(b)(ii) and Article 33. Each of these Articles carves out an
exception to some Article or Articles conferring fundamental rights. The field carved out
by the various Articles are of different dimensions. The entire process of exception of the
legislative field from the operation of some of the Articles relating to fundamental rights
is the mandate of the Constitution. It is wrong to say that the Constitution delegates
power of amendment to Parliament or the States. As a result of the 25th Amendment the
existing legislative field is freed from the fetters of some provisions of Part III of our
Constitution on the legislative power.

1082. Article 31C substantially operates in the same manner in the industrial sphere as
Article 31A operates in the agrarian sphere. The problems are similar in nature though of
different magnitude. The Constitutional method adopted to solve the problem is similar.
The Solicitor General is correct in summing up Article 31C as an application of the
principles underlying Articles 31(4) and 31(6) and Article 31A to the sphere of industry.
1083. A class of legislation can be identified and the legislative field can be carved out
from the operation of fundamental rights or some of those can be excluded by a provision
of the Constitution. Articles 31(4) and 31(6) identify the laws with reference to the period
during which they were made. Article 31(4) relates to a bill pending at the
commencement of the Constitution in the legislature of a State to have been passed by
such legislature and to have received the assent of the President to be not called in
question on the ground that it contravenes Article 31(2). Article 31(6) relates to law of
the State enacted not more than 18 months from the commencement of the Constitution
to he submitted to the President for his certification and upon certification by the
President not to be called in question on the ground of contravention of Article 31(2).
Articles 31(2) and 31A identify the legislative field with reference to the subject matter of
law. Articles 15(4) and 33 and Article 31(5)(b)(ii) identify laws with reference to the
objective of the legislature. The exceptions to some part or some Articles of Part III of
the Constitution is created by the Constitution and any law which is made pursuant to
such power conferred by the Constitution does not amend the operation or application of
these Articles in Part III of the Constitution. The crux of the matter is that modification or
exception regarding the application of some of the Articles in Part III is achieved by the
mandate of the Constitution and not by the law which is to be made by Parliament or
State under Article 31C. Therefore, there is no delegation of amending powers. There is
no amendment of any Constitutional provision by such law.

1084. The Constitution First Amendment Act 1951 introduced Articles 31A and 31B and
Schedule 9 which are to be read together. Article 31A excluded a challenge under the
whole of Part III for the laws of the kind mentioned in that Article. Article 31B
restrospectively validated laws mentioned in Schedule 9 from challenge under Part III
and also on the ground that they violated Section 299 of the Government of India Act,
1935. It may be stated here that Parliament which passed the Constitution First
Amendment Act 1951 was the Constituent Assembly functioning as a legislature, till
elections were held and a Parliament as provided for under the Constitution could be
formed. Articles 31A and 31B carried out the intention of the framers of the Constitution
as stated in Articles 31(4) and 31(6) that land legislation or agrarian reform was to be
enforced and fundamental rights were not to be allowed to stand in the way of
implementing the Directive Principles of State Policy contained in Article 39. The
fundamental right conferred under Article 31(2) was subordinated to Article 39(b) and (c)
in order to protect laws referred to in Article 31(4) and 31(6). When that object failed and
the law was struck down under Article 14, Parliament gave effect to the policy
underlying Articles 31(4) and 31(6) by excluding a challenge under every Article in Part
III. In the Bihar Land Reforms case this Court said that the purpose behind the Bihar
Land Reform Act was to bring about a reform of the land distribution system in Bihar for
the general benefit of the community and the legislature was the best judge of what was
good for the community and it was not possible for this Court to say that there was no
public purpose behind the acquisition contemplated in the statute.
1085. This Court in State of West Bengal v. Bela Banerjee 1954 S.C.R. 558 held that the
word “compensation” means just equivalent or full indemnity for the property
expropriated. In Dwarkadas Srinivas v. Sholapur Spg & Wvg. Co. Ltd. 1954 S.C.R. 674
this Court struck down the law for taking over the management of Sholapur Mills on the
ground that it amounted to acquisition and since no compensation was provided for, the
law was held to be void. The Constitution Fourth Amendment Act 1955 came to remedy
the implementation of essential welfare legislation. One of the measures in the Fourth
Amendment Act was the amendment of Article 31 by making adequacy of compensation
non-justiciable and the other was to amend Article 31A. The formula which had been
used in Articles 31(4) and 31(6) to exclude the contravention of Article 31(2) was
adopted with regard to adequacy of compensation. As a result of the amendment of
Article 31A new categories were added to the Article and new Acts were added to the
Ninth Schedule. The 17th Amendment Act made changes in Article 31A(1) and the
proviso and amended Schedule 9 by inserting new Acts therein.

1086. The successive amendments of the Constitution merely carried out the principle
embodied in Article 31 Clauses (4) and (6) that legislation designed to secure the public
good and to implement the Directives under Article 39(b) and (c) should have priority
over individual rights and that therefore fundamental rights were to fee subordinate to
Directive or State Policy.

1087. Article 31(2) as it originally stood spoke of compensation for acquisition or
requisition of property. The meaning given to compensation by the Court was full market
value. There was no scope for giving effect to the word “compensation”. There was no
flexibility of social interest in Article 31(2). Every concept of social interest became
irrelevant by the scope of Article 13(2). It is this mischief which was sought to be
remedied by the 25th Amendment. If Directive Principles are to inter-play with Part III
legislation will have to give expression to such law. Parts III and IV of the Constitution
touch each other and modify. They are not parallel to each other. Different legislation
will bring in different social principles. These will not be permissible without social
content operating in a flexible manner. That is why in the 25th Amendment Article 31(2)
is amended to eliminate the concept of market value for property which is acquired or
requisitioned.

1088. If compensation means an amount determined on principles of social justice there
will be general harmony between Part III and Part IV. Secondly, if compensation means
market price then the concept of property right in Part III is an absolute right to own and
possess property or to receive full price, while the concept of property right in Part IV is
conditioned by social interest and social justice. There would be an inherent conflict in
working out the Directive Principles of Part IV with the guarantee in Part III. That is why
Clauses (4) and (6) of Article 31 illustrate the vital principle that to make effective a
legislative effort to bring about changes in accordance with Directive Principles
particularly those contained in Article 39(b) and (c) Article 31(2) may have to be
abridged. The social interest and justice may vary from time to time and territory to
territory and individual rights may have to be limited.

1089. Just as the amount can be fixed on principles of social justice the principles for
determining the amount can be specified on the same consideration of social justice.
Amount is fixed or the principles are specified by the norm of social justice in accordance
with Directive Principles.

1090. In amending Article 31(2) under the 25th Amendment by substituting the word
“amount” for “compensation” the amount fixed is made non-justiciable and the
jurisdiction of the Court is excluded because no reasons for fixing such amount would or
need appear in the legislation. If any person aggrieved by the amount fixed challenges the
Court can neither go into the question of adequacy nor as to how the amount is fixed. If
adequacy cannot be questioned any attempt to find out as to why the particular amount is
fixed or how that amount has been fixed by law will be examining the adequacy which is
forbidden as the Constitutional mandate. If one alleges that the amount is illusory one
will meet the insurmountable Constitutional prohibition that the adequacy or the alleged
arbitrariness of the amount fixed is not within the area of challenge in courts.
1091. The amount fixed is not justiciable. The adequacy cannot be questioned. The
correctness of the amount cannot be challenged. The principles specified are not
justiciable.

1092. If on the other hand, the legislature does not fix the amount but specifies the
principles for determining the amount, the contention that principles for determining the
amount must not be irrelevant loses all force because the result determining the amount
by applying the specified principles cannot be challenged on the ground of inadequacy. If
principles are specified for determining the amount and as a result of the application of
the principles the result is less than the market value it will result in the same question of
challenging adequacy.

1093. The relevancy of the principles cannot be impugned. Nor can the reasonableness of
the principles be impeached.

1094. Article 14 has the flexibility of classification. Article 19 has the flexibility of
reasonable restrictions. Social justice will determine the nature of the individual right and
also the restriction on such right. Social justice will require modification or restriction of
rights under Part III. The scheme of the Constitution generally discloses that the
principles of social justice are placed above individual rights and whenever or wherever it
is considered necessary individual rights have been subordinated or cat down to give
effect to the principles of social justice. Social justice means various concepts which are
evolved in the Directive Principles of the State.

1095. The 25th Amendment has amended Article 31(2) and also introduced Article
31(2B) in order to achieve two objects. The first is to eliminate the concept of market
value in the amount fixed for acquisition or requisition of the property. The second is to
exclude in Clause (2B) of Article 31 the applicability of Article 19(1)(f). Articles 31A
and 31B applied to acquisition and requisition of property. The purpose of Article 31C is
to confer by Constitutional mandate power on Parliament and State to make laws for
giving effect to Directive Principles. The significance of the total exclusion of Part III
from Articles 31A and 31B is that it brings about in unmistakable manner the true
relationship between the provisions of Part IV and Part III of the Constitution.
1096. With reference to land legislation subordination of fundamental rights of individual
to the common good was clear in Clauses (4) and (6) of Article 31. It was made clearer
by the Constitution First Amendment Act which introduced Articles 31A, 31B and
Schedule 9. Articles 31A, 31B, Schedule 9 and Article 31C merely removed the
restrictions which Part III of the Constitution imposes on legislative power. Article 31A
after the Fourth Amendment removed the restrictions on legislative power imposed by
Articles 14, 19 and 31. In enacting Clauses (b), (c) and (d) in Article 31A Parliament was
giving effect to social control which though less urgent than land reform became in
course of time no less vital. Article 31B by the First Amendment retrospectively
validated the laws specified in Schedule 9 by retrospectively removing all invalidity from
the law because of the transgression of rights in Part III. Again, the seven new Acts added
in the Ninth Schedule by the Fourth Amendment Act had nothing to do with agrarian
reform, but dealt with subjects of great national importance. The Constitution Fourth
Amendment Act was intended to remove the barriers of Articles 14, 19 and 31(2) in
respect of land legislation considered essential for public good.
1097. State legislatures cannot remove the fetter. They have no power to amend the
Constitution. Parliament cannot remove the fetter by ordinary law. By amendment of the
Constitution Parliament can remove the fetter by either deleting one or more fundamental
right or rights or by excluding certain laws or certain kinds of laws from the fetter.
1098. The pattern of Articles 31A, 31B, the Ninth Schedule and Article 31C is best
understood by the observations of Patanjali Sastri, C.J. in Shankari Prasad case and of
Wanchoo, J. in Golak Nath case. Patanjali Sastri, C.J. said in Shankari Prasad case
“Articles 31A and 31B really seek to save a certain class of laws and certain specified
laws already passed from the combined operation of Article 13 read with other relevant
Articles of Part III. The new Articles being thus essentially amendments of the
Constitution have the power of enacting them. It was said that Parliament could not
validate the law which it has no power to enact. The proposition holds good whether the
validity of the impugned provision turns on whether the subject matter, falls within or
without the jurisdiction of the legislature which passed it. But to make law, which
contravenes the Constitution, Constitutionally valid is a matter of Constitutional
amendment and as such it falls within the exclusive power of Parliament”. Wanchoo, J.
said of Article 31B “The laws had already been passed by the State legislature and it was
their Constitutional infirmity, if any, which was being cured by the device adopted in
Article 31B read with the Ninth Schedule…. Parliament alone could do it under Article
368 and there was no need for any ratification under the proviso for amendment of Part
III is not entrenched in the proviso”.

1099. The conclusiveness of declaration introduced by the 25th Amendment in a law
under Article 31C is to be appreciated in the entire context of Article 31C. In removing
restrictions of Part III in respect of a law under Article 31C there is no delegation of
power to any legislature. There is only removal of restriction on legislative power
imposed by Articles 14, 19 and 31. Article 31C does not confer any power to amend the
Constitution. The exclusion of Article 31 is a necessary corollary to protecting the
impugned law from challenge under Articles 14, 19 and 31 because Article 13(2) would
but for its exclusion in Article 31C render such laws void. The declaration clause is
comparable to Section 6(3) of the Land Acquisition Act “1894 which contains a
conclusive evidence clause that declaration shall be conclusive evidence that the land is
needed for a public purpose and for a company as the case may be. A conclusive
declaration would not be permissible so as to defeat a fundamental right. In Article 31(5)
it is provided that nothing in Clause (2) shall effect (a) the provisions of any existing law
other than a law to which the provisions of Clause (6) apply and since the Land
Acquisition Act 1894 is an existing law the conclusive declaration clause prevails and is
not justiciable. See Babu Barkya Thakur v. The State of Bombay and Ors. (1961) 1
S.C.R. 128. The same view was reiterated by this Court in Smt. Somavanti and Ors. v.
The State of Punjab and Ors.
(1963) 2 S.C.R. 774 that a declaration under the Land
Requisition Act was not only conclusive about the need but was also conclusive for the
need was for a public purpose.

1100. Conclusive proof is defined in the Indian Evidence Act. It is, therefore, seen that
the legislative power carries with it the power to provide for conclusive proof so as to
oust the jurisdiction of a Court. The declaration is for the purpose of excluding the
process of evaluation of legislation on a consideration of the virtues and defects with a
view to seeing if the laws has led to the result intended. If a question arises as to whether
a piece of legislation with such declaration has a nexus with the Directive Principles in
Article 39(b) and (c) the Court can go into the question for the purpose of process of
identification of the legislative measure on a consideration of the scope and object and
pith and substance of the legislation. Therefore, the 25th Amendment is valid.
1101. A contention was advanced on behalf of the petitioner that Article 31B applies to
agrarian reforms or in the alternative Article 31B is linked to Article 31A and is to be
read as applying to laws in respect of five subject matters mentioned in Article 31A. The
13 Acts mentioned in the Ninth Schedule as enacted by the First Amendment Act, 1951
dealt with estates and agrarian reforms. There is nothing in Article 31B to indicate that it
is linked with the same subject matter as Article 31A. In the Bihar Land Reforms case
Patanjali Sastri, C.J. said at pp. 914-915 of the report (1952 S.C.R. 889) that the opening
words of Article 31B are only intended to make clear that Article 31A should not be
restricted in ‘its application by reason of anything contained in Article 31B and are not in
any way calculated to restrict the application of the latter Article or of the enactments
referred to therein to acquisition of estates.

1102. In Vishweshwar Rao v. State of Madhya Pradesh 1952 S.C.R. 1020 it was urged
that Article 31B was merely illustrative of Article 31A and as the latter was limited in is
application to estates as defined therein Article 31B was also similarly limited. That
contention was rejected and it was said that Article 31B specifically validates certain
Acts mentioned in the Schedule despite the provisions of Article 31A and is not
illustrative of Article 31A but stands independent of it.

1103. Again, in Jeejibhoy v. Assistant Collector (1965) 1 S.C.R. 616 it was contended
that Articles 31A and 31B should be read together and if so read Article 31B would only
illustrate the cases that would otherwise fall under. Article 31B, and, therefore, the same
construction as put upon Article 31B should apply to Article 31A. This Court did not
accept the argument It was said that the words “without prejudice to the generality of the
provisions contained in Article 31A” indicate that the Acts and Regulations specified in
the Ninth Schedule would have the same immunity even if did not attract Article 31A of
the Constitution. If every Act in the Ninth Schedule would be covered by Article 31A,
Article 31B would be redundant Some of the Acts mentioned in the Ninth Schedule,
namely, items 14 to 20 and many other Acts added to the Ninth Schedule, do not appear
to relate to estates as defined in Article 31A(2) of the Constitution. It was, therefore, held
in Jeejibhoy case that Article 31B was a Constitutional device to place the specific statute
beyond any attack on the ground that they infringe Part III of the Constitution.
1104. The words “without prejudice to the generality of the provisions contained in
Article 31A” occurring in Article 31B indicate that Article 31B stands independent of
Article 31A. Article 31B and the Schedule are placed beyond any attack on the ground
that they infringe Part III of the Constitution. Article 31B need not relate to any particular
type of legislation. Article 31B gives a mandate and complete protection from the
challenge of fundamental rights to the Scheduled Acts and the Regulations. Article 31A
protects laws in respect of five subject matters from the challenge of Articles 14, 19 and
31, but not retrospectively. Article 31B protects Scheduled Acts and the Regulations and
none of the Scheduled Acts are deemed to be void or even to have become void on the
ground of contravention of any fundamental right.

1105. The validity of the Constitution 29th Amendment Act lies within a narrow
compass. Article 31B has been held by this Court to be a valid amendment. Article 31B
has also been held by this Court to be an independent provision. Article 31B has no
connection with Article 31A. The Bihar Land Reforms case and Jeejibhoy case are well
settled authorities for that proposition. It, therefore, follows that Mr. Palkhivala’s
contention cannot be accepted that before the Acts can be included in the Ninth Schedule
requirements of Article 31A are to be complied with.

1106. For the foregoing reasons these are the conclusions.

1107. First, the power to amend the Constitution is located in Article 368. Second, neither
the Constitution nor an amendment of the Constitution can be or is law within the
meaning of Article 13. Law in Article 13 means laws enacted by the legislature subject to
the provision of the Constitution. Law in Article 13(2) does not mean the Constitution.
The Constitution is the supreme law. Third, an amendment of the Constitution is an
exercise of the constituent power. The majority view in Golak Nath case is with respect
wrong. Fourth, there are no express limitations to the power of amendment. Fifth, there
are no implied and inherent limitations on the power of amendment. Neither the Preamble
nor Article 13(2) is at all a limitation on the power of amendment. Sixth, the power to
amend is wide and unlimited. The power to amend means the power to add, alter or
repeal any provision of the Constitution. There can be or is no distinction between
essential and in-essential features of the Constitution to raise any impediment to
amendment of alleged essential features. Parliament in exercise of constituent power can
amend any provision of this Constitution. Under Article 368 the power to amend can also
be increased. The 24th Amendment is valid. The contention of Mr. Palkhivala that
unlimited power of amendment would confer power to abrogate the Constitution is
rightly answered by the Attorney General and Mr. Seervai that amendment does not mean
mere abrogation or wholesale repeal of the Constitution. The Attorney General and Mr.
Seervai emphasised that an amendment would leave an organic mechanism providing the
Constitution organisation and system for the State. If the Constitution cannot have a vital
growth it needs must wither. That is why it was stressed on behalf of the respondents that
orderly and peaceful changes in a Constitutional manner would absorb all amendments to
all provisions of the Constitution which in the end would be “an amendment of this
Constitution”.

1108. The 25th Amendment is valid. The adequacy of amount fixed or the principles
specified cannot be the subject matter of judicial review. The amendment of Article
31(2B) is valid. Article 31(2) is self contained and Articles 31(2) and 19(1)(f) are
mutually exclusive. Amendment of fundamental right prior to the amendment was and is
now after the 24th Amendment valid. Article 31C does not delegate or confer any power
on the State legislature to amend the Constitution. Article 31C merely removes the
restrictions of Part III from any legislation giving effect to Directive Principles under
Article 39(b) and (c). The power of Parliament and of State legislatures to legislate on the
class of legislation covered by Article 31C is rendered immune from Articles 14, 19 and

31.
1109. The inclusion of the Kerala Act 35 of 1969 and the Kerala Act 25 of 1971 by the
29th Amendment in the Ninth Schedule is valid. Article 31B is independent of Article
31A.

1110. In the result the contentions of Mr. Palkhivala fail. Each party will pay and bear its
own costs. The petitions will be placed before the Constitution Bench for disposal in
accordance with law.

P. Jaganmohan Reddy, J.

1111. The detailed contentions addressed before us for 66 days have been set out in the
judgment of My Lord the Chief Justice just pronounced, and I would only refer to such of
those as are necessary for dealing with the relevant issues. Though I agree with some of
the conclusions arrived at by him, but since the approach in arriving at a conclusion is as
important as the conclusion itself, and particularly in matters involving vital
Constitutional issues having a far-reaching impact on fundamental freedoms of the
people of this country and on the social objectives which the State is enjoined to achieve
under the Directive Principles of State Policy, I consider it my duty to express my views
in my own way for arriving at those conclusions.

1112. In this case the validity of the Constitution (Twenty-fourth) and (Twenty-fifth)
Amendment Acts of 1971 and the Constitution (Twenty-ninth) Amendment Act of 1972
has been challenged as being outside the scope of the power of amendment conferred on
Parliament by Article 368 of the Constitution and consequently void.
1113. The validity of the Twenty-fourth Amendment would depend upon the
interpretation of two crucial articles, Article 13 and Article 368, and two words, one in
each article, namely, `law’ in the former, and ‘amendment’ in the latter. For the purposes
of ascertaining the true intent and scope of these articles in I.C. Golaknath and Ors. v.
State of Punjab, (1967) 2 S.C.R. 762 the basic question which the Court first considered
was, where was power to amend the Constitution of India to be found? Subba Rao, C.J.,
with whom Shah and Sikri, JJ., as they then were, and Shelat and Vaidialingam, JJ.,
concurred, (hereinafter referred to as the leading majority judgment), held that the power
was contained in Articles 245, 246 and 248 read with Entry 97 of List I of Schedule VII,
and not in Article 368 which only provided for the procedure to amend the Constitution.
Hidayatullah, J., as he then was, in his concurring judgment held that the procedure of
amendment, if it can be called a power at all, is a legislative power, but it is sui generis
and outside the three Lists of the Constitution, and that Article 368 outlines a process
which, if followed strictly, results in the amendment of the Constitution. He was,
therefore, of the view that the Article gives power to no particular person or persons. All
the named authorities have to act according to the letter of the Article to achieve the
result.

1114. Wanchoo, J. as he then was, for himself and two other Judges, Bachawat and
Ramaswami, JJ., found the power in Article 368 itself and not in Articles 245, 246 and
248 read with Entry 97 of List I.

1115. It is, therefore, contended by the learned Advocate-General of Maharashtra, firstly,
that the finding in the leading majority judgment that the fundamental rights cannot be
amended is based on the decision that the amending power is to be found in the residuary
Article 248 read with Entry 97 of List I of Schedule VII. This finding is deprived of its
foundation, since six Judges held that the amending power is not to be found in the
residuary Article and Entry 97 of List I. Secondly, the conclusion that the fundamental
rights cannot be amended was reached by the leading majority judgment on the basis that
Article 13(2) was attracted by the opening words of Article 245 and, therefore, a law
amending the Constitution under entry 97 of List I was a law referred to in Article 245,
and as it was in conflict with Article 13(2) the law was void.

1116. It is again contended that this conclusion loses its validity once its basis is
destroyed by five Judges holding that the amending power is not to be found in entry 97
of List I, but in Article 368. In view of the conclusion of Hidayatullah, J., that the power
of amendment as well as procedure therefor was contained in Article 368 itself, he
submits that there is no ratio binding on this Court unless it be that the power of
amendment is not in the residuary article but in Article 368. This argument is of little
validity, because the ratio of the decision, where a question is directly raised before the
Court for decision, is that which it decides, and in that case wherever the power may have
been found, whether in Article 368 or in the residuary entry 97 of List I of Schedule VII,
the controversy was whether an amendment made under Article 368 is a ‘law’ within the
meaning of Article 13(2), and if it is so, a State cannot make a law taking away or
abridging fundamental rights conferred by Part III of the Constitution. That question
being answered in the affirmative by the majority, the ratio of Golaknath’s decision is that
an amendment under Article 368 is a ‘law’ within the meaning of Article 13(2). What the
leading majority judgment in that case did not decide, however, is whether Article 368
itself could be amended under the proviso of that article conferring a power to amend the
whole Constitution. At p. 805, Subba Rao, C.J., observed, “In the view we have taken on
the scope of Article 368 vis-a-vis the fundamental rights, it is also unnecessary to express
our opinion on the question whether the amendment of the fundamental rights is covered
by the proviso to Article 368.” While five Judges who were in minority held that each
and every article of the Constitution could be amended in exercise of the power under,
and by following the procedure in, Article 368, Hidayatullah, J., held that by amending.
Article 368, Parliament could not do indirectly what it could not do directly, namely,
amend Article 13(2) or override the provisions thereunder, because as he said, “The
whole Constitution is open to amendment. Only two dozen articles are outside the reach
of Article 368. That too because the Constitution has made them fundamental.” (See p.

878). There is, therefore, warrant for the submission that Golaknath’s case is not
determinative of the question now raised before this Court as to whether the power to
amend Article 368 could be exercised to amend the fundamental rights in Part III. At any
rate, five of the six Judges who expressed an opinion on this aspect support the
proposition that this can be done.

1117. It was also submitted that no question in fact arose for decision in Golaknath’s case
that in future Parliament could not amend the fundamental rights, because what that case
was concerned with was the past exercise of the power to amend the fundamental rights,
and, therefore, the observations in the majority judgments of Subba Rao, C.J., and
Hidayatullah, J., as he then was, about the future exercise of that power are clearly obiter.
It may be pointed out that the majority judgment as well as the minority judgment
concurred in dismissing the petition, the former on the ground that the First, Fourth and
Seventeenth Amendments were not affected either on the basis of the doctrine of
prospective overruling or on the basis of acquiescence or on the ground that they were
made by virtue of a valid exercise of the amending power under Article 368. On this
basis it is submitted that no ratio can be found in that case for the majority declaring that
Parliament in future cannot amend fundamental rights which is binding on this Court nor
can it amend the amending article to take away or abridge fundamental rights.
1118. Whether the First, Fourth and Seventeenth Amendments have been rightly held to
be valid or not, the ratio of the decision as was observed earlier is that under Article 368
as it was before its amendment, Parliament could not amend the Constitution to take
away or abridge any of the fundamental rights conferred by Part III of the Constitution,
and that question will only assume importance if this Court comes to the conclusion,
following Hidayatullah, J.’s, decision, that Parliament cannot amend Article 368 under
proviso (e) thereof to take away or abridge any of the fundamental rights or to amend
Article 13(2) making it subject to an amendment under Article 368. If such a power
exists, the question whether an amendment in Article 368 is a ‘law’ ‘within the meaning of
Article 13(2) may not prima facie be of significance. There are, however, two aspects to
this problem, firstly, whether ‘law’ in Article 13(2) includes an amendment of the
Constitution under Article 368: and secondly, if this Court holds that ‘law’ in Article
13(2) does not include an amendment under Article 368, then the question would be, has
the Constitution (Twenty-fourth) Amendment purported to exercise a power in effecting
that amendment which was not granted under that Article ? In other words, are there any
limitations to the amending power under Article 368 ? If, as was held by Hidayatullah, J.,
that the power of amendment conferred on Parliament under Article 368 is not a
constituent power, and any amendment made thereunder is a legislative power, which is
‘law’ within the meaning of Article 13(2), then Parliament cannot do indirectly what it
cannot do directly.

1119. The first question which would arise for decision is what does ‘law’ in Article 13(2)
signify, and is there any internal evidence which would indicate that that word has been
used to include an amendment under Article 368, and if it does, whether it is subject to
any limitations, and if so, what ? It is contended that the word ‘law’ in Article 13(2) not
only includes ordinary legislative law, but also Constitutional law.
1120. It may not, in my view, be necessary to examine the submission, that an
amendment under Article 368 is not made in exercise of the constituent power but has
been made by a constituent body, if on examination of the provisions of Part III, there is
intrinsic evidence therein which points to the irresistible conclusion that Article 13(2)
was meant only to place an embargo on a law made by a Legislature so-called in
contradistinction to an amendment of the Constitution under Article 368 which no doubt
is also a law in its generic sense, as indeed was the view taken in Sankari Prasad Singh
Deo v. Union of India and State of Bihar [1952] S.C.R. 89, Sajjan Singh v. State of
Rajasthan [1965] 1 S.C.R. 933 and Golaknath’s case by some of the learned Judges. The
framers of the Constitution have defined “law” in Sub-clause (a) of Clause (3) of Article
13 and that this definition would on the first impression appear to apply to only Clause
(2) of that Article. But it would also, having regard to the words “unless the context
otherwise requires”, apply to Clause (1) thereof. While the expression “laws in force” has
been defined in Sub-clause (b) of Clause (3) for the purposes of Clause (1) as including
laws passed or made by Legislatures or other competent authorities before the
commencement of the Constitution, an Ordinance, a bye-law, rule, regulation,
notification, custom or usage having in the territory of India the force of law saved by
Article 372 would, by virtue of Sub-clause (a) of Clause (3), equally apply to Clause (1)
of Article 13.

1121. Again, though Sub-clause (a) of Clause (3) contains an inclusive definition of the
word ‘law’ and does not specifically refer to a law made by Parliament or the Legislatures
of States, it cannot be, nor has it been denied, that laws made by them are laws within the
meaning of Article 13(2). What is contended, however, is that it also includes an
amendment of the Constitution or Constitutional laws. No elaborate reasoning is
necessary in support of the proposition that the word “law” in Article 13(2) includes a
law made by Parliament or a Legislature of the State. When an Ordinance made either by
the President under Article 123 or by a Governor under Article 213, in exercise of his
legislative power which under the respective Sub-clause (2) has the same force and effect
as an act of Parliament or the Legislature of a State assented to by the President or the
Governor, as the case may be, is included in Article 13(3)(a), a law passed by Parliament
or a Legislature of a State under Article 245 which specifically empowers Parliament for
making laws for the whole or any part of India or any part of a State and the Legislature
of a State for the whole or any part of a State, would be equally included within the
definition of “law”. Article 246 to 255 deal with the distribution of legislative powers
between Parliament and the State Legislatures to make laws under the respective Lists in
the Seventh Schedule, and further provides under Article 248(1) and (2) that Parliament
has exclusive power to make any law with respect to any matter not enumerated in the
Concurrent List or State List including the power of imposing tax not mentioned in either
of those Lists.

1122. Whereas Article 13(3)(a) has sepcifically included within the definition of ‘law’,
custom or usage having in the territory of India the force of law, and even though it has
not specifically mentioned an amendment made under Article 368 or a law made by
Parliament or a Legislature it would certainly include a law made by the latter organs by
reason of the legislative provisions of the Constitution referred to above. Having regard
to the importance of the amending power, whether it is considered as a constituent power
or as a constituted power, the omission to include it specifically would, it is contended,
indicate that it was not in the contemplation of the framers of the Constitution to extend
the embargo in Article 13(2) to an amendment under Article 368. To my mind what is
difficult to envisage is that while the framers included minor legislative acts of the State
within the definition of ‘law’ in Article 13(3), they did not think of including an
amendment of the Constitution therein, even though attempts were made towards that end
till the final stages of its passage through the Constituent Assembly. It is contended that
the answer to this could be that the framers did not include specifically a law made by the
Legislature in that definition, and as such all laws whether legislative or amendments of
the Constitution would come within its purview. This argument loses its significance in
view of the fact that the enumeration of laws like rule, bye-law, regulation and
notification which have their source and existence in the legislative law clearly indicate
the inclusion of a law made by Parliament or a Legislature of a State. It is not that the
framers did not consider meticulously any objections to or defects in the definitions as I
will show when dealing with the various stages of the consideration of the draft article.
1123. It may be necessary first to examine whether in the context of the inclusive
definition of ‘law’, and not forgetting that an amendment under Article 368 could also be
termed ‘law’, the prohibition that the State cannot take away or abridge the rights
conferred under any of the provisions of Part III is confined to those categories of law to
which I have specifically referred, namely, to the law made by Parliament or a
Legislature of the State and to those indicated in Article 13(3)(a). The law referred to in
Article 14, Clauses (3) and (5) of Article 16, Article 17, Clauses (2) to (6) of Article 19,
Article 20, Article 21, Clauses (4) and (7) of Article 22, Clause (1) of Article 23, Clause
(2) of Article 25, Article 31, Clause (3) of Article 32, Articles 33, 34 and Clause (a) of
Article 35, is, in my view, a law which the Parliament or a Legislature of the State or
both, as the case may be, is required to make for giving force to the rights or is permitted
to make to restrict the rights conferred by Part III. In other words, the permissible limits
are indicated therein. Further under Article 15 the words ‘special provision’ and in Clause
(4) of Article 16 the making of any provision by the State, and Clause (2) of Article 23
imposing of a compulsory service by the State for public purposes, or preventing the
State from doing or permitting it to take certain actions under Article 28, Clause (2) of
Article 29 and Clause (2) of Article 30 can either be by an ordinary legislative law or by
an order or notification issued by the Government which may or may not be under any
law but may be in the exercise of a purely executive power of the Government of India or
the Government of a State having the force of law.

1124. Even where reasonable restrictions are permitted as in Clauses (2) to (6) of Article
19 or where restrictions or abrogation of the totality of fundamental rights contained in
Part III have been permitted in respect of members of the armed forces or the forces
charged with the maintenance of public order under Article 33, or where it is sought to
indemnify persons in the service of the Union or a State or any other person, it is the
Parliament that has been empowered to make a law in that re-regard. Article 35, it may be
noticed, begins with a non obstante clause, “Notwithstanding anything in this
Constitution – (a) Parliament shall have, and the Legislature of a State shall not have,
power to make laws….” This non obstante clause has the effect of conferring the power of
legislation in respect of matters mentioned therein to Parliament exclusively which it
would not have otherwise had, because some of the powers were exercisable by the State
Legislatures. Hidyatullah, J., however, thought that the opening words in Article 35 were
more than the non obstante clause and excluded Article 368 – a conclusion based on
comparison of that Article with Article 105-A of the Australian Constitution in respect of
which New South Wales v. The Commonwealth 36 C.L.R. 155 had held that it was an
exception to Section 128 (See Golaknath’s case at p. 902). Wynes, however, did not agree
with this view of the High Court of Australia: See Legislative, Executive and Judicial
powers in Australia, pp. 695-698. With this view, Hidayatullah, J., did not agree. In my
view it is unsafe to rely on cases which arise under other Constitutions. Apart from this,
Article 35 is not in pari materia with Article 105-A of the Australian Constitution which
deals with the binding nature of the financial agreement made thereunder. The analogy is,
therefore, inapplicable, nor is there anything in the subject-matter of Article 35 to
safeguard it from being amended under Article 368. On the other hand, this article
empowers Parliament to give effect to fundamental rights and gives no indication to
delimit the power of amendment under Article 368.

1125. It is true that the Constitution itself has provided the limitations that can be
imposed on the fundamental rights guaranteed in Part III, but those limitations can only
be effected by ordinary law as opposed to Constitutional law and nor imposing those
limitations an amendment of the Constitution is not needed. Once a right is conferred on
the citizen, to what extent the right can be restricted, or where a State is prohibited from
acting in any particular manner to what extent it is permitted, is to be regulated only by
an ordinary law. If so, the bar against exceeding the permissible limits must prima facie
be against the State making such a law. In the circumstances, could it be said that the
framers of the Constitution contemplated the inhibition in Article 13(2) to operate on any
thing other than ordinary law ? To limit the extent and ambit of the power under Article
368 in which there is no reference to a law, by including within the ambit of the
definition of ‘law’ in Article 13(3)(a) for purposes of Article 13(2), an amendment
effected under Article 368, is to restrict the power of amendment by a strained
construction or to impute to the framers of the Constitution a lack of respect to the
amending power by making the bar of Article 13(2) applicable to it by mere implication,
when in respect of minor instruments they were careful enough to include them in the
definition of ‘law’.

1126. While this is so, a consideration of the conspectus of various rights in Part III when
read with Article 13(2) would, in my view, prohibit the taking away or abridging of those
rights by a law made by the Legislature namely the Parliament, Legislature of a State, or
by executive action. This conclusion of mine will be substantiated if Article 13(2) is read
along with each of the Articles in Part III, in so far as any of them contain the word ‘law’
which indeed it can be so read. The object of incorporating Article 13(2) was to avoid its
repetition in each of the Articles conferring fundamental rights. Only one instance of this
may be given in support of my conclusion. Clauses (2) to (6) of Article 19 which are
limitations on the freedoms in Article 19(1)(a) to (g) respectively are couched in similar
terms, and if I were to take one of these clauses for illustrating the point, it would amply
demonstrate that the framers used the word ‘law’ in both Article 13(2) and Clauses (2) to
(6) of Article 19 only in the sense of an ordinary law. Sub-clause (a) of Clause (1) of
Article 19 and Clause (2) of that Article, if so read with Article 13(2) of the Constitution
as it stood on January 26, 1950, may be redrafted as under:

19(1). All citizens shall have the right-

(a) to freedom of speech and expression;

(2) The State shall not make any law which takes away or abridges the
rights conferred by this article and any law made in contravention of this
clause shall, to the extent of the contravention, be void:

Provided that nothing in Sub-clause (a) of Clause (1) shall
affect the operation of any existing law in so far as it relates
to, or prevent the State from making any law relating to
libel, slander, defamation, contempt of court or any matter
which offends against decency or morality or which
undermines the security of, tends to overthrow, the State.

Clause (2) in the above draft incorporates the entire Clause (2) of Article 79 except that
instead of Part III the word ‘article’ has been used, and Clause (2) of Article 19 has been
incorporated as a proviso.

1127. In the alternative, if Clauses (2) to (6) of Article 19 are read as a proviso to Article
13(2), they would appear as follows:

The State shall not make any law which takes away or abridges the rights
conferred by this Part and any law made in contravention of this clause
shall, to the extent of the contravention, be void:

Provided nothing in Sub-clause (a) of Clause (1) of Article 19 shall affect
the operation of any existing law in so far as it relates to, or prevent the
State from making any law relating to, libel, slander, defamation,
contempt of court or any matter which offends against the decency or
morality or which undermines the security of, tends to overthrow, the
State.

In each of the Clauses (3) to (6) of Article 19 the expression ‘any existing law in so far as
it imposes or prevents the State from making any law imposing’ has been uniformly used,
and if these clauses are read as provisos just in the same way as Clause (2) of Article 19
has been read in either of the manner indicated above, the word ‘law’ in all these clauses
as well as in Clause (2) of Article 13 would be the same and must have the same
meaning. Similarly, Article 16(3) and (5) and Article 22(3) may also be so read. In
reading the above articles or any other article in Part III with Article 13(2) it appears to
me that the words `law’, ‘in accordance with law’, or ‘authority of law’ clearly indicate that
‘law’ in Article 13(2) is that which may be made by the ordinary legislative organs. I shall
also show, when I examine the various stages through which the corresponding draft
article which became Article 13(2), passed through the Drafting Committee and the
Constituent Assembly, that the proviso to Article 8 would lead to a similar conclusion.
1128. Though the word ‘State’ has a wider meaning and may include Parliament or
Parliament and the State Legislature acting together when to effect an amendment under
Article 368, in the context of the restrictions or limitations that may be imposed by law
on certain specified grounds mentioned in any of the provisions of Part III, particularly
those referred to above, could only be a law made by the Legislature otherwise than by
amendment of the Constitution, or to impose any restriction or limitation within the
permissible limits on the fundamental rights under any of the provisions of Part III, an
amendment of the Constitution is not necessary and hence could not have been so
intended. It is also submitted that the definition of the word ‘State’ in Article 12 read with
Article 13(2) would prohibit the agencies of the State jointly and separately from
effecting an amendment, the same being a law, from abridging or taking away any of the
rights conferred by Part III or in amending Article 13(2) itself. In this connection
Hidayatullah, J., in Golaknath’s case at p. 865 – read the definition of the word ‘State’ in
Article 12 as connoting, “the sum total of all the agencies which are also individually
mentioned in Article 12”, and hence, “by the definition all the parts severally are also
included in the prohibition”. In other words, he has taken the definition to mean and
connote that all the agencies acting together, namely, the Parliament and the Legislatures,
and if the two Houses of Parliament under Article 368(1) or the two Houses of
Parliament and the Legislatures acting together under the proviso, can effect an
amendment that amendment would be a law made by the State within the meaning of
Article 13(2). At p. 866 this is what he said: “If the State wields more power than the
functionaries there must be a difference between the State and its agencies such as
Government, Parliament, the Legislatures of the States and the local and other authorities.
Obviously, the State means more than any of these or all of them put together. By making
the State subject to Fundamental Rights it is clearly stated in Article 13(2) that any of the
agencies acting alone or all the agencies acting together are not above the Fundamental
Rights. Therefore, when the House of the people or the Council of States introduces a
Bill for the abridgement of the Fundamental rights, it ignores the injunction against it and
even if the two Houses pass the Bill the injunction is next operative against the President
since the expression “Government of India” in the General Clauses Act means the
President of India. This is equally true of ordinary laws and laws seeking to amend the
Constitution”. He drew support from Article 325 of the Constitution of Nicargua in which
specifically it was stated that, “That agencies of the Government, jointly or separately,
are forbidden to suspend the Constitution or to restrict the rights granted by it, “except in
the cases provided therein”. In our Constitution he observed, “the agencies of the State
are controlled jointly and separately and the prohibition is against the whole force of the
State acting either in its executive or legislative capacity”. With great respect this
argument is based on an assumption which is not warranted by the definition of the word
‘State’ in Article 12. Nor is it in my view permissible to draw support from a provision of
another Constitution which is differently worded. The assumption that ‘State’ would mean
all the agencies of the Government jointly or separately when the agencies of the State
have been separately enumerated, is not justified. The prohibition in Article 13(2) would
be against each of them acting separately. There is no question of Parliament or the State
Legislatures or Parliament or either local authorities or other authorities acting together or
any one of these acting in combination. Nor under the Constitution can such combination
of authorities acting together make a law. The State as Hidayatullah, J., envisages,
because of the inclusive definition, means “more than any of them or all of them put
together” which in my view is a State in the political sense and not in a legal sense. Under
Article 51 of the Directive Principles, it is enjoined that the State shall endeavour to
promote international peace and security; or maintain just and honourable relations
between nations, etc., which in the context, can only mean Government or Parliament of
India. Item 10 of List I of the Seventh Schedule read with Article 246 vests the power of
legislation in respect of “foreign affairs, all matters which bring the Union into relation
with the foreign countries” in those agencies. The words ‘unless the context otherwise
requires’, in my view, refer to those agencies acting separately. If drawing an inference
from other Constitutions is permissible in interpreting a definition, and I have said that it
is not, a reference to Article 9 in the Burmese Constitution would show that the
definition, of the State is not an inclusive definition, but it defines the State as meaning
the several organs referred therein. I do not, therefore, think that reasoning would indicate
that Article 13(2) puts an embargo on an amendment made under Article 368, nor does it
warrant the making of a distinction between the State and the Government in order to
hold that these organs cannot acting together make an amendment affecting rights in Part
III.

1129. Another reason for arriving at this conclusion is that if amendment to the
Constitution is a ‘law’, the Constitution as such would also be a law. But the framers of
the Constitution distinguished the ‘Constitution’ from ‘law’ or ‘laws’, by making evident
their intention by using the word ‘law’ in contradistinction to the ‘Constitution’ indicating
thereby that the word ‘law’ wherever referred to, means only an ordinary legislative law,
while the ‘Constitution’ as something distinct from it. In Article 60 the President, and in
Article 159 the Governor, is required to take oath when assuming office, to preserve,
protect and defend the Constitution and the law. Under Article 61 the President can only
be impeached for the violation of the Constitution. While specifying the extent of the
executive power in Sub-clauses (a) and (b) of Clause (1) of Article 73 it is provided by
the proviso that the power referred to in Sub-clause (a) shall not, save as expressly
provided in this Constitution or in any law made by Parliament, extend in any State to
matters with respect to which the Legislature of the State has also power to make laws.
Here the words ‘law’ and ‘laws’ are definitely referable to the law made by Parliament and
the Legislature of the State. The oath that a Minister of the Union is to take under Article
75(1) is set out in Schedule III, that he will do right to all manner of people in accordance
with the Constitution and the law. Judges of the Supreme Court and the High Court are
required to uphold the Constitution and the laws : see Articles 124(6) and 219 each read
with Schedule III. It is provided in Article 76(2) that the Attorney-General is required to
discharge the function conferred on him by or under this Constitution or any other law for
the time being in force. Again in Article 148(5) dealing with the conditions of service of
persons serving in the Indian Audit and Accounts Department, etc., they are made subject
to the provisions of this Constitution and of any law made by Parliament. Even though
the framers referred to the Constitution as by law established in some of the provisions,
they have, when dealing distinctly with the Constitution and the law or laws, specified
them as referable to the legislative law. The Constitution, however, was not so described
except where it is intended to be emphasised that it had the force of law as envisaged by
the words ‘as by law established’.

1130. If this view is correct, and I venture to suggest that it is, a question would arise as
to whether Article 13(2) is really redundant, and should the Court so construe it as to
impute to the framers an intention to incorporate something which has no purpose. The
Court, it is well established, should not ordinarily construe any provision as redundant
and, therefore, must give effect to every provision of a Statute or law. In support of this
line of reasoning it is contended that in so far as Article 13(1) is concerned, ‘a law in
force’ has been defined in Article 13(3)(b), but by virtue of Article 372(1) and
Explanation I therein the same result would be achieved and any pre-Constitution
Constitutional law which acquires the force of law by virtue of that Article is “subject to
the other provisions” of the Constitution and consequently to the provisions in Part III.
Similarly any law made after the Constitution came into force would be void to the extent
of its repugnancy with any of the provisions of the Constitution including those in Part III
because of the doctrine of ultra vires. If so, it is argued, there was no purpose in enacting
Article 13(2). On the other hand, the petitioner’s learned advocate submits that Article
13(2) has a purpose, in that among the laws in force there would be saved some laws of a
Constitutional nature which were in force in the erstwhile princely States or even under
the Government of India Act, 1935 where the Governor-General had made orders of that
nature. As it was pointed out to the Constituent Assembly by Sardar Vallabhbhai Patel on
the 29th April, 1947 that such may be the position, Article 13(1), it is said, has been
incorporated in Part III, and for the same reason in order to protect fundamental rights
which were basic human freedoms from being taken away or abridged even by an
amendment of the Constitution, that Article has been incorporated. A reference to the
latter would show that what Sardar Vallabhbhai Patel said was that they had not sufficient
time to examine in detail the effect of Clause (2) of the draft article on the mass of
existing legislation and that clause was, therefore, subject to examination of its effect on
the existing laws which will be done before the Constitution is finally drafted and the
clause finally adopted. There is nothing in the proceedings or debates to indicate that
certain Constitutional laws were intended to be saved or that that law was to include an
amendment of the Constitution, nor is the contention that Article 13(1) was specially
designed to save pre-existing Constitutional laws notwithstanding that the Government of
India Act and the Indian Independence Act were repealed by Article 395. If there be in
force any Constitutional laws other than those repealed these are by Article 372(1) given
the same force as any of the ordinary legislative law subject to the other provisions of the
Constitution and such laws continue to be in force only until altered, repealed or amended
by a competent legislature or other competent authority. There is no indication whatever
that these laws were accorded a status similar to any of the provisions of the Constitution,
nor could they co-exist with them in the sense that they can only be dealt with by an
amendment under Article 368. Kania, C.J. in A.K. Gopalan’s case had no doubt pointed
out that, the inclusion of Article 13(1) & (2) appear to be. “a matter of abundant caution”,
and that, “Even in their absence if any of the fundamental rights was “infringed by any
legislative enactment, the Court has always the power to declare the enactment to the
extent it transgresses the limits, invalid”. Hidayatullah, J., as he then was, in Sajjan
Singh’s case at p. 961 – commenting on the above passage of Kania, C.J., pointed out that,
The observation is not clear in its meaning. There was undoubtedly a great purpose which
this article achieves. It is probable that far from belittling the importance of Article 13 the
learned Chief Justice meant rather to emphasise the importance and the commanding
position of Fundamental Rights in that even without Article 13 they would have the same
effect on other laws. To hold that Article 13 framed merely by way of abundant caution,
and serves no additional or intrinsic function of its own, might, by analogy persuade us to
say the same of Article 32(1) because this Court would do its duty under Article 32(2)
even in the absence of the guarantee. No one can deny that Article 13(2) has a purpose
and that purpose, as Hidayatullah, J., pointed out, was meant rather to emphasise the
importance and the commanding position of Fundamental Rights, because having regard
to the history of the agitation for a Bill of Rights being inscribed in a Constitution, to
which I have adverted earlier, and the great hope that was inspired in the people of this
country that there are some fundamental basic rights which are guaranteed to them and
which cannot be subject to the vagaries of the legislatures, the State was enjoined not to
take away or abridge those rights. Rights in Part III were intended to be made self-
contained with the right of redress guaranteed to them by Article 32 – unlike in the United
States where the judiciary had to invoke and evolve the doctrine of judicial review over
the years. Mere general declarations of rights were without enforceability. As experience
showed such general rights were found ineffective to check the growing power of the
modern State, our framers examined judicial review of fundamental rights in various
Constitutions and provided in our Constitution an effective remedy against encroachment
of these rights. Article 32(2) provided for a direct approach to the Supreme Court in cases
where fundamental rights are infringed, which without that provision would only come
before it by way of an appeal under Article 133 or by special leave under Article 136
from a decision of the High Court rendered under Article 226. It is this purpose that
Article 13(2) read with Article 12 emphasises. The framers of our Constitution conscious
of the pitfalls and difficulties that were confronted by the varying exercise of judicial
review in America wanted to ensure that the doctrine of void and relatively void-a
typically American concept – should find no place in our Constitution. If as stated in
Golaknath’s case by the leading majority judgment and by Hidayatullah, J., that
fundamental rights were not to be subject to an amending process, it is inconceivable that
our framers who gave such meticulous care in inscribing those rights in the Constitution,
as is evident from the proceedings in the Constituent Assembly, should not have
specifically entrenched them against chat process. I am aware of the contrary argument
that if they wanted that the amending process in Article 368 should not be fettered by
Article 13(2) they would have expressly provided for it either in Article 368 or in Article
13(2) as indeed attempts were made to that effect by moving suitable amendments which,
later, at the concluding stages of the final Draft Constitution, as we shall presently see,
were either withdrawn, not pressed or negatived. But this is neither here nor there, as
indeed if the framers took the view that the embargo in Article 13(2) is only against
legislative law, they may have felt that there was no need for any words of limitation
which will make it inapplicable to Article 368.

1131. Before I refer to the proceedings of the Constiuent Assembly, I must first consider
the question whether the Constituent Assembly Debates can be looked into by the Court
for construing those provisions. The Advocate-General of Maharashtra says until the
decision of this Court in H.H. Maharajadhiraja Madhav Rao Jiwaji Rao Scindia Bahadur
and Ors. v. Union of India
(1971) 3 S.C.R. 9-commonly known as Privy Purses case-
debates and proceedings were held not to be admissible. Nonetheless counsel on either
side made copious reference to them. In dealing with the interpretation of ordinary
legislation, the widely held view is that while it is not permissible to refer to the debates
as an aid to construction, the various stages through which the draft passed, the
amendments proposed to it either to add or or delete any part of it, the purpose for which
the attempt was made and the reason for its rejection may throw light on the intention of
the framers or draftsmen. The speeches in the legislatures are said to afford no guide
because members who speak in favour or against a particular provision or amendment
only indicate their understanding of the provision which would not be admissible as an
aid for construing the provision. The members speak and express views which differ from
one another, and there is no way of ascertaining what views are held by those who do not
speak. It is, therefore, difficult to get a resultant of the views in a debate except for the
ultimate result that a particular provision or its amendment has been adopted or rejected,
and in any case none of these can be looked into as an aid to construction except that the
legislative history of the provision can be referred to for finding out the mischief sought
to be remedied or the purpose for which it is enacted, if they are relevant. But in
Travancore Cochin and Ors. v. Bombay Co. (1952) S.C.R. 113, the Golaknath’s case, the
Privy Purses case and Union of India v. H.S. Dhillon (1972) 3 S.C.R. 33 there are dicta it
is drafted by people who wanted it to be a national instrument to against referring to the
speeches in the Constituent Assembly and in the last mentioned case they were referred
to as supporting the conclusion already arrived at. In Golaknath’s case as well as Privy
Purses case the speeches were referred to though it was said not for interpreting a
provision but for either examining the transcendental character of Fundamental rights or
for the circumstances which necessitated the giving of guarantees to the rulers. For
whatever purpose speeches in the Constituent Assembly were looked at though it was
always claimed that these are not admissible except when the meaning was ambiguous or
where the meaning was clear for further support of the conclusion arrived at. In either
case they were looked into. Speaking for myself, why should we not look into them
boldly for ascertaining what was the intention of our framers and how they translated that
intention ? What is the rationale for treating them as forbidden or forbidding material.
The Court in a Constitutional matter, where the intent of the framers of the Constitution
as embodied in the written document is to be ascertained, should look into the
proceedings, the relevant data including any speech which may throw light on
ascertaining it. It can reject them as unhelpful, if they throw no light or throw only dim
light in which nothing can be discerned. Unlike a statute, a Constitution is a working
instrument of Government, it is drafted by people who wanted it to be a national
instrument to subserve successive generations. The Assembly constituted Committees of
able men of high calibre, learning and wide experience, and it had an able adviser, Shri
B.N. Rau to assist it. A memorandum was prepared by Shri B.N. Rau which was
circulated to the public of every shade of opinion, to professonal bodies, to legislators, to
public bodies and a host of others and was given the widest publicity. When criticism,
comments and suggestions were received, a draft was prepared in the light of these which
was submitted to the Constituent Assembly, and introduced with a speech by the sponsor
Dr. Ambedkar. The Assembly thereupon constituted three Committees: (1) Union Powers
Committee; (2) Provincial Powers Committee; and (3) Committee on the Fundamental
Rights and Minorities Committee. The deliberations and the recommendations of these
Committees, the proceedings of the Drafting Committee, and the speech of Dr.
Ambedkar introducing the draft so prepared along with the report of these Committees
are all valuable material. The objectives of the Assembly, the manner on which they met
any criticism, the resultant decisions taken thereon, amendments proposed, speeches in
favour or against them and their ultimate adoption or rejection will be helpful in throwing
light on the particular matter in issue. In proceedings of a legislature on an ordinary draft
bill, as I said earlier, there may be a partisan and heated debate, which often times may
not throw any light on the issues which come before the Court but the proceedings in a
Constituent Assembly have no such partisan nuances and their only concern is to give the
nation a working instrument with its basic structure and human values sufficiently
balanced and stable enough to allow an interplay of fortes which will subserve the needs
of future generations. The highest Court created under it and charged with the duty of
understanding and expounding it, should not, if it has to catch the objectives of the
framers, deny itself the benefit of the guidance derivable from the records of the
proceedings and the deliberations of the Assembly. Be that as it may, all I intend to do for
the present is to examine the stages through which the draft passed and whether and that
attempts were made to introduce words or expressions or delete any that were already
there and for what purpose. If these proceedings are examined from this point of view, do
they throw any light on or support the view taken by me ?

1132. The various stages of the Constituent Assembly proceedings, while considering the
draft Articles 8 and 304 corresponding to Articles 13 and 368 respectively, would show
that attempts were made to introduce amendments to both these articles to clarify that the
embargo in Article 13(2) does not apply to an amendment made under Article 368. First,
Shri K. Santhanam, one of the members of the Constituent Assembly moved an
amendment on April 29, 1947 to Clause (2) of the draft submitted to the Constituent
Assembly along with the Interim Report on Fundamental Rights. This amendment was
that for the words “nor shall the Union or any unit make any law taking away or
abridging any such right”, the following be substituted:

Nor shall any such right be taken away or abridged except by an
amendment of the Constitution.

1133. The sponsor explained “that if the clause stands as it is even by an amendment of
the Constitution we shall not be able to change any of these rights if found unsatisfactory.
In some Constitutions they have provided that some Parts of the Constitution may be
changed by future Constitutional amendments and other Parts may not be changed. In
order to avoid any such doubts, I have moved this amendment and I hope it will be
accepted.” This amendment was accepted by Sardar Vallabhbhai Patel and adopted by the
Constituent Assembly. Clause (2), after it was so amended, was as follows:
All existing laws, notifications, regulations, customs or usages in force
within the territories of the Union inconsistent with the rights guaranteed
under this Part of the Constitution shall stand abrogated to the extent of
such inconsistency. Nor shall any such right be taken away or abridged
except by an amendment of the Constitution.

Even as the clause stood originally in the draft, it was only the ‘Union’ or any ‘unit’ that
was prohibited from making a law taking away or abridging any such right. At that stage
there was nothing to show that a provision for amendment of the Constitution was either
drafted or was before the Constituent Assembly for consideration. But otherwise also, it
was not a case of the ‘Union’ or ‘Union’ and `the unit’ being prevented from making a law.
In order to justify the submission that all the organs of the State including the ‘Union’ or
the `Union’ and the ‘Unit’ were prevented from effecting an amendment of the
Constitution, the only indication is that the law which was prohibited from taking away
or abridging fundamental rights was the law of the ‘Union’ or any ‘unit’. The amendment
of Shri Santhanam was incorporated by the draftsmen in the Supplementary Report on
Fundamental Rights which was presented to the Constituent Assembly on August 25,
1947, but subsequently this amendment of Shri K. Santhanam incorporated in the draft
Article was deleted by the Drafting Committee. After the Draft Constitution was
submitted to the President of the Constituent Assembly on February 21, 1948, and was
given wide circulation, there appears to have been some criticism with respect to what
had then become draft Article 8(2), which was in the following terms:
The State shall not make any law which takes away or abridges the rights
conferred by this Part and any law made in contravention of this clause
shall, to the extent of the contravention, be void:

Provided that nothing in this clause shall prevent the State
from making any law for the removal of any inequality,
disparity, disadvantage or discrimination arising out of any
existing law.

The note relating to the addition of the proviso is stated thus:
The proviso has been added in order to enable the State to make laws
removing any existing discrimination. Such laws will necessarily be
discriminatory in a sense, because they will operate only against those
who hitherto enjoyed an undue advantage. It is obvious that laws of this
character should not be prohibited.

The Constitutional Adviser’s note to the Drafting Committee showed that a critic had
pointed out that “Clause (2) of Article 8 may be held as a bar to the amendment of the
provisions of the Constitution relating to the fundamental rights by a law passed under
draft Article 304, and it should, therefore, be made clear that there is no restriction on the
power of Parliament to amend such provisions under Article 304.” The comment of the
Constitutional Adviser to this objection was that “Clause (2) of Article 8 does not
“override the provisions of Article 304 of the Constitution. The expression “law” used in
the said clause is intended to mean “ordinary legislation”. However, to remove any
possible doubt, the following amendment may be made in Article 8:
‘In the proviso to Clause (2) of Article 8, after the words “nothing in this
clause shall” the words “affect the provisions of Article 304 of this
Constitution or” be inserted’.”

The Drafting Committee does not appear to have accepted this suggestion, because the
proviso remained as previously drafted, until it was deleted as a result of Amendment No.
252 which was standing in the name of Mehboob Ali Beg. On November 25, 1948,
Pandit Lakshmi Kanta Maitra in moving this Amendment said – “The purpose of this
amendment is self-evident, and as I have been strictly enjoined not to make any speech I
simply move this amendment.” This amendment was adopted on November 29, 1948,
and the proviso was deleted. (See C.A.D. Vol. VII, pp. 611 & 645).
1133. How meticulously this article was considered, can be seen from the proceedings on
the objection of Naziruddin Ahmed that the words “custom or usage” in the definition of
‘law’ in Article 8(3)(a) (corresponding to Article 13(3)(a) would apply to Article 8(2), but
the State does not make a ‘usage or custom’. Dr. Ambedkar pointed out that that will
apply to Article 8(1) which deals with ‘laws in force’, but Naziruddin Ahmed insisted that
it does not, and that he was no wiser after the explanation given by Dr. Ambedkar that the
definition of law is distributive. Dr. Ambedkar then said that the amendment of
Naziruddin Ahmed creates some difficulty which it is necessary to clear up and
ultimately to avoid any difficulty he moved an amendment to Clause (3) of Article 8 to
read “unless the context otherwise requires” which governed Clauses (a) and (b). This
was adopted. (See C.A.D. Vol. VII, p. 644). It was after this that the proviso was deleted.
1134. It would appear from the proviso before it was deleted, if read with Clause (2) of
draft Article 8, as also the note showing the pupose for which it was incorporated, that the
law referred to therein was a legislative law. It could not by any stretch of the language
be construed as including an amendment under draft Article 304, because the proviso was
making the restriction in Clause (2) of Article 8 inapplicable to the State from making
any law for the removal of any inequality, disparity, disadvantage or discrimination
arising out of any existing law. If the ‘State’ and the ‘law’ have to be given a particular
meaning in the proviso the same meaning has to be given to them in Clause (2) and since
the proviso clearly envisages a legislative law it furnishes the key to the interpretation of
the word ‘law’ in Clause (2) of draft Article 8 that it is also a legislative law that is therein
referred.

1135. To Article 304 also amendments were moved-one of them, Amendment No. 157
was in the name of Shri K. Santhanam, but he said he was not moving it. (See C.A.D.
Vol. IX, p. 1643). Both the Attorney-General as well as the Advocate-General of
Maharashtra said that they were not able to find out what these amendments were. But
even assuming that this Amendment was designed to make the embargo under Article
13(2) applicable to Article 368, no inference can be derived therefrom. On the other hand
an attempt was made by Dr. Deshmukh to entrench Fundamental Rights. He moved
Amendment No. 212 to insert the following Article 304-A after 304:
304-A. Notwithstanding anything contained in this Constitution to the
contrary, no amendment which is calculated to infringe or restrict or
diminish the scope of any individual right, any rights of a person or
persons with respect to property or otherwise shall be permissible under
this Constitution and any amendment which is or is likely to have such an
effect shall be void and ultra vires of any Legislature.

This amendment after Dr. Ambedkar’s speech regarding the scope of the amendment
under Article 304 was, by leave, withdrawn. (See C.A.D. Vol. IX p. 1665).
1136. Earlier when the Drafting Committee was considering the objectives, there was a
proposal by Shri K. Santhanam, Mr. Ananthasayanam Ayyangar, Mr. T.T.
Krishnamachari and Shrimati G. Durgabai that parts III, IV, IX and XVI be added in the
proviso to Article 304, but it was pointed out by the Constitutional Adviser that that
amendment involved a question of policy. The Drafting Committee did not adopt this
amendment. If this amendment had been accepted, the amendment of the fundamental
rights could be effected by the procedure prescribed for amendment which would be by
two-thirds majority of each of the Houses of Parliament as well as by ratification by
resolutions of not less than half the State Legislatures. Even this attempt does not give
any indication that fundamental rights in Part III could not be amended under Article 368
or that ‘law’ in Article 13(2) is not the ordinary legislative law, but would include an
amendment under Article 368. An attempt was made to show that on September 17,
1949, Dr. Ambedkar while speaking on draft Article 304 had said that Part III was not
amendable. While adverting to the fact that they had divided the articles into three
categories, he pointed out that the first) category was amendable by a bare majority, and
as to the second category he had said: “If future Parliament wishes to amend any
particular article which is not mentioned in Part III or Article 304, all that was necessary
for them is to have two-thirds majority.” The third category for the purposes of
amendment he explained required two-thirds majority plus ratification. It is submitted on
behalf of the first respondent that what was stated about Part III being excepted from the
second category was a mistake and that he must be thinking that, alonfi with Article 304,
Part III was also included in the third category. The Advocate-General of Nagaland said
Part III was a mistake for third category. Instead of third category, he either said or is
reported to have said, Part III. Whether it is a correct reading of his speech or not, it is not
relevant, for in interpreting a provision the words used, the context in which it was used,
the purpose which it intended to subserve in the scheme of the Constitution, will alone
have to be considered. For the same reasoning the fact that none of the members who
were also members of the Provisional Parliament ever entertained a doubt as to the non-
amendability of Part III when the Constitution (First Amendment) Bill was debated and
later enacted as an Act is not relevant.

1137. In the view I take on the construction of Article 13 read with the other provisions
of Part III, Article 13(2) does not place an embargo on Article 368 for amending any of
the right in Part III, and it is, therefore, not necessary to go into the question whether the
leading majority judgment is right in finding the power of amendment in the residuary
entry 97 of List I of Schedule VII, nor is it called for, having regard to the majority
decision that the power of amendment is to be found in Article 368 itself. Whether the
power is implied, what is the width and whether Parliament can enlarge that power may
have to be considered, but that Article 368 contains the power and the procedure of
amendment can admit of little doubt, as was held by the majority in Golaknath’s case by
five judges and Hidayatullah, J., it may, also be noticed that the leading majority
judgment did not express any view as to whether under the proviso to Article 368, by
amending that article itself, fundamental nights could be amended. (See Subba Rao, C.J.,
at p. 805).

1138. The question then arises, whether the Twenty-Fourth Amendment is valid, and if it
is valid, whether Article 368 as amended is subject to any limitation, and if so, what ?
The objects and reasons of the Twenty-Fourth Amendment Bill set out the purpose for
which it was enacted and the mischief it sought to remedy. It is stated in Para 2 thereof
thus:

The Bill seeks to amend Article 368 suitably for the purpose and makes it
clear that Article 368 provides for amendment of the Constitution as well
as procedure therefor. The Bill further provides that when a Constitution
Amendment Bill passed by both Houses of Parliament is presented to the
President for his assent, he should give his assent thereto. The Bill also
seeks to amend Article 13 of the Constitution to make it inapplicable to
any amendment of the Constitution under Article 368.

1139. What in fact the amendment effected will become clear, if the relevant provisions
of Article 368, both before and after the amendment was made, are read in juxtaposition
along with a new Sub-clause (4) added to Article 13.

Before the Amendment After the Amendment Procedure 368. An amendment
of this Power of 368.(1) Notwithstanding for amendment Constitution may
be initiated only Parliament anything in this of the by the
introduction of a Bill to amend Constitution Parliament Constitution.
for the purpose in either House the may in exercise of its of
Parliament, and when Constitution constituent power amend the Bill is
passed in each House and procedure by way of addition, by a majority of
the total therefor. variation or repeal any membership of the House
provision of this and by a majority of not less Constitution in
accordance than two-thirds of the members with the procedure laid of
that House present and voting down in this article. it shall be
presented to the President for his assent and upon such assent being
given to (2) An Amendment of the bill, the Constitution shall this
Constitution may be stand amended in accordance initiated only by the
with the terms of the Bill. introduction of a Bill for the purpose in
Provided that if such amendment either House of Parliament, seeks to
make any change in- and when the Bill is passed in each House by a …
majority of the total membership of that House and the amendment shall
also require by a majority of not less to be ratified by the
Legislatures than two-thirds of the of not less than one-half members
of that House of the States by resolutions to present and voting, it
that effect passed by those shall be presented to Legislatures before
the Bill the President who shall making provision for such give his
assent to the amendment is presented to Bill and thereupon the the
President for assent. Constitution shall stand amended in accordance
with the terms of the Bill : Provided that if such amendment seeks to
make any change in- … the amendment shall also require to be ratified
by the Legislatures of not less than one-half of the States by
resolutions to that effect passed by those Legislatures before the Bill
making provision for such amendment is presented to the President for
assent. (3) Nothing in Article 13 shall apply to any amendment made
under this article. 13(4) Nothing in this article shall apply to any
amendment of this Constitution made under Article 368.

1140. The above amendment seeks to provide-(i) that the source of power to amend is in
Article 368; (ii) that when Parliament seeks to make a Constitutional amendment it does
so “in exercise of its constituent power”; (iii) that the power to amend was by way of
addition, variation or repeal; (iv) that the bar in Article 13 against abridging or taking
away any of the fundamental rights does not apply to any amendment made under Article
368; (v) that nothing in Article will apply to an amendment of the Constitution under
Article 368; (vi) that the words “any provision of the Constitution” were added so that
“any” were to mean “every provision”; and (vii) that it is obligatory on the President to
give his assent to any Bill duly passed under that Article.

1141. In so far as the contention that Article 13(2) is a bar to Constitutional amendments
is concerned, I have already given my reasons why I consider that argument as not
available to the petitioner inasmuch as the inhibition contained therein is only against
ordinary legislative actions. The question, however, is whether Article 13(2) which bars
the taking away or abridging the fundamental rights by Parliament, or Legislatures of the
States and other enactments, specified in Article 13(3)(a) is or is not an essential feature.
If it is not, it can be amended under Article 368. Recognising this position the petitioner
submits that if the effect of amending Article 368 and Article 13 is to permit the removal
of the fetter of Article 13 on the ordinary legislative laws which can thereafter be
empowered and left free to abrogate or take away fundamental rights, it would be an
essential feature.

1142. The question whether there are any implied limitations on the power to amend
under Article 368 or whether an amendment under that Article can damage or destroy the
basic features of the Constitution would depend, as I said earlier, on the meaning of the
word “amendment” before the Twenty-Fourth Amendment. If that word has a limited
meaning, which is the case of the petitioner, it is contended that that power of amendment
could not be enlarged by the use of the words “amend by way of addition, variation and
repeal”.

1143. It may be mentioned that arguments similar to those which were addressed before
us were advanced in Golaknath’s case, namely, (i) that the expression ‘amendment’ in
Article 368 has a positive and negative content and that in exercise of that power
Parliament cannot destroy the structure of the Constitution, but it can only modify the
provisions thereof within the framework of the original instrument for its better
effectuation; (ii) that if the fundamentals would be amendable to the ordinary process of
amendment with a special majority the institution of the President can be abolished, the
Parliamentary executive can be abrogated, the concept of federation can be obliterated
and in short, the sovereign democratic republic can be converted into a totalitarian system
of Government The leading majority judgment, though it found that there was
considerable force in the argument, said that they were relieved of the necessity to
express an opinion on this all important question, but so far as the fundamental rights are
concerned, the question raised can be answered on a narrow basis. Subba Rao, C.J.,
observed at p. 805: “This question may arise for consideration only if Parliament seeks to
destroy the structure of the Constitution embodied in the provisions other than in Part III
of the Constitution. We do not, therefore, propose to express our opinion in that regard”.
1144. Hidayatullah, J., on the other hand, dealing with implied limitations by reference to
Article V of the United States Constitution, and the decisions rendered thereunder
pointed out that although there is no clear pronouncement of the United States Supreme
Court a great controversy exists as to whether questions of substance can ever come
before the Court and whether there are any implied limitations upon the amendatory
power. After considering the view of text-book writers, particularly that of Orfield, and
the position under the English and the French Constitutions (see pp. 870-877), he
observed at p. 878 : “It is urged that such approach makes society static and robs the State
of its sovereignty. It is submitted that it leaves revolution as the only alternative if change
is necessary. The whole Constitution is open to amendment. Only two dozen articles are
outside the reach of Article 368. That too because the Constitution has made them
fundamental. What is being suggested by the counsel for the State is itself a revolution
because as things are that method of amendment is illegal”.

1145. Wanchoo, J., rejected the doctrine of implied limitations though he was doubtful if
the Constitution can be abrogated or another new Constitution can be substituted, (see p.

838). At p. 836 he said, “We have given careful consideration to the argument that certain
basic features of our Constitution cannot be amended under Article 368 and have come to
the conclusion that no limitations can be and should be implied upon the power of
amendment under Article 368…. We fail to see why if there was any intention to make
any part of the Constitution unamendable, the Constituent Assembly failed to include it
expressly in Article 368…on the clear words of Article 368 which provides for
amendment of the Constitution which means any provision thereof, we cannot infer any
implied limitations on the power of amendment of any provision of the Constitution, be it
basic or otherwise.” It was further observed at p. 831: “that the President can refuse to
give his assent when a Bill for amendment of the Constitution is presented to him, the
result being that the Bill altogether, falls, for there is no specific provision for anything
further to be done about the Bill in Article 368 as there is in Article 111”.
1146. Bachawat, J., noticed the argument on the basic features but did not express any
opinion because he said “it is sufficient to say that the fundamental rights are within the
reach of the amending power”. Ramaswami, J., on the other hand rejected the thesis of
implied limitations, because Article 368 does not expressly say so. He said at p. 933: “If
the Constitution-makers considered that there were certain basic features of the
Constitution which were permanent it is most unlikely that they should not have
expressly said in Article 368 that these basic features were not amendable”.
1147. During the course of the lengthy arguments on behalf of the petitioners and the
respondents, we have been taken on a global survey of the Constitutions of the various
countries. In support of the rival contentions, there were cited before us innumerable
decisions of the Supreme Court and the State Courts of the United States of America, and
of the Courts in Canada, Ireland, Australia and of the Privy Council. A large number of
treatise on Constitutional law, views of academic lawyers, the applicability of natural law
or higher law principles, extracts from Laski’s Grammar of Politics, history of the
demand for fundamental rights, and the speeches in the Constituent Assembly and the
Provisional Parliament during the deliberations on the Constitution (First Amendment)
Bill, were also referred to. The able arguments addressed to us during these long
hearings, with great industry and erudition and the alacrity with which the doubts
expressed by each of us have been sought to be cleared by the learned Advocates for the
petitioner, the learned Attorney-General, the learned Solicitor-General and by the learned
Advocates-General of the States and the learned Advocates who intervened in those
proceedings, have completely eviscerated the contents of the vital and far reaching issues
involved in this case, though sometimes some aspects tended to hover over the terra
ferma and sometimes skirted round it, particularly when the views of academic writers
who had the utmost freedom to express on hypothetical problems unrelated to concrete
issues falling for a decision in any case, were pressed on us. The a priori postulates of
some of the scholars are not often easy of meeting the practical needs and limitations of
the tenacious aspects of the case precedents which makes our law servicable. There have
again been arguments for taking consequences into consideration which really
highlighted what would be the dire consequences if the result of the decision being one
way or the other but this court ought not to be concerned with these aspects, if otherwise
our decision is in accordance with the view of the law it takes. We should free ourselves
of any considerations which tend to create pressures on the mind. In our view, it is not the
gloom that should influence us, as Milton said, “we cannot leave the real world for a
Utopia but instead ordain wisely”, and, if I may add, according to the well-accepted rules
of construction and on a true interpretation of the Constitutional provisions.
1148. Lengthy arguments on the rules of construction were addressed, by referring
particularly to a Urge number of American cases to show what our approach should be in
determining Constitutional matters, having regard to the paramount need to give effect to
the will of the people which the Legislatures and the Governments represent and for
exercising judicial restraint. I must confess that some of these arguments show that the
tendency has been to depend more on the views of Judges from other lands, however
eminent when have in this, the Highest Court of the land during the last over two
decades, forged an approach of our own and set out the rules applicable to the
interpretation of our Constitution. There is no Constitutional matter which is not in some
way or the other involved with political, social or economic questions, and if the
Constitution-makers have vested in this Court a power of Judicial review, and while so
vesting, have given it a prominent place describing it as the heart and soul of the
Constitution, we will not be deterred from discharging that duty, merely because the
validity or otherwise of the legislation will affect the political or social policy underlying
it. The basic approach of this Court has been, and must always be, that the Legislature
has the exclusive power to determine the policy and to translate it into law, the
Constitutionality of which is to be presumed, unless there are strong and cogent reasons
for holding that it conflicts with the Constitutional mandate. In this regard both the
Legislature, the executive, as well as the judiciary are bound by the paramount
instrument, and, therefore, no court and no Judge will exercise the judicial power de hors
that instrument, nor will it function as a supreme legislature above the Constitution. The
bona fides of all the three of them has been the basic assumption, and though all of them
may be liable to error, it can be corrected in the manner and by the method prescribed
under the Constitution and subject to such limitations as may be inherent in the
instrument.

1149. This Court is not concerned with any political philosophy, nor has it its own
philosophy, nor are Judges entitled to write into their judgments the prejudices or
prevalent moral attitudes of the times, except to judge the legislation in the light of the
felt needs of the society for which it was enacted and in accordance with the Constitution.
No doubt, political or social policy may dominate the legal system. It is only when as I
said, the Legislatures in giving effect to them translate it into law, and the Courts, when
such a measure is challenged, are invited to examine those policies to ascertain its
validity, it then becomes a legal topic which may tend to dominate sometimes to its
detriment.

1150. The citizen whose rights are affected, no doubt, invokes the aid of the judicial
power to vindicate them, but in discharging its duty, the Courts have nothing to do with
the wisdom or the policy of the Legislature. When the Courts declare a law, they do not
mortgage the future with intent to bind the interest of the unborn generations to come.
There is no everlasting effect in those judgments, nor do they have force till eternity as it
were. The concept, on the other hand, is that the law declared in the past was in accord
with the settled judgment of the society, the social and economic conditions then existing,
and that if those judgments are not likely to subserve the subsequent generations or the
requirements and needs of the society as it may be then conditioned, they will have to be
changed by the process known to law, either by legislative action or judicial re-review
where that is possible. The Courts, therefore, have a duty, and have indeed the power, to
re-examine and re-state the law within the limits of its interpretative function in the
fulness of the experience during which it was in force so that it conforms with the socio-
economic changes and the jurisprudential outlook of that generation. The words of the
law may be like coats of Biblical Joseph, of diverse colours and in the context in which
they are used they will have to be interpreted and wherever possible they are made to
subserve the felt-needs of the society. This purpose can hardly be achieved without an
amount of resilience and play in the interpretative process.

1151. On the desirability of drawing heavily or relying on the provisions of the
Constitutions of other countries or on the decisions rendered therein, a word of caution
will be necessary. It cannot be denied that the provisions of the Constitutions of other
countries are designed for the political, social and economic outlook of the people of
those countries for whom they have been framed. The seed of the Constitution is sown in
a particular soil and it is the nature and the quality of the soil and the climatic conditions
prevalent there which will, ensure its growth and determine the benefits which it confers
on its people. We cannot plant the same seed in a different climate and in a different soil
and expect the same growth and the same benefit therefrom. Law varies according to the
requirements of time and place. Justice thus becomes a relative concept varying from
society to society according to the social milieu and economic conditions prevailing
therein. The difficulty, to my mind, which foreign cases or even cases decided within the
Commonwealth where the Common Law forms the basis of the legal structure of that
unit, just as it is to a large extent the basis in this country, is that they are more often than
not concerned with expounding and interpreting provisions of law which are not in pari
materia with those we are called upon to consider. The problems which confront those
Courts in the background of the State of the society, the social and economic set-up, the
requirements of a people with a totally different ethics, philosophy, temperament and
outlook differentiate them from the problems and outlook which confront the courts in
this country. It is not a case of shutting out light where that could profitably enlighten and
benefit us. The concern is rather to safeguard against the possibility of being blinded by
it. At the very inception of a Constitutional democracy with a Federal structure innovated
under the Government of India Act, 1935, a note of caution was struck by the Chief
Justice of India against following even cases decided on the Constitutions of the
Commonwealth units, which observations apply with equal force, if not greater, to cases
decided under the American Constitution. Gwyer, C.J., in In Re : The Central Provinces
and Berar Act No. XIV of 1938, (1939) F.C.R. 18 which was the very first case under the
1935 Act, observed at p. 38: “But there are few subjects on which the decisions of other
Courts require to be treated with greater caution than of federal and provincial powers,
for in the last analysis the decision must depend upon the words of the Constitution
which the Court is interpreting; and since no two Constitutions are in identical terms, it is
extremely unsafe to assume that a decision on one of them can be applied without
qualification to another.” This observation was approved and adopted by Gajendragadkar,
C.J., (speaking for 7 Judges) in Special Reference 1 of 1964. (1965) 1 S.C.R. 413 at 487.
1152. The American decisions which have been copiously cited before us, were rendered
in the context of the history of the struggle against colonialism of the American people,
the sovereignty of several States which came together to form a Confederation, the strains
and pressures which induced them to frame a Constitution for a Federal Government and
the underlying concepts of law and judicial approach over a period of nearly 200 years,
cannot be used to persuade this Court to apply their approach in determining the cases
arising under our Constitution. For one thing, the decisions of the Supreme Court of the
United States though were for the benefit of the people and yet for decades those
inconvenient decisions were accepted as law by the Government until the approach of the
Court changed. The restraint of the people, the Government and the Court, and the
patience with which the inconveniences, if any, have been borne, have all contributed to
the growth of the law and during this long period the Constitution of the United States
has been only amended 24 times. The amending power under the American Constitution
is a difficult process in that it is vitally linked with its ratification by the people through
their representatives in the State Legislatures or in the Conventions. These decisions,
therefore, are of little practical utility in interpreting our Constitution which has devised
altogether different methods of amendments. No doubt, the rules of construction which
our Courts apply have been drawn from the English decisions and the decisions of the
Privy Council, the latter of which declared the law for the country until its jurisdiction
was abolished; and even today the decisions of the Courts in England, the
Commonwealth countries, and the United States of America on matters which are pari
materia are considered as persuasive.

1153. For the proposition that for ascertaining the meaning of the word ‘amendment’, the
object of and the necessity for amendment in a written Constitution must be considered,
namely,-

(a) it is necessary for changing the Constitution in an orderly manner, as
otherwise the Constitution can be wrecked by extra Constitutional method
or by a revolution;

(b) as the very object is to make changes in the fundamental or organic
law, namely, to change the fundamental or basic principles of the
Constitution, the power of amendment cannot be said to be confined to
only changing non-essential features.

1154. The Attorney-General has cited from the writings of several authors of whom I
may refer to a few passages from the following:

1155. Woodrow Wilson in his book on ‘Constitutional Government’ in the United States,
said:

A Constitutional government, being an instrumentality for the
maintenance of liberty, is an instrumentality for the maintenance of a right
adjustment, and must have a machinery of constant adaptation” (page 4-6).
It is, therefore, peculiarly true of Constitutional government that its
atmosphere is opinion, the air from which it takes its breath and vigor. The
underlying understandings of a Constitutional system are modified from
age to age by changes of life and circumstances and corresponding
alterations of opinion. It does not remain fixed in any unchanging form,
but grows with the growth and is altered with the change of the nation’s
needs and purposes” (page 22).

1156. Roger Sherman Hoar in his book on “Constitutional Conventions-Their Nature,
Powers and Limitations”, speaking of the American Constitution as the one based upon
popular sovereignty, says:

The Federal Constitution was ordained and established by the people of
the United States” (U.S. Constitution, Preamble) and guarantees to each of
the several states “a republican form of government” (U.S. Constitution,
Article IV). This means, in other words, a representative form. It is
founded upon the theory that the people are fit to rule, but that it would be
cumbersome for them to govern themselves directly. Accordingly, for the
facilitation of business, but for no other purposes the people choose from
their own number representatives to represent their point of view and to
put into effect the collective will (page 11).

Quoting from Jameson’s “Works of Daniel Webster”, it is again stated at p. 12:
These principles were recognised by our forefathers in framing the various
Bills of Rights, which declare in substance that, as all power resides
originally in the people, and is derived from them, the several magistrates
and officers of government are their substitutes and agents and are at all
times accountable to them.

The various agents of the people possess only such power as is expressly
or impliedly delegated to them by the Constitution or laws under which
they hold office; and do not possess even this, if it happen to be beyond
the power of such Constitution or laws to grant.

A question that naturally arises is, are the above postulates basic to our Constitution ?
1157. After referring to these passages, the learned Attorney-General submitted that the
people of India have, as expressed in the Preamble, given the power to amend the
Constitution to the bodies mentioned in Article 368. These bodies represent the people,
and the method to amend any part of the Constitution as provided for in Article 368 must
alone be followed. In his submission any other method, for example, Constituent
Assembly or Referendum would be extra-Constitutional or revolutionary. Article 368
restricts only the procedure or the manner or form required for amendment, but not the
kind or character of the amendment that may be made. There are no implied limitations
on the amending power under Article 368. It is the people who have inscribed Article 368
in the Constitution. In the numerous American cases cited before us, there is a constant
reference to the people taking part in the amending process through the Conventions or
ratification by the Legislatures which the judiciary has been treating as ratification by the
people. In that context the word ‘amendment’ has been construed widely because when
the sovereign will of the people is expressed in amending the Constitution, it is as if it
were they who were expressing the original sovereign will represented in the convention
which drafted the Constitution. There has been even a divergence of opinion among the
writers in the U.S. as to whether the entrenched provisions for the representation of the
States in the Senate which could not be amended without the consent of the State affected
can be amended even where all the States except the State concerned have ratified the
taking away or abridging that right. With this or the several aspects of the American
Constitution we are not called upon to expound nor have we any concern with it except
with the claim of the petitioner that the fundamental; rights have been reserved by the
people to themselves and the counter-claim by the learned Attorney-General that it is the
people who have inscribed Article 368 by investing that Article with the totality of the
sovereignty of the people which when exercised in the form and manner prescribed in
that Article would amend any provision of the Constitution without any limitations as to
the nature or kind of the amendment. The people, the learned Attorney-General
submitted, have been eliminated from the amending process because being illiterate and
untutored they would not be able to take part in that process with proper understanding or
intelligence. This to my mind, appears somewhat incongruous. When they can be trusted
to vote in much more complicated issues set out in election manifestos involving
economic and political objectives and social benefits which accrue by following them,
surely they could be trusted with deciding on direct issues like amending the
Constitution. But the whole scheme of the Constitution shows it is insulated against the
direct impact from the people’s vote, as can be seen, firstly, by the electoral system under
which it may often happen that a minority of voters can elect an overwhelming majority
in Parliament and the Legislatures of the States, while the majority vote is represented by
a minority of representatives, as is evident from the affidavit filed in respect of the recent
elections by the Union of India on March 12, 1973, and secondly, where a President is
elected by proportional representation of the members of the Legislatures. This situation
could not have been unknown to the framers can be gathered from the speech of Dr.
Ambedkar who said: “Constitutional morality is not a natural sentiment. It has to be
cultivated. We must realize that our people have yet to learn it. Democracy in India is
only a top-dressing on an Indian soil, which is essentially undemocratic”. (C.A.D., Vol.
VII, p. 38). In any case this aspect need not concern this Court as it deals with what has
already been done, but since so much has been said about the people and the amending
power in Article 368 as representing the sovereign will of the people, I have ventured to
refer to this topic.

1158. There is no doubt some warrant in support of the proposition that people have
reserved to themselves the fundamental rights, as observed by Patanjali Sastri, J., in A.K.
Gopalan v. State Madras
(1950) S.C.R. 88 at 100, to which a reference has been made
earlier, and, therefore, it is submitted that these rights cannot be taken away or abridged
even by an amendment of the Constitution. Neither of these submissions accord with the
facts of history though the Preamble which was adopted as a part of the Constitution on
October 17, 1949 says so. (See with respect to the adoption of the Preamble as a part of
the Constitution, C.A.D., Vol. X, p. 456). To digress somewhat, it appears that the
observations in In Re : Berubari Union & Exchange of Enclaves (1960) 3 S.C.R. 250,
that the Preamble was not part of the Constitution does not seem to have taken note of the
fact that the Constituent Assembly had debated it and adopted the resolution. “That the
Preamble stand part of the Constitution”. It appears to me that a comparison with Article
V of the U.S. Constitution providing for an amendment of that Constitution, with Article
368 of our Constitution, would show that there is no resemblance between the amending
procedure provided in either of them. Such a comparison would, in my view, be
misleading, if we were to apply the concepts and dicta of the eminent Judges of the
Supreme Court of the U.S. in interpreting our Constitution. If we were to accept the
contention of the learned Attorney-General that the sovereignty is vested in Article 368,
then one is led to the conclusion on an examination of the history of the Constitution-
making that the people of India had never really taken part in the drafting of the
Constitution or its adoption, nor have they been given any part in its amendment at any
stage except indirectly through representatives elected periodically for conducting the
business of the Government of the Union and the States. It cannot be denied that the
members of the Constituent Assembly were not elected on adult franchise, nor were the
people of the entire territory of India represented therein even on the very limited
franchise provided for under the Cabinet Mission Plan of May 16, 1946 which was
restricted by the property, the educational and other qualification to approximately 15%
of the country’s population comprising of about 40 million electOrs. The people of the
erstwhile princely States were not elected to the assembly though the representatives of
those States may have been nominated by the rulers. A day before the transfer of power
on August 15, 1947, the Indian States were only subject to the paramountcy of the British
Crown. On August 15, 1947, all of them, except Hyderabad, Junagadh and Jammu &
Kashmir, had voluntarily acceded to the Dominion of India.

1159. The objectives Resolution which claims power from the people to draft the
Constitution was introduced in the Constituent Assembly on December 13, 1946, when
the Constituent Assembly met for the first time and at a time when the Muslim League
bycotted the session (See C.A.D., Vol. I, p. 59). The 4th clause of that Resolution
provided that all power and authority of the Sovereign Independent India, its constituent
parts and organs of government are derived from the people. The Resolution also said
that in proclaiming India as an Independent Sovereign Republic and in drawing up for her
future governance a Constitution there shall be guarantee and secured to all the people of
India, justice, social, economic and political; equality of status, of opportunity and before
the law; freedom of thought, expression, belief, faith, worship, vocation, association and
action, subject to law and public morality; and wherein adequate safeguards shall be
provided for minorities, backward and tribal areas, and depressed and other backward
classes. This Resolution was adopted on January 22, 1947 with utmost solemnity by all
members standing. (See C.A.D., Vol. II. p. 324).

1160. While the claim was so made and at the time when the Resolution was adopted, the
legal sovereignty over India remained vested in the British Crown and British Parliament,
and when that power was transferred, it was transferred to the Constituent Assembly by
the Indian Independence, Act, 1947, Sections 6 and 8 of which conferred on the
Constituent Assembly the power to enact a Constitution, as well as the full powers to
make laws which were not to be void or inoperative on the ground that they are repugnant
to the laws of England, or to the provisions of the Indian Independence Act or any
existing or future Act of Parliament of the United Kingdom, or to any order, rule or
regulation made under any such Act, and the powers of the Legislature of the Dominion
of India shall include the power to repeal or amend any such Act, order, rule or regulation
in so far as it is part of the law of the Dominion (See Sub-section (2) of Section (6).
These powers of the Legislature of the Dominion, under Sub-section (1) of Section 8, for
the purposes of making a Constitution, were conferred on the Constituent Assembly and
reference in the Act to the Legislature of the Dominion was to be construed accordingly.
1161. It was only in November 1949 after the work of the framing of the Constitution
was completed that the ruling Princes accepted it on behalf of themselves and the people
over whom they ruled. The Constitution was not ratified by the people but it came into
force, by virtue of Article 394, on January 26, 1950. Article 395 repealed the Indian
Independence Act, 1947 and the Government of India Act, 1935.

1162. Reference may also be made to the fact that during the debates in the Constituent
Assembly it was pointed out by many speakers that that Assembly did not represent the
people as such, because it was not elected on the basis of adult franchise, that some of
them even moved resolutions suggesting that the Constitution should be ratified by the
people. Both the claim and the demand were rejected. Dr. Ambedkar explained that, “the
Constituent Assembly in making a Constitution has no partisan motive. Beyond securing
a good and workable Constitution it has no axe to grind. In considering the articles of the
Constitution it has no eye on getting through a particular measure. The future Parliament
if it met as a Constituent Assembly, its members will be acting as partisans seeking to
carry amendments to the Constitution to facilitate to the passing of party measures which
they have failed to get through Parliament by reason of some Article of the Constitution
which the Constituent Assembly has none. That is the difference between the Constituent
Assembly and the future Parliament. That explains why the Constituent Assembly though
elected on limited franchise, can be trusted to pass the Constitution by simple majority
and why the Parliament though elected on adult suffrage cannot be trusted with the same
power to amend it”. (C.A.D., Vol. VII, pp. 43-44).

1163. At the final stages of the debate on the amending article, Dr. Ambedkar replying to
the objection that the Constituent Assembly was not a representative assembly as it has
not been elected on an adult franchise, that a large mass of the people are not represented,
and consequently in framing the Constitution the Assembly has no right to say that this
Constitution should have the finality which Article 304 proposes to give it, said – “Sir, it
may be true that this Assembly is not a representative assembly in the sense that
Members of this Assembly have not been elected on the basis of adult suffrage. I am
prepared to accept that argument, but the further inference which is being drawn that if
the Assembly had been elected on the basis of adult suffrage, it was then bound to
possess greater wisdom and greater political knowledge is an inference which I utterly
repudiate”. (C.A.D., Vol. IX, p. 1663).

1164. The fact that the preamble professed in unambiguous terms that it is the people of
India who have adopted, enacted and “given to themselves this Constitution”; that the
Constitution is being acted upon unquestioned for the last over twenty-three years and
every power and authority is purported to be exercised under the Constitution; and that
the vast majority of the people have, acting under the Constitution, elected their
representatives to Parliament and the State Legislatures in five general elections, makes
the proposition indisputable that the source and the binding force of the Constitution is
the sovereign will of the people of India.

1165. On this assumption no state need have unlimited power and indeed in Federal
Polities no such doctrine is sustainable. One has only to take the examples of U.S.A.,
Australia or Canada, and our own where the Central and the State Legislatures are
supreme within the respective fields allotted to them. Any conflict between these is
determined by the Supreme Court, whose duty is to declare the law. Those brought up in
the unitary State find it difficult to recognise such of those limitations as are found in
Federal Constitutions. Constitutions have been variously described as rigid or flexible,
controlled or uncontrolled, but without going into these concepts it is clear that’ if the
State is considered as a society, “to which certain indefinite but not unlimited powers are
attributed then there is no difficulty in holding that the exercise of State power can be
limited” (A.L. Goodhart, “English Law and the Moral Law”, p. 54). Even in a unitary
State like the United Kingdom where it is believed that the Queen in Parliament is
supreme, Professor A.L. Goodhart in the book referred to above points out that this is as
misleading as the statement that the Queen’s consent is necessary. After referring to
Dicey, Coke and Blackstone, that parliamentary government is a type of absolute
despotism, he says, “Such a conclusion must be in conflict not only with our sense of
what is fitting, but also with our recognition of what happens in fact. The answer is, I
believe, that the people as a whole, and Parliament itself, recognise that under the
unwritten Constitution there are certain established principles which limit the scope of
Parliament. It is true that the Courts cannot enforce these principles as they can under the
Federal system in the United States, but this does not mean that these principles are any
the less binding and effective. For that matter some of them receive greater protection
today in England than they do in the United States. These basic principles are, I believe,
four in number”. (A.L. Goodhart, p. 55). Then he narrates what these four principles are :
First, that no man is above the law, the second, that those who govern Great Britain do so
in a representative capacity and are subject to change but “an immortal government tends
to be an immoral government”; the third, freedom of speech or thought and assembly are
essential part of any Constitution which provides that people govern themselves because
without them self-government becomes impossible; and the fourth, which is a basic part
of the English Constitution is the independence of the judiciary and it is inconceivable
that Parliament should regard itself as free to abolish the principle which has been
accepted as a cornerstone of freedom ever since the Act of Settlement in 1701. Professor
Goodhart then concludes:

It is therefore, I believe, true to say that it is as wrong in theory as it is in
fact to suggest that the British Constitution is a form of enlightened
despotism. Those who exercise power in the name of the State are bound
by the law, and there are certain definite principles which limit the
exercise of the power.

1166. Before considering the detailed contentions it is necessary to see what was intended
to be achieved by the Twenty-fourth Amendment. I have already set out the changes
made in Article 368. These are-

(a) In the marginal note, instead of the expression “Procedure for
amendment of the Constitution”, it was substituted by “Power of
Parliament to amend the Constitution and Procedure therefor”. This was to
meet any possible doubt that the marginal note only indicated a procedure
and not the power of amendment, though the majority in Golaknath’s case
had held that Article 368 contains both power and procedure;

(b) By the addition of Clause (1), three changes were effected namely, (i)
a non obstante clause “Notwithstanding anything in this Constitution”, (ii)
“Parliament may in exercise of its constituent power”; and (iii) “amend by
way of addition, variation or repeal any provision of the Constitution in
accordance with the procedure laid down in this article”.

It has already been seen that both in Sankari Prasad’s and Sajjan Singh’s cases, the two
Houses of Parliament have been construed as Parliament and not a different body. In
Golaknath’s case also all the Judges held that it is only Parliament which makes the
amendment. The question Whether the power in Article 368 is a constituent power or a
legislative power has of course been debated. The law in its generic terms includes a
constituent law, namely, the Constitution itself made by a Constituent Assembly-as
indicated by the wards “The Constitution as by law established”, or an amendment made
in accordance with the provision contained in the Constitution, as well as an ordinary
legislative law made by the legislative organs created by the organic instrument. The
quality and the nature of the law has been differently described, but broadly speaking the
Constitution or the amendments thereof are termed as law which is made in exercise of
its constituent power, though the reach of each may differ. If it is true, as is contended,
that both these in the plenitude of power are co-extensive, on any view of the matter, no
difficulty is encountered in describing the amending power as the constituent power.
Even otherwise without resort to any great subtlety or distinction between the exercise of
power by a constituent body and a constituted body inasmuch as both are concerned in
the making of the Constitution or in amending it, they can be considered as a constituent
power. The amending power is a facet of the constituent power, but not the whole of it.
The power under Article 368 after the amendment is still described as amending power.
The Twenty-fourth Amendment makes this explicit because it did not want a doubt to
linger that because the same body, namely, Parliament makes both the ordinary law in
terms of the grant in Articles 245 to 248 and an amendment in terms of Article 368, it
should not be considered that both these are legislative laws within the meaning of
Article 13(2) which was what the majority in Golaknath’s case had held. In the view I
have taken that Article 13(2) was confined only to the ordinary legislative laws and not
one made under Article 368, the addition of Clause (1) to Article 368 in so far as it
declares that when Parliament exercises the power under that provision if exercises its
constituent power and makes explicit what was implicit. In my view, the amendment,
therefore, makes no change in the position which prevailed before the amendment.
1167. It has also been seen that the amendment added Clause (3) to Article 368 that
“Nothing in Article 13 shall apply to any amendment made under this article”, and has
added Clause (4) to Article 13 that “Nothing in this article shall apply to any amendment
of this Constitution made under Article 368”. These additions, having regard to the view I
have taken that Article 13(2) does not impose any express limitation on Article 368,
unless of course, there is a limitation in Article 368 itself on the width of the power which
the word ‘amendment’ in the context of that article and the other provisions of the
Constitution might indicate, again make explicit what was implicit therein.
1168. The outstanding question then is, what is the meaning of the word ‘amendment’-
whether it has wide or a restricted meaning, whether the word ‘amendment’ includes
repeal or revision, and whether having regard to the other provisions of the Constitution
or the context of the word ‘amendment’ in Article 368 itself it has a restricted meaning,
and consequently does not confer a power to damage or destroy the essential features of
the Constitution.

1169. The existence or non-existence of any implied limitations on the amending power
in a written Constitution, which does not contain any express limitations on that power
has been hotly debated before us for days. I have earlier set out some of these
contentions. If the word ‘amendment’ has the restricted meaning, has that power been
enlarged by the use of the words “amend by way of addition, variation or repeal” or do
they mean the same as amendment? If they are wider than amendment, could Parliament
in exercise of its amending power in Article 368 enlarge that power? This aspect has been
seriously contested and cannot on a superficial view be brushed aside as not worthy of
merit. There can be two ways of looking at it. One approach can be, and it would be the
simplest solution to the problem that confronts us, to assume that the amending power is
omni-sovereign and thereafter the task will be easy because so much has been written by
academic writers that it will not be difficult to find expression of views which support
that conclusion. Long years ago, Oliver Wendall Holmes had written, “you can give any
conclusion a logical form” and one can only say how true it is. This course, however,
should be eschewed, firstly, because of the a priori assumption and the speculation
inherent in drawing upon such writings, and secondly, because the interpretation placed
by these learned writers on Constitutions which are different will, if drawn upon, in effect
allow them to interpret our Constitution, which though derivative it may be, has to be
interpreted on the strength of its provisions and the ethos it postulates. It is, therefore,
necessary to ascertain from the background of our national aspirations, the objectives
adopted by the Constituent Assembly as translated into a working organic instrument
which established a sovereign democratic Republic with a Parliamentary system of
Government whereunder individual rights of citizens, the duties towards the community
which the State was enjoined to discharge; the diffusion of legislative power between
Parliament and State Legislatures and the provision for its amendment, etc., are provided
for. All these aspects were sought to be well balanced as in a ship built for fair weather as
well as for foul. This then will be the proper approach.

1170. The learned Attorney-General contends that the word ‘amendment has a clear,
precise, definite and unambiguous legal meaning and has been so used in all the written
Constitutions of other countries also ever since written Constitutions have been
innovated. The word “amendment” according to him has received a well accepted
construction which gives it the widest amplitude unrestricted by any limitations thereon.
While making this submission, however, he has pointed out that though our Constitution
has used different expressions at several places, it does not follow that they do not
necessarily mean the same thing. The Advocate for the petitioner on the other hand says
that this word has no precise and definite or primary and fundamental meaning and hence
the cases on construction cited by the respondents that the Court is not concerned with
the policy of the Legislature are not applicable. On the contrary, he points out, that since
the word is ambiguous, the width of the power has to be ascertained by courts from the
general scheme and context of the Constitution in which it appears and other relevant
indications and principles. He relies on the observations of Lord Wright in James v.
Commonwealth of Australia, [1936] A.C. 578 at p. 627 (P.C.) cited on behalf of the first
respondent that, “A Good draftsman would realise that the mere generality of the word
must compel limitation in its interpretation. ‘Free’ in itself is vague and indeterminate. It
must be its colour from the context”.

1171. The learned Attorney-General further submits, relying again on the decisions of the
American Courts that revision and amendment have been held as synonymous terms and
that if you give the power to amend the amending power, the amending power will
become very wide. It is also his contention, relying on Strong on “Modern Political
Constitutions” that the amending provisions re-create the Constituent Assembly, provide
some elements to be ‘unaltered, and since our Constitution-makers who were aware of
this position in the United States have used the same words, they must be intended to use
that word as giving the widest power, and since there are no express limitations, no
restriction on that power can be read into it by implication. A reference to the provision
relating to amendment either in the United States or in the States’ Constitutions where
people have a vital part in the amending process in my view inapt and inapplicable to the
interpretation of our Constitution where the people have been designedly excluded. I say
this, because we have been referred to the attempts made in the Constituent Assembly to
involve people of this country in the amendment of the Constitution, but such attempts
did not succeed. Brajeshwar Prasad had actually proposed an amendment to make the
amending provision similar to the one in Australia Constitution and had said, “What is
possible in Australia is possible here. If the people in Australia are competent and
advanced to adopt this method of amendment, certainly we, who are as competent as the
Australians, if not more, are entitled to adopt the same. I do not want to associate the
State Legislatures in the process of amending the Consitution.” He also said that, “If you
want to abolish landlordism, you cannot afford to look for the consent of the landlords,
and similarly, if you want to abolish capitalism, you cannot afford to look for the consent
of the capitalists”. (C.A.D., Vol. IX, p. 1646). This amendment, however, was negatived.
(C.A.D., Vol. IX, p. 1665).

1172. A reference was also made in this connection to draft Article 305 as indicating that
the word ‘amendment’ would mean repeal or whittling down. Even assuming that that
Article had been incorporated in the Constitution, what does the word `amendment’ in
that context imply ? First, draft Article 305 starts with the non-obstante clause,
“Notwithstanding anything contained in Article 304” (present Article 368), and,
secondly, the provisions relating to the reservation of seats for the minorities “shall not be
amended during a period of ten years from the commencement of this Constitution and
shall cease to have effect on the expiration of that period unless continued in operation by
an amendment of the Constitution”. This clause instead of throwing any light on the
width of the power of amendment shows that it is completely restricted in that nothing
can be done to affect that provision for ten years which limitation with the non-obstante
clause excludes Article 304 altogether during that period. If after that period it is to be
extended that Article can be amended but this does not mean that it can be repealed, for it
is only concerned with either extension of the period or change in the terms or conditions
under which the reservation would continue to apply.

1173. It was contended that the word ‘amendment’ in Article 368 must be construed as
meaning change for the better, improvement, etc. In Golaknath’s case a similar contention
was rejected by some of the learned Judges. Subba Rao, C.J., (speaking for 5 Judges) did
not express any view though he said that the argument that Parliament cannot destroy the
structure of the Constitution but it can modify the provisions thereof within the
framework of the original instrument for its better effectuation, has considerable force,
but they were relieved of the necessity to express their opinion as the question raised can
be answered on a narrower basis. He observed that : “This question may arise for
consideration only if Parliament seeks to destroy the structure of the Constitution
embodied in the provisions other than in Part III of the Constitution. We do not,
therefore, propose to express our opinion in that regard” (pp. 804-805).
1174. Hidayatullah, J., at p. 862 said:

I do not take the narrow view of the word ‘amendment’ as including only
minor changes within the general framework. By an amendment new
matter may be added, old matter removed or altered.

Wanchoo, J., (speaking for himself and two other Judges), observed at p. 834:
To say that ‘amendment’ in law only means a change which results in
improvement would make amendments impossible, for what is
improvement of an existing law is a matter of opinion and what, for
example, the legislature may consider an improvement may not be so
considered by others. It is, therefore, in our opinion impossible to
introduce in the concept of amendment as used in Article 368 any idea of
improvement as to details of the Constitution. The word ‘amendment’ used
in Article 368 must, therefore, be given its full meaning as used in law and
that means that by amendment an existing Constitution or law can be
changed, and this change can take the form either of addition to the
existing provisions, or alteration of existing provisions and their
substitution by others or deletion of certain provisions altogether.
1175. After noting that the word “amend” in the VI Schedule, paragraph 21, where it was
preceded by words “by way of addition, variance or repeal” and more or less similar
expressions in other Articles of the Constitution, he observed, “it is very difficult to say
why this was done. But the fact that no such words appear in Article 368 does not in our
mind make any difference, for the meaning of the word ‘amendment’ in a law is clearly as
indicated above by us and the presence or absence of explanatory words of the nature
indicated above do not in our opinion, make any difference”. Bachawat J., at pp. 915-916,
says:

Article 368 indicates that the term ‘amend’ means ‘change’. The proviso is
expressed to apply to amendments which seek to make any ‘change’ in
certain articles. The main part of Article 368 thus gives the power to
amend or to make changes in the Constitution. A change is not necessarily
an improvement Normally the change is made with the object of making
an improvement, but the experiment may fail to achieve the purpose. Even
the plain dictionary meaning of the word ‘amend’ does not support the
contention that an amendment must take an improvement, see Oxford
English Dictionary, where the word ‘amend’ is defined thus : “4. To make
professed improvements (in a measure before Parliament) formally to alter
in detail though practically it may be to alter its principle so as to thwart
it”. The 1st, 4th, 16th and 17th Amendment Acts made changes in Part III
of the Constitution. All the changes are authorised by Article 368″.
Ramaswami, J., has not specifically dealt with the meaning of the word ‘amendment’.
1176. It is obvious from these observations that the attempt to restrict the meaning of the
word ‘amendment’ to ‘improvement’ has been rejected by five of the learned Judges in
Golaknath’s case.

1177. The learned Attorney-General, however, in the written summary of his arguments,
said “The majority of the learned Judges in Golaknath’s case rejected the arguments that
the expression amendment of of a Constitution has a narrow meaning. Thus the petitioner
seeks to have the majority judgment overruled on this point”. (Page 30, Para 9). This
statement does not seem to be accurate, unless he has linked the rejection of the argument
regarding the existence of implied limitations as recognising that the word amendment
has a wide meaning. That implied limitations and the width of the meaning of word
amendment were two different concepts admits of no doubt, because the former flows
from the implications of the provisions of the Constitution whether general or specific,
while the latter deals with scope and the ambit of the word amendment itself. If the power
is wide, even implied limitations can also be abrogated, but it has nothing to do with the
existence of the implied limitations. On the other hand, Hidayatullah, J. though he dealt
with the narrowness or otherwise of the meaning of the word ‘amendment’ did not deal
with the existence or non-existence of implied limitations under our Constitution.
Bachawat, J., at pp. 915 and 916 also did not think it necessary to pronounce on implied
limitations and like Wanchoo, J., has separately considered these two concepts (see pages
833-834, 835-836). These instances illustrate what I have said above. Even on this basis
there would not be a majority of Judges who have held that there are no implied
limitations.

1178. The learned Advocate-General for Maharashtra submits that when a person
proposes an amendment and he is asked whether it is intended to be an improvement, the
answer will always be ‘Yes’; because he cannot very well say that it was not intended to
be an improvement; that the meaning of the word ‘amendment’ in several Dictionaries
which relate the word ‘amendment’ with ‘improvement’ is euphemistic. This is the reason
why the word ‘amendment’ according to him is used in the earlier sense in common
parlance, in public speeches, textbooks or articles by learned writers, which is far from
saying that an amendment must be only a change for effecting an improvement.
1179. Bachawat, J., earlier at p. 915 in Golaknath’s case referred to the decision
Livermore v. E.C. Waite, (102) Cal. 113-25 L.R.A. 312 in support of the submission that
an amendment must be an improvement of the Constitution. The following abservations
in Livermore’s case were cited by him:

On the other hand, the significance of the term ‘amendment’ implies such
an addition or change within the lines of the original instrument as will
effect an improvement, or better carry out the purpose for which it was
framed.

With respect to this passage, Bachawat, J., observed:

Now an attack on the eighteenth amendment of the U.S. Constitiution
based on this passage was brushed aside by the U.S. Supreme Court in the
decision in the National Prohibition case (Rhode Island v. Palmer, 253 US
350; 64 L. ed. 947, 960, 978). The decision totally negatived the
contention that an amendment must be confined in its scope to an
alteration or improvement of that which is already contained in the
Constitution and cannot change its basic structure, include new grants of
power to the Federal Government nor relinquish in the State those which
already have been granted to it. (See Cooley on Constitutional Law,
Chapter III, Article V, pp. 46 & 47).

1180. I find from the reference to the National Prohibition case and the pages of that
report given by Bachawat, J., namely, 64 L. ed. 947, 960 and 978, that no observations to
that effect have been made at page 978 by Mr. Justice Van Devanter. In that case the
Supreme Court was considering an appeal from a District Court which had rejected the
contention that 18th Amendment was not valid on the ground that, “The definition of the
word ‘amendment’ include additions as well as corrections of matters already treated and
there is nothing in its immediate context (Article V) which suggests that it was used in a
restricted sense”. The decree of the Court below was affirmed in the National Prohibition
case. (Rhode Island v. Palmer). 64 L. ed. 946 At p. 960 the briefs filed by the Attorney-
General of Rhode Island and others did, however, refer to the passage cited by Bachawat,
JJ., in Livermore v. Waite. But none of the Judges in the National Prohibition case either
referred to the passage in Livermore’s case nor did they deal with the scope of the power
of amendment and, therefore, it cannot either be said that the submission was brushed
aside, nor can it be said that the National Prohibition case totally negatived that
contention. It may be the opinion of Cooley in his Book on “Constitutional Law” that the
passage in Livermore’s case cited by Bachawat, J., did not support the proposition therein
stated. But all arguments in that case against the amendment could not be taken to be
negatived, if they were not necessary for the decision. What arguments were brushed
aside, no one can say with any amount of definiteness. If the judgment of the Supreme
Court in National Prohibition case is read with the judgment of the District Court whose
decree was affirmed, it may be taken to have laid down that the word amendment would
include addition of a provision to the Constitution and beyond this nothing more can be
inferred from this judgment.

1181. The argument of the learned Advocate-General is that the words “amendment of
this Constitution” in sub-para (2) of para 7 and sub-para (2) of para (21) of the respective
Schedules refers to the words used in sub-para (1) of sub-para 7 and 21 of the Schedules,
and, therefore, the words “amendment of this Constitution” must be read to mean that it is
an amendment by way of addition, variation or repeal. It was noticed that in Golaknath’s
case while Wanchoo, J., could not fathom the reason why the expression ‘by way of
addition, variation or repeal’ was used in Schedule V para 7 and Schedule VI, Para 21, he
none the less thought the presence or absence of the explanatory words made no
difference to the meaning of the word ‘amendment’. In other words, according to the
learned Advocate-General, the word ‘amendment’ in Article 368 is synonymous with the
expression ‘amend by way of addition, variation or repeal’ so that the Twenty-Fourth
Amendment according to this view, and probably to conform with it, used the
clarificatory words and means even after this amendment the same meaning as the word
‘amendment’ had before Article 368 was amended. What an amendment can do has also
been stated, by Wanchoo J., namely, that the existing Constitution can be changed and
this change can take the form either of addition to the existing provisions or alteration of
the existing provisions and their substitution by others or deletion of certain provisions
altogether. Though all this can be done, he said, it may be open to doubt whether the
power of amendment contained in Article 368 goes to the extent of completely
abrogating the present Constitution and substituting it by an entirely new one .
1182. It is also not disputed by the learned Attorney-General, the learned Solicitor-
General and the learned Advocate-General for Maharashtra that an amendment of the
Constitution dose not extend to abrogation of the Constitution, and on the contention of
the learned Advocate-General, abrogation means repeal, both words being synonymous,
and that the Constitution cannot be substituted by a new Constitution.
1183. In further explaining his submission the learned Attorney-General said that the
amending power in Article 368 as it stood before the Twenty-fourth Amendment and as it
stands now has always been, and continues to be, a constituent power, that is to say, the
power to deconstitute or re-constitute the Constitution or any part of it. Such power
extends to the addition to or variation of any part of the Constitution. But the amending
power does not mean that the Constitution at any point of time would be so amended by
way of addition, variation or repeal as to leave a vacuum in the governance of the
country. According to him that is the whole object and necessity of the amending power
in a Constitution so that the Constitution continues, and a constituent power, unless it is
expressly limited in the Constitution itself, can by its very nature have no limits, because
if any such limit is assumed although not expressed in the Constitution, the whole object
and purpose of the amending power will be nullified.

1184. If amendment does not mean abrogation or repeal as submitted in the note of the
Advocate-General, dated February 23, 1973 in which he said, “that repeal and abrogation
mean the same thing since “repeal” has ‘abrogation’ as one of its meaning and ‘abrogation’
has ‘repeal’ as one of its meanings”, a question arises, where, is the line to be drawn ?
1185. The learned Attorney-General said that Article 368, Clause (e) of the proviso by
giving a power to amend the amending power, has conferred a wider power of
amendment but that does not imply that the power of amendment had a limited meaning
in the unamended article; that the word ‘amendment’ has only one meaning and it is a
wide power and in Article 368 there is a recreation of the Constituent Assembly. If this
submission is correct, how can it not extend to abrogation of the Constitution or
substituting it by another?

1186. To this question the answer of the Attorney-General was that Clause (e) of the
proviso was added by way of abundant caution to meet a similar criticism which was
directed against Article V of the U.S. Constitution. According to Advocate-General for
Maharashtra, Clause (e) of the proviso was inserted to meet the assumption of Chief
Justice in the Irish case of The State (Ryan and Ors.) v. Lennon and Ors. (1935) Irish
Reports 170 that if amending provision could have been amended, then no limitation can
be read. Hon’ble the Chief Justice has dealt with this aspect in full and I do not, therefore,
propose to refer to it except to say that the analogy is inapplicable to the interpretation of
Article 368.

1187. Apart from the power of amendment not extending to the abrogation of the
Constitution, it will appear on the submission of respondents, the Union of India and the
State of Kerala, that the office of the President cannot be abolished without the
concurrence of at least half the States even though Articles 52 and 53 are not included in
the proviso to Article 368. The very fact that Article 54 and Article 55 are included in the
proviso, it would, according to the learned Solicitor-General imply that the office of the
President cannot be abolished without the concurrence of the States. Wanchoo, J., in
Golaknath’s case dealt with a similar contention at p. 844. Though he thought that the
supposition was impossible, and I entirely agree with him that it is not likely, yet in such
a case, “it would be right to hold that Article 52 could not be altered by Parliament to
abolish the office of President…it will require ratification”. Nor do I think having regard
to the basic structure of the Constitution is it possible to abolish the office of the
President by resort to Article 368 and as assent is necessary, no President true to his oath
to protect and defend the Constitution, will efface himself. It would, therefore, appear
from this specific instance that an implied limitation is read into Article 368 by reason of
the proviso entrenching Article 54. The learned Advocate-General says even Article 53
which vests the executive power of the Union in the President by Sub-clause (2), vests
the Supreme Command of the Defence Forces of the Union in the President, would also
necessitate an amendment similar to Article 52 by ratification by the states. Yet another
instance is, that art implied power to amend is found in Article 368. When the form and
manner is complied with, the Constitution stands amended, from which provision as well
as the fact that Article 368 is in a separate Part entitled ‘amendment of the Constitution’,
the above conclusion was reached. The petitioner’s counsel naturally asks that if The
Queen v. Burah (1877-78) J.C. 179 is read as an authority as contended on behalf of
Kerala State against the existence of powers which are not conferred by affirmative
words and against the existence of limitations, this proposition clearly negatives the
respondents’ other submission that the source of the amending power must be impliedly
found in Article 368 although such a power is not to be found affirmatively conferred.
1188. Though there are naturally some limitations to be found in every organic
instrument, as there are bound to be limitations in any institution or any other set up
brought into existence by human agencies, and though my Lord the Chief Justice has
gone into this aspect fully, it is in my view not necessary to consider in this case the
question of the existence or non-existence of implied or inherent limitations, because if
the amending power is wide and plenary, those limitations can be overriden as indeed the
non-obstante clause in the amended Clause (1) of Article 368 was intended to subserve
that end. What has to be considered is whether the word ‘amendment’ is wide enough to
confer a plenitude of power including the power to repeal or abrogate.
1189. The learned Advocate-General has further submitted that there is intrinsic evidence
in the Constitution itself that the word ‘amendment’ in Article 368 means ‘amend by way
of addition, variation or repeal’, because if that were not so, sub-para (2) of para 7 of
Schedule V would not have taken out the law made under sub-para (1) empowering
Parliament to “amend by way of addition, variation or repeal” any of the provisions of the
Schedule from the operation of Article 368. The same meaning should also be given to
para 21 of Schedule VI. The learned Attorney-General has referred to several articles in
which the word ‘amendment’ has been used, as also to several others in which that word
or its variation has been used in continuation with other words. But these expressions do
not show that the word ‘amendment’ is narrow or limited. In every case where an
amendment has been made in the Constitution, he says, something has been added,
something substituted, something repealed and re-enacted and certain parts omitted. The
Constitution (First Amendment) Act is given as an instance of this, nor according to him
does anything turn on the fact that Section 291 of the Government of India Act, 1935,
was amended just about a few weeks before Article 368 was finalised, and in which the
word ‘amendment’ was substituted for the words ‘amend by way of addition, variation or
repeal’. According to him what this Court must consider is that since Article 368 arranges
to recreate the Constituent Assembly and exercise the same power as the Constituent
Assembly, it should be read in a wide sense.

1190. If the power of amendment is limitless and Parliament can do all that the
petitioners contend it can do under Article 368, the respondents say it should not be
assumed that power will be abused, but on the other hand the presumption is that it will
be exercised wisely and reasonably, and the only assurance against any abuse is the
restraint exercised by the people on the legislative organs. But the recognition of the
truism that power corrupts and absolute power corrupts absolutely has been the wisdom
that made practical men of experience in not only drawing up a written Constitution
limiting powers of the legislative organs but in securing to all citizens certain basic rights
against the State. If the faith in the rulers is so great and the faith in the people to curb
excessive exercise of power or abuse of it is so potent, then one needs no elaborate
Constitution, because all that is required is to make Parliament omni-potent and omni-
sovereign. But this the framers did not do and hence the question will be whether by an
amendment under Article 368, can Parliament effect a metamorphosis of power by
making itself the supreme sovereign. I do not suppose that the framers were unaware of
the examples which must be fresh in their minds that once power is wrested which does
not legitimately belong to a limited legislature, the efforts to dislodge it must only be by a
painful process of struggle, bloodshed and attrition-what in common parlance would be a
revolution. No one suggests this will be done, but no one should be complacent, that this
will not be possible, for if there is power it can achieve even a destructive end. It is
against abuse of power that a Constitutional structure of power relationship with checks
and balances is devised and safeguards provided for whether expressly or by necessary
implication. And the question is whether there are any such in our Constitution, and if so,
whether they can be damaged or destroyed by an amending power?

1191. The petitioner’s counsel, learned Advocate-General and the learned Attorney-
General have furnished us with the extracts from various Dictionaries, and the learned
Attorney-General has further referred us to a large number of Constitutions in which the
word ‘amendment’ or words used for amending the Constitution have been employed, to
show that there is no difference or distinction between these words and the word
‘amendment’. In all these Constitutions, subject to which I said of the inappropriateness of
comparing other world Constitutions made for different people with their differing social,
political and economic outlook, the words used are either ‘amendment’ or a combination
of that word with others or a totally different word. In some of the Constitutions given in
the compilations made available to us where the word ‘amendment’ alone is used, the
exercise of the power of amendment was inextricably linked with the ratification by the
people in whom the sovereignty rests, either by referendum or by convention or by the
Legislatures. The Constitutions of other countries which have been referred to
specifically by the learned Attorney-General are of Liberia, Trinidad & Tobago, Somalia,
Jordan, Kuwait, Lebanon, Vietnam Democratic Republic, Belgium, Costa Rica, Cuba and
Nicaragua. I have examined the relevant provisions of these Constitutions regarding the
amendatory process. These Constitutions have used different words than the words used
in our Constitution. When the word ‘amendment’ or ‘amend’ is used, it has been invariably
used with the words ‘alter’, or ‘repeal’, or ‘revise’, or ‘variation, addition or repeal’, or
‘modification’, or ‘suspension’, or ‘addition’, or ‘deleting’, or ‘partially amend’, or ‘general
amendment’, or ‘specific, partial or complete’, or ‘wholly or partially amend’, or by a
combinetion of one or more of these expressions. In one of the Constitutions, namely,
Trinidad & Tabago, the word ‘alteration.’ was defined to include ‘amendment,
modification or modification or that provision, the suspension or repeal of that provision
and the making of a different provision in lieu of the provision’.
1192. In some of the other Constitutions not referred to by the learned Attorney-General
where the amending process is not referable to the voters by referendum or to be ratified
in a convention with the word ‘amend’, the words ‘alter’, ‘add’, ‘supplement’, ‘repeal’ or
similar words have been used to indicate the plenitude of power of amendment. Section
29(4) of the Ceylon Constitutional Order, 1946, which Was the subject-matter of
decisions in Liyanage v. The Queen (1967) 1 A.C. 259 and The Bribery Commissioner v.
Rana Singh (1964) 2 W.L.R. 1301 cases, and had been debated in this Court by counsel
on either side, provides that in the exercise of its powers under the section “Parliament
may amend or repeal any of the provisions of this Order, or of any other Order”. But this
sub-section entrenches by Sub-section (2) certain matters from being amended because as
the Privy Council observed that “They represented a solemn “balance of rights between
the citizens of Ceylon”. In the Constitution of Finland the words used are adoption,,
amendment, or abrogation of a fundamental law. The Irish Constitution, 1937, provided
by Article 46(1) that any provision of the Constitution may be amended, whether by way
of variation, addition, or repeal in the manner provided by the Article, and the
Constitution of Malaya has defined the word in Clause (6) of Article 159 that
‘amendment’ includes addition and repeal. Even the Constitution of the Islamic Republic
of Pakistan has used the words amended or repealed. The Constitution of the Union of
South Africa has used the words repeal or alter and the Constitution of the United States
of Brazil has an entrenched provision in Clause (6) of Article 217 that the Bills tending to
abolish the Federation and the Republic shall not be admitted to consideration.
1193. These references not only do not show that the word ‘amendment’ has been used by
itself to denote the plenitude of power but on the other hand show that these prescribe a
procedure in which the people have been associated or a Constituent Assembly has to be
called or fresh elections are required to be held to consider the amendments. In some of
these Constitutions there was also difference made between total and partial amendments
and where the word ‘alteration’ has been used, it has been defined as to what is included
therein. No assistance can, therefore, be derived from the Constitutions either referred to
by the Attorney-General or by the ones to which I have referred, and if at all, they only
show that the word ‘amendment’ has not, as contended, unambiguous, precise or wide
connotation.

1194. It is said that the words “amend by way of addition, variation or repeal” by
reference to Clause (2) of Para 7 and Para 21 of the Fifth and Sixth Schedule
respectively, mean the same as amendment, and consequently Article 368 empowers the
repeal of any provision of the Constitution. If the word “repeal” means abrogation, then
an amendment under Article 368 can even abrogate any provision of the Constitution,
short of abrogating the entire Constitution and substituting a new one. In my view, the
phrase “by way of” call it a padding, call it explanatory, is idiomatic and difficult to
render into exact pharseology. An idiom is an accepted phrase, construction or expression
contrary to the usual pattern of the language or having a meaning different from the
literal. As the Words & Phrases-Permanent Edition, Vol. 5, p. 1111, would show that “by
way of” may be taken to mean “as for the purpose of”, “in character of”, “as being” and
was so intended to be construed in an Act providing that certain companies should pay an
annual tax for the use of the State, “by way of” a licence for their corporate franchise. The
illustration given should show that in fact the payment of a licence fee is not a tax, but it
is so considered to be by way of tax. In my view, therefore, the substitution of the word
“amendment” by the expression “amend by way of addition, variation or repeal” makes
no difference as it bears the same meaning as the word “amendment”.
1195. In its ordinary meaning the word “amend” as given in Shorter Oxford Dictionary is
to make alterations. In some of the Dictionaries it is given as meaning “to alter, modify,
rephrase, or add to or subtract from”. Judicial and Statutory Definitions of Words and
Phrases, Second Series, Vol. I-the word “amend” has been treated as synonymous with
correct, reform and rectify. It is also stated that “amendment” of a statute implies its
survival and not destruction. The word “amend” in legal phraseology, does not generally
mean the same thing as “repeal”, because there is a distinction between a “repeal” but it
does not follow that “amendments of statute may not often be accomplished by repeals of
some of its parts” and though “amendment may not directly amount to repeal, it may have
such a consequential effect”. Crawford in his book on “The Construction of Statutes”
1940, pp. 170-171 which is quite often referred to and used in this Court, states that “a
law is amended when it is in whole or in part permitted to remain and something is added
to, or taken from it, or it is in some way changed or altered in order to make it more
complete, or perfect or effective. It should be noticed, however, that an amendment is not
the same as a repeal, although it may operate as a repeal to a certain degree. A repeal is
the abrogation or destruction of a law by a legislative act. Hence we may see that it is the
effect of the Legislative act which determines its character”. The first part of this
definition may be compared with the meaning indicated by Wanchoo, J. in Golaknath’s
case at p. 833 to which a reference has already been made.

1196. Both the learned Advocate for the petitioner and the learned Attorney-General have
referred to the decisions of the State Courts of the United States for the meaning of the
word ‘amend’ in support of their respective contentions, but these decisions which are
rendered in the context of the Constitutions of the respective States in America where
ratification by the people is a condition for amending the Constitution do not carry the
matter any further. Even in these cases the word ‘Amendment’ has been used in the
contradistinction with the word ‘revision’. Words and Phrases, Permanent Edition, Vol. 37
says, “The term ‘repeal’ is synonymous with abolish, rescind and annul. An amendment
has been distinguished from alteration or change. It is said that an amendment keeps alive
while a ‘repeal’ destroys.” See State ex rel. Strutx v. Baker 299 N.W. 574, 578, N.D. 153.
It is, therefore, apparent from the meaning of the word ‘amendment’ that it does not
include ‘repeal’ or ‘abrogation’ nor is it the same as revision. I would now refer to certain
provisions of the Constitution where the words “amend” or “repeal” have been used to
indicate that the ambit of the power of amendment does not extend to repeal. A repeal of
a provision of a law is different from the repeal of the law itself. The Constitution itself
has made a distinction between the amendment of the law and repeal of the law. This
becomes clear if we refer to Article 372(2) in which power has been given to the
President by order to make such adaptations and modifications of any law whether by
way of repeal or amendment, as may be necessary or expedient, to bring it in conformity
with the provisions of the Constitution. See also Article 372(2)(b). Clause (2) of Article
252 provides that any Act passed by Parliament in respect of two or more States may be
amended, or repealed by an act of Parliament. In this clause the word ‘repeal’ is used in
contradistinction to ‘amendment’ as clearly implying that amendment does not include
repeal of the Act itself. Even in Article 372(1), this distinction is brought out where a law
in force immediately before the commencement of the Constitution was to continue in
force until “altered or repealed or amended” by a competent authority. Similarly in
Article 35(b) also any law in force immediately before the commencement of the
Constitution in the territory with respect to any of the matters specified therein and to any
adaptations and modifications that may be made therein under Article 372 continue in
force until “altered or repealed or amended” by Parliament. See proviso to Clause (2) of
Article 254 and Clause (5) of Article 350. It may also be noticed that before the repeal of
Article 243, Clause (2) thereof provided that the President may make regulations for the
peace and good government of territories in Part D of the First Schedule and any
regulation so made may repeal or, amend any law made by Parliament or any existing
law. It will, therefore, be observed that even where power has been given to a competent
legislature or any other competent authority over a law in force to continue by virtue of
the above referred; provisions, the framers have used the word ‘repeal’ of a law in
contradistinction to the word ‘amend’ of a law. It may be contended with some force that
where the framers intended to give full and plenary powers to competent legislatures to
deal with laws in force, they were meticulous enough to use two distinct words. If the
word ‘amend’ or ‘amendment’ in its generic connotation meant ‘repeal’ then this word
would not have been used in contradistinction with the word amendment or amend in
some articles, and only the word ‘amend’ or ‘amendment’ in others. In so far as the laws in
force are concerned, it would appear that the intention was not to add to them, though the
word ‘alter’ could imply also a variation. Nonetheless it is apparent that the word
‘amendment’ as used in Article 368 does not connote a plenitude of power. This is also
clear from Sub-section (2) of Section 6 of the Indian Independence Act, 1947 which, as
already seen, even in the context of the power to be possessed by the Constituent
Assembly, uses the word ‘repeal’ or ‘amend’ to indicate the plentitude of the power of
abrogation and repeal. Sections 32, 37, 74, 82 and 107(2) of the Government of India Act
also use the word ‘amendment’ in the sense of change and not repeal of the law. On the
other hand, Sections 106(2) of Government of India Act and Article 372(1) use the word
‘repeal’. In the former, power is given to repeal a law, and in the latter it was provided that
notwithstanding the repeal of enactments referred to in Article 395 to which included the
Indian Independenet Act, etc., all the laws in force and also be replaced in the sense that
they could be abrogated. Further in Clauses (3) and (4) of Article 109, the Council of
State is empowered to make amendments in money bill which the House of the People
may or may not accept and if it does not, it will be passed without any such amendment.
The Council of States, cannot reject the bill altogether but can only make a change
therein.

1197. The argument that if wide construction is given to the word ‘amendment’ all
fundamental rights can be taken away by the requisite majority, whereas much less
significant matters require the concurrence of not less than one-half of the States under
the proviso is based on the misconception that unlike in the United States where there is a
dual citizenship-one as a citizen of United States and the other as a citizen of the
particular State in the Union, we have only one citizenship and that is as a citizen of India
and it is Parliament and Parliament alone which can legislate in respect of that right. No
State has the legislative power to affect that right, and, therefore, have not been given a
power of ratification where the fundamental rights are sought to be amended under
Article 368. This aspect is not, however, determinative of the extent of the power of
amendment under Article 368. The word ‘amendment’ read with the other provisions
indicates that it is used in the sense of empowering a change in contradistinction to
destruction which a repeal or abrogation would imply. Article 368 empowers only a
change in the Constitution as is evident from the proviso which requires that where the
provisions specified in Clauses (a) to (e) have to be amended they have to be ratified by
the resolution of not less than one-half of the Legislatures of the States. This proviso
furnishes a key to the meaning of the word ‘amendment’, that they can be changed
without destroying them just in the same way as the entire Constitution cannot be
abrogated and a new Constitution substituted therefor. In this view, I agree with My Lord
the Chief Justice, for the reasons given by him, that the amplitude of the power of
amendment in Article 368 cannot be enlarged by amending the amending power under
proviso (e) to Article 368.

1198. What follows from this conclusion is the next question to be considered. It is
submitted that an amendment should not alter the basic structure of the Constitution or be
repugnant to the objectives set out in the Preamble and cannot be exercised to make the
Constitution unidentifiable by altering its basic concept governing the democratic way of
life accepted by the people of this country. If the entire Constitution cannot be abrogated,
can all the provisions of the Constitution leaving the Preamble, or one article, or a few
articles of the original Constitution be repealed and in their place other provisions
replaced, whereby the entire structure of the Constitution, the power relationship inter se
three Departments, the federal character of the State and the rights of the citizens vis-a-
vis the State, are abrogated and new institutions, power relationships and the fundamental
features substituted therefor? In my view, such an attempt would equally amount to
abrogation of the Constitution, because any such exercise of the power will merely leave
the husk and will amount to the substitution of an entirely new Constitution, which it is
not denied, cannot be done under Article 368.

1199. The Preamble to the Constitution which our founding fathers have, after the
Constitution was framed, finally settled to conform to the ideals and aspirations of the
people embodied in that instrument, have in ringing tone declared the purposes and
objectives which the Constitution was intended to subserve. How far the Preamble can be
resorted to for interpreting the Constitution has been the subject of debate. It was
contended that it is not a part of the Constitution, and as we have been shown, that this
concept had found approval of this Court in In Re: Berubari Union & Exchange of
Enclaves, but the Court did not appear to have noticed that it was adopted by the
Constituent Assembly as part of the Constitution. The observations of Gajendragadkar,
C.J., must be understood in the context of his assumption that the Preamble is not a part
of the Constitution. After referring to Story that the Preamble is “a key to open the mind
of the makers” and a passage from Willoughby that it has never been regarded as source
of any substantive power, etc., the learned Chief Justice concluded thus :
What is true about the powers is equally true about the prohibitions and
limitations. Besides, it is not easy to accept the assumption that the first
part of the preamble postulates a very serious limitation on one of the very
important attributes of sovereignty itself. As we will point out later, it is
universally recognised that one of the attributes of sovereignty is the
power to cede parts of national territory, if necessary. At the highest it
may perhaps be arguable that if the terms used in any of the articles in the
Constitution are ambiguous or are capable of two meanings, in
interpreting them some assistance may be sought in the objectives
enshrined in the preamble. Therefore, Mr. Chatterjee is not right in
contending that the preamble imports any limitation on the exercise of
what is generally regarded as a necessary and essential attribute of
sovereignty.

It may be pointed out that the passage from Story and Willoughby cited therein have not
been fully extracted. For a proper appreciation of the views of these authors it is
necessary to examine the relevant passages in, full. Story says, “It is an admitted
maxim…that the preamble of a statute is a key to open the mind of the makers as to the
mischiefs, which are to be remedied, and the objects, which are to be accomplished by
the provisions of the statute…the will and intention of the legislature is to be regarded and
followed. It is properly resorted to, where doubts or ambiguities arise upon the words of
the enacting part for if they are clear and unambiguous, there seems little room for
interpretation, except in cases leading to an obvious absurdity, or to a direct overthrow of
the intention expressed in the preamble. There does not seem any reason why, in a
fundamental law or Constitution of government, an equal attention should not be given to
the intention of the framers, as stated in the preamble…. The preamble can never be
resorted to, to enlarge the powers confided to the general government, or any of its
departments. It cannot confer any power per se; it can never amount, by implication, to an
enlargement of any power expressly given. It can never be the legitimate source of any
implied power, when otherwise withdrawn from the Constitution. Its true office is to
expound the nature, and extent, and application of the powers actually conferred by the
Constitution, and not substantively to create them…. We have the strongest assurances,
that this preamble was not adopted as a mere formulary but as a solemn promulgation of
a fundamental fact, vital to the character and operations of the government”. (Story,
Constitution of the United States, Vol. I, pp. 443-446).

1200. It is clear from the above views of Story that: (a) the preamble is a key to open the
mind of the makers as to the mischiefs, which are to be remedied; (b) that it is properly
resorted to, where doubts or ambiguities arise upon the words of the enacting part; (c)
even where the words are clear and unambiguous, it can be used to prevent an obvious
absurdity or to a direct overthrow of the intention expressed in the preamble, and it would
be much more so, if they were ambiguous; (d) there is no reason why, in a fundamental
law or Constitution of government, an equal attention should not be given to the intention
of the framers, as stated in the preamble; (e) the preamble can never be resorted to, to
enlarge the powers expressly given, nor to substantively create any power or to imply a
power which is otherwise withdrawn from the Constitution; (f) its true function is to
expound the nature, extent, and application of the powers actually conferred by the
Constitution.

1201. The passage extracted from Willoughby no doubt shows that the Preamble may not
be resorted to as a source of Federal Authority but in dealing with its value and use the
learned author has stated thus:

Special significance has at various times been attached to several of the
expressions employed in the Preamble to the Constitution. These
expressions are:

1. The use of the phrase “We, the People of the United
States”, as indicating the legislative source of the
Constitution.

2. The denomination of the instrument as a “Constitution”.

2. The description of the federation entered into as “a more
perfect Union.

3. The enumeration of “the common defence” and “general
welfare” among the objects which the new Government is
established to promote” (Willoughby, Vol. I, p. 62).

4. These American authors, therefore, recognise the use of the Preamble to ascertain the
essential concepts underlying the Constitution.

1202. The English cases show that the preamble can be resorted to as a means to discover
the legislative intent of which one may be cited. In the Attorney-General v. Prince
Earnest Augustus of Hanover, (1957) A.C. 436 the House of Lords considered the
question whether and to what extent Preamble of a statute can be relied upon to construe
the enacting part of the statute. Viscount Simond (with whom Lord Tucker agreed),
observed at p. 461 : “For Words, and particularly general words, cannot be read in
isolation: their colour and content are derived from their context. So it is that I conceive
to be my right and duty to examine every word of a statute in its context, and I use
‘context’ in its widest sense, which I have already indicated as including not only other
enacting provisions of the same statute, but its preamble, the existing state or the law,
other statutes in Pari muteria, and mischief which I can, by those and other legitimate
means, discern the statute was intended to remedy”. Referring to the observations in
Powell v. Kempton Park Racecourse Co. Ltd., (1899) A.C. 143 that ‘the preamble cannot
be made use of to control the enactments themselves where they are expressed in clear
and unambiguous terms’, Viscount Simond said at p. 463: “it is often difficult to say that
any terms are clear and unambiguous until they have been studied in their context. That is
not to say that the warning is to be disregarded against creating or imagining an
ambiguity in order to bring in the aid of the preamble. It only means that the elementary
rule must be observed that no one should profess to understand any part of a statute or of
any other document before he had read the whole of it Until he has done so he is not
entitled to say that it or any part of it is clear and unambiguous…. I would suggest that it
is better stated by saying that the context of the preamble is not to influence the meaning
otherwise ascribable to the enacting part unless there is a compelling reason for it And I
do not propose to define that expression except negatively by saying…that it is not to be
found merely in the fact that the enacting words go further than the preamble has
indicated. Still less can the preamble affect the meaning of the enacting words when its
own meaning is in doubt
1203. On this aspect Lord Normand said at pp. 467468: “when there is a preamble it is
generally in its recitals that the mischief to be remedied and the scope of the Act are
described. It is therefore clearly permissible to have recourse to it as an aid to construing
the enacting provision. The preamble is not, however, of the same weight as an aid to
construction of a section of the Act as are other relevant enacting words to be found
elsewhere in the Act or even in related Acts…. It is only when it conveys a clear and
definite meaning in comparison with relatively obscure or indefinite enacting words that
the preamble may legitimately prevail…it is the court’s business in any case of some
difficulty, after informing itself of…the legal and factual context including the preamble,
to consider in the light of this knowledge whether the enacting words admit of both the
rival constructions put forward…. If they admit of only one construction that construction
will receive effect even if it is inconsistent with the preamble, but if the enacting words
are capable of either of the constructions offered by the parties, the construction which
fits the preamble may be preferred.” Lord Somervell said at p. 474, that, “The word
‘unambiguous’ must mean unambiguous in their context”. Lord Thring, one of the great
draftsmen of England in his book on “Practical Legislation”, Chapter IV, pp. 92-93, made
this pertinent observation as to preambles. He said, “a preamble may also be used to limit
the scope of certain expressions in the Act, and sometimes a preamble is inserted for
political reasons when the object of an Act is popular, and admits of being stated in a
telling sentence or sentences.” In Sajjan Singh’s case at p. 968, Mudholkar, J., while
taking note of the contention that it has been said that the preamble is not a part of the
Constitution observed: “But, I think, that if upon a comparison of the preamble with the
broad features of the Constitution it would appear that the preamble is an epitome of
those features or, to put it differently, if these features are an amplification or
concretisation of the concepts set out in the preamble it may have to be considered
whether the preamble is not a part of the Constitution. While considering this question it
would be of relevance to bear in mind that the preamble is not of the common run such as
is to be found in an Act of a legislature. It has the stamp of deep deliberation and is
marked by precision. Would this not suggest that the framers of the Constitution attached
special significance to it?” With great respect, I agree with the view expressed by him.
1204. These observations of the House of Lords, of the learned writers and of the Judges
referred to above clearly point to the fact that the preamble will furnish a guide to the
construction of the statute where the words are ambiguous, or even where the words are
unambiguous to aid a construction which will not lead to an absurdity. Where the
preamble conveys a clear and definite meaning, it would prevail over the enacting words
which are relatively obscure or indefinite or if the words are capable of more than one
construction, the construction which fits the preamble may be preferred.
1205. In In Re: Berubari Union & Exchange of Enclaves case the Court failed to refer to
and consider the view of Story that the preamble can be resorted to, to expound the
nature, the extent and the application of the powers or that the preamble can be resorted
to, to prevent obvious absurdity or to a direct overthrow of the intention expressed
therein. It may also be observed that the Court in that case did categorically say that the
first part of the preamble is not a serious limitation. If the Court had taken a definite view
that the preamble was not a source of limitation, the observation that, “it is not easy to
accept the assumption that the first part of the preamble postulates a very serious
limitation on one of the very important attributes of sovereignty” (emphasis supplied)
was not necessary, because it implies that certain parts of the Preamble can be established
to be a source of serious limitation if such exists. In any case though the advisory opinion
is entitled to the greatest respect, it is not binding when any concrete issue arise for
determination, particularly when the width of the power of amendment had not fallen for
consideration in that case, nor was it in fact considered at all.
1206. I will now consider the question which has been streneously contended, namely,
that there are no essential features, that every feature in the Constitution is essential, and
if this were not so, the amending power under the Constitution will apply only to non-
essential features which it would be difficult to envisage was the only purpose of the
framers in inscribing Article 368 and that, therefore, there is no warrant for such a
concept to be read into the Constitution. The argument at first flush is attractive, but if we
were to ask ourselves the question whether the Constitution has any structure or is
structureless or is a “jelly fish” to use an epithet of the learned Advocate for the
petitioner, the answer would resolve our doubt. If the Constitution is considered as a
mechanism, or call it an organism or a piece of Constitutional engineering, whichever it
is, it must have a structure, or a composition or a base or foundation. What it is can only
be ascertained, if we examine the provisions which the Hon’ble Chief Justice has done in
great detail after which he has instanced the features which constitute the basic structure.
I do not intend to cover the same field once again. There is nothing vague or
unascertainable in the preamble and if what is stated therein is subject to this criticism it
would be equally true of what is stated in Article 39(b) and (c) as these are also
objectives fundamental in the governance of the country which the State is enjoined to
achieve for the amelieration and happiness of its people. The elements of the basic
structure are indicated in the preamble and translated in the various provisions of the
Constitution. The edifice of our Constitution is built upon and stands on several props,
remove any of them, the Constitution collapses. These are: (1) Sovereign Democratic
Republic; (2) Justice, social, economic and political; (3) Liberty of thought, expression,
belief, faith and worship; (4) Equality of status and of opportunity. Each one of these is
important and collectively they assure a way of life to the people of India which the
Constitution guarantees. To withdraw any of the above elements the structure will not
survive and it will not be the same Constitution, or this Constitution nor can it maintain
its identity, if something quite different is substituted in its place, which the sovereign
will of the people alone can do. There can be a Democratic Republic in the sense that
people may be given the right to vote for one party or only one candidate either
affirmatively or negatively, and are not given the choice to choose another opposed to it
or him. Such a republic is not what has been assured to our people and is unthinkable by
any one foresworn to uphold, defend, protect, or preserve or work the Constitution. A
democratic republic that is envisaged is the one based on a representative system in
which people holding opposing view to one another can be candidates and invite the
electorate to vote for them. If this is the system which is the foundation of a democratic
republic, it is unthinkable that it can exist without elements (2) to (4) above either
collectively or separately. What is democracy without social, economic and political
justice, or what value will it have, where its citizens have no liberty of thought, belief,
faith or worship or where there is no equality of status and of opportunity? What then are
the essential features or the basic elements comprising the structure of our Constitution
need not be considered in detail as these will fall for consideration in any concrete case
where they are said to have been abrogated and made non-existent. The fact that a
complete list of these essential elements constituting the basic structure are not
enumerated, is no ground for denying that these exist. Are all the elements which make a
law void and unConstitutional ever required to be concatenated for the recognition of the
validity or invalidity of laws judged on the anvil of the Constitution? A sovereign
democratic republic, Parliamentary democracy, the three organs of the State, certainly in
my view constitute the basic structure. But do the fundamental rights in Part III and
Directive Principles in Part IV constitute the essential element of the basic structure of
our Constitution in that the Constitution will be the Constitution without them ? In other
words, if Parts III and IV or either of them are totally abrogated, can it be said that the
structure of the Constitution as an organic instrument establishing sovereign democratic
republic as envisaged in the preamble remains the same? In the sense as I understand the
sovereign democratic republic, it cannot: without either fundamental rights or directive
principles, what can such a government be if it does not ensure political, economic, or
social justice?

1207. The History of the agitation for political freedom, fundamental rights and self-
government is well known. As I said earlier, ever since the second half of the 19th
century the struggle has been going on and when ultimately India in spite of the partition,
achieved its cherished dream of independence and territorial unity from north to south,
and east to west, which in millinneum it could not achieve, the fundamental objectives
formed the corner stone of the nation. As Granville Austin so aptly puts it in his book
“The Indian Constitution” at page 50, “The Indian Constitution is first and foremost a
social document. The majority of its provisions are either directly aimed at furthering the
goals of the social revolution or attempt to foster this revolution by establishing the
conditions necessary for its achievement. Yet despite the permeation of the entire
Constitution by the aim of national renascence, the core of the commitment to the social
revolution lies in Parts III and IV, in the Fundamental Rights and in the Directive
Principle of State Polity. These are the conscience of the Constitution. The Fundamental
Rights and Directive Principles had their roots deep in the struggle for independance And
they were included in the Constitution in the hope and expectation that one day the tree of
true liberty would bloom in India The Rights and Principles thus connect India’s future,
present, and past, adding greatly to the significance of their inclusion in the Constitution,
and giving strength to the pursuit of the social revolution in India.
1208. The demand for fundamental rights had its inspiration in the Magna Charta and the
English Bill of Rights, the French Revolution, the American Bill of Rights incorporated
in the Constitution of the United States in 1791. For the first rime, the Indian National
Congress which was formed in 1885, made a demand for them in the Constitution of
India Bill. 1895 and these demands were reiterated from time to time. Annie Besant’s
Commonwealth of India Bill contained a demand for 7 fundamental rights. The Simon
Commission rejected these demands for inclusion of fundamental rights, but Moti Lal
Nehru Committee drafted a Swaraj Constitution for India incorporating therein the
declaration of rights. In respect of these rights, the report said:
It is obvious that our first care should be to have our fundamental rights
guaranteed in a manner which will not permit their withdrawal under any
circumstances….

The Karachi Resolution of March 1931 on Fundamental Rights on economic and social
change added a new dimension to Constitutional rights because till then State’s negative
obligations were alone being emphasised. By that Resolution “the demand now equally
emphasised the State’s positive obligations to provide its people with the economic and
social conditions in which their negative rights would have actual meaning”. (Granville
Austin, p. 56). The Sapru Committee also incorporated these fundamental rights and for
the first time divided them into justiciable and non-justiciable rights. During the
Constituent Assembly Debates, Pt. Jawahar Lal Nehru in dealing with the confusion
existing in the minds of the members in respect of the fundamental rights, said: “There is
this confusion, this overlapping, and hence I think a great deal of difficulty has been
brought into the picture. A fundamental rights should be looked upon not from the point
of view of any particular difficulty of the moment, but as something that you want to
make permanent in the Constitution. The other matter should be looked upon – however
important it might be – not from this permanent and fundamental point of view, but from
the more temporary point of view” (emphasis supplied). Dr. Radhakrishnan described the
declaration of basic freedoms as a pledge to our own people and a pact with the civilised
world”. (Constituent Assembly Debates, Vol. II, p. 273). Dr. Ambedkar speaking on the
Objectives Resolution, said that “when one reads that part of the Resolution, it reminds
one of the declaration of the Rights of Man which was pronounced by the French
Constituent Assembly. I think I am right in suggesting that, after the lapse of practically
450 years, the Declaration of the Rights of Man and the principles which are embodied in
it has become part and parcel of our mental makeup, I say they have become not only the
part and parcel of the mental makeup of modern man in every civilised part of the world,
but also in our own country which is so orthodox, so archaic in its thought and its social
structure, hardly anyone can be found to deny its validity. To repeat it now as the
Resolution does, is to say the least, pure pedantry. These principles have become the
silent immaculate premise of our outlook. It is therefore unnecessary to proclaim as
forming a part of our creed. The Resolution suffers from certain other lacuna. I find that
this part of the Resolution, although it enunciates certain rights, does not speak of
remedies. All of us are aware of the fact that rights are nothing unless remedies are
provided whereby people can seek to obtain redress when rights are invaded.” The
reference to the remedy that was absent in the Objectives Resolution, was made good by
the inclusion of Article 32, with respect to which he said: “an article without which this
Constitution would be a nullity…. I could not refer to any other article except this one. It
is the very soul of the Constitution and the very heart of it and I am glad that the House
has realised its importance…. It is remedy that makes a right real. If there is no remedy
there is no right at all…” (emphasis supplied) – Constituent Assembly Debates, Vol. VII,
p. 953. Although he said while dealing with appropriateness of the English high
prerogative writs as affording an effective remedy that these could be amended he did not
say that either the judicial review could be abrogated or taken away by an amendment or
the Court itself can be abolished. Nor was any question raised by any one in this regard.
Dr. Ambedkar’s observations cannot be read to suggest that by an amendment of the
Constitution, Article 32 could be abrogated, for if it were so, his observations could be in
clear conflict with the express language of Clause 4 of Article 32. The guarantee in
Clause 4 of Article 32 could be conceived of only against amending power, for no
ordinary law can suspend a right given by the Constitution unless permitted by the
Constitution itself. When Clause 4 of Article 32 does not even permit suspension of the
right under Article 32 except as otherwise provided in the Constitution, that is, by Article
359, it is highly unthinkable that by an amendment this right could be abrogated. This
pivotal feature of the Fundamental Rights demonstrates that this basic structure cannot be
damaged or destroyed. When a remedy cannot be abrogated, it should follow that the
fundamental rights cannot be abrogated for the reason that the existence of a remedy
would be meaningless without the rights. There is nothing else in the debates which
would suggest that any of the members ever entertained any notion of abrogation of any
of the fundamental rights. It was in the light of the makeup of the members and the
dedicated way in which they spoke of these rights that these rights were cherished by the
people. It could not be imagined that any one would have suggested anything to the
contrary. In respect of the Directive Principles, though every one recognised these as of
great importance, Shri B.N. Rau made several attempts to persuade the Drafting
Committee to make the fundamental rights subordinate to the Directive Principles but he
did not succeed. Sir Alladi Krishnaswami Ayyar, an eminent lawyer, had in his note of
March 14, 1947, made a distinction between the Directive Principles and fundamental
rights and said that it is impossible to equate those though it could not be denied that they
were important. There can be no doubt that the object of the fundamental rights is to
ensure the ideal of political democracy and prevent authoritarian rule, while the object of
the Directive Principles of State policy is to establish a welfare State where there is
economic and social freedom without which political democracy has no meaning. What
is implicit in the Constitution is that there is a duty on the Courts to interpret the
Constitution and the laws to further the Directive Principles which under Article 37, are
fundamental in the governance of the country. As My Lord, the Chief Justice has put it,
to say that the Directive Principles give a directive to take away fundamental rights,
seems a contradiction in terms. There is no rationale in the argument that the Directive
Principles can only be given effect to, if fundamental rights are abrogated. If that were
the dissiderata then every Government that comes into power and which has to give
effect to the Directive Principles of State policy in securing the welfare of its citizens, can
say that since it cannot give effect to it so long as fundamental rights subsist, they must
be abrogated. I do not think there is any such inherent postulate in the Constitution. Some
of these rights, though limited, were subsisting from even the British days under the laws
then in force, yet there were others which were repressive like the Bengal Regulation III
of 1818, Madras Regulation II of 1819, Bombay Regulation XXV of 1827, the Indian
Criminal Law Amendment Act XIV of 1908, etc., which were used to suppress the
freedom of the people and detain persons on political grounds when they were found
inconvenient to the rulers. The demand for securing fundamental rights since then
became an Article of faith, which, as Dr. Ambedkar said, became part and parcel of the
mental makeup and the silent immaculate premise of their outlook. The outlook of the
framers of the Constitution could not have provided for such a contingency where they
can be abrogated, nor in any view, is it a necessary concommitant of the Jeffersonian
theory that no one can bind the succeeding generations who by the will of the majority of
the people of the country, can bind themselves. One of the views in America since then
held and which still persists, was expressed by Justice Hugo Black, one of the eminent
Judges of the Supreme Court in these terms: “I cannot consider the Bill of Rights to be an
outworn 18th century ‘straight-jacket’. Its provisions may be thought out-dated
abstractions by some. And it is true that they are designed to meet ancient evils. But they
are the same against all human evils that have emerged from century to century whenever
excessive power is sought by the few at the expense of many”. In 1895, famous Jurist
Maitland, even where Parliament was Supreme, said of Magna Charta that, “this
document becomes and rightly becomes the sacred text, the nearest approach to an
irrepealable ‘fundamental statute’ that England has ever had”. [Pollock & Maitland,
(1898) Volume I, p. 173] .

1209. In the frame of mind and with the recognition of the dominant ‘mental make up and
the silent immaculate premise of our outlook’ which became the outlook of the people,
the framers of our Constitution could not have provided for the freedoms inherent as a
part of the right of civilised man to be abrogated or destroyed. The interest of the
community and of the society will not be jeopardised and can be adjusted without
abrogating, damaging, emasculating or destroying these rights in such a way as to amount
to abrogation of the fundamental rights. The Advocate-General of Mysore said that even
if fundamental rights are totally abrogated, it is not as if the people will be without any
rights. They will be subject to ordinary rights under the law. I must repudiate this
contention, because then the clock will be put back to the same position as existed when
Britain ruled India and against which rule our leaders fought for establishing freedom,
dignity and basic rights. In this view, my conclusion is that Article 13(2) inhibits only a
law made by the ordinary legislative agency and not an amendment under Article 368;
that Parliament could under Article 368 amend Article 13 and also the fundamental
rights, and though the power of amendment under Article 368 is wide, it is not wide
enough to totally abrogate or what would amount to an abrogation or emasculating or
destroying in a way as would amount to abrogation of any of the fundamental rights or
other essential elements of the basic structure of the Constitution and destroy its identity.
Within these limits, Parliament can amend every article. In this view of the scope of the
amending power in Article 368, I hold the Twenty-fourth Amendment valid, for it has the
same amending power as it existed before the amendment.

1210. The Twenty-fifth Amendment, as the objects and reasons of the Bill showed, was
enacted mainly to get over the decision in the case of R.C. Cooper v. Union of India
[1970] 3 S.C.R. 530, (hereinafter referred to as the ‘Bank Nationalisation’ case). The
previous decisions of this Court beginning from the State of West Bengal v. Mrs. Bela
Banerjee
(1954) S.C.R. 558 on account of which the Constitution (Fourth Amendment)
Act, 1955, was enacted and the subsequent cases in P. Vajravelu Mudaliar v. Special
Deputy Collector, Madras and Anr.
(1965) 1 S.C.R. 614 Union of India v. The Metal
Corporation of India Ltd., and Anr.
(1967) 1 S.C.R. 255 State of Gujarat v. Shantilal
Mangaldas and Ors.
(1969) 3 S.C.R. 341 have been examined by my learned brother
Hegde, J., in his judgment just pronounced, in the light of the contentions urged by the
respondents, as such I do not find it necessary to refer to them or set out the ratio of these
decisions again.

1211. It will be observed from the amendment in Clause (2) of Article 31 enacted by
Section 2 of the above amendment that: (1) the word ‘amend’ has been substituted for the
word ‘compensation’; and (2) that the words “or that the whole or any part of such amount
is to be given otherwise than in cash” have been added. The effect of the amendment is
that the law now need not provide for giving ‘compensation’ in the sense of equivalent in
value or just equivalent of the value of the property acquired and that the whole or part of
the amount may be paid otherwise than in cash. The question then arises that if the word
‘amount’ which has no legal concept, and as the amended clause indicates, means only
cash, which would be in the currency of the country, can the lowest amount of the current
coin be fixed, and if fixed, will it amount to payment in lieu of the property acquired ?
1212. Ever since the Constitution (Fourth Amendment) Act, this Court has consistently
held that where what is given in lieu of expropriating property of a citizen is illusory,
arbitrary, or cannot be regarded as compensation, and bears no reasonable relation to the
property acquired, the Court can go into it, and, secondly, where principles are fixed for
determining the compensation, it can examine the question whether they are relevant to
the subject-matter of the acquisition. That position has not in any way been affected by
the amendment by merely substituting the word ‘amount’ for ‘compensation’, so that if the
amount is illusory or arbitrary, and is such that it shocks the conscience of any reasonable
man, and bears no reasonable relation to the value of the property acquired, the Court is
not precluded from examining it.

1213. It has been contended that Parliament or the Legislature can either fix an amount
without setting out any principles for determining the amount or set out the principles for
determining the amount. In the former case, the respondents contend that it will not be
open to the Court to examine on what principles the amount has been fixed. If the
Legislature merely names an amount in the law for acquisition or requisition, it may be
an arbitrary amount, or it may have some relationship or relevance to the value of the
property acquired or requisitioned. The former cannot be, because it is provided that the
acquisition is for an amount which may be fixed. If it is fixed, and as the term denotes, it
must necessarily be fixed on some principle or criteria. Otherwise, no question of fixing
an amount would arise: it would be merely naming an amount arbitrarily. The learned
Advocate-General of Maharashtra was frank enough to admit that if principles are fixed,
the amount to be determined thereunder becomes justiciable, but if the amount is fixed
without stating any principles it is not justiciable and for this reason even the members of
the Legislature, either of the opposition or of the ruling party, need not be told on what
basis or principles the amount has been fixed, lest if this was disclosed the Courts would
examine them. But how can this be avoided because if principles are fixed, the relevancy
can be gone into as has been the consistent view of this Court, and yet it is said that if an
amount is fixed without reference to any principles and arbitrarily, the Court cannot
examine it. Such a view has no rational or logical basis. The Legislature, even in cases
where it fixes an amount for the acquisition or requisition of a property, must be
presumed to have fixed it on some basis, or applied some criteria or principles to
determine the amount so fixed, and, therefore, where the law is challenged on the ground
of arbitrariness, illusoriness or of having been based on irrelevant principles or any other
ground that may be open to challenge by an expropriated owner, the State will have to
meet the challenge, and the Court will have to go into these questions. This will be so
even in respect to the manner of payment. Once it is satisfied that the challenge on the
ground that the amount or the manner of its payment is neither arbitrary or illusory or
where the principles upon which it was fixed were found to bear reasonable relationship
to the value of the property acquired, the Court cannot go into the question of adequacy
of the amount so fixed on the basis of such principles.

1214. Clause (2B) makes Sub-clause (f) of Article 19(1) inapplicable to Clause (2) of
Article 31. In the Bank Nationalisation case by fa majority of ten to one, this Court held
after an exhaustive review of all the cases beginning from A.K. Gopalan’s case that, “If
the acquisition is for a public purpose, substantive reasonableness of the restriction which
includes deprivation, may unless otherwise established, be presumed, but enquiry into
reasonableness of the procedural provisions will not be excluded. For instance, if a
tribunal is authorised by an Act to determine compensation for property compulsorily
acquired, without hearing the owner of the property, the Act would be liable to be struck
down under Article 19(1)(f) .

1215. Thus, it will appear that where the acquisition is for a public purpose, what is
sought to be excluded by Clause (2B) is the reasonableness of the procedural provisions
by making Article 19(1)(f) inapplicable. Notwithstanding this amendment, it is apparent
that the expropriated owner still continues to have the fundamental rights that his
property will not be acquired save by the authority of law and for a public purpose. These
propositions have been admitted by the learned Solicitor-General. The question whether
an acquisition is for a public purpose is justiciable. Only the adequacy of the amount is
not. If so, how can the expropriated owner establish that the acquisition is not for public
purpose unless there are some procedural requirements to be complied with under the
law? A notice will have to be served; he will have to be given an opportunity to contest
the acquisition. Clause (2B) provides that “nothing in Sub-clause (f) of Clause (1) of
Article 19 shall affect any such law as is referred to in Clause (2)”. Does this mean that
the fundamental right to reasonable restriction of procedural nature under Article 19(1)(f)
which was available against any law of acquisition or requisition of property as held in
the Bank Nationalisation case, is abrogated or destroyed? The answer to this question
would depend upon what is the meaning to be given to the word “affect”. Two
constructions are possible: one is that Article 19(1)(f) will not be available at all to an
expropriated owner under a law of acquisition made under Article 31(2) or to put it in
another way, any law made under Article 31(2) for acquisition or requisitioning of any
property abrogates Article 19(1)(f). Secondly, Clause (2B) was intended to provide that
the law of acquisition or requisition will not be void on the ground that it abridges or
affects the right under Article 19(1)(f). In choosing either of these constructions, regard
must be had to that construction which would not result in the amendment being held
invalid and void. Applying this approach, the second construction is more in consonance
with the amendment because what the amendment provides for is that Article 19(1)(f)
shall not affect any such law and this would imply that the bar against the application of
Article 19(1)(f) to such a law may vary from a slight or partial encroachment to total
prohibition or inapplicability. But since an amendment cannot totally abrogate a
fundamental right, it can only be read by the adoption of the doctrine of “severability in
application” and, accordingly, Clause (2B) must be held to be restricted only to the
abridgement of, as distinct from abrogation, destroying or damaging the right under
Article 19(1)(f). As I said earlier, the right to a reasonable procedure in respect of a law
of acquisition or requisition for the effective exercise of the rights under Article 31(2), for
a reasonable notice, a hearing opportunity to produce material and other evidence may be
necessary to establish that a particular acquisition is not for a public purpose and for
proving the value of the property and other matters that may be involved in a particular
principle adopted in fixing the amount or for showing that what is being paid is illusory,
arbitrary, etc.
1216. That apart, there is nothing in Clause (2B), to prohibit principles of natural justice
which are part of the law of the land wherein the rule of law reigns supreme, from being
applicable when the liberty of the individual or his property is affected by a law. I cannot
read a sinister design in that amendment requiring the legislative organs to abrogate the
rule of law in this country or deny to its citizens the benefit of the maxim ‘audi alteram
partem’ that no man shall be condemned unheard, a concept of natural justice, “deeply
rooted in our ancient history”, which as Bylas, J., in Cooper v. The Wadsworth Board of
Works 14 C.B. (N.S.) 180, expressed in the picturesque aphorism, “The laws of God and
man both give the party an opportunity to make his defence, if he has any”.
1217. There is one other aspect that has been stressed by the learned Advocate for the
petitioner, which is more in the nature of the dire consequences that would ensue if the
amendment is upheld, namely, that the citizen’s right to property has now been
transferred into the State’s right to confiscation, that acquisition under the Land
Acquisition Act and under other similar laws can be for the benefit of even Limitied
Companies in the private sector, and that religious freedoms guaranteed by Articles 25 to
30 can be virtually stifled by the taking away of the properties held by religious and
charitable purposes. If Parliament under the law can do any of the things which are
referred, this Court cannot prevent the consequences of a law so made. I have spelt out
what can be done. The law made for acquisition under Clause (2) of Article 31 has still to
satisfy that it is being taken for a public purpose. The question whether acquisition for a
private person or company is for public purpose may be open to challenge and
determined by Courts in an appropriate action. As for the principles applicable in the Bill
for the acquisition of Bardoli lands for determining the amount payable for acquisition, as
admitted by both the learned Solicitor-General for the Union and the Advocate-General
of Maharashtra will be applicable, then at any rate that will not be a case of confiscation,
because an owner will at any rate get the amount paid by him together with the loss of
interest for the years he had it. The plea that religious freedoms will be stifled also is not
sustainable, because it has been already held by this Court in Khajamain Wakf Estates
etc. v. The State of Madras (1971) 2 S.C.R. 790, that Article 26(c) and (d) of the
Constitution provide that religious denominations shall have the right to own and acquire
property and administer them according to law. But that does not mean that the properties
owned by them cannot be acquired by the State. In the view I have taken, and for the
reasons set out above, I hold Section 2 of the Twenty-fifth Amendment valid.
1218. Section 3 of the Twenty-fifth Amendment has caused me considerable difficulty
because on the one hand the amendment is designed to give effect to Article 39(b) and (c)
of the Directive Principles of the State policy in the larger interest of the community, and
on the other the basic assumption underlying it is that this cannot be done without taking
away or abridging any of the rights conferred by Articles 14, 19 and 31, and that such a
law, where it contains a declaration that it is to give effect to the above policy, shall not
be called in question in any Court on the ground that it does not give effect to such
policy. The predominant articulate as well as inarticulate premise is not to hold invalid an
amendment made under Article 368, if it conforms to the form and manner prescribed
therein and is within the ambit of the amending power, but if the inexorable conclusion
on a close scrutiny leads to a different conclusion it has to be so held. Article 31C is as
follows:

Notwithstanding anything contained in Article 13, no law giving effect to
the policy of the State towards securing the principles specified in Clause

(b) or Clause (c) of Article 39 shall be deemed to be void on the ground
that it is inconsistent with, or takes away or abridges any of the rights
conferred by Article 14, Article 19 or Article 31; and no law containing a
declaration that it is for giving effect to such policy shall be called in
question in any court on the ground that it does not give effect to such
policy;

Provided that where such law is made by the Legislature of
a State, the provisions of this article shall not apply thereto
unless such law, having been reserved for the consideration
of the President has received his assent.

1219. The learned advocate for the petitioner submits that Article 31C subverts seven
essential features of the Constitution : (i) it destroys the supremacy of the Constitution by
giving a blank charter to Parliament and all the State Legislatures to defy and ignore the
Constitution; (ii) it subordinates the Fundamental Rights to Directive Principles of State
Policy and thus destroys one of the foundations of the Constitution; (iii) the “manner and
form” of amendment laid down in Article 368 is virtually abrogated, inasmuch as while
the Fundamental Rights still remain ostensibly on the Statute Book and Article 368
remains unamended, the Fundamental Rights can be effectively silenced by a law passed
by a simple majority in the Legislature; (iv) ten Fundamental Rights which are vital for
the survival of democracy, the rule of law, and the integrity and unity of the Republic, are
in effect abrogated. Seven of these ten Fundamental Rights are unconnected with
property; (v) Judicial Review and enforceability of Fundamental Rights another essential
feature of the Constitution is destroyed, in that the Court is prohibited from going into the
question whether the impugned law does or does not give effect to the Directive
Principles; (vi) the State Legislatures which cannot otherwise amend Article 368 are
permitted to supersede a whole series of Fundamental Rights with the result that
Fundamental Rights may prevail in some States and not in others, depending upon the
complexion of the State Government; and (vii) the protection to the minorities and their
religious, cultural, linguistic and educational rights can be seriously affected on the
ground that the law was intended to give effect to the Directive Principles.
1220. On behalf of the respondent-State of Kerala-the learned Advocate-General of
Maharashtra submitted “that Article 31C was introduced because of the reversal of
Gujarat v. Shantilal in the Bank Nationalisation case which reverted, in substance, to the
concept of full compensation”, and in order to “exclude judicial review where the law
provided for securing the principles provided in Clause (b) or (c) of Article 39”. There is,
according to him, no delegation of power under Article 31C on the State Legislatures to
alter or amend the Constitution, but it merely removes the restrictions on the legislative
power of the State Legislatures and Parliament imposed by the fundamental rights
contained in Articles 14, 19 and 31 of the Constitution, which rights have been conferred
by Part III and the contravention of which would have rendered any law void. In this
submission what it amounts to is only a removal of the restriction which can only be
effected by making Article 13 inapplicable. Answering the question whether a law
containing a declaration as envisaged in Article 31C the major portion of which has no
connection with Clause (b) or Clause (c) of Article 39 would protect the law, it was
submitted “that on the principle laid down by the Supreme Court in Akadasi Padhan v.
State of Orissa
(1963) Supp. 2 S.C.R. 691 the answer must be in the negative”, and that
the proper construction to be put on the declaration referred to in Article 31C is that the
impugned law must satisfy the condition precedent that it is designed to secure the
principles specified in Clause (b) or Clause (c) of Article 39, and if it does not give effect
to the principles, Akdasi’s case would justify the Court in reading the provision relating to
declaration as not covering a case, where only a few sections are in furtherance of Article
39(b) & (c) while others are unrelated to it. Another way of arriving at the same
conclusion, according to him, is that Article 31C postulates that there must be some
nexus, however remote, between the law and the directives of State policy embodied in
Article 39(b) and (c)”, and that “if no reasonable person could come to the conclusion
that the impugned provisions of an Act protected by Article 31C and the declaration
made under it had any connection with Article 39(b) and (c), the Court could hold that
the Act showed that the legislature had proceeded on a mistaken view of its power, and
that, therefore, the Court was not bound to give effect to the erroneous assumptions of the
legislature”. The observations of Das Gupta, J., in The Provincial Transport Service v.
State Industrial Court
[1963] 3 S.C.R. 650, were cited. Answering the contention that
since the principles in Article 39(b) & (c) are widely expressed and as such there would
always be some connection between them and practically any kind of law, the learned
Advocate-General of Maharashtra said that the principles in Article 39(b) & (c) were
designedly widely expressed but “that is not an objection to a law implementing those
directives” because “public interest is a very wide concept and several rights are made
subject to public interest,” and that should not be the objection for upholding the validity
of a law. This answer appears to be vague and uncertain, for what is conceded in the
earlier part is withdrawn in the latter.

1221. The submission of the learned Solicitor-General is, firstly, that Article 31C protects
only law and not mere executive action; secondly, the law referred to therein must be
made either by Parliament or State Legislature and does not include within itself
ordinance, order, rule, regulation, notification, custom or usage in accordance with the
procedure prescribed in Article 368; thirdly, the intention of the founding fathers who had
enacted Clauses (4) and (6) of Article 31 to give effect to the Directive Principles of State
policy set out in Article 39(b) & (c), as the experience shows, could not be given effect to
because of the Constitutional hurdles which necessitated the Constitution (First
Amendment) Act by which Article 31A and 31B was added under which the operation of
Part III as a whole was excluded. According to him, the significance of this total
exclusion of Part III is that it brings out in an unmistakable manner the true relationship
between the provisions of Part IV and Part III of the Constitution, namely, that the liberty
of the individual, valuable as that is, will not operate as unsurmountable barrier in the
path of legislative efforts towards the achievement of the goal of a society envisaged in
Part IV, and whenever and to whatever extent such a problem arose the amending process
would be able to resolve it. He cited the observations of Das, J., in The State of Bihar v.
Maharajadhiraja Sir Kameshwar Singh and Ors.
[1952] S.C.R. 889 at 997, that, “a fresh
outlook which places the general interest of the community above the interest of the
individual pervades our Constitution,” and of Hidayatullah, J., in his dissenting judgment
in Sajjan Singh’s case that, “the rights of society are made paramount and they are placed
above those of the individual”. These two observations, if I may say so, are torn out of
context, particularly those of Hidayatullah, J., where after stressing the fact that Article
19 by Clauses (2) to (6) allows the curtailment of rights in the public interest, which goes
to show that Part III is not static and visualises change and progress, but at the same time
it preserves the individual rights, he said after citing the observation above referred, that,
“This is as it should be” (p. 962). It is further the case of the Union of India that the only
laws which will receive the protection of Article 31C must disclose a nexus between the
law and the objectives set out in Article 39(b) & (c) which is a condition precedent for
the applicability of Article 31C and as such the question is justiciable and the only
purpose of the declaration is to remove from the scope of judicial review question of a
political nature. As an example the learned Solicitor-General instanced a law dealing with
divorce which could not be protected by a declaration nor can a law not attracting Article
31C be protected by a declaration by merely mixing it with other laws really falling
within Article 31C with those under that Article. In such a case, therefore, the Court will
always be competent to examine “the true nature and character of the legislation in the
particular instance under discussion-its design and the primary matter dealt with-its
object and scope (1882) 7 A.C. at pp. 838-840”. It was further averred that if a legislation
enacted ostensibly under one of the powers conferred by the Constitution, is in truth and
fact, really to accomplish an unauthorised purpose, the Court would be entitled to tear the
veil and decide according to the real nature of the statute, as in Attorney-General v.
Queen Insurance Co. [1873] 3 A.C. 1090, and that except Articles 14, 19 and 31 the rest
of the relevant provisions of the Constitution will apply and the Court is entitled to go
into and consider the challenge of infringement of other rights, and that there are only
three safeguards against the evil of discrimination, namely, (a) the innate good sense of
the community and of the legislature and the administrator; (b) the proviso to Article 31C
requiring the President’s assent; (c) the power of judicial review of the Courts to the
extent not excluded, and of these, “The first safeguard is the only real safeguard
ultimately and there is no real substitute for the character of the citizens”. What is still
open to the Court to examine is whether there is any violation of the provisions of
Articles 15, 16, 286 and Part XIII (Articles 301, 303 and 304). The exclusion of Article
14, without excluding Articles 15, 16 etc., is only to enable the Legislatures and the
Parliament to evolve new principles of equality in the light of the objectives set out in the
Directive Principles without discrimination. The exclusion of Article 19 is on the footing
that laws which are to give effect to the directives set out in Part IV must constitute
reasonable restrictions on the individual’s liberty and the exclusion of Article 31(2) is to
introduce the considerations of social justice in the matter of acquisition.
1222. In so far as the question whether Article 31C amounts to delegation of amending
power to State Legislature or to Parliament in its ordinary legislative capaciy is
concerned, the learned Solicitor-General submits that a class of legislation or a legislative
field may be identified or categorised in several ways, for instance, with reference to the
period within which the law is passed [Article 31(4) and Article 31(6)] or the topic of the
legislation [Article 21(2) and Article 31A]; or the objective or purpose of the legislation
[Article 15(4)] for the advancement of the backward class of citizens; Article 31(5)(ii) for
promotion of health and Article 33 for proper discipline in the forces etc. Article 31C
likewise carves out a legislative field with reference to the object of the legislation and in
this respect it is similar to Articles 15(4), 31(b)(ii) and 33. Each of these articles creates a
legislative field to achieve a social objective and for this purpose modifies the operation
of some fundamental rights contained in Part III. Even assuming that Article 31C
involves an element of delegation of the amending power, he contends there is no
violation of Article 368 and the absence of non-obstante clause or the label cannot make
any difference, and since Article 368 empowers its own amendment, it follows that
Article 31C, if there is a partial substitution of an amending machinery and procedure,
will operate as a partial modification of Article 368.

1223. It is contended that Article 31C is similar to the legislative device adopted in
Articles 31A and 31B, which was added by the Constitution (First Amendment) Act,
1950, the first of which declared that “Notwithstanding anything in the foregoing
provisions of this Part (i.e. Part III), no law providing for the acquisition by the State of
any estate or of any rights therein or for the extinguishment or modification of any such
rights shall be deemed to be void on the ground that it is inconsistent with, or takes away
or abridges any of the rights conferred by, any provisions of this Part”, namely, Part III.
Article 31B is also in similar terms and gives complete protection to the Acts specified in
the Ninth Schedule from any of the provisions of Part III.

1224. In so far as Article 31A was concerned, it authorised a law for the acquisition of an
estate as defined in Clause (2). Article 31B as introduced by the First Amendment
protected from challenge, on the ground of infringement of the rights in Part III, certain
Acts enacted for agrarian reforms which, after very careful scrutiny that they pertain to
agrarian reforms, were added to the Ninth Schedule. Zamindari abolition and agrarian
reform had become an article of faith of free India and in respect of which the Bills either
were pending at the time when the Constitution was being framed or they had been
enacted into law after the commencement of the Constitution. The debates in the
Constituent Assembly on Article 31 will disclose that after postponing its consideration
for nearly a year, in the end a compromise was arrived at between those who were for the
acquisition law to provide for payment of full compensation and those who wanted the
right in Article 31 not to extend to the acquisition of land for giving effect to agrarian
reforms. This compromise resulted in the inclusion of Clauses (4) and (6) giving
protection to laws made thereunder from being questioned in any Court; in the case of the
former, to laws dealing with agrarian reforms in respect of which Bills were pending in
any of the Legislatures of the States at the commencement of the Constitution and had
been reserved for the consideration of the President who subsequently assented to them
and to those laws which were passed not more than eighteen months before the
commencement of the Constitution, and if submitted within three months after such
commencement to the President for his certification had been so certified by him by
public notification. It was thought that the jurisdiction of the Courts would be barred in
respect of the legislation of the character above mentioned, but the Patna High Court had
held Article 14 was applicable and even when the appeals were pending in this Court, the
Constitution (First Amendment) Act, 1950, was passed and Article 31A and Article 31B
were added by an amendment of the Constitution. At the time only 13 Acts were added to
the Ninth Schedule, but when some of the members of the Provisional Parliament wanted
to add several other Acts after the Bill had been scrutinised by the Select Committee, the
Prime Minister pleaded with them not to do so. He said:

I would beg to them not to press this matter. It is not with any great
satisfaction or pleasure that we have produced this long Schedule.
These debates animated as they were, make interesting reading and one gets the
impression that what was being done was what the original framers had intended to do
but could not give effect to the object because of lacunae in the language of the Article.
The Prime Minister said:

If there is one thing to which we as a party have been committed in the
past generation or so it is the agrarian reforms and the abolition of the
Zamindari system.

Shri Hussain Imam (Bihar) : “With compensation.

Shri Jawaharlal Nehru : “With adequate proper compensation not too
much”.

Shri Hussain Imam : “Adequate is quite enough”.

Shri Shyama Prasad Mukherjee, representing the opposite view, pointed out the dangers
inherent in the amendment, not because he was against the agrarian reforms but because
of the precedent this would create. He said : “By this amendment to the Constitution you
are saying that whatever legislation is passed it is deemed to be the law. Then why have
your fundamental rights? Who asked you to have these fundamental rights at all? You
might have said : Parliament is supreme and Parliament may from time to time pass any
law in any matter it liked and that will be the law binding on the people”. In referring to a
few excerpts, I merely want to show what was the object of the amendment and what
were the fears entertained in respect thereof.

1225. The First Amendment was challenged in Sankari Prasad’s case, but this Court held
it valid. The question, as we have seen earlier, was whether Article 13(2) imposed a bar
on Article 368 from amending fundamental rights? It was held that it did not, but no
contention was urged or agitated before it that even apart from Article 13(2), the
amending power did not extend to the abrogation of fundamental rights. In Sajjan Singh’s
case the principal point which was urged was that the impugned Constitution
(Seventeenth Amendment) Act was invalid for the reason that before presenting it to the
President for his assent the procedure prescribed, by the proviso to Article 368 had not
been followed, though the Act was one which fell within the scope of the proviso. It was,
however, not disputed before the Court that Article 368 empowered Parliament to amend
any provision of the Constitution including the provisions in respect of fundamental
rights enshrined in Part III. Hidayatullah and Mudholkar. JJ., did, however, express
doubts as to whether it is competent for Parliament to make any amendment at all to Part
III of the Constitution (see pp. 961 and 968). Mudholkar, J., further raised the question
whether the Parliament could “go to the extent it went when it enacted the First
Amendment Act and the Ninth Schedule and has now added 44 agrarian laws to it? Or
was Parliament incompetent to go beyond enacting Article 31A in 1950 and now beyond
amending the definition of estate”? (p. 969) Even in Golaknath’s case the question raised
before us was not conclusively decided. In this state of law to say that since Article 31C
is similar to Article 31A and 31B and since the latter were held to be valid in Sankari
Prasad’s case, fundamental rights could be abrogated by an amendment, would not be
justified. It may be observed that both in Sajjan Singh’s case and Golaknath’s case one of
the grounds which was taken into consideration was that if the amendment was held
invalid, millions of people will be affected and since in the latter case the majority had
held that Parliament could not by amendment under Article 368 affect fundamental
rights, the doctrine of prospective overruling or acquiescence was resorted to. But since
the crucial question of the extent of the power of amendment has been mooted in this
case before the largest Bench constituted so far and has been fully argued, this aspect can
be reconsidered. In this regard Gajendragadkar, C.J., while considering the question of
stare decisis, observed in Sajjan Singh’s case at pp. 947-948):
It is true that the Constitution does not place any restriction on our powers
to review our earlier decisions or even to depart from them and there can
be no doubt that in matters relating to the decision of Constitutional points
which have a significant impact on the fundamental rights of citizens, we
would be prepared to review our earlier decisions in the interest of public
good. The doctrine of stare decisis may not strictly apply in this context,
and one can dispute the position that the said doctrine should not be
permitted to perpetuate erroneous decisions pronounced by this Court to
the detriment of general welfare. Even so, the normal principle that
judgments pronounced by this Court would be final, cannot be ignored and
unless considerations of substantial and compelling character make it
necessary to do so, we should be slow to doubt the correctness of previous
decisions or to depart from them.

1226. I have already pointed out that two of the learned Judges did doubt the power of
Parliament to amend fundamental rights and since then this question has not remained
unchallenged either on the ground of Article 13(2) preventing such amendments or on
other grounds urged before us. In these circumstances, it is not correct to say that just
because the validity of Article 31A and 31C was sustained by this Court, though in
Golaknath’s case it may have been on the grounds of expediency, Article 31C must also
on that account be sustained. However, an analogy of other Articles like Article 33,
Article 15(4) and Article 16(4) is sought to be put forward in support of the contention
that a similar device has been adopted in Article 31C. I find that in none of the articles to
which the learned Soliciton-General has drawn our attention, is there a total abrogation of
any of the rights as sought to be affected by Article 31C. Article 33 for example, restricts
or abrogates fundamental rights in Part III only in respect of the discipline of Armed
Forces or forces charged with the maintenance of public order and nothing more. It does
not extend to discrimination in recruitment to the service nor to any other rights
possessed by the citizens in the Armed Forces which are unrelated with the proper
discharge of their duties and the maintenance of discipline among these forces. Article
15(4) which was referred to as an example of empowerment based on objective or
purpose of legislation, has no analogy with Article 31C. In the first place, Article 15 is an
exception to the classification which would have been permissible under Article 14, for
instance on the basis of religion, race, caste, sex and place of birth and hence Article 15
prohibits such a classification in the case of citizens, and Article 16 makes a like
provision in the case of public employment with the addition of descent. The restriction is
only to a limited extent from out of an area which permits the making of wide variety of
classification. Clause (4) of Article 15 was added by the Constitution (First Amendment)
Act, 1950, to enable a state to make provision for the advancement of any socially and
educationally backward classes of citizens or for the scheduled castes and the scheduled
tribes. Clause (4) of Article 16 likewise enables the State to make provision for the
reservation of appointments or posts in favour of any backard class of citizens which, in
the opinion of the State, is not adequately repressented in the services under the State.
The effect of these amendments is to permit the making of classification for favourable
treatment on the ground that the persons so favoured were Scheduled Castes, Scheduled
tribes, etc., which would otherwise have been permissible under Article 14 to the extent
of its reasonable relationship with the objects of the law, had the same not been
prohibited by Article 15(1) and Article 16(2). These provisions do not in anyway
abrogate the right in Article 14 and I do not think the analogy between these provisions
and Article 31C is apt.

1227. The Directives under Article 39(b) & (c) are wide and indeterminate. They affect
the whole gamut of human activity vis-a-vis the society. The State is enjoined to ensure
that ownership and control of the material resources of the community are so distributed
as best to subserve the common good and that the operation of the economic system does
not result in the concentration of wealth and means of production to the common
detriment. These objectives are ends which may be implemented by a party in power
through legislative action by resort to any one of the diverse philosophies, political
ideologies and economic theories. The implementation of these obectives is the means.
These theories and ideologies both political, economic and sociological may vary and
change from generation to generation and from time to time to suit the social conditions,
existing during any particular period of history. We have in the world to-day countries
adopting different political systems, according to the historical development of economic
thought, the philosophy and ideology which is considered best to subserve the common
good of that particular society. There is no standardisation, and what is good for the one
country may not be suitable to another. The accelerating technological advance and the
exploitation of these development and discoveries indicate the economic thought
prevalent in that society. The various theories are, therefore, related to the development
and the practical means which are adopted for achieving the ends. In a developing
country such as ours, where millions are far below the standard of sustenance and have
not the means of having the normal necessities of life, there is further a deeper
philosophical question of the kind of society and the quality of life which has to be
achieved. It is, therefore, the duty of the State to devise ways and means of achieving the
ends. A Government which comes to power with a particular political philosophy and
economic theory as having been endorsed by the electorate, has to give effect to that
policy in the manner which it considers best to subserve the end. Any legislation to give
effect to the principles and policy to achieve these ends is the legislative judgment which
is not within the province of Courts to examine as to whether they in fact subserve these
ends as “otherwise there would be a conflict between the Judges and Parliament as to
whether something was good for the country or not, and the whole machinery of justice
was not appropriate for that consideration” (See Liyanage’s case at p. 267). The
Government and Parliament or the Government and Legislature of a State have, within
the sphere allotted to each other, the undoubted right to embark on legislative action
which they think will ensure the common good, namely, the happiness of the greatest
number and so they have the right to make mistakes and retrace any steps taken earlier to
correct such mistakes when that realisation dawns on them in giving effect to the above
objectives. But if the power to commit any mistake through democratic process is taken
away as by enabling an authoritarian system, then it will be the negation of parliamentary
democracy. The State, therefore, has the full freedom to experiment in implementing its
policy for achieving a desired object. Though the Courts, as I said, have no function in
the evaluation of these policies or in determining whether they are good or bad for the
community, they have, however, in examining legislative action taken by the State in
furthering the ends, to ensure that the means adopted do not conflict with the provisions
of the Constitution within which the State action has to be confined. It is, therefore,
necessary to keep in view, the wide field of Governmental activity enjoined in Article
39(b) & (c) in determining the reach of the means to achieve the ends and the impact of
these means on the Fundamental Rights which Article 31C effects.
1228. The impugned Article 31C enables Parliament and the State legislarures to make
laws unfettered by Articles 14, 19 and 31 in respect of the wide and undefined field of
objectives indicated in Article 39(b) & (c). All these objectives before the amendment
had to be achieved by the exercise of the legislative power enumerated in VII Schedule
which would ordinarily be exercised within the limitations imposed by the Constitution
and the fundamental rights. The amendment removes these limitations, though the law
made must still be within the legislative power conferred under the VII Schedule, and
enables Parliament and the State legislatures, subject to one tenth quorum of its members
present and by a simple majority, to enact laws which contravene the fundamental rights
conferred under Articles 14, 19 and 31 and which Parliament by complying with the form
and manner provided under Article 368, could alone have effected. Whether one calls this
removing restrictions on the legislative organs or of conferring complete sovereignty on
them within the wide field inherent in Article 39(b) & (c) is in effect one and the same. It
is contended that in conferring this power by Article 31C on Parliament and the State
Legislatures, acting under Articles 245 to 248, Parliament has abdicated its function
under Article 368 and has permitted amendments being made without complying with the
form and manner provided thereunder.

1229. It is not necessary in the view I am taking to consider the question whether Article
31C delegates the power of amendment to the State Legislatures and Parliament or that it
does not indicate the subject-matter of legislation as in Article 31A but merely purports to
enable the legislative organs to choose the subject-matter from a field which, as I said; is
as wide and indeterminate as the term ‘operation of the economic system’ would denote. I
would prefer to consider Article 31C as lifting the bar of the articles specified therein,
and in so far as the subject-matter of the legislation is concerned, though the field is wide,
any of the modes to give effect to the directives can only be a mode permissible within
the legislative power conferred on the respective legislative organ under the VII Schedule
to the Constitution.

1230. If Parliament by an amendment of the Constitution under Article 368, cannot
abrogate, damage or destroy the basic structure of the Constitution or any of the essential
elements comprising that basic structure, or run counter to defeat the objectives of the
Constitution declared in the Preamble and if each and every fundamental right is an
essential feature of the Constitution, the question that may have to be considered is
whether the amendment by the addition of Article 31C as a fundamental right in Part III
of the Constitution has abrogated, damaged or destroyed any of the fundamental rights.
1231. Article 31C has 4 elements : (i) it permits the legislature to make a law giving
effect to Article 39(b) and Article 39(c) inconsistent with any of the rights conferred by
Articles 14, 19 and 31; (ii) it permits the legislature to make a law giving effect to Article
39(b) and Article 39(c) taking away any of the rights conferred by Articles 14, 19 and 31;

(iii) it permits the legislature to make a law giving effect to Article 39(b) and (c)
abridging any of the rights conferred by Articles 14, 19 and 31; and (iv) it prohibits
calling in question in any Court such a law if it contains a declaration that it is for giving
effect to the policy of State towards securing the principles specified in Clauses (b) and

(c) of Article 39 on the ground that it does not give effect to such a policy of the State.
1232. The first element seems to have been added by way of abundant caution, for it
takes in the other two elements, namely, taking away and abridging of the rights
conferred by Articles 14, 19 or 31. However, it would be ultra vires the amending power
conferred by Article 368, if it comprehends within it the damaging or destruction of these
fundamental rights. The second element, namely, taking away of these fundamental rights
would be ultra vires the amending power, for taking away of these fundamental rights is
synonymous with destroying them. As for the third element, namely, abridging of these
rights, the validity will have to be examined and considered separately in respect of each
of these fundamental rights, for an abridgement of the fundamental rights is not the same
thing as the damaging of those rights. An abridgement ceases to be an abridgement when
it tends to effect the basic or essential content of the right and reduces it to a mere right
only in name. In such a case it would amount to the damaging and emasculating the right
itself and would be ultra vires the power under Article 368. But a right may be hedged in
to a certain extent but not so as to affect the basic or essential content of it or emasculate
it. In so far as Article 31C authorises or permits abridgement of the rights conferred by
Article 19, it Would be intra vires the amending power under Article 368 as thereby the
damaging or emasculating of these rights is not authorised. It will, therefore, be necessary
to examine what exactly Article 14 and Article 19 guarantee.

1233. The guarantee of equality contained in Article 14 has incorporated the principle of
“liberty” and “equality” embodied in the Preamble to the Constitution. The prohibition is
not only against the legislatures but also against the executive and the local authorities.
Two concepts are inherent in this guarantee-one of ‘equality before law’, a negative one
similar to that under the English Common Law; and the other ‘equal protection of laws’, a
positive one under the United States Constitution. The negative aspect is in the
prohibition against discrimination and the positive content is the equal protection under
the law to all who are situated similarly and are in like circumstances. (See Subba Rao, J.,
in State of U.P. v. Deoman Upadhyaya (1961) 1 S.C.R. 14 at p. 34.

1234. The impact of the negative content on the positive aspect has not so far been
clearly discerned in the decisions of this Court which has been mostly concerned with the
positive aspect Again, Subha Rao, J., in his dissenting judgment in Lachhman Das on
behalf of Firm Tilak Ram Ram Bux v. State of Punjab (1963) 2 S.C.R. 353 while holding
that the Patiala Recovery of State Dues Act did not offend Article 14 of the Constitution,
said at p. 395:

It shall also be remembered that a citizen is entitled to a fundamental right
of equality before the law and that the doctrine of classification is only a
subsidiary rule evolved by Courts to give a practical content to the said
doctrine. Over emphasis on the doctrine of classification or an anxious and
sustained attempt to discover some basis for classification may gradually
and imperceptibly deprive the article of its glorious content That process
would inevitably and in substituting the doctrine of classification for the
doctrine of equality: the fundamental right to equality before the law and
equal protection of the laws may be replaced by the doctrine of
classification.

In Ram Krishna Dalmia v. Shri Justice S.R. Tendolkar and Ors. (1959) S.C.R. 279, Das,
C.J., summed up the principle enunciated in several cases referred to by him and
consistently adopted and applied in subsequent cases, thus:

It is now well established that while Article 14 forbids class legislation, it
does not forbid reasonable classification for the purposes of legislation. In
order, however, to pass the test of permissible classification two
conditions must be fulfilled, namely, (i) that the classification must be
founded on an intelligible differentia which distinguishes persons or things
that are grouped together from others left out of the group and, (ii) that
that differentia must have a rational relation to the object sought to be
achieved by the statute in question. The classification may be founded on
different bases, namely, geographical, or according to objects or
occupations or the like. What is necessary is that there must be a nexus
between the basis of classification and the object of the Act tinder
consideration. It is also well established by the decisions of this Court that
Article 14 condemns discrimination not only by a substantive law but also
by a law of procedure.

1235. In subsequent cases a further principle has been recognised by which Article 14
was also not to be violated by two laws dealing with the same subject-matter, if the
sources of the two laws are different. (See State of Madhya Pradesh v. G.C. Mandawar
[1955] 1 S.C.R. 599. I am not for the present concerned whether this latter principle is
likely to mislead but would refer only to the various aspects of the classification
recognised in this Court so far. It may, however, be pointed out that though the categories
of classification are never closed, and ft may be that the objectives of Article 39(b) & (c)
may form a basis of classification depending on the nature of the law, the purpose for
which it was enacted and the impact which it has on the rights of the citizens, the right to
equality before the law and equal protection of laws in Article 14 cannot be
disembowelled by classification.

1236. The lifting of the embargo of Article 14 on any law made by Parliament or the
Legislature of a State under Article 31C, by providing that no law made by these
legislative organs to give effect to the policy of the State towards securing the principles
specified in Clauses (b) and (c) of Article 39 shall be deemed to be void on the ground
that it is inconsistent with or takes away or abridges the right conferred therein, would, in
my view, abrogate that right altogether. I have held that Parliament cannot under Article
368 abrogate, damage or destroy any of the fundamental rights though it can abridge to
an extent where if does not amount to abrogation, damage or destruction. The question is,
whether the words ‘inconsistent with or takes away, or’, if severed, will achieve the
purpose of the amendment? In what way can the abridgement of Article 14 be effected
without robbing the content of that right? Can a law permitted under Article 31C affect
persons similarly situated unequally or would equal protection of laws not be available to
persons similarly situated or placed in like circumstances? While Article 39(b) & (c) can
provide for a classification, that classification must have a rational relation to the
objectives sought to be achieved by the statute in question.

1237. In so far as the abridgement of the right conferred by Article 14 is concerned, it
would be ultra vires for the reason that a mere violation of this right amounts to taking
away or damaging the right. The protection of the right was denied in Article 31A
because the Courts had held invalid under Article 14, the provisions of certain land
reform legislations relating to compensation for the acquisition etc., of the estates. The
necessity for the exclusion of Article 14 from being applied to laws under Article 31C is
not apparent or easy to comprehend. No law under Article 31C could possibly be
challenged under Article 14 by the owners or the holders of the property, for the reason
that to treat all owners or holders of property equally in matters of compensation would
be contrary to the very objects enshrined in Article 39(b) & (c). Any rational principles of
classification devised for giving effect to the policies adumberated in Article 39(b) & (c)
will not be difficult to pass the test of equal protection of the laws under Article 14. The
exclusion of Article 14 in Article 31A was confined to the aspect of acquisition and
compensation in respect of land reforms laws, but, however, the laws under Article 31A
were not immune from attack under Article 14, if the measures of agrarian reforms were
tainted with arbitrariness. Though this question has not been finally decided by this Court
in any of the cases under Article 31A, it was raised in Balmadies Plantations Ltd. and
Ors. v. State of Tamil Nadu
(1972) 2 S.C.R. 133, where the appellants contended that it
would not be open to the Government under Section 17 of the Gudalur Janmam Estates
(Abolition and Conversion into Ryotwari) Act, 1969, to terminate by notice the right of
the lessee as that would be violative of the rights under Articles 14, 19 and 31 of the
Constitution. This Court, however, did not find it necessary to deal with this aspect of the
matter, because it was admitted that no notice about the termination of the lessee’s rights
had been issued under Section 17 of the Act to any of the appellants, and that question
can only arise after the Act came into force. It was further observed by one of us,
Khanna, J., speaking for the Court:

Even after the Act comes into force, the Government would have to apply
its mind to the question as to whether in its opinion it is in public interest
to terminate the rights of the plantation lessees. Till such time as such a
notice is given, the matter is purely of an academic nature. In case the
Government decides not to terminate the lease of the plantation lessees,
any discussion in the matter would be an exercise in futility. If, on the
contrary, action is taken by the Government under Section 17 in respect of
any lease of land for purposes of the cultivation of plantation crop, the
aggrieved party can approach the court for appropriate relief.
It may be mentioned that in that case Section 3 of the Act, in so far as it related to the
transfer of forests in Janman estates to the Government was concerned, was held to be
violative of the Constitution. It cannot, therefore, be said that this aspect of the matter is
not res integra. On the other hand, it lends support to the view that the law can be
challenged.

1238. The decisions of this Court in Nagpur Improvement Trust v. Vithal Rao(2), and the
other two cases following it also do not affect my view that Article 14 is inapplicable to
matters dealing with compensation under laws enacted to give effect to policies of Article
39(b) & (c). In the above case it was the State which was given the power to acquire
property for the same public purpose under two different statutes, one of them providing
for lesser compensation and the other providing for full compensation. My Lord the Chief
Justice, delivering the judgment of the Constitution Bench of seven Judges, while holding
that these provisions contravened Article 14, observed at p. 506:
It would not be disputed that different principles of compensation cannot
be formulated for lands acquired on the basis that the owner is old or
young, healthy or ill, tall or short, or whether the owner has inherited the
property or built it with his own efforts, or whether the owner is a
politician or an advocate. Why is this sort of classification not sustainable?
Because the object being to compulsorily acquire for a public purpose, the
object is equally achieved whether the land belongs to one type of owner
or another type.

There was no question in the above case of either distribution of ownership and control of
material resources or the breaking up of concentration of wealth or the means of
production which is an object different from that envisaged in Article 31(2). If in two
given cases similarly circumstanced, the property of one is taken under Article 31C and
that of the other under Article 31(2), then it will amount to discrimination and the Nagpur
Improvement Trust case will apply. In a case of this nature, the objection is not so much
to Article 14 being applied, but of adopting methods which run counter to Article 39(b) &

(c), because the person who though similarly situated as that of the other is certainly
favoured for reasons unconnected with Article 39(b) & (c). It cannot, therefore, be said
that Article 14 has been misapplied or was a hindrance to the furtherance of the directive
principles in Article 39(b) and (c), which is professed to be the object of implementation
in such a case. If no such abuse is to be presumed, then there is no warrant for the
apprehension that Article 14 will hinder the achievement of the said Directives.
1239. The sweep of Article 31C is far wider than Article 31A, and Article 14 is excluded
in respect of matters where the protection was most needed for the effectuation of a
genuine and bona fide desire of the State contained in the directives of Article 39(b) &

(c). For instance, persons equally situated may be unequally treated by depriving some in
that class while leaving others to retain their property or in respect of the property
allowed to be retained or in distributing the material resources thereby acquired
unequally, showing favour to some and discriminating against others. To amplify this
aspect more fully, it may be stated that in order to further the directives, persons may be
grouped in relation to the property they own or held, or the economic power they possess
or in payment of compensation at different rates to differrent classes of persons
depending on the extent or the value of the property they own or possess, or in respect of
classes of persons to whom the material resources of the country are distributed. The
object of Clauses (b) and (c) of Article 39 is the breaking up of concentration of wealth or
the distribution of material resources. If full compensation is paid for the property taken
in furtherance of the objectives under Article 39(b) & (c), that very objective sought to be
implemented would fail, as there would in fact be no breaking up of concentration of
wealth or distribution of material resources. It is, therefore, clear that the very nature of
the objectives is such that Article 14 is inapplicable, firstly, because in respect of
compensation there cannot be a question of equality, and, secondly, the exclusion thereof
is not necessary because any law that makes a reasonable classification to further the
objectives of Article 39(b) & (c) would undoubtedly fulfil the requirements of Article 14.
The availability of Article 14 will not really assist an expropriated owner or holder
because the objectives of Article 39(b) & (c) would be frustrated if he is paid full
compensation. On the other hand, he has no manner of interest in respect of equality in
the distribution of the property taken from him, because he would have no further rights
in the property taken from him. The only purpose which the exclusion of Article 14 will
serve would be to facilitate arbitrariness, inequality in distribution or to enable the
conferment or patronage etc This right under Article 14 will only be available to the
person or class of persons who would be entitled to receive the benefits of distribution
under the law. In fact the availability of Article 14 in respect of laws under Article 31C
would ensure ‘distributive justice’, or ‘economic justice’, which without it would be
thwarted. In this View of Article 31C vis-a-vis Article 14, any analogy between Article
31C and Article 31A which is sought to be drawn is misconceived, because under the
latter provision the exclusion of Article 14 was necessary to protect the subject-matter of
legislation permissible thereunder in respect of compensation payable to the expropriated
owner. There is another reason why there can be no comparison between Article 31A and
Article 31C, because in Article 31A the exclusion of Article 14 was confined only to the
acquisition etc. of the property and not to the distribution aspect which is not the subject-
matter of that Article, whereas, as pointed out already, the exclusion of Article 14 affects
distribution which is the subject-matter of Article 39 (b) & (c).
1240. It is not necessary to examine in detail the mischief that the abridgement or taking
away of Article 14 will cause, It is not an answer to say that this may not be done and
abuse should not be presumed. This may be true, but what I am concerned with is the
extent of the power the legislative organs will come to possess. Once the power to do all
that which has been referred above is recognised, no abuse can be presumed. But if the
power does not extend to destruction, damage or abrogation of the right, the question of
abuse, if any, has no relevance. It cannot be presumed that Parliament by exercising its
amending power under Article 368, intended to confer a right on Parliament and the
Legislatures of the States to discriminate persons similarly situated or deprive them of
equal protection of laws. The objectives sought to be achieved under Article 39(b) & (c)
can be achieved even if this article is severed.

1265. In respect of the exclusion of Article 19 by Article 31C a question was asked by
one of us during the course of arguments addressed by the learned Advocate-General for
Maharashtra on January 12, 1973, the thirtyfifth day, as to, what is the social content of
the restriction on freedom of speech and freedom of movement which are not already
contained in the restrictions to which those rights are subject? The learned Advocate-
General said he would consider and make his submissions. On March, 1, 1973, he made
his submissions on the understanding that the question was asked in the context of Article
31C which excludes the operation of whole of Article 19 and not only Article 19(1)(f)
and Article 19(1)(g). The learned Advocate-General characterised the question as raising
a matter of great importance. In my view, what was implied in the question was the core
of the issue before us, as to whether there can be any justification for imposing more
restrictions on such valuable rights as freedom of movement and freedom of speech than
what the framers of the Constitution had already provided for in Article 19(2) to (6).
After referring to the history and objects and reasons for enacting Constitution First,
Fourth and Seventeenth Amendments, and after referring to the decisions of this Court,
all of which relate to acquisition of property and have nothing to do either with freedom
of speech or freedom of movement, he considered and answered the question posed under
the following heads as under:

(i) Generally, with reference to reasonable restrictions to which the
fundamental rights conferred by Article 19(1)(a) to (g) are subject under
Article 19(2) to (6);

(ii) the reasonable restrictions to which the right to freedom of speech and
the right to move throughout the territory of India should be made subject
under Article 19(2) and (5) respectively.

1241. Under the first head he submitted the proposition that the social content of the
restrictions to which the fundamental rights under Article 19(1)(a) to (g) are subject is
narrower than all relevant social considerations to which the fundamental rights could be
made subject. The reasons given were again the historical ones particularly the fact that
the Constituent Assembly had rejected the suggestion made by Shri B.N. Rau that in case
of conflict between fundamental rights and the Directives, the directives should prevail,
otherwise necessary social legislation might be hampered. This meant that the social
content of the Directive Principles was wider than the social content of permissible
restrictions on fundamental rights. For, if this were not so, no question of giving primacy
to Directive Principles in the case of conflict with fundamental rights could arise as the
social content of fundamental rights and the Directive Principles would be the same.
Since the Constitution gave primacy to fundamental rights over the Directives, making
fundamental rights enforceable in a Court of law and the directives not so enforceable,
the social content of the restrictions on fundamental rights was placed in the framework
of the enforcement of rights by citizens or any person. This enforcement of individual
fundamental rights naturally disregarded the injury to the public good caused by dilatory
litigation which can hold up large schemes of necessary social legislation affecting a
large number of people. To prevent this social evil, the First and the Fourth Amendments
to the Constitution were enacted.

1242. The social content of restrictions which can be imposed under Article 19(2) to (6)
naturally does not take in the injury to the public good by dilatory litigation holding up
large schemes of social legislation. The fundamental rights conferred by Article 19(1)(a)
to (g) are not mutually exclusive but they overlap. For example, the right to move
peaceably and without arms conferred by Article 19(1)(b) may be combined with the
right to freedom of speech and expression, if those who assemble peaceably carry
placards or deliver speeches through microphones. Again, the right to carry on business
under Article 19(1)(g) would overlap the right to hold, acquire and dispose of property,
for ordinarily, business cannot be carried on without the use of property. This
consideration must be borne in mind in considering the question why Article 31C
excluded the challenge to the laws protected by Article 31C under the whole of Article
19, instead of excluding a challenge only under Article 19(1)(f) which relates to property;
and Article 19(1)(g) which relates to business which would ordinarily require the use of
property.

1243. Under the second head, he submitted that it is well settled that the right to freedom
of speech includes the freedom of the Press, and thereafter referred to ‘Press in a
Democracy’-Chapter X of Modern Democracies by Lord Bryce, and long extracts were
given from the above chapter, dealing with the change which had come over the Press
and the dictatorship of a syndicated Press. The First Amendment of the U.S. Constitution
was also referred. He thereafter submitted that our Constitution guarantees a freedom of
speech and expression and by judicial construction that freedom has been held to include
freedom of the Press. But according to him the freedom of speech as an individual right
must be distinguished from the freedom of the Press and since ordinarily people asserting
their individual right to the freedom of speech are not carrying on any trade or business
and a law of acquisition has no application to individual exercise of the right to the
freedom of speech and expression Article 31C can equally have no application to such
individual right to the freedom of speech and expression. But different considerations
apply when the freedom of speech and expression includes the Press, the running of
which is clearly a business.

1244. Article 19(1)(a) is so closely connected with Article 19(1)(g) and (f) that if the last
two sub-Articles are excluded by a law relating to the acquisition of property, it is
necessary to exclude Article 19(1)(a) to prevent an argument that the rights are so
inextricably mixed up that to impair the right to carry on the business of running a Press
or owning property necessary for running the Press is to impair the right to freedom of
speech. Again, the right to freedom of movement throughout the territory of India has
been clubbed together by Article 19(5) with the right to reside and settle in any part of the
territory of India, conferred by Article 19(1)(c) and the right to acquire, hold and dispose
of property conferred by Article 19(1)(f) for the purpose of imposing reasonable
restrictions in the interest of general public or for the protection of the interest of any
scheduled Tribe.

1245. After referring to the observations of Patanjali Sastri and Mukherjea, JJ., in
Gopalan’s case, the learned Advocate-General submitted that those observations show
that if a law of land acquisition was to be protected from challenge under Article 19(1)(f),
it was necessary to protect it from challenge under Article 19(1)(d) and (e) to foreclose
any argument that the rights under Article 19(1)(d), (e) and (f) are so closely connected
that to take away the right under Article 19(1)(f) is to drain the rights under Article
19(1)(d) and (e) of their practical content. For these reasons, Parliament in enacting the
First, Fourth and Seventeenth Amendments rightly excluded the challenge under the
whole of Article 19 to the laws protected by those amendments and not merely a
challenge under Article 19(1)(f) and (g). In the result, it was submitted that Article 31C
only contemplates the process of giving primacy to the Directive Principles of State
policy over fundamental rights, first recognised in Article 31(4) and (6) and then
extended by Articles 31A and 31B and Schedule IX as first enacted and as subsequently
amplified by the Fourth and the Seventeenth Amendments all of which have been held to
be valid. Directive Principles are also fundamental and the amending power is designed
to enable future Parliament and State Legislatures to provide for the changes in priorities
which take place after the Constitution was framed and the amending power is extended
to enacting Article 31C.

1246. I have set out in detail what according to the learned Advocate-General is the basis
and the raison d’etre for excluding Article 19 by Article 31C. This able analysis surfaces
the hidden implications of Article 31G in excluding Article 19. On those submissions the
entire fundamental rights guaranteed to the citizens are in effect abrogated. Article 14 is
taken away; Article 19(1)(a) to (g) is excluded on the ground that each of them have their
impact on one or the other of the rights in Part III and since these rights are not mutually
exclusive and any property and trade or business affected by legislation under Article
31C which necessarily must deal with property, if the directives in Article 39(b) and (c)
are to be given effect, will in turn, according to the learned Advocate-General, come into
conflict not only with Article 19(1)(f) & (g), but with the other Sub-clauses (a) to (e) of
Clause (1) of that article.

1247. As far as I can see, no law, so far enacted under Article 31A and challenged before
this Court has attempted to affect any of the rights in Article 19(1)(a) to (e), except
Article 19(1)(f) & (g) and, therefore, this question did not fall for consideration of this
Court. But that apart, I cannot understand by what logic the freedom to assemble
peaceably and without arms, or for a citizen to move freely throughout India or to reside
and settle in any part of the territory of India, has anything to do with the right to acquire
and dispose of property or to practice any profession or to carry on any occupation, trade
or business. Are persons whose trade and business is taken away, or are deprived of their
property not entitled to the guaranteed rights to move freely throughout India or settle in
any part of India or to practise any profession or occupation? What else can they do after
they are deprived of their property but to find ways and means of seeking other
employment or occupation and in that endeavour to move throughout India or settle in
any part of India? If they are prohibited from exercising these basic rights, they will be
reduced to mere serfs for having owned property which the State in furtherance of its
policy expropriates. If the law made under the directives has nothing to do with property,
how does the duty to prevent the operation of the economic system from resulting in
concentration of wealth and means of production, has any relevance or nexus with the
movement of the citizens throughout India or to settle in any part of India ? Are those to
whom property is distributed in furtherance of the directive principles, ought not to be
secured against infringement of those rights in property so distributed by laws made
under Article 31C? It would seem that those for whose benefit legislation deprives others
in whom wealth is concentrated themselves may not be protected by Article 19 and
Article 14, if Article 31C can take away or destroy those rights. Without such a
protection they will not have a stake in the survival of democracy, nor can they be
assured that economic justice would be meted out to them. Nor am I able to understand
why where an industry or undertaking is taken over, is it necessary Co take away the
right of the workers in that industry or undertaking to form associations or unions. The
industry taken away from the owners has nothing to do with the workers working therein,
and merely because they work there they will also be deprived of their rights. I have
mentioned a few aspects of the unrelated rights which are abridged by Article 31C. No
doubt, the recognition of the freedom of Press in the guarantee of freedom of speech and
expression under Article 19(1)(a) was highlighted by the learned Advocate-General of
Maharashtra. Does this mean that if a monopoly of the Press is prohibited or where it is
sought to be broken up under Article 39(b) and (c) and the Printing Presses and
undertakings of such a Press are acquired under a law, should the citizens be deprived of
their right to start another Press, and exercise their freedom of speech and expression? If
these rights are taken away, what will happen to the freedom of speech and expression of
the citizens in the country, which is a concomitant of Parliamentary democracy? In the
State of Bombay and Anr. v. F.N. Balsara
(1951) S.C.R. 682, it was held under the
unamended Clause (2) of Article 19 that Section 23(a) and Section 24(1)(a) which
prohibited “commending” or advertising intoxicants to public were in conflict with the
right guaranteed in Article 19(1)(a) as none of the conditions in Clause (2) of that Article
applied. But the first Amendment has added ‘incitement to an offence’ as a reasonable
restriction which the State can provide by law. In any case, the absence of such a law
making power is no ground to abrogate the entire right of free speech and expression of
the citizens.

1248. Article 15 merely confines the right to those who are not women socially and
educationally backward classes of citizens, scheduled castes or scheduled tribes all of
whom were afforded protective discrimination. Article 16 is again similarly conditioned.
Articles 17, 18, 23 and 24 are prohibitions which the State is enjoined to give affect to.
Articles 25 to 28 which guarantee religious freedom, can be affected by Article 31C in
furtherance of directive principles because these denominations own properties, schools,
institutions, etc., all of which would be meaningless without the right to hold property.
Likewise, Articles 29 and 30 would become hollow when Articles 19 and 14 are totally
abrogated. The only rights left are those in Articles 20, 21 and 22, of which Article 22 has
abridged by reason of Clauses (4) to (7) by providing for preventive detention, which no
doubt, is in the larger interest of the security, tranquillity and safety of the citizens and the
States. I have pointed out the implications of the contentions on behalf of the respondents
to show that if these are accepted, this country under a Constitution and a Preamble
proclaiming the securing of fundamental rights to its citizens, will be without them. The
individual rights which ensure political rights of the citizens in a democracy may have to
be subordinated to some extent to the Directive Principles for achieving social objectives
but they are not to be enslaved and driven out of existence. Such could not have been
contemplated as being within the scope of the amending power.

1249. Although Article 31A protected the laws coming within its purview from the rights
conferred by Article 19, such a protection could only be against the rights conferred by
Clauses (f) and (g) of Article 19(1), as its subjected-matter was expressly stated to be the
acquisition of or extinguishment or modification of rights in any estate as defined in
Clause (2) thereof, and the taking over or amalgamation or termination etc., of rights of
management and certain leasehold interests. Article 31C protects laws giving effect to the
policies in Article 39(b) & (c). For achieving these twin objects the rights of the persons
that have to be abridged could only be those rights in Article 19 which relate to property
and trade, business, profession or occupation. Though the expression ‘economic system’
is used in Article 39(c), that article has not the object of changing the economic system
generally, but is confined to only preventing concentration of wealth and means of
production to the common detriment. What this Clause envisages is that the State should
secure the operation of the economic system in such a way as not to result in the
concentration of wealth and means of production to the common detriment Where there
is already concentration of wealth and means of production which is to the common
detriment, the law under Article 39(c) would be only to break up or regulate as may be
necessary the concentration of wealth and means of production. All other rights are
outside the purview of Article 31C and in this respect Article 31A and Article 31C can be
said to be similar in scope and no different. In my view, therefore, the learned Solicitor-
General has rightly submitted that the law under Article 31C will only operate on
“material resources”, “concentration of wealth”, and “means of production”, and if this is
so, the rights in Article 19(1)(a) to (e) would have no relevance and are inapplicable.
1250. With respect to the exclusion of Article 31 by Article 31C, Clause (1) of Article 31
is not in fact affected by Article 31C, because under the latter any rights affected must be
by law only. Even if Article 31C was enacted for making laws in the furtherance of the
directive principles in Article 39(b) and (c) affecting property, those laws have to
conform to Article 31(1) for they would be laws depriving persons of their property.
Article 31C also contemplates the making of a law to give effect to the Directives in
Article 39(b) and (c). In so far as Article 31(2) is concerned, Section 2 of the Twenty-
fifth Amendment has already abridged the right contained in Article 31(2) and a further
abridgement of this right authorised by Article 31C may amount in a given case to the
destruction or abrogation of that right and it may then have to be considered in each case
whether a particular law provides for such an amount for the acquisition or requisitioning
of the property in question as would constitute an abrogation or the emasculation of the
right under Article 31(2) as it stood before the Constitution (Twenty-fifth) Amendment.
1251. On the fourth element, I agree with the reasoning and conclusion of my learned
brother Khanna, J., whose judgment I have had the advantage of perusing, in so far as it
relates only to the severance of the part relating to the declaration, and with great respect
I also adopt the reasoning on that aspect alone as an additional reason for supporting my
conclusions on the first three elements also.

1252. If the first part of Article 31C is read in this manner, then it may be held to be intra
vires the amending power only if those portions of the Article which make it ultra vires
the amending power are severed from the rest of it. The portions that may have to be
severed are the words, “is inconsistent with or takes away, or” and the words “Article 14”
and the part dealing with the declaration by reason of which judicial review is excluded.
The severability of these portions is permissible in view of the decision of the Privy
Council in Punjab Province v. Daulat Singh and Ors. (1946) 73 Indian Appeals 59 and
the principles laid down by this Court in B.M.D. Chamarbdugwalla v. The Union of India
(1957) S.C.R. 930.

1253. The doctrine that the general words in a statute ought to be construed with
reference to the powers of the Legislature which enacts it, and that the general
presumption is that the Legislature does not intend to exceed its jurisdiction, is well
established. In in Re. The Hindu Women’s Rights to Property Act, [1941] F.C.R. 12 and
in Daulat Singh’s case it has been held that on the general presumption the Legislature
does not intend to exceed its jurisdiction, and that the Court could sever that part of the
provision in excess of the power if what remained could be given effect to. In the former
case, the Act being a remedial Act seeking to remove or to mitigate what the Legislature
presumably regarded as a mischief, was given the beneficial interpretation. (See the
observations of Gwyer, C.J. at p. 31). In the latter case, the provisions of Section 13A of
the Punjab Alienation of Land Act, 1900, which were added by Section 5 of the Punjab
Alienation of Land (Second Amendment) Act No. X of 1933, providing for the avoidcnce
of banami transactions as therein specified which were entered into either before or after
the commencement of the Act of 1938, and for recovery of possession by the alienor
would have been ultra vires the Provincial Legislature as contravening Sub-section (1) of
Section 281 of the Government of India Act, 1935, in that in some cases Section 13A
would operate as a prohibition on the ground of descent alone, but it was authorised and
protected from invalidity as regards future transactions by Sub-section 2(a) of Section
298 of the Act of 1935 as amended by Section 4 of the India & Burma (Temporary and
Miscellaneous Provisions) Act, 1942. As the provisions of Section 13A would have been
ultra vires and void in so far as they purported to operate retrospectively, the Privy
Council severed the retrospective element by the deletion of the words “either before or”
in the section and the rest of the section was left to operate validly. Lord Thankerton,
delivering the opinion of the Privy Council, observed at pp. 19-20:
It follows, in the opinion of their Lordships, that the impugned Act, so far
as retrospective, was beyond the legislative powers of the Provincial
Legislature and, if the retrospective element were not severable from the
rest of the provisions, it is established beyond controversy that the whole
Act would have to be declared ultra vires and void. But, happily, the
retrospective element in the impugned Act is easily severable, and by the
the deletion of the words, “either before or” from Section 5 of the
impugned Act, the rest of the provisions of the impugned Act, may be left
to operate validly.

1254. In Chamarbaugwalla’s case, Venkatarama Aiyer, J., after referring to the various
cases including F.N. Balsara’s case accepted the principle that when a statute is in part
void, it will be enforced as regards the rest, if that is severable from what is invalid. It is
immaterial for the purpose of this rule whether the invalidity of the statute arises by
reason of its subject-matter being outside the competence of the legislature or by, reason
of its provisions contravening Constitutional prohibitions. He enunciated seven rules of
separability. In F.N. Balsara’s case, apart from Section 23(a) and (b) and Section 24(1)(a)
relating to commendation and incitement from the definition of the word ‘liquor’ in
Section 2(24)(a) the words “all liquids consisting of or containing alcohol” were severed
as these would include medicinal preparations. It will be seen that neither the whole Sub-
clause (a) was deleted nor the whole of Clause (24) was separated. It is only the above
words that were severed and held to make the remaining part of the definition valid.
1255. In Corporation of Calcutta v. Calcutta Tramways Co. Ltd. (1964) 5 S.C.R. 25 the
question was whether Section 437(1)(b) of the Calcutta Municipal Act, 1851, was invalid
under Article 19(1)(g) in so far as is made the opinion of the Corporation conclusive and
non-challengeable in any court. The Sub-clause (b) of Section 437(1) reads as follows:
any purpose which is, in the opinion of the Corporation (which opinion
shall be conclusive and shall not be challenged in any court) dangerous to
life, health or property, or likely to create a nuisance;

This Court held the portion in the parenthesis as violative of Article 19(1)(g). It was
contended that the above portion in the sub-clause was inextricably mixed up with the
rest and hence cannot be separated. The Court held that the third proposition in the
Chamarbaugwalla’s case, namely, that even when the provisions which are valid are
distinct and separate from those which are invalid, if they all form part of a single scheme
which is intended to be operative as a whole, then also the invalidity of a part will result
in the failure of the whole, was inapplicable. Wanchoo, J., expressed the view that the
parenthetical clause consisting of the words “which opinion shall be conclusive and shall
not be challenged in any court” is severable from the rest of the clause referred to above.
1256. In the case of Kameshwar Prasad v. State of Bihar (1962) Supp. 3 S.C.R. 369 Rule
4-A of the Bihar Government Servants Conduct Rules, 1956, had provided that “No
Government servant shall participate in any demonstration or resort to any form of strike
in connection with any matter pertaining to his conditions of service”. The Court held the
rule violative of Article 19(1)(a) and (b) in so far as it prohibited any form of
demonstration, innocent or otherwise, and as it was not possible to so read it as to
separate the legal from the unConstitutional portion of the provision, the entire rule
relating to participation in any demonstration must be declared as ultra vires. The Court,
however, did not strike down the entire Rule 4-A, but severed only that portion which
elated to demonstration from the rest of it, and the portion dealing with the strike which
was upheld continued to exist after severing the above, portion. However, in State of
Madhya Pradesh v. Ranojirao Shinde and Anr.
(1968) 3 S.C.R. 489 the doctrine of
severability was not applied. In that case the term ‘grant’ was defined in Section 2(1) of
the Madhya Pradesh Abolition of Cash Grants Act, 1963, in a language which was wide
without making a distinction between various types of cash grants. This Court did not
find any basis for severing some out of the several grants included therein and hence
expressed the view that it is impermissible to rewrite that clause and confine the
definition to such of the cash grants which the Legislature might be competent to abolish.
The case is, therefore, distinguishable as the rule is inapplicable to such instances.
1257. I have considered the validity of Article 31C by applying the doctrine of
severability although neither side dealt with this aspect in relation to Article 31C, because
both had taken an extreme position, which if accepted, will either result in the total
invalidation or in upholding its validity in entirety. If as the petitioner had contended that
by an amendment any of the fundamental rights cannot be damaged or destroyed, the
next logical step of the argument on his behalf should have been to establish that the
entire Article 31C is bad on that account, and if not, to what extent it would have been
sustained by applying the doctrine of severability particularly when the severability of the
declaration’ part of Article 31C was very much in the forefront during the arguments.
Likewise the respondents knowing what the petitioner’s case is, should have examined
and submitted to what extent Article 31C is invalid on the petitioner’s argument. When a
question was asked on February 19, 1973 that “if once it is conceded that a Constitution
cannot be abrogated, then what one has to find out is to what extent an amendment goes
to abrogation” and the answer was that “the whole of the Constitution cannot be
amended”, and also when a question was raised that on the language of Article 31C it
appears to be ineffective, neither side advanced any argument on this aspect. Nor when
the question of severability of the declaration portion was mooted on several occasions
during the arguments was any submission made by either party as to whether such a
severance is, or is not, possible. In the circumstances, the Court is left to itself to examine
and consider what is the correct position in the midst of these two extremes in a case of
Constitutional amendment which has been enacted after following the form and manner
prescribed in Article 368, as I said earlier, it should not be held invalid, if it could be
upheld even by severing the objectionable part, where the valid part can stand on its own.
It is not always in public interest to confine the consideration of the validity of a
Constitutional amendment to the arguments, the parties may choose to advance,
otherwise we will be constrained to interpret a Constitution only in the light of what is
urged before us, not what was understand it to be is the true nature of the impugned
amendment Happily, even if I am alone in this view, the portions indicated by me are
severable, leaving the unsevered portion operative and effective so as to enable laws
made under Article 31C to further the directives of State Policy enshrined in Article 39(b)
and (c). In the view I have entertained, the words “inconsistant with, or takes away or”
and the words “Article 14” as also the portion “and no law containing a declaration that it
is for giving effect to such policy shall be called in question in any court on the ground
that it does not give effect to such policy” being severable, be deleted from Article 31C.
In the result, on the construction of Article 31C after severing the portions indicated
above, I hold Section 3 of the Twenty-fifth Amendment valid.

1258. On the validity of the Constitution (Twenty-ninth) Amendment, my Lord the Chief
Justice has come to the conclusion that notwithstanding this amendment the Constitution
Bench will decide whether the impugned Acts take away fundamental rights or only
abridge them and whether they effect reasonable abridgements in publiic interest, and if
they take away, they will have to be struck down. My learned brothers Hegde and
Mukherjea, JJ., have in effect come to the same conclusion, when they hold that this
amendemnt is valid, but whether the Acts which were brought into the IXth Schedule by
that Amendment or any provision in any of them abrogate any of the basic elements or
essential features of the Constitution will have to be examined when the validity of those
Acts is gone into. With respect, I agree in effect with these conclusions which are
consistent with the view I have expressed in respect of Articles 31A and 31B. I also agree
that the contention of the learned Advocate for the petitioner that Article 31B is
intimately connected with Article 31A is unacceptable and must be rejected for the
reasons given in these judgments. The question whether fundamental rights are abrogated
or emasculated by any of the Acts or provisions of these Acts included by the impugned
Amendment, will be open for examination when the validity of these Acts is gone into,
and subject to this reservation, I hold the Constitution (Twenty-ninth) Amendment valid.
1259. I now state my conclusions which are as follows:

(1) On the construction placed on Articles 12, 13 and other provisions of
Part III and Article 368, Article 13(2) does not place an embargo on
Article 368, for amending any of the rights in Part III, and on this view it
is unnecessary to decide whether the leading majority judgment in
Golaknath’s case is right in finding the power of amendment in the
residuary entry 97 of List I of Schedule VII, nor is it called for, having
regard to the majority decision therein that the power of amendment is to
be found in Article 368 itself.

(2) Twenty-fourth Amendment:

1260. The word ‘amendment’ in Article 368 does not include repeal. Parliament could
amend Article 368 and Article 13 and also all the fundamental rights and though the
power of amendment is wide, it is not wide enough to totally abrogate or emasculate or
damage any of the fundamental rights or the essential elements in the basic structure of
the Constitution or of destroying the identity of the Constitution. Within these limits,
Parliament can amend every article of the Constitution. Parliament cannot under Article
368 expand its power of amendment so as to confer on itself the power to repeal,
abrogate the Constitution or damage, emasculate or destroy any of the fundamental rights
or essential elements of the basic structure of the Constitution or of destroying the
identity of the Constitution, and on the construction placed by me, the Twenty-fourth
Amendment is valid, for it has not changed the nature and scope of the amending power
as it existed before the Amendment.

Twenty-fifth Amendment:

(i) SECTION 2

(a) Clause (2) to Article 31 at substituted.-Clause (2) of Article 31 has the same meaning
and purpose as that placed by this Court in the several decisions referred to except that
the word ‘amount’ has been substituted for the word ‘compensation’, after which the
principle of equivalent in value or just equivalent of the value of the property acquired no
longer applies. The word ‘amount’ which has no legal concept and, as the amended clause
indicates, it means only cash which would be in the currency of the country, and has to be
fixed on some principle. Once the Court is satisfied that the challenge on the ground that
the amount or the manner of its payment is neither arbitrary or illusory or where the
principles upon which it is fixed are found to bear reasonable relationship to the value of
the property acquired, the Court cannot go into the question of the adequacy of the
amount so fixed or determined on the basis of such principles.

(b) Clause (2B) as added.-On the applicability of Article 19(1)(f) to Clause (2) of Article
31, the word ‘affect’ makes two constructions possible, firstly, that Article 19(1)(f) will
not be available at all to an expropriated owner, and this, in other words, means that it
totally abrogates the right in such cases, and secondly, Clause (2B) was intended to
provide that the law of acquisition or requisition will not be void on the ground that it
abridges or affects the right under Article 19(1)(f). The second construction which makes
the amendment valid is to be preferred, and that Clause (2B) by the adoption of the
doctrine of severability in application is restricted to abridgement and not abrogation,
destroying or damaging the right of reasonable procedure in respect of a law of
acquisition or requisition for the effective exercise of the right under Article 31(2); for, a
reasonable notice, a hearing opportunity to produce material and other evidence, may be
necessary to establish that a particular acquisition is not for public purpose and for
providing the value of the property and other matters that may be involved in a particular
principle adopted in fixing the amount or for showing chat what is being paid is illusory,
arbitrary etc. Therefore, in the view taken, and for the reasons set out in this judgment,
Section 2 of the Twenty-fifth Amendment is valid.

(ii) SECTION 3 OF THE TWENTY-FIFTH AMENDMENT
1261. New Article 31C is only valid if the words “inconsistent with or takes away or”, the
words “Article 14” and the declaration portion “and no law containing a declaration that it
is for giving effect to such policy shall be called in question in any court on the ground
that it does not give effect to such policy”, are severed, as in my view they are severable.
What remains after severing can be operative and effective on the interpretation given by
me as to the applicability of Articles 19 and 31, so as to enable laws made under Article
31C to further the directives enshrined in Article 39(b) & (c). In the result on the
construction of Article 31C, after severing the portions indicated above, I hold Section 3
of the Twenty-fifth Amendment valid.

(4) Twentyninth Amendment:

1262. The contention that Articles 31A and 31B are inter-connected is unacceptable and
is rejected. The Constitution (Twenty-ninth) Amendment is valid, but whether any of the
Acts included thereby in Schedule IX abrogate, emasculate, damage or destroy any of the
fundamental rights in Part III or the basic elements or essential features of the
Constitution will have to be examined when the validity of those Acts is challenged.
1263. The petitions will now be posted for hearing before the Constitution Bench for
disposal in accordance with the above findings. In the circumstances the parties will bear
their own costs.

D.G. Palekar, J.

1264. The facts leading to this petition have been stated in judgment delivered by my lord
the Chief Justice and it is not therefore necessary to recount the same.
1265. In this petition the Constitutional validity of the Kerala Land Reforms
(Amendment) Act, 1969 and the Kerala Land Reforms (Amendment) Act, 1971 has been
challenged. As the petitioner apprehended that he would not succeed in the challenge in
view of the recently passed Constitution Amendment Acts, he has also challenged the
validity of these Acts. They are:

(1) The Constitution 24th Amendment Act, 1971;

(2) The Constitution 26th Amendment Act, 1971 and
(3) The Constitution 29th Amendment Act, 1972.

1266. The crucial point involved is whether the Constitution is liable to be amended by
the Parliament so as to abridge or take away fundamental rights conferred by Part III of
the Constitution.

1267. By the 24th Amendment, some changes have been made in Articles 13 and 368
with the object of bringing them in conformity with the views expressed by a majority of
Judges of this Court with regard to the scope and ambit of Articles 13 and 368. In Sankari
Prasad Singh v. Union of India [1952] S.C.R. 89 the Constitutional Bench of five Judges
of this Court unanimously held that fundamental rights could be abridged or taken away
by ah amendment of the Constitution under Article 368. In the next case of Sajjan Singh
v. State of Rajasthan [1965] (1) S.C.R. 933 a majority of three Judges expressed the view
that Sankari Prasad’s case was correctly decided. Two Judges expressed doubts about that
view but considered that it was not necessary to dissent from the decision as the point
was not squarely before the court In the third case namely Golak Nath v. State of Punjab
[1967] (2) S.C.R. 762 the, view taken in the earlier cases by eight Judges was overruled
by a majority of six Judges to five. The majority held that Parliament had no power to
amend the Constitution under Article 368 so as to abridge or take away the fundamental
rights, one of them (Hidayatullah, J), who delivered a separate judgment, expressing the
view that this could not be done even by amending Article 368 with the object of clothing
the Parliament with the necessary powers. In this state of affairs the Union Government
was obliged to take a definite stand. It would appear that the Union Government and the
Parliament agreed with the view taken in Sankari Prasad’s case by the majority in Sajjan
Singh’s case and the substantial minority of Judges in Golak Nath’s case. They were out
of sympathy with the view adopted by the majority in Golak Nath’s case. Hence the 24th
Amendment. That amendment principally sought to clarify what was held to be implicit
in Articles 13 and 368 by a majority of Judges of this Court over the years, namely, (1)
that nothing in Article 13 applied to an amendment to the Constitution made under
Article 368; (2) that Article 368 did not merely lay down the procedure for a
Constitutional amendment but also contained the power to amend the Constitution; (3)
that the Parliament’s power under Article 368 was a constituent power as distinct from
legislative power; (4) that this power to amend included the power to amend by way of
addition, variation or repeal of any provision of the Constitution.
1268. After passing the 24th Amendment the other two amendments were passed in
accordance with the Constitution as amended by the 24th Amendment.
1269. In his argument before us Mr. Palkhivala, appearing on behalf of the petitioner,
supported the majority decision in Golak Nath with supplemental arguments. In any
event, he further contended, the power of Parliament to amend the Constitution under
Article 368 did not extend to the damaging or destroying what he called the essential
features and basic principles of the Constitution and since fundamental rights came in
that category, any amendment which damaged or destroyed the core of these rights was
impermissible. The argument on behalf of the State of Kerala and the Union of India was
that an amendment of the Constitution abridging or taking away fundamental rights was
not only permissible after the clarificatory 24th Amendment but also under the
unamended Articles 13 and 368, notwithstanding the refinement in the arguments of Mr.
Palkhivak with regard to essential features and basic principles of the Constitution. We
are, therefore, obliged to go back to the position before the 24th Amendment and
consider whether the majority view in Golak Nath was not correct. A fuller bench of 13
Judges was, therefore, constituted and it will be our task to deal with the crucial question
involved. This course cannot be avoided, it is submitted; because if the fundamental
rights were unamendable by the Parliament so as to abridge or take them away,
Parliament could not increase its power to do so by the device of amending Articles 13
and 368 whether one calls that amendment clarificatory or otherwise. The real question is
whether the Constitution had granted Parliament the power to amend the Constitution in
that respect, because, if it did not, no amendment of Articles 13 and 368 would invest the
Parliament with that power. We have, therefore, to deal with the Constitution as it
obtained before the 24th Amendment.

1270. Since fundamental questions with regard to the Constitution have been raised, it
will be necessary to make a few prefatory remarks with regard to the Constitution. The
Constitution is not an indigenous product. Those who framed it were, as recognised by
this Court in The Automobile Transport (Rajasthan) Ltd. v. The State of Rajasthan and
Ors.
[1963] 1 S.C.R. 491 at p. 539, 540 thoroughly acquainted with the Constitutions and
Constitutional problems of the more important countries in the world, especially, the
English speaking countries. They knew the Unitary and Federal types of Constitutions
and the Parliamentary and Presidential systems of Government. They knew what
Constitutions were regarded as “Flexible” Constitutions and what Constitutions were
regarded as “rigid” Constitutions. They further knew that in all modern written
Constitutions special provision is made for the amendment of the Constitution. Besides,
after the Government of India Act, 1935 this country had become better acquainted at
first hand, both with the Parliamentary system of Government and the frame of a Federal
Constitution with distribution of powers between the centre and in the State. All this
knowledge and experience went into the making of our Constitution which is broadly
speaking a quasi – Federal Constitution which adopted the Parliamentary System of
Government based on adult franchise both at the centre and in the States.
1271. The two words mentioned above ‘flexible’ and ‘rigid’ were first coined by Lord
Bryce to describe the English Constitution and the American Constitution respectively.
The words were made popular by Dicey in his Law of the Constitution first published in
1885. Many generations of lawyers, thereafter, who looked upon Dicey as one of the
greatest expositors of the law of the Constitution became familar with these words. A
‘flexible’ Constitution is one under which every law of every description (including one
relating to the Constitution) can legally be changed with the same ease and in same
manner by one and the same body. A ‘rigid’ Constitution is one under which certain laws
generally known as Constitutional or fundamental laws cannot be changed in the same
manner (as ordinary laws). See ‘Dicey’s Law of the Constitution 10th edition, 1964 p.

127. It will be noted that the emphasis is on the word ‘change’ in denoting the distinction
between the two types Constitutions. Lord Birkanhead in delivering the judgment of the
judcial Committee of the Privy Council in McCawley v. The King [1920] A.C. 691 used
the words ‘uncontrolled’ and ‘controlled’ for the words ‘flexible’ and ‘rigid’ respectively
which were current then. He had to examine the type of Constitution Queensland
possessed, whether it was a ‘flexible’ Constitution or a ‘rigid’ one in order to decide the
point in controversy. He observed at page 703 The first point which requires
consideration depends upon the distinction between Constitutions the terms of which may
be modified or repealed with no other formality than is necessary in the case of other
legislation, and Constitutions which can only be altered with some special formality and
in some cases by a specially convened assembly.’ He had to do that because the
distinction between the two types of Constitutions was vital to the decision of the
controversy before the privy Council. At page 704 he further said ‘Many different terms
have been employed in the text-books to distinguish these two contrasted forms of
Constitution. Their special qualities may perhaps be exhibited as clearly by oiling the one
a ‘controlled’ and the other an ‘uncontrolled’ Constitution as by any other nomenclature’.
Perhaps this was an apology for not using the words ‘rigid’ and ‘flexible’ which were
current when he delivered the judgment. In fact, sic John Simon in the course of his
argument in that case had used the words ‘rigid’ and ‘flexible’ and he had specifically
referred to ‘Dicey’s Law of the Constitution’ Strong in his text-book on Modern Political
Constitution, Seventh revised edition, 1968 reprinted in 1970 says at p. 153 “The sole
criterion of a rigid Constitution is whether the Constituent Assembly which drew up the
Constitution left any special directions as to how it was to be changed. If in the
Constitution there are no such directions, or if the directions, explicitly leave the
Legislature a free hand, then the Constitution is ‘flexible’.
1272. The above short disquisition into the nature of Constitutions was necessary in order
to show that when our Constitution was framed in 1949 the framers of the Constitution
knew that there were two constrasted types of democratic Constitutions in vogue in the
world-one the ‘flexible’ type which could be amended by the ordinary procedure
governing the making of a law and the other the ‘rigid’ type which cannot be so amended
but required a special procedure for its amendment. Which one of these did our framers
adopt the ‘flexible’ or the ‘rigid’? On an answer to the above question some important
consequences will follow which are relevant to our enquiry.

1273. Our Constitution provides for a Legislature at the Centre and in the States. At the
centre it is the Parliament consisting of the Lok Sabha and the Rajya Sabha. In the States
the Legislature consists of the State Assembly and, in some of them, of an Upper
Chamber known as the Legislative Council. Legislative power is distributed between the
centre and the States, Parliament having the power to make laws with regard to subject
matters contained in List I of the Seventh Schedule and the State Legislatures with regard
to those in List II. There is also List III enumerating matters in respect of which both the
Parliament and the State Legislatures have concurrent powers to make laws. This power
to make laws is given to these bodies by Articles 245 to 248 and the law making
procedure for the Parliament is contained in Articles 107 to 122 and for the State
Legislatures in Articles 196 to 213. The three Lists in the Seventh Schedule no where
mention the ‘Amendment of the Constitution’ as one of the subject matters of legislation
for either the Parliament or the State Legislatures. On the other hand, after dealing with
all important matters of permanent interest to the Constitution in the first XIX parts
covering 367 Articles, the Constitution makes special provision for the ‘Amendment of
the Constitution’ in Part XX in one single Article, namely, Article 368. A special
procedure is provided for amendment which is not the same as the one provided for
making ordinary laws under Articles 245 to 248. The principle features of the legislative
procedure at the Centre are that the law must be passed by both Houses of Parliament by
a majority of the members present and voting in the House, and in case of an impasee
between the two Houses of Parliament, by a majority vote at a joint sitting. All that is
necessary is that there should be a coram which we understand is 10% of the strength of
the House and if such a coram is available the two houses separately or at a joint meeting,
as the case may be, may make the law in accordance with its legislative procedure laid
down in Articles 107 to 122. The point to be specially noted is that all ordinary laws
which the Parliament makes in accordance with Articles 245 to 248 must be made in
accordance with this legislative procedure and no other. Under Articles 368 however, a
different and special procedure is provided for amending the Constitution. A Bill has to
be introduced in either House of Parliament and must be passed by each House separately
by a special majority. It should be passed not only by 2/3rd majority of the members
present and voting but also by a majority of the total strength of the House. No joint
sitting of the two Houses is permissible. In the case of certain provisions of the
Constitution which directly or indirectly affect interstate relations, the proposed
amendment is required to be ratified by the Legislatures which is not a legislative process
of not less than one half of the States before the Bill proposing the amendment is
presented to the President for his assent. The procedure is special in the sense that it is
different and more exacting or restrictive than the one by which ordinary laws are made
by Parliament. Secondly in certain matters the State Legislatures are involved in the
process of making the amendment. Such partnership between the Parliament and the
State Legislatures in making their own laws by the ordinary procedure is not recognised
by the Constitution. It follows from the special provision made in Article 368 for the
amendment of the Constitution that our Constitution is a ‘rigid’ or ‘controlled’ Constitution
because the Constituent Assembly has “left a special direction as to how the Constitution
is to be changed.” In view of Article 368, when the special procedure is successfully
followed, the proposed amendment automatically becomes a part of the Constitution or,
in other words, it writes itself into the Constitution.

1274. The above discussion will show that the two separate procedures one for law
making and the other for amending the Constitution were not just an accident of drafting.
The two procedures have been delibarately provided to conform with well-know
Constitutional practices which make such separate provisions to highlight the different
procedures one commonly known as the legislative procedure and the other the
constituent procedure. The word ‘constituent’ is so well-known in modern Political
Constitutions that it is defined in the dictionaries as ‘able to frame or alter a Constitution.’
And the power to frame or alter the Constitution is known as constituent power. See The
Concise Oxford Dictionary.

1275. Where then in our Constitution lie the legislative power and the constituent power?
The legislative power is given specifically by Articles 245 to 248, subject to the
Constitution, and these Articles are found under the heading ‘Distribution of legislative
powers’. That alone is enough to show that these articles do not deal with the constituent
power. The point is important because the leading majority judgment in Golak Nath’s
case proceeds on the footing that the power lies in Article 248 read with the residuary
entry 97 in List I of the Seventh Schedule. That finding was basic to the decision because
unless an amendment of the Constitution is equated with a law made by Parliament under
one or the other of the entries in List I of the Seventh Schedule it was not easy to invoke
the bar of Article 13(2). Mr. Palkhivala says that he is indifferent as to whether the power
is found in Article 248 or elsewhere. But that does not conclude the question because if
we agree with the view that it falls in Article 248 the decision that an amendment
abridging or taking away fundamental rights, being a law under Article 248, would be
barred by Article 13(2) would be unassailable.

1276. In Golak Nath’s case Subha Rao, C.J. who spoke for himself and his four learned
colleagues held that the power to amend the Constitution was not found in Article 368
but in Article 248 read with the residuancy entry 97 of List I of the Seventh Schedule.
The five learned Judges who were in a minority held that the power is in Article 368,
Hidayatullah, J. on the other hand, held that Article 368 did not give the power to any
particular person or persons and that if the named authorities acted according to the law
of Article, the result of amendment was achieved. And if the procedure could be deemed
to be a power at all it was a legislative power, sui generis, to be found outside the three
lists in Schedule Seven of the Constitution. In other words, six learned Judges did not
find the power in the residuary entry 97 of List I, while five found it there. We have,
therefore, to see whether the view of Subba Rao, C.J. and his four colleagues who held
that the power lay in Article 248 read with the residuary entry 97 is correct. In my view,
with respect, it is not.

1277. Article 368 is one single article in Part XX entitled. The amendment of the
Constitution.’ It is a special topic dealt with by that Part. In other articles like Articles
4,169, para 7 of Schedule V and para 31 of Schedule VI a power is granted to the
Parliament to amend specific provisions ‘by law’ i.e., by adopting the ordinary procedure
of legislation, though it altered certain provisions of the Constitution. The alterations are
‘a law’ made by the Parliament and, therefore, liable to be struck down, unless specifically
saved, in case of inconsistency with the provisions of the Constitution. Secondly in every
such case a provision is deliberately added explaining that the amendment so made by
law is not to be deemed an amendment of the Constitution for the purpose of Article 368.
The warning was necessary to emphasise that an amendment of the Constitution in
accordance with the procedure laid down in Article 368 was of a special quality-a quality
different from amendments made ‘by law’ by the Parliament. The special quality flowed
from the fact that the Parliament and the States which were to participate in the process
performed not their ordinary legislative function but a special function known in all
Federal or quasi-federal or controlled Constitutions as a ‘constituent’ function. The
difference between the ordinary function of making law and the function of amending the
Constitution loses its significance in the case of a sovereign body like the British
Parliament or a Parliament like that of Newzealand which has a written Constitution of
the Unitary type. These bodies can amend a Constitutional law with the same ease with
which they can make an ordinary law. The reason is that their Constitutions are ‘flexible’
Constitutions. But in countries which have a written Constitution which is a ‘rigid’ or
‘controlled’ Constitution the Constitution is liable to be amended only by the special
procedure, and the body or bodies which are entrusted with the amendment of the
Constitution are regarded as exercising constituent power to distinguish it from the power
they exercise in making ordinary legislation under the Constitution. So far as we are
concerned, our Constitution gives specific powers of ordinary legislation to the
Parliament and the State legislatures in respect of well demarcated subjects. But when it
comes to the amendment of the Constitution, a special procedure has been prescribed in
Article 368. Since the result of following the special procedure under the Article is the
amendment of the Constitution the process which brings about the result is known as the
exercise of constituent power by the bodies associated in the task of amending the
Constitution. It is, therefore, obvious, that when the Parliament and the State Legislatures
function in accordance with Article 368 with a view to amend the Constitution, they
exercise constituent power as distinct from their ordinary legislative power under Articles
245 to 248. Article 368 is not entirely procedural. Undoubtedly part of it is procedural.
But there is a clear mandate that on the procedure being followed the ‘proposed
amendment shall become part of the Constitution, which is the substantive part of Article

368. Therefore, the peculiar or special power to amend the Constitution is to be sought in
Article 368 only and not elsewhere.

1278. Then again if the constituent assembly had regarded the power to amend the
Constitution as no better than ordinary legislative power the framers of the Constitution
who were well-aware of the necessity to provide for the power to amend the Constitution
would not have failed to add a specific entry to that effect in one or the other of the lists
in the Seventh Schedule instead of leaving it to be found in a residuary entry. The very
fact that the framers omitted to include it specifically in the list but provided for it in a
special setting in Part XX of the Constitution is eloquent of the fact that the power was
not to be sought in the residuary entry or the residuary Article 248. In this connection it
may be recalled that in the Draft Constitution Article 304 had a separate provision in
Clause 2. Clause 1 of that article fairly corresponds with our present Article 368. In
Clause 2 power was given to the States to propose amendments in certain matters and
Parliament had to ratify such amendments. There was thus a reverse process of
amendment. There was no residuary power in the States and the amendment of the
Constitution was not a specific subject of legislative power in draft List II. This goes to
show that in the Draft Constitution, in all but two matters, the proposal for amendment
was to be made by the Parliament and in two specified matters by the State Legislatures.
If the power for the latter two subjects was to be found in Clause 2 of Article 304 of the
Draft Constitution it is only reasonable to hold that the power of Parliament to amend the
rest of the Constitution was to be found in Article 304(1) which corresponds to the
present Article 368.

1279. Moreover the actual wording of Article 245 which along with Articles 246 to 248
comes under the topic “Distribution of legislative powers” is important. Article 245
provides that Parliament may make laws for the whole or any part of India and the
legislature of a State may make laws for the whole or any part of the State. Thus Article
245 confers the power to make laws on Parliament and the Legislatures of the State for
and within the territory allocated to them. Having conferred the power, Articles 246 to
248 distribute the subject matters of legislation in respect of which the Parliament and the
State Legislatures have power to make the laws referred to in Article 245. But there is an
important limitation on this power in the governing words with which Article 245
commences. It is that the power was subject to the provisions of the Constitution thereby
lifting the Constitution above the ‘laws’. That would mean that the Parliament and the
State Legislatures may, indeed make laws in respect of the areas and subject matters
indicated, but the exercise must be “subject to the provisions of the Constitution” which
means that the power to make laws does not extend to making a law which contravenes
or is inconsistent with any provision of the Constitution which is the supreme law of the
land. A law is inconsistent with the provision of the Constitution when, being given effect
to, it impairs or nullifies the provision of the Constitution. Now no simpler way of
impairing or nullifying the Constitution can be conceived than by amending the text of
the provision of the Constitution. Therefore, since a law amending the text of a
Constitutional provision would necessarily entail impairing or nullifying the
Constitutional provision it would contravene or be inconsistent with the provision of the
Constitution and hence would be impermissible and invalid under the governing words
“subject to the provisions of the Constitution” in Article 245. It follows that a law
amending the Constitution if made on the assumption that it falls within the residuary
powers of the Parliament under Article 248 read with entry 97 of List I would always be
invalid. Then again a law made under Articles 245 to 248 must, in its making, conform
with the ordinary legislative procedure for making it laid down for the Parliament in Part
V, Chapter II and for the State Legislature in Part VI, Chapter III of the Constitution and,
no other. To say that the power to make law lies in Article 245 and the procedure to make
it in Article 368 is to ignore not only this compulsion, but also the fundamental
Constitutional practice followed in our Constitution, as in most modern controlled
Constitutions, prescribing special procedure for the amendment of the Constitution which
is different from the procedure laid down for making ordinary laws. The conclusion,
therefore, is that the power of amendment cannot be discovered in Article 248 read with
the residuary entry. The argument that Article 368 does not speak of the power to amend
but only of the procedure to amend in pursuance of the power found elsewhere is clearly
untenable. The true position is that the alchemy of the special procedure prescribed in
Article 368 produces the constituent power which transports the proposed amendment
into the Constitution and gives it equal status with the other parts of the Constitution.
1280. Moreover, if an amendment of the Constitution is a law made under Article 248
read with entry 97 List I strange results will follow. If the view taken in Golak Nath’s
case is correct, such ‘a law being repugnant to Article 13(2) will be expressly invalidated
so far as Part III of the Constitution is concerned. And such a law amending any other
article of the Constitution will also be invalid by reason of the governing words “subject
to the provisions of the Constitution” by which Article 245 commences. In that event no
article of the Constitution can be amended. On the other hand, if the law amending an
article of the Constitution is deemed to be not repugnant to the article which is amended,
then every article can be amended including those embodying the fundamental rights
without attracting the bar of Article 13(2) which can only come in on a repugnancy. On
the argument, therefore, that an amendment is a law made under Article 248 the whole of
the Constitution becomes unamendable, and on the argument that such a law never
becomes repugnant to the article amended the whole of the Constitution becomes
amendable, in which case, we are unable to give any determinate value to Article 13(2).
Instead of following this complicated way of tracing the power in Article 248 read with
the residuary entry 97 of List I it would be correct to find it in Article 368 because that is
a special article designed for the purposes of the amendment of the Constitution which is
also the subject heading of Part XX. In my opinion, therefore, the power and the
procedure to amend the Constitution are in Article 368.

1281. The next question which requires to be examined is the nature of this constituent
power, specially, in the case of ‘controlled’ or ‘rigid’ Constitutions. A student of Modern
Political Constitutions will find that the methods of modern Constitutional amendment
are (1) by the ordinary legislature but under certain restrictions; (2) by the people through
a referendum; (3) by a majority of all the unions of a Federal State; (4) by special
convention; and (5) by a combination of two or more of the above methods which are
mentioned in order of increasing rigidity as to the method. Where the power of amending
the Constitution is given to the legislature by the Constituent Assembly the Legislature
working under restrictions assumes a special position. Strong in the book, already
referred to, observes at page 152 “The constituent assembly, knowing that it will disperse
and leave the actual business of legislation to another body, attempts to bring into the
Constitution that it promulgates as many guides to future action as possible. If it wishes,
as it generally does, to take out of the hands of the ordinary legislature the power to alter
the Constitution by its own act, and since it cannot possibly foresee all eventualities, it
must arrange for some method of amendment. In short, it attempts to arrange for the
recreation of a constituent assembly whenever such matters are in future to be considered,
even though that assembly be nothing more than the ordinary legislature acting under
certain restrictions.

(emphasis supplied)
1282. Authorities are not wanting who declare that such amending power is sovereign
constituent power. Orfield in his book, the Amending of the Federal Constitution (1942)
page 155 (1971 Edn.) says that in America the amending body is sovereign in law and in
fact Herman Finer in his book The Theory and Practice of Modern Government, fourth
edition 1961 reprinted in 1965, pages 156/157 says “Supremacy is shown and maintained
chiefly in the amending process…. Too difficult a process, in short, ruins the ultimate
purpose of the amending clause…. The amending clause is so fundamental to a
Constitution that I am tempted to call it the Constitution itself.” Geoffery Marshall in his
Constitutional Theory (1971) p. 36 says “there will in most Constitutional systems, be an
amending process and some “collection” of persons, possibly complex, in whom
sovereign authority to alter any legal rule inheres….Constitutions unamendable in all or
some respects are non-standard cases and a sovereign entity whether (as in Britain) a
simple legislative majority, or a complex specially convened majority can be discovered
and labelled “sovereign” in almost all systems.” Wade in his Introduction to Dicey’s Law
of the Constitution, 10th edition says as follows at page 36 “Federal government is a
system of government which embodies a division of powers between a central and a
number of regional authorities. Each of these “in its own sphere is co-ordinate with the
others and independent of them.” This involves a division of plenary powers and such a
division is a negation of sovereignty. Yet somewhere lies the power to change this
division. Wherever that power rests, there is to be found legal sovereignty.” Having
regard to this view of the jurists, it was not surprising that in Sankari Prasad’s case
Patanjali Shastri, J., speaking for the court, described the power to amend under Article
368 as “soverign constitutent power” (p. 106). By describing the power as “sovereign”
constituent power it is not the intention here to declare, if somebody is allergic to the
idea, that legal sovereignty lies in this body or that. It is not necessary to do so for our
immediate purpose. The word ‘sovereign’ is used as a convenient qualitative description
of the power to highlight its superiority over other powers conferred under the
Constitution. For example, legislative power is subject to the Constitution but the power
to amend is not. Legislative activity can operate only under the Constitution but the
power of amendment operates over the Constitution. The word ‘sovereign’, therefore,
may, for our purpose, simply stand as a description of a power which is superior to every
one of the other powers granted to its instrumentalities by the Constitution.
1283. The amplitude and effectiveness of the constituent power is not impaired because it
is exercised by this or that representative body or by the people in a referendum. One
cannot say that the power is less when exercised by the ordinary legislature as required
by the Constitution or more when it is exercised-say by a special convention. This point
is relevant because it was contended that our Parliament is a constituted body-“a creature
of the Constitution” and cannot exercise the power of amending the Constitution to the
same extent that a constituent assembly specially convened for the purpose may do. It
was urged that the sovereignty still continues with the people and while it is open to the
people through a convention or a constituent assembly to make any amendments to the
Constitution in any manner it liked, there were limitations on the power of an ordinary
Parliament-‘a constituted body’, which precluded it from making the amendments which
damaged or destroyed the essential features and elements of the Constitution. We shall
deal with the latter argument in its proper place. But for the present we are concerned to
see whether the power to amend becomes more or less in content according to the nature
of the body which makes the amendment. In my view it does not. Because as explained
by Strong in the passage already quoted “In short it (i.e. the constituent assembly which
framed the Constitution) attempts to arrange for the recreation of a constituent assembly
whenever such matters are in future to be considered even though that assembly be
nothing more than the ordinary legislature acting under certain restrictions.” Only the
methods of making amendments are less rigid or more rigid according to the historical or
political background of the country for which the Constitution is framed. For example
Article V of the American Constitution divides the procedure for formal amendment into
two parts-proposal and ratification. Amendments may be proposed in two ways; (1) by
two-thirds vote of both Houses of Congress; (2) by national Constitutional conventions
called by Congress upon application of two-thirds of the State Legislatures. Amendments
may be ratified by two methods, (1) by the legislatures of three-fourths of the States; (2)
by special conventions in three-fourths of the States. Congress has the sole power to
determine which method of ratification is to be used. It may direct that the ratification
may be by the state legislatures or by special conventions.

1284. One thing which stands out so far as Article V is concerned is that referendum as a
process of Constitutional amendment has been wholly excluded. In fact it was held by the
Supreme Court of America in Dodge v. Woolsey (1855) 18 How 331 at 348 “the
Constitution is supreme over the people of the United States, aggregately and in their
separate sovereignties, because they have excluded themselves from any direct or
immediate agency in making amendments to it, and have directed that amendments
should be made representatively for them.” In other words, the people, having entrusted
the power to amend the Constitution to the bodies mentioned in Article V, had
completely withdrawn themselves from the amending process. Out of the two
combinations of the bodies referred to in Article V-one is a combination of the Congress
and the State Legislatures and between them, though they are constituted bodies, they can
qualitatively amend the Constitution to the same extent as if the proposal made by the
Congress was to be ratified by convention by 3/4th number of States. As a matter of fact
on the proposal made by the Congress all the amendments of the U.S. Constitution, with
the exception of the twenty first which repealed the 18th amendment, have been ratified
by State legislatures. Such an amendment accomplished by the participation of the
Congress and the State Legislatures has not been held by the U.S. Supreme Court as
being any less effective because the Congress had not obtained the ratification from a
convention of the States. The question arose in United States v. Sprague. 282 U.S. 716
That case was on the 28th (Prohibition) Amendment. The amendment became part of the
Constitution on a proposal by the Congress and ratification by the State legislatures.
Objection was raised to the validity of the amendment on the ground that since the
amendment affected the personal liberty of the subject and under Article X the people
had still retained rights which had not been surrendered to the Federal Constitution, the
ratification ought to have been by the representatives of the people at a special
convention and not by the State legislatures. That objection was rejected on the ground
that the Congress alone had the choice as to whether the State legislatures or the
conventions had to ratify the amendment. Conversely, in Hawke v, Smith 253 U.S. 221
which also related to the 18th amendment it was held that the State of Ohio could not
provide for the ratification of the 18th amendment by popular referendum since such a
procedure altered the plain language of Article V which provides for ratification by State
legislatures rather than by direct action of the people. It will be seen from this case that
the State legislature for Ohio, instead of deciding on the ratification itself as it was bound
to do under Article V, decided to obtain the opinion of the people by a referendum but
such a procedure was held to be illegal because it did not find a place in Article V. This
establishes that an amendment of the Constitution must be made strictly in accordance
with the method laid down in the Constitution and any departure from it even for the
purpose of ascertaining the true wishes of the people on the question would be
inadmissible. An amendment of the Constitution must be made only in accordance with
the procedure laid down in the Constitution and whatever individuals and bodies may
think that it had better be made by a representative constituent assembly or a convention
or the like is of really no relevance.

1285. Under Article 368 the Parliament is the Principal body for amending the
Constitution except in cases referred to in the proviso. Parliament need not be associated
with the State legislatures in making an amendment of the Constitution in cases excepted
from the proviso. It cannot be lost sight of that Parliament in a very large way represents
the will of the people. Parliament consists of two Houses-the Lok Sabha and the Rajya
Sabha. The Lok Sabha is elected for five years on the basis of adult franchise. The Rajya
Sabha is a permanent body-members of which retire by rotation. The Rajya Sabha
consists of members elected by the State legislatures who are themselves elected to those
legislatures on the basis of adult franchise. Then again there is a striking difference
between the position occupied by the Congress in relation to the President in United
States and the position of the Executive in relation to the Parliament and the State
legislatures in India. In America the President is directly elected by the people for a term
and is the Executive head of the Federal Government. The Congress may make laws but
the President is not responsible to the Congress. In India, however, in our Parliamentary
system of democracy, as in Great Britain, the Executive is entirely responsible to the
legislature. The Congress in U.S.A. will not be held responsible by the people for what
the President had done in his Executive capacity. The same is true in respect of State
legislatures in America. In India people will hold the Parliament responsible for any
executive action taken by the Cabinet. While in the context of a Constitutional
amendment it is facile to decry the position of Parliament as a constituent body, we
cannot ignore the fact that in both Great Britain and New-Zealand-one with an unwritten
Constitution and the other with a written Constitution-governed by Parliamentary
democracy, the Constitution could be changed by an ordinary majority.
1286. Why the power to amend the Constitution was given in the main to Parliament is
not fully clear. But two things are clear. One is that as in America the people who gave us
the Constitution completely withdrew themselves from the process of amendment.
Secondly, we have the word of Dr. Ambedkar-one of the principal framers of our
Constitution that the alternative methods of referendum or convention had been
considered and definitely rejected. See Constituent Assembly Debates, Vol. VII page 43.
They decided to give the power to Parliament, and Dr. Ambedkar has gone on record as
saying that the amendment of the Constitution was deliberately made as easy as was
reasonably possible by prescribing the method of Article 368. The Constituent Assembly
Debates show that the chief controversy was as to the degree of flexibility which should
be introduced into the Constitution. There may have been several historical reasons for
the constituent assembly’s preference for Parliament. Our country is a vast continent with
a very large population. The level of literacy is low and the people are divided by
language, castes and communities not all pulling in the same direction. On account of
wide-spread illiteracy, the capacity to understand political issues and to rise above local
and parochial interests is limited. A national perspective had yet to be assiduously
fostered. It was, therefore, inevitable that a body which represented All-India leadership
at the centre should be the choice. Whatever the reasons, the Constituent Assembly
entrusted the power of amendment to the Parliament and whatever others may think
about a possible better way, that was not the way which the constituent assembly
commanded. The people themselves having withdrawn from the process of amendment
and entrusted the task to the Parliament instead of to any other representative body, it is
obvious that the power of the authorities designated by the Constitution for amending the
Constitution must be co-extensive with the power of a convention or a constituent
assembly, had that course been permitted by the Constitution.
1287. We have already shown that constituent power is qualitatively superior to
legislative power. Speaking about the legislative competence of the Canadian Parliament,
Viscount Sankey L.C. speaking for the Judicial Committee of the Privy Council observed
in British Coal Corporation v. The King [1935] A.C. 500 at p. 518 “Indeed, in
interpreting a constituent or organic statute such as the Act (British North America Act)
that construction most beneficial to the widest possible amplitude of its powers must be
adopted. This principle has been again clearly laid down by the Judicial Committee in
Edwards v. Attorney-General for Canada [1930] A.C. 124, 136. “Their Lordships do not
conceive it to be the duty of this Board – it is certainly not their desire – to cut down the
provisions of the Act by a narrow and technical construction, but rather to give it a large
and liberal interpretation so that the Dominion to a great extent, but within certain fixed
limits, may be mistress in her own house, as the Provinces to a great extent, but within
certain fixed limits, are mistresses in theirs”. If that is the measure of legislative power
the amplitude of the power to amend a Constitution cannot be less.
1288. The width of the amending power can be determined from still another point of
view. The Attorney-General has given to us extracts from nearly seventy one modem
Constitutions of the world and more than fifty of them show that those Constitutions have
provided for their amendment. They have used the word ‘amend’, ‘revise’, or ‘alter’, as the
case may be, and some of them have also used other variations of those words by
showing that the Constitutional provisions may be changed in accordance with some
special procedures laid down. Some have made the whole of the Constitution amendable
some others have made some provisions unamendable; and two Constitutions – that of
Somalia and West Germany have made provisions relating to Human Rights
unamendable. In some of the Constitutions a few provisions are made partially
amendable and other provisions only under special restrictions. But all have given what is
commonly known as the ‘Amending power’ to be exercised in circumstances of more or
less rigidity. The methods or processes may be more rigid or less rigid-but the power is
the same, namely, the amending power.

1289. The raison d’etre for making provisions for the amendment of the Constitution is
the need for orderly change. Indeed no Constitution is safe against violent extra-
Constitutional upheavals. But the object of making such a provision in a Constitution is
to discourage such upheavals and provide for orderly change in accordance with the
Constitution. On this all the text-books and authorities are unanimous. Those who frame
a Constitution naturally want it to endure but, however gifted they may be, they may not
be able to project into the future, when, owing to internal or external pressures or the
social, economic and political changes in the country, alterations would be necessary in
the Constitutional instrument responding all the time to the will of the people in changed
conditions. Only thus an orderly change is ensured. If such a change of Constitution is
not made possible, there is great danger of the Constitution being overtaken by forces
which could not be controlled by the instruments of power created under the Constitution.
Wide-spread popular revolt directed against the extreme rigidity of a Constitution is
triggered not by minor issues but by major issues. People revolt not because the so-called
‘unessential’ parts of a Constitution are not changed but because the ‘essential’ parts are
not changed. The essential parts are regarded as a stumbling block in their progress to
reform. It is, therefore, evident that if for any reason, whether it is the extreme rigidity of
a Constitution or the disinclination of those who are in power to introduce change by
amendment, the essential parts looked upon with distrust by the people are not amended,
the Constitution has hardly a chance to survive against the will of the people. If the
Constitution is to endure it must necessarily respond to the will of the people by
incorporating changes sought by the people. The survival of the American Constitution is
generally attributed not so much to the amending Article V of the Constitution but to its
vagueness which was exploited by the great judges of the Supreme Court of America
who by their rulings adapted the Constitution to the changing conditions. Legislative
enactments, custom and usage also played a part. If the Constitution were to merely
depend upon Constitutional amendments there are many who believe that the
Constitution would not have survived. The reason was the extreme rigidity of the process
of amendment. But framers of modern Constitutions as of India learning from experience
of other countries have endeavoured to make their Constitution as precise and as detailed
as possible so that one need not depend upon judicial interpretation to make it survive.
Correspondingly they have made it more flexible so that it is amenable to amendment
whenever a change in the Constitution is necessary.

1290. A good deal of unnecessary dust was raised over the question whether the
amendment of the Constitution would extend to the repeal of the Constitution. That is an
interesting subject for speculation by purists and theoretical jurists, but politicians who
frame a Constitution for the practical purposes of government do not generally concern
themselves with such speculations. The pre-eminent object in framing a Constitution is
orderly government. Knowing that no Constitution, however, good it may seem to be
when it was framed, would be able to bear the strain of unforeseen developments, the
framers wisely provide for the alteration of the Constitution in the interest of orderly
change. Between these two co-ordinates, namely, the need for orderly government and
the demands for orderly change, both in accordance with the Constitution, the makers of
the Constitution provide for its amendment to the widest possible limit. If any provision
requires amendment by way of addition, alteration or repeal, the change would be
entirely permissible. If one were to ask the makers of the Constitution the rhetorical
question whether they contemplated the repeal of the Constitution, the answer would be,
in all probability, in the negative. They did not toil on the Constitution for years in order
that it may be repealed by the agencies to whom the amendment of the Constitution is
entrusted. They wished it to be permanent, if not eternal, knowing that as time moved, it
may continue in utility incorporating all required changes made in an orderly manner.
Declaring their faith in the Constitution they will express their confidence that the
Constitution which they had framed with the knowledge of their own people and their
history would be able to weather all storms when it is exposed to orderly changes by the
process of amendment To them the whole-sale repeal would be unthinkable; but not
necessary changes in response to the demands of time and circumstance which, in the
opinion of the then amending authorities, the current Constitutional instrument would be
able to absorb. This is sufficient for the courts to go on as it was sufficient for the framers
of the Constitution. Quibbling on the meaning of the word ‘amendment’ as to whether it
also involved repeal of the whole Constitution is an irrelevant and unprofitable exercise.
Luckily for us besides the word ‘amendment’ in Article 368 we have also the
uncomplicated word ‘change’ in that article and thus the intention of the framers of the
Constitution is sufficiently known. Then again the expression ‘amendment of the
Constitution’ is not a coinage of the framers of our Constitution. That is an expression
well-known in modern Constitutions and it is commonly accepted as standing for the
alteration, variation or change in its provisions.

1291. Whichever way one looks at the amending power in a Constitution there can be
hardly any doubt that the exercise of that power must correspond with the amplitude of
the power unless there are express or necessarily implied limitations on the exercise of
that power. We shall deal with the question of express and implied limitations a little
later. But having regard to the generality of the principle already discussed the meaning
of the word ‘amendment of the Constitution’ cannot be less than ‘amendment by way of
addition, variation or repeal of any provision of the Constitution” which is the
clarification of that expression accepted by the Constitutional 24th Amendment.
1292. We shall now see if there are express or implied limitations in Article 368 itself.
Article 368 is found in Part XX of the Constitution which deals with only one subject,
namely, the Amendment of the Constitution. The article provides that when the special
procedure directed by it is successfully followed the Constitution stands amended in
terms of the proposal for amendment made in the Bill. Whatever provision of the
Constitution may be sought to be amended, the amendment is an Amendment of the
Constitution. The range is the whole of this Constitution which means all the provisions
of the Constitution. No part of the Constitution is expressly excepted from amendment.
Part XX and Article 368 stand in supreme isolation, after the permanent provisions of the
Constitution are exhausted in the previous XIX parts. The power to amend is not made
expressly subject to any other provision of the Constitution. There are no governing
words like “subject to the Constitution” or this or that part of the Constitution. If the
framers of the Constitution had thought it necessary to exclude any part or provision of
the Constitution from amendment, they would have done so in this part only as was done
in the American Constitution. Article V of that Constitution, which was undoubtedly
consulted before drafting Article 368, made two specific exceptions. The language
structure of Article V has a close resemblance to the language structure of our Article

368. Therefore, if any part of the Constitution was intended to be excluded from the
operation of the power to amend it would have normally found a place in or below
Article 368. As a matter of fact, in the draft Constitution below Article 304, which
corresponds to the present Article 368, there was Article 305 which excluded certain
provisions from amendment, but later on Article 305 itself was deleted. Even Article 368
itself was not safe from amendment because the proviso to Article 368 shows that the
provisions of the article could be changed. Then again we find that when the people
through the constituent assembly granted the power to amend, they made no reservations
in favour of the people. The people completely withdrew from the process of amendment.
In other words, the grant of power was without reservation. Another thing which is to be
noted is that when the Constituent Assembly directed that amendments of the
Constitution must be made by a prescribed method, they necessarily excluded every other
method of amending the Constitution. As long as the article stood in its present form the
Parliament could not possibly introduce its own procedure to amend the Constitution by
calling a constituent assembly, a convention or the like. Altogether, it will be seen that
the grant of power under Article 368 is plenary, unqualified and without any limitations,
except as to the special procedure to be followed.

1293. The character of an amendment which can be made in a Constitution does not
depend on the flexibility or rigidity of a Constitution. Once the rigidity of the restrictive
procedure is overcome, the Constitution can be amended to the same degree as a flexible
Constitution. So far as a flexible Constitution like that of Great Britain is concerned, we
know there are no limits to what the Parliament can do by way of amendment. It can, as
pointed out by Dicey, repeal the Act of Union of Scotland by appropriate provisions even
in a Dentist’s Act. (Law of the Constitution page 145). We know that by the statute of
Westminster the British Parliament removed most of the Imperial fetters from the self
governing colonies and by the Independence of India Act, 1947 surrendered its Indian
Empire. Recently the British Parliament invited inroads on its sovereignty by joining the
Common Market. Similarly, as we have seen in McCawley’s case, referred to earlier, the
legislature of queensland, whose Constitution was a flexible Constitution, was held
competent to amend its Constitutional provisions with regard to the tenure of office of the
Judges of the Supreme Court by a subsequent Act passed in 1916 on the subject of
Industrial Arbitration. To the objection that so important a provision of the Constitution
was not permissible to be amended indirectly by a law which dealt with Industrial
arbitration, Lord Birkenhead made the reply at page 713. “Still less is the Board prepared
to assent to the argument, at one time pressed upon it, that distinctions may be drawn
between different matters dealt with by the Act, so that it becomes legitimate to say of
one section: “This section is fundamental or organic; it can only be altered in such and
such a manner”; and of another: “This section is not of such a kind; it may consequently
be altered with as little ceremony as any other statutory provision.” Their Lordships
therefore fully concur in the reasonableness of the observations made by Isaacs and Rich
JJ that, in the absence of any indication to the contrary, no such character can be
attributed to one section of the Act which is not conceded to all; and that if Sections 15
and 16 (relating to the tenure of office of the Judges) are to be construed as the
respondents desire, the same character must be conceded to Section 56, which provides
that in proceedings for printing any extract from a paper it may be shown that such
extract was bona fide made”. This only emphasizes that all provisions in a Constitution
must be conceded the same character and it is not possible to say that one is more
important and the other less important. When a legislature has the necessary power to
amend, it can amend an important Constitutional provision as unceremoniously as it can
amend an unimportant provision of the Constitution. Dicey observes in his Law of the
Constitution, 10th edition p. 127: “The “flexibility” of our Constitution in the right of the
Crown and the two Houses to modify or repeal any law whatever; they can alter the
succession to the Crown or repeal the Acts of Union in the same manner in which they
can pass an Act enabling a company to make a new railway from Oxford to London.
1294. As already pointed out what distinguishes a ‘rigid’ Constitution from a ‘flexible’
Constitution is that it requries a special procedure for its amendment. It cannot be legally
changed with the same case and in the same manner as ordinary laws. But if the rigid
procedure is successfully followed, the power to amend operates equally on all provisions
of the Constitution without distincition. Indeed, rigid Constitutions may safeguard certain
provisions from amendment even by the special procedure. But where no such provision
is protected the power of amendment is as wide as that of a Parliament with a flexible
Constitution. Rigidity of procedure in the matter of amendment is the only point of
primary distinction between a ‘rigid’ and ‘flexible’ Constitution and when this rigidity is
overcome by following the special procedure, the power of amendment is not inhibited
by the fact that a Constitutional provisions is either important or unimportant. The
amending power operates on all provisions as effectively as it does in a flexible
Constitution. If the nature of the provision is so important that the Constitution itself
provides against its amendment the amending power will have to inspect the provision.
But if it is not so protected, every provision, important or otherwise, can be amended by
the special procedure provided. In that respect the fact that the Constitution is a ‘rigid’
Constitution does not place any additional restraint.

1295. We have already referred to the principle underlying the Amending provision in a
written Constitution. In some Constitutions, the special procedure is very ‘rigid’ as in the
American Constitution. In others, especially in more modern Constitutions, having regard
to the disadvantages of providing too rigid and restrictive procedures, amending
procedures have been made more and more flexible. Our Constitution which learnt from
the experience of other similar Constitutions made the amending procedure as flexible as
was reasonably possible. There are several articles in the Constitution which permit the
Parliament to make laws which are of a Constitutional character. There are some other
articles which permit amendments to certain other specified provisions of the
Constitution by the ordinary legislative procedure. For the rest there is Article 368 which
provides a much more flexible procedure than does the American Constitution. The
following passages from the book ‘Political Science and Comparative Constitutional Law,
Vol. I’ written by the great jurist John W. Burgess will show both the rationale for
including an amendment clause in a Constitution and the need of making the amending
procedure as less rigid as possible. At page 137 he says “A complete Constitution may be
said to consist of three fundamental parts. The first is the organisation of the state for the
accomplishment of future changes in the Constitution. This is usually called the
amending clause, and the power which it describes and regulates is called the amending
power. This is the most important part of a Constitution. Upon its existence and
truthfulness, i.e. its correspondence with real and natural conditions, depends the question
as to whether the state shall develop with peaceable continuity or shall suffer alterations
of stagnation, retrogression and revolution. A Constitution, which may be imperfect and
erroneous is its other parts, can be easily supplemented and corrected, if only the state be
truthfully organised in the Constitution; but if this be not accomplished, error will
accumulate until nothing short of revolution can save the life of the state”. Than at pages
150/151 commenting on the disadvantages of the amending procedure of the American
Constitution he remarks “When I reflect that, while our natural conditions and relations
have been requiring a gradual strengthening and extension of the powers of the Central
Government, not a single step has been taken in this direction through the process of
amendment prescribed in that article, except as the result of civil war, I am bound to
conclude that the organization of the sovereign power within the Constitution has failed
to accomplish the purpose for which it was constructed…. But I do say this that when a
state must have recourse to war to solve the internal questions of its own politics, this is
indisputable evidence that the law of its organization within the Constitution is imperfect;
and when a state cannot so modify and amend its Constitution from time to time as to
express itself truthfully therein, but must writhe under the bonds of its Constitution until
it perishes or breaks them asunder, this is again indisputable evidence that the law of its
organization within the Constitution is imperfect and false. To my mind the error lies in
the artificially excessive majorities required in the production of Constitutional changes.”
These passages express the deep anguish of the jurist and his disappointment with the
current process of amendment prescribed in the U.S. Constitution. He gives the amending
provision supreme importance in the Constitution and wants it to be very much less rigid
than what it is, so that the Constitution can correspond with the truth of contemporary,
social and political changes. The whole object of providing for amendment is to make the
Constitution as responsive to contemporary conditions as possible because, if it is not the
danger of popular revolt, civil war or even revolution in a rapidly changing world may
soon overtake the people. That being the political philosophy behind the amending
provision it is obvious that the provision must serve the same purpose as in a
Parliamentary democracy with a flexible Constitution. The latter can adjust itself more
readily with changing conditions and thus discourage violent revolts. If the object of a
Constitution is the same, namely, orderly government and orderly change in accordance
with the law, it must be conceded that all Constitutions whether flexible or rigid must
have the power to amend the Constitution to the same degree; and if flexible
Constitutions have the power to make necessary changes in their most cherished
Constitutional principles, this power cannot be denied to a Constitution merely because it
is a rigid Constitution. The amending power in such a Constitution may therefore, reach
all provisions whether important or unimportant, essential or unessential.
1296. The above proposition is supported by several decisions of the Supreme Court of
America and the Supreme Courts of the American States, the Constitutions of which are
all ‘rigid’. In Edwards v. Lesueur South Western Reporter Vol. 33, 1130 it was held that if
a State Constitution provides that General Assembly may at any time propose such
amendments to that instrument as a majority of the members elected to each house deem
expedient the substance and extent of amendment are left entirely to the discretion of the
General Assembly. In Livermore v. Waite 102 Cal. 118 only one of the judges, Judge
Harrison, held the view that the word ‘amendment’ in the State Constitution implied such
an addition or change within the lines of the original instrument as will effect an
improvement or better carrying out of the purpose for which it was framed. But that view
is not shared by others. In the State Constitution of California the word ‘amendment’ was
used in addition to the word ‘revision’ and that may have influenced the judge to give the
word ‘amendment’ a special meaning. The actual decision was dissented from in Edwards
v. Lesueur referred to above, decided about 10 years later, and the opinion of Judge
Harrison with regard to the meaning of the word ‘amendment’ was dissented from in Ex-
parte Dillon. 262 Federal Reporter 563 decided in 1920 This case went to the Supreme
Court of America in Dillon v. Gloss 65 Law edn. 994 and the decision was affirmed. The
challenge was to the Prohibition Amendment (18th) and the court observed at p. 996 “An
examination of Article V discloses that it is intended to invest Congress with a wide
range of power in proposing amendments. Passing a provision long since expired (that
provision expired in 1808) it subjects this power to only two restrictions: one that the
proposal shall have the approval of two thirds of both Houses, and the other excluding
any amendment which will deprive any state, without its consent, of its equal suffrage in
the Senate. A further mode of proposal-as yet never invoked-is provided, which is, that
on application of the two thirds of the states Congress shall call a convention for the
purpose. When proposed in either mode, amendments, to be effective, must be ratified by
the legislatures, or by conventions, in three fourths of the states, “as the one or the other
mode of ratification may be proposed by the Congress.” Thus the people of the United
States, by whom the Constitution was ordained and established, have made it a condition
to amending that instrument that the amendment be submitted to representative
assemblies in the several states and be ratified in three fourths of them. The plain
meaning of this is (1) that all amendments must have the sanction of the people of the
United States, the original fountain of power, acting through representative assemblies,
and (b) that ratification by these assemblies in three fourths of the states shall be taken as
a decisive expression of the people’s will and be binding on all”. The above passage is
important from two points of view. One is that Article V subjects the amending power to
no restrictions except the two expressly referred to in the article itself, and the second
point which is relevant for our purpose is that the people’s ratification may be obtained in
one of two ways, namely, by the State legislatures or by State conventions. It was for the
Congress to choose between these two ways of ratification. But whichever method was
chosen, the ratification whether by the State legislatures or by special conventions, was
the ratification on behalf of the people because they were representative assemblies who
could give a decisive expression of the people’s will. As a matter of fact although several
amendments have been made to the Constitution under Article V there has been only one,
namely, the 21st Amendment which had been referred to state conventions. All other
amendments were proposed by the Congress and ratified by the State legislatures-the
ratification being regarded as by people’s representatives who could decisively express
the people’s will. If the State legislatures in America which have no responsibility for the
executive government of the State are deemed to reflect the will of the people there is
greater reason to hold that our Parliament and State legislatures are no less representative
of the will of the people when they participate in the process of amendment of the
Constitution.

1297. But reverting to the consideration of the character of “an amendment of the
Constitution”, we find from decided American cases that there are no limits except those
expressly laid down by the Constitution. In Ex-parte Mrs. D.C. Kerby 103 Or. 612
decided by the Oregon Supreme Court in 1922 which concerned an amendment restoring
the death penalty which had been abolished by a previous amendment to the Bill of
Rights of the State Constitution, the following observations in State v. Cox 8 Ark. 436
were quoted with approval. “The Constitution, in prescribing the mode of amending that
instrument, does not limit the power conferred to any particular portion of it, and except
other provisions by declaring them not to be amendable. The general assembly, in
amending the Constitution, does not act in the exercise of its ordinary legislative
authority of its general powers; but it possesses and acts in the character and capacity of a
convention, and is, quoad hoc, a convention expressing the supreme will of the sovereign
people and is unlimited in its powers save by the Constitution of the United States.
Therefore, every change in the fundamental law, demanded by the public will for the
public good, may be made, subject to the limitation above named.
1298. In Downs v. City of Birmingham 198 Southern Reporter, 231 the Supreme Court
of Alabama held that an amendment to state Constitution may extend to a change in form
of the state’s government, which may be in any respect except that the government must
continue to be a republican form of government as required by the U.S. federal
Constitution, which was inviolable, and that rights acquired under the Constitution are
subject to Constitutional provisions permitting amendments to the Constitution, and no
right can be acquired under the State consitution which cannot be abridged by an
amendment of the Constitution and such a rule extends to contract and property rights.
1299. In Schneiderman v. United States of America 87 Law. ed. 1796 which was a
denaturalization case on the ground of non-allegiance to the “principles” of the American
Constitution, Murphy J. delivering the opinion of the court said, pp. 1808-1809: “The
Constitutional fathers, fresh from a revolution, did not forge a political strait-jacket for
the generations to come. Instead they wrote Article V and the First Amendment,
guaranteeing freedom of thought, soon followed. Article V contains procedural
provisions for Constitutional change by amendment without any present limitation
whatsoever except that no State may be deprived of equal representation in the Senate
without its consent. Cf. National Prohibition Cases (Rhode Island v. Palmer) 65 Law. ed.

946. This provision and the many important and far-reaching changes made in the
Constitution since 1787 refute the idea that attachment to any particular provision or
provisions is essential, or that one who advocates radical changes is necessarily not
attached to the Constitution.

1300. In Ullmann v. United States 100 Law. ed. 511 Frankfurter, J. delivering the opinion
of the Supreme Court on the privilege against self-incrimination (Vth amendment) which,
by the way, is recognized by our Constitution as a fundamental right, quoted with
approval Chief Judge Macgruder who said “if it be thought that the privilege is out-
moded in the conditions of this modern age then the thing to do is to take it out of the
Constitution, not to whittle it down by the subtle encroachments of judicial opinion.
1301. Recently in Whitehill v. Elkins, 19 Law. ed. 2d. 228 Douglas, J. delivering the
opinion of the court, observed at p. 231 “If the Federal Constitution is our guide, a person
who might wish to “alter” our form of Government may not be cast into the outer
darkness. For the Constitution prescribes the method of “alteration” by the amending
process in Article V; and while the procedure for amending it is restricted, there is no
restraint on the kind of amendment that may be offered.

1302. It is unnecessary to multiply cases to appreciate the width of the amending power
in a ‘rigid’ Constitution. Even the dictionaries bring out the same sense. The word ‘amend’
may have different nuances of meaning in different contexts, like “amend once conduct”,
“amend a letter or a document”, “amend a pleading”, “amend a law” or “amend a
Constitution”. We are concerned with the last one, namely, what an amendment means in
the context of a Constitution which contains an amending clause. In the Oxford English
Dictionary, Vol. I the word ‘amend’ is stated to mean “To make professed improvements
in (a measure before Parliament); formally, to alter in detail, though practically it may be
to alter its principle so as to thwart it.

1303. Sutherland in his Statutes and Statutory Construction, third edition, Vol. I, p. 325
has explained an “amendatory act”, as any change of the scope or effect of an existing
statute, whether by addition, omission, or substitution of provisions, which does not
wholly terminate its existence, whether by an act purporting to amend, repeal, revise, or
supplement, or by an act independent and original in form.

1304. In Words and Phrases, Permanent edition Vol. 3, p. 447 it is generally stated that
the word ‘amendment’ involves an alteration or change, as by addition, taking away or
modification. It is further explained that the words ‘amend’, ‘alter’, and ‘modify’ are in
general use and their meaning is not uncertain. Each means to change. A broad definition
of the word ‘amendment’ would include any alteration or change. Further on (458) it is
explained in the context of a Constitution that an ‘amendment’ of a Constitution, repeals
or changes some provision in, or adds something to, the instrument amended. Then citing
Downs v. City of Birmingham, already referred to, it is stated that every proposal which
effects a change in a Constitution or adds to or takes away from it is an ‘amendment’, and
the proposal need not be germane to any other feature of the Constitution, nor to the
feature which is amended.

1305. Similarly citing State v. Fulton 124 N.E. 172 it is explained that the word
‘amendment’, when used in connection with the Constitution, may refer to the addition of
a provision on a new and independent subject, complete in itself and wholly disconnected
from other provisions, or to some particular article, or section, and is then used to indicate
an addition to, the striking out, or some change in that particular section.
1306. In Standard Dictionary of Funk and Wagnalls ‘amendment’ is defined as an act of
changing a fundamental law as of a political Constitution or any change made in it
according to a prescribed mode of procedure; as to alter the law by amendment, an
amendment of the Constitution.

1307. In a Dictionary of the Social Sciences edited by Julius Gould and William L. Kolb
compiled under the auspices of the Unesco p. 23, the word ‘amendment’ has been
explained. “The term ‘amendment’, whenever used, has the core denotation of alteration
or change. Historically the change or alteration denoted was for the sake of correction or
improvement. In the realities and controversies of politics, however, the nature of
correction or improvement becomes uncertain, so that alteration or change remains the
only indisputable meaning as the term is applied. Probably the most fundamental type of
formal amendment is that which is constituted by the alteration of the formal language of
written Constitutions. The importance of the amending procedure in a time of serious
social change has been stated by C.J. Friedrich. ‘A well drawn Constitution will provide
for its own amendment in such a way as to forestall as far as is humanly possible
revolutionary upheavals. That being the case the provisions for amendment form a ‘vital
part of most modern Constitutions.’ (Constitutional Government and Democracy-Boston
1941 p. 135).” It will be thus seen that having regard to the object of providing an
amendment clause in a modern Constitution, amendment must stand for alteration and
change in its provisions.

1308. That this was intended is clear from the wording of Article 368. The main part of
the Article speaks only of “an amendment of this Constitution.” It shows how a proposal
for amendment becomes part of the Constitution. The language structure of Article 368
recalls the language structure of Article V of the American Constitution. There also the
words used are “amendment of this Constitution”, and nothingmore. No such
supplementary words like “by addition, alteration or repeal” are used. Yet we have seen
that so far as Article V is concerned an amendment under Article V involves alteration
and change in the Constitution. Article 368 has a proviso which begins with these words
“provided that if such amendment seeks to make any change in-(a) Article 54, Article 55,
Article 73, Article 162 or Article 241, or (b) Chapter IV of Part V, Chapter V of Part VI,
or Chapter I of Part XI, or (c) any of the Lists in the Seventh Schedule, or (d) the
representation of States in Parliament, or

(e) the provisions of this article, the amendment shall also require to be ratified by the
legislatures etc. etc.” The proviso, therefore, clearly implies that an amendment under
Article 368 seeks to make a change in the provisions of the Constitution. If the
amendment seeks to make a change in the provisions referred to in Sub-clause (a) to (e)
then only the amendment which makes such a change in these provisions requires
ratification by the State legislatures. Otherwise, the amendment making a change in other
provisions does not require ratification. We have already observed that the, meaning of
the word ‘change’ is uncomplicated and can be easily felt and understood. The noun
‘change’ according to the Shorter Oxford English Dictionary means “substitution or
succession of one thing in place of another; substitution of other conditions; variety.” It
also means “alteration in the state or quality of anything; variation, mutation.” There can
be no doubt, therefore, that, having regard to the importance of the amending clause in
our Constitution, an amendment contemplates changes in the provisions of the
Constitution which are capable of being effected by adding, altering or repealing them, as
found necessary, from time to time. As a matter of fact it is impossible to conceive of
even the simplest form of amendment without adding, altering or repealing. If you add
some words to a provision of the Constitution you thereby alter the provision. If you
substitute a few words, you alter and repeal. Mr. Palkhivala admitted that he had no
objection whatsoever to an amendment improving the Constitution so that it can serve the
people better. He said that it was open to the Parliament to improve the content of the
Constitution by making necessary changes. All that would necessarily imply amendment
by way of addition, variation or repeal of a provision of the Constitution which is just
what the 24th amendment seeks to do. As a matter of fact any amendment to the
Constitution which the representatives of the people want to make is professedly an
improvement. No proposer of an amendment of a Constitution, whatever his opponents
may say to the contrary, will ever agree that his proposal is retrogressive. Therefore,
improvement or non-improvement cannot be the true test of an amendment. Alteration
and change in the provisions is the only simple meaning, which the people for whom the
Constitution is made, will understand.

1309. Having seen the importance of the amending clause in a Constitution, the
philosophy underlying it and the amplitude of its power, it will be improper to try to cut
down the meaning of the word ‘amendment’ in the expression ‘amendment of the
Constitution’ by comparing it with the same word used in other provisions of the
Constitution or other statutes in a different context. Not that such a comparison will in
any way serve the object with which it is made, but it will amount to comparing, in effect,
two words-one operating on a higher plane and the other on a lower. The word
amendment in the expression “amendment of the Constitution” operates on a higher plane
and is substantially different in connotation from the same word used on a lower plane in
some other provision of the Constitution or any other statute in an entirely different
context. To say that the word ‘amendment’ in ‘amendment of the Constitution’ is used in a
low key because padding words like amendment “by way of addition, variation or repeal”
are used elsewhere in the Constitution would be to ignore the status of the word
‘amendment’ when used in the context of amending the Constitution. Indeed the
expression “amendment by way of addition, variation or repeal” would also amount to
‘amendment’. But it is more appropriately used when some distinct provisions of a statute
are under consideration and even the extreme limit of a repeal of such provisions is
contemplated. In the case of an amendment of the Constitution this extreme limit of the
repeal of the Constitution is not, as already pointed out, ordinarily contemplated. In the
present case the comparison was principally made with “amend by way of addition,
variation or repeal in sub-paragraphs (1) of para 7 and 21 in the Fifth and Sixth Schedules
respectively. In both these cases, Parliament is authorized from time to time, by law, to
make the amendment in any of the provisions of the two schedules. The authority is not
only to add to the provision or vary the provision but even repeal the provision. Having
provided that way in sub-paragraph 1 the framers of the Constitution added sub-para (2)
in each case, but for which, what was done in accordance with sub-para (1) was likely to
be misunderstood as an amendment of the Constitution as described in Article 368.
Textually the provisions in the Schedules would stand amended. But this amendment is
carried out ‘by law’. On the other hand, if even a word in any provision of the
Constitution is changed in accordance with Article 368, it is not described as an
amendment of the provision but an Amendment of the Constitution with all its wide
connotations.

1310. In Articles 4 and 169 (2) we have just the word ‘amendment’ for amending certain
provisions of the Constitution by law, and both of them show in their context, without
even the use of the padding words, that such an amendment would be really by way of
addition, alteration and repeal. Then again such amendments are expressly taken out of
the class of “amendment of the Constitution for the purposes of Article 368” but for
which they would have amounted textually to an amendment.

1311. Reference was also made to the amendment made by the constituent assembly in
Section 291 of the Government of India Act, 1935 where similar padding words were
used along with the word ‘amend’. Here again it will be seen that the amendment was not
an amendment of the Constitution but an authorization of the Governor General to
amend, by Order, certain provisions relating to the Provincial Legislatures which were
liable even to be repealed. No implications can be drawn with regard to the power under
Article 368 by a reference to another statute where a particular phraseology is adopted in
its own context. On the other hand this may be contrasted with the wording of Section
308 (later repealed) which provided for ‘the amendment of the Act and the Orders in
Council’ on the proposals made by the Federal and State legislatures. The Act referred to
is the Government of India Act, 1935. No padding words are used in the section although
the context shows that amendment would inevitably involve adding, altering or repealing
certain provisions of the Government of India Act or Orders in Council.
1312. The structure of Article 368 is now changed by the 24th amendment and the
expanded expression “amendment by way of addition, variation or repeal, any provision
of this Constitution” is adopted. The language structure of the original Article 368 was,
however, different and there was no reference to “the provisions” of the Constitution
therein. The article commenced with the words “An amendment of this Constitution”
without reference to any provisions. Reference to “provisions of the Constitution” having
been eschewed, to pad the expression “amendment of the Constitution” by the words “by
way of addition, variation or repeal” would have been inappropriate; because such
padding was likely to give the impression that the intention was to amend by addition to
and, alteration and repeal of, the Constitution, considered as a whole. Neither the
alteration nor the repeal of the Constitution, as a whole, could have been intended and
hence the padding words would not have commended themselves to the Draftsmen. And
because that was not the intention, we have to take the first step of legally construing
“this Constitution” as “every provision of the Constitution” and then import the padding
words with reference to the provision. Such a construction is perfectly permissible having
regard to the general meaning of the word ‘amendment’. Since doubts were expressed in
the leading majority judgment of five judges in opposition to the view of the other six
judges, who agreed that the word ‘amendment’ was wide in its application, the 24th
amendment had to clarify the position.

1313. Article V of the American Constitution used only the words ‘amendment to the
Constitution’ without any padding like “by way of addition, variation or repeal” and yet
no body questions the fact that after 1789, when the Constitution was framed, there have
been several additions, alterations and repeals. Actually the 18th amendment was
repealed by the 21st.

1314. We thus come to the conclusion that so far as the wording of Article 368 itself is
concerned, there is nothing in it which limits the power of amendment expressly or by
necessary implication. Admittedly it is a large power. Whether one likes it or not, it is not
the function of the court to invent limitations where there are none. Consequences of
wreckless use of the power are political in character with which we are not concerned.
Consequences may well be considered in fixing the scope and ambit of a power, where
the text of the statute creating the power is unclear or ambiguous. Where it is clear and
unambiguous, courts have to implement the same without regard to consequences good
or bad, just or unjust. In Vacher’s [1913] A.C. 107 case Lord Shaw observed at page 126
“Were they (words) ambiguous, other sections or sub-sections might have to be invoked
to clear up their meaning; but being unambiguous, such a reference might distort that
meaning and so produce error. And of course this is a fortiori the case, if a reference is
suggested, not to something within, but to considerations extraneous to, the Act itself. If,
for instance, it be argued that the mind of Parliament “looking before and after,” having
in view the past history of a question and the future consequences of its language, must
have meant something different from what is said, then it must be answered that all this
essay in psychological dexterity may be interesting, may help to whittle language down
or even to vaporize it, but is a most dangerous exercise for any interpreter like a Court of
law, whose duty is loyally to accept and plainly to expound the simple words employed.
1315. We have to see next whether there are express limitations on the amending power
elsewhere in the Constitution. The only provision to which our attention is drawn in
Article 13(2). The article, before its amendment by the 24th amendment, was as follows:

13. (1) All laws in force in the territory of India immediately before the
commencement of this Constitution, in so far as they are inconsistent with
the provisions of this Part, shall, to the extent of such inconsistency, be
void.

(2) The State shall not make any law which takes away or abridges the
rights conferred by this Part and any law made in contravention of this
clause shall, to the extent of the contravention be void.

(3) In this article, unless the context otherwise requires,-

(a) “law” includes any Ordinance, order, bye-law, rule,
regulation, notification, custom or usage having in the
territory of India the force of law;

(b) “laws in force” includes laws passed or made by a
Legislature or otherwise competent authority in the
territory of India before the commencement of this
Constitution and not previously repealed, notwithstanding
that any such law or any part thereof may not be then in
operation either at all or in particular areas.

It is obvious from Articles 13(1) and (2) that the intention was to make the fundamental
rights paramount and invalidate all laws which were inconsistent with the fundamental
rights. On the commencement of the Constitution of India there could not possibly be a
vacuum with regard to laws and, therefore, by Article 372(1) all the laws in force in the
territory of India immediately before the commencement of the Constitution were
continued in force until altered or repealed or amended by a competent legislature or
other competent authority. Such laws which were in force before the commencement of
the Constitution and were continued under Article 372(1) were, in the first instance,
declared void to the extent of their inconsistency with the provisions of Part III
containing the fundamental rights. As to future laws provision was made under Clause (2)
which commanded that the State shall not make a law which takes away or abridges the
rights conferred by Part III and further added that any law made in contravention of the
clause would be void to the extent of the contravention.

1316. It was contended before us that an amendment of the Constitution under Article
368 was a law made by the State and, therefore, to the extent that it contravened Clause
(2) it would be void. The submission was similar to the one made in Golak Nath’s case
which was upheld by the majority of six judges. In the leading majority judgment it was
held that it was a law which was made under Article 248 read with the residuary entry 97
of List I of the Seventh Schedule and, therefore, would be void if it took away or
abridged any of the fundamental rights. Hidayatullah, J. who agreed with the conclusion
did not agree that the power to amend was traceable to the residuary article referred to
above. Nevertheless he held “it was indistinguishable from the other laws of the land for
the purpose of Article 13(2).” The other five judges who were in the minority agreed
substantially with the view taken in Sankari Prasad’s case and by the majority in Sajjan
Singh’s case that this was not a law within the meaning of Article 13(2) because, in their
opinion, an amendment of the Constitution under Article 368 was an act in exercise of the
constituent power and was, therefore, outside the control of Article 13(2).
1317. Mr. Palkhivala submitted that he was not interested in disputing where the power to
amend actually lay. Even assuming, he contended, the power to amend was to be found in
Article 368, the worst that could be said against him was that the amendment was a
Constitutional law and in his submission even such a law would be taken in by Article
13(2). In this connection he argued that there were certain laws made in the Indian States
or even other laws which could be properly described as Constitutional laws which
continued in force after the commencement of the Constitution and came within the
category described in Article 13(1) and, therefore, there was no reason why an
amendment of the Constitution which was also a Constitutional law should not come
within the prohibition of Article 13(2). The Indian Independence Act, 1947 and the
Government of India Act, 1935 which were the two main Constitutional statutes in
accordance with which the country had been governed had been specifically repealed by
Article 395. No other statute of similar competence and quality survived our Constitution.
It may be that certain statutes of the States and other Constitutional documents may have
continued in force as laws under Article 13(1) but it would be wrong to conclude
therefrom that an amendment of the Constitution, also being a Constitutional law, would
be deemed to have been included in the word ‘law’ in Article 13(2). We must be clear as
to what ‘Constitutional law’ means in a written Constitution. Jennings in his The Law and
the Constitution (fifth edition), pp. 62-65 points out that there is a fundamental distinction
between Constitutional law and the rest of the law and that the term ‘Constitutional law’ is
never used in the sense of including the law of the Constitution and the law made under
it. In the context of the question in issue, we are concerned with our Constitution which is
the supreme fundamental law, on the touch-stone of which the validity of all other laws-
those in force or to be made by the State-is to be decided and since an amendment of the
supreme law takes an equal place, as already pointed out, with the rest of the provisions
of the Constitution we have to see whether an amendment of such quality and superiority
is sought to be invalidated by Article 13(2). Other laws in force at the time of the
commencement of the Constitution consisting of state treaties or state statutes were not
laws of this superior category. In fact Article 372(1) itself shows that if they were to
continue in force they were to do so subject to the other provisions of this Constitution
and were liable to be altered or repealed or amended by a competent legislature or the
other competent authority. All such laws though vaguely described as Constitutional were
made absolutely subordinate to the Constitution. In that respect they were no better than
any other laws which were continued in force after the commencement of the
Constitution and to the extent that they were inconsisent with the fundamental rights, they
stood on the same footing as any other laws which continued in force after the
commencement of the Constitution. Their status was entirely subordinate to the
Constitution. On the other hand, the stature of a Constitutional amendment, as already
seen, is the stature of the Constitution itself and, therefore, it would be wrong to equate
the amendment of the Constitution with a so-called Constitutional law or document
which survived after the commencement of the Constitution under Article 372(1).
1318. An amendment of the Constitution cannot be regarded as a law as understood in the
Constitution. The expressions ‘law’, ‘by law’, ‘make a law’, are found scattered throughout
the Constitution. Some articles, as shown by Bachawat, J. in Golak Nath’s case at pages
904 and 905, are expressly continued until provision is made by law. Some articles of the
Constitution continue unless provision is made otherwise by law; some continue save as
otherwise provided by law. Some articles are subject to the provisions of any law to be
made and some are expnessed not to derogate from the power of making laws. Articles 4,
169, para 7 of the Fifth Schedule and para 21 of the Sixth Schedule empower the
Parliament to amend the provisions of the first, fourth, fifth and sixth schedules by law. A
reference to all these articles will show that in all these articles the expression ‘law’ means
a law made by the Parliament in accordance with its ordinary legislative procedure. On
the other hand, it is a point worthy of note that Article 368 scrupulously avoids the use of
the word ‘law’. After the proposal for amendment, introduced in Parliament in the form of
a Bill, is passed by the two Houses separately with the requisite majority and is assented
to by the President with prior ratification by the requisite number of States in certain
cases mentioned in the proviso, the proposed amendment writes itself into the
Constitution as a part of it. It is not passed, as already pointed out, as any other law is
passed by the ordinary procedure by competent legislatures. The ratification by the State
legislatures by a resolution is not a legislative act. The whole procedure shows that the
amendment is made by a process different from the one which is compulsory for any
other laws made by the Parliament or the State legislatures, and hence advisedly the term
‘law’ seems to have been avoided. In doing this the framers of the Constitution might
have been influenced by the view held by many jurists in America that Article V of the
American Constitution to which Article 368 conforms to some extent in its language
structure don’t regard an amendment of the Constitution as a legislative act. Finer called
it, as we have already seen, the Constitution itself. “In proposing a Constitutional
amendment, the legislature is not exercising its ordinary legislative function.” Corpus
Juris Secundum, Vol. 16 pp. 48, 49. “Under Article V of the American Constitution the
proposal by the Congress for amendment and the ratification by the States are not acts of
legislation”. Burdick-The Law of the American Constitution, pp. 40-42. “Ratification by
the States is not a legislative act”-Weaver Constitutional Law and its Administration, p.

50.
1319. Secondly, we find in several places in our Constitution the two words ‘Constitution’
and the ‘law’ juxtaposed which would have been unnecessary if the word ‘law’ included
the Constitution also. For example, in the oath of the President mentioned in Article 60
and of the Governor of a State in Article 159 it would have been sufficient for him to
swear that he would “preserve, protect and defend the laws” instead of swearing that he
would “preserve, protect and defend the Constitution and the law”. Similarly the Attorney
General under Article 76 and the Advocate Generals of the States under Article 165 need
have merely sworn that he would “discharge the functions conferred on him by law”
instead of that “he would discharge the functions conferred by and under this Constitution
or any other law for the time being in force”. Similar is the case with the oaths prescribed
in the IIIrd Schedule for the judges of the Supreme Court and the High Courts and the
Comptroller and Auditor General. Indeed it is quite possible to urge that the Constitution
has been specially mentioned in order to emphasize its importance. But that is the very
point. Its importance lies in its supremacy over all kinds of others laws-a special position
which the framers of the Constitution, thoroughly acquainted with federal and quasi-
federal Constitutions of the more important countries in the world, must have always
known. In any case they knew that the Constitution was distinct from other laws. On that
footing it would be only reasonably expected that if an Amendment, not being of the
nature of an ordinary law, was intended to be included in word ‘law’ in Article 13(2), it
would have been specifically mentioned in the definition of the word ‘law’ given in
Clause 3(1) of Article 13. The definition is an inclusive definition. It does not mention
enacted law or statute law in the definition, apparently because no-body needs to be told
that an act of a legislature is law. But it includes such things like an Ordinance, Order,
bye-law, rule, regulation, notification, custom or usage in order to clarify that although
the aforesaid are not enactments of a legislature, they were still ‘law’ falling within the
definition. An objection seems to have been anticipated that ordinances, orders, bylaws
etc., not being the acts of a legislature, are not laws. That apparently was the reason for
their specific inclusion. If, therefore, an amendment of the Constitution was intended to
be regarded as ‘law’, not being an ordinary statute of the legislature, it had the greatest
claim to be included specifically in the definition. Its omission is, therefore, very
significant.

1320. The significance lies in the fact that the Constitution or its amendment is neither a
law in force within the meaning of Article 13(1) continued under Article 372(1); nor can
it be regarded as a law made by the State within the meaning of Article 13(2). The bar
under Article 13(2) is not merely against law but a law made by the State. A fundamental
right conferred by Part III could not be taken away or abridged by law made by the
“State”. To leave no doubt as to what the ‘State’ means, Part III, containing the
fundamental rights, opens with the definition of the word “State” in Article 12. According
to that definition the State includes the Government and the Parliament of India and the
Government and the Legislarure of each of the States and all local or other authorities
within the territory of India or under the control of the Government of India. The
definition thus includes all governmental organs within the territories of India and these
governmental organs are either created under the Constitution or under the laws adopted
by the Constitution under Article 372. In other words, they are all organs or agencies
operating under the Constitution owing superior obligation to the Constitution. It would
be, therefore, wrong to identify ‘state’ in Article 13(2) with anything more than the
instruments created or adopted by the Constitution and which are required to work in
conformity with the Constitution. Nor can the word ‘state’ be regarded as standing for a
Nation or a Conglomeration of all the governmental Agencies. The Nation is an
amorphous conception. The bar under Article 13(2) is against concrete instrumentalities
of the State, instrumentalities which are capable of making a law in accordance with the
Constitution.

1321. By its very definition as discussed earlier, a body or set of bodies exercising, as
indicated in the Constitution, sovereign constituent power whether in a ‘flexible’ or a
‘rigid’ Constitution is not a governmental organ owing supreme obligation to the
Constitution. The body or bodies operate not under the Constitution but over the
Constitution. They do not, therefore, while amending the Constitution, function as
governmental organs and, therefore, cannot be regarded as the State for the purposes of
Part III of the Constitution.

1322. We thus reach the conclusion that an amendment of the Constitution is not a law
made by the State and hence Article 13(2) would not control an amendment of the
Constitution.

1323. The same conclusion is arrived at by a slightly different approach. Article 13(2)
speaks of a law which becomes void to the extent it takes away or abridges a fundamental
right as conferred by certain articles or provisions in Part III of the Constitution. Thus it
embodies the doctrine of ultra vires well-known in English law. In other words, it is a law
about which one can predicate voidability with reference to the provisions of the
Constitution. This is possible only when it is a law made by the organs of the State. When
an amendment is made, we have already shown, it becomes part of the Constitution,
taking an equal status with the rest of the provisions of the Constitution. Voidability is
predicated only with reference to a superior law and not an equal law. There is no
superior law with reference to which its voidability can be determined. Indeed, if the
amendment cannot entirely fit in with some other provisions of the Constitution the
courts might have to reconcile the provisions, as was done in Sri Venktaramana v. The
State of Mysore [1958] S.C.R. 895 in which the fundamental right under Article 26(b)
was read subject to Article 25(2)(b) of the Constitution. The point, however, is that courts
have no jurisdiction to avoid one provision of the law with reference to another provision
of the same law. It becomes merely a matter of construction. It follows, therefore, that an
amendment of the Constitution not being liable to be avoided with reference to a superior
law is not a law about which you can predicate avoidability and, hence, stands outside the
operation of Article 13(2).

1324. If the fundamental rights in Part III were unamendable, nothing would have been
easier than to make a specific provision about it in Part XX which dealt specifically with
the subject of the amendment of the Constitution. That was the proper place. Article V of
the American Constitution clearly indicated the two subjects which were unamend able.
The Draft Constitution shows that, as a matter of fact, there was Article 305 under the
subject “amendment of the Constitution” and that article had specifically made some
parts of the Constitution unamendable. Later, Article 305 was deleted and the main
amending article in the Draft Constitution, namely, Article 304 appeared in the garb of
Article 368 of the Constitution with some additional subjects in the proviso.
1325. In adopting the distinction between the ‘Constitution’ and ‘the law’ the framers of
the Constitution did not create any new concept of the law being subordinate to the
Constitution. That was a concept which was well-recognized in Federal Constitutions
specially providing for the amendment of the Constitution by a special procedure.
1326. No body disputes that law in its widest sense includes Constitutional law as it does
natural law, customary law or ecclesiastical law. The point is whether in our Constitution
‘law’ includes an “amendment of the Constitution”. As already shown our Constitution
has maintained a meticulous distinction between ordinary law made by the legislature by
ordinary legislative procedure and an amendment of the Constitution under Article 368.
This is highlighted even when certain provisions of the Constitution are amended by
ordinary law. As already shown Articles 4, 169 and paras 7 and 22 of the Fifth and Sixth
Schedules respectively permit the Parliament to make ‘by law’ certain amendments in the
Constitution, but in every case it is further provided that such an amendment made ‘by
law’ shall not be deemed to be an amendment of the Constitution for the purposes of
Article 368. When such a distinction is maintained between ‘law’ and ‘an amendment of
the Constitution’ the same cannot be impaired by reference to the word ‘law’ used by the
Privy Council in a more comprehensive sense in McCawley’s case and Rana Singhe’s
[1965] A.C. 172 case. In the former the Constitution was a flexible Constitution. In the
latter, though it was a controlled Constitution the provision with regard to the amendment
of the Constitution namely Section 29(4) of the Ceylon (Constitution) Order in Council
was part of Section 29 which specifically dealt with the making of laws and came under
the subject heading of Legislative power and procedure. In both cases the legislature was
sovereign and as often happens in legislatures, principally modelled after the British
Parliament, the distinction between Constitutional law and ordinary law becomes blurred
and the use of the word ‘law’ to describe a Constitutional law is indeterminate. We are,
however, concerned with our Constitution and cannot ignore the distinction maintained
by it in treating ordinary laws as different from the amendment of the Constitution under
Article 368. The forms of oath in the IIIrd Schedule referring to “Constitution as by law
established” prove nothing to the contrary because as “by law established” merely means
Constitution “as legally established.” There is no indication therein of any intended
dichotomy between ‘law’ and ‘the Constitution’.

1327. Reference was made to the consitutent assembly debates and to the several drafts
of the Constitution to show how the original provision which culminated in Article 13
underwent” changes from time to time. They hardly prove anything. The fact that initially
Article 13 was so worded as not to override the amendment of the fundamental rights, but
later the Drafting Committee dropped that provision does not prove that the framers of
the Constitution were of the view that Article 13(2) should reach an amendment of the
Constitution if it abridged fundamental rights. It had been specifically noted in one of the
notes accompanying the first draft that Article 13(2) would not control an amendment of
the Constitution and, therefore, any clarification by a special provision to the effect that
fundamental rights are amendable was not necessary except by way of abundant caution.
(See : Shiva Rao “The Framing of India’s Constitution, Vol. IV, page 26). That was
apparently the reason for deleting that part of Article 13 which said that Article 13 should
not come in the way of an amendment to the Constitution by which fundamental rights
were abridged or taken away. Neither the speeches made by the leaders connected with
the drafting of the Constitution nor their speeches (the same constituent assembly had
continued as the provisional Parliament) when the first amendment was passed
incorporating serious inroads into the fundamental rights conferred by Articles 15, 19 and
31 show that the fundamental rights were intended or understood to be unamendable-
rather the contrary.

1328. The further argument that fundamental rights are inalienable natural rights and,
therefore, unamendable so as to abridge or take them away does not stand close scrutiny.
Articles 13 and 32 show that they are rights which the people have “conferred” upon
themselves. A good many of them are not natural rights at all. Abolition of untouchability
(Article 17), abolition of titles (Article 18); protection against double jeopardy (Article
20(2)); protection of children against employment in factories (Article 24); freedom as to
attendance at religious instruction or religious worship in certain educational institutions
(Article 28) are not natural rights. Nor are all the fundamental rights conceded to all as
human beings. The several freedoms in Article 19 are conferred only on citizens and not
non-citizens. Even the rights conferred are not in absolute terms. They are hedged in and
restricted in the interest of the general public, public order, public morality, security of
the State and the like which shows that social and political considerations are more
important in our organized society. Personal liberty is cut down by provision for
preventive detention which, having regard to the conditions prevailing even in peace
time, is permitted. Not a few members of the constituent assembly resented the
limitations on freedoms on the ground that what was conferred was merely a husk. Prior
to the Constitution no such inherent inalienability was ascribed by law to these rights,
because they could be taken away by law.

1329. The so called natural rights which were discovered by philosophers centuries ago
as safeguards against contemporary political and social oppression have in course of
time, like the principle of laissez faire in the economic sphere, lost their utility as such in
the fast changing world and are recognized in modern political Constitutions only to the
extent that organized society is able to respect them. That is why the Constitution has
speciafically said that the rights are conferred by the people on themselves and are thus, a
gift of the Constitution. Even in the most advanced and orderly democratic societies in
the world in which political equality is to a large extent achieved, the content of liberty is
more and more recognized to be the product of social and economic justice without
which all freedoms become meaningless. To claim that there is equal opportunity in a
society which encourages or permits great disparties in wealth and other means of social
and political advancement is to run in the face of facts of life. Freedoms are not intended
only for the fortunate few. They should become a reality for those whose entire time is
now consumed in finding means to keep alive. The core philosophy of the Constitution
lies in social, economic and political justice-one of the principal objectives of our
Constitution as stated in the Preamble and Article 38, and any move on the part of the
society or its government made in the direction of such justice would inevitably impinge
upon the “sanctity” attached to private property and the fundamental right to hold it. The
Directive Principles of State Policy, which our Constitution commands should be
fundamental in the governance of the country, require the state to direct its policy
towards securing to the citizens adequate means of livelihood. To that end the ownership
and control of the material resources of the community may be distributed to serve ‘the
common good, and care has to be taken that the operation of the economic system does
not result in the concentration of wealth and means of production to the common
detriment. See : Articles 37 to 39. This mandate is as important for the State as to
maintain individual freedoms and, therefore, in the final analysis it is always a continuous
endeavour of a State, having the common good of the people at heart, so to harmonize the
Directive Principles and the fundamental rights that, so far as property rights are
concerned, the unlimited freedom to hold it would have to undergo an adjustment to the
demands of the State policy dictated by the Directive Principles. Deprivation of property
in one form or other and even expropriation would, in the eyes of many, stand justified in
a democratic organization as long as those who are deprived do not earn it by their own
effort or otherwise fail to make adequate return to the society in which they live. The
attribute at ‘sacrcdness’ of property vanishes in an egalitarian society. And once this is
accepted and deprivation and expropriation are recognized as inevitable in the interest of
a better social organization in which the reality of liberty and freedom can be more
widely achieved, the claim made on behalf of property that it is an immutable and
inalienable natural right loses its force. One cannot lift parts of the Constitution above it
by ascribing ultra-Constitutional virtues to them. The Constitution is a legal document
and if it says that the whole of it is amendable, we cannot place the fundamental rights
out of bounds of the amending power. It is essential to note in the present case that
though the plea was generally made on behalf of all fundamental rights, the fundamental
right with which we are concerned, principally, is the right to property. It will be
sufficient to note here that in modern democracies the tendency is not to recognize right
to property as an inalienable natural right. We can do no better than quote here a few
passages from W. Friedmann’s Legal Theory, fifth edition, 1967.
The official doctrine of the modern Roman Catholic Church, from Rerum
Novarum (1891) onwards, and of most neo-scholastic philosophers, is that
the right of private property is a dictate of natural law. But St. Thomas
Aquinas and Suarez strongly deny the natural law character of the right of
private property and regard it (rightly as I believe) merely as a matter of
social utility.

When faced with the solution of concrete legal problems, we find time and
again that natural law formulae may disguise but not solve the conflict
between values, which is a problem of constant and painful adjustment
between competing interest, purposes and policies. How to resolve this
conflict is a matter of ethical or political evaluation which finds expression
in current legislative policies and to some extent in the impact of changing
ideas on judicial interpretations. And, of course, we all have to make up
our minds as responsible human beings and citizens what stand we will
take, for example, in the tension between state security and individual
freedom. The danger is that by giving our faith the halo of natural law we
may claim for it an absolute character from which it is only too easy to
step to the condemnation or suppression of any different faith”. pp. 357-

358.
The time is past when Western beliefs can be regarded as a measure of all
things. Nor will the natural law hypothesis aid much in the solution of the
agonising problem of the limits of obedience to positive law. p. 359;
The main forces in the development of modern democratic thought have
been the liberal idea of individual rights protecting the individual and the
democratic idea proper, proclaiming equality of rights and popular
sovereignty. The gradual extension of the idea of equality from the
political to the social and economic field has added the problems of social
security and economic planning. The implementation and harmonisation
of these principles has been and continues to be the main problem of
democracy.

But democratic communities have universally, though with varying speed
and intensity, accepted the principle of social obligation as limiting
individual right.

But modern democracy, by the same process which has led to the
increasing modification of individual rights by social duties towards
neighbours and community, has every-where had to temper freedom of
property with social responsibilities attached to property. The limitations
on property are of many different kinds. The State’s right of taxation, its
police power and the power of expropriation-subject to fair compensation-
are examples of public restrictions on freedom of property which are now
universally recognised and used. Another kind of interference touches the
freedom of use of property, through the growing number of social
obligations attached by law to the use of industrial property, or contracts
of employment.

The degree of public control over private property depends largely on the
stringency of economic conditions. Increasing prosperity and availability
of consumer goods has led to a drastic reduction of economic controls, and
a trend away from socialisation in Europe. But in the struggling new
democracies such as India, poor in capital and developed resources, and
jealous of their newly-won sovereignty, public planning and control over
vital resources are regarded as essential. The Constitution of the West
German Republic of 1949, which reflects a blend of American British and
post-war German ideas on the economic aspects of democracy, lays down
that land, minerals and means of production may be socialised or be
subjected to other forms of public control by a statute which also regulates
compensation. Such compensation must balance the interests of the
community and those of the individual and leave recourse to law open to
the person affected. This still permits wide divergencies of political and
economic philosophy, but in the recognition of social control over
property, including socialisation as a, legitimate though not a necessary
measure, it reflects the modern evolution of democratic ideas. Between the
capitalistic democracy of the United States and the Social democracy of
India there are many shades and variations. But modern democracy looks
upon the right of property as one conditioned by ‘social responsibility by
the needs of society, by the “balancing of interests” which looms so large
in modern jurisprudence, and not as preordained and untouchable private
right.

1330. Nor is it correct to describe the fundamental rights, including the right to property,
as rights “reserved” by the people to themselves. The Constitution does not use the word
“reserved”. It says that the rights are “conferred” by the people upon themselves,
suggesting thereby that they were a gift of the Constitution. The Constitution had,
therefore, a right to take them away. This is indirectly recognised in Golak Nath’s case
where the majority has conceded that all the fundamental rights could be taken away by a
specially convened constituent assembly. When rights are reserved by the people the
normal mode, as in the several states of America, is a referendum, the underlying
principles being that ultimately it is the people, who had given the Constitution and the
rights therein, that could decide to take them away. In our Constitution the people having
entrusted the power to the Parliament to amend the whole of the Constitution have
withdrawn themselves from the process of amendment and hence clearly indicated that
there was no reservation. What the Constitution conferred was made revocable, if
necessary, by the amendatory process. In my view, therefore, Article 13(2) does not
control the amendment of the Constitution. On that conclusion, it must follow that the
majority decision in Golak Nath’s case is not correct.

1331. No reference was made to any other provision in the Constitution as expressly
imposing a limitation on the Amending Power.

1332. It was next contended that there are implied or inherent limitations on the
amendatory power in the very structure of the Constitution, the principles it embodies,
and in its essential elements and features (described briefly as essential features). They
are alleged to be so good and desirable that it could hot have been intended that they were
liable to be adversely affected by amendment. Some of the essential features of the
Constitution were catalogued as follows:

(1) The supremacy of the Constitution;

(2) The sovereignty of India;

(3) The integrity of the country;

(4) The democratic way of life;

(5) The Republican form of Government;

(6) The guarantee of basic human rights referred to in the Preamble and
elaborated as fundamental rights in Part III of the Constitution;
(7) A secular State;

(8) A free and independent judiciary;

(9) The dual structure of the Union and the States;

(10) The balance between the legislature, the executive and the judiciary;
(11) A Parliamentary form of Government as distinct from Presidential
form of Government;

(12) The amendability of the Constitution as per the basic scheme of
Article 368.

1333. These, according to Mr. Palkhivala, are some of the essential features of the
Constitution and they cannot be substantially altered by the amendatory process.
1334. A question of very wide import is raised by the submission. So far as the present
case is concerned, the 24th amendment does no more than give effect to Parliament’s
acceptance of the view taken in Sankari Prasad’s case, the majority in Sajjan Singh’s case
and the minority in Golak Nath’s case with regard to the nature of the amending power in
relation to fundamental rights. It is clarificatory of the original Article 368. What was
implicit in Article 368 is now made explicit and the essence of Article 368 is retained.
Therefore, there can be no objection to the 24th Amendment on the ground that any
essential feature of the Constitution is affected.

1335. The 25th Amendment introduces some abridgement of the fundamental right to
property. Right to property has been subject to abridgement right from the Constitution
itself (See : Article 31(4) & (6)) and the 25th amendment is a further inroad on the right
to property. In Golak Nath’s case, the first, fourth and the seventeenth amendments were
held by the majority as having contravened Article 13(2). Nevertheless the amendments
were not struck down but permitted to continue as if they were valid. Since I have come
to the conclusion that Article 13(2) does not control an amendment of the Constitution, it
must be held that all previous amendments to the Constitution, so far made, could not be
challenged on the ground of repugnancy to Article 13(2). It follows that any amendment
of the Constitution cannot be challenged on that ground, and that would be true not only
of the 24th amendment but also the 25th amendment, and the 29th amendment.
1336. The question still survives whether the 25th amendment and the 29th amendment
are invalid because, as contended by Mr. Palkhivala, an essential feature of the
Constitution has been substantially affected. The argument proceeds on the assumption
that in the absence of any express limitation on the power of amendment, all the
provisions in the Constitution are liable to be amended. He agrees, on this assumption,
that even fundamental rights may be somewhat abridged if that is necessary. In this
connection, he referred to the first amendment by which Articles 15 and 19 were
amended and in both these cases the amendment did abridge the fundamental rights.
Similarly he conceded that Articles 31A and 31B were amendments whereby the rights in
landed estates were extinguished or substantially affected, but that was in the interest of
agrarian reform, a fact of supreme importance in the Indian polity which could not have
been ignored for long and to which the Ruling party was committed for a long time. Thus
although there had been amendments which abridged fundamental rights, these
amendments in his submission did not go to the length of damaging or destroying the
fundamental rights. According to him they had not reached the ‘core’ of the rights. In
other words, his submission is that there are some very good and desirable things in the
Constitution. One of them is fundamental rights, and though these fundamental rights
could be abridged somewhat, it was not permissible to affect by amendment the core of
the fundamental rights, including the core of the right to property. For this argument he
relies on the basic scheme of the Constitution as first promulgated and contends that any
Amendments made thereafter, including the 24th Amendment, would not affect his
argument, because, according to him, every one of them, must be evaluated on the
principles and concepts adopted in that basic scheme. His further submission was that if
such a core of a fundamental right is damaged or destroyed by an amendment, such an
amendment is illegal and, therefore, liable to be struck down by this Court as the
guardian of the Constitution. It necessarily follows from the submission that Mr.
Palkhivala wanted this Court to decide whether by any particular amendment the core of
an essential feature like a fundamental right has been damaged or destroyed-undoubtedly
a terrifying responsibility for this Court to undertake. It may appear as very odd that
while the framers of the Constitution did not think it necessary to expressly exclude even
one provision of the Constitution from being amended, they still intended that this Court,
as the guardian of the Constitution, should make parts of it unamendable by implying
limitations on the Amending power. Indeed this Court is a guardian of the Constitution in
the sense that will not permit its contravention by any of its instrumentalities, but it
cannot constitute itself a guardian against change Constitutionally effected.
1337. Though the argument had a wide sweep, namely, that the several essential features
catalogued by Mr. Palkhivala were not liable to be damaged or destroyed, in the ultimate
result the case really boils down to whether the core of the fundamental right to property
has been damaged or destroyed principally by the 25th amendment, and, if so whether
there was any implied or inherent limitation on the amendmg power which prohibited
such an amendment. The several essential features listed by Mr. Palkhivala do not come
into the picture in the present case. It is not the case that by the recent 25th amendment
either the sovereignty of India is affected or the Republican form of Government has
been destroyed. One of the several essential fca’tures listed by him is fundamental rights.
Amongst fundamental rights also most are untouched by the amendment. The 25th
amendment deals principally with property rights and Articles 14, 19 and 31 in relation to
them. By that amendment chiefly two things are sought to be accomplished (1) There
shall be no right to receive ‘compensation’, as judicially interpreted, for a State acquisition
for a public purpose, but only to receive an ‘amount’, (2) A law made to achieve the aims
of equitable distribution of community resources or for the prevention of concentration of
wealth and means of production shall not be challenged on the ground of repugnancy to
Articles 14, 19 and 31. Since it is not the practice of this Court to decide questions which
are not ‘in immediate controversy it would not be proper to pronounce whether this or
that particular so-called essential feature can or cannot be damaged or destroyed by
amendment. But since it is argued on behalf of the State that there can be no limitations
on the amending power except those expressly provided in the Constitution and since that
will affect our decision as to the 25th amendment, we shall have to deal briefly with the
question of im”plied and inherent limitations with special reference to fundamental rights
including property rights.

1338. Whatever one may say about the legitimacy of describing all the Tights conferred
in Part III as essential features, one thing is clear. So far as the right to property is
concerned, the Constitution, while assuring that no-body shall be deprived of property
except under the authority of law and that there shall be a fair return in case of
compulsory acquisition (Article 31(1) & (2)), expressly declared its determination, in the
interest of the common good, to break up concentration of wealth and means of
production in every form and to arrange for redistribution of ownership and control of the
material resources of the community. See : Article 39(b) & (c). If anything in the
Constitution deserves to be called an essential feature, this determination is one. That is
the central issue in the case before us, however dexterously it may have been played
down in the course of an argument which painted the gloom resulting by the denial of the
fundamental rights under Articles 14, 19 and 31 in the implementation of that
determination. The Constitution had not merely stopped at declaring this determination
but actually started its implementation from the commencement of the Constitution itself
by incorporating Clauses (4) & (6) under Article 31, the first two clauses of which spelt
out the fundamental right to property. Apart front what Pandit Jawaharlal Nehru said
about the Article in the Constituent Assembly Debates-and what he said was not at all
sympathetic to Mr. Palkhivala’s argument before us-the fundamental right to receive
compensation under Clause (2), as then framed, was completely nullified by Clauses (4)
& (6) in at least one instance of concentration of wealth and material resources viz.
Zamindaris and landed estates. These clauses were deliberately inserted in the original
Article 31 leaving no manner of doubt that Zamindaris and Estates were sought to be
abolished on payment of even illusory compensation. The various States had already
passed laws or were in the process of passing laws on the subject, and specific provision
was made in the two clauses, securing such laws from challenge on the ground that they
were not acquired by the State for a public purpose or that adequate compensation was
not paid. The first case under the Bihar Land Reforms Act, 1950, State of Bihar v.
Kameshwar Singh
[1952] S.C.R. 889 shows that the law was highly unjust (from the
prevailing point of view of ‘justice’) and the compensation payable was in some cases
purely illusory. (See : Mahajan J. p. 936). And yet by virtue of Article 31(4) there could
be no challenge to that Act and other similar laws on those grounds. By oversight,
challenge to such laws under Articles 14 and 19 had not been expressly excluded, and so
when the case was pending in this Court, the first Amendment Act was passed inserting
Articles 31A and 31B by which, to take no chances, a challenge based on all fundamental
rights in Part III was wholly excluded. The course taken by the Constitution and its first
Amendment leaves no doubt that Zamindaris and Estates were intended to be
expropriated from the very beginning and no ‘core’ with regard to payment of
compensation was sought to be safeguarded. By the time the 4th Amendment was made
in 1955, it became apparent that the challenge to any scheme of redistribution or breaking
up of concentration of property was confined generally to Articles 14, 19 and 31, and
hence Article 31A Was amended. By the amendment all intermediaries, including small
absentee landlords, were permitted to be eliminated and challenge to Article 31A was
excluded only under Articles 14, 19 and 31. In short, rights in landed agricultural
property were extinguished without a thought to the necessity of paying fair
compensation. In a real sense concentration of wealth in the form of agricultural lands
was broken and community resources were distributed. On the other hand, a protectionist
economic system, reinforced by controls, followed in the realm of trade and industry with
a view to achieve greater production of goods and services led to other forms of
concentration of wealth and means of production in the wake of Independence. So comes
the 25th Amendment, the object of which is the same viz implementation of Article 39(b)
& (c). It has made clear that owners of property when it is acquired for a public purpose
are not entitled to compensation as interpreted by this Court, and any law made with the
aforesaid object cannot be challenged on the grounds arising out of Articles 14, 19 and

31. In principle, there is no difference in Article 31A and the new Article 31C inserted by
the 25th Amendment. In trying to support his arguments on the core principle of essential
features, Mr. Palkhivala tried to play down the role of Article 31(4) & (6) and Article
31A excusing them on the ground that they related to very necessary agrarian reforms to
which the majority party in the Constituent Assembly was for years before the
Constitution, committed. But that is not a legal argument. Articles 31(4)(6) and Article
31A clearly show that community interests were regarded as supreme and those Articles
were only a step in the implementation of the Directive Principles in Article 39(b) & (c).
(Compare the observations of Das J. in 1952 S.C.R. 889 at pages 996 to 999.) The
Constitution definitely refused to accept the ‘core’ principle with regard to property rights,
if property was required to be expropriated in the common interest in pursuance of the
Directive Principles. The mood of the majority party is reflected in the speech of Pandit
Govind Vallabh Pant, the then Chief Minister of Uttar Pradesh. Speaking in the
Constituent Assembly on Article 31 and after justifying the provision of Article 31(4) &
(6) in relation to laws regarding Zamindaris and agricultural estates (there were 20 lakh
Zamindars) according to him, in U.P. alone (he said “I presume that if at any time this
legislature chooses to nationalise industry, and take control of it, whether it be all the
industries or any particular class of it, such as the textile industry or mines, it will be open
to it to pass a law and to frame the Principles for such purpose, and those principles will
be invulnerable in any court. They will not be open to question, because the only
condition for disputing them, as has been pointed out by Shri Alladi, (Krishnaswamy
Iyer) one of the most eminent jurists which our country has ever produced, is this, that it
should he a fraud on the Constitution).” (See : Constituent Assembly Debates Vol. IX
page 1289). It shows that Article 31(4)(6) were the first step as applied to land
legislation, in the direction of implementing the Directive Principles of Article 39(b) &

(c), and it was only a matter of time when the principles would be applied to other types
of concentration of wealth and its distribution. As Mahajan, observed in State of Bihar v.
Kameshwar Singh
at pages 929-30, our Constitution raised the obligation to pay
compensation for compulsory acquisition of property to the status of a fundamental right.
At the same time by specifically inserting Clauses (4) & (6) in Article 31, it made the
issues of public purpose and compensation prescribed in Article 31(2) non-justiciable in
some specified laws dealing with concentration and distribution of wealth in the form of
landed agricultural property. This clearly negatived the idea of protecting concentration
of wealth in a few hands as an essential feature of the Constitution. Hidyatullah, J. was
saying practically the same thing when he remarked in Golak Nath’s case that it was an
error to include property rights in Part III and that they were the weakest of fundamental
rights.

1339. I have already discussed the amplitude of power conferred by the amending clause
of the Constitution. In countries like America and Australia where express limitations
have been imposed in the amending clause itself there is substantial authority for the view
that even these express limitations can be removed by following the procedure laid down
in the amending clause. According to them this could be done in two steps the first being
to amend the amending clause itself. It is not necessary for us to investigate the matter
further because Article 368 does not contain any express limitation. On the other hand,
the power is wide enough even to amend the provisions of Article 368. See : proviso (e)
of that article. In other words, Article 368 contains unqualified and plenary powers to
amend the provisions of the Constitution including the Amending clause. Prima facie,
therefore, to introduce implied prohibitions to cut down a clear affirmative grant in a
Constitution would be contrary to the settled rules of construction. (See the dissenting
judgment of Isaacs and Rich JJ in McCawley v. The King 26 C.L.R. 43-68 approved by
the Privy Council in 1920 A.C. 691).

1340. When such an Amending clause is amended without affecting the power the
amendment will principally involve the Amending procedure. It may make amendment
easier or more difficult. The procedure may also differ substantially. Parliament may be
eliminated from the process leaving the amendment to the States. The proviso might be
dropped, enlarging the role of the Parliament. On the other hand, the Parliament and State
Assemblies may be divested of the function by providing for a referendum plebiscite or a
special convention. While, thus the power remains the same, the instrumentalities may
differ from time to time in accordance with the procedure prescribed. Hidayatullah, J.,
with respect, was right in pointing out that the power to amend is not entrusted to this or
that body. The power is generated when the prescribed procedure is followed by the
instrumentalities specified in the Article. Since the instrumentalities are liable to be
changed by a proper amendment it will be inaccurate to say that the Constituent
Assembly had entrusted the power to any-body. If the authority which is required to
follow the procedure is the Parliament for the time being, it may be convenient to
describe Parliament as the authority to whom the power is granted or entrusted, but
strictly that would be inaccurate, because there is no grant to any body. Whichever may
be the instrumentality for the time being, the power remains unqualified.
1341. If the theory of implied limitations is sound-the assumption made being that the
same have their origin in the rest of the Constitutional provisions including the Preamble
and the fundamental rights-then these limitations must clog the power by whatever
Agency it is exercised. The rest of the Constitution does not change merely because the
procedure prescribed in Article 368 is changed. Therefore, the implied limitations should
continue to clog the power. Logically, if Article 368 is so amended as to provide for a
convention or a referendum, the latter will be bound to respect the implied limitations-a
conclusion which Mr. Palkhivala is not prepared to accept. He agrees with the jurists who
hold that a convention or a referendum will not be bound by any limitations. The reason
given is that the people directly take part in a referendum or, through their elected
representatives, in a convention. Even in Golak Nath it was accepted that any part of the
Constitution including the fundamental rights could be amended out of existence by a
Constituent Assembly.

1342. The argument seems to be that a distinction must be made between the power
exercised by the people and the power exercised by Parliament. In fact Mr. Palkhivala’s
whole thesis is that the Parliament is a creature of the Constitution and the limitation is
inherent in its being a constituted authority. We have already examined the question and
shown that where the people have withdrawn completely from the process of
Amendment, the Constituent body to whom the power is entrusted can exercise the power
to the same extent as a Constituent Assembly and that the power does not vary according
to the Agency to whom the power is entrusted. Therefore, this reason also viz. that
Parliament is a constituted body and, therefore, it suffers from inherent limitations does
not hold good.

1343. From the conclusion that the power of Amendment remains unqualified by
whomsoever it is exercised, it follows that there can be no implied or inherent limitations
on the Amending power. If a special convention admittedly does not suffer from
limitations, any other constituent body cannot be subject to it.
1344. The leading majority judgment in Golak Nath’s case had seen some force in this,
doctrine of implied limitations (808), but did not find it necessary to decide on the issue.
To remove all doubts on that score the 24th Amendment is now suitably amended. Its
first clause says that Parliament may amend any provision of the Constitution
notwithstanding anything in it. Therefore, in the matter of amendment Parliament may
not, now, be inhibited by the other express provisions of the Constitution, which would
mean that it may also ignore all implications arising therefrom.
1345. Where power is granted to amend the Amending power, as in our Constitution,
there is no limit to the extent this may be done. It may be curtailed of ‘enlarged’. This is
well illustrated in Ryan v. Lennox [1935] Irish Reports, 170. Under the Irish State
Constitution Act of 1922, the Parliament (Oireachtas) had been given power to amend the
Constitution under Article 50 of the Act. Under that Article, amendments during the first
eight years of the Constitution, could be validly made without having recourse to a
referendum unless specially demanded by the persons, and in the manner specified in
Article 47, but amendments made after that period had to be approved in every case by a
referendum and the people. By a Constitutional amendment of 1928 (Amendment NO.

10) the compulsion of Article 47 was got rid of, and by an amendment of 1929
(Amendment No. 16) made within the eight year period already referred to, the period of
8 years was extended to 16 years. The result was that the Constitution now authorized the
Parliament to amend by ordinary legislation its Constitution for the period of 16 years
from the commencement of the Constitution without being required to have recourse to a
referendum. In 1931 by a further Amendment (Amendment No. 17) extensive alterations
were made by which inter alia, personal liberty was curtailed, denying trial by Jury or by
the regular courts. Ryan who was one of the victims of the new law applied to the High
Court for a Writ of Habeas Corpus on the ground that the several amendments were
invalid, especially No. 16, by which the period of 8 years had been extended to 16 years.
If Amendment No. 16 was invalid, that would have automatically resulted in Amendment
No. 17 being invalid, having been made after the first period of 8 years. The High Court
(3 JJ) unanimously held that all the Amendments were valid. In appeal to the Supreme
Court that decision was confirmed by a majority, Kennedy, Chief Justice, dissenting. One
of the chief contentions directed against Amendment No. 16 was that the Parliament
could not have ‘enlarged’ its power from 8 to 16 years to change the Constitution without
a referendum by ordinary legislation. This conten tion was rejected by the majority.
Kennedy, C.J. took a different view of the amendment. He held that Article 50 did not
provide for the amending of the Amendatory power, conceding that otherwise the power
could have been so ‘enlarged’. Since there is no dispute in our case that by reason of
Clause (e) of proviso of Article 368 power is given to amend the amendatory power, it
was open to Parliament to ‘enlarge’ the power by amendment. If it is assumed-and we
have shown there is no ground to make such an assumption-that there was some implied
limitation to be derived from other provisions of the Constitution, that limitation, if any,
is now removed by the non-obstante clause in Clause 1 of the Amended Article 368.
1346. It is of some interest to note here that in a case which later went to the Privy
Council, Moore v. Attorney General for the Irish State [1935] A.C. 484 and in which a
Constitutional amendment made by the Irish Parliament in 1933 (Amendment No. 22)
was challenged, Mr. Greene (Later Lord Greene) conceded before the Privy Council that
Amendment No. 16 of 1929 was valid and their Lordships observed (494) “Mr. Wilfied
Greene for the petitioners rightly conceded that Amendment No. 16 was regular and that
the validity of these subsequent amendments could not be attacked on the ground that
they had not been submitted to the people by referendum.” The question of validity of
Amendment No. 16 was so vital to the petitioner’s case that it is impossible to believe that
a counsel of the standing of Lord Greene would not have challenged the same and, in the
opinion of their Lordships, ‘rightly’. According to Keith the judgment of Kennedy, C.J. in
Rayan’s case was wrong. See : Letters on Imperial Relations Indian Reform
Constitutional and International Law 1916-1935 page 157.

1347. The importance of Rayan’s case lies in the fact that though Article 50 of the Irish
Free State Constitution did not expressly say that Article 50 itself is liable to be amended,
no less than five judges of the Irish Courts held it could be amended though the
amendment resulted in the ‘enlargement’ of the power of the Irish Parliament to amend
the Constitution. How wide the power was further established in Moore’s case which held
that Amendment No. 22 was valid, though by this Amendment even the Royal
Prerogative regarding appeals to the Privy Council was held to have been abrogated by
the combined operation of the, Statute of Westminster and the Constitutional
Amendment, in spite of Article 50 having been originally limited by the terms of the
Scheduled Treaty of 1922. In our case Article 368 authorizes its own amendment and
such an amendment can enlarge the powers of the Parliament, if such was the need.
1348. Apart from reasons already given, we will consider, on first principles, whether the
constituent body is bound to respect the so-called ‘essential feature’ of the fundamental
rights especially that of right to property. The fact that some people regard them as good
and desirable is no adequate reason. The question really is whether the constituent body
considers that they require to be amended to meet the challenge of the times. The
philosophy of the amending clause is that it is a safety-valve for orderly change and if the
good and desirable feature has lost its appeal to the people the constituent body would
have undoubtedly the right to change it.

1349. Indeed, if there are some parts of the Constitution which are made expressly
unamendable the constituent body would be incompetent to change them, or if there is
anything in the provisions of the Constitution embodying those essential features which
by necessary implication prohibit their amendment those provisions will also become
unamendable. The reason is that in law there is no distinction between an express
limitation and a limitation which must be necessarily implied. Secondly, it is an accepted
rule of construction that though a provision granting the power does not contain any
limitation that may not be conclusive. That limitation may be found in other parts of the
statute. But we have to remember that Article 368 permits the amendment of all the
provisions of the Constitution expressly. And if that power is to be cut down by
something that is said in some other provision of the Constitution the latter must be clear
and specific. As far back as 1831 Tindal, C.J. delivering the unanimous opinion of the
Judges in the House of Lords in Warburton v. Loveland (1831) II Dow & Clark, 480
observed at page 500 “No rule of construction can require that, when the words of one
part of a statute convey a clear meaning…it shall be necessary to introduce another part of
the statute which speaks with less perspicuity, and of which the words may be capable of
such construction as by possibility to diminish the efficacy of the other provisions of the
Act.” To control the true effect of Article 368 “you must have a context even more plain
or at least as plain as the words to be controlled”. See : Jessel M.R. in Bentley v.
Rotherham (1876-77) 4 Ch. D. 588 (592). Neither the text nor the context of the articles
embodying the fundamental rights shows that they are not exposed to Article 368.
Moreover, when we are concerned with a power under a statute, it is necessary to
remember the following observations of Lord Selborne in Reg. v. Burah (1878) 3 App.
CAS. 889 at pp. 904 & 905 “The established Courts of Justice, when a question arises
whether the prescribed limits have been exceeded, must of necessity determine that
question; and the only way in which they can properly do so, is by looking to the terms of
the instrument by which, affirmatively, the legislative powers were created, and by
which, negatively, they are restricted. If what has been done is legislation, within the
general scope of the affirmative words which give the power, and if it violates no express
condition or restriction by which that power is limited it is not for any Court of Justice to
inquire further, or to enlarge constructively those conditions and restrictions.” Similarly
Earl Loreburn in Attorney-General for the Province of Ontario v. Attorney-General for
the Dominion of Canada (1912) App. Cas. 571 observed at page 583 “In the
interpretation of a completely self-governing Constitution founded upon a written organic
instrument such as the British North America Act, if the text is explicit the text is
conclusive, alike in what it directs and what it forbids. When the text is ambiguous, as for
example, when the words establishing too mutually exclusive jurisdictions are wide
enough to bring a particular power within either, recourse must be had to the context and
scheme of the Act.” The only course which is open to courts is to determine the extent of
power expressly granted after excluding what is expressly or by necessary implication
excluded. That is the view of the Privy Council in Webb v. Outrim [1907] A.C. 81 the
effect of which is summarized by Isaacs, J. in The Amalgamated Society of Engineers v.
The Adelaide Steamship Co. Limited and Ors. 28 C.L.R. 129 at p. 150 as follows:
…we should state explicitly that the doctrine of “implied prohibition”
against the exercise of a power once ascertained in accordance with
ordinary rules of construction, was definitely rejected by the Privy Council
in Webb v. Outrun.

1350. Having regard to the rules of construction relating to power referred to above, we
have to see if either the provisions relating to the fundamental right to property or any
related provisions of the Constitution contain words of prohibition or limitation on the
amending power. Right to property is sought to be safeguarded under Article 31, and
Article 19 deals with freedoms having relation to property, profession, trade and
business. We find nothing in these provisions to suggest that rights to property cannot be
abridged by an amendment of the Constitution. On the other hand, Article 31(1) suggests
that one can be deprived of property under the authority of law. The right to receive
compensation under Clause (2) of Article 31, as it stood at the time of the commencement
of the Constitution, had been considerably cut down by several provisions contained in
the other clauses of that article. Article 31(4) & (6) not only envisaged breaking up of
concentration of landed property in the hands of Zamindars and the like but also
expropriation without payment of just compensation. That necessarily called for the
exclusion of Articles 14, 19 and 31, because no scheme for expropriation or
extinguishment of rights in property would succeed without their exclusion. Thereafter
there has been a spate of amendments curtailing property rights and none of them seems
to have been challenged on the ground that there was something in the provisions
themselves (apart from the fact that they affect a ‘transcedental’ fundamental right)
suggesting an implied or inherent limitation on the amending power. The last sentence
from Lord Loreburn’s judgment quoted about embodies a well-known rule of
construction which is useful when the text of a statute is ambiguous. Where the text is
clear and unambiguous there can be no recourse to the context or the scheme of the Act;
nor can the context or the scheme be utilised to make ambiguous what is clear and
unambiguous. Moreover the rule does not permit in case of ambiguity recourse to the
scheme and context which is unhelpful in resolving the ambiguity. It does not authorize
investigating the scheme and context with an effect of delimiting the power referred to in
the ‘ambiguous’ text, if the scheme and the context do not contain words which expressly
or by necessary implication have the effect. All this is important in connection with the
construction of the word ‘Amendment in Article 368. We have already shown that the
word ‘Amendment’ used in the context of a Constitution is clear and unambiguous.
Therefore, the scheme and the context are irrelevant. The scheme and the context on
which reliance is placed before us consist principally of the alleged dominating statuts of
the Preamble and the alleged transcedental character of the fundamental rights neither of
which helps us in the legal interpretation of the word ‘Amendment’. They are being
pressed into service merely to create an ambiguity where there is none. Actually the
context and scheme are here used to cut down the ambit and scope of the expression
‘amendment of the Constitution’ by investing them with that effect where neither
expressly nor by necessary implication do they contain any prohibition or limitation on
the Amending power. Therefore, as a matter of construction no implied limitations can be
inferred from the Preamble or the fundamental rights, being as much part of a legal
document as any other provision of the Constitution, are subject to equal consideration in
the matter of legal construction. To be relevant, the scheme and context must say or
reasonably suggest something with regard to Amending power.

1351. Mr. Palkhivala sought to draw support for his doctrine of implied limitations from
the preamble. According to him the Preamble sets out the objectives of the Constitution
and, therefore, any tampering with these objectives would destroy the identity of the
Constitution. And since an amendment of the Constitution, howsoever made, must
preserve the identity of the Constitution the objectives of the Preamble should be treated
as permanent and unamendable. On that basis he further contended that since the
fundamental rights are mostly an elaboration of the objectives of the Preamble, it was
implied that the fundamental rights or, at least, the essence of them was not liable to be
damaged or destroyed by an amendment.

1352. The submission that the fundamental rights are an elaboration of the preamble is an
over-statement and a half truth. According to the Preamble the people of India have given
unto themselves the Constitution to secure to all its citizens (a) JUSTICE, social,
economic and political; (b) LIBERTY of thought, expression, belief, faith and worship;

(c) EQUALITY of status and of opportunity; and to promote among the citizens (d)
FRATERNITY assuring the dignity of the individual and the unity of the Nation. There is
no doubt that the Constitution is intended to be a vehicle by which the goals set out in it
are hoped to be reached. Indeed, being a part of the Constitution, strictly speaking, it is
amendable under Article 368. But we will assume that the people of India will not be rash
enough to amend the glorious words of the Preamble; and as long as the Preamble is there
the Governments will have to honour the Preamble and the Constitution will have to
continue as a vehicle which would lead us to the goals. But to say that the fundamental
rights are an elaboration of these goals would be a caricature. Most of the fundamental
rights may be traced to the principles of LIBERTY and EQUALITY mentioned in the
Preamble. But whereas the concepts of LIBERTY and EQUALITY are mentioned in
absolute terms in the Preamble the fundamental rights including the several freedoms are
not couched in absolute terms. They reflect the concepts of LIBERTY and EQUALITY
in a very attenuated form with several restrictions imposed in the interest of orderly and
peaceable Government.

1353. The pre-eminent place in the Preamble is given to JUSTICE-social, economic and
political, and it is obvious that without JUSTICE the other concepts of LIBERTY,
EQUALITY and FRATERNITY would be illusory. In a democratic country whose
institutions are informed by JUSTICE-social, economic and political, the other three
concepts of LIBERTY, EQUALITY and FRATERNITY will be automatically fostered.
Social and political Justice takes care of Liberty; and Justice, social and economic, takes
care of Equality of status and of opportunity. Therefore, even in the Directive Principles
the supreme importance of Justice-social, economic and political-is highlighted in Article
38, in which the State is given a mandate to strive to promote the welfare of the people by
securing and protecting a social order in which justice-social, economic and political
shall inform all the institutions of the National life. Where genuine and honest efforts are
made in the implementation of this mandate the content and ambit of the concepts of
Liberty and Equality are bound to increase and expand. As Wade has pointed out in his
introduction to Dicey’s Law of the Constitution at page lxxxii “Liberty today involves the
ordering of social and economic conditions by governmental authority, even in those
countries where political, if not economic equality of its citizens, has been attained.
Without expansion of that authority, which Federal States must find more difficult to
achieve than a unitary State like the United Kingdom, there is inevitably a risk that the
Constitution may break down before a force which is not limited by considerations of
Constitutional niceties.” Again he points out at pages xxiv and xxv that the modern
House of Commons is a forum in which both parties put forward incessant demands for
the remedying of some social or economic ill of the body politic…and the changing
conditions have all been brought about by the action of Parliament. In doing that, Wade
says, it could not be denied that legislation has shifted the emphasis on individual liberty
to the provision of services for the public good. In the terms of our Constitution
especially the Preamble and Article 38, the shift of emphasis is from individual liberty to
Justice-social, economic and political.

1354. The absolute concepts of Liberty and Equality are very difficult to achieve as goals
in the present day organised society. The fundamental rights have an apparent
resemblance to them but are really no more than rules which a civilized government is
expected to follow in the governance of the country whether they are described as
fundamental rules or not. England developed these rules in its day to day Government
under the rule of law and does not make a song and dance about them. British rulers of
India tried to introduce these rules in the governance of this country, as proof of which
we can point out to the vast mass of statutes enacted during the British period which have
been continued, practically without change, under our Constitution. No body can deny
that when Imperial interests were in jeopardy, these rules of good government were
applied with an unequal hand, and when the agitation for self rule grew in strength these
rules were thrown aside by the rulers by resorting to repressive laws. It was then that
people in this country clamoured for these elementary human rights. To them their value
in our social and political life assumed such importance that when the Constitution was
framed we decided that these rules of Civilized government must find a place in the
Constitution, so that even our own Governments at the centre and the States should not
overlook them. That is the genesis of our fundamental rights. The importance of these
rights as conferred in the Constitution lies not in their being something extraordinary but
in the bar that the Constitution imposed against laws which contravened these rights and
the effective remedy supplied under Article 32. Indeed the framers of the Constitution
took good care not to confer the fundamental rights in absolute terms because that was
impractical. Knowing human capacity for distorting and misusing all liberties and
freedoms, the framers of the Constitution put restrictions on them in the interest of the
people and the State thus emphasizing that fundamental rights i.e. rules of civilized
government are liable to be altered, if necessary, for the common good and in the public
interest.

1355. And yet, as we have seen above, even in U.K. individual Liberty as it was
understood a generation or two ago is no longer so sacrosanct, especially, in relation to
ownership of property Several statutes in the economic and social field have been passed
which while undoubtedly impinging upon the individual liberties of a few have expanded
social and economic justice for the many; If U.K. had stood staunchly by its Victorian
concept of laissez faire and individual liberty, the progress in social and economic justice
which it has achieved during the last half a century would have been difficult. Even so,
though very much more advanced than our country, U.K. cannot claim that it has fully
achieved social and economic justice for all its citizens. But there is no doubt that the
parties which form the Governments there have always this goal in view though their
methods may be different. In a country like ours where we have, on the one hand, abject
poverty on a very large scale and great concentration of wealth on the other, the advance
towards social and economic justice is bound to be retarded if the old concept of
individual liberty is to dog our footsteps. In the ultimate analysis, liberty or freedoms
which are so much praised by the wealthier sections of the community are the freedom to
amass wealth and own property and means of production, which, as we have already
seen, our Constitution does not sympathise with. If the normal rule is that all rules of
civilized government are subject to public interest and the common weal, those rules will
have to undergo new adjustments in the implementation of the Directive Principles. A
blind adherence to the concept of freedom to own disproportionate wealth will not take us
to the important goals of the Preamble, while a just and sympathetic implementation of
the Directive Principles has at least the potentiality to take us to those goals, although, on
the way, a few may suffer some dimunition of the unequal freedom they now enjoy. That
being the philosophy underlying the Preamble the fundamental rights and the Directive
Principles taken together, it will be incorrect to elevate the fundamental rights as
essentially an elaboration of the objectives of the Preamble. As a matter of fact a law
made for implementing the Directive Principles of Article 39(b) and (c), instead of being
contrary to the Preamble, would be in conformity with it because while if may cut down
individual liberty of a few, it widens its horizon for the many.
1356. It follows that if in implementing such a law the rights of an individual under
Articles 14, 19 and 31 are infringed in the course of securing the success of the scheme of
the law, such an infringement will have to be regarded as a necessary consequence and,
therefore, secondary. The Preamble read as a whole, therefore, does not contain the
implication that in any genuine implementation of the Directive Principles, a fundamental
right will not suffer any dimunition. Concentration and control of community resources,
wealth and means of production in the hands of a few individuals are, in the eyes of the
Constitution, an evil which must be eradicate from the social organization, and hence,
any fundamental right, to the extent that it fosters this evil, is liable to be abridged or
taken away in the interest of the social structure envisaged, by the Constitution. The
scheme of the fundamental rights in Part III itself shows that restrictions on them have
been placed to guard against their exercise in an evil way.

1357. Nor is there anything in the Preamble to suggest that the power to amend the
fundamental right to property is cut down. Actually there is no reference to the right to
property. On the other hand, while declaring the objectives which inspired the framers of
the Constitution to give unto themselves the Constitution which, they hoped, would be
able to achieve them, they took good care to provide for the amendment of “this
Constitution”. It was clearly implied that if the operative parts of the Constitution failed
to put us on the road to the objectives, the Constitution was liable to be appropriately
amended. Even the Preamble, which, as we know, had been adopted by the constituent
assembly as a part of the Constitution. (Constituent Assembly Debates Vol. X p. 456)
was liable to be amended. Right to property was, perhaps, deliberately not enthroned in
the Preamble because that would have conflicted with the objectives of securing to all its
citizens justice, social, economic and political, and equality of opportunity, to achieve
which Directive Principles were laid down in Articles 38 to 51. Moreover the Preamble,
it is now well settled-can neither increase nor decrease the power granted in plain and
clear words in the enacting parts of a statute. See : The Berubari Union and Exchange of
Enclaves [1960] 3 S.C.R. 250 at pp. 281 and 282. Further, the legislature may well-intend
that the enacting part do extend beyond the apparent ambit of the Preamble. See :
Secretary of State v. Maharajah of Bobbili 43 Madras 529 P.C. at 536. As a matter of fact
if the enacting part is clear and unambiguous it does not call for construction. In
Sprague’s case the Supreme Court of America had been called upon to construe Article
V, the amending clause, so as to cut down the amending power by implications arising
out of certain other provisions of the Constitution itself. Replying to the argument the
court observed, “the United ‘State asserts that Article V is clear in statement and in
meaning contains no ambiguity and calls for no resort to rules of construction. A mere
reading demonstrates that this is true.” These observations apply with greater force to our
amending clause namely Article 368, for in Article V of the American Constitution there
was some room for play of argument on the basis of alternative methods permitted for the
ratification of the proposed amendments. On the basis of the alternative methods
provided in Article V-one by the State legislature and the other by the State convention-it
was argued that, the State convention was the appropriate method Bo the exclusion of the
State legislature, because the prohibition amendment (18th amendment) directly affected
personal liberty. Where personal liberty was involved, it was submitted, the people alone
through their convention could ratify an amendment, especially, as under Article X the
people had reserved to themselves the powers which were not expressly conferred on the
federal Constitution. This argument was rejected by the Supreme Court on the ground
that the language of Article V was clear and unambiguous and though alternative
methods were provided for, the ultimate authority as to which alternative method should
be adopted was the Congress and if the Congress chose the method of ratification by the
State legislature there was an end of the matter. The court observed “In the Constitution
words and phrases were used in their normal and ordinary as distinct from technical
meaning. When the intention is clear, there is no room for construction and no excuse for
interpolation”. By interpolation the court specifically meant an addition in the nature of a
proviso to Article V limiting the power of the Congress as to the choice of the body it
would make for the purposes of ratification.

1358. Reference was made to certain cases with a view to show that though there were no
words suggesting a limitation on a power, implied limitations or prohibitions are noticed
by courts. In a recent Australian case of Victoria v. The Commonwealth 45 A.L.I.R. 251
the question arose as to the power of the Commonwealth Parliament under Section 51(ii)
of the Constitution to make laws with respect to taxation under the Pay-roll Tax
Assessment Act, 1941-1969. It was unanimously held by the court that the
Commonwealth Parliament had the power. During the course of arguments, the question
arose, which has been troubling the Australian courts for years, whether there were
implied limitations on commonwealth Legislative power under the Constitution in view
of the fact that the Preamble to the Constitution recited that the people had agreed “to
unite in one indissoluble federal commonwealth under the Crown.” In Amalgamated
Engineers case, already referred to, which had been regarded for a long time as the final
word on the question, the alleged implied prohibition or limitation had been rejected. The
question was held to be a question of construction with regard to the extent of power and
if the power was ascertained from the express words, there could be no further limitation
thereon by implication. But in the case referred to above, while three Judges accepted that
view as still good, the other four were of the contrary opinion. Whichever view is correct
that really makes no difference to me question before us. We are concerned with the
amending power. In the Australian case the Judges were concerned with legistative
power and that had to be ascertained within the four corners of the Constitution by which
the power had been created and under which it had to be exercised. There was room for
construction on the basis of the words and structure of the Constitution, especially, the
Preamble which was not liable to be amended by the Commonwealth. On the other hand,
since the power to amend the Constitution is a superior power it cannot Be bound by any
provision of the Constitution itself, the obvious reason being that even such a provision is
amendable under the Constitution. In re The Initiative and Referendum Act, [1919] A.C.
935 it was held by the Privy Council that the British North America Act, 1867, Section
92, head 1, which empowers a Provincial legislature to amend the Constitution of the
Province, “excepting as regards the office of Lieutenant-Governor,” excludes the making
of a law which abrogates any power which the Crown possesses through the Lieutenant-
Governor who directly represents the Crown. By the Initiative and Referendum Act the
legislative assembly of Manitoba-a Province in Canada-compelled the Lieutenant-
Governor to submit a proposed law to a body of voters totally distinct from the legislature
of which he is the Constitutional head, and would render him powerless to prevent it from
becoming an actual law if approved by those voters. It was held that this directly affected
the office of the Lieutenant-Governor as part of the legislature and since the amendment
to the Constitution had the effect of affecting that office which was expressly excepted
from the amending power the law was void. It is thus seen that there was no question of
an implied limitation. In the other case cited before us namely Don John Francis Douglas
Livanage and Ors. v. The Queen [1967] A.C. 259 no question of amending the
Constitution arose. There by an ordinary act of the legislature made in 1962 under
Section 29(1) of the Ceylon (Constitution and Independence) Orders in Council, 1946-47
an attempt was made to partially vest in the legislature and the executive the judicial
powers of the judges which vested in them under a separate Imperial Charter viz. the
Charter of Justice, 1833 the effective operation of which was recognized in the
Constitution of 1946-47. It was held that the Act was ultra vires the Constitution. Some
more cases like Ranasinghe’s [1965] A.C. 172 case, Taylor v. Attorney General of
Queensland 23 C.L.R. 457, Mangal Singh v. Union of India [1967] 2 S.C.R. 109 at 112,
were cited to show that Constitutional laws permit implications to be drawn where
necessary. No body disputes that proposition. Courts may have to do so where the
implication is necessary to be drawn. In Ranasinghe’s case the Privy Council is supposed
to have expressed the opinion on a construction of Section 29 of the Ceylon
(Constitution) Order in Council, 1946 that Sub-sections 2 and 3 are unamendable under
the Constitution. In the first place, the observation is obiter, and it is doubtful if their
Lordships intended to convey that even under Section 29(4), they were unamendable. A
plain reading of the latter provision shows they were amend able by a special majority.
Secondly, in an earlier portion of the judgment provisions 29(2) & (3) are described as
‘entrenched’, the plain dictionary meaning of which is that they are not to be repealed
except under more than stringent conditions. See also Wade’s Introduction to Dicey pages
xxxvi to xxxvii. Jennings in his Constitution of Ceylon (1949) points out at page 22 that
the limitations of 29(2) & (3) can be altered or abridged by the special procedure under
Section 29(4). Similarly we are in Constitutional Structure of the Commonwealth 1960
reprinted in 1963 pages 83-84. In any event, that was a pure matter of construction on a
reading of Sub-sections 1 to 4 of Section 29 together. In Taylor’s case the question for
consideration was as to the interpretation of the expression ‘Constitution of such
legislature’ in Section 5 of the Colonial Laws Validation Act, 1865. At the time in
question the legislature consisted of a lower house and an upper house and it was held
that the expression ‘Constitution of such legislature” ‘was wide enough to include the
conversion of a bicameral legislature into a unicameral one. Issacs, J. also held
‘legislature’ in the particular context meant the houses of legislature and did not include
the. Crown. In Mangal Singh’s case it was merely held that if by law made under Article
4 of our Constitution a state was formed, that state must have legislative, executive and
judicial organs which are merely the accoutrements of a state as understood under the
Constitution. The connotation of a ‘state’ included these three organs. That again was a
matter of pure construction. None of the cases sheds any light on the question with which
we are concerned viz. whether an unambiguous and plenary power to amend the
provisions of the Constitution, which included the Preamble and the fundamental rights,
must be frightened by the fact that some superior and transcedental character has been
ascribed to them.

1359. On the other hand, in America where implied limitations were sought to be pressed
in cases dealing with Constitutional amendments, the same were rejected. In Sprague’s
case the Supreme Court rejected the contention of implied limitation supposed to arise
from some express provisions in the Constitution itself. Referring to this case Dodd in
Cases in Constitutional Law, 5th edition pages 1375-1387 says”This case it is hoped puts
an end to the efforts to have the court examine into the subject matter of Constitutional
amendment” In The National Prohibition 65 Law, edn. 994 cases decided earlier, the
Prohibition Amendment (18th) was challenged, as the briefs show, on a host of alleged
implied limitations based on the Constitution, its scheme and its history. The opinion of
the court did not accept any of them, in fact, did not even notice them. American jurists
are clearly of the opinion that the Supreme Court had rejected the argument of implied
limitations. See for example Cooley Constitutional Law, 4th edition, 46-47; Burdick Law
of American Constitution pp. 45 to 48.

1360. The argument that essential features (by which Mr. Palkhivala means “essential
features, basic elements or fundamental principles”)’ of the Constitution, though capable
of amendment to a limited extent are not liable to be damaged or destroyed is only a
variation on the argument previously urged before this Court on the basis of the socalled
“spirit of the Constitution” which had been rejected as far back as 1952. See : State of
Bihar v. Kameshwar Singh
[1952] S.C.R. 889. That case arose out of the Bihar Land
Reforms Act, 1950 which was pending in the Bihar Legislature at the time of the
commencement of the Constitution. After it became law it was reserved for the
consideration of the President who gave assent to it. Thus it became one of the laws
referred to in Article 31(4) of the Constitution and in virtue of that provision it could not
be called in question on the ground that it contravened the provisions of Clause 2 of
Article 31. Under that law Zamindari was abolished and the lands vested in the State. The
Zamindars received what was described as illusory compensation. As there was danger of
challenge under Articles 14, 19 and 31, the Constitution was amended to incorporate
Article 31A and Article 31B to take effect from the date of the commencement of the
Constitution and this Act along with similar other Acts were included in the Ninth
Schedule. In Sankari Prasad’s case Che amendment was held valid and when the case
came before this Court the arguments became limited in scope. Mr. P.R. Das who
appeared for the Zamindars tried to skirt the bar under Article 31(4) by relying on Entry
36 List II and Entry 42 in List III arguing that the law in so far as it did not acquire the
Zamindaris for a public purpose or make provision for adequate compensation was
incompetent under those entries. Dr. Ambedkar who appeared for other Zamindars took a
different stand. In the words of Patanjali Shastri, C.J. “He maintained that a
Constitutional prohibition against compulsory acquisition of property without public
necessity and payment of compensation was deducible from what he called the “spirit of
the Constitution”, which, according to him was a valid test for judging the
Constitutionality of a statute. The Constitution, being avowedly one for establishing
liberty, justice and equality and a government of a free people with only limited powers,
must be held to contain an implied prohibition against taking private property without
just compensation and in the absence of a public purpose. (Emphasis is supplied) He
relied on certain American decisions and text-books as supporting the view that a
Constitutional prohibition can be derived by implication from the spirit of the
Constitution where no express prohibition has been enacted in that behalf. Articles 31-A
and 31-B barred only objections based on alleged infringements of the fundamental rights
conferred by Part III, but if, from the other provisions thereof, it could be inferred that
there must be a public purpose and payment of compensation before private property
could be compulsorily acquired by the State, there was nothing in the two articles
aforesaid to preclude objection on the ground that the impugned Acts do not satisfy these
requirements and are, therefore, unConstitutional.” (Emphasis supplied) This argument
was rejected in these words “In the face of the limitations on the State’s power of
compulsory acquisition thus incorporated in the body of the Constitution, from which
“estates” alone are excluded, it would, in my opinion, be contrary to elementary canons of
statutory construction to read, by implication, those very limitations into entry 36 of List
II, alone or in conjunction with entry 42 of List III of the Seventh Schedule, or to deduce
them from “the spirit of the Constitution”, and that too, in respect of the very properties
excluded.” The argument was that having regard to the Preamble and the fundamental
rights which established liberty, justice and equality and a government of a free people
with only limited powers, taking of private property without just compensation and in the
absence of a public purpose was unConstitutional, and this conclusion should be drawn
by implied prohibition in spite of Article 31(4), 31A & 31B expressly barring challenge
on those very grounds. In other words, an express provision of the Constitution validating
a state law was sought to be nullified on the basis of ‘essential features and basic
principles’ underlying the Preamble and the fundamental rights, but the attempt was
negatived. I sec no distinction between Dr. Ambedkar’s argument in the above case and
the case before us, because the plenary power of amendment under Article 368 is sought
to be limited by implications supposed to arise from those same ‘essential features and
basic principles’.

1361. A legislature functioning under a Constitution is entitled to make a law and it is not
disputed that such a law can be amended in any way the legislature likes by addition,
alteration or even repeal. This power to amend is implicit in the legislative power to make
laws. It can never be suggested that when the legislature amends its own statute either
directly or indirectly it is inhibited by any important or essential parts of that statute. It
can amend the important, desirable, parts as unceremoniously as it can any other
unimportant parts of the statute. That being so, one does not see the reasonableness of
refusing this latitude to a body which is specifically granted the unqualified power to
amend the Constitution. While the legislature’s power to amend operates on each and
every provision of the statute it is difficult to see why the amending clause in a
Constitution specifically authorising the amendment of the Constitution should stand
inhibited by any of the Constitution. Essential parts and unessential parts of a
Constitution should make no difference to the amending power (Compare passage from
McCawley’s case already quoted at p. 43-4) That a legislature can repeal an act as a
whole and the constituent body does not repeal the Constitution as a whole is not a point
of distinction. A legislature repeals an Act when it has outlived its utility. But so far as a
Constitution is concerned it is an organic instrument continuously growing in utility and
the question of its repeal never arises as long as orderely change is possible. A
Constitution is intended to last. Legislative acts do not have that ambition. It is the nature
and character of the Constitution as a growing, organic, permanent and sovereign
instrument of government which exclude the repeal of the Constitution as a whole and
not the nature and character of the Amending power.

1362. Since the ‘essential features and basic principles’ referred to by Mr. Palkhivala are
those culled from the provisions of the Constitution it is clear that he wants to divide the
Constitution into parts-one of provisions containing the essential features and the other
containing non-essential features. According to him the latter can be amended in any way
the Parliament likes, but so far as the former provisions are concerned, though they may
be amended, they cannot be amended so as to damage or destroy the core of the essential
features. Two difficulties arise. Who is to decide what are essential provisions and
nonessential provisions ? According to Mr. Palkhivala it is the court which should do it If
that is correct, what stable standard will guide the court in deciding which provision is
essential and which is not essential? Every provision, in one sense, is an essential
provision, because if a law is made by the Parliament or the State legislatures
contravening even the most insignificant provision of the Constitution, that law will be
void. From that point of view the courts acting under the Constitution will have to look
upon its provisions with an equal eye. Secondly, if an essential provision is amended and
a new provision is inserted which, in the opinion of the constituent body, should be
presumed to be more essential than the one repealed, what is the yardstick the court is
expected to employ? It will only mean that whatever necessity the constituent body may
feel in introducing a change in the Constitution, whatever change of policy that body may
like to introduce in the Constitution, the same is liable to be struck down if the court is
not satisfied either about the necessity or the policy. Clearly this is not a function of the
courts. The difficulty assumes greater proportion when an amendment is challenged on
the ground that the core of an essential feature is either damaged or destroyed. What is
the standard? Who will decide where the core lies and when it is reached ? One can
understand the argument that particular provisions in the Constitution embodying some
essential features are not amendable at all. But the difficulty arises when it is conceded
that the provision is liable to be amended, but not so as to touch its ‘core’. Apart from the
difficulty in determining where the ‘core’ of an ‘essential feature’ lies, it does not appear to
be sufficiently realized what fantastic results may follow in working the Constitution.
Suppose an amendment of a provision is made this year. The mere fact that an
amendment is made will not give any body the right to come to this Court to have the
amendment nullified on the ground that it affects the core of an essential feature. It is
only when a law is made under the amended provision and that law affects some
individual’s right, that he may come to this Court. At that time he will first show that the
amendment is bad because it affects the core of an essential feature and if he succeeds
there, he will automatically succeed and the law made by the Legislature in the
confidence that it is protected by the amended Constitution will be rendered void. And
such a challenge to the amendment may come several years after the amendment which
till then is regarded as a part of the Constitution. In other words, every amendment,
however innocuous it may seem when it is made is liable to be struk down several years
after the amendment although all the people have arranged their affairs on the strength of
the amended Constitution. And in dealing with the challenge to a particular amendment
and searching for the core of the essential feature the court will have to do it either with
reference to the original Constitution or the Constitution as it stood with all its
amendments upto date. The former procedure is clearly absurd because the Constitution
has already undergone vital changes by amendments in the meantime. So the challenged
amendment will have to be assessed on the basis of the Constitution with all its
amendments made prior to the challenged amendment. All such prior amendments will
have to be accepted as good because they are not under challenge, and on that basis
Judges will have to deal with the challenged amendment. But the other amendments are
also not free from challenge in subsequent proceedings, because we have already seen
that every amendment can be challenged several years after it is made, if a law made
under it affects a private individual. So there will be a continuous state of flux after an
amendment is made and at any given moment when the court wants to determine the core
of the essential feature, it will have to discard, in order to be able to say where the core
lies, every other amendment because these amendments also being unstable will not help
in the determination of the core. In other words, the courts will have to go by the original
Constitution to decide the core of an essential feature ignoring altogether all the
amendments made in the meantime, all the transformations of rights that have taken place
after them, all the arrangements people have made on the basis of the validity of the
amendments and all the laws made under them without question. An argument which
leads to such obnoxious results can hardly be entertained. In this very case if the core
argument were to be sustained, several previous amendments will have to be set aside
because they have undoubtedly affected the core of one or the other fundamental right.
Prospective overruling will be the order of the day.

1363. The argument of implied limitations in effect invites us to assess the merits and
demerits of the several provisions of the Constitution as a whole in the light of social,
political and economic concepts embodied therein and determine on such an assessment
what is the irreducible minimum of the several features of the Constitution. Any attempt
by amendment, it is contended, to go beyond such irreducible minimum-also called the
‘core’ of essential features-should be disallowed as invalid. In other words, we are invited
to resort to the substantive due process doctrine of the Supreme Court of America in the
interpretation of a Constitutional Amendment. That doctrine was rejected long ago by
this Court (Gopalan’s case) even in its application to ordinary legislation. See 1950
S.C.R. 88 (Kania, C.J. 110) (Das, J. 312). The argument does not have anything to do
with the meaning of the expression ‘Amendment of the Constitution’ because it is
conceded for the purpose of this argument that ‘amendment of this Constitution’ means
amendment of all provisions by way of addition, alteration or repeal’ What is contended,
is that by the very implications of the structure, general principles and concepts embodied
in the Constitution, an amendment can go only thus far and no further. In other words, the
scope of amendment is circumscribed not by what the constituent body thinks, but by
what the Judges ultimately think is its proper limits. And these limits, it is obvious, will
vary with individual Judges, and as in due process, the limits will be those fixed by a
majority of Judges at one time, changed, if necessary, by a bigger majority at another.
Every time an amendment is made of some magnitude as by the Twenty-fifth
Amendment we will have, without anything to go on, to consider how, in our opinion, the
several provisions of the Constitution react on one another, their relative importance from
our point of view, the limits on such imponderable concepts as liberty, equality, justice,
we think proper to impose, whether we shall give preponderance to directive principles in
one case and fundamental rights in another-in short, determine the ‘spirit of the
Constitution’ and decide how far the amendment conforms with that ‘spirit’. We are no
longer, than construing the words of the Constitution which is our legitimate province but
determining the spirit of the Constitution-a course deprecated by this Court in Gopalan’s
case at pages 120-121. When concepts of social or economic justice are offered for our
examination in their interaction on provisions relating to right to property-matters
traditionally left to legislative policy and wisdom, we are bound to flounder “in labyrinths
to the character of which we have no sufficient guides.

1364. It is true that Judges do judicially determine whether certain restrictions imposed in
a statute are reasonable or not. We also decide questions involving reasonableness of any
particular action. But Judges do this because there are objective guides. The Constitution
and the Legislatures specifically leave such determination to the higher courts, not
because they will be always right, but because the subject matter itself defies definition
and the legislatures would sooner abide by what the judges say. The same is true about
limits of delegated legislation or limits of legislative power when it encroaches on the
judicial or any other field. Since the determinataon of all these questions is left to the
higher judiciary under the Constitution and the law, the judges have to apply themselves
to the tasks, however difficult they may be, in order to determine the legality of any
particular legislative action. But all this applies to laws made under the Constitution and
have no relevance when we have to deal with a Constitutional amendment. The
Constitution supplies the guides for the assessment of any statute made under it. It does
not supply any guides to its own amendment which is entirely a matter of policy.
1365. The ‘core’ argument and the division into essential and nonessential parts are
fraught with the greatest mischief and will lead to such insuperable difficulties that, if
permitted, they will open a Pandora’s box of endless litigation creating uncertainty about
the provisions of the Constitution which was intended to be clear and certain. Every
single provision emobies a concept, a standard, norm or rule which the framers of the
Constitution thought was so essential that they included it in the Constitution. Every
amendment thereof will be liable to be assailed on the ground that an essential feature or
basic principle was seriously affected. Our people have a reputation of being litigious lot.
We shall be only adding to this.

1366. When an amendment is successfully passed, it becomes part of the Constitution
having equal status with the rest of the provisions of the Constitution. If such an
amendment is liable to be struck down on the ground that it damages or destroys an
essential feature, the power so claimed should, a fortiori, operate on the Constitution as it
stands. It will be open to the court to weigh every essential feature like a fundamental
right and, if that feature is hedged in by limitations, it would be liable to be struck down
as damaging an essential feature. Take for example personal liberty, a fundamental right
under the Constitution. If the court holds the opinion that the provision with regard to
preventive detention in Article 22 damages the core of personal liberty it will be struck
down. The same can be said about the freedom in Article 19. If this Court feels that the
provision with regard to, say State monopolies damages the fundamental right of trade of
a citizen, it can be struck down. In other words, if an amendment which has become part
of the Constitution is liable to be struck down because it damages an essential feature it
should follow that every restriction originally placed on that feature in the Constitution
would necessarily come under the pruning knife of the courts.

1367. In short, if the doctrine of unamendability of the core of essential feature is
accepted, it will mean that we add some such proviso below Article 368 : “Nothing in the
above Amendment will be deemed to have authorized an Amendment of the Constitution,
which has the effect of damaging or destroying the core of the essential features, basic
principles and fundamental elements of the Constitution as may be determined by the
Courts.” This is quite impermissible.

1368. It is not necessary to refer to the numerous authorities cited before us to show that
what are described as some of the essential features are not unamendable. It will be
sufficient to refer to only a few. Bryce in his book “The American Commonwealth” New
and revised edition, Vol. I says at pages 366-67 with reference to Article V of the
American Constitution “But looking at the Constitution simply as a legal document, one
finds nothing in it to prevent the adoption of an amendment providing a method for
dissolving the existing Federal tie, whereupon such method would be applied so as to
form new unions, or permit each State to become an absolutely sovereign and
independent commonwealth. The power of the people of the United States appears
competent to effect this, should it ever be desired, in a perfectly legal way, just as the
British Parliament is legally competent to redivide Great Britain into the sixteen or
eighteen independent kingdoms which existed within the island in the eighth century.”
Randall in his revised edition, 1964 The Constitutional Problems under Lincoln, says at
page 394 with reference to Article V “Aside from the restriction concerning the “equal
suffrage” of the States in the Senate, the Constitution, since 1808, has contained no
amendable part, and it designates no field of legislation that may not be reached by the
amending power. An Amendment properly made becomes “valid, to all intents and
purposes, as part of this Constitution”, having as much “force as any other article. There
is no valid distinction between “the Constitution itself” and the amendments. The
Constitution at any given time includes all up to the latest amendments, and excludes
portions that have not survived the amending process. We should think not of “the
Constitution and its amendments,” but of “the Constitution as amended”. This is
especially true when we reflect that certain of the amendments supplant or construe
portions of the original document.” Colley in his book, The General Principles of
Constitutional Law in the United States of America, fourth edition, says at pages 46-47
“Article V of the Constitution prohibits any amendment by which any State “without its
consent shall be deprived of its equal suffrage in the Senate”. Beyond this there appears
to be no limit to the power of amendment. This, at any rate, is the result of the decision in
the so-called National Prohibition Cases…. The amendment was attacked on the grounds
that it was legislative in its character, an invasion of natural rights and an encroachment
on the fundamental principles of dual sovereignty, hut the contention was overruled. The
decision totally negatived the contention that “An amendment must be confined in its
scope to an alteration or improvement of that which is already contained in the
Constitution and cannot change its basic structure, include new grants of power to the
Federal Government, nor relinquish to the State those which already have been granted to
it.” Quick and Carran writing in the “Annotated Constitution of the Australian
Commonwealth” (1901) observe as follows at p. 989 with regard to the amending clause
of the Constitution namely Section 128. “It may be concluded that there is no limit to the
power to amend the Constitution, but that it can only be brought into action according to
certain modes prescribed. We will consider the modes and conditions of Constitutional
reforms further; meanwhile it is essential to grasp the significance and
comprehensiveness of the power itself. For example, the Constitution could be amended
either in the direction of strengthening or weakening the Federal Government;
strengthening it, by conferring on it new and additional powers; weakening it, by taking
away powers. The Constitution could be amended by reforming the structure of the
Federal Parliament and modifying the relation of the two Houses; by increasing or
diminishing the power of the Senate in reference to Money Bills; by making the Senate
subject to dissolution at the same time as the House of Representatives. It is even
contended by some daring interpreters that the Constitution could be amended by
abolishing the Senate. It could certainly be amended by remodeiling the Executive
Department, abolishing what is known as Responsible Government, and introducing a
new system, such as that which prevails in Switzerland; according to which the
administration of the public departments is placed in the hands of officers elected by the
Federal legislature. The Constitution could be amended by altering the tenure of the
judges, by removing their appointment from the Executive, and authorizing the election
of judges by the Parliament or by the people. The Constitution could be amended in its
most vital part, the amending power itself, by providing that alterations may be initiated
by the people, according to the plan of the Swiss Popular Initiative; that proposed
alterations may be formulated by the Executive and submitted to the people; that
proposed alterations may, with certain Constitutional exceptions, become law on being
approved of by a majority of the electors voting, dispensing with the necessity of a
majority of the States.

1369. On a consideration, therefore, of the nature of the amending power, the unqualified
manner in which it is given in Article 368 of the Constitution it is impossible to imply
any limitations on the power to amend the fundamental rights. Since there are no
limitations express or implied on the amending power, it must be conceded that all the
Amendments which are in question here must be deemed to be valid. We cannot question
their policy or their wisdom.

1370. Coming to the actual amendments made in the Constitution by the twenty-fifth
amendment Act, we find in the first place that the original Clause (2) of Article 31 is
recast to some extent by deleting any reference to ‘compensation’ in cases of compulsory
acquisition and requisition for a public purpose. The fundamental right now is not to
receive ‘compensation’ which this Court construed to mean ‘a just equivalent’ but to
receive an “amount” which the legislature itself may fix or which may be determined in
accordance with the principles as may be specified by the law. Then again the “amount”
may be given in cash or in such manner as the law may specify. The principal objection
to the amendment is that the clause arms the legislature with power to fix any amount
which it considers fit and such fixation may be entirely arbitrary having no nexus
whatsoever with the property of which a person is actually deprived. In similar cases, it is
submitted, the amount fixed may be more in one and very much less in another
depending entirely on the whim of the legislature. Conceivably the amount may be
illusory having regard to the value of the property. The principles for determining the
amount may equally be arbitrary and unrelated to the deprivation. Therefore, it is
contended, the amendment is bad. It is difficult to understand how an amendment to the
Constitution becomes invalid because the Constitution authorizes the legislatures to fix
an “amount” or to specify the principles on which the “amount” is to be determined
instead of fixing the “compensation” or specifying the principles for determining
“compensation”. Even compensation ultimately is an “amount”. All that the amendment
has done is to negative the interpretation put by this Court on the concept of
compensation, Clause (2) recognizes the fundamental right to receive an amount in case
of compulsory acquisition or requisition and all that it wants to clarify is that the
fundamental right is not to receive compensation as interpreted by this Court but a right
to receive an amount in lieu of the deprivation which the legislature thinks fit. It is not the
case that if a fair amount is fixed for the acquisition or fair principles to determine it are
laid down, the amendment would still be invalid. The contention is that it becomes
invalid because there is a possibility of the abuse of the power to fix the amount. There is
no power which cannot be abused. All Constitutions grant power to legislatures to make
laws on a variety of subjects and the mere possibility of the power being used unwisely,
injuriously or even abused is not a valid ground to deny legislative power. See : Bank of
Toronto v. Lambe 1887, Vol. XII-Appeal Cases 575 at pages 586-587. If that is the
position with regard to legislative power, there does not appear to be any good reason
why the possibility of abuse of it by the legislature should inhibit an amendment of the
Constitution which gives the power. Whether a particular law fixes an amount which is
illusory or is otherwise a fraud on power denying the fundamental right to receive an
amount specifically conferred by Clause (2) will depend upon the law when made and is
tested on the basis of Clause (2). One cannot anticipate any such matters and strike down
an amendment which, in all conscience, does not preclude a fair amount being fixed for
payment in the circumstances of a particular acquisition or requisition. The possibility of
abuse of a power given by an amendment of the Constitution is not determinative of the
validity of the amendment.

1371. The new Clause 2B inserted in Article 31 having the consequence of excluding the
application of Article 19(1)(f) to a law referred to in Clause (2) of Article 31 is merely a
re-statement of the law laid down by this Court after the constiution came into force. The
mutual exclusiveness of Article 19(1)(f) and Article 31(2) had been recognized by this
Court in a scries of cases. See : Sitabati Debi and Anr. v. State of West Bengal and Anr.
[1967] (2) S.C.R. 949. That principle is now embodied in the new amendment.
1372. The only substantial objection to the twenty-fifth amendment is based on the new
Article 31C inserted in the Constitution by Section 3 of the twenty-fifth amendment act.
1373. The new article is as follows:

31C. Notwithstanding anything contained in Article 13, no law giving
effect to the policy of the state towards securing the principles specified in
Clause (b) or Clause (c) of Article 39 shall be deemed to be void on the
ground that it is inconsistent with, or takes away or abridges any of the
rights conferred by Article 14, Article 19 or Article 31; and no law
containing a declaration chat it is for giving effect to such policy shall be
called in question in any court on the ground that it does not give effect to
such policy.

Provided that where such law is made by the Legislature of a State, the
provisions of this article shall not apply thereto unless such law, having
been reserved for the consideration of the President, has received his
assent.

1374. Ignoring the proviso for the moment, one finds that the main clause of the article
falls into two parts. The first part provides that a law of a particular description shall not
be deemed to be void on the ground that it affects injuriously somebody’s fundamental
rights under Articles 14, 19 and 31. The second part provides that if such a law contains a
particular declaration, courts shall not entertain a particular kind of objection.
1375. In the first place, it should be noted that what is saved by Article 31C is a law i.e. a
law made by a competent legislature. Secondly since Article 31C comes under the
specific heading ‘Right to property’ in Part III dealing with fundamental rights it is
evident that the law must involve right to property. That it must of necessity do so is
apparent from the description of the law given in the article. The description is that the
law gives effect to the policy of the State towards securing the principles specified in
Clauses (b) & (c) of Article 39. That article is one of the several articles in Part IV of the
Constitution dealing with Directive Principles of State Policy. Article 37 provides that
though the Directive Principles are not enforceable by any court, they are nevertheless
fundamental in the governance of the country and it shall be the duty of the State to apply
these principles in making laws. It follows from this that the Governments and
Legislatures are enjoined to make laws giving effect to the Directive Principles. We are
immediately concerned with the Directive Principles contained in Article 39(b) and (c)
namely, that the State shall direct its policy towards securing (b) that the ownership and
control of the material resources of the community are so distributed as best to subserve
the common good; and (c) that the operation of the economic system does not result in
the concentration of wealth and means of production to the common detriment. In short
Clause (b) contemplates measures to secure what is known as equitable distribution of
community resources and Clause (c) contemplates measures for preventing concentration
of wealth and means of production in a few private hands. Read along with Article 38
and other principles in this Part, they justify the conclusions of Granville Austin in his
Indian Constitution : Cornerstone of a Nation-that our Constitution is informed by social
democratic principles. See : pages 41-52 of the book. The final conclusion he came to is
expressed in this way:

By establishing these positive obligations of the state, the members of the
Constituent Assembly made it the responsibility of future Indian
governments to find a middle way between individual liberty and the
public good, between preserving the property and the privilege of the few
and bestowing benefits on the many in order to liberate the powers of all
men equally for contributions to the common good. p. 52.

The philosophy which informs the Constitution looks on concentration of wealth and
means of production as a social evil because such concentration, resulting in the
concentration of political and economic power in the hands of a few private individuals,
not only leads to unequal freedom, on the one hand, but results, on the other, in
undermining the same in the case of many. In such conditions it is widely believed that
the goals of Equality and Justice, social, economic and political, become unreal, and
since the Constitution itself directs that laws may be made to inhibit such conditions it is
inevitable that these laws aimed at the reduction of unequal freedoms enjoyed by a few
will impair to some extent their fundamental rights under Articles 14, 19 and 31. That
would be justified even on the ‘core’ theory of Mr. Palkhivala because he admits the
possibility of an abridgement of a fundamental right in similar cases. Therefore, Article
31C provides, even as Article 31A provided many years ago, that such laws should not be
called in question on the grounds furnished by Articles 14, 19 and 31. If a law is made
with a view to giving effect to the Directive Principles mentioned in Article 39(b) and
39(c) the law is in conformity with the direct mandate of the Constitution and must be
deemed to be Constitutional. The effect of the first part of Article 31C is the I same as if,
a proviso had been inserted below Article 13(2) or each of the several Articles 14, 19 and
31 excluding its application to the particular type of law mentioned in Article 31C. If the
law does not genuinely purport to give effect to the specified Directive Principles it will
not be secure against the challenge under Articles 14, 19 and 31. Indeed since the
Directive Principles are couched in general terms they may present some difficulty in
judging whether any individual law falls within the ambit of the description given in
Article 31C but such a difficulty is no reason for denying, the validity of the amendment.
Courts had no difficulty in deciding whether any particular law did fall under Article 31A
or not.

1376. The real difficulty is raised by the second part of Article 31C which provides “No
law containing a declaration that it is for giving effect to such policy shall be called in
question in any court on the ground that it does not give effect to such policy.” The
contention is that if any law makes a declaration as stated, that is conclusive of the fact
that it is covered by Article 39(b) or (c) and courts will be debarred from entertaining any
objection on the ground that it is not so covered. In other words, it is submitted, the
declaration when made in a law whether genuinely falling under Article 39(b) or (c) or
not will conclude the issue and the courts will be debarred from questioning the
declaration. The result is, according to the submission, that the legislatures may with
impunity make a law contravening provisions of the Constitution and by the simple
device of a declaration insert the law as an exception to Articles 14, 19 and 31-i.e. in
other words amend the Constitution which the legislature cannot do. The Constitution, it
is pointed out, may be amended only in the way prescribed in Article 368 and no other
and, therefore, Article 31C authorising an amendment in a way other than the one laid
down in Article 368, which still forms part of the Constitution with full force, is invalid.
1377. On behalf of the Union, however, it is claimed that the new Article 31C does not
have the effect, attributed to it on behalf of the petitioners. It is, submitted, that Article
31C does not prevent judicial review as to whether the law referred to therein is of the
description it maintains it is. If on a consideration of its true nature and character the
court considers that the legislation is not one having a nexus with the principles contained
in Article 39(b) or (c), it will not be saved under Article 31C. The sole purpose of the
declaration’, according to the submission is to remove from the scope of judicial review a
question of a political nature the reason for it being, as explained in Beauharanis v.
Illinois 343 U.S. 250. “The legislative remedy in practice might not mitigate the evil or
might itself give rise to new problems which would only manifest once again the paradox
of reform. It is the price to be paid for the trial and error inherent in legislative efforts to
deal with obstinate social issues.

1378. It appears to us that the approach suggested on behalf of the Union is the correct
approach to the interpretation of Article 31C.

1379. The State’s functional policy is to strive to promote the welfare of the people by
securing and protecting as effectively as it may a social order in which justice, social,
economic and political shall, inform all the institutions of the national life. (Article 38).
That is the goal of the State poticy. As practical steps, the State is commanded in the next
following articles from Articles 39 to 51 to direct its policy towards securing some aims
which, being well-known concepts of social democratic theory, are described as
‘principles’. See for example the marginal note of Article 39. Compendiously these are
described as Directive Principles of State Policy under the heading of Part IV.
1380. We are concerned with Article 39(b) and (c). The State is commanded, in
particular, to direct its policy towards securing two aims, one described in (b) and the
other in (c). In directing its policy towards securing the aims, the State will evidently
have to make laws. A description of such a law is given in the first part of Article 31C-as
a law giving effect to the policy of the State towards securing the principles (aims)
specified in Articles 39(b) or (c). If a law truly answers that description it will be secure
against a challenge under Articles 14, 19 and 31; otherwise not. When such a challenge is
made, it will be the obvious duty of the court to ascertain on an objective consideration of
the law whether it falls within the description. What the court will have to consider is
whether it is a law which can reasonably be described as a law giving effect to the policy
of the State towards securing the aims of Article 39(b) or (c). That is an issue which is
distinct from the other issue whether the law doesnot give effect to the policy of the State
towards securing the said aims. A law reasonably calculated to serve a particular aim or
purpose may not actually serve that aim or purpose; and it is this latter issue which is
excluded from judicial review. In doing so the declaration does no more than what the
courts themselves have beenalways saying viz. that they are not concerned with the
wisdom or policy of the legislation. Prohibition laws-for example in U.S.A. and
elsewhere, though made in order to give effect to the policy of the State to secure the
eradication of the evil of drink did not have that effect. That may have been so because
the law was inadequate or because the law gave rise to problems which were unforeseen.
But that did not impair the genuineness of the law as being reasonably calculated to
achieve a certain result. The two questions are different. One involves the process of
identification of the type of legislation by considering its scope and object, its pith and
substance. The other involves a process of evaluation by considering its merits and
defects, the adequacy or otherwise of the steps taken to implement it or their capability of
producing the desired result. A law made to give effect to the State’s policy of securing
eradication of the drink evil can be properly identified, as such, if such identification is
necessary to bemade by a court in order to see the application of a Constitutional
provision. But it is an entirely different proposition to say that thelaw does not actually
give effect to the State’s policy of securing the eradication of drink. That would require
an enquiry which courts cannot venture to undertake owing to lack of adequate means of
knowledge and sources of information. An enquiry, like that of a Commission, will lead
to debatable questions as to the adequacy of the provisions of the law, its deficiencies, the
sufficiency and efficiency of the executive side of the Government to implement it
effectively, the problems that arise in the course of implementation of the law and the
like, ail of which do not legitimately fall within the ambit of an enquiry by a court. The
problems are problems of legislative policy. It is for the legislature to decide what should
go into the law to give effect to its policy towards securing its purpose. The legislature
will have to consider the divergent views in the matter and make its own choice as to how
it can effectuate its policy. The courts are not concerned with that aspect of the matter
and even if a Jaw is considered a failure, courts cannot refuse to give effect to the same.
The declaration does no more than forbid such an enquiry by the courts which the courts
themselves would not have undertaken. The declaration is only by way of abundant
caution.

1381. No other ground is precluded from judicial review under Article 31C. It was rightly
conceded on behalf of the Union that the court in deciding whether the law falls within
the general description given of it in Article 31C will be competent to examine the true
nature and character of the legislation, its design and the primary matter dealt with, its
object and scope. See : e.g. Charles Russell v. The Queen [1882] (VII) Appeal Cases 829
(838-840). If the court comes to the conclusion that the above object of the legislation
was merely a pretence and the real object was discrimination or something other than the
object specified in Article (b) and (c), Article 31C would not be attracted and the validity
of the Statute would have to be tested independently of Article 31C. Similarly as
observed in Attorney-General v. Queen Insurance Co. [1878] 3 Appeal Cases 1090 “if the
legislation ostensibly under one of the powers conferred by the Constitution is in truth
and fact really to accomplish an unauthorised purpose the court would be entitled to tear
the veil and decide according to the real nature of the statute.
1382. In that view of the true nature of Article 31C it cannot be said that the amendment
is invalid.

1383. The twenty-fifth Amendment Act is, therefore, valid.

1384. By the twenty-ninth Amendment, the two Kerala Acts challenged in this petition
were included in the Ninth Schedule. Like other Acts included in that Schedule they are
immune from challenge by reason of the protection given to the Schedule by Article 31B.
It was sought to be argued that unless the Acts related to agrarian reform, implicit in the
words ‘Without prejudice to the generality of the provisions contained in Article 31A’
with which Article 31B opens, the protection was not available. That argument has been
rejected previously. See for example N.B. Jeejeebhoy v. Assistant Collector, Thana
[1965] (1) S.C.R. 636. Actually the argument does not amount to a challenge to the
validity of the Amendment, hut an attempt to show that in spite of the Amendment, the
two laws would not be saved by Article 316. The twenty-ninth Amendment is not
different from several similar Amendments made previously by which Statutes were
added from time to time to the ninth schedule and whose validity has been upheld by this
Court. The twenty-ninth Amendment is, therefore, valid.

1385. My conclusions are:

(1) The power and the procedure for the amendment of the Constitution
were contained in the unamended Article 368. An Amendment of the
Constitution in accordance with the procedure prescribed in that Article is
not a ‘law’ within the meaning of Article 13. An Amendment of the
Constitution abridging or taking away a fundamental right conferred by
Part III of the Constitution is not void as contravening the provisions of
Article 13(2). The majority decision in Golak Nath v. State of Punjab is
with respect, not correct.

(2) There were no implied or inherent limitations on the Amending power
under the unamended Article 368 in its operation over the fundamental
rights. There can be none after its amendment.

(3) The twenty fourth, the twenty-fifth and the twenty-ninth Amendment
Acts are valid.

1386. The case will now be posted before the regular bench for disposal in accordance
with law.

H.R. Khanna J.

1387. Questions relating to the validity of the Constitution (Twentyfourth Amendment)
Act, Constitution (Twentyfifth Amendment) Act and Constitution (Twehtyninth
Amendment) Act, as well as the question whether the Parliament acting under Article 368
of the Constitution can amend the provisions of Part III of the Constitution so as to take
away or abridge fundamental rights arise for determination in this petition under Article
32 of the Constitution. A number of other important questions, to which reference would
be made hereafter, have also been posed during discussion, and they would be dealt with
at the appropriate stage. Similar questions arise in a number of other petitions, and the
counsel of the parties in those cases have been allowed to intervene.
1388. The necessary facts may now be set out, while the details which have no material
bearing for the purpose of this decision can be omitted. Kerala Land Reform’s Act, 1963
(Act 1 of 1964) as originally enacted was inserted as item No. 39 in the Ninth Schedule to
the Constitution. The said Act was subsequently amanded by Kerala-Land Reforms
(Amendment) Act, 1969 (Act 35 of 1969). The petitioner filed the present writ petition on
March 21, 1970 challenging the Constitutional Validity of the Kerala Land Reforms Act,.
1963 (Act 1 of 1964) as amended by the Kerala Land Reforms (Amendment) Act, 1969
(Act 35 of 1969). The aforesaid Act was also challenged in a number of petitions before
the Kerala High Court. A Full Bench of the Kerala High Court as per its decision in V.N.
Narayanan Nair v. State of Kerala ILR [1970] (II) Kerala 315 upheld the validity of the
said Act, except in respect of certain provisions. Those provisions were declared to be
invalid. The State of Kerala came up in appeal to this Court against the judgment of the
Kerala High Court in so far as that court had held a number of provisions of the Act to be
invalid. This Court dismissed the appeals of the State as per judgment dated April 26,
1972. (1972) 2 S.C.C. 364. Appeals filed by private parties against the judgment of the
Kerala High Court upholding the validity of the other provisions too were dismissed.
Some writ petitions filed in this Court challenging the validity of the above mentioned
Act were also disposed of by this Court in accordance with its decision in the appeals
filed by the the State of Kerala and the private parties.

1389. The Kerala High Court as per judgment dated October 21, 1970 declared some
other provisions of the Kerala Land Reforms Act as amended by Act 35 of 1969 to the
invalid and unConstitutional. After the above judgment of the High Court the Kerala
Land Reforms Act was amended by Ordinance 4 of 1971 which was promulgated on
January 30, 1971. The Kerala Land Reforms (Amendment) Bill, 1971 was thereafter
introduced in the Legislative Assembly to replace the ordinance. The Bill was passed by
the Legislative Assembly on April 26, 1971 and received the assent of the President on
August 7, 1971. It was thereafter published as the Kerala Land Reforms Act, 1971 (Act
25 of 1971) in the Gazette Extraordinary on August 11, 1971. By the Constitution
(Twentyninth Amendment) Act, 1972 which was assented to by the President on June 9,
1972 the Kerala Land Reforms (Amendment) Act, 1969 (Act 35 of 1969> and Kerala
Land Reforms (Amendment) Act, 1971 (Act 25 of 1971) were included in the Ninth
Schedule to the Constitution.

1390. The writ petition was amended twice. The first amendment was made with a view
to enable the petitioner to impugn the Constitutional validity of the Kerala Reforms
(Amendment) Act (Act 25 of 1971). The second amendment of the petition was made
with a view to include the prayer to declare the Twentyfourth, Twentyfifth and
Twentyninth Amendments to the Constitution as unConstitutional, ultra vires, null and
void.

1391. It may be mentioned that the Twentyfourth Amendment related to the amendment
of the Constitution. Section 2 of the Amendment Act added Clause (4) in Article 13 as
under:

(4) Nothing in this article shall apply to any amendment of this
Constitution made under Article 368.

1392. Section 3 of the Amendment Act read as under:

3. Article 368 of the Constitution shall be renumbered as Clause (2)
thereof, and

(a) for the marginal heading to that article, the following marginal heading
shall be substituted, namely:

Power of Parliament to amend the Constitution and
procedure therefor.;

(b) before Clause (2) as so re-numbered, the following clause shall be
inserted, namely:

(1) Notwithstanding anything in this Constitution,
Parliament may in exercise of its constituent power amend
by way of addition, variation or repeal any provisions of
this Constitution in accordance with the procedure laid
down in this article,;

(c) in Clause (2) as so re-numbered, for the words “it shall be presented to
the President for his assent and upon such assent being given to the Bill,”
the words “it shall be presented to the President who shall give his assent
to the Bill and thereupon” shall be substituted;

(d) after Clause (2) as so re-numbered, the following clause shall be
inserted, namely:

(3) Nothing in Article 13 shall apply to any amendment
made under this article.

We may set out Articles 13 and 368 as they existed both before and after amendment
made by the Twentyfourth Amendment Act:

Before the Amendment After the Amendment 13. (1) All laws in force in
the territory of 13. (1) All laws in force in the territory India
immediately before the of India immediately before commencement of this
Constitution, the commencement of this Consitution, so far as they are
inconsistent in far so as they are inconsistent with the provisions of
this part, shall with the provisions of this Part, to the extent of
such inconsistency, shall to the extent of such inconssistency be void.
be void. (2) The State shall not make any law (2) The State shall not
make any law which takes away or abridges the rights which takes away
or abridges the conferred by this Part and any law made rights
conferred by this Part and any in contravention of this clause shall,
law made in contravention of this to the extent of the contravention,
clause shall, to the extent of the be void. contravention, be void. (3)
In this article, unless the context (3) In this article, unless the
context otherwise requires. otherwise requires, (a) “law” includes any
Ordinance, order (a) “law” includes any Ordinance byelaw, rules,
regulation, notification, order, byelaw, rule, regulation, custom or
usage having in the territory notification, of India the force of law;
custom or usage having in the territory of India the force, of law; (b)
“laws inforce” includes laws passed (b) “laws in force” includes laws
or made by a Legislature or passed or made by a Legislature or other
competent authority in the other competent authority in the territory
of India before the commencement territory of India before the
commencement of the Constitution and not of this Constitution and
previously repealed, notwithstanding not previously repealed,
notwithstanding that any such law or any part that any such law or any
thereof may not be then in operation part thereof may not be then of
either at all or in particular areas. operation either at all or in
particular areas (4) Nothing in this article shall apply to any
amendment of this Constitution made under Article 368. 368. An
amendment of this Constitution 368. (r) Notwithstanding anything may be
initiated only by the introdution in this Constitution, Parliament may
of a Bill for the purpose in in exercise of its constituent power
either House of Parliament, and when amend by way of addition,
variation the Bill is passed in each House or repeal any provision of
this Constitution by a majority of the total membership in accordance
with the procedure of that House and by a majority of not laid down in
this article less than twothirds of the members of that House present
and voting, it shall (2) An amendment of this Constitution be presented
to the President may be initiated only by the introduction for his
assent and upon such assent being of a Bill for the purpose in given to
the Bill, the Constitution either House of Parliament, and when shall
stand amended in accordance with the Bill is passed in each House by a
the terms of the Bill : majority of the total membership of that House
and by a majority of Provided that if such amendment seeks to not less
than two-thirds of the members make any change in- of that House
present and voting, it shall be presented to the President who shall
give his assent to the Bill and thereupon the Constitution shall Stand
amended in accordance with the terms of the Bill : Provided that if
such amendment seeks to make any change in- (a) Article 54, Article 55,
Article 73, (a) Article 54, Article 55, Article 73, Article 162 or
Article 241, or Article 162 or Article 241, or (b) Chapter IV of Part
V, Chapter V (b) Chapter IV of Part V, Chapter : V of Part VI, or
Chapter I of Part XI or of Part VI, or Chapter I of Part XI or (c) any
of the Lists in the Seventh (c) any of the Lists in the Seventh
Schedule, or Schedule, or (d) the representation of States in (d) the
representration of States in Parliament, or Parliament, or (e) the
provisions of this article, (e) the provisions of this article, the
amendment shall also require to the amendment shall also require to be
ratified by the Legislatures of not be ratified by the Legislatures of
less than one-half of the States by not less than one-half of the
States by resolutions to that effect passed by resolutions to that
effect passed by those Legislatures before the Bill making those
Legislatures before the Bill provision for such amendment is presented
making provision of or such amendment to the President for assent. is
presented to the President for assent. (3) Nothing in Article 13 shall
apply to any amendment made under this article.

1393. The Constitution (Twentyfifth Amendment) Act, 1971 amended Article 31 of the
Constitution. The scope of the amendment would be clear from Section 2 of the
Amendment Act which reads as under:

2. In Article 31 of the Constitution,-

(a) for Clause (2), the following clause shall be substituted
namely:

(2) No property shall be compulsorily
acquired or requisitioned save for a public
purpose and save by authority of a law
which provides for acquisition or
requisitioning of the property for an amount
which may be fixed by such law or which
may be determined in accordance with such
principles and given in such manner as may
be specified in such law; and no such law
shall be called in question in any court on
the ground that the amount so fixed or
determined is not adequate or that the whole
or any part of such amount is to be given
otherwise than in cash:

Provided that in making any law providing
for the compulsory acquisition of any
property of an educational institution
established and administered by a minority,
referred to in Clause (1) of Article 30, the
State shall ensure that the amount fixed by
or determined under such law for the
acquisition of such property is such as
would not restrict or abrogate the right
guaranteed under that clause”;

(b) after Clause (2A), the following clause shall be inserted,
namely:

(2B) Nothing in Sub-clause (f) of Clause (1)
of Article 19 shall affect any such law as is
referred to in Clause (2).

1394. The Constitution (Twentyfifth Amendment) Act also added Article 31C after
Article 31B as under:

31C. Notwithstanding anything contained in Article 13, no law giving
effect to the policy of the State towards securing the principles specified in
Clause (b) or Clause (c) of Article 39, shall be deemed to be void on the
ground that it is inconsistent with, or takes away or abridges any of the
rights conferred by Article 14, Article 19 or Article 31; and no law
containing a declaration that it is for giving effect to such policy shall be
called in question in any court on the ground that it does not give effect to
such policy.

Provided that where such law is made by the Legislature of a State, the
provisions of this article shall not apply thereto unless such law, having
been reserved for the consideration of the President, has received his
assent.

1395. The Constitution (Twentyninth Amendment) Act, as mentioned earlier, inserted the
following as entries No. 65 and 66 respectively in the Ninth Schedule to the Constitution:

(i) The Kerala Land Reforms (Amendment) Act, 1969 (Kerala Act 35 of
1969); and

(ii) The Kerala Land Reforms (Amerdment) Act, 1971 (Kerala Act 25 of
1971).

1396. The question as to whether the fundamental rights contained in Part III of the
Constitution could be taken away or abridged by amendment was first considered by this
Court in the case of Sri Sankari Prasad Singh Deo v. Union of India And Anr. [1952]
S.C.R. 89 In that case the appellant challenged the First Amendment of the Constitution.
The First Amendment made changes in Articles 15 and 19 of the Constitution. In
addition, it provided for insertion of two Articles, 31A and 31B, in Part III. Article 31A
provided that no law providing for acquisition by the State of any estate or of any such
rights therein or the extinguishment or modification of any such right, shall be deemed to
be void on the ground that it was inconsistent with or took away or abridged any of the
rights conferred by any provision in Part III. The word “estate” was also defined for the
purpose of Article 31A. Article 31B provided for validation of certain Acts and
Regulations which were specified in the Ninth Schedule to the Constitution. The said
Schedule was added for the first time in the Constitution. The Ninth Schedule at that time
contained 13 Acts, all relating to estates, passed by various Legislatures off the Provinces
or States. It was provided that those Acts and Regulations would not be deemed to be
void or ever to have become void on the ground that they were inconsistent with or took
away or abridged any of the rights conferred by any provision of Part III. It further
provided that notwithstanding any judgment, decree or order of any court or Tribunal to
the contrary, all such Acts and Regulations, subject to the power of any competent
Legislature to repeal or amend them, would continue in force.

1397. The attack on the validity of the First Amendment was based primarily on three
grounds. Firstly, that amendments to the Constitution made under Article 368 were liable
to be tested under Article 13(2); secondly, that in any case as Articles 31A and 31B
inserted in the Constitution by the First Amendment affected the powers of the High
Court under Article 226 and of this Court under Articles 132 and 136, the Amendment
required ratification under the proviso to Article 368; and thirdly, that Articles 31A and
31B were invalid on the ground that they related to matters covered by the State List.
This Court rejected all the three contentions. It held that although “law” would ordinarily
include Constitutional law, there was a clear demarcation between ordinary law made in
the exercise of legislative power and Constitutional law made in the exercise of
constituent power. In the context of Article 13, “law” must be taken to mean rules or
regulations made in exercise of ordinary legislative power and not amendments to
Constitution made in the exercise of constituent power. Article 13(2), as such, was held
not to affect amendments made under Article 368. This Court further held that Articles
31A and 31B did not curtail the power, of this Court and of the High Court and as such
did not require ratification under the proviso contained in Article 368. Finally, it was held
that Articles 31A and 31B were essentially amendments to the Constitution and the
Parliament had the power to make such amendments. In consequence, the First
Amendment to the Constitution was held to be valid.

1398. The second case in which there arose the question of the power of the Parliament to
amend fundamental rights was Sajjan Singh v. State of Rajasthan [1965] 1 S.C.R. 933. In
this case the Seventeenth Amendment made on June 29, 1964 was challenged. By the
Seventeenth Amendment changes were made in Article 31A of the Constitution and 44
Acts were included in the Ninth Schedule to the Constitution to give them complete
protection from attack under any provision of Part III of the Constitution. One of the
contentions advanced in Sajjan Singh’s case was that, as Article 226 was likely to be
affected by the Seventeenth Amendment, it required ratification under the proviso to
Article 368 and that the decision in Sankari Prasad’s case (supra) which had negatived
such a contention required reconsideration. It was also urged that the Seventeenth
Amendment was legislation with respect to land and the Parliament had no right to
legislate in that respect. It was further argued that as the Seventeenth Amendment
provided that Acts put in the Ninth Schedule would be valid in spite of the decision of the
courts, it was unConstitutional. This Court by a majority of 3 to 2 upheld the correctness
of the decision in Sankari Prasad’s case. This Court further held unanimously that the
Seventeenth Amendment did not require ratification under the proviso to Article 368. The
Parliament, it was held, in enacting the amendment was not legislating with respect to
land and that it was open to Parliament to validate legislation which had been declared
invalid by courts. By a majority of 3 to 2 the Court held that the power conferred by
Article 368 included the power to take away fundamental rights guaranteed by Part III
and that the power to amend was a very wide power which could not be controlled by the
literal dictionary meaning of the word “amend”. The word “law” in Article 13(2), it was
held, did not include an amendment of the Constitution made in pursuance of Article 368.
The minority, however, doubted the correctness of the view taken in Sankari Prasad’s
case to the effect that the word “law” in Article 13(2) did not include amendment to the
Constitution made under Article 368.

1399. The correctness of the decision of this Court in Sankari Prasad’s case and of the
majority in Sajjan Singh’s case was questioned in the case of I.C. Golak Nath and Ors. v.
State of Punjab and Anr. [1967] 2 S.C.R. 762. The case was heard by a special bench
consisting of 11 judges. This Court in that case was concerned with the validity of the
Punjab Security of Land Tenures Act, 1953 and of the Mysore Land Reforms Act. These
two Acts had been included in the Ninth Schedule to the Constitution by the Constitution
(Seventeenth Amendment) Act, 1964. It was held by Subba Rao C.J., Shah, Sikri, Shelat
and Vaidialingam JJ. Hidayatullah J. concurring) that fundamental rights cannot be
abridged or taken away by the amending procedure in Ariticle 368 of the Constitution.
An amendment of the Constitution, it was observed, is “law” within the meaning of
Article 13(2) and is, therefore, subject to Part III of the Constitution. Subba Rao C.J.,
who gave the judgment on his own behalf as well as on behalf of Shah, Sikri, Shelat and
Vaidialingam JJ. gave his conclusions as under:

(1) The power of the Parliament to amend the Constitution is derived from
Articles 245, 246 and 248 of the Constitution and not from Article 368
thereof which only deals with procedure. Amendment is a legislative
process.

(2) Amendment is ‘law’ within the meaning of Article 13 of the
Constitution and, therefore, if it takes away or abridges the rights
conferred by Part III thereof, it is void.

(3) The Constitution (First Amendment) Act, 1951 Constitution (Fourth
Amendment) Act, 1955, and the Constitution (Seventeenth Amendment)
Act, 1964, abridge the scope of the fundamental rights. But, on the basis
of earlier decisions of this Court, they were valid.

(4) On the application of the doctrine of ‘prospective over-ruling’, as
explained by us earlier, our decision will have only prospective operation
and, therefore, the said amendments will continue to be valid.
(5) We declare that the Parliament will have no power from the date of
this decision to amend any of the provisions of Part III of the Constitution
so as to take away or abridge the fundamental rights enshrined therein.
(6) As the Constitution (Seventeenth Amendment) Act holds the field, the
validity of the two impugned Acts, namely, the Punjab Security of Land
Tenures Act X of 1953, and the Mysore Land-Reforms Act X of 1962, as
amended by Act XIV of 1965, cannot be questioned on the ground that
they offend Articles 13, 14 or 31 of the Constitution.

Hidayatullah J. summed up his conclusions as under:

(i) that the Fundamental Rights are outside the amendatoryprocess if the
amendment seeks to abridge or take away any of the rights;

(ii) that Sankari Prasad’s case (and Sajjan Singh’t case which followed it)
conceded the power of amendment over Part III of the Constitution on an
erroneous view of Articles 13(2) and 368;

(iii) that the Fust, Fourth and Seventh Amendments being part of the
Constitution by acquiescence for a long time, cannot now be challenged
and they contain authority for the Seventeenth Amendment

(iv) that this Court having now laid down that Fundamental Rights cannot
be abriged or taken away by the exercise of amendtory process in Article
368, any further inroad into these rights as they exist today will be illegal
and unConstitutional unless it complies with Part III in general and Article
13(2) in particular;

(v) that for abridging or taking away Fundamental Rights, a Constituent
body will have to be convoked; and

(vi) that, the two impugned Acts, namely, the Punjab Security of Land
Tenures Act, 1953 (X of 1953) and the Mysore Land Reforms Act, 1961
(X of 1962) as amended by Act XIV of 1965 are valid under the
Constitution not because they are included in Schedule 9 of the
Constitution but because they are protected by Article 31-A, and the
President’s assent.

As against the view taken by the majority, Wanchoo, Bachawat, Ramaswami, Bhargava
and Mitter, JJ. gave dissenting judgments. According to them, Article 368 carried the
power to amend all parts of the Constitution including the fundamental rights in Part III
of the Constitution. An amendment, according to the five learned Judges, was not “law”
for the purpose of Article 13(2) and could not be tested under that article. The learned
Judges accordingly reaffirmed the correctness of the decision in the cases of Sankari
Prasad and Sajjan Singh. Some of the conclusions arrived at by Wanchoo J., who gave
the judgment on his own behalf as well as on behalf of Bhargava and Mitter JJ. may be
reproduced as under:

(i) The Constitution provides a separate part headed ‘Amendment of the
Constitution’ and Article 368 is the only article in that Part. There can
therefore, be no doubt that the power to amend the Constitution must be
contained in Article 368.

(ii) There is no express limitation on power of amendment in Article 368
and no limitation can or should be implied therein. If the Constitution
makers intended certain basic provisions in the Constitution, and Part III
in particular, to be not amendable there is no reason why it was not so
stated in Article 368.

(iii) The power conferred by the words of Article 368 being unfettered,
inconsistency between that power and the provision in Article 13(2) must
be avoided Therefore in keeping with the unfettered power in Article 368
the word “law” in Article 13(2) must be read as meaning law passed under
the ordinary legislative power and not a Constitutional amendment.

(iv) Though the period for which Sankari Prasad’s case has stood
unchallenged is not long, the effects which have followed on the passing
of State laws on the faith of that decision, are so overwhelming that the
decision should not be disturbed, otherwise chaos will follow. This is the
fittest possible case in which the principle of stare decisis should be
applied.

(v) The doctrine of prospective overruling cannot be accepted in this
country. The doctrine accepted here is that courts declare law and that a
declaration made by a court is the law of the land and takes effect from the
date the law came into force. It would be undesirable to give up that
doctrine and supersede it with the doctrine of prospective overruling.
The main conclusions of Bachawat J. were as under:

(i) Article 368 not only prescribes the procedure but also gives the power
of amendment.

(ii) The power to amend the Constitution cannot be said to reside in
Article 248 and List I, item 97 because if amendment could be made by
ordinary lagislative process Article 368 would be meaningless.

(iii) The contention that a Constitutional amendment under Article 368 is a
law within the meaning of Article 13 must be rejected.

(iv) There is no conflict between Articles 13(2) and 368. The two articles
operate in different fields, the former in the field of law, the latter in that
of Constitutional amendment.

(v) If the First, Fourth, Sixteenth & Seventeenth Amendment Acts are
void they do not legally exist from their inception. They cannot be valid
from 1951 to 1957 and invalid thereafter. To say that they were valid in
the past and will be invalid in the future is to amend the Constitution. Such
a naked power of amendment is not given to the Judges and therefore the
doctrine of prospective overruling cannot be adopted.

We may now set out some of the conclusions of Ramswami J. as under:

(i) In a written Constitution the amendment of the Constitution is a
substantive constituent act which is made in the exercise of the sovereign
power through a predesigned procedure unconnected with ordinary
legislation. The amending power in Article 368 is hence sui generis and
cannot be compared to the lawmaking power of Parliament pursuant to
Article 246 read with Lists I and III. It follows that the expression ‘law’ in
Article 13(2) cannot be construed as including an amendment of the
Constitution which is achieved by Parliament in exercise of its sovereign
constituent power, but must mean law made by Parliament in its
legislative capacity under Article 246 read with List I and List III of the
7th Schedule.

(ii) The language of Article 368 is perfectly general and empowers
Parliament to amend the Constitution without any exception whatsoever.
The use of the word ‘fundamental’ to describe the rights in Part III and the
word ‘gurantecd’ in Article 32 cannot lift the fundamental lights above the
Constitution itself.

(iii) There is no room for an implication in the construction of Article 368.
If the Constitution makers wanted certain basic features to be
unamendable they would have said so.

(iv) It cannot be assumed that the Constitution makers intended to forge a
political strait-jacket for generations to come. Today at a time when
absolutes are discredited, it must not be too readily assumed that there are
basic features of the Constitution which shackle the amending power and
which take precedence over the general welfare of the nation and the need
for agrarian and social reform.

(v) If the fundamental rights are unamendable and if Article 368 does not
include any such power it follows that the amendment of, say Article 31
by insertions of Articles 31A and 31B can only be made by a voilent
revolution. It is doubtful if the proceedings of a new Constitutent
Assembly that may be called will have any legal validity for if the
Constitution provides its own method of amendment, any other method
will be unConstitutional and void.

(vi) It was not necessary to express an opinion on the doctrine of
prospective overruling of legislation.

1400. Before dealing with Article 368, we may observe that there are twotypes of
Constitutions, viz., rigid and flexible. It is a frequently held but erroneous impression that
this is the same as saying nondocumentary or documentary. Now, while it is true that a
non-documentary Constitution cannot be other than flexible, it is quite possible for a
documentary Constitution not to be rigid. What, then, is that makes a Constitution
flexible or rigid? The whole ground of difference here is whether the process of
Constitutional law-making is or is not identical with the process of ordinary law-making.
The Constitution which can be altered or amended without any special machinery is a
flexible Constitution. The Constitution which requires special procedure for its alteration
or amendment is a rigid Constitution (see p. 66-68 of the Modern Political Constitutions
by C.F. Strong). Lord Birkenhead L.C. adopted similar test in the Australian
(Queensland) case of McCawley v. The King [1920] A.C. 763 though he used the
nomenclature controlled and uncontrolled Constitutions in respect of rigid and flexible
Constitutions. He observed in this connection:

The difference of view, which has been, the subject of careful analysis by
writers upon the subject of Constitutional law, may be traced mainly to the
spirit and genius of the nation in which a particular Constitution has its
birth. Some communities, and notably Great Britain, have not in the
framing of Constitutions felt it necessary, or thought it useful, to shackle
the complete independence of their successOrs. They have shrunk from
the assumption that a degree of wisdom and foresight has been conceded
to their generation which will be, or may be, wanting to their successors,
in spite of the fact that those successors will possess more exprience of the
circumstances and necessities amid which their lives are lived. Those
Constitution framers who have adopted the other view must be supposed
to have believed that certainty and stability were in such a matter the
supreme desiderata. Giving effect to this belief, they have created
obstacles of varying difficulty in the path of those who would lay rash
hands upon the ark of the Constitution.

1401. Let us now deal with Article 368 of the Constitution. As amendments in Articles
13 and 368 of the Constitution were made in purported exercise of the powers conferred
by Article 368 in the form it existed before the amendment made by the Twentyfourth
Amendment, we shall deal with the article as it was before that amendment. It may be
mentioned in this context that Article 4, Article 169, Fifth Schedule Para 7 and Sixth
Schedule Para 21 empower the Parliament to pass laws amending the provisions of the
First, Fourth, Fifth and Sixth Schedules and making amendments of the Constitution
consequential on the formation of new States or alteration of areas, boundaries, or names
of existing States, as well as on abolition or creation of legislative councils in States.
Fifth Schedule contains provisions as to administration of controlled areas and scheduled
tribes while Sixth Schedule contains provisions as to the administration of tribal areas. It
is further expressly provided that no such law would be deemed to be an amendment of
the Constitution for the purpose of Article 368. There are a number of articles which
provide that they would continue to apply till such time as a law is made in variance of
them. Some of those articles are:

10, 53(3), 65(3), 73(2), 97, 98(3), 106, 120(2), 135, 137, 142(1), 146(2),
148(3), 149, 171(2), 186, 187(3), 189(3), 194(3), 195, 210(2), 221(2), 225,
229, 239(1), 241(3), 283(1) and (2), 285 (2), 287, 300(1), 313, 345 and

373.
1402. The other provisions of the Constitution can be amended by recourse to Article 368
only.

1403. Article 368 finds its place in Part XX of the Constitution and is the only article in
that part. The part is headed “Amendment of the Constitution”. It is not disputed that
Article 368 provides for the procedure of amending the Constitution. Question, however,
arises as to whether Article 368 also contains the power to amend the Constitution. It may
be stated in this connection that all the five Judges who gave the dissenting judgment in
the case of Golaknath, namely, Wanchoo, Bachawat, Ramaswamil, Bhargava and Mitter
JJ. expressed the view that Article 368 dealt with not only the procedure of amending the
Constitution but also contained the power to amend the Constitution. The argument that
the power to amend the Constitution was contained in the residuary power of Parliament
in Article 248 read with item 97 of List I was rejected. Hidayatullah J. agreed with the
view that amendment to the Constitution is not made under power derived from Article
248 read with entry 97 of List I. According to him, the power of amendment was sat
generis. As against that, the view taken by Subha Rao C.J., Shah, Sikri, Shelat and
Vidialingam JJ. was that Article 368 merely prescribed the various steps in the matter of
amendment of the Constitution and that power to amend the Constitution was derived
from Articles 245, 246 and 248 read with item 97 of List I. It was said that the residuary
power of Parliament can certainly take in the power to amend the Constitution.
1404. Amendment of the Constitution, according to the provisions of Article 368, is
initialed by the introduction of a Bill in either House of Parliament The Bill has to be
passed in each House by a majority of total membership of that House and by a majority
of not less than two-thirds members of the House present and voting. After it has been so
passed, the Bill is to be presented to the President for his assent. When the President
gives his assent to the Bill, the Constitution, according to Article 368, shall stand
amended in accordance with the terms of the Bill. There is a proviso added to Article 368
with respect to amendment of certain articles and other provisions of the Constitution
including Article 368. Those provisions can be amended only if the Bill passed by the
two Houses of Parliament by necessary majority, as mentioned earlier, is ratified by the
Legislatures of not less than one-half of the States by iresolutions to that effect. In such a
case, the Bill has to be presented to the President for his assent only after the necessary
ratification by the State Legislatures. On the assent being given, the Constitution stands
amended in accordance with the terms of the Bill.

1405. The words in Article 368 “the Constiuttion shall stand amended in accordance with
the terms of the Bill”, in my opinion, clearly indicate that the said article provides not
merely the procedure for amending the Constitution but also contains the power to amend
Article 368. The fact that a separate Part was provided with the heading “Amendment of
the Constitution” shows that the said part was confined not merely to the procedure for
making the amendment but also contained the power to make the amendment. It is no
doubt true that Article 248 read with item 97 of List I has a wide scope, but in spite of the
width of its scope, it cannot, in my opinion, include the power to amend the Constitution.
The power to legislate contained in Articles 245, 246 or 248 is subject to the provisions
of the Constitution. If the argument were to be accepted that the power to amend the
Constitution is contained in Article 248 read with item No. 97 List I, it would be difficult
to make amendment of the Constitution because the amendment would in most of the
cases be inconsistent with the article proposed to be amended. The only amendments
which would be permissible in such an event would be, ones like those contemplated by
Articles 4 and 169 which expressly provide for a law being made for the purpose in
variance of specified provisions of the Constitution. Such law has to be passed by
ordinary legislative process. Article 368 would thus become more or less a dead letter.
1406. Article 248 read with entry 97 List I contemplates legislative process. If the
amendment of the Constitution were such a legislative process, the provision regarding
ratification by the legislatures of not less than one-half of the States in respect of certain
amendments of the Constitution would be meaningless because there is no question of
ratification of a legislation made by Parliament in exercise of the power conferred by
Article 248 read with entry 97 List I. It is noteworthy that ratification is by means of
resolutions by State Legislatures. The passing of resolution can plainly be not considered
to be a legislative process for making a law. The State Governors also do not come into
the picture for the purpose of ratification. The State Legislatures in ratifying, it has been
said, exercise a constituent function. Ratifying process, according to Orfield, is
equivalent to roll call of the States. Ratification by a State of Constitutional amendment is
not an act of legislation within the proper sense of the word. It is but the expression of the
assent of the States to the proposed amendment (see The Amending of the Federal
Constitution p. 62-63).

1407. The fact that the marginal note of Article 368 contained the words “Procedure for
Amendment of the Constitution” would not detract from the above conclusion as the
marginal note cannot control the scope of the article itself. As mentioned earlier, the
words in the article that “the Constitution shall stand amended in accordance with the
terms of the Bill” indicate that the power to amend the Constitution is also contained in
Article 368. The existence of such a power which can clearly be discerned in the scheme
and language of Article 368 cannot be ruled out or denied by invoking the marginal note
of the article.

1408. The various subjects contained in entries in List I, List II and List III of Seventh
Schedule to the Constitution were enumerated and specified at great length. Our
Constitution in this respect was not written on a tabula rasa. On the contrary, the scheme
of distribution of legislative lists in the Government of India Act, 1935 was to a great
extent adopted in the Constitution. Referring to the’ said distribution of lists and the
residuary provisions in the Government of India Act, Gwyer C.J. observed in the case In
re. The Central Provinces and Berar Sales of Motor Spirit and Lubricants Taxation Act,
1938 [1939] F.C.R. 38.

The attempt to avoid a final assignment of residuary powers by an
exhaustive enumeration of legislative subjects has made the Indian
Constitution Act unique among federal Constitutions in the length and
detail of its Legislative Lists.

Our Constitution-makers made list of the legislative entries still more exhaustive and the
intention obviously was that the subjects mentioned should be covered by one or other of
the specific entries, so that as few subjects as possible and which did not readily strike to
the Constitution-makers should be covered by the residuary entry 97 in List 1. The
Constitution-makers, in my opinion, could not have failed to make an entry in the lists in
the Seventh Schedule for amendment of the Constitution if they had wanted the
amendment of Constitution to be dealt with as an ordinary legislative measure under
Articles 245, 246 and 248 of the Constitution. The fact that they provided separate Part in
the Constitution for amendment of the Constitution shows that they realised the
importance of the subject of amendment of the Constitution. It is difficult to hold that
despite their awareness of the importance of Constitutional amendment, they left it to be
dealt with under and spelt out of entry 97 List I which merely deals with “any other
matter not enumerated in List II or List III including any tax not mentioned in either of
those lists.

1409. The residuary entry is essential in a federal Constitution and the sole object of the
residuary entry is to confer on the federal legislature or the State Legislatures, as the case
may be, the power to make ordinary laws under and in accordance with the Constitution
in respect of any matter, not enumerated in any other list for legislation. By the very
nature of things the power to amend the Constitution cannot be in the residuary entry in a
federal Constitution because the power to amend the Constitution would also include the
power to alter the distribution of subjects mentioned in different entries. Such a power
can obviously be not a legislative power.

1410. It was originally intended that the residuary power of legislation should be vested
in the States. This is clear from the Objective Resolution which was moved by Pt. Nehru
in the Constituent Assembly before the partition of the country on December 13, 1946
(see Constituent Assembly debates, Vol. I, p. 59). After the partition, the residuauy power
of legislation was vested in the Centre and was taken out of the State List. If the intention
to vest residuary powers in States had been eventually carried out, no argument could
possibly have been advanced that the power to amend the Constitution was possessed by
the States and not by the Union. The fact that subsequently the Constitutent Assembly
vested the residuary power in the Union Parliament subject to ratification by State
Legislatures in certain cases, would not go to show that the residuary clause included the
power to amend the Constitution.

1411. I am therefore of the view that Article 368 prescribes not only the procedure for the
amendment of the Constitution but also confers power of amending the Constitution.
1412. Irrespective of the source of power, the words in Article 368 that “the Constitution
shall stand amended” indicate that the process of making amendment prescribed in
Article 368 is a self-executing process. The article shows that once the procedure
prescribed in that article has been complied with, the end product is the amendment of the
Constitution.

1413. Question then arises as to whether there is any power under Article 368 of
amendment of Part III so as to take away or abridge fundamental rights. In this respect
we find that Article 368 contains provisions relating to amendment of the Constitution.
No words are to be found in Article 368 as may indicate that a limitation was intended on
the power of making amendment of Part III with a view to take away or abridge
fundamental rights. On the contrary, the words used in Article 368 are that if the
procedure prescribed by that article is complied with, the Constitution shall stand
amended. The words “the Constitution shall stand amended” plainly cover the various
articles of the Constitution, and I find it difficult in the face of those clear and
unambiguous words to exclude from their operation the articles relating to fundamental
rights in Part III of the Constitution. It is an elemental rule of construction that while
dealing with a Constitution every word is to be expounded in its plain, obvious and
commonsense unless the context furnishes some ground to control, qualify or enlarge it
and there cannot be imposed upon the words any recondite meaning or any extraordinary
gloss (see Story on Constitution of the United States, Vol. I, Para 451). It has not yet been
erected into a legal maxim of Constitutional construction that words were meant to
conceal thoughts. If framers of the Constitution had intended that provisions relating to
fundamental rights in Part III be not amended, it is inconceivable that they would not
have inserted a provision to that effect in Article 368 or elsewhere. I cannot persuade
myself to believe that the framers of the Constitution deliberately used words which
cloaked their real intention when it would have been so simple a matter to make the
intention clear beyond any possibility of doubt.

1414. In the case of The Queen v. Burah [1878] 3 A.C. 889 at p. 904-5 Lord Selborne
observed:

The established courts of justice, when a question arises whether the
prescribed limits have been exceeded, must of necessity determine that
question; and the only way in which they can properly do so, is by looking
to the terms of the instrument by which, affirmatively, the legislative
powers were created, and by which, negatively, they are restricted. If what
has been done is legislation, within the general scope of the affirmative
words which give the power, and if it violates no express condition or
restriction by which that power is limited,…it is not for any court of justice
to inquire further, or to enlarge constructively those conditions or
restrictions.

Although the above observations were made in the context of the legislative power, they
have equal, if not greater, relevance in the context of the power of amendment of the
Constitution.:

1415. It also cannot be said that even though the framers of the Constitution intended that
Part III of the Constitutilon relating to fundamental rights should not be amended, by
inadvertent omission they failed to make an express provision for the purpose. Reference
to the proceedings dated September 17, 1949 of the Constituent Assembly shows that an
amendment to that effect was moved by Dr. P.S. Deshmukh. This amendment which
related to insertion of Article 304A after Article 304 (which corresponded to present
Article 368) was in the following words:

Notwithstanding anything contained in this Constitution to the contrary,
no amendment which is calculated to infringe or restrict or diminish the
scope of any individual rights, any rights of a person or persons with
respect to property or otherwise, shall be permissible under this
Constitution and any amendment which is or is likely to have such an
effect shall be void and ultra vires of any Legislature.

The above amendment, which was subsequently withdrawn, must have been incorporated
in the Constitution if the framers of the Constitution had intended that no amendment of
the Constitution should take away or abridge the fundamental rights in Part III of the
Constitution.

1416. Before the Constitution was framed, Mr. B.N. Rau, Constitutional Adviser, sent a
questionnaire along with a covering letter on March 17, 1947 to the members of the
Central and Provincial Legislatures. Question 27 was to the effect as to what provision
should be made regarding the amendment of the Constitution. The attention of the
members of the Central and Provincial Legislatures was invited in this context to the
provisions for amendment in the British, Canadian, Australian, South African, US, Swiss
and Irish Constitutions. Some of those Constitutions placed limitations on the power of
amendment and contained express provisions in respect of those limitations. For instance,
Article 5 of the United States contained a proviso “that no amendment which may be
made prior to the year one thousand eight hundred and eight shall in any manner affect
the first and fourth clauses in the ninth section of the first article and that no State,
without its consent, shall be deprived of its equal suffrage in the Senate”. It is
inconceivable that, despite the awareness of the fact that in the Constitutions of other
countries where restriction was sought to be placed on the power of amendment an
express provision to that effect had been inserted, the framers of our Constitution would
omit to insert such a provision in Article 368 or in some other article if, in fact, they
wanted a limitation to be placed on the power of amendment in respect of articles relating
to fundamental right. On the contrary, there is clear indication that the Drafting
Committee was conscious of the need of having an express provision regarding limitation
on the power of amendment in case such a limitation was desired. This is clear from
Article 305 of the Draft Constitution which immediately followed Article 304
corresponding to Article 368 of the Constitution as finally adopted. Article 305 of the
Draft Constitution, which was subsequently dropped, was in the following terms:

305. Notwithstanding anything contained in Article 304 of this
Constitution, the provisions of this Constitution relating to the reservation
of seats for the Muslims, the Scheduled Castes, the Scheduled Tribes or
the Indian Christians either in Parliament or in the Legislature of any State
for the time being specified in Part I of the First Schedule shall not be
amended during a period of ten years from the commencement of this
Constitution and shall cease to have effect on the expiration of that period
unless continued in operation by an amendment of the Constitution.
Article 305 of the Draft Constitution reproduced above makes it manifest that the
Drafting Committee made express provision for limitation on the power of, amendment
in case such a limitation was desired. The fact that in the Constitution as ultimately
adopted, there was no provision either in Article 368 or in any other article containing a
limitation on the power of amendment shows that no such limitation was intended.
1417. The speech of Dr. Ambedkar made on September 17, 1949 while dealing with the
provision relating to amendment of the Constitution also makes it clear that he divided
the various articles of the Constitution into three categories. In one category were placed
certain articles which would be open to amendment by Parliament by simple majority. To
that category belonged Articles 2 and 3 of the Draft Constitution relating to the creation
and reConstitution of the existing States as well as some other articles like those dealing
with upper chambers of the State Legislatures. The second category of articles were those
which could be amended by two-thirds majority of members present and voting in each
House of Parliament. The third category dealt with articles which not only required two-
thirds majority of each House of Parliament but also the ratification of not less than half
of the Legislatures of the States. There was nothing in the speech of Dr. Ambedkar that
apart from the three categories of articles, there was a fourth category of articles
contained in Part III which was not amendable and as such, could not be the subject of
amendment.

1418. It may be mentioned that according to the report of the Constituent Assembly
debates, the speech of Dr. Ambedkar delivered on September 17, 1949 contains the
following sentence:

If the future Parliament wishes to amend any particular article which is not
mentioned in Part III or Article 304, all that is necessary for them is to
have two-thirds majority. (Vol IX. P. 1661)
The words “Part III” in the above sentence plainly have reference to the third category of
articles mentioned in the proviso to draft Article 304 (present Article 368) which required
two-thirds majority and ratification by at least half of the State Legislatures. These words
do not refer to Part III of the Constitution, for if that were so the sentence reproduced
above would appear incongruous in the context of the entire speech and strike a
discordant note against the rest of the speech. Indeed, the entire tenor of the above
speech, as also of the other speeches delivered by Dr. Ambedkar in the Constituent
Assembly, was that all the articles of the Constitution were subject to the amendatory
process.

1419. Another fact which is worthy of note is that the Constitution (First Amendment)
Act, 1951 was passed by the Provisional Parliament which had also acted as the
Constituent Assembly for the drafting of the Constitution. By the First Amendment,
certain fundamental eights contained in Article 19 were abridged and amended. Speeches
in support of the First Amendment were made by Pt. Nehru and Dr. Ambedkar. It was
taken for granted that the Parliament had by adhering to the procedure prescribed in
Article 368 the right to amend the Constitution, including Part III relating to fundamental
rights. Dr. Shyama Prasad Mukherjee who opposed the First Amendment expressly
conceded that Parliament had the power to make the aforesaid amendment. If it had ever
been the intention of the framers of the Constitution that the provisions relating to
fundamental rights contained in Part III of the Constitution could not be amended, it is
difficult to believe that Pt. Nehru and Dr. Ambedkar who played such an important role
in the drafting of the Constitution would have supported the amendment of the
Constitution or in any case would have failed to take note of the fact in their speeches
that Part III was not intended to be amended so as to take away or abridge fundamental
rights. Pt. Nehru in the course of his speech in support of the First Amendment after
referring to the need of making the Constitution adaptable to changing social and
economic conditions and changing ideas observed:

It is of the utmost importance that people should realise that this great
Constitution of ours, over which we laboured for so long, is not a final and
rigid thing, which must either be accepted or broken. A Constitution
which is responsive to the people’s will which is responsive to their ideas,
in that it can be varied here and there, they will respect it all the more and
they will not fight against, when we want to change it. Otherwise, if you
make them feel that it is unchangeable and cannot be touched, the only
thing to be done by those who wish to change it is to try to break it. That is
a dangerous thing and a bad thing. Therefore, it is a desirable and a good
thing for people to realise that this very fine Constitution that we have
fashioned after years of labour is good in so far as it goes but as society
changes, as conditions change we amend it in the proper way. It is not like
the unalterable law of the Medes and the Persians that it cannot be
changed, although the world around may change.

1420. The First Amendment is contemporaneous practical exposition of the power of
amendment under Article 368. Although as observed elsewhere, the provisions of Article
368 in my view are plain and unambiguous and contain no restrictions so far as
amendment of Part III is concerned, even if it may be assumed that the matter is not free
from doubt the First Amendment provides clear evidence of how the provisions of Article
368 were construed and what they were intended and assumed to convey by those who
framed the Constitution and how they acted upon the basis of the said intention and
assumption soon after the framing of the Constitution. The contemporaneous practical
exposition furnishes considerable aid in resolving the said doubt and construing the
provisions of the article. It would be pertinent to reproduce in this context the
observations of Chief Justice Puller while speaking for the US Supreme Court in the case
of William McPherson v. Robert R. Blacker : 146 U.S. 1.

The framers of the Constitution employed words in their natural sense;
and where they are plain and clear, resort to collateral aids to
interpretation is unnecessary and cannot be indulged in to narrow of
enlarge the text; but where there is ambiguity or doubt, or where two
views may well be entertained contemporaneous and subsequent practical
construction are entitled to the greatest weight. Certainly, plaintiffs in
error cannot reasonably assert that the clause of the Constitution under
consideration soplainly sustains their position as to entitle them to object
that contemporaneous history and practical construction are not to be
allowed their legitimate force, and, conceding that their argument inspires
a doubt sufficient to justify resort to the aids of interpretation thus
afforded, we are of opinion that such doubt is thereby resolved against
them, the contemporaneous practical exposition of the Constitution being
too strong and obstinate to be shaken or controlled.

I may also reproduce in this context the following passage from pages 49-
50 of Willoughby’s Constitution of the United States, Vol. I:

In Lithographic Co. v. Sarony 111 U.S. 53 the court declared : The
construction placed upon the Constitution by the first act of 1790 and the
act of 1802 by the men who were contemporary with its formation, many
of whom were members of the Convention who framed it, is of itself
enttitled to very great weight, and when it is remembered that the rights
thus established have not been disputed during a period of nearly a
century, it is almost conclusive.

1421. So far as the question is concerned as to whether the speeches made in the
Constituent Assembly can be taken into consideration, this Court has in three cases,
namely, I.C. Golak Nath and Ors. v. State of Punjab and Anr. (supra), H.H.
Maharajadhiraja Madhav Rao Jiwaji Rao Scindia Bahadur and Ors. v. Union of India

[1971] 3 S.C.R. 9 and Union of India v. H.S. Dhillon [1972] 2 S.C.R. 33 taken the view
that such speeches can be taken into account. In Golak Nath’s case Subba Rao C.J. who
spoke for the majority referred to the speeches of Pt. Jawaharlal Nehru and Dr. Ambedkar
on page 791. Reference was also made to the speech of Dr. Ambedkar by Bachawat J. in
that case on page 924. In the case of Madhav Rao, Shah J. who gave the leading majority
judgment relied upon the speech of Sardar Patel, who was Minister for Home Affairs, in
the Constituent Assembly (see page 83). Reference was also made to the speeches in the
Constituent Assembly by Mitter J. on pages 121 and 122. More recently in H.S. Dhillon’s
case relating to the validity of amendment in Wealth Tax Act, both the majority judgment
as well as the minority judgment referred to the speeches made in the Constituent
Assembly in support of the conclusion arrived at. It can, therefore, be said that this Court
has now accepted the view in its decisions since Golak Nath’s case that speeches made in
the Constituent Assembly can be referred to while dealing with the provision of the
Constitution.

1422. The speeches in the Constituent Assembly, in my opinion, can be referred to for
finding the history of the Constitutional provision and the background against which the
said provision was drafted. The speeches can also shed light to show as to what was the
mischief which was sought to be remedied and what was the object which was sought to
be attained in drafting the provision. The speeches cannot, however, form the basis for
construing the provisions of the Constitution. The task of interpreting the provision of the
Constitution has to be done independently and the reference to the speeches made in the
Constituent Assembly does not absolve the court from performing that task. The
draftsmen are supposed to have expressed their intentions in the words’ used by them in
the provisions. Those words are final repositories of the intention and it would be
ultimately from the words of the provision that the intention of the draftsmen would have
to be gathered.

1423. The next question which arises for consideration is whether the word “law” in
Article 13(2) includes amendment of the Constitution. According to Article 13(2), the
State shall not make any law which takes away or abridges the rights conferred by this
Part and any law made in contravention of this clause shall, to the extent of the
contravention, be void. “State” has been defined in Article 12 to include, unless the
context otherwise requires, the Government and Parliament of India and the Government
and the Legislature of each of the States and all local or other authorities within the
territory of India or under the control of the Government of India. The stand taken on
behalf of the petitioners is that amendment of the Constitution constitutes “law” for the
purpose of Article 13(2). As such, no amendment of the Constitution can take away or
abridge the fundamental rights conferred by Part III of the Constitution. Reference has
also been made to Clause (1) of Article 13, according to which all laws in force in the
territory of India immediately before the commencement of this Constitution in so far as
they are inconsistent with the provisions of this Part, shall, to the extent of such
inconsistency, be void. It is urged that word “law” in Article 13(2) should have the same
meaning as that word in Article 13(1) and if law in Article 13(1) includes Constitutional
law, the same should be its meaning for the purpose of Article 13(2). Our attention has
also been invited to Article 372(1) of the Constitution which provides that
notwithstanding the repeal by this Constitution of the enactment referred to in Article 395
but subject to the other provisions of the Constitution, all the law in force in the territory
of India immediately before the commencement of this Constitution shall continue in
force therein until altered or repealed or amended by a competent Legislature or other
competent authority. According to Explanation I to Article 372, the expression “law in
force” shall include a law passed or made by a Legislature or other competent authority in
the territory of India before the commencement of this Constitution and not previously
repealed notwithstanding that it or parts of it may not be then in operation either at all or
in particular areas. The same is the definition of “law in force” in Article 13(3).
1424. I find it difficult to accept the contention that an amendment of Constitution made
in accordance with Article 368 constitutes law for the purpose of Article 13(2). The word
“law” although referred to in a large number of other articles of the Constitution finds no
mention in Article 368. According to that article, the Constitution shall stand amended in
accordance with the terms of the Bill after it has been passed in compliance with the
provisions of that article. Article 368 thus contains an indication that what follows as a
result of the compliance with Article 368 is an amendment of the Constitution and not
law in the sense of being ordinary legislation. In a generic sense. “law” would include
Constitutional laws, including amendment of the Constitution, but that does not seem to
be the connotation of the word “law” as used in Article 13(2) of the Constitution. There is
a clear distinction between statutory law made in exercise of the legislative power and
Constitutional law which is made in exercise of the constituent power and the distinction
should not be lost sight of A Constitution is the fundamental and basic law and provides
the authority under which ordinary law is made. The Constitution of West Germany, it
may be stated, is called the basic law of the Federal Republic of Germany. A Constitution
derives its authority generally from the people acting in their sovereign capacity and
speaking through their representatives in a Constituent Assembly or Convention. It
relates to the structure of the government, the extent and distribution of its powers and the
modes and principles of its operation, preceding ordinary laws in the point of time and
embracing the settled policy of the nation. A statute on the other hand is law made by the
representatives of the people acting in their legislative capacity, subject to the superior
authority, which is the Constitution. Statutes are enactments or rules for the government
of civil conduct or for the administration or for the defence of the government. They
relate to law and order, criminal offences, civil disputes, fiscal matters and other subjects
on which it may become necessary to have law. Statutes are quite often tentative,
occasional, and in the nature of temporary expedients (see Constitutional Law and Its
Administration by S.P. Weaver, p. 3), Article 13(2) has reference to ordinary piece of
legislation. It would also, in view of the definition given in Clause (a) of Article 13(3),
include any ordinance, order, bye-law, rule, regulation, notification, custom or usage
having in the territory of India the force of law. The Constitution has thus made it clear in
matters in which there could be some doubt as to what would constitute “law”. If it had
been the intention of the framers of the Constitution that the “law” in Article 13 would
also include Constitutional law including laws relating to the amendment of Constitution,
it is not explained as to why they did not expressly so state in Clause (a) of Article 13(3).
The Constitution itself contains indications of the distinction between the Constitution
and the laws framed under the Constitution. Article 60 provides for the oath or
affirmation to be made and subscribed by the President before entering upon office. The
language in which that oath and affirmation have been couched, though not crucial, has
some bearing. The form of the oath or affirmation is as under:

swear in the name of God I, A.B., do
_________________________ solemnly affirm
that I will faithfully execute the office of President (or discharge the
functions of the President) of India and will to the best of my ability
preserve, protect and defend the Constitution and the law and that I will
devote myself to the service and well-being of the people of India.
The facts that both the words “the Constitution and the law” have been used in the above
form tends to show that for the purpose of the Constitution the law and the Constitution
are not the same.

1425. It may be mentioned that Articles 56(1)(b) and 61(1) which deal with impeachment
of the President refer only to “violation of the Constitution”. There is no reference in
those articles to violation of law. Article 69 which prescribes the oath for the Vice-
President refers to “allegiance to the Constitution as by law established”. The words “as
by law established” indicate the legal origin of the Constitution. Article 143, to which our
attention has been invited, gives power to the President to refer to the Supreme Court a
question of law or fact of such importance that it is expedient to obtain the opinion of this
Court. It is pointed out that question of law in that article would include a question
relating to Constitutional law. This no doubt is so but this is due to the fact that words
“questions of law or fact” constitute a well known phrase in legal terminology and have
acquired a particular significance. From the use of those words in Article 143 it cannot be
inferred that the framers of the Constitution did not make a distinction between the
Constitution and the law.

1426. Articles 245, 246 and 248 deal with the making of laws. The words “shall not make
any law” in Article 13(2) seem to echo the words used in Articles 245, 246 and 248 of the
Constitution which deal with the making of laws. The words “make any law” in Article
13 as well as the above three articles should carry, in my opinion, the same meaning,
namely, law made in exercise of legislative power. In addition to that, the law in Article
13 in view of the definition in Article 13(3) shall also include special provisions
mentioned in Clause (3).

1427. It has already been mentioned above that there is no question in the case of a law
made by the Parliament of its ratification by the resolutions passed by the State
Legislatures. The fact that in case of some of the amendments made under Article 368
such ratification is necessary shows that an amendment of the Constitution is not law as
contemplated by Article 13(2) or Articles 245, 246 and 248.

1428. Article 395 of the Constitution repealed the Indian Independence Act, 1947 and the
Government of India, Act, 1935, together with all enactments amending or
supplementing the latter Act, but not including the Abolition of Privy Council
Jurisdiction Act, 1949. The law in force mentioned in Article 372(1) has reference not to
any Constitutional law in the sense of being a law relating to the Constitution of either the
territory of erstwhile British India or the territory comprised in the Indian States. So far as
the territory of British India was concerned, the law before January 26, 1950 relating to
the Constitution was contained in the Government of India Act, 1935 and the Indian
Independence Act, 1947. Both these Acts were repealed by Article 395 when the
Constitution of India came into force. As regards the territory comprised in Indian States,
the law relating to their Constitutions in so far as it was inconsistent with the provisions
of the Constitution of India also came to an end before January 26, 1950 when the said
Constitution came into force. The only Constitution which was in force since that date
was the Constitution of India and it applied to the whole of India, including the erstwhile
Indian States and the British India. The various notifications which were issued before
January 26, 1950 mentioned that with effect from that date “the Constitution of India
shortly to be adopted by the Constituent Assembly of India shall be the Constitution for
the States as for other parts of India and shall be enforced as such” (see White Paper on
Indian States, pages 365 to 371). It would thus appear that hardly any law containing the
Constitutions of territory of erstwhile Indian States remained in force after the coming
into force of the Constitution of India with all its exhaustive provisions. If the law in
force contemplated by Article 372(1) must be such as was continued after January 26,
1950, it would follow that Article 372 does not relate to the Constitutional law in the
sense of being law relating to the Constitution of a territory.
1429. Although the law in force referred to in Article 372(1) would not include law
relating to the Constitutions of the territory of erstwhile British India or the Indian States,
it did include law relating to subjects dealt with by the Constitutions in force in those
territories. Such a law which partakes of the nature of either a statutory law or an Order
made under the organic provisions of those Constitutions, continued in force under
Article 372(1). A statutory law or Order is obviously of an inferior character and cannot
have the same status as that of a Constitution. Article 372(1) in the very nature of things
deals with laws made under the provisions of Constitutions which were in force either in
the erstwhile British India or the territory comprised in Indian States. The opening words
of Article 372(1) “notwithstanding the repeal by this Constitution of the enactments
referred to in Article 395” indicate that the laws in force contemplated by Article 372 are
those laws which were framed under the repealed Indian Independence Act, 1947 and the
Government of India Act, 1935 or similar other legislative enactments or orders made
under the provisions of Constitutions of erstwhile Indian States. Such legislative
enactments or Orders were inferior in status to a Constitution. I am, therefore, of the view
that the word “law” in Article 372 has reference to law made under a Constitution and not
to the provisions of a Constitution itself.

1430. Article 372(1) is similar to the provisions of Section 292 of the Government of
India Act, 1935. As observed by Gwyer C.J. in the case of The United Provinces v. Mst.
Atiqa Begum and Ors. [1940] 2 F.C.R. 110 such a provision is usually inserted by
draftsmen to negative the possibility of any existing law being held to be no longer in
force by reason of the repeal of the law which authorized its enactment. The question
with which we are concerned is whether law in Article 13 or Article 372 could relate to
the provisions of the Constitution or provisions relating to its amendment. So far as that
question is concerned, I am of the opinion that the language of Articles 372 and 13 shows
that the word “law” used therein did not relate to such provisions. The Constitution of
India was plainly not a law in force at the time when the Constitution came into force. An
amendment of the Constitution in the very nature of things can be made only after the
Constitution comes into force. As such, a law providing for amendment of the
Constitution cannot constitute law in force for the purpose of Article 13(1) or Article
372(1).

1431. The language of Article 13(2) shows that it was not intended to cover amendments
of the Constitution made in accordance with Article 368. It is difficult to accede to the
contention that even though the framers of the Constitution put no express limitations in
Article 368 on the power to make amendment, they curtailed that power by implication
under Article 13(2). In order to find the true scope of Article 13(2) in the context of its
possible impact on the power of amendment, we should read it not in isolation but along
with Article 368. The rule of construction, to use the words of Lord Wright M.R. in
James v. Commonwealth of Australia [1936] A.C. 578 is to read the actual words used
“not in vacuo but as occurring in a single complex instrument in which one part may
throw light on another”. A combined reading of Article 13(2) and Article 368, in my
view, clearly points to the conclusion that extinguishment or abridgement of fundamental
rights contained in Part III of the Constitution is not beyond the amendatory power
conferred by Article 368. The alleged conflict between Article 13(2) and Article 368 is
apparent and not real because the two provisions operate in different fields and deal with
different objects.

1432. The Constitution itself treats the subject of ordinary legislation as something
distinct and different from that of amendment of the Constitution. Articles 245 to 248
read with Seventh Schedule deal with ordinary legislation, while amendment of
Constitution is the subject matter of Article 368 in a separate Part. Article 368 is
independent and self-contained. Article 368 does not contain the words “subject to the
provisions of this Constitution” as are to be found at the beginning of Article 245. The
absence of those words in Article 368 thus shows that an amendment of the Constitution
made under that article has a status higher than that of legislative law and the two are of
unequal dignity. If there is any limitation on power of amendment, it must be found in
Article 368 itself which is the sole fountain-head of power to amend, and not in other
provisions dealing with ordinary legislation. As stated on pages 24-26 in the Amending
of Federal Constitution by Orfield, ‘limitation on the scope of amendment should be
found written in the amending clause and the other articles of the Constitution should not
be viewed as limitations’. The very fact that the power of amendment is put in a separate
Part (Part XX) and has not been put in the Part and Chapter (Part XI Chapter I) dealing
with legislative powers shows that the two powers are different in character and operate
in separate fields. There is also a vital difference in the procedure for passing ordinary
legislation and that for bringing about a Constitutional amendment under Article 368.
The fact that an amendment Bill is passed by each House of Parliament and those two
Houses also pass ordinary legislation does not obliterate the difference between the
constituent power and the legislative power nor does it warrant the conclusion that
constituent power is a species of legislative power.

1433. Our attention has been invited on behalf of the petitioners to the proceedings of the
Constituent Assembly on April 29, 1947. Sardar Patel on that day made a move in the
Constituent Assembly that Clause (2) be accepted. Clause (2) which provided the basis
for Clauses (1) and (2) of Article 13 as finally adopted was in the following words:
All existing laws, notifications, regulations, customs or usages in force
within the territories of the Union inconsistent with the rights guaranteed
under this part of the Constitution shall stand abrogated to the extent of
such inconsistency, nor shall the Union or any unit make any law taking
away or abridging any such right.

Mr. K. Santhanam then moved an amendment for substituting the concluding words of
Clause (2) by the following words:

Nor shall any such right be taken away or abridged except by an
amendment of the Constitution.

The above amendment was accepted by Sardar Patel. Motion was thereafter adopted
accepting the amended clause which was in the following words:
All existing laws, notifications, regulations, customs or usages in force
within the territories of the Union inconsistent with the rights guaranteed
under that part of the Constitution shall stand abrogated to the extent of
such inconsistency, nor shall any such right be taken away or abridged
except by an amendment of the Constitution.

1434. In October 1947 the Constitutional Adviser prepared the Draft Constitution, Sub-
clause (2) of Clause 9 of which was as under:

(2) Nothing in this Constitution shall be taken to empower the State to
make any law which curtails or takes away any of the rights conferred by
Chapter II of this Part except by way of amendment of this Constitution
under Section 232 and any law made in contravention of this sub-section
shall, to the extent of the contravention, be void.

Minutes of the Drafting Committee of October 13, 1947 show that it was decided to
revise Clause 9. Revised Clause 9 was put in the appendix as follows:

9. (1) All laws in force immediately before the commencement of this
Constitution in the territory of India, in so far as they are inconsistent with
any of the provisions of this Part, shall, to the extent of such inconsistency,
be void.

(2) The State shall not make law which takes away or abridges the rights
conferred by this Part and any law made in contravention of this sub-
section shall, to the extent of the contravention be void.

(3) In this section, the expression ‘law’ includes any ordinance, order, bye-
law, rule, regulation, notification, custom or usage having the force of law
in the territory of India or any part thereof.

On February 21, 1948 Dr. Ambedkar forwarded the Draft Constitution of India to the
President of the Constituent Assembly along with a covering letter. Clause 9 in this Draft
Constitution was numbered as Clause 8. Sub-clause (2) of Clause 9 was retained as Sub-
clause (2) of Clause 8. A proviso was also added to that sub-clause, but that is not
material for the purpose of the present discussion. The Constitution was thereafter finally
adopted and it contained Article 13, the provisions of which have been reproduced
earlier.

1434. It has been argued on behalf of the petitioners that the members of the Drafting
Committee who were eminent lawyers of India, deliberately revised Clause 9 of the Draft
Constitution prepared by the Constitutional Adviser with a view to undo the effect of the
amendment moved by Mr. Santhanam which had been accepted by the Constituent
Assembly, because the members of the Drafting Committee wanted that the fundamental
rights should not be abridged or taken away by the amendment of the Constitution.
1435. I find it difficult to accept the above argument. It is inconceivable that the members
of the Drafting Committee would reverse the decision which had been taken by the
Constituent Assembly when it accepted the amendment moved by Mr. Santhanam and
adopted the motion for the passing of clause containing that amendment. It would appear
from the speech of Mr. Santhanam that he had moved the amendment in order to remove
doubt. Although there is nothing in the minutes to show as to why the members of the
Drafting Committee did not specifically incorporate Mr. Santhanam’s amendment in the
revised clause, it seems that they did so because they took the view that it was
unnecessary. In his letter dated February 21, 1948 Dr. Ambedkar, Chairman of the
Drafting Committee wrote to the President of the Constituent Assembly;
In preparing the Draft the Drafting Committee was of course expected to
follow the decisions taken by the Constituent Assembly or by the various
Committees appointed by the Constituent Assembly. This the Drafting
Committee has endeavoured to do as far as possible. There were however
some matters in respect of which the Drafting Committee felt it necessary
to suggest certain changes. All such changes have been indicated in the
draft by underlining or side-lining the relevant portions. Care has also
been taken by the Drafting Committee to insert a footnote explaining the
reason for every such change.

It is, therefore, plain that if it had been decided to make a material change in the draft
article with a view to depart from the decision of the Constituent Assembly, the change
would have been indicated by underlining or sidelining the relevant provision and also by
inserting a footnote explaining reasons for the change. In the absence of any underlining,
sidelining or footnote, it can be presumed that members of the Drafting Committee did
not intend to make a change. A very material fact which should not be lost sight of in this
context is the note which was put in October 1948 under the draft Article 8. It was stated
in the Note:

Clause (2) of Article 8 does not override the provisions of Article 304 of
the Constitution. The expression “law” used in the said clause is intended
to mean “ordinary legislation”. However, to remove any possible doubt,
the following amendment may be made in Article 8:

In the proviso to Clause (2) of Article 8, after the words
“nothing in this clause shall” the words “affect the
provisions of Article 304 of this Constitution or be
inserted.” (see page 26 Shiva Rao’s “The Framing of India’s
Constitution” Vol. IV).

The above note and other such notes were made by the Constitutional Adviser and
reproduced fully the views of the Drafting Committee and/or of the Special Committee
(see page 4 Shiva Rao’s “The Framing of India’s Constitution” Vol. I). It would thus
appear that there is no indication that the members of the Drafting Committee wanted to
deviate from the decision of the Constituent Assembly by making the provisions relating
to fundamental rights unamendable. On the contrary, the note shows that they accepted
the view embodied in the decision of the Constituent Assembly.
1436. Apart from that I am of the view that if the preservation of the fundamental rights
was so vital an important a desideratum, it would seem logical that a proviso would have
been added in Article 368 expressly guaranteeing the continued existence of fundamental
rights in an unabridged form. This was, however, not done.

1437. The next question which should now engage our attention is about the necessity of
amending the Constitution and the reasons which weighed with the framers of the
Constitution for making provision for amendment of the Constitution. A Constitution
provides the broad outlines of the administration of a country and concerns itself with the
problems of the Government. This is so whether the Government originates in a forcible
seizure of power or comes into being as the result of a legal transfer of power. At the time
of the framing of the Constitution many views including those emanating from
conflicting extremes are presented. In most cases the Constitution is the result of a
compromise between conflicting views. Those who frame a Constitution cannot be
oblivious of the fact that in the working of a Constitution many difficulties would have to
be encountered and that it is beyond the wisdom of one generation to hit upon a
permanently workable solution for all problems which may be faced by the State in its
onward march towards further progress. Sometimes a judicial interpretation may make a
Constitution broad-based and put life into the dry bones of a Constitution so as to make it
a vehicle of a nation’s progress. Occasions may also arise where judicial interpretation
might rob some provision of a Constitution of a part of its efficacy as was contemplated
by the framers of the Constitution. If no provision were made for the amendment of the
Constitution, the people would be left with no remedy or means for adapting it to the
changing need of times and would per force have recourse to extra-Constitutional
methods of changing the Constitution. The extra-Constitutional methods may sometimes
be bloodless but more often they extract a heavy toll of the lives of the citizen and leave a
trail of smouldering bitterness. A State without the means of some change, as was said by
Burke in his Reflections on Revolution, is without the means of its conservation. Without
such means it might even risk the loss of that part of the Constitution which it wished the
most religiously to preserve. According to Dicey, twelve unchangeable Constitutions of
France have each lasted on an average for less than ten years, and have frequently
perished by violence. Louis Phillipe’s monarchy was destroyed within seven years of the
time when Tocqueville pointed out that no power existed legally capable of altering the
articles of the Charter. On one notorious instance at least-and other examples of the same
phenomenon might be produced from the annals of revolutionary France-the
immutability of the Constitution was the ground or excuse for its voilent subversion. To
quote the words of Dicey:

Nor ought the perils in which France was involved by the immutability
with which the statement of 1848 invested the Constitution to be looked
upon as exceptional; they arose from a defect which is inherent in every
rigid Constitution. The endeavour to create laws which cannot be changed
is an attempt to hamper the exercise of sovereign power; it therefore tends
to bring the letter of the law into conflict with the will of the really
supreme power in the State. The majority of the French electors were
under the Constitution the true sovereign of France; but the rule which
prevented the legal re-election of the President in effect brought the law of
the land into conflict with the will of the majority of the electors, and
produced, therefore, as a rigid Constitution has a natural tendency to
produce, an opposition between the letter of the law and the wishes of the
sovereign. If the inflexibility of French Constitutions has provoked
revolution, the flexibility of English Constitutions has, once at least, saved
them from violent overthrow.

The above observations were amplified by Dicey in the following words:
To a student, who at this distance of time calmly studies the history of the
first Reform Bill, it is apparent, that in 1832 the supreme legislative
authority of Parliament enabled the nation to carry through a political
revolution under the guise of a legal reform.

The rigidity in short, of a Constitution tends to check gradual innovation;
but, just because it impedes change, may, under unfavourable
circumstances occasion or provoke revolution.

According to Finer, the amending clause is so fundamental to a Constitution that it may
be called the Constitution itself (see The Theory and Practice of Modern Government, p.
156-157). The amending clause, it has been said, is the most important part of a
Constitution. Upon its existence and truthfulness, i.e. its correspondence with real and
natural conditions, depends the question as to whether the state shall develop with
peaceable continuity or shall suffer alterations of stagnation, retrogression, and
revolution. A Constitution, which may be imperfect and erroneous in its other parts, can
be easily supplemented and corrected, if only the state be truthfully organized in the
Constitution; but if this be not accomplished, error will accumulate until nothing short of
revolution can save the life of the state (see Political Science and Comparative
Constitutional Law, Vol. I by Burgess, p. 137). Burgess further expressed himself in the
following words:

It is equally true that development is as much a law of state life as
existence. Prohibit the former, and the latter is the existence of the body
after the spirit has departed. When, in a democratic political society, the
well-matured, long and deliberately formed will of the undoubted majority
can be persistently and successfully thwarted, in the amendment of its
organic law, by the will of the minority, there is just as much danger to the
state from revolution and voilence as there is from the caprice of the
majority, where the sovereignty of the bare majority is acknowledged. The
safeguards against too radical change must not be exaggerated to the point
of dethroning the real sovereign. (ibid p. 152)
Justfying the amendment of the Constitution to meet the present conditions, relations and
requirements, Burgess said we must not, as Mirabeau finely expressed it, lose the grande
morale in the petite morale.

1438. According to John Stuart Mill, no Constitution can expect to be permanent unless it
guarantees progress as well as order. Human societies grow and develop with the lapse of
time, and unless provision is made for such Constitutional readjustments as their internal
development requires, they must stagnate or retrogress (see Political Science and
Government by J.W. Garner p. 536, 537).

1439. Willis in his book on the Constitutional Law of the United States has dealt with the
question of amendment of the Constitution in the following words:
Why should change and growth in Constitutional law stop with the
present? We have always had change and growth, We have needed change
and growth in the past because there have been changes and growth in our
economic and social life. There will probably continue to be changes in
our economic and social life and there should be changes in our
Constitutional law in the future to meet such changes just as much as there
was need of change in the past. The Fathers in the Constitutional
Convention expected changes in the future : otherwise they would not
have provided for amendment. They wanted permanency or our
Constitution and there was no other way to obtain it. The people of 1789
had no more sovereign authority than do the people of the present.
1440. Pleading for provision for amendment of a Constitution and at the same time
uttering a note of caution against a too easy method of amendment, Willis wrote:
If no provision for amendment were provided, there would be a constant
danger of revolution. If the method of amendment were made too easy,
there would be the danger of too hasty action all of the time. In either case
there would be a danger of the overthrow of our political institutions.
Hence the purpose of providing for amendment of the Constitution is to
make it possible gradually to change the Constitution in an orderly fashion
as the changes in social conditions make it necessary to change the
fundamental law to correspond with such social change.

1441. We may also recall in this connection the words of Harold Laski in his tribute to
Justice Holmes and the latter’s approach to the provision of the US Constitution. Said
Laski:

The American Constitution was not made to compel the twentieth-century
American to move in the swaddling clothes of his ancestors’ ideas. The
American Constitution must be moulded by reason to fit new needs and
new necessities…. The law must recognize change and growth even where
the lawyer dislikes their implications. He may be skeptical of their
implications; he has not the right to substitute his own pattern of Utopia
for what they seek to accomplish.

1442. According to Ivor Jennings, flexibility is regarded as a merit and rigidity a defect
because it is impossible for the framers of a Constitution to foresee the conditions in
which it would apply and the problems which will arise. They have not the gift of
prophecy. A Constitution has to work not only in the environments it was drafted, but
also centuries later (see Some Characteristics of Indian Constitution, p. 14-15). It has
consequently been observed by Jennings:

The real difficulty is that the problems of life and society are infinitely
variable. A draftsman thinks of the problems that he can foresee, but he
sees through a glass, darkly. He cannot know what problems will arise in
ten, twenty, fifty or a hundred years. Any restriction on legislative power
may do harm, because the effect of that restriction in new conditions
cannot be foreseen.

1443. The machinery of amendment, it has been said, should be like a safety valve, so
devised as neither to operate the machine with too great facility nor to require, in order to
set it in motion, an accumulation of force sufficient to explode it. In arranging it, due
consideration should be given on the one hand to the requisities of growth and on the
other hand to those of conservatism. The letter of the Constitution must neither be
idolized as a sacred instrument with that mistaken conservatism which ding to its own
worn out garments until the body is ready to perish from cold, nor yet ought it to be made
a plaything of politicians, to be tampered with and degraded to the level of an ordinary
statute (see Political Science and Government by J.W. Garner, p. 538).
1444. The framers of our Constitution were conscious of the desirability of reconciling
the urge for change with the need of continuity. They were not oblivious of the
phenomenon writ large in human history that change without continuity can be anarchy;
change with continuity can mean progress; and continuity without change can mean no
progress. The Constitution-makers have, therefore, kept the balance between the danger
of having a non-amendable Constitution and a Constitution which is too easily
amendable. It has accordingly been provided that except for some not very vital
amendments which can be brought about by simple majority, other amendments can be
secured only if they are passed in each House of Parliament by a majority of the total
membership of that House and by a majority of not less than two-thirds of the members
of each House present and voting. Provision is further made that in respect of certain
matters which affect the interest of the States the amendment must also be ratified by the
legislatures of not less than one half of the States by resolution to that effect. It can,
therefore, be said that while a provision has been made for amendment of the
Constitution, the procedure for the bringing about of amendment is not so easy as may
make it a plaything of politicians to be tampered with and degraded to the level of
ordinary statute. The fact that during the first two decades after the coming into force of
the Constitution the amending Bills have been passed wihout much difficulty with
requisite majority is a sheer accident of history and is due to the fact that one party has
happened to be in absolute majority at the Centre and many of the States. This
circumstance cannot obliterate the fact that in normal circumstances when there are well
balanced parties in power and in opposition the method of amending the Constitution is
not so easy.

1445. Another circumstance which must not be lost sight of is that no generation has
monopoly of wisdom nor has any generation a right to place fetters on future generations
to mould the machinery of government and the laws according to their requirements.
Although guidelines for the organization and functioning of the future government may
be laid down and although norms may also be prescribed for the legislative activity,
neither the guidelines should be so rigid nor the norms so inflexible and unalterable as
should render them to be incapable of change, alteration and replacement even though the
future generations want to change, alter or replace them. The guidelines and norms would
in such an event be looked upon as fetters and shackles upon the free exercise of the
sovereign will of the people in times to come and would be done away with by methods
other than Constitutional. It would be nothing short of a presumptous and vain act and a
myopic obsession with its own wisdom for one generation to distrust the wisdom and
good sense of the future generation and to treat them in a way as if the generations to
come would not be sui juris. The grant of power of amendment is based upon the
assumption that as in other human affairs, so in Constitutions, there are no absolutes and
that the human mind can never reconcile itself to fetters in its quest for a better order of
things. Any fetter resulting from the concept of absolute and ultimate inevitably gives
birth to the urge to revolt. Santayana once said : “Why is there sometimes a right to
revolution? Why is there sometimes a duty to loyalty? Because the whole transcendal
philosophy, if made ultimate, is false, and nothing but a selfish perspective hypostasized,
because the will is absolute neither in the individual nor in the humanity…” (see German
Philosophy and Politics (1915) 645-649 quoted by Frankfurter J. in “Mr. Justice Holmes”
931 Ed. page 117). What is true of transcendal philosophy is equally true in the mundane
sphere of a Constitutional provision. An unamendable Constitution, according to
Mulford, is the worst tyranny of time, or rather the very tyranny of time. It makes an
earthly providence of a convention which was adjourned without day. It places the
sceptre over a free people in the hands of dead men, and the only office left to the people
is to build thrones out of the stones of their sepulchres (see Political Science and
Government by J.W. Garner pages 537, 538).

1446. According to Woodrow Wilson, political liberty is the right of those who are
governed to adjust government to their own needs and interest. Woodrow Wilson in this
context quoted Burke who had said that every generation sets before itself some favourite
object which it pursues as the very substance of liberty and happiness. The ideals of
liberty cannot be fixed from generation to generation; only its conception can be, the
large image of what it is. Liberty fixed in unalterable law would be no liberty at all.
Government is a part of life, and, with life, it must change, alike in its objects and in its
practices; only this principle must remain unaltered, this principle of liberty, that there
must be the freest right and opportunity of adjustment. Political liberty consists in the
best practicable adjustment between the power of the government and the privilege of the
individual; and the freedom to alter the adjustment is as important as the adjustment itself
for the ease and progress of affairs and the contentment of the citizen (see Constitutional
Government in the United States by Woodrow Wilson, p. 4-6).

1447. Each generation, according to Jefferson, should be considered as a distinct nation,
with a right by the will of the majority to bind themselves but none to bind the
succeeding generations, more than the inhabitant of another country. The earth belongs in
usufruct to the living, the dead have neither the power nor the right over it. Jefferson even
pleaded for revision or opportunity for revision of Constitution every nineteen years. Said
the great American statesman:

The idea that institutions established for the use of the nation cannot be
touched or modified, even to make them answer their and, because of
rights gratuitously supposed in those employed to manage them in the
trust for the public, may perhaps be a salutary provision against the abuses
of a monarch, but is most absurd against the nation itself. Yet our lawyers
and priests generally inculcate this doctrine and suppose that preceding
generations held the earth more freely than we do, had a right to impose
laws on us, unalterable by ourselves, and that we, in the like manner, can
make laws and impose burdens on future generations, which they will
have no right to alter; in fine that the earth belongs to the dead and not the
living.

The above words were quoted during the course of the debate in the Constituent
Assembly (see Vol. XI Constituent Assembly debates, p. 975)
1448. Thomas Paine gave expression to the same view in the following words:
There never did, there never will, and there never can, exist a parliament,
or any description of men, or any generation of men, in any country,
possessed of the right or the power of binding and controlling posterity to
the ‘end of time’, or of commanding for ever how the world shall be
governed, or who shall govern it; and therefore all such clauses, acts or
declarations by which the makers of them attempt to do what they have
neither the right not the power to do, nor take power to execute, are in
themselves null and void. Every age and generation must be as free to act
for itself in all cases as the ages and generations which preceded it The
vanity and presumption of governing beyond the grave is the most
ridiculous and insolent of all tyrannies. Man has no property in man;
neither has any generation a property in the generations which are to
follow.

We may also reproduce the words of Pt. Nehru in His speech to the Constituent
Assembly on November 11, 1948:

And remember this that while we want this Constitution to be as solid and
as permanent a structure as we can make it, nevertheless there is no
permanence in Constitutions. Their should be a certain flexibility. If you
make anything rigid and permanent you stop a Nation’s growth, the
growth of living vital organic people. Therefore it has to be flexible.
1449. If it is not permissible under Article 368 to so amend the Constitution as to take
away or abridge the fundamental rights in Part III, as has been argued on behalf of the
petitioners, the conclusion would follow that the only way to take away or abridge
fundamental rights, even if the overwhelming majority of people, e.g. 90 per cent of them
want such an amendment, is by resort to extra-Constitutional methods like revolution.
Although, in my opinion, the language of Article 368 is clear and, contains no limitation
on the power to make amendment so as to take away or abridge fundamental rights, even
if two interpretations were possible, one according to which the abridgement or
extinguishment of fundamental rights is permissible in accordance with the procedure
prescribed by Article 368 and the other according to which the only way of bringing
about such a result is an extra-Constitutional method like revolution, the court, in my
opinion, should lean in favour of the first interpretation. It hardly needs much argument
to show that between peaceful amendment through means provided by the Constitution
and the extra-Constitutional method with all its dangerous potentialities the former
method is to be preferred. The contrast between the two methods is so glaring that there
can hardly be any difficulty in making our choice between the two alternatives.
1450. The aforesaid discussion would also reveal that the consequences which would
follow from the acceptance of the view that there is no power under Article 368 to
abridge or take away fundamental rights would be chaotic because of the resort to extra-
Constitutional methods. As against that the acceptance of the opposite view would not
result in such consequences. Judged even in this light, I find it difficult to accede to the
contention advanced on behalf of the petitioner.

1451. I may at this stage deal with the question, adverted to by the learned Counsel for
the petitioners as to how far the consequences have to be taken into account in construing
the provisions of the Constitution. In this connection, I may observe that it is one of the
well-settled rules of construction that if the words of a statute are in themselves precise
and unambiguous, no more is necessary than to expound those words in their natural and
ordinary sense, the words themselves in such case best declaring the intention of the
legislature. It is equally well-settled that where alternative constructions are equally open
that alternative is to be chosen which will be consistent with the smooth working of the
system which the statute purports to be regulating; and that alternative is to be rejected
which will introduce uncertainty, friction, or confusion into the working of the system
(see Collector of Customs, Baroda v. Digvijaysinhji Spinning & Weaving Mills Ltd.
[1962] 1 S.C.R. 896 (on p. 899)). These principles of construction apply with greater
force when we are dealing with the provisions of a Constitution.
1452. I have kept the above principles in view and am of the opinion that as the language
of Article 368 is plain and unambiguous, it is not possible to read therein a limitation on
the power of Parliament to amend the provisions of Part III of the Constitution so as to
abridge or take away fundamental rights; Apart from that, I am of the view that if two
constructions were possible, the construction which I have, accepted would, as mentioned
above, avoid chaotic consequences and would also prevent the introduction of
uncertainty, friction or confusion into the working of our Constitution.
1453. It is also, in my opinion, not permissible in the face of the plain language of Article
368 to ascertain by any process akin to speculation the supposed intention of the
Constitution-makers. We must act on the principle that if the word’s are plain and free
from any ambiguity the Constitution-makers should be taken to have incorporated their
intention in those words.

1454. It seems inconceivable that the framers of the Constitution in spite of the
precedents of the earlier French Constitutions which perished in violence because of their
non-amendability, inserted in the Constitution a Part dealing with fundamental rights
which even by the unanmious vote of the people could not be abridged or taken away and
which left with people no choice except extra-Constitutional methods to achieve that
object. The mechanics of the amendment of the Constitution, including those relating to
extinguishment or abridgement of fundamental rights, in my opinion, are contained in the
Constitution itself and it is not necessary to have recourse to a revolution or other extra-
Constitutional methods to achieve that object.

1455. Confronted with the situation that if the stand of the petitioners was to be accepted
about the inability of the Parliament to amend Part III of the Constitution except by
means of a revolution or other extra-Constitutional methods, the learned Counsel for the
petitioners has argued that such an amendment is possible by making law for convening a
Constituent Assembly or for holding a referendum. It is urged that there would be an
element of participation of the people in the conventing of such a Constituent Assembly
or the holding of a referendum and it is through such means that Part III of the
Constitution can be amended so as to take away or abridge fundamental rights. The above
argument, in my opinion, is untenable and fallacious. If Parliament by a two-thirds
majority in each House and by following the procedure laid down in Article 368 cannot
amend Part III of the Constitution so as to take away or abridge fundamental rights, it is
not understood as to how the same Parliament can by law create a body which can make
the requisite amendment. If it is not within the power of Parliament to take away or
abridge fundamental rights even by a vote of two-thirds majority in each House, would it
be permissible for the same Parliament to enact legislation under entry 97 List I of
Seventh Schedule by simple majority for creating a Constituent Assembly in order to take
away or abridge fundamental rights ? Would not such a Constituent Assembly be a
creature of statute made by parliament even though such a body has the high-sounding
name of Constituent Assembly ? The nomenclature of the said Assembly cannot conceal
its real nature as being one created under a statute made by the Parliament. A body
created by the Parliament cannot have powers greater than those vested in the Parliament.
It is not possible to accept the contention that what the Parliament itself could not legally
do, it could get done through a body created by it. If something is impermissible, it would
continue to be so even though two steps are taken instead of one for bringing about the
result which is not permitted. Apart from the above if we were to hold that the Parliament
was entitled under entry 97 List I to make a law for convening a Constituent Assembly
for taking away or abridging fundamental rights, some startling results are bound to
follow. A law made under entry 97 List I would need a simple majority in each House of
the Parliament for being brought on statute book, while an amendment of the Constitution
would require a two-thirds majority of the members of each House present and voting. It
would certainly be anamolous that what Parliament could not do by two-thirds majority,
it can bring about by simple majority. This apart, there are many articles of the
Constitution, for the amendment of which ratification by not less than half of the State
Legislatures is required. The provision regarding ratification in such an event would be
set at naught. There would be also nothing to prevent Parliament while making a law for
convening a Constituent Assembly to exclude effective representation or voice of State
Legislatures in the covening of Constituent Assembly.

1456. The argument that provision should be made for referendum is equally facile. Our
Constitution-makers rejected the method of referendum. In a country where there are
religious and linguistic minorities, it was not considered a proper method of deciding
vital issues. The leaders of the minority communities entertained apprehension regarding
this method. It is obvious that when passions are roused, the opinion of the minority in a
popular referendum is bound to get submerged and lose effectiveness.
1457. It also cannot be said that the method of bringing about amendment through
referendum is a more difficult method. It is true that in Australia over 30 amendments
were submitted to referendum, out of which only four were adopted and two of them
were of trivial nature. As against that we find that the method of referendum for
amending the Constitution has hardly provided much difficulty in Switzerland. Out of 64
amendments proposed for amending the federal Constitution, 49 were adopted in a
popular referendum. So far as the method of amendment of the Constitution by two-third
majority in either House of the Central Legislature and the ratification by the State
Legislatures is concerned, we find that during first 140 years since the adoption of the
United States Constitution, 3,113 proposals of amendment were made and out of them,
only 24 so appealed to the Congress as to secure the approval of the Congress and only
19 made sufficient appeal to the State legislatures to secure ratification (see
Constitutional Law of United States by Willis, p. 128). It, therefore, cannot be said that
the method of referendum provides a more effective check on the power of amendment
compared to the method of bringing it about by prescribed majority in each house of the
Parliament.

1458. Apart from that I am of the view that it is not permissible to resort to the method of
referendum unless there be a Constitutional provision for such a course in the amendment
provision. In the case of George S. Hawkes v. Harvey C. Smith as Secretary of State of
Ohio 64 Lawyers Ed. 871 the US Supreme Court was referred in the context of
ratification by the States of the Eighteenth Amendment to the Constitution of the Ohio
State which contained provision for referendum. It was urged that in the case of such a
State ratification should be by the method of referendum. Repelling this contention, the
court held:

Referendum provisions of State Constitutions and statutes cannot be
applied in the ratification or objection of amendments to the Federal
Constitution without violating the requirement of Article 5 of such
Constitution, that such ratification shall be by the legislatures of the
several states, or by conventions therein, as Congress shall decide.
The same view was reiterated by the US Supreme Court in State of Rhode Island v. A.
Mitchell Palmer Secretary of State and other connected cases better known as National
Prohibition Cases 253 S.C.R. 350 64 Lawyers Edition 946.

1459. Argument has been advanced on behalf of the petitioner that there is greater width
of power for an amendment of the Constitution if the amendment is brought about by a
referendum compared to the power of amendment vested in the two Houses of Parliament
or Federal Legislature even though it is required to be passed by a prescribed majority
and has to be ratified by the State Legislatures. In this respect we find that different
Constitutions have devised different methods of bringing about amendment. The main
methods of modern Constitutional amendment are:

(1) by the ordinary legislature, but under certain restrictions;
(2) by the people through a referendum;

(3) by a majority of all the units of a federal state;

(4) by a special convention.

In some cases the system of amendment is a combination of two or more of these
methods.

1460. There are three ways in which the legislature may be allowed to amend the
Constitution, apart from the case where it may do so in the ordinary course of legislation.
The simplest restriction is that which requires a fixed quorum of members for the
consideration of proposed amendments and a special majority for their passage. The latter
condition operated in the now defunct Constitution of Rumania. According to Article 146
of the Constitution of USSR the Constitution may be amended only by a decision of
Supreme Soviet of USSR adopted by a majority of not less than two-thirds of the votes in
each of its chambers. A second sort of restriction is that which requires a dissolution and
a general election on the particular issue, so that the new legislature, being returned with
a mandate for the proposal, is in essence, a constituent assembly so far as that proposal is
concerned. This additional check is applied in Belgium, Holland, Denmark and Norway
(in all of which, however, also a two-thirds parliamentary majority is required to carry the
amendment after the election) and in Sweden. A third method of Constitutional change
by the legislature is that which requires a majority of the two Houses in joint session, that
is to say, sitting together as one House, as is the case, for example, in South Africa.
1461. The second method is that which demands a popular vote or referedum or
plebiscite. This device was employed in France during the Revolution and again by Louis
Napoleon, and in Germany by Hitler. This system prevails in Switzerland, Australia,
Eire, May, France (with certain Presidential provisios in the Fifth Republic) and in
Denmark.

1462. The third method is peculiar to federations. The voting on the proposed measure
may be either popular or by the legislatures of the states concerned. In Switzerland and
Australia the referendum is in use; in the United States any proposed amendment requires
ratification by the legislatures, or special conventions of three fourth of the several states.
1463. The last method is one in which a special body is created ad hoc for the purpose of
Constitutional revision. In some of the states of the United States, for example, this
method is in use in connection with the Constitution of the states concerned. Such a
method is also allowed if the Federal Congress proposes this method for amendment of
the United States Constitutions. This method is prevalent in some of the states in Latin
America also (see Modern Political Constitutions by C.F. Strong, p. 153-154).
1464. The decision as to which method of amending the Constitution should be chosen
has necessarily to be that of the Constituent Assembly. This decision is arrived at after
taking into account the national requirements, the historical background, conditions
prevailing in the country and other factors or circumstances of special significance for the
nation. Once a method of amendment has been adopted in a Constitution, that method has
to be adhered to for bringing about the amendment. The selection of the method of
amendment having been made by the Constituent Assembly it is not for the court to
express preference for another method of amendment. Amendment brought about by one
method prescribed by the Constitution is as effective as it would have been if the
Constitution had prescribed another method of bringing about amendment unless there be
something in the Constitution itself which restricts the power of amendment. Article 138
of the Italian Constitution makes provision for referendum to bring about amendment of
the Constitution. It has however, been expressly provided in the article that referendum
does not take place if a law has been approved in its second vote by a majority of two-
thirds of the members of each chamber. The Italian Constitution thus makes a vote of
majority of two-thirds of the members of each chamber at the second voting as effective
as a referendum. Article 89 of the Constitution of the French Fifth Republic like-wise
makes provision for referendum for amendment of Constitution. It is, however, provided
in that article that the proposed amendment is not submitted to a referendum when the
President of the Republic decides to submit it to Parliament convened in Congress; in that
case the proposed amendment is approved only if it is accepted by three-fifth majority of
the votes cast.

1465. We may at this stage advert to Article 5 of the United States Constitution which
reads as under:

The Congress, whenever two-thirds of both Houses shall deem it
necessary, shall propose amendments to this Constitution, or, on the
application of the legislature of two-thirds of the several States, shall call a
convention for proposing amendments, which in either case, shall be valid
to all intents and purposes, as part of this Constitution when ratified by the
legislatures of three fourths of the several States, or by conventions in
three fourth thereof, as the one or the other mode of ratification may be
proposed by the Congress; Provided that no amendment which may be
made prior to the year one thousand eight hundred and eight shall in any
manner affect the first and fourth clauses in the ninth section of the first
article; and that no State, without its consent, shall be deprived of its equal
suffrage in the Senate.

The above article makes it clear that there are two methods of framing and proposing
amendments.

(A) Congress may itself, by a two-thirds vote in each house, prepare and propose
amendments.

(B) The legislatures of two-thirds of the States may require Congress to summon a
Constitutional Convention. Congress shall thereupon dc so, having no option to refuse;
and the Convention when called shall draft and submit amendments. No provision is
made as to the election and composition of the Convention, matters which would
therefore appear to be left to the discretion of Congress.

1466. There are the following two methods of enacting amendments framed and
proposed in either of the foregoing ways. It is left to Congress to prescribe one or other
method as Congress may think fit.

(X) The legislatures of three-fourths of the States may ratify any amendments submitted
to them.

(Y) Conventions may be called in the several States, and three-fourths of these
conventions may ratify.

1467. Except for Twentyfirst Amendment, on all the occasions on which the amending
power has been exercised, method A has been employed and method X for ratifying-i.e.,
no drafting conventions of the whole Union or ratifying conventions in the several States
have ever been summoned. The consent of the President is not required to a
Constitutional amendment (see American Commonwealth by James Bryce, pp. 365-366).
1468. There is one provision of the Constitution which cannot be changed by this
process. It is that which secures to each and every State equal representation in one
branch of the legislature because according to proviso to Article V, no State without its
consent shall be deprived of its equal suffrage in the Senate.

1469. The question as to whether the width of power of amendment is greater in case the
amendment is passed by a people’s convention compared to the width of the power if it is
passed by the prescribed majority in the legislatures arose in the case of United States v.
Sprague 282 U.S. 716 decided by the Supreme Court of the United States. In that case the
Constitutional validity of the Eighteenth Amendment was assailed on the ground that it
should have been ratified by the Conventions because it took away the powers of the
States and conferred new direct powers over individuals. The trial court rejected all these
views and yet held the Eighteenth Amendment unConstitutional on theories of “political
science,” the “political thought” of the times, and a “scientific approach to the problem of
government.” The United States Supreme Court on appeal upheld the Eighteenth
Amendment. After referring to the provisions of Article 5 Roberts J., who gave the
opinion of the court, observed:

The choice, therefore, of the mode of ratification, lies in the sole discretion
of Congress. Appellees, however, pointed out that amendments may be of
different kinds, as e.g., mere changes in the character of federal means or
machinery, on the one hand, and matters affecting the liberty of the citizen
on the other. They say that the framers of the Constitution expected the
former sort might be ratified by legislatures, since the States as entities
would be wholly competent to agree to such alterations, whereas they
intended that the latter must be referred to the people because not only of
lack of power in the legislatures to ratify, but also because of doubt as to
their truly representing the people.

Repelling the contention on behalf of the appellees, the court observed:
If the framers of the instrument had any thought that amendments
differing in purpose should be ratified in different ways, nothing would
have been simpler than so to phrase Article 5 as to exclude implication or
speculation, The fact that an instrument drawn with such meticulous care
and by men who so well understood how to make language fit their
thought does not contain any such limiting phrase affecting the exercise of
discretion by the Congress in choosing one or the other alternative mode
of ratification is persuasive evidence that no qualification was intended.
The court referred to the Tenth Amendment which provided that “the powers not
delegated to the United States by the Constitution nor prohibited by it to the States, are
reserved to the States respectively or to the people.” The argument that the language of
the Tenth Amendment demonstrates that the people reserved to themselevs powers over
their personal liberty, that the legislatures were not competent to enlarge the powers of
the Federal Government in that behalf and that the people never delegated to the
Congress the unrestricted power of choosing the mode of ratification of a proposed
amendment was described by the Court to be complete non sequitur. The fifth Article, it
was observed, does not purport to delegate any governmental power to the United States,
nor to withhold any from it. On the contrary, that article is a grant of authority by the
people to Congress, and not to the United States. The court further observed:
They (the people) deliberately made the grant of power to Congress in
respect to the choice of the mode of ratification of amendments. Unless
and until that Article be changed by amendment, Congress must function
as the delegated agent of the people in the choice of the method of
ratification.

1470. I am, therefore, of the view that there is no warrant for the proposition that as the
amendments under Article 368 are brought about by the prescribed majority of the two
Houses of Parliament and in certain cases are ratified by the State Legislatures and the
amendments are not brought about through referendum or passed in a Convention, the
power of amendment under Article 368 is on that account subject to limitations.
1471. Argument has then been advanced that if power be held to be vested in Parliament
under Article 368 to take away or abridge fundamental rights, the power would be, or in
any case could be, so used as would result in repeal of all provisions containing
fundamental rights. India, it is urged, in such an event would be reduced to a police state
wherein all cherished values like freedom and liberty would be non-existent. This
argument, in my opinion, is essentially an argument of fear and distrust in the majority of
representatives of the people. It is also based upon the belief that the power under Article
368 by two-thirds of the members present and voting in each House of Parliament would
be abused or used extravagently. I find it difficult to deny to the Parliament the power to
amend the Constitution so as to take away or abridge fundamental rights by complying
with the procedure of Article 368 because of any such supposed fear or possibility of the
abuse of power. I may in this context refer to the observations of Marshall C.J. regarding
the possibility of the abuse of power of legislation and of taxation in the case of The
Providence Bank v. Alpheus Billings. 29 U.S. 514
This vital power may be abused; but the Constitution of the United States
was not intended to furnish the corrective for every abuse of power which
may be committed by the State governments. The interest, wisdom, and
justice of the representative body, and its relations with its constituents
furnish the only security where there is no express contract against unjust
and excessive taxation, as well as against unwise legislation generally.
1472. That power may be abused furnishes no ground for denial of its existence if
government is to be maintained at all, is a proposition, now too well established (fee the
unanimous opinion of US Supreme Court in Exparte John L. Rapier 15 U.S. 93). Same
view was expressed by the Judicial Committee in the case of Bank of Toronto and Lambe
12, A.C. 575 while dealing with the provisions of Section 92 of the British North
America Act relating to the power of Quebec legislature.

1473. Apart from the fact that the possibility of abuse of power is no ground for the
denial of power if it is found to have been legally vested, I find that the power of
amendment under Article 368 has been vested not in one individual but in the majority of
the representatives of the people in Parliament. For this purpose, the majority has to be of
not less than two-thirds of the members present and voting in each House. In addition to
that, it is required that the amendment Bill should be passed in each House by a majority
of the total membership of that House. It is, therefore, not possible to pass an amendment
Bill by a snap vote in a House wherein a small number of members are present to satisfy
the requirement of the rule of quorum. The condition about the passing of the Bill by
each House, including the Rajya Sabha, by the prescribed majority ensures that it is not
permissible to get the Bill passed in a joint sitting of the two Houses (as in the case of
ordinary legislation) wherein the members of the Rajya Sabha can be outvoted by the
members of the Lok Sabha because of the latter’s greater numerical strength. The
effective voice of the Rajya Sabha in the passing of the amendment Bill further ensures
that unless the prescribed majority of the representatives of the states agree the Bill
cannot be passed. The Rajya Sabha under our Constitution is a perpetual body; its
members are elected by the members of the State Assemblies and one-third of them retire
every two years. We have besides that the provision for the ratification of the amendment
by not less than one-half of the State Legislature in case the amendment relates to certain
provisions which impinge upon the rights of the States. The fact that a prescribed
majority of the people’s representatives is required for bringing about the amendment is
normally itself a guarantee that the power would not be abused. The best safeguard
against the abuse or extravagant use of power is public opinion and not a letter on the
right of people’s representatives to change the Constitution by following the procedure
laid down in the Constitution itself. It would not be a correct approach to start with a
distrust in the people’s representatives in the Parliament and to assume that majority of
them would have ah aversion for the liberties of the people and would act against the
public interest. To quote the words of Justice Holmes in Missouri Kansas & Texas Ry. v.
May 194 U.S. 267 (on p. 270).

Great Constitutional provisions must be administered with caution. Some
play must be allowed for the joints of the machine and it must be
remembered that legislatures are ultimate guardians of the liberties and
welfare of the people in quite as great a degree as the courts.

1474. L.B. Orfield has dealt with the question of the abuse of power in his book “The
Amending of Federal Constitution”, in the following words on page 123:
‘Abuse’ of the amending power is an anomalous term. The proponents of
implied limitations resort to the method of reductio ad absurdum in
pointing out the abuses which might occur if there were no limitations on
the power to amend…. The amending power is a power of an altogether
different kind from the ordinary governmental powers. If abuse occurs, it
occurs at the hands of a special organization of the nation and of the states
representing an extraordinary majority of the people, so that for all
practical purposes it may be said to be the people, or at least the highest
agent of the people, and one exercising soverign powers. Thus the people
merely take the consequences of their own acts :

It has already been mentioned above that the best safeguard against the abuse of power is
public opinion. Assuming that under the sway of some overwhelming impulse, a climate
is created wherein cherished values like liberty and freedom lose their significance in the
eyes of the people and their representatives and they choose to do away with all
fundamental rights by amendment of the Constitution, a restricted interpretation of
Article 368 would not be of much avail. The people in such an event would forfeit the
claim to have fundamental rights and in any case fundamental rights would not in such an
event save the people from political enslavement, social stagnation or mental servitude. I
may in this context refer to the words of Learned Hand in his eloquent address on the
Spirit of Liberty:

I often wonder whether we do not rest our hopes too much upon
Constitutions, upon laws and upon courts. These are false hopes; believe
me, these are false hopes. Liberty lies in the hearts of men and women;
when it dies there, no Constitution, no law no court can save it; no
Constitution, no law, no court can even do much to help it. While it lies
there it needs no Constitution, no law, no court to save it. And what is this
liberty which must lie in the hearts of men and women? It is not the
ruthless, the unbridled will; it is not freedom to do as one likes. That is the
denial of liberty, and leads straight to its overthrow. A society in which
men recognize no check upon their freedom soon becomes a society where
freedom is the possession of only a savage few; as we have learned to our
sorrow. (see pages 189-190 Spirit of Liberty edited by Irving Dilliard).
Similar idea was expressed in another celebrated passage by Learned Hand in the
Contribution of an Independent Judiciary to Civilization:

You may ask what then will become of the fundamental principles of
equity and fair play which our Constitutions enshrine; and whether I
seriously believe that unsupported they will serve merely as counsels of
moderation. I do not think that anyone can say what will be left of those
principles; I do not know whether they will serve only as counsels; but this
much I think I do know that a society so riven that the spirit of moderation
is gone, no court can save; that a society where that spirit flourishes, no
court need save; that in a society which evades its responsibility by
thrusting upon the courts the nurture of that spirit, that spirit in the end
will perish. (see p. 164 supra).

1475. It is axiomatic that the involvement of a nation in war by a declaration of war
against another country can change the entire course of history of the nation. A wrong
decision in this respect can cause untold suffering, result in national humiliation, take toll
of thousands of lives and cripple the economy of the nation for decades to come. If the
Government and the Parliament can be entrusted with power of such far reaching
magnitude on the assumption that such a power would not be abused but would be
exercised reasonably in the national interest, it would seem rather anomalous to have an
approach of distrust in those very organs of the state and to deny to the Parliament the
power of amendment of fundamental rights because of the supposed possibility of the
abuse of such power.

1476. There is one other aspect of the matter which may be not lost sight of. Part III deals
with a number of fundamental rights. Assuming that one relating to property, out-of the
many fundamental rights, is found to be an obstacle in pushing forward certain
ameliorative measures and it is proposed to abridge that fundamental right and it is also
decided not to abridge or take away any other fundamental right, the present position,
according to the stand taken on behalf of the petitioners, is that there is no power under
Article 368 to abridge the obstructive fundamental right. The result is that even though
reference is made on behalf of the petitioners to those fundamental rights as enshrine
within themselves the valued concept of liberty of person and freedom of expression, the
protection which is, in fact, sought is for the fundamental right to property which causes
obstruction to pushing forward ameliorative measures for national weal. It is not, in my
opinion, a correct approach to assume that if Parliament is held entitled to amend Part III
of the Constitution so as to take away or abridge fundamental rights, it would
automatically or necessarily result in the abrogation of all fundamental rights. I may
mention in this context that for seventeen years, from 1950 till 1967 Golak Nath case
(supra) was decided, the accepted position was that the Parliament had the power to
amend Part III of the Constitution so as to take away or abridge fundamental rights.
Despite the possession of that power by the Parliament, no attempt was made by it to take
away or abridge fundamental rights relating to cherished values like liberty of person and
freedom of expression. If it was not done in the past, why should we assume that the
majority of members of the Parliament in future would acquire sudden aversion and
dislike for these values and show an anxiety to remove them from the Constitution. There
is a vital distinction, in my opinion, between the vesting of a power, the exercise of the
power and the manner of its exercise. What we are concerned with is as to whether on the
true construction of Article 368, the Parliament has or has not the power to amend the
Constitution so as to take away or abridge fundamental rights. So far as this question is
concerned, the answer, in my opinion, should be in the affirmative, as long as the basic
structure of the Constitution is retained.

1476. In the context of abuse of power of the amendment, reference has been made on
behalf of the petitioners to the Constitution of Weimar Republic and it is urged that
unless there are restrictions on the power of amendment in so far as fundamental rights
are concerned, the danger is that the Indian Constitution may also meet the same fate as
did the Weimar Constitution at the hands of Hitler. This argument, in my opinion, is
wholly misconceived and is not based upon correct appreciation of historical facts.
Following military reversals when Kaiser fled to Holland in 1918 his mutinous subjects
proclaimed a republic in Germany. There was thus a break in the continuity of the
authority and the Weimar Republic had to face staggering political problems. It had to
bear the burden of concluding a humilitating peace. It was later falsely blamed for the
defeat itself by some of the politicians who were themselves responsible for the collapse
and capitulation of 1918. The Republic had to wrestle, within a decade and a half, with
two economic crises of catastrophic proportions which ruined and made desperate the
ordinarily stable elements of society. The chaos with political party divisions in the
country was reflected in Reichstag where no party obtained a clear majority. There were
21 cabinets in 14 years. It was in those conditions that Hitler emerged on the scene. He
made use of Article 48 of the Weimar Constitution which dealt with emergency powers.
Under Article 48 of the Constitution, the President was empowered to issue decrees
suspending the rights guaranteed by the basic law and to make direct use of the army and
navy should emergency conditions so require. The purpose of the provisions was, of
course, to provide the executive with means to act in the event of some grave national
emergency where the immediate and concentrated use of the power of the state might
become suddenly necessary. But what happened was that almost from its beginning the
government found itself in one emergency after another, so that rule by executive decrees
issued under the authority provided for by Article 48 supplanted the normal functioning
of the legislative branch of government. The increasing division among the political
parties, the staggering economic problem and the apparent failure of the parliamentary
government to function, were accompanied by the steady growth in power of the National
Socialist under Hitler. In less than two years, the Weimar Republic was transformed into
a totalitarian dictatorship. The Enabling Act of March 23, 1933, pushed through the
Reichstag by a narrow Nazi majority, provided government by decree without regard to
Constitutional guarantees. The Act empowered the Government to enact the statutes
without the sanction of the Parliament. Hitler made a show of following the Constitution,
but the acts of his party in and out of the government in practice violated the basic law.
The few limitations imposed upon the government were ignored, and Hitler’s Third Reich
was launched (see Modern Constitutions by R.F. Moore, p. 86-87 and The Constitutions
of Europe by E.A. Goerner, p. 99-100). It would thus appear that it was not by use of the
power of amending the Constitution but by acting under the cover of Article 48 of the
Constitution dealing with emergency powers that Hitler brought about the Nazi
dictatorship. He thus became what has been described as “…the supreme political leader
of the people, supreme tender and highest superior of the administration, supreme judge
of the people, supreme commander of the armed forces and the source of all law.
1477. Apart from the fact that the best guarantee against the abuse of power of
amendment is good sense of the majority of the members of Parliament and not the
unamendability of Part III of the Constitution, there is one other aspect of the matter.
Even if Part III may be left intact, a mockery of the entire parliamentary system can be
made by amending Articles 85 and 172, which are not in Part III and according to which
the life of the Lok Sabha and Vidhan Sabhas of the States, unless sooner dissolved,
would be five years, and by providing that the life of existing Lok Sabha and Vidhan
Sabhas shall be fifty years. This would be a flagrant abuse of the power of amendment
and I refuse to believe that public opinion in our country would reach such abysmal
depths and the standards of political and Constitutional morality would sink so low that
such an amendment would ever be passed. I need express no opinion for the purpose of
this case as to whether this Court would also not quash such an amendment In any case
such an amendment would be an open invitation for and be a precursor of revolution.
1478. Even without amending any article, the emergency provisions of the Constitution
contained in Article 358 and 359 can theoretically be used in such a manner as may make
a farce of the democratic set up by prolonging the rule of the party in power beyond the
period of five years since the last general election after the party in power has lost public
support. A Proclamation of Emergency under Article 352 can be issued by the President
if he is satisfied that a grave emergency exists whereby the security of India or of any
part of the territory thereof is threatened, whether by war or external aggression or even
by internal disturbance. Such a Proclamation has to be laid before each House of
Parliament. Resolution approving the Proclamation has thereafter to be passed by the
Houses of Parliament. According to Article 83, the House of the People, unless sooner
dissolved, shall continue for five years from the date appointed for its first meeting and
no longer and the expiration of the said period of five years shall operate as a dissolution
of the House provided that the said period may, while a Proclamation of Emergency is in
operation, be extended by Parliament by law for a period not exceeding one year at a time
and not extending in any case beyond a period of six months after the Proclamation has
ceased to operate. As the Government and Parliament play a vital part in the
Proclamation and continuation of emergency, the emergency provisions can theoretically
be used for avoiding the election and continuing a party in power even though it has lost
popular support by extending the life of House of the People in accordance with Article
83(2). The effective check against such unabashed abuse of power is the sense of political
responsibility, the pressure of public opinion and the fear of popular uprising. We need
not go into the question as to whether the court would also intervene in such an event. It
is, in my opinion, inconceivable that a party would dare to so abuse the powers granted
by the emergency provisions. The grant of the above power under Article 83 (2) is
necessarily on the assumption that such a power would not be abused.
1479. Argument has then been advanced on behalf of the petitioners that the power of
amendment might well be used in such a manner as might result in doing away with the
power of amendment under Article 368 or in any case so amending that articles as might
make it impossible to amend the Constitution. It is, in my opinion, difficult to think that
majority of members of future Parliament would attempt at any time to do away with the
power of amendment in spite of the knowledge as to what was the fate of unamendable
Constitutions in other countries like France. Assuming that at any time such an
amendment to abolish all amendments of Constitution is passed and made a part of the
Constitution, it would be nothing short of laying the seeds of a future revolution or other
extra-Constitutional methods to do away with unamendable Constitution. It is not
necessary for the purpose of this case to go into the question of the Constitutional validity
of such an amendment.

1480. We may now deal with the question as to what is the scope of the power of
amendment under Article 368. This would depend upon the connotation of the word
“amendment”. Question has been posed during arguments as to whether the power to
amend under the above article includes the power to completely abrogate the Constitution
and replace it by an entirely new Constitution. The answer to the above question, in my
opinion, should be in the negative. I am further of the opinion that amendment of the
Constitution necessarily contemplates that the Constitution has not to be abrogated but
only changes have to be made in it. The word “amendment” postulates that the old
Constitution survives without loss of its identity despite the change and continues even
though it has been subjected to alterations. As a result of the amendment, the old
Constitution cannot be destroyed and done away with; it is retained though in the
amended form. What then is meant by the retention of the old Constitution? It means the
retention of the basic structure or framework of the old Constitution. A mere retention of
some provisions of the old Constitution even though the basic structure or framework of
the Constitution has been destroyed would not amount to the retention of the old
Constitution. Although it is permissible under the power of amendment to effect changes,
“howsoever important, and to adapt the system to the requirements of changing
conditions, it is not permissible to touch the foundation or to alter the basic institutional
pattern. The words “amendment of the Constitution” with all their wide sweep and
amplitude cannot have the effect of destroying or abrogating the basic structure or
framework of the Constitution. It would not be competent under the garb of amendment,
for instance, to change the democratic government into dictatorship or hereditary
monarchy nor would it be permissible to abolish the Lok Sabha and the Rajya Sabha. The
secular character of the state according to which the state shall not discriminate against
any citizen on the ground of religion only cannot likewise be done away with. Provision
regarding the amendment of the Constitution does not furnish a pretence for subverting
the structure of the Constitution nor can Article 368 be so construed as to embody the
death wish of the Constitution or provide sanction for what may perhaps be called its
lawful harakiri. Such subversion or destruction cannot be described to be amendment of
the Constitution as contemplated by Article 368.

1481. The words “amendment of this Constitution” and “the Constitution shall stand
amended” in Article 368 show that what is amended is the existing Constitution and what
emerges as a result of amendment is not a new and different Constitution but the existing
Constitution though in an amended form. The language of Article 368 thus lends support
to the conclusion that one cannot, while acting under that article, repeal the existing
Constitution and replace it by a new Constitution.

1482. The connotation of the amendment of the Constitution was brought out clearly by
Pt. Nehru in the course of his speech in support of the First Amendment wherein he said
that “a Constitution which is responsive to the people’s will, which is responsive to their
ideas, in that it can be varied here and there, they will respect it all the more and they will
not fight against, when we want to change it.” It is, therefore, plain that what Pt. Nehru
contemplated by amendment was the varying of the Constitution “here and there” and not
the elimination of its basic structure for that would necessarily result in the Constitution
losing its identity.

1483. Reference to some authorities in the United States so far as the question is
concerned as to whether the power to amend under Article 5 of US Constitution would
include within itself the power to alter the basic structure of the Constitution are not
helpful because there has been no amendment of such a character in the United States. No
doubt the Constitution of the United States had in reality, though not in form, changed a
good deal since the beginning of last century; but the change had been effected far less by
formally enacted Constitutional amendments than by the growth of customs or
institutions which have modified the working without altering the articles of the
Constitution (see The Law of the Constitution by A.V. Dicey Tenth Ed. p. 129).
1484. It has not been disputed during the course of arguments that the power of
amendment under Article 368 does not carry within itself the power to repeal the entire
Constitution and replace it by a new Constitution. If the power of amendment does not
comprehend the doing away of the entire Constitution but postulates retention or
continuity of the existing Constitution, though in an amended form, question arises as to
what is the minimum of the existing Constitution which should be left intact in order to
hold that the existing Constitution has been retained in an amended form and not done
away with. In my opinion, the minimum required is that which relates to the basic
structure or framework of the Constitution. If the basic structure is retained, the old
Constitution would be considered to continue even though other provisions have
undergone change. On the contrary, if the basic structure is changed, mere retention of
some articles of the existing Constitution would not warrant a conclusion that the existing
Constitution continues and survives.

1485. Although there are some observations in “Limitations of Amendment Procedure
and the Constituent Power” by Conrad to which it is not possible to subscribe, the
following observations, in my opinion, represent the position in a substantially correct
manner:

Any amending body organized within the statutory scheme, howsoever
verbally unlimited its power, cannot by its very structure change the
fundamental pillars supporting its Constitutional authority.
It has further been observed:

The amending procedure is concerned with the statutory framework of
which it forms part itself. It may effect changes in detail, remould the legal
expression of underlying principles, adapt the system to the needs of
changing conditions, be in the words of Calhoun ‘the medicatrix of the
system’, but should not touch its foundations.

A similar idea has been brought out in the, following passage by Carl J. Friedrich page
272 of “Man and His Government” (1963):

A Constitution is a living system. But just as in a living, organic system,
such as the human body, various organs develop and decay yet the basic
structure or pattern remains the same with each of the organs having its
proper function, so also in a Constitutional system the basic institutional
pattern remains even though the different component parts may undergo
significant alterations. For it is the characteristic of a system that it
perishes when one of its essential component parts is destroyed. The
United States may retain some kind of Constitutional government,
without, say, the Congress or the federal division of powers, but it would
not be the Constitutional system now prevailing. This view is uncontested
even by many who do not work with the precise concept of a Constitution
here insisted upon.

1486. According to “The Construction of Statutes” by Crawford, a law is amended when
it is in whole or in part permitted to remain and something is added to or taken from it or
in some way changed or altered in order to make it more complete or perfect or effective.
It should be noticed, however, that an amendment is not the same as repeal, although it
may operate as a repeal to a certain degree. Sutherland in this context states that any
change of the scope or effect of an existing statute whether by addition, omission or
substitution of provisions which does not wholly terminate its existence whether by an
Act purporting to amend, repeal, revise or supplement or by an Act independent and
original in form, is treated as amendatory.

1487. It is, no doubt, true that the effect of the above conclusion at which I have arrived
is that there would be no provision in the Constitution giving authority for drafting a new
and radically different Constitution with different basic structure or framework. This fact,
in my opinion, would not show that our Constitution has a lacuna and is not a perfect or a
complete organic instrument, for it is not necessary that a Constitution must contain a
provision for its abrogation and replacement by an entirely new and different
Constitution. The people in the final analysis are the ultimate sovereign and if they decide
to have an entirely new Constitution, they would not need the authority of the existing
Constitution for this purpose.

1488. Subject to the retention of the basic structure or framework of the Constitution, I
have no doubt that the power of amendment is plenary and would include within itself the
power to add, alter or repeal the various articles including those relating to fundamental
rights. During the course of years after the Constitution comes into force, difficulties can
be experienced in the working of the Constitution. It is to overcome those difficulties that
the Constitution is amended. The amendment can take different forms. It may sometimes
be necessary to repeal a particular provision of the Constitution without substituting
another provision in its place. It may in respect of a different article become necessary to
replace it by a new provision. Necessity may also be felt in respect of a third article to
add some further clauses in it. The addition of the new clauses can be either after
repealing some of the earlier clauses or by adding new clauses without repealing any of
the existing clauses. Experience of the working of the Constitution may also make it
necessary to insert some new and additional articles in the Constitution. Likewise,
experience might reveal the necessity of deleting some existing articles. All these
measures, in my opinion, would lie within the ambit of the power of amendment. The
denial of such a broad and comprehensive power would introduce a rigidity in the
Constitution as might break the Constitution. Such a rigidity is open to serious objection
in the same way as an unamendable Constitution.

1489. The word “amendment” in Article 368 must carry the same meaning whether the
amendment relates to taking away or abridging fundamental rights in Part III of the
Constitution or whether it pertains to some other provision outside Part III of the
Constitution. No serious objection is taken to repeal, addition or alteration of provisions
of the Constitution other than those in Part III under the power of amendment conferred
by Article 368. The same approach, in my opinion, should hold good when we deal with
amendment relating to fundamental rights contained in Part III of the Constitution. It
would be impermissible to differentiate between scope and width of power of amendment
when it deals with fundamental right and the scope and width of chat power when it deals
with provisions not concerned with fundamental rights.

1490. We have been referred to the dictionary meaning of the word “amend”, according
to which to amend is to “free from faults, correct, rectify, reform, make alteration, to
repair, to better and surpass”. The dictionary meaning of the word “amend” or
“amendment”, according to which power of amendment should be for purpose of
bringing about an improvement, would not, in my opinion, justify a restricted
construction to be placed upon those words. The sponsors of every amendment of the
Constitution would necessarily take the position that the proposed amendment is to bring
about an improvement on the existing Constitution. There is indeed an element of
euphemism in every amendment because it proceeds upon the assumption on the part of
the proposer that the amendment is an improvement. In the realities and controversies of
politics, question of improvement becomes uncertain with the result that in legal parlance
the word amendment when used in reference to a Constitution signifies change or
alteration. Whether the amendment is, in fact, an improvement or not, in my opinion, is
not a justiciable matter, and in judging the validity of an amendment the courts would not
go into the question as to whether the amendment has in effect brought about an
improvement. It is for the special majority in each House of Parliament to decide as to
whether it constitutes an improvement; the courts would not be substituting their own
opinion for that of the Parliament in this respect. Whatever may be the personal view of a
judge regarding the wisdom behind or the improving quality of an amendment, he would
be only concerned with the legality of the amendment and this, in its turn, would depend
upon the question as to whether the formalities prescribed in Article 368 have been
complied with.

1491. The approach while determining the validity of an amendment of the Constitution,
in my opinion, has necessarily to be different from the approach to the question relating
to the legality of amendment of pleadings. A Constitution is essentially different from
pleading filed in court by litigating parties. Pleadings contain claim and counter-claim of
private parties engaged in litigation, while a Constitution provides for the framework of
the different organs of the State, viz., the executive, the legislature and the judiciary. A
Constitution also reflects the hopes and aspirations of a people. Besides laying down the
norms for the functioning of different organs a Constitution encompasses within itself the
broad indications as to how the nation is to march forward in times to come. A
Constitution cannot be regarded as a mere legal document to be read as a will or an
agreement nor is Constitution like a plaint or a written statement filed in a suit between
two litigants. A Constitution must of necessity be the vehicle of the life of a nation. It has
also to be borne in mind that a Constitution is not a gate but a road. Beneath the drafting
of a Constitution is the awareness that things do not stand still but move on, that life of a
progressive nation, as of an individual is not static and stagnant but dynamic and dashful.
A Constitution must therefore contain ample provision for experiment and trial in the task
of administration. A Constitution, it needs to be emphasised, is not a document for
fastidious dialectics but the means of ordering the life of a people. It had its roots in the
past, its continuity is reflected in the present and it is intended for the unknown future.
The words of Holmes while dealing with the US Constitution have equal relevance for
our Constitution. Said the great Judge:

…the provisions of the Constitution are not mathematical formulas having
their essence in their form; they are organic living institutions transplanted
from English soil. Their significance is vital not formal; it is to be gathered
not simply by taking the words and a dictionary, but by considering their
origin and the line of their growth. (See Gompers v. United States 233
U.S. 604, 610(1914).

It is necessary to keep in view Marshall’s great premises that “it is a Constitution we are
expounding”. To quote the words of Felix Frankfurter in his tribute to Holmes:
Whether the Constitution is treated primarily as a text for interpretation or
as an instrument of government may make all the difference in the world.
The fate of cases, and thereby of legislation, will turn on whether the
meaning of the document is derived from itself or from one’s conception
of the country, its development, its needs, its place in a civilized society:
(See “Mr. Justice Holmes” edited by Felix Frankfurter, p. 58).
The principles which should guide the court in construing a Constitution have been aptly
laid down in the following passage by Kania C.J. in the case of A.K. Gopalan v. The
State of Madras
(1950) S.C.R. 88 (at p. 119-121):

In respect of the construction of a Constitution Lord Wright in James v.
The Commonwealth of Australia (1936) A.C. 578 (at 614) observed that ‘a
Constitution most not be construed in any narrow or pedantic sense’. Mr.
Justice Higgins in Attorney-General of New South Wales v. Brewery
Employees Union [1908] 6 Com. L.R. 469 (at 611-12) observed :

“Although we are to interpret words of the Constitution on the same
principles of interpretation as we apply to any ordinary law, these very
principles of interpretation compel us to take into account the nature and
scope of the Act that we are interpreting-to remember that it is a
Constitution, a mechanism under which laws are to be made and not a
mere Act which declares what the law is to be.” In In re The Central
Provinces and Berar Act XIV of 1938 [1939] F.C.R. 18 (at 37), Sir
Maurice Gwyer C.J. after adopting these observations said : “Especially is
this true of a Federal Constitution with its nice balance of jurisdictions. I
conceive that a broad and liberal spirit should inspire those whose duty it
is to interpret it; but I do not imply by this that they are free to stretch or
pervert to language of the enactment in the interest of any legal or
Constitutional theory or even for the purpose of supplying omissions or of
correcting supposed errOrs.” There is considerable authority for the
statement that the Courts are not at liberty to declare an Act void because
in their opinion it is opposed to a spirit supposed to pervade the
Constitution but not expressed in words. Where the fundamental law has
not limited, either in terms or by necessary implication, the general powers
conferred upon the Legislature we cannot declare a limitation under the
notion of having discovered something in the spirit of the Constitution
which is not even mentioned in the instrument. It is difficult upon any
general principles to limit the omnipotence of the sovereign legislative
power by judicial interposition, except so far as the express words of a
written Constitution give that authority. It is also stated, if the words be
positive and without ambiguity, there is no authority for a Court to vacate
or repeal a Statute on that ground alone. But it is only in express
Constitutional provisions limiting legislative power and controlling the
temporary will of a majority by a permanent and paramount law settled by
the deliberate wisdom of the nation that one can find a safe and solid
ground for the authority of Courts of justice to declare void any legislative
enactment. Any assumption of authority beyond this would be to place in
the hands of the judiciary powers too great and too indefinite either for its
own security or the protection of private rights.

1492. Reference has been made on behalf of the petitioners to para 7 of the Fifth
Schedule to the Constitution which empowers the Parliament to amend by way of
addition, variation or repeal any of the provisions of that Schedule dealing with the
administration and control of scheduled areas and scheduled tribes. Likewise, para 21 of
the Sixth Schedule gives similar power to the Parliament to amend by way of addition,
variation or repeal any of the provisions of the Sixth Schedule relating to the
adminisitration of tribal areas. It is urged that while Article 368 contains the word
“amendment” simpliciter, the above two paragraphs confer the power to amend by way of
addition, variation or repeal and thus enlarge the scope of the power of amend merit. This
contention, in my opinion, is not well founded. The words “by way of addition, variation
or repeal” merely amplify the meaning of the word “amend” and clarify what was already
implicit in that word. It, however, cannot be said that if the words “by way of addition,
variation or repeal” had not been there, the power of amendment would not have also
included the power to add, vary or repeal. These observations would also hold good in
respect of amended Section 291 of the Government of India Act, 1935 which gave power
to the Governor-General at any time by Order to make such amendments as he
considered necessary whether by way of addition, modification or repeal, in the
provisions of that Act or of any Order made thereunder in relation to any Provincial
Legislature with respect to the matters specified in that section. A clarification by way of
abundant caution would not go to show that in the absence of the clarification, the power
which inheres and is implicit would be nonexistent. Apart from that, I am of the view that
sub-paragraph (2) of paragraph 7 of the Fifth Schedule indicates that the word
“amendment” has been used in the sense so as to cover amendment by way of addition,
variation or repeal. According to that paragraph, no law mentioned in sub-paragraph (1)
shall be deemed to be an amendment of the Constitution for purpose of Article 368. As
sub-paragraph (1) deals with amendment by way of addition, variation or repeal, the
amendment of Constitution for purpose of Article 368 referred to in sub-paragraph (2)
should be construed to be co-extensive and comprehensive enough to embrace within
itself amendment by way of addition, variation or repeal. The same reasoning would also
apply to sub-paragraph (2) of paragraph 21 of the Sixth Schedule.
1493. The Judicial Committee in the case of British Coal Corporation v. The King [1935]
A.C. 500 laid down the following rule:

In interpreting a constituent or organic statute such as the Act, that
construction most beneficial to the widest possible amplitude of its powers
must be adopted.

The Judicial Committee also quoted with approval the following passage from Clement’s
Canadian Constitution relating to provision of British North America Act:
But these are statutes and statutes, and the strict construction deemed
proper in the case, for example of a penal or taxing statute, or one passed
to regulate the affairs of an English parish, would be often subversive of
Parliament’s real intent if applied to an Act passed to ensure the peace,
order and good government….

Orfield, while dealing with the amendment of the Constitution has observed that the
amendment of a Constitution should always be construed more liberally. To quote from
his book “The Amending of the Federal Constitution:

Is there a restriction that an amendment cannot add but only alter? An
argument very much like the foregoing is that an amendment may alter but
may not add. This contention is largely a quibble on the definition of the
word ‘amendment’. It is asserted that by amending the Constitution is
meant the changing of something that is already in the Constitution, and
not the addition of something new and unrelated. Cases prescribing the
very limited meaning of amendments in the law of pleading are cited as
authoritative. It would seem improper however, to accept such a
definition, as amendments to Constitutions have always been construed
more liberally and on altogether different principles from those Applied to
amendments of pleadings.

1494. It may also be mentioned that Article 5 of the US Constitution confers powers of
amendment. The word used in that article is amendment simpliciter and not amendment
by way of addition, alteration or repeal. In pursuance of the power conferred by Article 5,
Article 18 was added to the American Constitution by the Eighteenth Amendment.
Subsequently that article (Article 18) was repealed by the Twenty-first Amendment.
Section 1 of Article 21 was in the following words:

The Eighteenth article of amendment to the Constitution of the United
States is hereby repealed.

The addition of the eighteenth article, though challenged, was upheld by the Supreme
Court. No one has questioned the repeal of the eighteenth article on the ground that the
power of amendment would not include the power to repeal.

1495. I cannot subscribe to the view that an amendment of the Constitution must keep
alive the provision sought to be amended and that it must be consistent with that
provision. Amendment of Constitution has a wide and broad connotation and would
embrace within itself the total repeal of some articles or their substitution by new articles
which may not be consistent with or in conformity with earlier articles. Amendment in
Article 368 has been used to denote change. This is clear from the opening words of the
proviso to Article 368 according to which ratification by not less than half of State
Legislatures would be necessary if amendment seeks to make a change in the provisions
of the Constitution mentioned in the proviso. The word change has a wide amplitude and
would necessarily cover cases of repeal and replacement of earlier provisions by new
provisions of different nature. Change can be for the better as well as for the worse.
Every amendment would always appear to be a change for the worse in the eyes of those
who oppose the amendment. As against that, those who sponsor an amendment would
take the stand that it is a change for the better. The court in judging the validity of an
amendment would not enter into the arena of this controversy but would concern itself
with the question as to whether the Constitutional requirements for making the
amendment have been satisfied. An amendment of the Constitution in compliance with
the procedure prescribed by Article 368 cannot be struck down by the court on the
ground that it is a change for the worse. If the court were to strike down the amendment
on that ground, it would be tantamount to the court substituting its own opinion for that
of the Parliament, reinforced in certain cases by that of not less than half of State
Legislatures, regarding the wisdom of making the impugned Constitutional amendment.
Such a course, which has the effect of empowering the court to sit in appeal over the
wisdom of the Parliament in making Constitutional amendment, on the supposed
assumption that the court has superior wisdom and better capacity to decide as to what is
for the good of the nation is not permissible. It would, indeed, be an unwarranted
incursion into a domain which essentially belongs to the representatives of the people in
the two Houses of Parliament, subject to ratification in certain cases by the State
Legislatures. We may in this context recall the words of Holmes J. in Lochner v. New
York (1904) 198 U.S. 45.

This case is decided upon an economic theory which a large part of the
country does not entertain. If it were a question whether I agreed with that
theory, I should desire to study it further and long before making up my
mind. But I do not conceive that to be my duty, because I strongly believe
that my agreement or disagreement has nothing to do with the right of a
majority to embody their opinions in law.

The above observations were contained in the dissent of Holmes J. The above dissent has
subsequently been accepted by the US Supreme Court to lay down the correct law (see
Ferguson v. Skrupa (1963) 372 U.S. 726 wherein it has been observed by the court:
In the face of our abandonment of the use of the ‘vague contours’ of the
Due Process Clause to nullify laws which a majority of the Court believed
to be economically unwise, reliance on Adams v. Tanner is as mistaken as
would be adherence to Adkins v. Children’s Hospital, overruled by West
Coast Hotel Co. v. Parrish AIR 1330 (1937)…. We refuse to sit as a
‘superlegislature to weigh the wisdom of legislation’, and we emphatically
refuse to go back to the time when courts used the Due Process Clause to
strike down state laws, regulatory of business and industrial conditions,
because they may be unwise, improvident, or out of harmony with a
particular school of thought’.

1496. It has also been urged on behalf of the petitioners that the framers of the
Constitution could not have intended that even though for the amendment of articles
referred to in the proviso to Article 368, ratification of not less than one half of the State
Legislatures would be necessary, in the case of an amendment which deals with such a
vital matter as the taking away or abridgement of fundamental rights, the amendment
could be brought about without such a ratification. This argument, in my opinion, is
untenable. The underlying fallacy of this argument is that it assumes that ratification by
the State Legislatures is necessary under the proviso in respect of Constitutional
amendments of great importance, while no such ratification is necessary in the case of
comparatively less important amendments. Plain reading of Article 368, however, shows
that ratification by the State Legislatures has been made imperative in the case of those
Constitutional amendments which relate to or affect the rights of the States. In other cases
no such ratification is necessary. The scheme of Article 368 is not to divide the articles of
the Constitution into two categories, viz., important and not so important articles. What
Article 368 contemplates is that the amending power contained in it should cover all the
articles, leaving aside those provisions which can be amended by Parliament by bare
majority. In the case, however, of such of the articles as relate to the federal principle or
the relations of the States with the Union, the framers of the Constitution put them in the
proviso and made it imperative to obtain ratification by not less than half of the State
Legislatures in addition to the two-thirds majority of the members present and voting-in
each House of the Parliament for bringing about the amendment. It is plain that for the
purpose of ratification by the State Legislatures, the framers of the Constitution attached
greater importance to the federal structure than to the individual rights. Such an approach
is generally adopted in the case of a provision for amendment of the federal Constitution.
K.C. Wheare in his book on the Federal Government has observed on page 55:
It is essential in a federal government that if there be a power of amending
the Constitution, that power, so far at least as concerns those provisions of
the Constitution which regulate the status and power of the general and
regional governments, should not be confided exclusively either to the
general governments or to the regional governments.

We may in this context refer to the speech of Dr. Ambedkar who while dealing with the
category of articles for the amendment of which ratification by the States was required,
observed:

Now, we have no doubt put certain articles in a third category where for
the purposes of amendment the mechanism is somewhat different or
double. It requires two-thirds majority plus ratification by the States. I
shall explain why we think that in the case of certain articles it is desirable
to adopt this procedure. If Members of the House who are interested in
this matter are to examine the articles that have been put under the
proviso, they will find that they refer not merely to the Centre but to the
relations between the Centre and the Provinces. We cannot forget the fact
that while we have in a large number of cases invaded provincial
autonomy, we still intend and have as a matter of fact seen to it that the
federal structure of the Constitution remains fundamentally unaltered. We
have by our laws given certain rights to provinces, and reserved certain
rights to the Centre. We have distributed legislative authority; we have
distributed executive authority and we have distributed administrative
authority. Obviously to fay that even those articles of the Constitution
which pertain to the administrative, legislative, financial and other powers,
such as the executive powers of the provinces should be made liable to
alteration by the Central Parliament by two-thirds majority, without
permitting the provinces or States to have any voice, is in my judgment
altogether nullifying the fundamentals of the Constitution.
1497. learned Counsel for the petitioners has addressed us at some length on the point
that even if there are no express limitations on the power of amendment, the same is
subject to implied limitations, also described as inherent limitations. So far as the concept
of implied limitations is concerned, it has two facets. Under the first facet, they are
limitations which flow by necessary implication from express provisions of the
Constitution. The second facet postulates limitations which must be read in the
Constitution irrespective of the fact whether they flow from express provisions or not
because they are stated to be based upon certain higher values which are very dear to the
human heart and are generally considered essential traits of civilized existence. It is also
stated that those higher values constitute the spirit and provide the scheme of the
Constitution. This aspect of implied limitations is linked with the existence of natural
rights and it is stated that such rights being of paramount character, no amendment of
Constitution can result in their erosion.

1498. I may at this stage clarify that there are certain limitations which inhere and are
implicit in the word “amendment”. These are limitations which flow from the use of the
word “amendment” and relate to the meaning or construction of the word “amendment”
This aspect has been dealt with elsewhere while construing the word “amendment”.
Subject to this clarification, we may now advert to the two facets of the concept of
implied limitations referred to above.

1499. So far as the first facet is concerned regarding a limitation which flows by
necessary implication from an express provision of the Constitution, the concept derives
its force and is founded upon a principle of interpretation of statutes. In the absence of
any compelling reason, it may be said that a Constitutional provision is not exempt from
the operation of such a principle. I have applied this principle to Article 368 and despite
that, I have not been able to discern in the language of that article or other relevant
articles any implied limitation on the power to make amendment contained in the said
article.

1500. We may now deal with the second aspect of the question which pertains to
limitation on the power of making amendment because such a limitation, though not
flowing from an express provision, is stated to be based upon higher values which are
very dear to the human heart and are considered essential traits of civilized existence. So
far as this aspect is concerned, one obvious objection which must strike every one is that
the Constitution of India is one of the lengthiest Constitutions, if not the lengthiest, of the
world. The framers of the Constitution dealt with different Constitutional matters at
considerable length and made detailed and exhaustive provisions about them. Is it then
conceivable that after having dealt with the matter so exhaustively and at such great
length in express words, they would leave things in the realm of implication in respect of
such an important article as that relating to the amendment of the Constitution. If it was
intended that limitations should be read on the power of making amendment, question
would necessarily arise as to why the framers of the Constitution refrained from
expressly incorporating such limitations on the power of amendment in the Constitution
itself. The theory of implied limitations on the power of making amendment may have
some fascination and attraction for political theorists, but a deeper reflection would reveal
that such a theory is based upon a doctrinaire approach and not what is so essential for
the purpose of construing and working a Constitution, viz., a pragmatic and practical
approach. This circumstance perhaps accounts for the fact that the above theory of
implied limitations has not been accepted by the highest court in any country.
1501 As the concept of implied limitations on the power of amendment under the second
aspect is not based upon some express provision of the Constitution, it must be regarded
as essentially nebulous. The concept has no definite contours and its acceptance would
necessarily introduce elements of uncertainty and vagueness in a matter of so vital an
importance as that pertaining to the amendment of the Constitution. Whatever might be
the justification for invoking the concept of implied limitations in a short Constitution, so
far as the Constitution of India with all its detailed provisions is concerned, there is
hardly any scope or justification for invoking the above concept. What was intended by
the framers of the Constitution was put in express words and, in the absence of any words
which may expressly or by necessary implication point to the existence of limitations on
the power of amendment, it is, in my opinion, not permissible to read such limitations in
the Constitution and place them on the power of amendment. I find it difficult to accede
to the submission that the framers of the Constitution after having made such detailed
provisions for different subjects left something to be decided by implication, that in
addition to what was said there were things which were not said but which were intended
to be as effective as things said. The quest for things not said, but which were to be as
effective as things said, would take us to the realm of speculation and theorising and must
bring in its wake the uncertainty which inevitably is there in all such speculation and
theorising. All the efforts of the framers of the Constitution to make its provisions to be
definite and precise would thus be undone. We shall be in doing so, not merely ignoring
but setting at naught what must be regarded as a cardinal principle that a Constitution is
not a subject of fastidious and abstract dialectics but has to be worked on a practical plane
so that it may become a real and effective vehicle of the nation’s progress. As observed
by Story in para 451 of the Constitution of the United States, Volume I Constitutions are
not designed for metaphysical or logical subtleties, for niceties of expression, for critical
propriety, for elaborate shades of meaning, or for the exercise of philosophical acuteness,
or judicial research. They are instruments of practical nature, founded on the common
business of human life, adapted to common wants, designed for common use, and fitted
for common understandings.

1502. In the National Prohibition Cases (supra) the petitioners challenged before the US
Supreme Court the validity of the Eighteenth Amendment relating to prohibition. It was
urged that the aforesaid amendment had resulted in encroachment upon the police power
of the States. There was implied limitation on the power to make such an amendment,
according to the petitioners in those cases under Article 5 of the US Constitution.
Although the Supreme (Joint gave no reasons in support of its conclusion, it upheld the
validity of the Eighteenth Amendment. Argument about the implied limitations on the
power of amendment was thus tacitly rejected.

1503. Eminent authors like Rottschaefer and Willis have taken the view that the theory of
implied limitations should be taken to have been rejected in the National Prohibition
Cases (supra) by the US Supreme Court. Rottschaefer in Handbook of American
Constitutional Law has observed on pages 8 to 10:

The only assumption on which the exercise of the amending power would
be inadequate to accomplish those results would be the existence of
express or implied limits on the subject matter of amendments. It has been
several times contended that the power of amending the federal
Constitution was thus limited, but the Supreme Court has thus far rejected
every such claim, although at least one state court has subjected the power
of amending the state Constitution to an implied limit in this respect. The
former position is clearly the more reasonable, since the latter implies that
the ultimately sovereign people have inferentially deprived themselves of
that portion of their sovereign power, once possessed by them, of
determining the content of their own fundamental law.

1504. Question of implied limitation on the powers to make amendment also arose the
case of Jeremish Ryan and Ors. v. Captain Michael Lennon [1935] Irish Reports p. 170
Article 50 of the Constitution of the Irish Free State which came into force on December
6, 1922, as originally enacted, provided as follows:

Amendments of this Constitution within the terms of the Scheduled Treaty
may be made by the Oireachtas, but no such amendment, passed by both
Houses of the Oireachtas, after the expiration of a period of eight years
from the date of the coming into operation of this Constitution, shall
become law, unless the same shall, after it has been passed or deemed to
have been passed by the said two Houses of the Oireachtas, have been
submitted to a Referendum of the people, and unless a majority of the
votes on the register shall have recorded their votes on such Referendum,
and either the votes of a majority of the voters in the register, or two-thirds
of the votes recorded, shall have been cast in favour of such amendment.
Any such amendment may be made within the said period of eight years
by way of ordinary legislation and as such shall be subject to the
provisions of Article 47 hereof.

1505. By the Constitution (Amendment No. 10) Act, 1928, passed within the said period
of eight years, the Constitution was amended by, inter alia, the deletion of Article 47
(dealing with referendum) and the deletion from Article 50 of the words “and as such
shall be subject to the provisions of Article 47 thereof”. By the Constitution (Amendment
No. 15) Act, 1929, also passed within the said period of eight years, Article 50 was
amended by the substitution of the words “sixteen years” for the words “eight years”
therein. By the Constitution (Amendment No. 17) Act, 1931 the Constitution was
amended by inserting therein a provision relating to the establishment of a Tribunal
consisting of officers of Defence Forces to try a number of offences. Power of detention
on suspicion in certain cases was also conferred. It was in the context of the validity of
the establishment of such Tribunals that the question arose as to whether there was an
implied limitation on the power to make amendment. It was held by the Supreme Court
(FitzGibbon and Murnaghan JJ. and Kennedy C.J. dissenting), while dealing with the first
two amendments, that these enactments were within the power of amendment conferred
on the Oireachtas by Article 50 and were valid amendments of the Constitution; and that,
consequently, an amendment of the Constitution; enacted after the expiry of the original
period of eight years was not invalid by reason of not having been submitted to a
referendum of the people under Article 50 or Article 47 as originally enacted. Dealing
with the Constitution (Amendment No. 17) Act, 1931 it was held by the same majority
that it was a valid amendment and was not ultra vires by reason of involving a partial
repeal of the Constitution or by reason of conflicting with specific articles of the
Constitution such as Article 6 relating to the liberty of the person, Article 64 relating to
the exercise of judicial power or Article 72 relating to the trial by jury or by reason of
infringing or abrogating other articles of the Constitution or principles underlying the
various articles of the Constitution which were claimed to be fundamental and
immutable. Kennedy C.J., after referring to the different articles of the Constitution, held
that there was not, either expressly or by necessary implication, any power to amend the
power of amendment itself. He observed in this connection:

No doubt the Constituent Assembly could, if it had so intended, have
given a power of amendment of the power to amend the Constitution, but
in that case it would seem far more likely that it would rather have
conferred on the Oireachtas a general open and free power of amendment
of the Constitution, unlimited in scope and without limiting and
restraining requirements for its exercise, than have done the same thing
indirectly by giving a strictly limited power with power to remove the
limitations. The Constituent Assembly clearly, to my mind, did not so
intend. In my opinion on the true interpretation of the power before us,
upon a consideration of the express prohibition, limitations and
requirements of the clause containing it, the absence of any express
authority, the donation of the effective act in the exercise of the power to
the people as a whole, the relevant surrounding circumstances to which I
have already referred, and the documents and their tenor in their entirety,
there is not here, either expressly or by necessary implication, any power
to amend the power of amendment itself.

FitzGibbon J. dealt with this question in these words:

Unless, therefore, these rights appear plainly from the express provisions
of our Constitution to be inalienable, and incapable of being modified or
taken away by any legislative act, I cannot accede to the argument that the
Oireachtas cannot alter, modify, or repeal them. The framers of our
Constitution may have intended ‘to bind man down from mischief by the
chains of the Constitution’, but if they did, they defeated their object by
handing him the key of the padlock in Article 50.

Murnagham J. observed:

The terms in which Article 50 is framed does authorise the amendment
made and there is not in the Article any express limitation which excludes
Article 50 itself from the power of amendment. I cannot, therefore, find
any ground upon which the suggested limitation can be properly based.
1506. The theory of implied limitations on the power of amendment was thus rejected by
the majority of the Judges of the Irish Supreme Court. It would further appear that the
crucial question which arose for determination in that case was whether there was any
power to amend the article relating to amendment of the Constitution or whether there
was any restriction in this respect. No such question arises under our Constitution
because there is an express provision in Clause (e) of the proviso to Article 368
permitting such amendment. Apart from that I find that in the case of Moore and Ors. v.
The Attorney-General for the Irish Free State and Ors. [1935] A.C. 484 the counsel for
the appellant did not challenge the Constitutional validity of the 1929 Amendment. The
counsel conceded that the said Amendment was regular and that the validity of the
subsequent amendments could not be attacked on the ground that they had not been
submitted to the people in a referendum. Dealing with the above concession, the Judicial
Committee observed that the counsel had rightly conceded that point. The Judicial
Committee thus expressed its concurrence with the conclusion of the majority of the Irish
Supreme Court relating to the Constitutional validity of the Amendment Act of 1929.
1507. A.B. Keith has also supported the view of the majority and has observed that the
view of the Chief Justice in this respect was wrong (see Letters on Imperal Relations
Indian Reform Constitutional & International Law 1916-1935, p. 157). Keith observed in
this connection:

But that the Chief Justice was wrong on this head can hardly be denied.
Article 50 of the Constitution, which gave the power for eight years to
effect changes by simple Act, did not prevent alteration of that Article
itself, and, when the Constitution was enacted, it was part of the
Constitutional law of the Empire that a power of change granted by a
Constitution applies to authorize change of the power itself, unless it is
safeguarded, as it normally is, by forbidding change of the section giving
the power. The omission of this precaution in the Free State Constitution
must have been intentional, and therefore, it was natural that the Dail, at
Mr. Consgrave’s suggestion, and with the full approval of Mr. de Valera,
then in opposition should extend the period for change without a
referendum.

1508. Dealing with the doctrine of implied limitations on the power of amendment,
Orfield observes:

Today at a time when absolutes are discredited, it must not be too readily
assumed that there are fundamental purposes in the Constitution which
shackle the amending power and which take precedence over the general
welfare and needs of the people of today and of the future. (see The
Amending of the Federal Constitution (1942), p. 107).

If has been further observed:

An argument of tremendous practical importance is the fact that it would
be exceedingly dangerous to lay down any limitations beyond those
expressed. The critics of an unlimited power to amend have too often
neglected to give due consideration to the fact that alteration of the federal
Constitution is not by a simple majority or by a somewhat preponderate
majority, but by a three-fourths majority of all the states. Undoubtedly,
where a simple majority is required, it is not an especially serious matter
for the court to supervise closely the amending process both as to
procedure and as to substance. But when so large a majority as three-
fourths has finally expressed its will in the highest possible form outside
of revolution, it becomes perilous for the judiciary to intervene.” (see ibid.
p. 120).

Orfield in this context quoted the following passage from a judicial decision:
Impressive words of counsel remind us of our duty to maintain the
integrity of Constitutional government by adhering to the limitations laid
by the sovereign people upon the expression of its will…. Not less
imperative, however, is our duty to refuse to magnify their scope by resort
to subtle implication…. Repeated decisions have informed us that only
when conflict with the Constitution is clear and indisputable will a statute
be condemned as void. Still more obvious is the duty of caution and
moderation when the act to be reviewed is not an act of ordinary
legislation, but an act of the great constituent power which has made
Constitutions and hereafter may unmake them. Narrow at such times are
the bounds of legitimate implications.” (see ibid. p. 121).

H.E. Willis has rejected the theory of implied limitations in his book “Constitutional Law
of the United States” in the following words:

But it has been contended that there are all sorts of implied limitations
upon the amending power. Thus it has been suggested that no amendment
is valid unless it is germane to something else in the Constitution, or if it is
a grant of a new power, or if it is legislative in form, or if it destroys the
powers of the states under the dual form of government, or if it changes
the protection to personal liberty. The United States Supreme Court has
brushed away all of these arguments….

1509. We may now deal with the concept of natural rights. Such rights are stated to be
linked with cherished values like liberty, equality and democracy. It is urged that such
rights are inalienable and cannot be affected by an amendment of the Constitution. I
agree with the learned Counsel for the petitioners that some of the natural rights embody
within themselves cherished values and represent certain ideals for which men have
striven through the ages. The natural rights have, however, been treated to be not of
absolute character but such as are subject to certain limitations. Man being a social being,
the exercise of his rights has been governed by his obligations to the fellow beings and
the society, and as such the rights of the individual have been subordinated to the general
weal. No one has been allowed to so exercise his rights as to impinge upon the rights of
others. Although different streams of thought still persist, the later writers have generally
taken the view that natural rights have no proper place outside the Constitution and the
laws of the state. It is up to the state to incorporate natural rights, or such of them as are
deemed essential, and subject to such limitations as are considered appropriate, in the
Constitution or the laws made by it. But independently of the Constitution and the laws of
the state, natural rights can have no legal sanction and cannot be enforced. The courts
look to the provisions of the Constitution and the statutory law to determine the rights of
individuals. The binding force of Constitutional and statutory provisions cannot be taken
away nor can their amplitude and width be restricted by invoking the concept of natural
rights. Further, as natural rights have no place in order to be legally enforceable outside
the provisions of the Constitution and the statute, and have to be granted by the
Constitutional or statutory provisions, and to the extent and subject to such limitations as
are contained in those provisions, those rights, having been once incorporated in the
Constitution or the statute, can be abridged or taken away by amendment of the
Constitution or the statute. The rights, as such, cannot be deemed to be supreme or of
superior validity to the enactments made by the state, and not subject to the amendatory
process.

1510. It may be emphasised in the above context that those who refuse to subscribe to the
theory of enforceability of natural rights do not deny that there are certain essential values
in Me, nor do they deny that there are certain requirements necessary for a civilized
existence. It is also not denied by them that there are certain ideals which have inspired
mankind through the corridor of centuries and that there are certain objectives and
desiderata for which men have struggled and made sacrifices. They are also conscious of
the noble impulses yearning for a better order of things, of longings natural in most
human hearts, to attain a state free from imperfections where higher values prevail and
are accepted. Those who do not subscribe to the said theory regarding natural rights,
however, do maintain that rights in order to be justiciable and enforceable must form part
of the law or the Constitution, that rights to be effective must receive their sanction and
sustenance from the law of the land and that rights which have not been codified or
otherwise made a part of the law, cannot be enforced in courts of law nor can those rights
override or restrict the scope of the plain language of the statute or the Constitution.
1511. Willoughby while dealing with the concept of natural rights has observed in Vol. I
of Constitution of the United States:

The so-called ‘natural’ or unwritten laws defining the natural, inalienable,
inherent rights of the citizen, which, it is sometimes claimed, spring from
the very nature of free government, have no force either to restrict or to
extend the written provisions of the Constitution. The utmost that can be
said for them is that where the language of the Constitution admits of
doubt, it is to be presumed that authority is not given for the violation of
acknowledged principles of justice and liberty.

1512. It would be pertinent while dealing with the natural rights to reproduce the
following passage from Salmond on Jurisprudence, Twelfth Edition:
Rights, like wrongs and duties, are either moral or legal. A moral or
natural right is an interest recognized and protected by a rule of morality-
an interest the violation of which would be a moral wrong, and respect for
which is a moral duty. A legal right, on the other hand, is an interest
recognized and protected by a rule of law-an interest the violation of
which would be a legal wrong done to him whose interest it is, and respect
for which is a legal duty.

Bentham set the fashion still followed by many of denying that there are
any such things as natural rights at all. All rights are legal rights and the
creation of the law. ‘Natural law, natural rights’, he says, ‘are two kinds of
fictions or metaphors, which play so great a part in books of legislation,
that they deserve to be examined by themselves…. Rights properly so
called are the creatures of law properly so called; real laws give rise to real
rights. Natural rights are the creatures of natural law; they are a metaphor
which derives its origin from another metaphor.’ Yet the claim that men
have natural rights need not involve us in a theory of natural law. In so far
as we accept rules and principles of morality prescribing how men ought
to behave, we may speak of there being moral or natural rights; and in so
far as these rules lay down that men have certain rights, we may speak of
moral or natural rights. The fact that such natural or moral rights and
duties are not prescribed in black and white like their legal counterparts
points to a distinction between law and morals; it does not entail the
complete non-existence of moral rights and duties. (see p. 218-219).
1513. The observations on page 61 of P.W. Peterson’s “Natural Law and Natural Rights”
show that the theory of natural rights which was made so popular by John Locke has
since ceased to receive general acceptance. Locke had propounded the theory that the
community perpetually retains a supreme power of saving themselves from the attempts
and designs of anybody, even of their legislators whenever they shall be so foolish or so
wicked as to lay and carry on designs against the liberties and properties of the subject
(see Principles of Civil Government Book 2 S 149).

1514. While dealing with natural rights, Roscoe Pound states on page 500 of Vol. I of his
Jurisprudence:

Perhaps nothing contributed so much to create and foster hostility to
courts and law and Constitutions as this conception of the courts as
guardians of individual natural rights against the state and against society;
this conceiving of the law as a final and absolute body of doctrine
declaring these individual natural rights; this theory of Constitutions as
declaratory of common-law principles, which are also natural-law
principles, anterior to the state and of superior validity to enactments by
the authority of the state; this theory of Constitutions as having for their
purpose to guarantee and maintain the natural rights of individuals against
the government and all its agencies. In effect, it set up the received
traditional social, political, and economic ideals of the legal profession as
a super-Constitution, beyond the reach of any agency but judicial decision.
1515. I may also in this connection refer to a passage on the inherent and inalienable
rights in A History of American Political Theories by C. Marriam:
By the later thinkers the idea that men possess inherent and inalienable
rights of a political or quasi-political character which are independent of
the state, has been generally given up. It is held that these natural rights
can have no other than an ethical value, and have no proper place in
politics. There never was, and there never can be,’ says Burgess, ‘any
liberty upon this earth and among human beings, outside of state
organization’. In speaking of natural rights, therefore, it is essential to
remember that these alleged rights have no political force whatever, unless
recognized and enforced by the state. It is asserted by Willoughby that
‘natural rights’ could not have even a moral value in the supposed ‘state of
nature’; they would really be equivalent to force and hence have no ethical
significance. (see p. 310).

1516. It is then argued on behalf of the petitioners that essential features of the
Constitution cannot be changed as a result of amendment. So far as the expression
“essential features” means the basic structure or framework or the Constitution, I have
already dealt with the question as to whether the power to amend the Constitution would
include within itself the power to change the basic structure or framework of the
Constitution. Apart from that, all provisions of the Constitution are subject to amendatory
process and cannot claim exemption from that process by being described essential
features.

1517. Distinction has been made on behalf of the petitioners between a fundamental right
and the essence, also described as core, of that fundamental right. It is urged that even
though the Parliament in compliance with Article 368 has the right to amend the
fundamental right to property, it has no right to abridge or take away the essence of that
right. In my opinion, this differentiation between fundamental right and the essence or
core of that fundamental right is an over-refinement which is not permissible and cannot
stand judicial scrutiny. If there is a power to abridge or take away a fundamental right,
the said power cannot be curtailed by invoking the theory that though a fundamental;
right can be abridged or taken away, the essence or core of that fundamental right cannot
be abridged or taken away. The essence or core of a fundamental right must in the nature
of things be its integral part and cannot claim a status or protection different from and
higher than of the fundamental right of which it is supposed to be the essence or core.
There is also no objective standard to determine as to what is the core of a fundamental
right and what distinguishes it from the periphery. The absence of such a standard is
bound to introduce uncertainty in a matter of so vital an importance as the amendment of
the Constitution. I am, therefore, unable to accept the argument, that even if a
fundamental right be held to be amendable, the core or essence of that right should be
held to be immune from the amendatory process.

1518. The enforcement of due process clause in Fourteenth Amendment of US
Constitution, it is submitted on the petitioners’ behalf, has not caused much difficulty and
has not prevented the US courts from identifying the area wherein that clause operates.
This fact, according to the submission, warrants the conclusion that the concept of
implied limitation on the power of amendment would also not cause much difficulty in
actual working. I find considerable difficulty to accede to the above submission. The
scope of due process clause in Fourteenth Amendment and of power of amendment of
Constitution in Article 368 is different; the two provisions operate in different areas, they
are meant to deal with different subjects and there is no similarity in the object of
Fourteenth Amendment and that of Article 368. Any attempt to draw analogy between
the two, in my opinion, is far fetched.

1519. It may be mentioned that the Draft Report of the Sub-Committee on Fundamental
Rights initially contained Clause 11, according to which “no person shall be deprived of
his life, liberty or property without due process of law”. It was then pointed out that a vast
volume of case law had gathered around the words “due process of law” which were
mentioned in the Fifth and the Fourteenth Amendment of the US Constitution. At first
those words were regarded only as a limitation on procedure and not on the substance of
legislation. Subsequently those words were held to apply to matters of substantive law as
well. It was further stated that “in fact, the phrase ‘without due process of law’ appears to
have become synonymous with ‘without just cause’ the court being the judge of what is
‘just cause’; and since the object of most legislation is to promote the public welfare by
restraining and regulating individual rights of liberty and property the court can be
invited, under this clause, to review almost any law”. View was also expressed that
Clause 11 as worded might hamper social legislation. Although the members of the
Committee felt that there was no case for giving a carte blanche to the Government to
arrest, except in a grave emergency, any person without ‘due process of law’, there was
considerable support for the view that due process clause might hamper legislation
dealing with property and tenancy. A compromise formula was then suggested by Mr.
Panikkar and with the support of Mr. Munshi, Dr. Ambedkar and Mr. Rajagopalachari
the suggestion was adopted that the word “property” should be omitted from the clause.
In the meanwhile, Mr. B.N. Rau during his visit to America had discussion with Justice
Frankfurter of the US Supreme Court who expressed the opinion that the power of review
implied in the “due process” clause was not only undemocratic (because it gave a few
judges the power of vetoing legislation enacted by the representatives of the nation) but
also threw an unfair burden on the judiciary. This view was communicated to the
Drafting Committee which replaced the expression “without due process of law” by the
expression “except according to procedure established by law”. The newly inserted words
were borrowed from Article 31 of the Japanese Constitution (see pages 232-235 of the
Framing of India’s Constitution A Study by Shiva Rao). Reference to the proceedings of
the Drafting Committee shows that a major factor which weighed for the elimination of
the expression “due process of law” was that it had no definite contours. In case the view
is now accepted that there are implied limitations on the power of making amendment,
the effect would necessarily be to introduce an element of vagueness and indefiniteness
in our Constitution which our Constitution-makers were so keen to avoid.
1520. Our attention has been invited to the declaration of human rights in the Charter of
the United Nations. It is pointed out that there is similarity between the fundamental
rights mentioned in Part II of the Constitution and the human rights in the Charter.
According to Article 56 of the Charter, all members pledge themselves to take joint and
separate action in co-operation with the Organization for the achievement of the purposes
set forth in Article 55. Article 55, inter alia, provides that the United Nations shall
promote universal respect for, and observance of human rights and fundamental freedoms
for all without distinction as to race, sex, language, or religion. It is submitted on behalf
of the petitioners that if the power of amendment of the Constitution under Article 368
were to include the power to abridge or take away fundamental rights, the amendment
might well have the effect of curtailing or doing away with some of the human rights
mentioned in the United Nations Charter. In this respect I am of the view that the width
and scope of the power of amendment of the Constitution would depend upon the
provisions of the Constitution. If the provisions of the Constitution are clear and
unambiguous and contain no limitations on the power of amendment, the court would not
be justified in grafting limitations on the power of amendment because of an
apprehension that the amendment might impinge upon human rights contained in the
United Nations Charter. It is only in cases of doubt or ambiguity that the courts would
interpret a statute as not to make it inconsistent with the comity of nations or established
rules of international law, but if the language of the statute is clear, it must be followed
notwithstanding the conflict between municipal law and international law which results
(see Maxwell on The Interpretation of Statutes, Twelfth Edition, p. 183). It has been
observed on page 185:

But if a statute is clearly inconsistent with international law or the comity
of nations, it must be so construed, whatever the effect of such a
construction may be. There is, for instance, no doubt that a right conferred
on an individual by a treaty made with the Crown may be taken from him
by act of the legislature.

The above observations apply with greater force to a Constitutional provision as such
provisions are of a paramount nature. It has already been mentioned above that the
provisions of our Constitution regarding the power of making amendment are clear and
unambiguous and contain no limitation on that power. I, therefore, am not prepared to
accede to the contention that a limitation on the power of amendment should be read
because of the declaration of Human Rights in the UN Charter.

1521. I may mention in the above context that it is always open to a State to incorporate
in its laws the provisions of an international treaty, agreement or convention. In India the
provisions of the Geneva Conventions have been incorporated in the Geneva
Conventions Act, 1960 (Act 6 of 1960). According to the Treaties of European
Communities, a State on becoming a member of the European Economic Communities
(EEC) has to give primacy to the Community laws over the national laws. The principle
of primacy of Community law was accepted in six countries of the European
communities. Three of them, namely, Netherlands, Luxembourg and Belgium
specifically amended their written Constitutions to secure, as far as possible, the principle
of the primacy of the Community law. The other three, namely, France, Germany and
Italy have also Constitutional provisions under which it would be possible for the courts
in those countries to concede primacy to the Treaties of European Communities, and thus
through them secure the primacy of the Community law. Ireland which became a new
member of EEC with effect from January 1, 1973 has amended its Constitution by the
Third Amendment of the Constitution Bill, 1971. This Bill has been approved in a
referendum. The relevant part of the Amendment reads as under:
No provision of this Constitution invalidates laws enacted, acts done or
measures adopted by the State necessitated by the obligations of
membership of the Communities or prevents laws enacted, acts done or
measures adopted by the Communities, or institutions thereof, from
having the force of law in the State.

In Britain also, primacy of the European Community law over the domestic law has been
recognized by Section 2 of the European Communities Act, 1972. Question is now
engaging the attention of Constitutional experts as to whether it has become necessary to
place limitations on the legislative powers of the British Parliament and whether it is on
that account essential to have a written Constitution for the United Kingdom (see July
1972 Modern Law Review, p. 375 onwards on the subject of Parliamentary Sovereignty
and the Primacy of European Community Law).

1522. I am also of the view that the power to amend the provisions of the Constitution
relating to the fundamental rights cannot be denied by describing the fundamental rights
as natural rights or human rights. The basic dignity of man does not depend upon the
codification of the fundamental rights nor is such codification a prerequisite for a
dignified way of living. There was no Constitutional provision for fundamental rights
before January 26, 1950 and yet can it be said that there did not exist conditions for
dignified way of living for Indians during the period between August 15, 1947 and
January 26,. 1950. The plea that provisions of the Constitution, including those of Part
III, should be given restrospective effect has been rejected by this Court. Article 19 which
makes provision for fundamental rights, is not applicable to persons who are not citizens
of India. Can it, in view of that, be said that the non-citizens cannot while staying in India
lead a dignified life ? It would, in my opinion, be not a correct approach to say that
amendment of the Constitution relating to abridgement or taking away of the fundamental
rights would have the effect of denuding human beings of basic dignity and would result
in the extinguishment of essential values of life.

1523. It may be mentioned that the provisions of Article 19 show that the framers of the
Constitution never intended to treat fundamental rights to be absolute. The fact that
reasonable restrictions were carved in those rights clearly negatives the concept of
absolute nature of those rights. There is also no absolute standard to determine as to what
constitutes a fundamental right. The basis of classification varies from country to country.
What is fundamental right in some countries is not so in other countries. On account of
the difference between the fundamental rights adopted in one country and those adopted
in another country, difficulty was experienced by our Constitution-makers in selecting
provisions for inclusion in the chapter on fundamental rights (see in this connection
Constitutional Precedents III Series on Fundamental Rights p. 25 published by the
Constituent Assembly of India).

1524. Reference has been made on behalf of the petitioners to the Preamble to the
Constitution and it is submitted that the Preamble would control the power of
amendment. Submission has also been made in the above context that there is no power
to amend the Preamble because, according to the submission, Preamble is not a part of
the Constitution but “walks before the Constitution”. I am unable to accept the contention
that the Preamble is not a part of the Constitution. Reference to the debates of the
Constituent Assembly shows that there was considerable discussion in the said Assembly
on the provisions of the Preamble. A number of amendments were moved and were
rejected. A motion was thereafter adopted by the Constituent Assembly that “the
Preamble stands part of the Constitution” (see Constituent Assembly debates, Vol. X, p.
429-456). There is, therefore, positive evidence to establish that the Preamble is a part of
the Indian Constitution. In view of the aforesaid positive evidence, no help can be derived
from the observations made in respect of other Constitutions on the point as to whether
preamble is or is not a part of the Constitution. Apart from that, I find that the
observations on p. 200-201 in Craise on Statute Law Sixth Edition show that the earlier
view that preamble of a statute is not part thereof has been discarded and that preamble is
as much a part of a statute as its other provisions.

1525. Article 394 of the Constitution shows that the said article as well as Article 5, 6, 7,
8, 9, 60, 324, 366, 367, 379, 380, 388, 391, 392 and 393 came into force at once, i.e. on
26th day of November 1949 when the Constitution was adopted and enacted and the
remaining provisions of the Constitution would come into force on the 26th day of
January, 1950 “which day is referred to in this Constitution as the commencement of this
Constitution”. Article 394 would thus show that except for sixteen articles which were
mentioned in that article, the remaining provisions of the Constitution came into force on
the 26th day of January, 1950. The words “the remaining provisions”, in my opinion,
would include the Preamble as well as Part III and Part IV of the Constitution. It may also
be mentioned that a proposal was made in the Constituent Assembly by Mr. Santhanam
that Preamble should come into force on November 26, 1949 but the said proposal was
rejected.

1526. As Preamble is a part of the Constitution, its provisions other than those relating to
basic structure or framework, it may well be argued, are as much subject to the
amendatory process contained in Article 368 as other parts of the Constitution. Further, if
Preamble itself is amendable, its provisions other than those relating to basic structure
cannot impose any implied limitations on the power of amendment. The argument that
Preamble creates implied limitations on the power of amendment cannot be accepted
unless it is shown that the Parliament in compliance with the provisions of Article 368 is
debarred from amending the Preamble in so far as it relates to matters other than basic
structure and removing the supposed limitations which are said to be created by the
Preamble. It is not necessary to further dilate upon this aspect because I am of the view
that the principle of construction is that reference can be made to Preamble for purpose of
construing when the words of a statute or Constitution are ambiguous and admit of two
alternative constructions. The preamble can also be used to shed light on and clarify
obscurity in the language of a statutory or Constitutional provision. When, however, the
language of a section or article is plain and suffers from no ambiguity or obscurity, no
loss can be put on the words of the section or article by invoking the Preamble. As
observed by Story on Constitution, the preamble can never be resorted to, to enlarge the
powers confided to the general government, or any of its departments. It cannot confer
any power per se; it can never amount, by implication, to an enlargement of any power
expressly given. It can never be the legitimate source of any implied power, when
otherwise withdrawn from the Constitution. Its true office is to expound the nature, and
extent, and application of the powers actually conferred by the Constitution, and not
substantively to create them (see para 462). The office of the Preamble has been stated by
the House of Lords in Att.-Gen. v. H.R.H. Prince Ernest Augustus of. Hanover. [1957]
A.C. 436 In that case, Lord Normand said:

When there is a preamble it is generally in its recitals that the mischief to
be remedied and the scope of the Act are described. It is therefore clearly
permissible to have recourse to it as an aid to construing the enacting
provisions. The preamble is not, however, of the same weight as an aid to
construction of a section of the Act as are other relevant enacting words to
be found elsewhere in the Act or even in related Acts. There may be no
exact correspondence between preamble and enactment, and the
enactment may go beyond, or it may fall short of the indications that may
be gathered from the preamble. Again, the preamble cannot be of much or
any assistance in construing provisions which embody qualifications or
exceptions from the operation of the general purpose of the Act. It is only
when it conveys a clear and definite meaning in comparison with
relatively obscure or indefinite enacting words that the preamble may
legitimately prevail…. If they (the enacting words) admit of only one
construction, that construction will receive effect even if it is inconsistent
with the preamble, but if the enacting words are capable of either of the
constructions offered by the parties, the construction which fits the
preamble may be preferred.

1527. In the President’s reference In Re : The Berubari Union and Exchange of Enclaves,
[1963] S.C.R. 250 the matter related to the implementation of the agreement between the
Prime Ministers of India and Pakistan regarding the division of Berubari Union and for
exchange of Cooch-Bihar Enclaves in Pakistan and Pakistan enclaves in India. The
contention which was advanced on behalf of the petitioner in that case was that the
agreement was void as it ceded part of India’s territory, and in this connection, reference
was made to the Preamble to the Constitution. Rejecting the contention this Court after
referring to the words of Story that preamble to the Constitution is “a key to open the
minds of the makers” which may show the general purposes for which they made the
several provisions, relied upon the following observations of Willoughby about the
Preamble to the American Constitution:

It has never been regarded as the source of any substantive power
conferred on the Government of the United States, or on any of its
departments. Such power embrace only those expressly granted in the
body of the Constitution and such as may be implied from those so
granted.

To the above observations this Court added:

What is true about the powers is equally true about the prohibitions and
limitations.

1528. Apart from what has been stated above about the effect of Preamble on the power
of amendment, let us deal with the provisions of the Preamble itself. After referring to the
solemn resolution of the people of India to constitute India into a sovereign democratic
republic, the Preamble makes mention of the different objectives which were to be
secured to all its citizens. These objectives are:

JUSTICE, social, economic and political;

LIBERTY of thought, expression, belief, faith and worship;

EQUALITY of status and of opportunity;

and to promote among them all
FRATERNITY assuring the dignity of the individual and the unity of the
Nation.

It would be seen from the above that the first of the objectives mentioned in the Preamble
is to secure to all citizens of India justice, social, economic and political. Article 38 in
Part IV relating to the Directive Principles or State Policy recites that the State shall
strive to promote the welfare of the people by securing and protecting as effectively as it
may a social order in which justice, social, economic and political, shall inform all the
institutions of the national life.

1529. Since the later half of the eighteenth century when the idea of political equality of
individuals gathered force and led to the formation of democratic governments, there has
been a great deal of extension of the idea of equality from political to economic and
social fields. Wide disparities in the standard of living of the upper strata and the lower
strata as also huge concentration of wealth in the midst of abject poverty are an index of
social maladjustment and if continued for long, they give rise to mass discontent and a
desire on the part of those belonging to the lower strata to radically alter and, if
necessary, blow up the social order. As those belonging to the lower strata constitute the
bulk of the population, the disparities provide a fertile soil for violent upheavals. The
prevention of such upheavals is not merely necessary for the peaceful evolution of
society, it is also in the interest of those who belong to the upper strata to ensure that the
potential causes for violent upheaval are eliminated. Various remedies have been
suggested in this connection and the stress has been laid mainly upon having what is
called a welfare state. The modern states have consequently to take steps with a view to
ameliorate the conditions of the poor and to narrow the chasm which divides them from
the affluent sections of the population. For this purpose the state has to deal with the
problems of social security, economic planning and industrial and agrarian welfare. Quite
often in the implementation of these policies, the state is faced with the problem of
conflict between the individual rights and interests on the one side and rights and welfare
of vast sections of the population on the other. The approach which is now generally
advocated for the resolving of the above conflict is to look upon the rights of the
individuals as conditioned by social responsibility. Harold Laski while dealing with this
matter has observed in Encyclopaedia of the Social Sciences:

The struggle for freedom is largely transferred from the plane of political
to that of economic rights. Men become less interested in the abstract
fragment of political power an individual can secure than in the use of
massed pressure of the groups to which they belong to secure an
increasing share of the social product…. So long as there is inequality, it is
argued, there cannot be liberty. The historic inevitability of this evolution
was seen a century ago by dc Tocqueville. It is interesting to compare this
insistence that the democratization of political power mean equality and
that its absence would be regarded by the masses as oppression with the
argument of Lord Acton that liberty and equality are antitheses. To the
latter liberty was essentially an autocratic ideal; democracy destroyed
individuality, which was the very pith of liberty, by seeking identity of
conditions. The modern emphasis is rather toward the principle that
material equality is growing inescapable and that the affirmation of
personality must be effective upon an immaterial plane. (see Vol. IX, p.

445).

1530. I may also refer to another passage on page 99 of Grammar of Politics by Harold
Laski:

The State, therefore, which seeks to survive must continually transform
itself to the demands of men who have an equal claim upon that common
welfare which is its ideal purpose to promote.

We are concerned here, not with the defence of anarchy, but with the
conditions of its avoidance. Men must learn to subordinate their self-
interest to the common welfare. The privileges of some must give way
before the rights of all. Indeed, it may be urged that the interest of the few
is in fact the attainment of those rights, since in no other environment is
stability to be assured.

1531. A modern state has to usher in and deal with large schemes having social and
economic content. It has to undertake the challenging task of what has been called social
engineering, the essential aim of which is the eradication of the poverty, uplift of the
downtrodden, the raising of the standards of the vast mass of people and the narrowing of
the gulf between the rich and the poor. As occasions arise quite often when the individual
rights clash with the larger interests of the society, the state acquires the power to
subordinate the individual rights to the larger interests of society as a step towards social
justice. As observed by Roscoe Pound on page 434 of Volume I of Jurisprudence under
the heading “Limitations on the Use of Property”:

Today the law is imposing social limitations-limitations regarded as
involved in social life. It is endeavouring to delimit the individual interest
better with respect to social interests and to confine the legal right or
liberty or privilege to the bounds of the interest so delimited.
To quote the words of Friedmann in Legal Theory:

But modern democracy looks upon the right to property as one
conditioned by social responsibility by the needs of society, by the
‘balancing of interests’ which looms so large in modern jurisprudence, and
not as preordained and untouchable private right. (Fifth Edition, p. 406).
1532. With a view to bring about economic regeneration, the state devises various
methods and puts into operation certain socio-economic measures. Some of the methods
devised and measures put into operation may impinge upon the property rights of
individuals. The courts may sometimes be sceptical about the wisdom behind those
methods and measures, but that would be an altogether extraneous consideration in
determining the validity of those methods and measures. We need not dilate further upon
this aspect because we are only concerned with the impact of the Preamble. In this
respect I find that although it gives a prominent place to securing the objective of social,
economic and political justice to the citizens, there is nothing in it which gives primacy to
claims of individual right to property over the claims of social, economic and political
justice. There is, as a matter of fact, no clause or indication in the Preamble which stands
in the way of abridgement of right to property for securing social, economic and political
justice. Indeed, the dignity of the individual upon which also the Preamble has laid stress,
can only be assured by securing the objective of social, economic and political justice.
1533. Reference has been made on behalf of the petitioners to the Nehru Report in order
to show that in the pre-independence days, it was one of the objectives of nationalist
leaders to have some kind of charter of human rights. This circumstance, in my opinion
has not much material bearing on the point of controversy before us. Our Constitution-
makers did incorporate in Part III of the Constitution certain-rights and designated them
as fundamental rights. In addition to that, the Constitution-makers put in Part IV of the
Constitution certain Directive Principles. Although those Directive Principles were not to
be enforceable by any court, Article 37 declared that those principles were nevertheless
fundamental in the governance of the country and it should be the duty of the State to
apply those principles in making laws. The Directive Principles embody a commitment
which was imposed by the Constitution-makers on the State to bring about economic and
social regeneration of the teeming millions who are steeped in poverty, ignorance and
social backwardness. They incorporate a pledge to the coming generations of what the
State would strive to usher in. No occasion has arisen for the amendment of the Directive
Principles. Attempt have, however, been made from time to time to amend the
fundamental rights in Part III. The question with which we are concerned is whether there
is power of amendment under Article 368 so as to take away or abridge the fundamental
rights. This question would necessarily have to depend upon the language of Article 368
as well as upon the width and scope of the power of amendment under Article 368 and
the consideration of the Nehru Report in this context would be not helpful. If the
language of Article 368 warrants a wide power of amendment as may include the power
to take away or abridge fundamental rights, the said power cannot be held to be non-
existent nor can its ambit be restricted by reference to Nehru Report. The extent to which
historical material can be called in aid has been laid down in Maxwell on Interpretation
of Statutes on page 47-48 as under:

In the interpretation of statutes, the interpreter may call to his aid all those
external or historical facts which are necessary for comprehension of the
subject-matter, and may also consider whether a statute was intended to
alter the law or to leave it exactly where it stood before. But although we
can have in mind the circumstances when the Act was passed and the
mischief which then existed so far as these are common knowledge…we
can only use these matters as an aid to the construction of the words which
Parliament has used. We cannot encroach on its legislative function by
reading in some limitation which we may think was probably intended but
which cannot be inferred from the words of the Act.

The above observations hold equally good when we are construing the provisions of a
Constitution. Keeping them in view we can get no material assistance in support of the
petitioners contention from the Nehru Report.

1534. Apart from what has been stated above, we find that both before the dawn of
independence as well as during the course of debates of the Constituent Assembly stress
was laid by the leaders of the nation upon the necessity of bringing about economic
regeneration and thus ensuring social and economic justice. The Congress Resolution of
1929 on social and economic changes stated that “the great poverty and misery of the
Indian people are due, not only to foreign exploitation in India but also to the economic
structure of society, which the alien rulers support so that their exploitation may continue.
In order therefore to remove this poverty and misery and to ameliorate the condition of
the Indian masses, it is essential to make revolutionary changes in the present economic
and social structure of society and to remove the gross inequalities”. The resolution
passed by the Congress in 1931 recited that in order to end the exploitation of the masses,
political freedom must include real economic freedom of the starving millions. The
Objectives Resolution which was moved by Pt. Nehru in the Constituent Assembly on
December 13, 1946 and was subsequently passed by the Constituent Assembly
mentioned that there would be guaranteed to all the people of India, “justice, social,
economic, and political; equality of status, of opportunity and before the law; freedom of
thought, expression, belief, faith, worship, vocation, association and action subject to law
and public morality”. It would, therefore, appear that even in the Objectives Resolution
the first position was given to justice, social, economic and political. Pt. Nehru in the
course of one of his speeches, said:

The service of India means the service of the millions who suffer. It means
the ending of poverty and ignorance and disease and inequality of
opportunity. The ambition of the greatest man of our generation has been
to wipe every tear from every eye. That may be beyond us, but as long as
there are tears and suffering, so long our work will not be over.
Granville Austin in his book “Extracts from the Indian Constitution : Cornerstone of a
Nation” after quoting the above words of Pt. Nehru has stated:

Two revolutions, the national and the social, had been running parallel in
India since the end of the First World War. With independence, the
national revolution would be completed, but the social revolution must go
on. Freedom was not an end in itself, only ‘a means to an end’, Nehru had
said, ‘that end being the raising of the people…to higher levels and hence
the general advancement of humanity’.

The first task of this Assembly (Nehru told the members) is to free India
through a new Constitution, to feed the starving people, and to clothe the
naked masses, and to give every Indian the fullest opportunity to develop
himself according to his capacity.

K. Santhanam, a prominent southern member of the Assembly and editor
of a major newspaper, described the situation in terms of three revolutions.
The political revolution would end, he wrote, with independence. The
social revolution meant ‘to get (India) out of the medievalism based on
birth, religion, custom, and community and reconstruct her social structure
on modern foundations of law, individual merit, and secular education’.
The third revolution was an economic one : The transition from primitive
rural economy to scientific and planned agriculture and industry’.
Radhakrishnan (now President of India) believed India must have a ‘socio-
economic revolution’ designed not only to bring about ‘the real satisfaction
of the fundamental needs of the common man’, but to go much deeper and
bring about ‘a fundamental change in the structure of Indian society’.
On the achievement of this great social change depended India’s survival.
‘If we cannot solve this problem soon, ‘Nehru warned the Assembly, ‘all
our paper Constitutions will become useless and purposeless….
* * * * *
‘The choice for India, ‘wrote Santhanam,’…is between rapid evolution and
violent revolution…because the Indian masses cannot and will not wait for
a long time to obtain the satisfaction of their minimum needs.’
* * * * *
What was of greatest importance to most Assembly members, however,
was not that socialism be embodied in the Constitution, but that a
democratic Constitution and with a socialist bias be framed so as to allow
the nation in the future to become as socialist as its citizens desired or its
needs demanded. Being, in general, imbued with the goals, the
humanitarian bases, and some of the techniques of social democratic
thought, such was the type of Constitution that Constituent Assembly
members created.

1535. Dealing with the Directive Principles, Granville Austin writes:
In the Directive Principles, however, one finds an even clearer statement
of the social revolution. They aim at making the Indian masses free in the
positive sense, free from the passivity engendered by centuries of coercion
by society and by nature, free from the abject physical conditions that had
prevented them from fulfilling their best selves.

* * * * *
By establishing these positive obligations of the state, the members of the
Constituent Assembly made it the responsibility of future Indian
governments to find a middle way between individual liberty and the
public good, between preserving the property and the privilege of the few
and bestowing benefits on the many in order to liberate ‘the powers of all
men equally for contributions to the common good’.

* * * * *
The Directive Principles were a declaration of economic independence, a
declaration that the privilege of the colonial era had ended, that the Indian
people (through the democratic institutions of the Constitution) had
assumed economic as well as political control of the country, and that
Indian capitalists should not inherit the empire of British colonialists.
1536. Pt. Nehru, in the course of his speech in support of the Constitution (First
Amendment) Bill, said:

And as I said on the last occasion the real difficulty we have to face is a
conflict between the dynamic ideas contained in the Directive Principles
of Policy and the static position of certain things that are called
‘fundamental’ whether they relate to property or whether they relate to
something else. Both are important undoubtedly. How are you to get over
them ? A Constitution which is unchanging and static, it does not matter
how good it is, how perfect it is, is a Constitution that has past its use.
1537. Again in the course of his speech in support of the Constitution (Fourth
Amendment) Bill, Pt. Nehru said:

But, I say, that if that is correct, there is an inherent contradiction in the
Constitution between the fundamental rights and the Directive Principles
of State Policy. Therefore, again, it is up to this Parliament to remove that
contradiction and make the fundamental rights subserve the Directive
Principles of State Policy.

1538. It cannot, therefore, be said that the stress in the impugned amendments to the
Constitution upon changing the economic structure by narrowing the gap between the
rich and the poor is a recent phenomenon. On the contrary, the above material shows that
this has been the objective of the national leaders since before the dawn of independence,
and was one of the underlying reasons for the First and Fourth Amendments of the
Constitution. The material further indicates that the approach adopted was that there
should be no reluctance to abridge or regulate the fundamental right to property if it was
felt necessary to do so for changing the economic structure and to attain the objectives
contained in the Directive Principles.

1539. So far as the question is concerned as to whether the right to property can be said to
pertain to basic structure or framework of the Constitution, the answer, in my opinion,
should plainly be in the negative. Basic structure or framework indicates the broad
outlines of the Constitution, while the right to property is a matter of detail. It is apparent
from what has been discussed above that the approach of the framers of the Constitution
was to subordinate the individual right to property to the social good. Property right has
also been changing from time to time. As observed by Harold Laski in Grammar of
Politics, the historical argument is fallacious if it regards the regime of private property as
a simple and unchanging thing. The history of private property is, above all, the record of
the most varied limitations upon the use of the powers it implies. Property in slaves was
valid in Greece and Rome; it is no longer valid today. Laski in this context has quoted the
following words of John Stuart Mill:

The idea of property is not some one thing identical throughout history
and incapable of alteration…at any given time it is a brief expression
denoting the rights over things conferred by the law or custom of some
given society at that time; but neither on this point, nor on any other, has
the law and custom of a given time and place, a claim to be stereotyped for
ever. A proposed reform in laws or customs is not necessarily
objectionable because its adoption would imply, not the adaptation of all
human affairs to the existing idea of property, to the growth and
improvement of human affairs.

1540. The argument that Parliament cannot by amendment enlarge its own powers is
untenable. Amendment of the Constitution, in the very nature of things, can result in the
conferment of powers on or the enlargement of powers of one of the organs of the state.
Likewise, it can result in the taking away or abridgement of the powers which were
previously vested in an organ of the state. Indeed nearly every expansion of powers and
functions granted to the Union Government would involve consequential contraction of
powers and functions in the Government of the States. The same is true of the converse
position. There is nothing in the Constitution which prohibits or in any other way
prevents the enlargement of powers of Parliament as a result of Constitutional
amendment and, in my opinion, such an amendment cannot be held to be impermissible
or beyond the purview of Article 368. Indeed, a precedent is afforded by the Irish case of
Jeremish Ryan (supra) wherein amendment made by the Oirechtas as a result of which it
enlarged its powers inasmuch as its power of amending the Constitution without a
referendum was increased from eight years to 16 years was held to be valid. Even
Kennedy C.J. who gave a dissenting judgment did not question the validity of the
amendment on the ground that Oirechtas had thereby increased its power. He struck it
down on the ground that there was no power to amend the amending clause. No such
difficulty arises under our Constitution because of the existence of an express provision. I
am also unable to accede to the contention that an amendment of the Constitution as a
result of which the President is bound to give his assent to an amendment of the
Constitution passed in accordance with the provisions of Article 368 is not valid. Article
368 itself gives, inter alia, the power to amend Article 368 and an amendment of Article
368 which has been brought about in the manner prescribed by that article would not
suffer from any Constitutional or legal infirmity. I may mention in this context that an
amendment of the US Constitution in accordance with Article 5 of the US Constitution
does not require the assent of the President. The change made by the Twentyfourth
Amendment in the Constitution of India, to which our attention has been invited, has not
done away with the assent of the President but has made it obligatory for him to give his
assent to the Constitution Amendment Bill after it has been passed in accordance with
Article 368. As it is not now open to the President to withhold his assent to a Bill in
regard to a Constitutional amendment after it has been duly passed, the element of
personal discretion of the President disappears altogether. Even apart from that, under our
Constitution the position of the President is that of a Constitutional head and the scope
for his acting in exercise of his personal discretion is rather small and limited.
1541. Reference was made during the course of arguments to the provisions of Section 6
of the Indian Independence Act, 1947. According to Sub-section (1) of that section, the
Legislature of each of the new Dominions shall have full power to make laws for that
Dominion, including laws having extra-territorial opeartion. Sub-section (6) of the
section provided that the power referred to in Sub-section (1) of this section extends to
the making of laws limiting for the future the powers of the Legislature of the Dominion.
No help, in my opinion, can be derived from the above provisions because the
Constituent Assembly framed and adopted the Constitution not on the basis of any power
derived from Section 6 of the Indian Independence Act. On the contrary, the members of
the Constituent Assembly framed and adopted the Constitution as the representatives of
the people and on behalf of the people of India. This is clear from the opening and
concluding words of the Preamble to the Constitution. There is, indeed, no reference to
the Indian Independence Act in the Constitution except about its repeal in Article 395 of
the Constitution.

1542. Apart from the above, I find that all that Sub-section (6) of Section 6 of the Indian
Independence Act provided for was that the power referred to in Sub-section (1) would
extend to the making of laws limiting for the future the powers of the Legislature of the
Dominion. The Provisional Parliament acting as the Constituent Assembly actually
framed the Constitution which placed limitations on the ordinary legislative power of the
future Parliaments by providing that the legislative laws would not contravene the
provisions of the Constitution. At the same time, the Constituent Assembly inserted
Article 368 in the Constitution which gave power to the two Houses of future Parliaments
to amend the Constitution in compliance with the procedure laid down in that article.
There is nothing in Section 6 of the Indian Independence Act which stood in the way of
the Constituent Assembly against the insertion of an article in the Constitution conferring
wide power of amendment, and I find it difficult to restrict the scope of Article 368
because of anything said in Section 6 of the Indian Independence Act.
1543. Argument on behalf of the petitioners that our Constitution represents a compact on
the basis of which people joined the Indian Union and accepted the Constitution is wholly
misconceived. The part of India other than that comprised in erstwhile Indian States was
already one territory on August 15, 1947 when India became free. So far as the erstwhile
Indian States were concerned, they acceded to the Indian Union long before the
Constitution came into force on January 26, 1950 or was adopted on November 26, 1949.
There thus arose no question of any part of India comprising the territory of India joining
the Indian Union on the faith of any assurance furnished by the provisions of the
Constitution. Some assurances were given to the minorities and in view of that they gave
up certain demands. The rights of minorities are now protected in Articles 25 to 30. Apart
from the articles relating to protection to the minorities, the various articles contained in
Part III of the Constitution are applicable to all citizens. There is nothing to show that the
people belonging to different regions would have or indeed could have declined to either
join the Indian Union or to remain in the Indian Union but for the incorporation of
articles relating to fundamental rights in the Constitution. The Constitution containing
fundamental rights was framed by the people of India as a whole speaking through their
representative and if the people of India as a whole acting again through their
representatives decide to abridge or take away some fundamental right like one relating
to property, no question of breach of faith or violation of any alleged compact can, in my
opinion, arise.

1544. This apart, compact means a bargain or agreement mutually entered into, which
necessarily connotes a choice and volition for the party to the compact. Whatever may be
the relevance or significance of the concept of compact in the context of the US
Constitution where different States joined together to bring into existence the United
States of America and where further each one of the States ratified the Constitution after
it had been prepared by the Philadelphia Convention, the above concept has plainly no
relevance in the context of the Indian Constitution. The whole of India was, as already
mentioned, one country long before the Constitution was adopted. There was also no
occasion here for the ratification of the Constitution by each State after it had been
adopted by the Constituent Assembly.

1545. Reference has been made on behalf of the petitioners to the case of Mangal Singh
and Anr. v. Union of India
[1967] 2 S.C.R. 109 which related to the Punjab
Reorganization Act, 1966. This Court while upholding the validity of the Act dealt with
Article 4, according to which any law referred to in Article 2 or Article 3 shall contain
such provisions for the amendment of the First Schedule and the Fourth Schedule as may
be necessary to give effect to the provisions of the law and may also contain such
supplemental, incidental and consequential provisions (including provisions as to
representation in Parliament and in the Legislature or Legislatures of the State or States
affected by such law) as Parliament may deem necessary, and observed:
Power with which the Parliament is invested by Articles 2 and 3, is power
to admit, establish, or form new States which conform to the democratic
pattern envisaged by the Constitution; and the power which the Parliament
may exercise by law is supplemental, incidental or consequential to the
admission, establishment or formation of a State as contemplated by the
Constitution, and is not power to override the Constitutional scheme. No
State can therefore be formed, admitted or set up by few under Article 4
by the Parliament which has not effective legislative, executive and
judicial organs.

1546. The above passage, in my opinion, does not warrant an inference of an implied
limitation on the power of amendment as contended on behalf of the petitioners. This
Court dealt in the above passage with the import of the words “supplemental, incidental
and consequential provisions” and held that these provisions did not enable the
Parliament to override the Constitutional scheme. The words “Constitutional scheme”
had plainly reference to the provisions of the Constitution which dealt with a State, its
legislature, judiciary and other matters in Part VI. Once the State of Haryana came into
being, it was to have the attributes of a State contemplated by the different articles of Part
VI in the same way as did the other States. No question arose in that case about limitation
on the power of amendment under Article 368 and as such, that case cannot be of any
avail to the petitioners.

1547. learned Counsel for the petitioner has invited our attention to the Constitutional
position specially in the context of civil liberties in Canada. In this respect we find that
the opening words of the Preamble to the British North America Act, 1867 read as under:
Whereas the provisions of Canada, Nova Scotia, and New Brunswick have
expressed their desire to be federally united into one dominion under the
Crown of the United Kingdom of Great Britain and Ireland, with a
Constitution similar in principle to that of the United Kingdom;
Section 91 of the above mentioned Act deals with the legislative authority of Parliament
of Canada. The opening words of Section 91 are as under:

It shall be lawful for the Queen, by and with the advice and consent of the
Senate and House of Commons, to make laws for the peace, order, and
good government of Canada, in relation to all matters not coming within
the classes of subjects by this Act assigned exclusively to the Legislatures
of the provinces; and for greater certainty, but not so as to restrict the
generality of the foregoing terms of the section, it is hereby declared that
(notwithstanding anything in this Act) the exclusive legislative authority
of the Parliament of Canada extends to all matters coming within the
classes of subjects next hereinafter enumerated; that is to say, ___.
There follows a list of different subjects. The first amongst the subjects, which was
inserted by British North America Act 1949, is : “The amendment from time to time of
the Constitution of Canada, except as regards matters coming within the classes of
subjects by this Act assigned exclusively to the Legislatures of the provinces, or….” It is
not necessary to give the details of other limitations on the power of amendment. Section
92 of the British North America Act enumerates the subjects of exclusive provincial
legislation. According to this section, in each province the Legislature may exclusively
make laws in relation to matters coming within the classes of subjects next hereinafter
enumerated. There then follows a list of subjects, the first amongst which is “The
amendment from time to time, notwithstanding anything in this Act, of the Constitution
of the province, except as regards the office of the Lieutenant Governor”. In view of the
fact that amendment of the Constitution is among the subjects of legislation, the only
distinction in Canada, it has been said, between ordinary legislation by Parliament and
Constitutional law is that the former concerns all matters not specially stated as within the
ambit of provincial legislation while the latter concerns any fundamental change in the
division of rights. Further, although because of the federal character of the State, the
Canadian Constitution cannot be called flexible, it is probably the least rigid of any in the
modern federal states (see Modern Political Constitutions by C.F. Strong).
1548. It appears that at least six different views have been propounded in Canada about
the Constitutional position of basic liberties. To date, the Supreme Court of Canada has
not given Judicial approval to any of these views. Different members of the Court have
voiced various opinions on the matter, but all of these fall far short of settling the issue. It
should also be noted that the fundamental problem is not whether Parliament or the
legislature may give to the people basic freedom, but rather which one may interfere with
them or take them away (see Civil Liberties in Canada by D.A. Schmeiser P. 13).
1549. An important case which had bearing on the question of civil liberties was the
Alberta Press case [1938] S.C.R. 100 (Canada). That case related to the validity of an Act
which had placed limitations on the freedom of the Press and the Supreme Court of
Canada held that the Act was ultra vires, since it was ancillary to and dependent upon the
Alberta Social Credit Act, which itself was ultra vires. Three or judges, including Duff
C.J., went further than this, and dealt with the freedom of speech and freedom of Press. It
was observed that curtailment of the exercise of the right of the public discussion would
interfere with the working of parliamentary institutions of Canada. Opinion of Duff C.J.
was based not on the criminal law power but on the necessity for maintaining democratic
society as contemplated by the Constitution. A later decision dealing with free speech
was Switzmand v. Elbing and Attorney-General of Quebec [1957] S.C.R. 285 (Canada).
In that case the Supreme Court declared invalid the Quebec Communistic Propaganda
Act. All the judges but one were agreed that the statute did hot fall within provincial
competence under property and Civil rights or matters of a merely local or private nature
in the province. Abbott J. held that the Parliament itself could not abrogate the right of
discussion and, debate.

1550. An article by Dale Gibson in Volume 12-1966-67 in McGill Law Journal shows
that though the proposition enunciated by Duff C.J. has commanded the allegiance of an
impressive number of judges and has not been decisively rejected, it has never been
accepted by a majority of the members of the Supreme Court of Canada or of any other
court. Some judges have assumed that basic freedoms may properly be the subject matter
of legislation separate and apart from any other-subject matter. Others have taken the
view that unlimited jurisdiction falls within Dominion control under its general power to
make laws “for the peace, order and good government of Canada”. A third view which
has been taken is mat the creation of a Parliament and reference in the Preamble to “a
Constitution similar in principle to that of the United Kingdom” postulates that legislative
body would be elected and function in an atmosphere of free speech. It is not necessary to
give the other views or dialate upon different views. Bora Laskin while dealing with the
dictum of Abbott J. has observed in Canadian Constitutional Law:
Apart from the dictum by Abbott J. in the Switzman case, supra, there is
no high authority which places civil liberties beyond the legislative reach
of both Parliament and the provincial Legislatures. There are no explicit
guarantees of civil liberties in the B.N.A. Act nothing comparable to the
Bill of Rights (the 1st ten amendments) in the Constitution of the United
States, which, within limits and on conditions prescribed by the Supreme
Court as ultimate expounder of the meaning and range of the Constitution,
prohibits both federal and state action infringing, inter alia, freedom of
religion, of speech, of the press and of assembly. (see p. 970).
1551. It would appear from the above that the different views which have been expressed
in Canada are in the context of the preamble and section of the British North America
Act, the provisions of which are materially different from our Constitution. Even in the
context of the British. North America Act, the observations of Abbott J. relied upon on
behalf of the petitioners have not been accepted by the majority of the judges of the
Canadian Supreme Court, and in my opinion, they afford a fragile basis for building a
theory of implied limitations.

1552. It may be mentioned that in August 1960 the Parliament of Canada passed the
Canadian Bill of Rights. Section 1 of the Bill declared certain human rights and
fundamental freedoms and reads as under:

1. It is hereby recognized and declared that in Canada there have existed
and shall continue to exist without discrimination by reason of race,
national origin, colour, religion or sex, the following human rights and
fundamental freedoms, namely,

(a) the right of the individual to life, liberty, security of the
person and enjoyment of property, and the right not to be
deprived thereof except by due process of law;

(b) the right of the individual to equality before the law and
the protection of the law;

(c) freedom of religion;

(d) freedom of speech;

(e) freedom of assembly and association; and

(f) freedom of the press.

According to Section 2 of the Bill, every law of Canada shall, unless it is expressly
declared by an Act of the Parliament of Canada that it shall operate notwithstanding the
Canadian Bill of Rights, be so construed and applied as not to abrogate, abridge or
infringe or to authorise the abrogation, abridgement or infringement of any of the rights
or freedoms therein recognized and declared. The relevant part of Section 2 reads as
under:

Every law of Canada shall, unless it is expressly declared by an Act of the
Parliament of Canada that it shall operate notwithstanding the Canadian
Bill of Rights, be so construed and applied as not to abrogate, abridge or
infringe or to authorize the abrogation, abridgement or infringement of
any of the rights or freedoms herein recognized and declared, and in
particular, no law of Canada shall be construed or applied so as to…
(underlining supplied).

Plain reading of Section 2 reproduced above makes it manifest that the human rights and
fundamental freedoms mentioned in Section 1 of the Bill are not absolute but are subject
to abrogation or abridgement if an express declaration to that effect be made in a law of
Canada. Section 2 of the Bill shows that if an express declaration to that effect be made
an Act of the Parliament can override the provisions of the Bill of Rights. Section 2 is
thus inconsistent with the theory of implied limitations based on human rights on the
power of the Canadian Parliament.

1553. Another case from Canada which has been referred to on behalf of the petitioners
and which in my opinion is equally of no avail to them is The Attorney General of Nova
Scotia and The Attorney General of Canada [1950] S.C.R. 31 (Canada) decided by the
Supreme Court of Canada. It was held in that case that an Act respecting the delegation
of jurisdiction from the Parliament of Canada to the Legislature of Nova Scotia and vice
versa, if enacted, would not be Constitutionally valid since it contemplated delegation by
Parliament of powers, exclusively vested in it by Section 91 of the British North America
Act, to the Legislature of Nova Scotia; and delegation by that Legislature of powers,
exclusively vested in Provincial Legislature under Section 92 of the Act, to Parliament.
The Parliament of Canada and each Provincial Legislature, according to the Supreme
Court of Canada, was sovereign body within its sphere, possessed of exclusive
jurisdiction to legislate with regard to the subject matters assigned to it under Section 91
or Section 92, as the case may be. Neither was capable therefore of delegating to the
other the powers with which it had been vested nor of receiving from the other the
powers with which the other had been vested. It is plain that that case related to the
delegation of powers which under the British North America Act had been assigned
exclusively to Parliament or to the Provincial Legislatures. Such a delegation was held to
be not permissible. No such question arises in the present case.
1554. We may now deal with some of the other cases which have been referred to on
behalf of the petitioner. Two of those cases are from Ceylon. The Constitutional position
there was that Section 29 of the Ceylon (Constitution) Order in Council, 1946 gave the
power to make laws as well as the power to amend the Constitution though the procedure
prescribed for the two was different. Section 29 reads as under:
29 (1) Subject to the provisions of this Order, Parliament shall have power
to make laws for the peace, order and good government of the Island.
(2) No such law shall-

(a) prohibit or restrict the free exercise of any religion; or

(b) make persons of any community or religion liable to
disabilities or restrictions to which persons of other
communities or religions are not made liable; or

(c) confer on persons of any community or religion any
privilege or advantage which is not conferred on persons of
other communities or religions; or

(d) alter the Constitution of any religious body except with
the consent of the governing authority of that body, so,
however, that in any case where a religious body is
incorporated by law, no such alteration shall be made
except at the request of the governing authority of that
body:

1555. Provided, however, that the preceding provisions of this, subsection shall not apply
to any law making provision for, relating to, or connected with, the election of Members
of the House of Representatives, to represent persons registered as citizens of Ceylon
under the Indian and Pakistani Residents (Citizenship) Act.

1556. This proviso shall cease to have effect on a date to be fixed by the Governor-
General by Proclamation published in the Gazette.

(3) Any law made in contravention of Sub-section (2) of this section shall,
to the extent of such contravention, be void.

(4) In the exercise of its powers under this section, Parliament may amend
or repeal any of the provisions of this Order or of any other Order of Her
Majesty in Council in its application to the Island:

1557. Provided that no Bill for the amendment or repeal of any of the provisions of this
Order shall be presented for the Royal Assent unless it has endorsed on it a certificate
under the hand of the Speaker that the number of votes cast in favour thereof in the
House of Representatives amounted to not less than two-thirds of the whole number of
Members of the House (including those not present).

1558. Every certificate of the Speaker under this sub-section shall be conclusive for all
purposes and shall not be questioned in any court of law.

1559. In Liyanage and Ors. v. The Queen [1966] All E.R. 650 the appellants had been
charged with offences arising out of an abortive coup d’etat on January 27, 1962. The
story of the coup d’ etat was set out in a White Paper issued by the Ceylon Government.
On March 16, 1962 the Criminal Law (Special Provisions) Act was passed and it was
given restrospective effect from January 1, 1962. The Act was limited in operation to
those who were accused of offences against the State in or about January 27, 1962. The
Act legalised the imprisonment of the appellants while they were awaiting trial, and
modified a section of the Penal Code so as to enact ex post facto a new offence to meet
the circumstances of the abortive coup. The Act empowered the Minister of Justice to
nominate the three judges to try the appellants without a jury. The validity of the Act was
challenged as well as the nomination which had been made by the Minister of Justice of
the three judges. The Ceylon Supreme Court upheld the objection about the vires of some
of the provisions of the Act as well as the nomination of the judges. Subsequently the Act
was amended and the power of nomination of the judges was conferred on the Chief
Justice. The appellants having been convicted at the trial before a court of three judges
nominated under the amended Act, went up in appeal before the Judicial Committee. The
conviction of the appellants was challenged on three grounds but the Judicial Committee
dealt with only two grounds. The first ground was that the Ceylon Parliament was limited
by an inability to pass legislation which was contrary to fundamental principles of justice.
The two Acts of 1962, it was stated, were contrary to such principles in that they were not
only directed against individuals but also ex post facto created crimes and for which those
individuals would otherwise be protected. The second contention was that the Acts of
1962 offended against the Constitution in that they amounted to a direction to convict the
appellants or to a legislative plan to secure the conviction and severe punishment of the
appellants and thus constituted an unjustifiable assumption of judicial power by the
legislature, or an interference with judicial power, which was outside the legislature’s
competence and was inconsistent with the severance of power between legislature,
executive, and judiciary which the Constitution ordained. Dealing with the first
contention, the Judicial Committee referred to the provisions of the Ceylon (Constitution)
Order in Council, 1946 and the Ceylon Independence Act, 1947 and observed that the
joint effect of the said Order and Act was intended to and resulted in giving the Ceylon
Parliament the full legislative powers of an independent sovereign state. The legislative
power of the Ceylon Parliament, it was held, was not limited by inability to pass laws
which offended fundamental principles of justice. On the second ground, the Judicial
Committee held the Acts of 1962 to be invalid as they involved a usurpation and
infringement by the legislature of judicial powers inconsistent with the written
Constitution of Ceylon, which, while not in terms vesting judicial functions in the
judiciary, manifested an intention to secure in the judiciary a freedom from a political,
legislative and executive control.

1560. It would thus appear that the decision is based upon the ground of severance of
powers between legislature, judiciary and executive under the Ceylon Constitution and
furnishes no support for the theory of implied limitations on the power of Parliament. On
the contrary, the Judicial Committee while dealing with the first contention rejected the
theory of limitations on the power of Parliament to make a law in violation of the
fundamental principles of justice. The Judicial Committee, it is also noteworthy,
expressly pointed out that there had been no amendment of the Constitution in
accordance with Section 29(4) of the Constitution by two-thirds majority and as such
they had not to deal with that situation.

1561. Another case to which reference was made on behalf of the petitioners was The
Bribery Commissioner v. Pedrik Ranasinghe [1965] A.C. 172. In that case it was found
that the members of the Bribery Tribunal had been appointed by the Governor-General
on the advice of the Minister of Justice in accordance with Bribery Amendment Act but
in contravention of Section 55 of the Ceylon Constitution. [Ceylon (Constitution) Order
in Council, 1946] according to which the appointment of judicial officers was vested in
the Judicial Service Commission. It was held that a legislature has no power to ignore the
conditions of law-making that are imposed by the instrument which itself regulates its
power to make law. This restriction exists independently of the question whether the
legislature is sovereign, as is that of Ceylon.

1562. It would appear from the above that the point of controversy which arose for
determination in that case was different from that which arises in the present case because
we are not in this case concerned with any law made by a legislature in contravention of
the Constitutional provisions Reference has been made on behalf of the petitioners to a
passage in the judgment wherein while dealing with Sub-section (2) of Section 29 of the
Ceylon Constitution, the provisions of which have been reproduced earlier, the Judicial
Committee observed that the various clauses of Sub-section (2) set out entrenched
religious and racial matters which shall not be the subject of legislation. It was further
observed that those provisions represented the solemn balance of rights between the
citizens of Ceylon, the fundamental conditions on which inter se they accepted the
Constitution and these are therefore unalterable under the Constitution. It is contended
that those observations show that the rights mentioned in Section 29(2) of the Ceylon
Constitution which were similar to the fundamental rights in Part III of the Indian
Constitution, were held by the Judicial Committee to be unalterable under the
Constitution. There was, it is further submitted, similarity between the provisions of
Section 29(3) of the Ceylon Constitution and Article 13(2) of the Indian Constitution
because it was provided in Section 29(3) that any law made in contravention of Section
29(2) shall to the extent of such contravention be void.

1563. I find it difficult to accede to the contention that the Judicial Committee laid down
in the above case that Sections 29(2) and 29(3) placed a restriction on the power of
amendment of the Constitution under Section 29(4) of the Constitution. The question
with which the Judicial Committee was concerned was regarding the validity of the
appointment of the members of the Bribery Tribunal. Such appointment though made in
compliance with the provisions of the Bribery Amendment Act, was in contravention of
the requirements of Section 55 of the Ceylon Constitution. No question arose in that case
relating to the validity of a Constitutional amendment brought about in compliance with
Section 29(4) of the Constitution. Reference to the argument of the counsel for the
respondent on the top of page 187 of that case shows that it was conceded on his behalf
that “there is no limitation at the moment on the right of amendment or repeal except the
requirement of the requisite majority”. The Judicial Committee nowhere stated that they
did not agree with the above stand of the counsel for the respondent. Perusal of the
judgment shows that the Judicial Committee dealt with Sections 18 and 29 together and
pointed out the difference between a legislative law, which was required to be passed by
a bare majority of votes under Section 18 of the Constitution, and a law relating to a
Constitutional amendment which was required to be passed by a two-thirds majority
under Section 29(4). Dealing with the question of sovereignty, the Judicial Committee
observed:

A Parliament does not cease to be sovereign whenever its component
members fail to produce among themselves a requisite majority, e.g.,
when in the case of ordinary legislation the voting is evenly divided or
when in the case of legislation to amend the Constitution there is only a
bare majority if the Constitution requires something more. The minority
are entitled under the Constitution of Ceylon to have no amendment of it
which is not passed by a two-thirds majority. The limitation thus imposed
on some lesser majority of members does not limit the sovereign power of
Parliament itself which can always, whenever it chooses, pass the
amendment with the requisite majority.

It has been submitted on behalf of the respondents that the above passage indicates that
the Judicial Committee took the view that the amendment of all the provisions of the
Ceylon Constitution including those contained in Sub-sections (2) and (3) of Section 29
could be passed by a two-thirds majority. It is also stated that the restrictions imposed by
Sub-section (2) of Section 29 of the Ceylon Constitution are on the power of ordinary
legislation by simple majority and not on the power of making Constitutional amendment
by two-thirds majority in compliance with Section 29(4) of the Constitution. It was in
that sense that the Judicial Committee, according to the submission, used the word
“entrenched”. Our attention has also been invited to the observations on pages 83 and 84
of the Constitutional structure by K.C. Wheare 1963 Reprint that “these safeguards
(contained in Section 29) of the rights of communities and religions could be repealed or
amended by the Parliament of Ceylon provided it followed the prescribed procedure for
amendment of the Constitution”. These submissions may not be bereft of force, but it is,
in my opinion, not necessary to dilate further upon this matter and discuss the provisions
of the Ceylon Constitution at greater length. The point of controversy before us would
have to be decided in the light essentially of the provisions of our own Constitution.
Suffice it to say that Ranasinghe’s case does not furnish any material assistance to the
stand taken on behalf of the petitioners.

1564. We may now advert to the case of McCawley v. The King [1920] A.C. 691 The
said case related to the Constitution of Queensland in Australia. Queensland was granted
a Constitution in 1859 by an Order in Council made on June 6. The Order in Council set
up a Legislature in the territory consisting of the Queen, a Legislative Council and a
Legislative Assembly and the law making power was vested in the Queen acting with the
advice and consent of the Council and Assembly. Any law could be made for the “peace,
welfare and good government of the colony”, the phrase generally employed to denote
the plenitude of sovereign legislative power even though that power be confined to
certain subjects or within certain reservations. The Legislature passed a Constitution Act
in 1867. By Section 2 of that Act the legislative body was declared to have power to
make laws for the peace, welfare and good government of the colony in all cases
whatsoever. The only express restriction on this comprehensive power was in Section 9
which required a two-thirds majority of the Council and of the Assembly as a condition
precedent to the validity of legislation altering the Constitution of the Council. In 1916
the Industrial Arbitration Act was passed. The said Act authorised the Governor in
Council to appoint the President or a judge of the Court of Industrial Arbitration to be a
judge of the Supreme Court of Queensland. It was also provided that the judge so
appointed shall have the jurisdiction of both offices, and shall hold office as a judge of
the Supreme Court during good behaviour. The Governor in Council, by a commission,
appointed the appellant who was the President of the Court of Industrial Arbitration to be
a judge of the Supreme Court during good behaviour. The Supreme Court of Queensland
held that the appellant was not entitled to have the oath of office administered to him or
to take his seat as a member of the Supreme Court. Subsequently, the Supreme Court of
Queensland gave a judgment in ouster against the appellant. The provisions of Section 6
of the Industrial Arbitration Act of 1916 under which the appellant had been appointed a
judge of the Supreme Court were held to be inconsistent with the provisions of the
Constitution Act and as such void. On appeal four out of the seven judges of the High
Court of Australia agreed with the Supreme Court of Queensland, while the three other
judges took the opposite view and expressed the opinion that the appeal should be
allowed. The matter was then taken up in appeal to the Privy Council. Lord Birkenhead
giving the opinion of the Judicial Committee held (1) that the Legislature of Queensland
had power, both under the Colonial Laws Validity Act, 1865, and apart therefrom, to
authorise the appointment of a judge of the Supreme Court for a limited period; and (2)
that Section 6 of the Industrial Arbitration Act authorised an appointment as a judge of
the Supreme Court only for the period during which the person appointed was a judge of
the Court of Industrial Arbitration. The appellant was further held to have been validly
appointed. The above case though containing observations that a legislature has no power
to ignore the conditions of law-making that are imposed by the instrument which itself
regulates its power to make law, laid down the proposition that in the absence of a
restriction, it is not possible to impose a restriction upon the legislative power. It was
observed:

The Legislature of Queensland is the master of its own household, except
in so far as its powers have in special cases been restricted. No such
restriction has been established, and none in fact exists, in such a case as is
raised in the issues now under appeal.

1565. It was also observed:

Still less is the Board prepared to assent to the argument, at one time
pressed upon it, that distinctions may be drawn between different matters
dealt with by the Act, so that it becomes legitimate to say of one section :
‘This section is fundamental or organic; it can only be altered in such and
such manner’; and of another : ‘This section is not of such a kind; it may
consequently be altered with as little ceremony as any other statutory
provision.’
The decision in the above cited case can hardly afford any assistance to the petitioners.
On the contrary, there are passages in the judgment which go against the stand taken on
behalf of the petitioners.

1566. Section 5 of the Colonial Laws Validity Act, 1865 to which there was a reference
in the McCawley’s case reads as under:

Every colonial legislature shall have, and be deemed at all times to have
had, full power within its jurisdiction to establish courts of judicature, and
to abolish and reconstitute the same, and to alter the Constitution thereof,
and to make provision for the administration of justice therein; and every
representative legislature shall, in respect to the colony under its
jurisdiction have, and be deemed at all times to have had, full power to
make laws respecting the Constitution, powers, and procedure of such
legislature; provided that such laws shall have been passed in such manner
and form as may from time to time be required by any Act of Parliament,
letters patent, Order in Council or colonial law for the time being in force
in the said colony.

Reference has been made during arguments to the decision of the Privy Council in the
case of Attorney-General for New South Wales v. Trethowan [1932] A.C. 526. The said
case related to a Bill passed by the New South Wales Parliament for repeal of a section
providing for referendum as well as to another Bill for abolition of the Legislative
Council. The Privy Council affirmed the decision of the Australian High Court which had
held by majority that the Bills had not been passed in the “manner and form” within the
meaning of Section 5 of the Colonial Laws Validity Act, and as such could not be
presented for Royal assent. The Privy Council based its decision upon the language of the
above section and the meaning of the word “passed” in that section. We are not
concerned in the present case with the aforesaid provisions. There is also nothing in the
conclusions at which I have arrived which runs counter to the principles laid down in the
Trethowan’s case.

1567. Another Australian case to which reference has been made during the course of
arguments is The State of Victoria v. The Commonwealth. 45 Australian Law Journal
Reports 251 It has been laid down by the High Court of Australia in that case that the
Commonwealth Parliament in exercise of its powers under Section 51(ii) of the
Constitution may include the Crown in right of a State in the operation of a law imposing
a tax or providing for the assessment of a tax. The inclusion of the Crown in right of a
State, according to the court, in the definition of “employer” in the Pay-roll Tax
Assessment Act, thus making the Crown in right of a State liable to pay the tax in respect
of wages paid to employees, including employees of departments engaged in strictly
governmental functions, is a valid exercise of the power of the Commonwealth under the
above provisions of the Constitution. There was discussion in the course of the judgment
on the subject of implied limitation on the Commonwealth legislative power under the
Constitution arising from the federal nature of the Constitution and different views were
expressed. Three of the Judges, including Barwick C.J. took the view that there was no
such limitation. As against that, four Judges were of the opinion that there was an implied
limitation on Commonwealth legislative power under the Constitution but the impugned
Act did not offend such limitation. Opinion was expressed that the Commonwealth
Parliament while acting under the legislative entry of taxation could hot so use the power
of taxation as to destroy the States in a federal structure. The question as to what is the
scope of the power of amendment was not considered in that case. The above case as
such cannot be of much assistance for determining as to whether there are any implied
limitations on the power to make Constitutional amendment.

1568. I am, therefore, of the opinion that the majority view in the Golak Nath’s case that
Parliament did not have the power to amend any of the provisions of Part III of the
Constitution so as to take away or abridge the fundamental rights cannot be accepted to
be correct. Fundamental rights contained in Part III of our Constitution can, in my
opinion, be abridged or taken away in compliance with the procedure prescribed by
Article 368, as long the basic structure of the Constitution remains unaffected.
1569. We may now deal with the Twentyfourth Amendment. It has sought to make clear
matters regarding which doubt had arisen and conflicting views had been expressed by
this Court. We may in this context set forth the Statement of Objects and Reasons of the
Constitution (Twentyfourth Amendment) Bill. The Statement of Objects and Reasons
reads as under:

STATEMENT OF OBJECTS AND REASONS
The Supreme Court in the well-known Golak Nath’s case 1967 (2 SCR

762) reversed, by a narrow majority, its own earlier decisions upholding
the power of Parliament to amend all parts of the Constitution including
Part III relating to fundamental rights. The result of the judgment is that
Parliament is considered to have no power to take away or curtail any of
the fundamental rights guaranteed by Part III of the Constitution even if it
becomes necessary to Jo so for giving effect to the Directive Principles of
State Policy and for the attainment of the objectives set out in the
Preamble to the Constitution. It is, therefore, considered necessary to
provide expressly that Parliament has power to amend any provision of the
Constitution so as to include the provisions of Part III within the scope of
the amending power.

1570. The Bill seeks to amend Article 368 suitably for the purpose and makes it clear that
Article 368 provides for amendment of the Constitution as well as procedure therefor.
The Bill further provides that when a Constitution Amendment Bill passed by both
Houses of Parliament is presented to the President for his assent, he should give has
assent thereto. The Bill also seeks to amend Article 13 of the Constitution to make it
inapplicable to any amendment of the Constitution under Article 368.
1571. Section 2 of the Bill which was ultimately passed as the Constitution
(Twentyfourth Amendment) Act has added a clause in Article 13 that nothing in that
article would apply to any amendment of the Constitution made under Article 368. As a
result of Section 3 of the Amendment Act, Article 368 has been re-numbered as Clause
(2) thereof and the marginal heading now reads “Power of Parliament to amend the
Constitution and procedure therefor”. Non-obstante Clause (1) has been inserted in the
article to emphasise the fact that the power exercised under that article is constituent
power, not subject to the other provisions of the Constitution, and embraces within itself
addition, variation and repeal of any provision of the Constitution. Amendment has also
been made so as to make it obligatory for the President to give his assent to the
Amendment Bill after it has been passed in accordance with the article. Clause (3) has
further been added in Article 368 to the effect that nothing in Article 13 would apply to
an amendment made under Article 368. Although considerable arguments have been
addressed before us on the point as to whether the power of amendment under Article
368 includes the power to amend Part III so as to take away or abridge fundamental
rights, it has not been disputed before us that the Constitution (Twentyfourth
Amendment) Act was passed in accordance With the procedure laid down in Article 368
of the Constitution as it existed before the passing of the said Act. In view of what has
been discussed above at length. I find no infirmity in the Constitution (Twentyfourth
Amendment) Act. 1, therefore, uphold the validity of the said Act.
1572. We may now deal with the Constitution (Twentyfifth Amendment) Act, 1971. The
Twentyfifth Amendment has made three material changes:

(i) It has amended Article 31(2) in two respects.

(a) It substitutes the word “amount” for the word
“compensation” for property acquired or requisitioned.

(b) It has provided that the law for the purpose of
acquisition or requisition shall not be called in question on
the ground that the whole or any part of the “amount” is to
be given otherwise than in cash.

(ii) It has provided that the fundamental right to acquire, hold and dispose
of property under Article 19(1)(f) cannot be invoked in respect of any such
law as is referred to in Article 31(2).

(iii) It has inserted Article 31C as an overriding article which makes the
fundamental rights conferred by Articles 14, 19 and 31 inapplicable to
certain categories of laws passed by the Parliament or by any State
Legislature.

So far as the substitution of the word “amount” for the word “compensation” for property
acquired or requisitioned in Article 31(2) is concerned, we find that this Court held in
Mrs. Bela Bose [1954] S.C.R. 558 case that by the guarantee of the right to compensation
for compulsory acquisition under Article 31(2), before it was amended by the
Constitution (Fourth Amendment) Act, the owner was entitled to receive a “just
equivalent” or “full indemnification”. In P. Vajravelu Mudaliar’s [1965] 1 S.C.R. 614
case this Court held that notwithstanding the amendment of Article 31(2) by the
Constitution (Fourth Amendment) Act and even after the addition of the words “and no
such law shall be called in question in any Court on the ground that the compensation
provided by that law is not adequate”, the expression “compensation continued to have
the same meaning as it had in Article 31(2) before it was amended, viz., just equivalent or
full indemnification. Somewhat different view was taken by this Court thereafter, in the
case of Shantilal Mangaldas [1969] 3 S.C.R. 341. In the case of P. Vajravelu Mudaliar
(supra) it was observed that the Constitutional guarantee was satisfied only if a just
equivalent of the property was given to the owner. In the case of Shantilal Mangaldas
(supra) it was held that “compensation” being itself incapable of any precise
determination, no definite connotation could be attached thereto by calling it “just
equivalent” or “full indemnification”, and under Acts enacted after the amendment of
Article 31(2) it is not open to the Court to call in question the law providing for
compensation on the ground that it is inadequate, whether the amount of compensation is
fixed by the law or is to be determined according to principles specified therein (see
observations of Shah J. on page 596 in the case of R.C. Cooper v. Union [1970] 3 S.C.R.

530. After further discussion of the views expressed in those two cases, Shah J. speaking
for the majority, observed:

Both the lines of thought which converge in the ultimate result, support
the view that the principle specified by the law for determination of
compensation is beyond the pale of challenge if it is relevant to the
determination of compensation and is a recognized principle applicable in
the determination of compensation for property compulsorily acquired and
the principle is appropriate in determining the value of the class of
property sought to be acquired. On the application of the view expressed
in P. Vajravelu Mudaliar’s case (supra) or in Shantilal Mangaldas’s case
(supra) the Act, in our judgment, is liable to be struck down as it fails to
provide to the expropriated banks compensation determined according to
relevant principles.

1573. The amendment in Article 31(2) made by the Twentyfifth Amendment by
substituting the word “amount” for the word “compensation” is necessarily intended to
get over the difficulty caused by the use of the word “compensation”. As the said word
was held by this Court to have a particular connotation and was construed to mean just
equivalent or full indemnification the amendment has replaced that word by the word
“amount”. In substituting the word “amount” for “compensation” the Amendment has
sought to ensure that the amount determined for acquisition or requisition of property
need not be just equivalent or full indemnification and may be, if the legislature so
chooses, plainly inadequate. It is not necessary to further dilate upon this aspect because
whatever may be the connotation of the word “amount”, it would not affect the validity of
the amendment made in Article 31(2).

1574. Another change made in Article 31(2) is that the law for the purpose of acquisition
or requisition shall not be called in question on the ground that the whole or any part of
the “amount” fixed or determined for the acquisition or requisition of the property is to be
given otherwise than in cash. I have not been able to find any infirmity in the above
changes made in Article 31(2).

1575. According to Clause (2B) which has been added as a result of the Twentyfifth
Amendment in Article 31, nothing in Sub-clause (f) of Clause (1) of Article 19 shall
affect any such law as is referred to in Clause (2). In this connection we find that this
Court held in some cases that Articles 19(1)(f) and 31(2) were exclusive. In A.K.
Gopalan v. The State of Madras
[1950] S.C.R. 88 a person detained pursuant to an order
made in exercise of the power conferred by the Preventive Detention Act applied to this
Court for a writ of habeas corpus claiming that the Act contravened the guarantee under
Articles 19, 21 and 22 of the Constitution. The majority of this Court (Kania C.J., and
Patanjali Sastri, Mahajan, Mukherjea and Das JJ.) held that Article 22 being a complete
code relating to preventive detention, the validity of an order of detention must be
determined strictly according to the terms and “within the four corners of that Article”.
They held that a person detained may not claim that the freedom guaranteed under Article
19(1)(c) was infringed by his detention, and that validity of the law providing for making
orders of detention will not be tested in the light of the reasonableness of the restrictions
imposed thereby on the freedom of movement, nor on the ground that his right to
personal liberty is infringed otherwise than according to the procedure established by
law. Fazl Ali, J. expressed a contrary view. This case formed the nucleus of the theory
that the protection of the guarantee of a fundamental freedom must be adjudged in the
light of the object of State action in relation to the individual’s right and not upon its
effect upon the guarantee of the fundamental freedom, and as a corollary thereto, that the
freedoms under Articles 19, 21, 22 and 31 are exclusive-each article enacting a code
relating to protection of distinct rights (see p. 571 in the case of R.C. Cooper, (supra).
The view expressed in Gopalan’s case (supra) was reaffirmed in Ram Singh and Ors. v.
The State of Delhi [1951] S.C.R. 451. The principle underlying the judgment of the
majority was extended to the protection of the right to property and it was held that
Article 19(1)(f) and Article 31(2) were mutually exclusive in their operation. In the case
of State of Bombay v. Bhanji Munji and Anr. [1955] 1 S.C.R. 777 this Court held that
Article 19(1)(f) read with Clause (5) postulates the existence of property which can be
enjoyed and over which rights can be exercised because otherwise the reasonable
restrictions contemplated by Clause (5) could not be brought into play. If there is no
property which can be acquired, held or disposed of, no restriction can be placed on the
exercise of the right to acquire, hold or dispose it of. In Kavalappara Kottarathil
Kochuni’s [1960] 3 S.C.R. 887 case, Subba Rao J. delivering the judgment of the
majority of the Court, observed that Clause (2) of Article 31 alone deals with compulsory
acquisition of property by the State for a public purpose, and not Article 31(1) and he
proceeded to hold that the expression “authority of law” means authority of a valid law,
and on that account validity of the law seeking to deprive a person of his property is open
to challenge on the ground that it infringes other fundamental rights, e.g., under Article
19(1)(f). It was also observed that after the Constitution (Fourth Amendment) Act, 1955
Bhanji Munji’s case (supra) “no longer holds the field”. After the decision in K.K.
Kochuni’s case (supra) there arose two divergent lines of authority. According to one
view, “authority of law” in Article 31(1) was liable to be tested on the ground that it
violated other fundamental rights and freedoms, including the right to hold property
guaranteed by Article 19(1)(f). The other view was that “authority of a law” within the
meaning of Article 31(2) was not liable to be tested on the ground that it impaired the
guarantee of Article 19(1)(f) in so far as it imposed substantive restrictions-though it may
be tested on the ground of impairment of other guarantees. In the case of R.C. Cooper
(supra), Shah J. speaking for the majority held that in determining the impact of State
action upon Constitutional guarantees which are fundamental, the extent of protection
against impairment of a fundamental right is determined not by the object of the
Legislature nor by the form of the action, but by its direct operation upon the individual’s
rights. It was further observed:

We are therefore unable to hold that the challenge to the validity of the
provision for acquisition is liable to be tested only on the ground of non-
compliance with Article 31(2). Article 31(2) requires that property must
be acquired for a public purpose and that it must be acquired under a law
with characteristics set out in that Article. Formal compliance with the
conditions under Article 31(2) is not sufficient to negative the protection
of the guarantee of the right to property. Acquisition must be under the
authority of a law and the expression “law” means a law which is within
the competence of the Legislature, and does not impair the guarantee of
the rights in Part III. We are unable, therefore, to agree that Article
19(1)(f) and 31(2) are mutually exclusive.

1576. The Twentyfifth Amendment seeks to overcome the effect of the above decision in
R.C. Cooper’s case. It has sought to resolve the earlier conflict of views noticeable in this
respect in the judgments of this Court. Provision has accordingly been made that the
fundamental right to acquire, hold or dispose of property under Article 19(1)(f) cannot be
invoked in respect of any such law as is referred to in Article 31(2). In view of what has
been discussed earlier while dealing with the Twentyfourth Amendment, the change
made by addition of Clause (2B) in Article 31(2) is permissible under Article 368 and
cannot be held to be invalid.

1577. We may now deal with Article 31C, introduced as a result of the Twentyfifth
Amendment. Perusal of this article which has been reproduced in the earlier part of this
judgment shows that the article consists of two parts. The first part states that
notwithstanding anything contained in Article 13, no law giving effect to the policy of the
State towards securing the principles specified in Clause (b) or Clause (c) of Article 39
shall be deemed to be void on the ground that it is inconsistent with or takes away or
abridges any of the rights conferred by Article 14, Article 19 or Article 31. According to
the second part of this article, no law containing a declaration that it is for giving effect to
such policy shall be called in question in any court on the ground that it does not give
effect to such policy. There then follows the proviso, according to which where such law
is made by the Legislature of a State, the provisions of the article shall not apply thereto
unless such law, having been reserved for the consideration of the President, has received
his assent.

1578. The first part of Article 31C is similar to Article 31A except in respect of the
subject matter. Article 31A was inserted by the Constitution (First Amendment) Act,
1951. Clause (1) of Article 31A as then inserted was in the following words:
(1) Notwithstanding anything in the foregoing provisions of this Part, no
law providing for the acquisition by the State of any estate or of any rights
therein or for the extinguishment or modification of any such rights shall
be deemed to be void on the ground that it is inconsistent with, or takes
away or abridges any of the rights conferred by, any provisions of this
Part:

Provided that where such law is a law made by the Legislature of a State,
the provisions of this article shall not apply thereto unless such law,
having been reserved for the consideration of the President, has received
his assent.

Subsequently, Clause (1) of Article 31A was amended by the Constitution (Fourth
Amendment) Act, 1955. New Clause (1) was in the following words:
(1) Notwithstanding anything contained in Article 13, no law providing
for-

(a) the acquisition by the State of any estate or of any rights
therein or the extinguishment or modification of any such
rights, or

(b) the taking over of the management of any property by
the State for a limited period either in the public interest or
in order to secure the proper management of the property,
or

(c) the amalgamation of two or more corporations either in
the public interest or in order to secure the proper
management of any of the corporations, or

(d) the extinguishment or modification of any rights of
managing agents, secretaries and treasurers, managing
directors, directors or managers of corporations, or of any
voting rights of shareholders thereof, or

(e) the extinguishment or modification of any rights
accruing by virtue of any agreement, lease or licence for
the purpose of searching for, or winning, any mineral or
mineral oil, or the premature termination or cancellation of
any such agreement, lease or licence,
shall be deemed to be void on the ground that it is inconsistent with, or takes away or
abridges any of the rights conferred by Article 14, Article 19 or Article 31:
Provided that where such law is a law made by the Legislature of a State,
the provisions of this article shall not apply thereto unless such law,
having been reserved for the consideration of the President, has received
his assent.

Clause (b) and (c) of Article 39 referred to in Article 31C read as under:

39. The State shall, in particular, direct its policy towards securing-

(b) that the ownership and control of the material resources
of the community are so distributed as best to subserve the
common good;

(c) that the operation of the economic system does not
result in the concentration of wealth and means of
production to the common detriment;

1579. It would appear from the above that while Article 31A dealt with a law providing
for the acquisition by the State of any estate or of any rights therein or the extinguishment
or modification of such rights or other matters mentioned in Clauses (b) to (e) of that
article, Article 31C relates to the securing of the objective that the ownership and control
of the material resources of the community are so distributed as best to subserve the
common good and that operation of the economic system does not result in the
concentration of wealth and means of production to the common detriment. But for the
difference in subjects, the language of the first clause of Article 31A and that of the first
part of Article 31C is identical. Both Articles 31A and 31C deal with right to property.
Article 31A deals with certain kinds of property and its effect is, broadly speaking, to
take those kinds of property from the persons who have rights in the said property. The
objective of Article 31C is to prevent concentration of wealth and means of production
and to ensure the distribution of ownership and control of the material resources of the
community for the common good. Article 31C is thus essentially an extension of the
principle which was accepted in Article 31A. The fact that the provisions of Article 31C
are more comprehensive and have greater width compared to those of Article 31A would
not make any material difference. Likewise, the fact that Article 31A deals with law
providing for certain subjects, while Article 31C deals with law giving effect to the
policy towards securing the principles specified in Clause (b) or Clause (c) of Article 39,
would not detract from the conclusion that Article 31C is an extension of the principle
which was accepted in Article 31A. Indeed, the legislature in making a law giving effect
to the policy of the State towards securing the principles specified in Clause (b) or Clause

(c) of Article 39 acts upon the mandate contained in Article 37, according to which the
Directive Principles are fundamental in the governance of the country and it shall be the
duty of the State to apply those principles in making laws. If the amendment of the
Constitution by which Article 31A was inserted was valid, I can see no ground as to how
the Twentyfifth Amendment relating to the insertion of the first part of Article 31C can
be held to be invalid. The validity of the First Amendment which introduced Article 31A
was upheld by this Court as long ago as 1952 in the case of Sankari Prasad v. Union of
India (supra). Article 31A having been held to be valid during all these years, its validity
cannot now be questioned on account of the doctrine of stare decisis. Though the period
for which Sankari Prasad’s case stood unchallenged was not very long, the effects which
have followed in the passing of the State laws on the faith of that decision, as observed by
Wanchoo J. in Golak Nath’s case, are so overwhelming that we should not disturb the
decision in that case upholding the validity of the First Amendment. It cannot be disputed
that millions of acres of land have changed hands and millions of new titles in
agricultural lands which have been created and the State laws dealing with agricultural
land which have been passed in the course of the years after the decision in Sankari
Prasad’s case have brought about an agrarian revolution. Agricultural population
constitutes a vast mapority of the population in this country. In these circumstances, it
would in my opinion be wrong to hold now that the decision upholding the First
Amendment was not correct, and thus disturb all that has been done during these years
and create chaos into the lives of millions of our countrymen who have benefited by these
laws relating to agrarian reforms. I would, therefore, hold that this is one of the fittest
cases in which the principle of stare decisis should be applied. The ground which
sustained the validity of Clause (1) of Article 31A, would equally sustain the validity of
the first part of Article 31C. I may in this context refer to the observations of Brandeis J.
in Lesses v. Garnet (258) U.S. 130 while upholding the validity of the 19th Amendment,
according to which the right of citizens of the United States to vote shall not be denied or
abridged by the United States or by States on account of sex. This case negatived the
contention that a vast addition to the electorate destroyed the social compact and the
residuary rights of the States. Justice Brandeis observed:

This amendment is in character and phraseology precisely similar to the
15th. For each the same method of adoption was pursued. One cannot be
valid and the other invalid. That the 15th is valid…has been recognized
and acted upon for half a century…. The suggestion that the 15th was
incorporated in the Constitution not in accordance with law, but
practically as a war measure which has been validated by acquiesence
cannot be entertained.

1580. We may now deal with the second part of Article 31C, according to which no law
containing a declaration that it is for giving effect to the policy of State towards securing
the principles specified in Clause (b) or Clause (c) of Article 39 shall be called in
question in any court on the ground that it does not give effect to such policy. The effect
of the second part is that once the declaration contemplated by that article is made, the
validity of such a law cannot be called in question in any court on the ground that it is
inconsistent with or takes away or abridges any of the rights conferred by Articles 14, 19
or 31 of the Constitution. The declaration thus gives a complete protection to the
provisions of law containing the declaration from being assailed on the ground of being
violative of Articles 14, 19 or 31. However tenuous the connection of a law with the
objective mentioned in Clause (b) and Clause (c) of Article 39 may be and however
violative it may be of the provisions of Articles 14, 19 and 31 of the Constitution, it
cannot be assailed in a court of law on the said ground because of the insertion of the
declaration in question in the law. The result is that if an Act contains 100 sections and 95
of them relate to matters not connected with the objectives mentioned in Clauses (b) and

(c) of Article 39 but the remaining five sections have some nexus with those objectives
and a declaration is granted by the Legislature in respect of the entire Act, the 95 sections
which have nothing to do with the objectives of Clauses (b) and (c) of Article 39, would
also get protection. It is well-known that State Legislatures are quite often swayed by
local and regional considerations. It is not difficult to conceive of laws being made by a
State Legislature which are directed against citizens of India who hail from other States
on the ground that the residents of the State in question are economically backward. For
example, a law might be made that as the old residents in the State are economically
backward and those who have not resided in the State for more than three generations
have an affluent business in the State or have acquired property in the State, they shall be
deprived of their business and property with a view to vest the same in the old residents
of the State. Such a law if it contains the requisite declaration, would be protected and it
would not be permissible to assail it on the ground of being violative of Articles 14, 19
and 31 of the Constitution even though such a law strikes at the integrity and unity of the
country. Such a law might also provoke the Legislatures of other States to make laws
which may discriminate in the economic sphere against the persons hailing from the State
which was the first to enact such discriminate law. There would thus be a chain reaction
of laws which discriminate between the people belonging to different States and which in
the very nature of things would have a divisive tendency from a national point of view.
The second part of Article 31C would thus provide the cover for the making of laws with
a regional or local bias even though such laws imperil the oneness of the nation and
contain the dangerous seeds of national disintegration. The classic words of Justice
Holmes have a direct application to a situation like this. Said the great Judge:
I do not think the United States would come to an end if we lost our power
to declare an Act of Congress void. I do think the Union would be
imperiled if we could not make that declaration as to the laws of the
several States.” (Holmes, Collected Legal Papers (1920) 295-96).
The fact that the assent of the President would have to be obtained for such a law might
not provide an effective safeguard because occasions can well be visualized when the
State concerned might pressurise the Centre and thus secure the assent of the President.
Such occasions would be much more frequent when the party in power at the Centre has
to depend upon the political support of a regional party which is responsible for the law
in question passed by the State Legislature.

1581. It seems that while incorporating the part relating to declaration in Article 31C, the
sinister implications of this part were not taken into account and its repercussions on the
unity of the country were not realised. In deciding the question relating to the validity of
this part of Article 31C, we should not, in my opinion, take too legalistic a view. A
legalistic judgment would indeed be a poor consolation if it affects the unity of the
country. It would be apposite in this context to reproduce a passage from Story’s
Commentaries on the Constitution of the United States wherein he adopted the
admonition of Burke with a slight variation as under:

The remark of Mr. Burke may, with a very slight change of phrase be
addressed as an admonition to all those, who are called upon to frame, or
to interpret a Constitution. Government is a practical thing made for the
happiness of mankind, and not to furnish out a spectacle of uniformity to
gratify the schemes of visionary politicians. The business of those, who
are called to administer it, is to rule, and not to wrangle. It would “be a
poor compensation, that one had triumphed in a dispute, whilst we had lost
an empire; that we had frittered down a power, and at the same time had
destroyed the republic (para 456).

1582. The evil consequences which would flow from the second part of Article 31C
would not, however, be determinative of the matter. I would therefore examine the matter
from a legal angle. In this respect I find that there can be three types of Constitutional
amendments which may be conceived to give protection to legislative measures and make
them immune from judicial scrutiny or attack in court of law.

1583. According to the first type, after a statute has already been enacted by the
Legislature a Constitutional amendment is made in accordance with Article 368 and the
said statute is inserted in the Ninth Schedule under Article 31B. Such a statute or any of
the provisions thereof cannot be struck down in a court of law and cannot be deemed to
be void or ever to have become void on the ground that the statute or any provisions
thereof is inconsistent with or takes away or abridges any of the rights conferred by any
provision of Part III. In such a case, the provisions of the entire statute are placed before
each House of Parliament. It is open to not less than one-half of the members of each
House and not less than two-thirds of the members of each House voting and present
after applying their mind to either place the statute in the Ninth Schedule in its entirety or
a part thereof or not to do so. It is only if not less than one-half of the total members of
each House of Parliament and not less than two-thirds of the members present and voting
in each House decide that the provisions of a particular statute should be protected under
Article 31B either in their entirety or partly that the said provisions are inserted in the
Ninth Schedule. A Constitutional amendment of this type relates to an existing statute of
which the provisions can be examined by the two Houses of Parliament and gives
protection to the statute from being struck down on the ground of being violative of any
provision of Part III of the Constitution. Such an amendment was introduced by the
Constitution (First Amendment) Act, 1951 and its validity was upheld in Sankari Prasad’s
case (supra).

1584. The second type of Constitutional amendment in that where the Constitutional
amendment specifies the subject in respect of which a law may be made by the
Legislature and the amendment also provides that no law made in respect of that subject
shall be deemed to be void on the ground that it is inconsistent with or takes away or
abridges any of the rights conferred by Part III of the Constitution. In such a case the law
is protected even though it violates the provisions of Part III of the Constitution. It is,
however, open in such a case to the court, on being moved by an aggrieved party, to see
whether the law has been made for the purpose for which there is Constitutional
protection. The law is thus subject to judicial review and can be struck down if it is not
for the purpose for which protection has been afforded by the Constitutional amendment.
To this category belong the laws made under Article 31A of the Constitution which has
specified the subjects for which laws might be made, and gives protection to those taws.
It is always open to a party to assail the validity of such a law on the ground that it does
not relate to any of the subjects mentioned in Article 31A. It is only if the court finds that
the impugned law relates to a subject mentioned in Article 31A that rite protection
contemplated by that article would be afforded to the impugned law and not otherwise.
Article 31A was introduced by the Constitution (First Amendment) Act, 1951 and as
mentioned earlier, the validity of the First Amendment was upheld in Sankari Prasad’s
case (supra).

1585. The third type of Constitutional amendment is one, according to which a law made
for a specified object is protected from attack even though it violates Articles 14, 19 and

31. The Constitutional amendment further provides that the question as to whether the
law is made for the specified object is not justiciable and a declaration for the purpose
made by the legislature is sufficient and would preclude the court from going into the
question as to whether the law is made for the object prescribed by the Constitutional
amendment. To such category belongs that part of Twentyfifth Amendment which
inserted Article 31C when taken along with its second part. The law made under Article
31C is not examined and approved for the purpose of protection by not less than one-half
of the members of each House of Parliament and not less than two-thirds of the members
present and voting in each House, as is necessary in the case of laws inserted in the Ninth
Schedule of the Constitution. Nor can the law made under Article 31C be subject to
judicial review with a view to find out whether the law has, in fact, been made for an
object mentioned in Article 31C. Article 31C thus departs from the scheme of Article
31A, because while a judicial review is permissible under Article 31A to find out as to
whether a law has been made for any of the objects mentioned in Article 31A, such a
judicial review has been expressly prohibited under Article 31C. The result is that even if
a law made under Article 31C can be shown in court of law to have been enacted not for
the purpose mentioned in Article 31C but for another purpose, the law would still be
protected and cannot be assailed on the ground of being violative of Articles 14, 19 and
31 of the Constitution because of the declaration made by the legislature as contemplated
by second part of Article 31C. It may also be mentioned in this context that such a law
can be passed by a bare majority in a legislature even though only the minimum number
of members required by the quorum, which is generally one-tenth of the total
membership of the legislature, are present at the time the law is passed.
1586. The effect of the above amendment is that even though a law is in substance not in
furtherance of the objects mentioned in Articles 39(b) and (c) and has only a slender
connection with those objects, the declaration made by the Legislature would stand in the
way of a party challenging it on the ground that it is not for the furtherance of those
objects. A power is thus being conferred upon the Central and State Legislatures as a
result of this provision to make a declaration in respect of any law made by them in
violation of the provisions of Articles 14, 19 and 31 and thus give it protection from
being assailed on that ground in a court of law. The result is that even though for the
purpose of making an amendment of the Constitution an elaborate procedure is provided
in Article 368, power is now given to a simple majority in a State or Central Legislature,
in which only the minimum number of members are present to satisfy the requirement of
quorum, to make any law in contravention of the provisions of Articles 14, 19 and 31 and
make it immune from attack by inserting a declaration in that law. It is natural for those
who pass a law to entertain a desire that it may not be struck down. There would,
therefore, be an inclination to make an Act immune from attack by inserting such a
declaration even though only one or two provisions of the Act have a connection with the
objects mentioned in Article 39(b) and (c). Articles 14, 19 and 31 can thus be reduced to
a dead letter, an ineffective purposeless showpiece in the Constitution.
1587. The power of making an amendment is one of the most important powers which
can be conferred under the Constitution. As mentioned earlier, according to Finer, the
amending clause is so fundamental to a Constitution that it may be called the Constitution
itself while according to Burgess, the amending clause is the most important part of a
Constitution. This circumstance accounts for the fact that an elaborate procedure is
prescribed for the amending of the Constitution. The power of amendment being of such
vital importance can neither be delegated nor can those vested with the authority to
amend abdicate that power in favour of another body. Further, once such a power is
granted, either directly or in effect, by a Constitutional amendment to the State
Legislatures, it would be difficult to take away that power, because it can be done only by
means of a Constitutional amendment and the States would be most reluctant, having got
such a power, to part with it. In empowering a State Legislature to make laws violative of
Articles 14, 19 and 31 of the Constitution and in further empowering the State
Legislature to make laws immune from attack on the ground of being violative of Articles
14, 19 and 31 by inserting the requisite declaration, the authority vested with the power to
make amendment under Article 368 (viz., the prescribed majority in each House of
Parliament) has, in effect, delegated or granted the power of making amendment in
important respects to a State Legislature. Although the objects for which such laws may
be made have been specified, the effect of the latter part of Article 31C relating to the
declaration is that the law in question may relate even to objects which have not been
specified. Article 31C taken along with the second part relating to the declaration departs
from the scheme of Article 31A because while the protection afforded by Article 31A is
to laws made for specified subjects, the immunity granted under Article 31C can be
availed of even by laws which have not been made for the specified objects. The law thus
made by the State Legislatures would have the effect of pro-tanto amendment of the
Constitution. Such a power, as pointed out earlier, can be exercised by the State
Legislature by a simple majority in a House wherein the minimum number of members
required by the rule of quorum are present.

1588. In Re Initiative and Referendum Act [1919] A.C. 935 the Judicial Committee after
referring to a previous decision wherein the Legislature of Ontario was held entitled to
entrust to a Board of Commissioners authority to enact regulations relating to Taverns
observed on page 945:

But it does not follow that it can create and endow with its own capacity a
new legislative power not created by the Act to which it owes its own
existence. Their Lordships do no more than draw attention to the gravity
of the Constitutional questions which thus arise.

If it is impermissible for a legislature to create and endow with its own capacity a
legislative power not created by the Act to which it owes its own existence, it should, in
my opinion, be equally impermissible in the face of Article 368 in its present form under
our Constitution, for the amending authority to vest its amending power in another
authority like a State Legislature. It has to be emphasised in this context that according to
Article 368, an amendment of this Constitution may be initiated only by the introduction
of a Bill for the purpose in either House of Parliament. The word “only” has a
significance and shows that as long as Article 368 exists in its present form, the other
methods of amendment are ruled out.

1589. It may be mentioned that apart from the question of legislative competence, the
articles for the violation of which statutes have been quashed in overwhelming majority
of cases are Articles 14, 19 and 31. The question as to whether the impugned statute is
beyond legislative competence can be agitated despite the protection of Article 31C in the
same way as that question can be agitated despite the protection of Article 31A, but in
other respects, as would appear from what has been stated above, Article 31C goes much
beyond the scope of Articles 31A and 31B.

1590. In a federal system where the spheres of legislative powers are distributed between
the Central Legislature and the State Legislatures, there has to be provided a machinery
to decide in case of a dispute as to whether the law made by the State Legislatures
encroaches upon the field earmarked for the Central Legislature as also a dispute whether
a law made by the Central Legislature deals with a subject which can be exclusively dealt
with by the State Legislatures. This is true not only of a federal system but also in a
Constitutional set up like ours wherein the Constitution-makers, though not strictly
adopting the federal system, have imbibed the features of a federal system by distributing
and setting apart the spheres of legislation between the Central Legislature and the State
Legislatures. The machinery for the resolving of disputes as to whether the Central
Legislature has trespassed upon the legislative field of the State Legislatures or whether
the State Legislatures have encroached upon the legislative domain of the Central
Legislature is furnished by the courts and they are vested with the powers of judicial
review to determine the validity of the Acts passed by the legislatures. The power of
judicial review is, however, confined not merely to deciding whether in making the
impugned laws the Central or State Legislatures have acted within the four comers of the
legislative lists earmarked for them; the courts also deal with the question as to whether
the laws are made in conformity with and not – in violation of the other provisions of the
Constitution. Our Constitution-makers have provided for fundamental rights in Part III
and made them justiciable. As long as some fundamental rights exist and are a part of the
Constitution, the power of judicial review has also to be exercised with a view to see that
the guarantees afforded by those rights are not contravened. Dealing with draft Article 25
(corresponding to present Article 32 of the Constitution) by which a right is given to
move the Supreme Court for enforcement of the fundamental rights, Dr. Ambedkar
speaking in the Constituent Assembly on December 9, 1948 observed:
If I was asked to name any particular article in this Constitution as the
most important-an article without which this Constitution would be a
nullity-I could not refer to any other article except this one. It is the very
soul of the Constitution and the very heart of it and I am glad that the
House has realised its importance. (CAD debates, Vol. VII, p. 953).
Judicial review has thus become an integral part of our Constitutional system and a power
has been vested in the High Courts and the Supreme Court to decide about the
Constitutional validity of provisions of statutes. If the provisions of the statute are found
to be violative of any article of the Constitution, which is the touchstone for the validity
of all laws, the Supreme Court and the High Courts are empowered to strike down the
said provisions. The one sphere where there is no judicial review for finding out whether
there has been infraction of the provisions of Part III and there is no power of striking
down an Act, regulation or provision even though it may be inconsistent with or takes
away or abridges any of the rights conferred by Part III of the Constitution is that
incorporated in Article 31B taken along with the Ninth Schedule. Article 31B was
inserted, as mentioned earlier, by the Constitution (First Amendment) Act. According to
Article 31B, none of the Acts and regulations specified in the Ninth Schedule nor any of
the provisions thereof shall be deemed to be void or ever to have become void on the
ground that such Act, regulation or provision is inconsistent with or takes away or
abridges any of the rights conferred by any provision of Part III of the Constitution. The
one thing significant to be noted in this connection, however, is that the power under
Article 31B of exclusion of judicial review, which might be undertaken for the purpose of
finding whether there has been contravention of any provision of Part III, is exercised not
by the legislature enacting the impugned law but by the authority which makes the
Constitutional amendment under Article 368, viz., the prescribed majority in each House
of Parliament. Such a power is exercised in respect of an existing statute of which the
provisions can be scrutinized before it is placed in the Ninth Schedule. It is for the
prescribed majority in each House to decide whether the particular statute should be
placed in the Ninth Schedule, and if so, whether it should be placed there in its entirety or
partly. As against that, the position under Article 31C is that though judicial review has
been excluded by the authority making the Constitutional amendment, the law in respect
of which the judicial review has been excluded is one yet to be passed by the legislatures.
Although the object for which such a law can be enacted has been specified in Article
31C, the power to decide as to whether the law enacted is for the attainment of that object
has been vested not in the courts but in the very legislature which passes the law. The
vice of Article 31C is that even if the law enacted is not for the object mentioned in
Article 31C, the declaration made by the legislature precludes a party from showing that
the law is not for that object and prevents a court from going into the question as to
whether the law enacted is really for that object. The kind of limited judicial review
which is permissible under Article 31A for the purpose of finding as to whether the law
enacted is for the purpose mentioned in Article 31A has also been done away with under
Article 31C. The effect of the declaration mentioned in Article 31C is to grant protection
to the law enacted by a legislature from being challenged on grounds of contravention of
Articles 14, 19 and 31 even though such a law can be shown in the court to have not been
enacted for the objects mentioned in Article 31C. Our Constitution postulates Rule of
Law in the sense of supremacy of the Constitution and the laws as opposed to
arbitrariness. The vesting of power of exclusion of judicial review in a legislature,
including State legislature, contemplated by Article 31C, in my opinion strikes at the
basis structure of the Constitution. The second part of Article 31C thus goes beyond the
permissible limit of what constitutes amendment under Article 368.
1591. It has been argued on behalf of the respondents that the declaration referred to in
Article 31C would not preclude the court from finding whether a law is for giving effect
to the policy of the State towards securing the principles specified in Clauses (b) and (c)
of Article 39 and that if an enactment is found by the court to be not for securing the
aforesaid objectives, the protection of Article 31C would not be available for such
legislation.

1592. I find it difficult to accede to this contention in view of the language of Article 31C
pertaining to the declaration. The above contention would have certainly carried weight if
the second part of the article relating to the declaration were not there. In the absence of
the declaration in question, it would be open to, and indeed necessary, for the court to
find whether the impugned law is for giving effect to the policy of the State towards
securing the principles specified in Clauses (b) or (c) of Article 39 before it can uphold
the validity of the impugned law under Article 31C. Once, however, a law contains such
a declaration, the declaration would stand as bar and it would not be permissible for the
court to find whether the impugned law is for giving effect to the policy mentioned in
Article 31C. Article 31C protects the law giving effect to the policy of the State towards
securing the principles specified in Clauses (b) or (c) of Article 39 and at the same time
provides that no law containing a declaration that it is for giving effect to such policy
shall be called in question in any court on the ground that it does not give effect to such
policy. It is, therefore, manifest that once a law contains the requisite declaration, the
court would be precluded from going into the question that the law does not give effect to
the policy of the State towards securing the principles specified in Clauses (b) or (c) of
Article 39. In view of the conclusive nature of the declaration, it would, in my opinion, be
straining the language of Article 31C to hold that a court can despite the requisite
declaration go into the question that it does not give effect to the policy of the State
towards securing the principles specified in Clauses (b) or (c) of Article 39. The result is
that if a law contains the declaration contemplated by Article 31C, it would have
complete protection from being challenged on the ground of being violative of Articles
14, 19 and 31 of the Constitution, irrespective of the fact whether the law is or is not for
giving effect to the policy of the State towards securing the principles specified in
Clauses (b) or (c) of Article 39. To put it in other words, even those laws which do not
give effect to the policy of the State towards securing the principles specified in Clauses

(b) or (c) of Article 39 would also have the protection if they contain the declaration
mentioned in Article 31C.

1593. I am also of the view that the validity of the latter part of Article 31C relating to
declaration cannot be decided on the basis of any concession made during the course of
arguments on behalf of the respondents. Such a concession if not warranted by the
language of the impugned provision, cannot be of much avail. Matters relating to
construction of an article of the Constitution or the Constitutional validity of an
impugned provision have to be decided in the light of the relevant provisions and a
concession made by the State counsel or the opposite counsel would not absolve the court
from determining the matter independently of the concession. A counsel may sometimes
make a concession in order to secure favourable verdict on an other important point, such
a concession would, however, not be binding upon another counsel. It is well-settled that
admission or concession made on a point of law by the counsel is not binding upon the
party represented by the counsel, far less would such admission or concession preclude
other parties from showing that the concession was erroneous and not justified in law. It
may, therefore, be laid down as a broad proposition that Constitutional matters cannot be
disposed of in terms of agreement or compromise between the parties, nor can the
decision in such disputes in order to be binding upon others be based upon a concession
even though the concession emanates from the State counsel. The concession has to be
made good and justified in the light of the relevant provisions.
1594. The position as it emerges is that it is open to the authority amending the
Constitution to exclude judicial review regarding the validity of an existing statute. It is
likewise open to the said authority to exclude judicial review regarding the validity of a
staute which might be enacted by the legislature in future in respect of a specified subject.
In such an event, judicial review is not excluded for finding whether the statute has been
enacted in respect of the spcified subject Both the above types of Constitutional
amendments are permissible under Article 368. What is not permissible, however, is a
third type of Constitutional amendment, according to which the amending authority not
merely excludes judicial review regarding the validity of a statute which might be
enacted by the legislature in future in respect of a specified subject but also excludes
judicial review for finding whether the statute enacted by the legislature is in respect of
the subject for which judicial review has been excluded.

1595. In exercising the power of judicial review, it may be mentioned that the courts do
not and cannot go into the question of wisdom behind a legislative measure. The policy
decisions have essential to be those of the legislatures. It is for the legislatures to decide
as to what laws they should enact and bring on the statute book. The task of the courts is
to interpret the laws and to adjudicate about their validity, they neither approve nor
disapprove legislative policy. The office of the courts is to ascertain and declare whether
the impugned legislation is in consonance with or in violation of the provisions of the
Constitution. Once the courts have done that, their duty ends. The courts do not act as
super legislature to suppress what they deem to be unwise legislation for if they were to
do so the courts will divert criticism from the legislative door where it belongs and will
thus dilute the responsibility of the elected representatives of the people. As was observed
by Shri Alladi Krishnaswamy Iyer in speech in the Constituent Assembly on September
12, 1949 “The Legislature may act wisely or unwisely. The principles formulated by the
Legislature may commend themselves to a Court or they may not. The province of the
Court is normally to administer the law as enacted by the Legislature within the limits of
its power”.

1596. In exercising the power of judicial review, the courts cannot be oblivious of the
practical needs of the government. The door has to be left open for trial and error.
Constitutional law like other mortal contrivances has to take some chances. Opportunity
must be allowed for vindicating reasonable belief by experience. Judicial review is not
intended to create what is sometimes called Judicial Oligarchy, the the Aristrocracy of the
Robe, Covert Legislation, or Judge-made law. The proper forum to fight for the wise use
of the legislative authority is that of public opinion and legislative assemblies. Such
contest cannot be transferred to the judicial arena. That all Constitutional interpretations
have political consequences should not obliterate the fact that the decision has to be
arrived at in the calm and dispassionate atmosphere of the court room, that judges in
order to give legitimacy to their decision have to keep aloof from the din and controversy
of politics and that the fluctuating fortunes of rival political parties can have for them
only academic interest. Their primary duty is to uphold the Constitution and the laws
without fear or favour and in doing so, they cannot allow any political ideology or
economic theory, which may have caught their fancy, to colour the decision. The
sobering reflection has always to be there that the Constitution is meant not merely for
people of their way of thinking but for people of fundamentally differing views. As
observed by Justice Holmes while dealing with the Fourteenth Amendment to the US
Constitution:

The Fourteenth Amendment does not enact Mr. Herbert Spencer’s Social
Statics…. Some of these laws embody convictions or prejudices which
judges are likely to share. Some may not But a Constitution is not intended
to embody a particular economic theory, whether of paternalism and the
organic relation of the citizen to the State or of laissez faire. It is made for
people of fundamentally differing views, and the accident of our finding
certain opinions natural and familiar or novel and even shocking ought not
to conclude our judgment upon the question whether statutes embodying
them conflict with the Constitution of the United States. (see Mr. Justice
Holmes, p. 82-83 (1931 Edition).

It would also be pertinent in this context to reproduce the words of Patanjali Sastri C.J. in
the case of State of Madras v. V.G. Row [1952] S.C.R. 597 while dealing with reasonable
restrictions:

In evaluating such elusive factors and forming their own conception of
what is reasonable, in all the circumstances of a given case, it is inevitable
that the social philosophy and the scale of values of the judges
participating in the decision should play an important part, and the limit to
their interference with legislative judgment in such cases can only be
dictated by their sense of responsibility and self-restraint and the sobering
reflection that the Constitution is meant not only for people of their way of
thinking but for all, and that the majority of the elected representatives of
the people have, in authorising the imposition of the restrictions,
considered them to be reasonable.

1597. In my opinion, the second part of Article 31C is liable to be quashed on the
following grounds:

(1) It gives a carte blanche to the Legislature to make any law violative of
Articles 14, 19 and 31 and make it immune from attack by inserting the
requisite declaration. Article 31C taken along with its second part gives in
effect the power to the Legislature, including a State Legislature, to amend
the Constitution.

(2) The legislature has been made the final authority to decide as to
whether the law made by it is for the objects mentioned in Article 31C.
The vice of second part of Article 31C lies in the fact that even if the law
enacted is not for the object mentioned in Article 31C, the declaration
made by the Legislature precludes a party from showing that the law is not
for that object and prevents a court from going into the question as to
whether the law enacted is really for that object. The exclusion by the
Legislature, including a State Legislature, of even that limited judicial
review strikes at the basic structure of the Constitution. The second part of
Article 31C goes beyond the permissible limit of what constitutes
amendment under Article 368.

The second part of Article 31C can be severed from the remaining part of Article 31C
and its invalidity would not affect the validity of the remaining part. I would, therefore,
strike down the following words in Article 31C:

and no law containing a declaration that it is for giving effect to such
policy shall be called in question in any court on the ground that it does
not give effect to such policy.

1598. We may now deal with the Constitution (Twentyninth Amendment) Act. This Act,
as mentioned earlier, inserted the Kerala Act 35 of 1969 and the Kerala Act 25 of 1971 as
entries No. 65 and 66 in the Ninth Schedule to the Constitution. I have been able to find
no infirmity in the Constitution (Twentyninth Amendment) Act. It may be mentioned that
an argument was advanced before us that Articles 31B and 31A are linked together and
that only those enactments can be placed in the Ninth Schedule as fall within the ambit of
Article 31A. Such a contention was advanced in the case of N.B. Jeejeebhoy v. Assistant
Collector, Thana Prant, Thana
[1965] 1 S.C.R. 636. Repelling the contention Subba Rao
J. (as he then was) speaking for the Constitution Bench of this Court observed:
The learned Attorney-General contended that Articles 31-A and Article
31-B should be read together and that if so read Article 31-B would only
illustrate cases that would otherwise fall under Article 31-A and, therefore,
the same construction as put upon Article 31-B should also apply to
Article 31-A of the Constitution. This construction was sought to be based
upon the opening words of Article 31-B, namely, ‘without prejudice to the
generality of the provisions contained in Article 31-A. We find it difficult
to accept this argument. The words ‘without prejudice to the generality of
the provisions’, indicate that the Acts and regulations specified in the
Ninth Schedule would have the immunity even if they did not attract
Article 31-A of the Constitution. If every Act in the Ninth Schedule would
be covered by Article 31-A, this article would become redundant. Indeed,
some of the Acts mentioned therein, namely, items 14 to 20 and many
other Acts added to the Ninth Schedule, do not appear to relate to estates
as defined in Article 31-A(2) of the Constitution. We, therefore, hold that
Article 31-B is not governed by Article 31-A and that Article 31-B is a
Constitutional device to place the specified statutes beyond any attack on
the ground that they infringe Part III of the Constitution.

I see no cogent ground to take a different view. In the result I uphold the validity of the
Constitution (Twentyninth Amendment) Act.

1599. I may now sum up my conclusions relating to power of amendment under Article
368 of the Constitution as it existed before the amendment made by the Constitution
(Twentyfourth Amendment) Act as well as about the validity of the Constitution
(Twentyfourth Amendment) Act, the Constitution (Twentyfifth Amendment) Act and the
Constitution (Twentyninth Amendment) Act:

(i) Article 368 contains not only the procedure for the amendment of the
Constitution but also confers the power of amending the Constitution.

(ii) Entry 97 in List I of the Seventh Schedule of the Constitution does not
cover the subject of amendment of the Constitution.

(iii) The word “law” in Article 13(2) does not include amendment of the
Constitution. It has reference to ordinary piece of legislation. It would also
in view of the definition contained in Clause (a) of Article 13(3) include
an ordinance, order, bye-law, rule, regulation, notification, custom or
usage having in the territory of India the force of law.

(iv) Provision for amendment of the Constitution is made with a view to
overcome the difficulties which may be encountered in future in the
working of the Constitution. No generation has a monopoly of wisdom nor
has it a right to place fetters on future generations to mould the machinery
of governments. If no provision were made for amendment of the
Constitution, the people would have recourse to extra-Constitutional
method like revolution to change the Constitution.

(v) Argument that Parliament can enact legislation under entry 97 List I of
Seventh Schedule for convening a Constituent Assembly or holding a
referendum for the purpose of amendment of Part III of the Constitution so
as to take away or abridge fundamental rights is untenable. There is no
warrant for the proposition that as the amendments under Article 368 are
not brought about through referendum or passed in a Convention the
power of amendment under Article 368 is on that account subject to
limitations.

(vi) The possibility that power of amendment may be abused furnishes no
ground for denial of its existence. The best safeguard against abuse of
power is public opinion and the good sense of the majority of the members
of Parliament, It is also not correct to assume that if Parliament is held
entitled to amend Part III of the Constitution, it would automatically and
necessarily result in abrogation of all fundamental rights.

(vii) The power of amendment under Article 368 does not include power
to abrogate the Constitution nor does it include the power to alter the basic
structure or framework of the Constitution. Subject to the retention of the
basic structure or framework of the Constitution, the power of amendment
is plenary and includes within itself the power to amend the various
articles of the Constitution, including those relating to fundamental rights
as well as those which may be said to relate to essential features. No part
of a fundamental right can claim immuniy from amendatory process by
being described as the essence or core of that right. The power of
amendment would also include within itself the power to add, alter or
repeal the various articles.

(viii) Right to property does not pertain to basic structure or framework of
the Constitution.

(ix) There are no implied or inherent limitations on the power of
amendment apart from those which inhere and are implicit in the word
“amendment”. The said power can also be not restricted by reference to
natural or human rights. Such rights in order to be enforceable in a court
of law must become a part of the statute or the Constitution.

(x) Apart from the part of the Preamble which relates to the basic structure
or framework of the Constitution, the Preamble does not restrict the power
of amendment.

(xi) The Constitution (Twentyfourth Amendment) Act does not suffer
from any infirmity and as such is valid.

(xii) The amendment made in Article 31 by the Constitution (Twentyfifth
Amendment) Act is valid.

(xiii) The first part of Article 31C introduced by the Constitution
(Twentyfifth Amendment) Act is valid. The said part is as under.
31C. Notwithstanding anything contained in Article 13, no
law giving effect to the policy of the State towards securing
the principles specified in Clause (b) or Clause (c) of
Article 39 shall be deemed to be void on the ground that it
is inconsistent with, or takes away or abridges any of the
rights conferred by Article 14, Article 19 or Article 31:

Provided that where such law is made by the Legislature of
a State, the provisions of the article shall not apply thereto
unless such law, having been reserved for the consideration
of the President, has received his assent.

(xiv) The second part of Article 31C contains the seed of national
disintegration and is invalid on the following two grounds:

(1) It gives a carte blanche to the Legislature to make any
law violative of Articles 14, 19 and 31 and make it immune
from attack by inserting the requisite declaration. Article
31C taken along with its second part gives in effect the
power to the Legislature, including a State Legislature, to
amend the Constitution in important respects.

(2) The legislature has been made the final authority to
decide as to whether the law made by it is for objects
mentioned in Article 31C. The vice of second part of
Article 31C lies in the fact that even if the law enacted is
not for the object mentioned in Article 31C, the declaration
made by the Legislature precludes a party from showing
that the law is not for that object and prevents a court from
going into the question as to whether the law enacted is
really for that object. The exclusion by Legislature,
including a State Legislature, of even that limited judicial
review strikes at the basic structure of the Constitution. The
second part of Article 31C goes beyond the permissible
limit of what constitutes amendment under Article 368.

The second part of Article 31C can be severed from the
remaining part of Article 31C and its invalidity would not
affect the validity of remaining part 1 would, therefore,
strike down the following words in Article 31C:

and no law containing a declaration that it is
for giving effect to such policy shall be
called in question in any court on the ground
that it does not give effect to such policy.

(xv) The Constitution (Twentyninth Amendment) Act does not suffer from
any infirmity and as such is valid.

1600. The petition shall now be posted for hearing before the Constitution Bench for
disposal in the light of our findings.

K.K. Mathew, J.

1601. In the cases before us, the Constitution of our country, in its most vital parts has to
be considered and an opinion expressed which may essentially influence the destiny of
the country. It is difficult to approach the question without a deep sense of its importance
and of the awesome responsibility involved in its resolution.
1602. I entertain little doubt that in important cases it is desirable for the future
development of the law that there should be plurality of opinions even if the conclusion
reached is the same. There are dangers in there being only one opinion. “Then the
statements in it have tended to be treated as definitions and it is not the function of a
Court to frame definitions. Some latitude should be left for future developments. The true
ratio of a decision generally appears more clearly from a comparison of two or more
statements in different words which are intended to supplement each other” see Lord
Reid in Gallie v. Lee, [1970] 3 W.L.R. 1078. In Cassell and Co. Ltd. v. Brome and Anr.
[1972] 1 All E.R. 801, 821, Lord Chancellor Lord Hailsham said that Lord Devlin’s
statement of the law in Rookes v. Barnard [1964] 1 All E.R. 367 has been misunderstood
particulary by his critics and that the view of the House of Lords has suffered to some
extent from the fact that its reasons were given in a single speech and that whatever might
be the advantages of a judgment delivered by one voice, the result may be an unduly
fundamentalist approach to the actual language employed. In Graves v. New York 306
U.S. 466. Frankfurter, J. in his concurring judgment, characterised the expression of
individual opinions by the justices as a healthy practice rendered impossible only by the
increasing volume of the business of the Court.

1603. As the arguments were addressed mainly in Writ Petition No. 135/1970, I will deal
with it now. In this writ petition the petitioner challenged the validity of the Kerala Land
Reforms Amendment Act, 1969, and the Kerala Land Reforms Amendment Act, 1971,
for the reason that some of the provisions thereof violated Article 14, 19(1)(f), 25, 26 and
31 of the Constitution.

1604. During the pendency of the Writ Petition, the Amending Body under the
Constitution passed three Constitutional amendments, namely, the Constitution 24th, 25th
and 29th Amendment Acts.

1605. The 24th Amendment made certain changes in Article 368 to make it clear that the
Parliament, in the exercise of its constituent power, has competence to amend by way of
addition, variation or repeal, any of the provisions of the Constitution in accordance with
the procedure laid down in the article and that Article 13(2) would not be a bar to any
such amendment. By the 25th Amendment, the word ‘amount’ was substituted for the
word ‘compensation’ in Clause (2) of Article 31. That was done in order to make it clear
that the law for acquisition or requisition of the property need only fix an amount or lay
down the principles for determining the amount and not the just equivalent in money of
the market value of the property acquired or requisitioned. The Amendment also makes it
clear that no such law shall be called in question in any Court on the ground that the
whole or any part of such amount is to be given otherwise than in cash. The 29th
Amendment put the two Acts in question, viz., the Kerala Land Reforms (Amendment)
Act, 1969, and the Kerala Land Reforms (Amendment) Act, 1971, in the Ninth Schedule
with a view to make the provisions thereof immune from attack on the ground that the
Acts or the provisions thereof violate any of the Fundamental Rights.
1606. The petitioner challenges the validity of these Amendments.
1607. As the validity of the 25th and the 29th Amendments essentially depends upon the
validity of the 24th Amendment, it is necessary to consider and decide that question first.
I, therefore, torn to the circumstances which necessitated the Constitutional 24th
Amendment Act.

1608. The Constitution (First Amendment) Act, 1951, was passed by Parliament on June
18, 1951. Sections 2, 3 and 4 of the Act made amendments in some of the articles in Part
III of the Constitution. The validity of the Amendment was challenged before this Court
in Sankari Prasad v. The Union of India [1952] S.C.R. 89, and one of the questions which
fell for decision was whether, in view of Clause 2 of Article 13, Parliament had power to
amend the Fundamental Rights in such a way as to take away or abridge them. And the
argument was that the word “State” in Clause 2 of Article 13 includes Parliament and the
word ‘law’ would take in an amendment of the Constitution and, therefore, Parliament had
no power to pass a law amending the Constitution in such a way as to take away or
abridge the Fundamental Rights. Patanjali Sastri, J. who delivered the judgment of the
Court said that although the word ‘law’ would ordinarily include Constitutional law, there
is a distinction between ordinary law made in the exercise of legislative power and
Constitutional law made in the exercise of constituent power and that in the context of
Clause 2 of Article 13, the word ‘law’ would not include an amendment of the
Constitution.

1609. This decision was followed in Sajjan Singh v. State of Rajasthan [1965] 1 S.C.R.

933. There, Gajendragadkar, C.J., speaking for himself and two of his colleagues,
substantially agreed with the reasoning of Patanjali Sastri, J. in Sankari Prasad v. The
Union of India [1952] S.C.R. 89. Hidayatullah and Mudholkar, JJ. expressed certain
doubts as to whether Fundamental Rights could be abridged or taken away by
amendment of the Constitution under Article 368.

1610. The question again came up before this Court in Golaknath v. State of Punjab
[1967] 2 S.C.R. 762, hereinafter called ‘Golaknath Case’ where the validity of the 17th
Amendment was challenged on much the same grounds. The majority constituting the
Bench decided that Parliament has no power to amend the Fundamental Rights in such a
way as to take away or abridge them, but that the 1st, 4th and 17th Amendments were
valid for all time on the basis of the doctrine of prospective overruling and that the Acts
impugned in the case were protected by the Amendments.

1611. The reasoning of the leading majority (Subba Rao, C.J., and the colleagues who
concurred in the judgment pronounced by him) was that Article 368, as it stood then, did
not confer the substantive power to amend the provisions of the Constitution but only
prescribed the procedure for the same that the substantive power to amend is in Articles
245, 246 and 248 read with entry 97 of List I of the Seventh Schedule, that there is no
distinction between a law amending the Constitution and an ordinary law passed in the
exercise of the legislative power of Parliament and that the word law’ in Clause 2 of
Article 13 would include an amendment of the Constitution.

1612. Hidayatullah, J. who wrote a separate judgment concurring with the conclusion of
the leading majority, however, took the view that Article 368 conferred the substantive
power to amend the Constitution but that Fundamental Rights cannot be amended under
the article so as to take away or abridge them. He said that there is no distinction between
Constitutional law and ordinary law, that both are laws that the Constitution limited the
powers of the Government but not the sovereignty of the State, that the State can, in the
exercise of its supremacy, put a limit on its supremacy, echoing in effect the view that
there could be ‘auto-limitation’ by a sovereign of his own supreme power and that, by
Clause 2 of Article 13, the State and all its agencies, including the Amending Body, were
prohibited from making any law, including a law amending the Constitution, in such a
way as to take away or abridge the Fundamental Rights.

1613. Let me first take up the question whether Article 368 as it stood before the 24th
Amendment gave power to Parliament to amend the rights conferred by Part III in such a
way as to take away or abridge them.

1614. In Golaknath Case [1967] 2 S.C.R. 762, Hidayatullah, J. said that it is difficult to
take a narrow view of the word ‘amendment’ as including only minor changes within the
general framework, that by an amendment, new matter may be added, old matter
removed or altered, and that except two dozen articles in Part III, all the provisions of the
Constitution could be amended. Wanchoo, J. speaking for the leading minority in that
case was of the view that the word ‘amendment’ in its setting in the article was of the
widest amplitude and that any provision of the Constitution could be amended. Bachawat,
J. was also inclined to give the widest meaning to the word. Ramswami, J. did not
specifically advert to the point, but it seems clear from the tenor of his judgment that he
was also of the same view.

1615. Mr. Palkhivala for the petitioner contended that the word ‘amendment’ in the article
could only mean a change with a view to make improvement; that in the context, the term
connoted only power to make such changes as were consistent with the nature and
purpose of the Constitution, that the basic structure and essential features of the
Constitution cannot be changed by amendment, and that the assumption made by these
judges that the word ‘amendment’ in the article was wide enough to make any change by
way of alteration, addition or repeal of any of the provisions of the Constitution was
unwarranted. He said that the article was silent as regards the subject matter in respect of
which amendments could be made or the extent and the width thereof, that it was set in a
low key as it did not contain the words “amend by way of addition, variation or repeal”,
that these circumstances should make one pause before ascribing to the word
‘amendment’ its widest meaning and that, in the context, the word has only a limited
meaning.

1616. I do not think that there is any substance in this contention.
1617. In the Oxford English Dictionary, the meanings of the word ‘amend’ are given as:
to make professed improvements (in a measure before Parliament);
formally to alter in detail, though practically it may be to alter its principle
so as to thwart it.

According to “Standard Dictionary”, Funk and Wagnalls (1894), the meanings of
‘amendment’ are:

The act of changing a fundamental law, as of political Constitution, or any
change made in it according to a prescribed mode of procedure; as, to alter
the law by amendment; an amendment of the Constitution.

1618. The proviso to Article 368 used the expression ‘change’ and that could indicate that
the term ‘amend’ really means ‘change’. The main part of Article 368 thus gave power to
amend or to make changes in the Constitution. Normally, a change is made with the
object of making an improvement; at any rate, that is the professed object with which an
amendment is sought to be made. The fact that the object may not be achieved is beside
the point. Amendment contains in it an element of euphemism of conceit in the proposer,
an assumption that the proposal is an improvement. Beyond this euphemistic things,
amendment as applied to alteration of laws according to dictionaries means ‘alter’ or
‘change’ see McGovney, “Is the Eighteenth Amendment Void Because of its Contents?”
Columbia Law Review, Vol. 20.

1619. In the National Prohibition Cases Rhode Island v. Palmer 253 U.S. 350, it was
argued before the United States Supreme Court that an amendment under Article V of the
United States Constitution must be confined in its scope to an alteration or improvement
of that which is already contained in the Constitution and cannot change its basic features
but this argument was overruled.

1620. In Rvan’s Case The State (At the Prosecution of Jeremiah Ryan and Ors. v. Captain
Michael Lennon and Ors. (1935) Irish Reports 173 the Supreme Court of Ireland held by
a majority that the word ‘amendment’ occurring in Article 50 of the Irish Constitution was
of the widest amplitude. Fitz Gibbon, J. observed after reading the various meanings of
the word ‘amendment’ that the word as it occurred in a Constitution Act must be given its
widest meaning. Murnaghan, J. observed that although complete abolition of the
Constitution without any substituted provisions might not properly be called in law an
‘amendment’, the word is wide enough to allow of the repeal of any number of articles of
the Constitution, however important they might be. Kennedy, C.J. did not specifically
deal with the meaning of the word.

1621. In this context it is relevant to keep in mind the general rules of construction for
interpreting a word like ‘amendment’ occurring in a constituent Act like the Constitution
of India.

1622. In In Re the Central Provinces and Berar Sales of Motor Spirit and Lubricants
Taxation Act, 1938, etc (1939) F.C.R. 18. Sir Maurice Gwyer said that a broad and
liberal spirit should inspire those whose duty it is to interpret a Constitution, that a Court
should avoid a narrow and pedantic approach and that when a power is granted without
any restriction, it can be qualified only by some express provision or by scheme of the
instrument.

1623. The basic principles of construction were definitively enunciated by the Privy
Council in The Queen v. Burah (1878) 3 A.C. 889, 904-905 and those principles were
accepted and applied by Earl Loreburn in Attorney General for Ontario v. Attorney
General for Canada (1912) A.C. 572 at 583 Lord Selborne said in the former case that the
question whether the prescribed limits of a power have been exceeded has to be decided
by looking to the terms of the instrument by which, affirmatively, the power was created,
and by which, negatively, it is restricted and that if what has been done is within the
general scope of the affirmative words which give the power, and if it violates no express
condition of restriction by which that power is limited, it is not for any court of justice to
inquire further, or to enlarge constructively those conditions and restrictions. In other
words, in interpreting a Constitution, as Lord Loreburn said in the latter case, if the text is
explicit, the text is conclusive alike in what it directs and what it prohibits.
1624. I should think that in such matters everything turns upon the spirit in which a judge
approaches the question before him. The words must construe are, generally speaking,
mere vessels in which he can pour nearly anything he will. “Men do not gather figs of
thistles, nor supply institutions from judges whose outlook is limited by parish or class.
They must be aware that there are before them more than Verbal problems; more than
final solutions cast in generalisations in every society which make it an organism; which
demand new schemata of adaptation; which will disrupt it, if rigidly confined” See the
passage of Learned Hand quoted in “Cases and Materials on the Legal Process” by
F.K.H. Maher and Ors., 2nd ed., p. 498. An this is why President Roosevelt said that the
judges of the Supreme Court must be not only great justices, but they must be great
constructive :statesmen See the passage quoted by Frederic R. Coudert in 13 Yale Law
Journal, p. 338.

1625. Therefore, although the word ‘amendment’ has a variety of meanings, we have to
ascribe to it in the article a meaning which is appropriate to the function to be played by it
in an instrument apparently intended to endure for ages to come and to meet the various
crises to which the body politic will be subject. The nature of that instrument demands
awareness of certain presupposition. The Constitution has no doubt its roots in the past
but was designed primarily for the unknown future. The reach of this consideration was
indicated by Justice Holmes in language that remains fresh no matter how often repeated
: Missouri v. Holland 252 U.S. 416, 433
…when we are dealing with words that also are a constituent act, like the
Constitution of the United States, we must realize that they have called
into life a being the development of which could not have been foreseen
completely by the most gifted of its begetters….

1626. Every well drawn Constitution will therefore provide for its own amendment in
such a way as to forestall as is humanly possible, all revolutionary upheavals See Carl J.
Friedrich, “Constitutional Government and Democracy”, p. 135. That the Constitution is
a framework of great governmental power to be exercised for great public ends in the
future, is not a pale intellectual concept but a dynamic idea which must dominate in any
consideration of the width of the amending power. No existing Constitution has reached
its final form and shape and become, as it were a fixed thing incapable of further growth.
Human societies keep changing; needs emerge, first vaguely felt and unexpressed,
imperceptibly gathering strength, steadily becoming more and more exigent, generating a
force which, if left unheeded and denied response so as to satisfy the impulse behind it,
may burst forth with an intensity that exacts more than reasonable satisfaction See Felik
Frankfurter, “Of Law and Men”, p. 35. As Wilson said, a living Constitution must be
Darwinian in structure and practice See Constitutional Government in the United States,
p. 25. The Constitution of a nation is the outward and visible manifestation of the life of
the people and it must respond to the deep pulsation for change within. “A Constitution is
an experiment as all life is an experiment.” See Justice Holmes in Abrams v. United
States 250 U.S. 616. If the experiment fails, there must be provision for making another.
Jefferson said that there is nothing sanctimonious about a Constitution and that nobody
should regard it as the ark of the covenant, too sacred to be touched. Nor need we ascribe
to men of preceding age, a wisdom more than human and suppose that what they did
should be beyond amendment. A Constitution is not end in itself, rather a means for
ordering the life of a nation. The generation of yesterday might not know the needs of
today, and, ‘if yesterday is not to paralyse today’, it seems best to permit each generation
to take care of itself. The sentiment expressed by Jefferson in this behalf was echoed by
Dr. Ambedkar Constitution Assembly Debates, Vol. X, pp. 296-297. If there is one sure
conclusion which I can draw from this speech of Dr. Ambedkar, it is this : He could not
have conceived of any limitation upon the amending power. How could he have said that
what Jefferson said is “not merely true, but absolutely true”, unless he subscribed to the
view of Jefferson that “each generation as a distinct nation with a right, by the will of the
majority to bind themselves but none to bind the succeeding generations more than the
inhabitants of another country”, and its corrollary which follows as ‘the night the day’ that
each generation should have the power to determine the structure of the Constitution
under which they live. And how could this be done unless the power of amendment is
plenary, for it would be absurd to think that Dr. Ambedkar contemplated a revolution in
every generation for changing the Constitution to suit its needs and aspirations. I should
have thought that if there is any implied limitation upon any power, that limitation is that
the amending body should not limit power of amendment of the future generation by
exercising its power to amend the amending power. Mr. Palkhivala said that if the power
of amendment of the amending power is plenary, one generation can, by exercising that
power, take away the power of amendment of the Constitution from the future
generations and foreclose them from ever exercising it. I think the argument is too
speculative to be countenanced. It is just like the argument that if men and women are
given the freedom to choose their vocations in life, they would all jump into a monastery
or a nunnery, as the case may be, and prevent the birth of a new generation; or the
argument of some political thinkers that if freedom of speech is allowed to those who do
not believe in it, they would themselves deny it to others when they get power and,
therefore, they should be denied that freedom today, in order that they might not deny it
to others tomorrow.

1627. Seeing, therefore, that it is a “Constitution that we are expounding” and that the
Constitution-makers had before them several Constitutions where the word ‘amendment’
or ‘alteration’ is used to denote plenary power to change the fundamentals of the
Constitution, I cannot approach the construction of the word ‘amendment’ in Article 368
in niggardly or petty fogging spirit and give it a narrow meaning; but “being a familiar
expression, it was used in its familiar legal sense” See Justice Holmes in Henry v. United
States 251 U.S. 293, 295.

1628. However, Mr. Palkhivala contended that there are provisions in the Constitution
which would militate against giving the word ‘amendment’ a wide meaning in the article
and he referred to the wording in Schedule V, para 7(1) and Schedule VI, para 21(1).
These paragraphs use along with the word ‘amend’, the expression “by way of addition,
variation or repeal”. Counsel said that these words were chosen to indicate the plenitude
of the power of amendment and that this is in sharp contrast with the wording of Article
368 where only the word ‘amendment’ was used. But Schedule V, para 7(2) and Schedule
VI, para 21(2) themselves indicate that, but for these provisions, an amendment of the
schedule by way of addition, variation or repeal would be an amendment of the
Constitution under Article 368. In other words, the sub-paragraphs show clearly that the
expression “amend by way of addition, variation or repeal” in para 7(1) of Schedule V
and para 21(1) of Schedule VI has the same content as the word ‘amendment’ in Article

368.
1629. Reliance was also placed by counsel on Section 291 of the Government of India
Act, 1935, as amended by the Third Amendment Act 1949, which provided that “such
amendments as he considers necessary whether by way of addition, modification or
repeal in the Act”. No inference can be drawn from the use of these words as to the
meaning to be assigned to the word ‘amendment’ in Article 368 or its width as it is well
known that draftsmen use different words to indicate the same idea for the purpose of
elegance or what is called “the graces of style” or their wish to avoid the same word, or
sometimes by the circumstance that the Act has been compiled from different sources and
sometimes by alteration and addition from various hands which the Acts undergo in their
progress in Parliament See Maxwell on the Interpretation of Statutes, 12th ed., p. 286.
1630. It was submitted that if the word ‘amendment’ is given an unlimited amplitude, the
entire Constitution could be abrogated or repealed and that certainly could not have been
the intention of the makers of the Constitution. The question whether the power of
amendment contained in Article 368 as it stood before the amendment went to the extent
of completely abrogating the Constitution and substituting it by an entirely new one in its
place is not beyond doubt I think that the power to amend under that article included the
power to add any provision to the Constitution, to alter any provision, substitute any other
provision in its place and to delete any provision. But when the article said that, on the
bill for the amendment of the Constitution receiving the President’s assent, “the
Constitution shall stand amended”, it seems to be fairly clear that a simple repeal or
abrogation of the Constitution without substituting anything in the place of the repealed
Constitution would be beyond the scope of the amending power, for, if a Constitution
were simply repealed, it would not stand amended. An amendment which brings about a
radical change in the Constitution like introducing presidential system of government for
cabinet system, or, a monachy for a republic, would not be an abrogation or repeal of the
Constitution. However radical the change might be, after the amendment, there must exist
a system by which the State is constituted or organised. As already stated, a simple repeal
or abrogation without more, would be contrary to the terms of Article 368 because it
would violate the Constitutional provision that “the Constitution shall stand amended”.
1631. Even if the word ‘amendment’ in Article 368 as it stood originally was wide enough
to empower the amending body to amend any of the provisions of the Constitution, it was
submitted by the petitioner, that Article 13(2) was a bar to the amendment of the
Fundamental Rights by Parliament in such a way as to take away or abridge them:
13(2) The State snail not make any law which takes away or abridges the
rights conferred by this Part and any law made in contravention of this
clause shall, to the extent of the contravention, be void.

In this context it is necessary to understand the basic distinction between a flexible and a
rigid Constitution to appreciate the argument that an amendment of the Constitution is
‘law’ within the purview of the sub-article.

1632. The outstanding characteristic of a flexible Constitution like the British
Constitution as contrasted with a rigid one like ours is the unlimited authority of the
Parliament to which it applies, to pass any law without any restriction. In rigid
Constitution, there is a limitation upon the power of the legislature by something outside
itself. There is a greater law than the law of the ordinary legislature and that is the law of
the Constitution which is of superior obligation unknown to a flexible Constitution. It
does not follow that because a Constitution is written, it is therefore rigid. There can be a
written Constitution which is flexible. “The stole criterion of a rigid Constitution is
whether the constituent assembly which drew up the Constitution left any special
direction as to how it was to be changed See generally C.F. Strong, Modern Political
Constitutions (1963). pp. 152-153”. If a special procedure is prescribed by the
Constitution for amending it, different from the procedure for passing ordinary law, then
the Constitution is rigid.

1633. It is said that Articles 4 and 169, paragraph 7 of the Fifth Schedule and paragraph
21 of the Sixth Schedule show that amendment of the Constitution can be made by the
ordinary law-making procedure. These provisions themselves show that the amendment
so effected shall not be deemed to be amendment for the purpose of Article 368. This is
because the procedure prescribed by them is different from the procedure laid down in
Article 368.

1634. Mr. Palkhivala did not contend that the power to amend is located in Articles 245,
246 and 248 read with entry 97 of List I of the Seventh Schedule. He only submitted that
it is immaterial whether the power is located in Articles 245, 246 and 248 read with entry
97 of List I of the Seventh Schedule or in Article 368, I do not think that there could be
any doubt that Article 368 as it stood before the 24th Amendment contained not only the
procedure but also the substantive power of amendment. As the article laid down a
procedure different from the procedure for passing ordinary laws, our Constitution is a
rigid one and the power to amend a constituent power.

1635. The vital distinction between Constitutional law and ordinary law in a rigid
Constitution lies in the criterion of the validity of the ordinary law. An ordinary law,
when questioned, must be justified by reference to the higher law embodied in the
Constitution; but in the case of a Constitution, its validity is, generally speaking, inherent
and lies within itself. Kelsen has said, the basic norm (the Constitution) is not created in a
legal procedure by a law-creating organ. It is not-as a positive legal norm is-valid because
it is created in a certain way by a legal act, but it is valid because it is presupposed to be
valid; and it is presupposed to be valid because, without this presupposition, no human
act could be interpreted legal, especially as a norm-creating act. In other words, the
validity of the Constitution generally lies in the social fact of its being accepted by the
community and for the reason that its norms have become efficacious. Its validity is
meta-legal See Hans Kelsen, “General Theory of Law and State”, p. 116.
1636. Whether the observations of Kelsen would apply to our Constitution would depend
upon the answer to the question whether the legal source of the Constitution should be
traced to the Indian Independence Act, 1947, or, whether the Constitution was the result
of the exercise of the revolutionary constituent power of the people.
1637. It does not follow from what has been said that there are no basic rules in a flexible
Constitution like that of Great Britain. The principle of the English Constitution, namely,
that the Court will enforce Acts of Parliament is not derived from any principle of
common law, but is itself an ultimate principle of English Constitutional Law See
H.W.R. Wade, “The Basis of Legal Sovereignty”, (1955) (Cam-bridge Law, Journal, 172.
1638. Once it is realised that a Constitution differs from law in that a Constitution is
always valid whereas a law is valid only if it is in conformity with the Constitution and
that the body which makes the Constitution is a sovereign body and generally needs no
legal authority whereas a body which makes the ordinary law is rot sovereign, but derives
its power from the Constitution, an amendment to the Constitution has the same validity
as the Constitution itself, although the question whether the amendment has been made in
the manner and form and within the power conferred by the Constitution is always
justiciable. Just as an ordinary law derives its validity from its conformity with the
Constitution, so also, an amendment of the Constitution derives its validity from the
Constitution. An amendment of the Constitution can be ultra vires just as an ordinary law
can be.

1639. When a legislative body is also the sovereign Constitution-making body, naturally
the distinction between Constitution and an ordinary law becomes conceptual and, in fact,
disappears as that body has both the constituent power of the sovereign as well as
legislative power. The British Constitution under which the distinction between the
sovereign and the ordinary legislature is eclipsed due to the theory of the sovereignty of
the British Parliament, is certainly not the ideal Constitution to choose for appreciating
the distinction between Constitutional law and ordinary law under our polity. Sir Ivor
Jennings said that there is no clear distinction between Constitutional law and ordinary
law in England and that the only fundamental law there is that parliament is supreme See
Jennings, “The Law and the Constitution” (1933). p. 614. Strictly speaking, therefore,
there is no Constitutional law at all in Britain; there is only arbitrary power of parliament.
1640. It is said that The Bill of Rights (1689), Act of Settlement (1701), etc., partake the
character of Constitutional law and there is no reason to exclude that type of law from the
ambit of the word ‘law’ in Clause (2) of Article 13.

1641. In a flexible Constitution like the British Constitution the only dividing line
between Constitutional law and ordinary law is that Constitutional law deals with a
particular subject matter, namely, the distribution of the sovereign power among the
various organs of the State and other allied matters; but in India, as I have said, that
distribution may not be quite relevant. For our purpose, the only relevant factor to be
looked into is whether a provision is embodied in the Constitution of India. Any
provision, whether it relates strictly to the distribution of sovereign power among the
various organs of the State or not, if it is validly embodied in the document known as
“The Constitution of India”, would be a law relating to the Constitution. In other words,
irrespective of the subject matter, the moment a provision becomes validly embodied in
the Constitution, it acquires a validity of its own which is beyond challenge and the
question whether it relates to Constitutional law with, reference to the subject matter is
wholly irrelevant. “Where a written Constitution exists, it is approximately true to say
that the Constitution itself provides such a supreme norm…even so, the Constitution may
not be altogether identified with the supreme norm; for there may be rules for its
interpretation which judges accept as binding but which are not prescribed in the
Constitution. Effectively, therefore, it is the traditional judicial interpretation of the
Constitution that is the supreme norm” See Stanley I. Benn, “The Use of Sovereignty”, in
the book “In Defence of Sovereignty”, edited by W.J. Stankiewicz, 67, 70. For, as Bishop
Hoadley said in his sermon “Whoever hath absolute authority to interpret any written or
spoken laws, it is he who is the law-giver to all indents and purposes and not the person
who first wrote or spoke them” See Gry, Nature and Sources of the Law, 102, 125, 172
(2nd ed.) (1921).

1642. As I said, for the purpose of Article 13(2), the only relevant question is whether an
amendment of the Constitution is ‘law’. Since both an amendment of the Constitution and
an ordinary law derive their validity from the Constitution, the criterion that an ordinary
law can be tested for its validity on the touchstone of the Constitution must equally apply
to an amendment of the Constitution. Therefore, by and large, the only distinction
between a law amending the Constitution and an ordinary law in a rigid Constitution is
that an amendment of the Constitution has always to be made in the manner and form
specially prescribed by the Constitution.

1643. Mr. Palkhivala contended that when Article 13(1) and 372 speak of “laws in force”
in the territory of India immediately before the commencement of the Constitution, the
expression would take in also all Constitutional law existing in the territory of India
immediately before the coming into force of the Constitution, and therefore, the word
‘law’ in Clause (2) of Article 13 must also include Constitutional law. Assuming that the
expression “laws in force” in Article 13(1) and 372 is wide enough to include
Constitutional law, the question is, what is the type of Constitutional law that would be
included? So far as British India was concerned, Article 395 repealed the Indian
Independence Act, 1947, and the Government of India Act, 1935, together with all
enactments amending and supplementing the latter Act. I am not sure whether there were
any Orders passed under the Government of India Act which could be called
Constitutional law. That apart, I doubt whether the Government of India Act, 1935, and
the Indian Independence Act, 1947, were Constitutional laws in the sense of their being
the supreme law of the land like the Constitution of India, for, both of them could have
been repealed by the legal sovereign, namely, the British Parliament. And the reason why
their provisions could not have been challenged in a Court of Law was not that they were
the supreme law of the land but because they were laws in conformity with the supreme
law, namely, the will of the British Parliament. As regards the native States, the fact that
the Courts therein could not have challenged the validity of the provisions of a
Constitution promulgated by an absolute monarch would not show that those provisions
could be equated with the provisions of the Constitution of India. A Constitution
established by an absolute monarch will be enforced by the Court of the State, not
because the Constitution is the supreme law of the State but because it is a law in
conformity with the supreme law, namely, the supreme will of the monarch which alone
is the supreme law, unless, as Alf Ross said, the Constitution was granted by the monarch
with the intention that it should not be revocable Alf Ross, “On Law and Justice”, p. 82.
Therefore, those Constitutional laws cannot be characterised as Constitutional laws in the
sense in which we speak of the Constitution of India, for, such of the provisions of those
Constitutions in the native States existing before the commencement of the Constitution
of India which contravened the provisions of Part III became void (Article 13(1)) and
others which continued, continued subject to the provisions of the Constitution (Article

372). In other words, for the purpose of Article 13(2), what is relevant is whether the
word ‘law’ there, is comprehensive enough to take in Constitutional law in the sense of a
law embodied in a Constitution which is the supreme law of the land and from which all
other laws derive their validity. The Constitutional laws in force in the territory of India
immediately before the commencement of the Constitution did not have the status of
Constitutional law in the sense of a law which is supreme. Were it otherwise, none of
them would have been void under Article 13(1) and none of them subject to the
provisions of the Constitution under Article 372.

1644. It seems to me to he clear that the word ‘law’ in Article 13(2), in the context, could
only mean an ordinary law. When Article 13 (2) said that the State shall not make any
‘law’ the meaning of the expression ‘law’ has to be gathered from the context. Though,
analytically, it might be possible to say that the word ‘law’ would include an amendment
of the Constitution also, from the context it would be clear that it only meant ordinary
law. A word by itself is not crystal clear. It is the context that gives it the colour. In the
setting of Article 13(2), what was prohibited that the Parliament shall not pass a law in
pursuance of its powers under Chapter I of Part XI or any other provisions enabling it to
pass laws, which were legislative in character. The Constitution-makers only wanted to
provide against the more common invasion of Fundamental Rights by ordinary
legislation.

1645. If the power to amend was to be found within Article 368 and not under Article
248 read with entry 97 of List I of the Seventh Schedule, it stands to reason to hold that
constituent power for amend ment of the Constitution is distinct from legislative power.
The leading majority in the Golaknath Case [1967] 2 S.C.R. 762 took pains to locate the
power to amend in Article 248 read with entry 97 of List I of the Seventh Schedule to
show that the Constitution can be amended by an ordinary law and that such a law would
be within the purview of Article 13(2). But if the power to amend the Constitution is a
legislative power and is located in the residuary entry (97 of List I of the Seventh
Schedule), then any law amending the Constitution by virtue of that power, can be passed
only “subject to the provisions of the Constitution” as mentioned in Article 245. A power
of amendment by ordinary law “subject to the provisions of the Constitution” seems to
me a logical contradiction; for, how can you amend the provisions of the Constitution by
an ordinary law which can be passed only subject to the provisions of the Constitution?
1646. It would be strange that when a whole chapter has been devoted to the
“Amendment of the Constitution” and when the question of amendment loomed large in
the mind of the Constitution-makers that, even if the power to amend the Constitution
was thought to be legislative in character, it was not put as a specific entry in List I but
relegated to the residuary entry ! And, considering the legislative history of the residuary
entry, it is impossible to locate the power of amendment in that entry. The legislative
power of Parliament under entry 97 of List I of the Seventh Schedule is exclusive and the
power to amend cannot be located in that entry because, in respect of the matters covered
by the proviso to Article 368, Parliament has no exclusive power to amend the
Constitution.

1647. That apart, the power to amend a rigid Constitution, not being an ordinary
legislative power but a constituent one, it would be strange that the Constitution-makers
put it sub-silentio in the residuary legislative entry.

1648. Article 368 was clear that when the procedure prescribed by the article was
followed, what resulted was an amendment of the Constitution. The article prescribed a
procedure different from the legislative procedure prescribed in Articles 107 to 111 read
with Article 100. Article 100 runs as follows : “Save as otherwise provided in this
Constitution all questions at any sitting of either House or joint sitting of the Houses shall
be determined by a majority of votes of the members present and voting….” Certain types
of amendment, as is clear from Article 368, also require to be ratified. The first part of
Article 368 required that a bill must be passed in each House (1) by a majority of the total
membership of that House and (2) by a majority of not less than two-thirds of the
members of that House present and voting. These provisions rule out a joint sitting of
both the Houses under Article 108 to resolve disagreement between the two Houses.
Again, the majority required to pass a bill in each House is not a majority of the members
of that House present and voting but a majority of the total membership of each House
and a majority of not less than two-thirds of the members of that House present and
voting. As regards matters covered by the proviso, there is a radical departure from the
legislative procedure prescribed for Parliament by Articles 107 to 111. Whereas in
ordinary legislative matters Parliament’s power to enact laws is not dependent on the
State legislatures, in matters covered by the proviso to Article 368, even if the two
Houses pass a bill by the requisite majorities, the bill cannot be presented to the President
for his assent unless she bill has been ratified by resolutions to that effect passed by the
legislatures of not less than half the number of States.

1649. Subba Rao, C.J., in his judgment in Golaknath case (1967) 2 S.C.R. 762 relied on
McCawley v. The King (1920) A.C. 691 and The Bribery Commissioner v. Ped-rick
Ranasinghe (1964) 2 W.L.R. 1301; (1965) A.C. 172 to show that the power to amend the
Constitution was a legislative power. In McCawley’s Case, Lord Birkenhead said that it is
of the utmost importance to notice that where the Constitution is uncontrolled the
consequences of its freedom admit of no qualification whatever and that it would be an
elementary common place that in the eye of the law the legislative document or
documents which defined it occupied precisely the same position as the Dog Act or any
other Act, however humble its subject matter and that the so called Constitutional law (I
call them so called because it is Constitutional law only with reference to the subject
matter, not with reference to its superior character) will stand amended by the Dog Act, if
it is in any way repugnant to the legislative document or documents.
1650. In Ranasinghe’s case, the question for determination before the Privy Council was
whether the statutory provision for the appointment of members of the panel of the
Bribery Tribunal, otherwise than by the Judicial Service Commission, violated Section 55
of the Constitution Order and, if so, whether that provision was void. Sections 18 and 29
of the Order provide as follows:

Section 18 : Save as otherwise provided in Sub-section (4) of Section 29
any question proposed’ for decision by either Chamber shall be determined
by a majority of votes or the Senators or Members, as the case may be,
present and voting. The President or Speaker or other person presiding
shall not vote in the first instance but shall have and exercise a casting
vote in the event of an equality of votes.

Section 29: (1) Subject to the provisions of this Order, Parliament shall
have power to make laws for the peace, order and good government of the
Island. (2) No such law shall-(a) prohibit or restrict the free exercise of
any religion; or (b) make persons of any community or religion liable to
disabilities or restrictions to which persons of other communities or
religions are not made liable; or (c) confer on persons of any community
or religion any privilege or advantage which is not conferred on persons of
other communities or religions: or (d) alter the Constitution of any
religious body except with the consent of the governing authority of that
body : Provided that, in any case where a religious body is incorporated by
law, no such alteration shall be made except at the request of the
governing authority of that body. (3) Any law made in contravention of
Sub-section (2) of this section shall, to the extent of such contravention, be
void. (4) In the exercise of its powers under this section, Parliament may
amend or repeal any of the provisions of this Order, or of any other Order
of His Majesty in Council in its application to the Island : Provided that no
Bill for the amendment or repeal of any of the provisions of this Order
shall be presented to the Royal Assent unless it has endorsed on it a
certificate under the hand of the speaker that the number of votes cast in
favour thereof in the House of Representatives amounted to not less than
two-thirds of the whole number of members of the House (including those
not present). Every certificate of the Speaker under this sub-section shall
be conclusive for all purpose and shall not be questioned in any court of
law.

The appellant contended that whereas Section 29(3) expressly provided that a law which
contravened Section 29(2) was void, there was no such provision for the violation of
Section 29(4) which was merely procedural and that as Ceylon was a sovereign State, and
had the power to amend the Constitution, any law passed by the legislature was valid
even if it contravened the Constitution, and McCawley’s case was cited as supporting this
contention. But the Privy Council said that the law impugned in McCawley’s case was
not required to be passed by a special procedure, but in the present case the law which
contravened Section 55 could only be passed as required by Section 29(4) for the
amendment of the Constitution and as it was not so passed, it was ultra vires and void.
It is not possible to draw the inference which Subba Rao, C.J. drew from these two cases.
There is a distinction between a general power to legislate and a power to legislate by
special legislative procedure and the results of the exercise of the two powers are
different. In McCawley’s case it was observed that if a legislature has full power to make
a law which conflicted with the Constitution, the law was valid since it must be treated as
a pro-tanto amendment of the Constitution which was neither fundamental in the sense of
being beyond change nor so constructed as to require any special legislative process to
pass upon the topic dealt with, and an ordinary law in conflict with the Constitution must,
in such a case be treated as an implied alteration of the Constitution. In Ranasinghe’s
Case, the Privy Council said that where even an express power of a legislature to alter
can be exercised only by laws which comply with the “Special legislative procedure laid
down in the Constitution”, such a legislature has no general power to legislate for the
amendment of the Constitution, and a law passed in the exercise of such general power is
void if the law contravenes the Constitution. And, where a legislative power is “subject to
the provisions of the Constitution”, any exercise of it in contravention of such provisions
renders it invalid and ultra-vires: As already stated, in a controlled Constitution which
confers general legislative power subject to the provisions of the Constitution and
provides a special procedure for amendment of the Constitution, law passed in the
exercise of the general legislative power and conflicting with the Constitution must be
void because the Constitution can be amended only by special procedure. In a
Constitution which confers general legislative power including a power to amend the
Constitution, the Constitution is uncontrolled and is not a fundamental document by
which the laws made under it are to be tested, for, any law contrary to the Constitution
impliedly alters it. The result is that no law passed under an uncontrolled Constitution is
ultra vires See Seervai “Constitutional Law”, Vol. 2, pp. 1102-1103; also Dr. Wynes
“Legislative, Executive and Judicial Powers in Australia”, footnote at p. 508.
1651. The Substance of the decision in Ranasinghe’s Case is that though Ceylon
Parliament has plenary power of ordinary legislation, in the exercise of its Constitution
power it was subject to the special procedure laid down in Section 29(4). The decision,
therefore, makes a clear distinction between legislative and constituent powers.
1652. It was contended that the amending power can be a legislative power as in Canada
and, therefore, there was nothing wrong in the leading majority in Golaknath Case [1967]
2 S.C.R. 762, locating the power of amendment in the residuary entry.
1653. Section 91(1) of the British North America Act provides for a restricted power of
amendment of the Constitution. This power, undoubtedly, is a legislative power and the
Constitution, therefore, to that extent is an uncontrolled or a flexible one. There is no
analogy between the power of amendment in Canada which is legislative in character and
the power of amendment under Article 368 which is a constituent power. As I indicated,
even if there was an entry for amending the Constitution in List I of the Seventh
Schedule, that would not have enabled the Parliament to make any amendment of the
Constitution because the opening words of Article 245 “subject to the provisions of this
Constitution” would have presented an insuperable bar to amend any provision of the
Constitution by the exercise of legislative power under the Constitution. Under a
controlled Constitution like ours, the power to amend cannot be a legislative power; it
can only be a constituent power. Were it otherwise, the Constitution would cease to be a
controlled one.

1654. It was submitted that if Fundamental Rights were intended to be amended by the
Constitution-makers in such a way as to abridge or take them away, considering the
paramount importance of these rights, the procedure required by the proviso to Article
368 would, at any rate, have been made mandatory and that not being so, the intention of
the Constitution-makers was that the Fundamental Rights should not be amended in such
a way as to abridge or take them away. This argument overlooks the purpose of the
proviso. The proviso was mainly intended to safeguard the rights and powers of the
States in their juristic character as persons in a federation. The purpose of the proviso was
that the rights, powers and privileges of the States or their status as States should not be
taken away or impaired without their participation to some extent in the amending
process. Fundamental Rights are rights of individuals or minorities, and they are
represented in Parliament. The States, as States, are not particularly affected by
amendment of Fundamental Rights. As Wheare said, it is essential in a federal
government that if there be a power of amending the Constitution, that power, so far at
least as concerns those provisions of the. Constitution which regulate the status and
powers of the general and regional governments, should not be confided exclusively
either to the general governments or to the regional governments Wheare, “Federal
Government”, 4th ed., p. 55.

1655. The Constitution (First Amendment) Act amended the Fundamental Rights under
Articles 15 and 19 in such a way as to abridge them. The speech of Pandit Jawaharlal
Nehru in moving the amendment and those of others who were responsible for drafting
the Constitution make it clear that they never entertained any doubt as to the amendability
of the Fundamental Rights in such a way as to abridge them. Strong opponents of the
amendments like S.P. Mukherjee, never made even the whisper of a suggestion in their
speeches that Fundamental Rights were not amendable in such a way as to abridge them.
Contemporaneous practical exposition is a valuable aid to the meaning of a provision of
the Constitution or a statute See McPherson v. Blacker, 146 U.S.I., 27.
1656. Mr. Palkhivala also relied upon the speech of Dr. Ambedkar made on September
17, 1949, in the Constituent Assembly to show that Fundamental Rights could not be
taken away or abridged by an amendment of the Constitution.

1657. The question whether speeches made in the Constituent Assembly are admissible
to ascertain the purpose behind a provision of the Constitution is not free from doubt. In
A.K. Gopalan v. The State of Madras
(1950) S.C.R. 88 Kania, C.J. said that while it is
not proper to take into consideration the individual opinions of members of Parliament or
Convention to construe the meaning of a particular clause when a question is raised
whether a certain phrase or expression was up for consideration at all or not, a reference
to the debates may be permitted. In the same case, Patanjali Sastri, J. said that in
construing the provisions of an Act, speeches made in the course of the debates on a bill
could at best be indicative of the subjective intent of the speaker but they could not reflect
the inarticulate mental process lying behind the majority vote which carried the bill.
Mukherjea, J. said that in construing a provision in the Constitution it is better to leave
out of account the debates in the Constituent Assembly, but a higher value may be placed
on the report of the Drafting Committee. In State of Travancore-Cochin and Ors. v. The
Bombay Co. Ltd., etc. (1952) S.C.R. 1112 Patanjali Sastri, C.J. delivering the judgment
of the Court said that speeches made by the members of the Constituent Assembly in the
course of the debates on the draft Constitution cannot be used as aids for interpreting the
Constitution. In Golaknath Case [1967] 2 S.C.R. 762, 791 Subba Rao, C.J. referred to the
speech of Pandit Jawaharlal Nehru made on April 30, 1947, in proposing the adoption of
the interim report on Fundamental Rights and that of Dr. Ambedkar made on September
18, 1949, on the amendment proposed by Mr. Kamath to Article 304 of the draft
Constitution (present Article 368) and observed that the speeches were referred to, not for
interpreting the provisions of Article 368 but to show the transcendental character of
Fundamental Rights. I am not clear whether the speech of Dr. Ambedkar throws any light
on the transcendental character of Fundamental Rights. That speech, if it is useful for any
purpose, is useful only to show that Fundamental Rights cannot be amended. In the Privy
Purse Case Madhav Rao v. Union of India [1971] 3 S.C.R. 983 Shah, J. referred to the
speech of Sardar Vallabhbhai Patel for understanding the purpose of Article 291 of the
Constitution. Speeches made by members of the Constituent Assembly were quoted in
profusion in the Union of India v. Harbhajan Singh Dhillon 2 S.C.C. 779 both in the
majority as well as in the minority judgments. In the majority judgment it was said that
they were glad to find that the construction placed by them on the scope of entry 91 in the
draft Constitution corresponding to the present entry 97 of List I of the Seventh Schedule
agreed with the view expressed in the speeches referred to by them. The minority referred
to the speeches made by various members to show that their construction was the correct
one. Cooley said : “When a question of Federal Constitutional law is involved, the
purpose of the Constitution, and the object to be accomplished by any particular grant of
power, are often most important guides in reaching the real intent; and the debates in the
Constitutional Convention, the discussions in the Federalist, and in the conventions of the
States, are often referred to as throwing important light on clauses in the Constitution
which seem blind or of ambiguous import” See Cooley on Constitutional Law, 4th ed.
(1931), pp. 195-196. Julius Stone, the Australian jurist, has expressed the opinion that in
principle the Court should be free to inform itself concerning the social context of the
problems involved from all reliable sources and that it is difficult to see in principle why
British courts should exclude rigidly all recourse to the debates attending the legislative
process. He asked the question on what basis is it explicable that lawyers can regard with
equanimity cases in which judges may pronounce ex-cathedra that so and so clearly could
not have been in the legislators’ minds when the parliamentary debates ready at hand
might show that that was precisely what was in their minds See Julius Stone, “Legal
System and Lawyer’s Reasoning”, p. 351; See also H.C.L. Merillat, “The Sound Proof
Room : A Matter of Interpretation” (1967) 9, Journal of the Indian Law Institute, p. 521.
1658. Logically, there is no reason why we should exclude altogether the speeches made
in the Constituent Assembly by individual members if they throw any light which will
resolve latent ambiguity in a provision of the Constitution. Chief Justice Marshall struck
at the core of the matter when he said : United States v. Fisher, 2 Cranch 358, 386 U.S.

1805

Where the mind labours to discover the design of the legislature, it seizes
everything from which aid can be derived.

If the purpose of construction is the ascertainment of meaning, nothing that is logically
relevant should, as a matter of theory, be excluded. The rigidity of English Courts in
interpreting language merely by reading it, disregards the fact that enactments are, as it
were, organisms which exist in their environment. It is, of course, difficult to say that
judges who profess to exclude from their consideration all extrinsic sources are confined
psychologically as they purport to be legally. A judge who deems himself limited to
reading the provisions of the Constitution without an awareness of the history of their
adoption in it would be taking a mechanical view of the task of construction See
Frankfurter “On reading the statute” in “Of Law and Men”, p. 64.
1659. If the debates in the Constituent Assembly can be looked into to understand the
legislative history of a provision of the Constitution including its derivation, that is, the
various steps leading up to and attending its enactment, to ascertain the intention of the
makers of the Constitution, it is difficult to see why the debates are inadmissible to throw
light on the purpose and general intent of the provision. After all, legislative history only
tends to reveal the legislative purpose in enacting the provision and thereby sheds light
upon legislative intent. It would be drawing an invisible distinction if resort to debates is
permitted simply to show the legislative history and the same is not allowed to show the
legislative intent in case of latent ambiguity in the provision. Mr. W. Anderson said :
“The nearer men can get to knowing what was intended the better. Indeed the search for
intention is justified as a search for the meanings that the framers had in mind for the
words used. But it is a search that must be undertaken in humility and with an awareness
of its great difficulties” See “The Intention of the Framers” : A Note on the Constitutional
Interpretation, American Political Science Review, Vol. XLIX, June, 1955. That
awarness must make one scrutinize the solemnity of the occasion on which the speech
was made, the purpose for which it was made, the preparation and care with which it was
made and the reputation and scholarship of the person who made it. A painstaking
detailed speech bearing directly on the immediate question might be given the weight of
an “encyclical” and would settle the matter one way or the other; but a loose statement
made impromptu in the heat of the debate will not be given a decisive role in decision
making process. I should have thought that if there was a definitive pronouncement from
a person like Dr. Ambedkar in the Constituent Assembly, that would have thrown
considerable light upon the matter in controversy. In the speech relied on by counsel Dr.
Ambedkar is reported to have said Constituent Assembly Debates, Vol. IX, p. 1661:
We divide the articles of the Constitution under three categories. The first
category is the one which consists of articles which can be amended by
Parliament by a bare majority. The second set of articles are articles which
require two-thirds majority. If the future Parliament wishes to amend any
particular article which is not mentioned in Part III or Article 304, all that
is necessary for them is to have two-thirds majority. Then they can amend
it.

Mr. President : Of Members present.

Yes. Now we have no doubt put certain articles in a third category where
for the purposes of amendment the mechanism is somewhat different or
double It requires two-thirds majority plus ratification by the States”.
There is scope for doubt whether the speech has been correctly reported. That apart, from
the speech as reported, it would seem that according to Dr. Ambedkar, an amendment of
the articles mentioned in Part III and Article 368 requires two-thirds majority plus
ratification by the States. He seems to have assumed that the provisions of Part III would
also fall within the proviso to Article 368 but he never said that Part III was not
amendable. That it was his view that all the articles could be amended is clear from his
other speeches in the Constituent Assembly. He said on November 4, 1948 Constituent
Assembly Debates, Vol. VII, p. 43:

…It is only for amendments of specific matters-and they are only few, that
the ratification of the State legislatures is required. All other articles of the
Constitution are left to be amended by Parliament. The only limitation is
that it shall be done by a majority of not less than two-thirds of the
members of each House present and voting and a majority of the total
membership of each House….

Dr. Ambedkar, speaking on draft Article 25 (present Article 32) on December 9, 1948,
stressed its importance in the following words Constituent Assembly Debates, Vol. VII,
p. 953:

If I was asked to name any particular article in this Constitution as the
most important-an article without which this Constitution would be a
nullity-I could not refer to any other article except, this one. It is the very
soul of the Constitution and the very heart of it and I am glad that the
House has realized its importance.

1660. But having said that, he proceeded:

…The Constitution has invested the Supreme Court with these rights and
these writs could not be taken away unless and until the Constitution itself
is amended by means left open to the Legislature (emphasis added).
On November 25, 1949, Dr. Ambedkar refuted the suggestion that Fundamental Rights
should be absolute and unalterable. He said after referring to the view of the Jefferson
already referred to, that the Assembly has not only refrained from putting a seal of
finality and infallibility upon the Constitution by denying to the people the right to amend
the Constitution as in Canada or by making the amendment of the Constitution subject to
the fulfilment of extraordinary terms and conditions as in America or Australia but has
provided a most facile procedure for amending the Constitution Constituent Assembly
Debates, Vol. XI, pp. 975-976.

1661. It is difficult to understand why the Constitution-makers did not specifically
provide for an exception in Article 368 if they wanted that the Fundamental Rights
should not be amended in such a way as to take away or abridge them. Article 304 of the
draft Constitution corresponds to Article 368 of the Constitution. Article 305 of the draft
Constitution provided:

Article 305 : Reservation of seats for minorities to remain in force for only ten years
unless continued in operation by amendment of the
Constitution
Notwithstanding anything contained in Article 304 of the Constitution, the
provisions of this Constitution relating to the reservation of seats for the
Muslims, the Scheduled Castes, the Scheduled Tribes or the Indian
Christians either in Parliament or in the legislature of any State for the
time being specified in Part I of the First Schedule shall not be amended
during a period of ten years from the commencement of this Constitution
and shall cease to have effect on the expiration of that period unless
continued in operation by an amendment of the Constitution.

If it had been the intention of the Drafting Committee to exclude Fundamental Rights
from the purview of the constituent power intended to be conferred by Article 304,
following the analogy of Article 305, it could have made an appropriate provision in
respect of the said rights.

1662. In A.K. Gopalan v. State of Madras [1950] S.C.R. 88 Kania, C.J. said that Article
13 was inserted by way of abundant caution, that even if the article were absent, the result
would have been the same. Mr. Palkhiwala submitted that the view of the learned Chief
Justice was wrong, that Article 13 in the context of Article 368 before the 24th Amend
ment, had a function to play in the scheme of the Constitution, namely, that it stated the
authorities against which the inhibition in Article 13(2) operated, the categories of law to
which the inhibition applied and the effect of a violation of the inhibition. Whether the
latter part of Article 13(2) was enacted by way of abundant caution or not would depend
upon the answer to the question whether the word ‘law’ in that article would include an
amendment of the Constitution also. If the word ‘law’ would include amendment of the
Constitution, it cannot be said that the latter part of the article was redundant. The dictum
of Chief Justice Kania is helpful only to show his reading of the meaning of the word
‘law’ in the article. Had the learned Chief Justice read the word ‘law’ in the article as
including an amendment of the Constitution also, he would certainly not have said that
the article was redundant. Sir Ivor Jennings has taken the view that it was quite
unnecessary to have enacted Article 13(2), as, even otherwise, under the general doctrine
of ultra vires, any law which is repugnant to the provisions of the Constitution, would, to
the extent of the repugnancy, become void and inoperative See Ivor Jennings, “Some
Characteristics of the Indian Constitution”, pp. 38-39.

1663. However, I think that Article 13(2) was necessary for a different purpose, namely,
to indicate the extent of the invasion of the fundamental right which would make the
impugned law void. The word ‘abridge’ has a special connotation in the American
Constitutional jurisprudence; and, it is only fair to assume that when the Constitution-
makers who were fully aware of the language of the First Amendment to the United
States Constitution, used that expression, they intended to adopt the meaning which that
word had acquired there. Every limitation upon a fundamental right would not be an
abridgement of it. Whether a specific law operates to abridge a specifically given
fundamental right cannot be answered by any dogma, whether of a priori assumption or
of mechanical jurisprudence. The Court must arrive at a value judgment as to what it is
that is to be protected from abridgement, and then, it must make a further value judgment
as to whether the law impugned really amounts to an abridgement of that right. A textual
reading might not always be conclusive. A judge confronted with the question whether a
particular law abridges a Fundamental Right must, in the exercise of the judicial function,
advert, to the moral right embodied in the Fundamental Right and then come to the
conclusion whether the law would abridge that right In this process, the Court will have
to look to the Directive principles in Part IV to see what exactly is the content of the
Fundamental Right and whether the law alleged to be in detraction or abridgement of the
right is really so. The Court would generally be more astute to protect personal rights
than property rights. In other words, Fundamental Rights relating to personal liberty or
freedom would receive greater protection from the hands of the Court than property
rights, as those rights come with a momentum lacking in the case of shifting economic
arrangements. To put it differently, the type of restriction which would constitute
abridgement might be different for personal rights and property rights as illustrated by the
doctrine of preferred freedoms. However, it is unnecessary to pursue the matter further
for the purpose of this case.

1664. Mr. Palkhivala contended that even if the word ‘amendment’ in Article 368 before
it was amended is given its widest meaning and the word ‘law’ in Article 13(2) is assumed
not to include an amendment of the Constitution there were and are certain inherent and
implied limitations upon the power of amendment flowing from three basic features
which must be present in the Constitution of every republic. According to counsel, these
limitations flow from the fact that the ultimate legal sovereignty resides in the people;
that Parliament is a creature of the Constitution and not a constituent body and that the
power to alter or destroy the essential features of the Constitution belongs only to the
people, the ultimate legal sovereign. Counsel submitted that if Parliament has power to
alter or destroy the essential features of the Constitution, it would cease to be a creature
of the Constitution and would become its master; that no constituted body like the
Amending Body can radically change the Constitution in such a way as to damage or
destroy the basic Constitutional structure, as the basic structure was decided upon by the
people, in the exercise of their constituent revolutionary power. Counsel also argued that
it is Constitutionally impermissible for one constituent assembly to create a second
perpetual constituent assembly above the nation with power to alter its essential features
and that Fundamental Rights constitute an essential feature of the Constitution.
1665. The basic premise of counsel’s argument was that the ultimate legal sovereignty
under the Constitution resides in the people. The preamble to the Constitution of India
says that “We the people of India…adopt, enact and give unto ourselves this
Constitution”. Every one knows that historically this is not a fact. The Constitution was
framed by an assembly which was elected indirectly on a limited franchise and the
assembly did not represent the vast majority of the people of the country. At best it could
represent only 28.5 per cent of the adult population of the provinces, let alone the
population of the Native States See Granville Austin, “The Indian Constitution” (1972),
p. 10 and Appendix I, pp. 331-332, And who would dare maintain that they alone
constituted the “people” of the country at the time of framing the Constitution? As to who
are the people in a Country, see the Chapter “The People” in “Modern Democracies” by
Bryce, Vol. 1, pp. 161-169 The Constituent Assembly derived its legal competence to
frame the Constitution from Section 8(1) of the Indian Independence Act, 1947. The
British Parliament, by virtue of its legal sovereignty over India, passed the said enactment
and invested the Assembly with power to frame the Constitution. Whatever might be the
Constitutional result flowing from the doctrine that sovereignty is inalienable and that the
Indian Independence Act itself could have been repealed by Parliament, independence,
once granted, cannot be revoked by an erstwhile sovereign; at any rate, such revocation
will not be recognised by the Courts of the country to which independence was granted.
What makes a transfer of sovereignty binding is simply the possession on the part of the
transferee of power and force sufficient to prevent the transferor from regaining it See V.
Willoughby, “Nature of state” (1896), p. 229; also ‘Dicey’s Law of the Constitution 5th
ed, (1897), pp. 65n and 66n. The assertion by some of the makers of the Constitution that
the Constitution proceeded from the people can only be taken as a rhetorical flourish,
probably to lay its foundation on the more solid basis’ of popular will and to give it an
unquestioned supremacy, for, ever since the days of Justinian, it was thought that the
ultimate legislative power including the power to frame a Constitution resides in the
people, and, therefore, any law or Constitution must mediately or immediately proceed
from them. “It is customary nowadays to ascribe the legality as well as the supremacy of
the Constitution-the one is, in truth, but the obverse of the other-exclusively to the fact
that, in its own phraseology, it was ‘ordained’ by ‘the people of the United States’. Two
ideas are thus brought into play. One is the so-called ‘positive’ conception of law as a
general expression merely for the particular commands of a human law-giver, as a series
of acts of human will; the other is that the highest possible embodiment of human will, is
‘the people’. The same two ideas occur in conjunction in the oft-quoted next of Justinian’s
Institutes : “Whatever has pleased the prince has the force of law, since the Roman
people by the lex regia enacted concerning his imperium have yielded up to him all their
power and authority. The sole difference between the Constitution of the United States
and the imperial legislation justified in this famous text is that the former is assumed to
have proceeded immediately from the people, while the latter proceeded from a like
source only mediately” See Edward Gorwin, ‘The Higher Law’ Background of American
Constitutional Law”, pp. 3-4.

1666. It is said that the assertion in the preamble that it was the people who enacted the
Constitution raises an incontravertible presumption and a Court is precluded from finding
out the truth. There is a similar preamble to the Constitution of the U.S.A. Yet, when
Chief Justice Marshall was called upon to decide the question whether that Constitution
proceeded from the people, he did not seek shelter under the preamble by asserting that
the Court is concluded by the recital therein, but took pains to demonstrate by referring to
historical facts that the Constitution was ratified by the people in the State conventions
and, therefore, in form and substance, it proceeded from the people themselves See
McCulloch v. Maryland, 4 Wheaton 316 (1819). It does not follow that because the
people of India did not frame the Constitution or ratified it the Constitution has no legal
validity. The validity of a Constitution is one thing; the source from which it proceeds is
a different one. Apart from its legal validity derived from the Indian Independence Act,
its norms have become efficacious and a Court which is a creature of the Constitution
will not entertain a plea of its invalidity. If the legal source for the validity of the
Constitution is not that it was framed by the people, the amending provision has to be
construed on its own language, without reference to any extraneous consideration as to
whether the people did or did not delegate all their constituent power to the Amending
Body or that the people reserved to themselves the Fundamental Rights.
1667. Let me, however, indulge in the legal fiction and assume, as the preamble has done,
that it was the people who framed the Constitution. What follows? Could it be said that,
after the Constitution was framed, the people still retain and can exercise their sovereign
constituent power to amend or modify the basic structure or the essential features of the
Constitution by virtue of their legal sovereignty?

1668. According to Austin, a person or body is said to have legal sovereignty, when he or
it has unlimited law-making power and that there is no person or body superior to him or
it. Perhaps, it would be correct to say that the possession of unlimited law-making power
is the criterion of legal sovereignty in a State, for, it is difficult to see how there can be
any superior to a person or group that can make laws on all subjects since that person or
group would pass a law abolishing the powers of the supposed superior. The location of
sovereignty in a quasi-federal Constitution like ours is a most difficult task for any lawyer
and I shall not attempt it. Many writers take the view that sovereignty in the Austinian
sense does not exist in any State See W.J. Ress, “Theory of Sovereignty Re-stated” in the
book “In Defense of Sovereignty” by W.J. Stankiewicz, p. 209 and that, at any rate, in a
Federal State, the concept of sovereignty in that sense is incapable of being applied See
Salmond’s Jurisprudence, 7th ed., p. 531. This Court has said in State of West Bengal v.
Union of India
[1964] 1 S.C.R. 371, 396-398 that the “legal theory on which the
Constitution was based was the withdrawal or resumption of all the powers of
sovereignty into the people of this country” and that the”…Legal sovereignty of the Indian
nation is vested in the people of India, who, as stated by the preamble, have solemnly
resolved to constitute India into a Sovereign Democratic Republic….” I am not quite sure
of the validity of the assumption implicit in this dictum. The Supreme Court: of U.S.A.
has held that sovereignty vests in the people See Chisholm v. Georgia (1973) 2 Dallas
419, 470-471. The same view has been taken by writers like Jameson, Willis, Wilson and
others, But it is difficult to understand how the unorganised mass of the people can
legally be sovereign. In no country, except perhaps in a direct democracy, can the people
en masse be called legally sovereign. This is only to put more explicitly what Austin
meant when he said that political power must be in a determinate person or body of
persons, for, the people at, large, the whole people, as distinct horn particular person or
persons, are incapable of concerted action and hence, of exercising political power and
therefore of legal supremacy See “From John Austin to John C. Hurd” by Irving B.
Richman in “Harward Law Review, Vol. 14, p. 364. “When the purported sovereign is
anyone but a single actual person, the designation of him must include the statement of
rules for the ascertainment of his will, and these rules, since their observance is a
condition of the validity of his legislation, are Rules of law logically prior to him…. It is
not impossible to ascertain the will of an individual without the aid of rules: he may be
presumed to mean what he says, and he cannot say more than one thing at a time. But the
extraction of a precise expression of will from a multiplicity of human beings is, despite
all the realists say, an artificial process and one which cannot be accomplished without
arbitrary rules. It is, therefore, an incomplete statement to say that in a state such and
such an assembly of human beings is sovereign. It can only be sovereign when acting in a
certain way prescribed by law. At least some rudimentary manner and form is demanded
of it : the simultaneous incoherent cry of a rabble, small or large, cannot be law, for it is
unintelligible” See Latham, “What is an Act of Parliament” (1939) King’s Counsel, p.

152. While it is true that the sovereign cannot act otherwise than in compliance with law,
it is equally true that it creates the law in accordance with which it is to act See Orfield,
“The Amending of the Federal Constitution”, p. 155. And what is the provision in the
Constitution or the law for the people to act as legal sovereign or as regards the manner
and form when they act as legal sovereign?

1669. The supremacy enjoyed by the Constitution has led some to think that the
document must be regarded as sovereign. They talk about the government of laws and not
of men; but sovereignty, by definition, must be vested in a person or body of persons.
The Constitution itself is incapable of action. Willoughby has said that sovereignty of the
people, popular sovereignty and national sovereignty cannot accurately be held to mean
that, under an established government, the sovereignty remains in the people. It may
mean, however, that the Constitutional jurisprudence of the State to which it is applied is
predicated upon the principle that no political or individual or organ of the government is
to be regarded as the source whence, by delegation, all other public powers are derived,
but that, upon the contrary, all legal authority finds its original source in the whole citizen
body or in an electorate representing the governed See Willoughby, “Fundamental
Concepts of Public Law”, pp. 99-100. Probably, if sovereignty is dropped as a legal term
and viewed as a term of political science, the view of the Supreme Court of the U.S.A.
and the writers who maintain that the people are sovereign might be correct. No concept
has raised so many conflicting issues involving jurists and political theorists in so
desperate a maze as the genuine and proper meaning of sovereignty.
1670. Seeing, however, that the people have no Constitutional or legal power assigned to
them under the Constitution and that by virtue of their political supremacy they can
unmake the Constitution only by a method not sanctioned by the juridical order, namely,
revolution, it is difficult to agree with the proposition of counsel that the legal
sovereignty under the Constitution resides in the people, or, that as ultimate legal
sovereign the people can Constitutionally change the basic structure of the Constitution
even when the Constitution provides for a specific mechanism for its amendment. In the
last, analysis, perhape, it is right to say that if sovereignty is said to exist in any sense at
all, it must exist in the Amending Body, for, as Willoughby has said : “In all those cases
in which owing to the distribution of governing power there is doubt as to the political
body in which sovereignty rests, the test to be applied is, the determination of which
authority has, in the last instance the legal power to determine its own competence as
well as that of Ors. Willoughby, “The Nature of the State” (1928), p. 197. In Germany,
the publicists have developed a similar theory known as the “kompetenz kompetenz
theory” See Merriam, “History of the Theory of Sovereignty since Rosseau” (1900), 190-

196.
1671. This, however, does not mean that the people have no right to frame the
Constitution by which they would be governed. Of the people as well as the body politic,
all that one can say is, not that they are sovereign, but that they have the natural right to
full autonomy or to self-government. The people exercise this right when they establish a
Constitution see Jacques Maritain, “Man and the State”, p. 25. And, under our
Constitution, the people have delegated the power to amend the instrument which they
created to the Amending Body.

1672. When a person holds a material good, it cannot be owned by another. He cannot
give it to another without his losing possession of it and there can only be a question of
transfer of ownership or a donation. But, when it is a question of a moral or spiritual
quality such as a right or power, one can invest another with a right or power without
losing possession of it, if that, man receives it in a vicarious manner, as a vicar of the man
who transferred it. The people are possessed of their right to govern themselves in an
inherent and permanent manner, their representatives are invested with power which
exists in the people, but in a vicarious manner see Jacques Maritain, “Man and the State”,
pp. 134-135.

1673. Delegation does not imply a parting with powers of one who grants the delegation
but points rather to the conferring of an authority to do things which otherwise that
person would have to do himself. It does not mean that the delegating person parts with
the power in such a way as to denude himself of his rights See Huth v. Clarke (1890) 25
Q.B.D. 391, 395: also John Willis, “Delegates non potest delegare”, 21 Candian Bar
Review, p. 257.

1674. I will assume that the people, by designating their representatives and by
transmitting to them the power to amend the Constitution, did not lose or give up
possession of their inherent, constituent power. (There was great controversy among the
civilians in the Middle Ages whether, after the Roman people had Transferred their
authority to legislate to the emperor, they still retained it or could reclaim it See Carlyle,
“A History of Medieval Political Theory in the West” Vol. VI, pp. 514-515. There is
always a distinction between the possession of a right or power and the exercise of it. It
was in the exercise of the constituent power that the people framed the Constitution and
invested the Amending Body with the power to amend the very instrument they created
with a super-added power to amend that very power. The instrument they created, by
necessary implication, limits the further exercise of the power by them, though not the
possession of it. The Constitution, when it exists, is supreme over the people and as the
people have voluntarily excluded themselves from any direct or immediate participation
in the process of making amendment to it, and have directly placed that power in their
representatives without reservation, it is difficult to understand how the people can
juridically resume the power to continue to exercise it See Dodge v. Woolsey (1856) 18
How. 331, 348. It would be absurd to think that there can be two bodies for doing the
same thing under the Constitution. It would be most incongruous to incorporate in the
Constitution a provision for its amendment, if the constituent power to amend can also be
exercised at the same time by the mass of the people, apart from the machinery provided
for the amendment. In other words, the people having delegated the power of
amendment, that power cannot be exercised in any way other than that perscribed nor by
any instrumentality other than that designated for that purpose by the Constitution. There
are many Constitutions which provide for active participation of the people in the
mechanism for amendment either by way of initiative or referendum as in Switzerland,
Australia and Eire. But, in our Constitution, there is no provision for any such popular
device and the power of amendment is vested only in the Amending Body.
1675. It is said that “it is within the power of the people who made the Constitution to un-
make it, that it is the creature of their own will and exists only by their will See Cohens v.
Virginia 6 Wheat (19 U.S.) 264, 381. This dictum has no direct relevancy on the question
of the power of the people to amend the Constitution. It only echoes the philosophy of
John Locke that people have the political right to revolution in certain circumstances and
to frame a Constitution in the exercise of their revolutionary constituent power.
1676. When the French political philosophers said that the nation alone possesses the
constituent power, and an authority set up by a Constitution created by the nation has no
constituent power apart from a power to amend that instrument within the lines originally
adopted by the people, what is meant is that the nation cannot part with the constituent
power, but only the power to amend the Constitution within the original scheme of the
Constitution in minor details. Some jurists refer to these two powers, namely, the
“constituent power” and the “amending power” as distinct. According to Carl J. Friedrich,
the constituent power is the power which seeks to establish a Constitution which, in the
exact sense, is to be understood the de-jacto residuary power of a not inconsiderable part
of the community to change or replace an established order by a new Constitution. The
constituent power is the power exercised in establishing a Constitution, that is the
fundamental decision on revolutionary measures for the organisation and limitation of a
new government. From this constituent power must be distinguished the amending power
which changes an existing Constitution in form provided by the Constitution itself, for
the amending power is itself a constituted authority. And he further points out that in
French Constitutional Law the expression pouvoir constituant is often used to describe
the ‘amending authority’ as well as the constituent power, but the expression constituent
power used by him is not identical with the pouvoir constituant of the French
Constitutional Law See Carl J. Friedrich, “Constitutional Government and Politics”
(1937), pp. 113, 118, 162 & 521. It is, however, unnecessary to enter this arid tract of
what Lincoln called ‘pernicious abstraction’ where no green things grow, or resolve the
metaphysical niceties, for under our Constitution, there is no scope for the constituent
power of amendment being exercised by the people after they have delegated power of
amendment to the Amending Body. To what purpose did that instrument give the
Amending Body the power to amend the amending power itself, unless it be to confer
plenary power upon the Amending Body to amend all or any of the provisions of the
Constitution? It is no doubt true that some German thinkers, by way of protest against
indiscriminate use of the amending power under the Weimar Constitution of Germany,
asserted that the power of amendment is confined to alteration within the Constitutional
text and that it cannot be used to change the basic structure of the Constitution. But, as I
said, to say that a nation can still exercise unlimited consituent power after having framed
a Constitution vesting plenary power of amendment under it in a separate body, is only to
say that the people have the political power to change the existing order by means of a
revolution. But this doctrine cannot be advanced to place implied limitations upon the
amending power provided in a written Constitution.

1677. It is, therefore, only in a revolutionary sense that one can distinguish between
constituent power and amending power. It is based on the assumption that the constituent
power cannot be brought within the framework of the Constitution. “To be sure, the
amending power is set up in the hope of anticipating a revolution by legal change and,
therefore, as an additional restraint upon the existing government. But should the
amending power fail to work, the constituent power may emerge at the critical point” See
Carl J. Friedrich, “Constitutional Government and Democracy” (1950), p. 130. The
proposition that an unlimited amending authority cannot make any basic change and that
the basic change can be made only by a revolution is something extras legal that no Court
can countenance it. In other words, speaking in conventional phraseology, the real
sovereign, the hundred per cent sovereign-the people-can frame a Constitution, but that
sovereign can come into existence thereafter unless otherwise provided, only by
revolution. It exhausts itself by creation of minor and lesser sovereigns who can give any
command. And, under the Indian Constitution, the original sovereign-the people-created,
by the amending clause of the Constitution, a lesser sovereign, almost coextensive in
power with itself. This sovereign, the one established by the revolutionary act of the full
or complete sovereign has been called by Max Radin the “pro-sovereign”, the holder of
the amending power under the Constitution. The hundred per cent sovereign is
established only by revolution and he can come into being again only by another
revolution See Max Radin, “Intermittent Sovereign”, 39 Yale Law Journal, 514. As
Wheare clearly puts it, once the Constitution is enacted, even when it has been submitted
to the people for approval, it binds thereafter, not only the institutions which it
establishes, but also the people themselves. They may amend the Constitution, if at all,
only by the method which the Constitution itself provides See Wheare, “Modern
Constitutions” (1966), p. 62. This is illustrated also in the case of the sovereign power of
the people to make laws. When once a Constitution is framed and the power of legislation
which appertains to the people is transferred or delegated to an organ constituted under
the Constitution, the people cannot thereafter exercise that power. “The legal assumption
that sovereignty is ultimately vested in the people affords no legal basis, for the direct
exercise by the people of any sovereign power, whose direct exercise by them has not
been expressly or impliedly reserved. Thus the people possess the power of legislating
directly only if their Constitution so provides” See Rottschaefer on Constitutional Law
(1939), p. 8
1678. It is said that although the Constitution does not provide for participation of the
people in the process of amendment, there is nothing in the Constitution which prohibits
the passing of a law under the residuary entry 97 of List I of the Seventh Schedule for
convoking a constituent assembly for ascertaining the will of the people in the matter of
amendment of Fundamental Rights. Hoar says; “The whole people in their sovereign
capacity, acting through the forms of law at a regular election, may do what they will
with their own frame of government, even though that frame of government does not
expressly permit such action, and even though the frame of government attempts to
prohibit such action” Hoar “Constitutional Convention : Their Nature, Power and
Limitations”, p. 115. Again, he says: “Thus we come back to the fact that all coventions
are valid if called by the people speaking through the electorate at a regular election. This
is true regardless of whether the Constitution attempts to prohibit or authorize them, or is
merely silent on the subject Their validity rests not upon Constitutional provisions, nor
upon legislative act, but upon the fundamental sovereignty of the people themselves”
Hoar, “Constitutional Convention : Their Nature, Power and Limitations”, p. 52. As to
this I think the answer given by Willoughby is sufficient. He said: “The position has been
quite consistently taken that Constitutional amendments or new Constitutions adopted in
modes not provided for by the existing Constitutions cannot be recognized as legally
valid unless they have received the formal approval of the old existing government. Thus,
in the case of the State of Rhode Island, the old Constitution of which contained no
provision for its own amendment, the President of the United States refused to recognize
de jure a government established under a new Constitution which, without the approval
of the old government, had been drawn up and adopted by a majority of the adult male
citizens of that State. But, when, somewhat later, a new Constitution was adopted in
accordance with provisions which the old government laid down and approved, it was,
and has since been held a valid instrument both by the people of the State and by the
National Government of the United States” Willoughby, “The Fundamental Concepts of
Public Law”, p. 96.

1679. I think it might be open to the Amending Body to amend Article 368 itself and
provide for referendum or any other method for ascertaining the will of the people in the
matter of amendment of Fundamental Rights or any other provision of the Constitution. If
the basic and essential features of the Constitution can be changed only by the people,
and not by a constituted authority like the Amending Body, was it open to the Amending
Body, or, would it be open to the Amending Body today to amend Article 368 in such a
way as to invest the people with that power to be exercised by referendum or any other
popular device ? If counsel for the petitioner is right in his submission that the power to
amend the amending power is limited, this cannot be done, for the Constitution would
lose its identity by making such a radical change in the Constitution of the Amending
Body, and, therefore, there would be implied limitation upon the power to amend the
amending power in such a way as to change the locus of the power to amend from the
Amending Body as constituted to any other body including the people. The result is that
ex-hypothesi, under Article 368 there was, or is, no power to amend the Fundamental
Rights and the other essential or basic features in such a way as to destroy or damage
their essence or core. Nor can the article be amended in such a way as to invest the
people-the legal sovereign according to counsel for the petitioner-with power to do it.
This seems to me to be an impossible position.

1680. Counsel for the petitioner submitted that the preamble to the Constitution would
operate as an implied limitation upon the power of amendment, that the preamble sets out
the great objectives of the people in establishing the Constitution, that it envisages a
sovereign democratic republic with justice, social, economic and political, liberty of
thought, belief and expression, equality of status and opportunity and fraternity as its
fulcrums and that no succeeding generation can amend the provisions of the Constitution
in such a way as to radically alter or modify the basic features of that form of government
or the great objectives of the people in establishing the Constitution. Counsel said that the
preamble cannot be amended as preamble is not a part of the Constitution, and so, no
amendment can be made in any provision of the Constitution which would destroy or
damage the basic form of government or the great objectives. The proceedings in the
Constitutent Assembly make it clear that the preamble was put to vote by a motion which
stated that the “preamble stands part of the Constitution” and the motion was adopted See
the proceedings of the Constituent Assembly dated October 17, 1949, Constituent
Assembly Debates, Vol. X, p. 429. Article 394 of the Constitution would show that the
preamble, being a part of the provisions of the Constitution, came into operation on the
26th of January, 1950, not having been explicitly stated in the article that it came into
force earlier. And there seems to be no valid reason why the preamble, being a part of the
Constitution, cannot be amended.

1681. A preamble, as Dr. Wynes said, represents, at the most only an intention which an
Act seeks to effect” and it is a recital of a present intention See Wynes, “Legislative,
Executive and Judicial Powers in Australia”, (4th ed., p. 506). In the Berubari Case
[1960] 3 S.C.R. 250, 281-282 it was argued that the preamble to the Constitution clearly
postulates that like the democratic republican form of government, the entire territory of
India is beyond the reach of Parliament and cannot be affected either by ordinary
legislation or even by Constitutional amendment, but the Court said: “it is not easy to
accept the assumption that the first part of the preamble postulates a very serious
limitation on one of the very important attributes of sovereignty itself”. This case directly
negatived any limitation of what is generally regarded as a necessary and essential
attribute of sovereignty on the basis of the objectives enshrined in the preamble.
1682. Story’s view of the function of the preamble, that it is a key to open the mind of the
makers, as to the mischiefs which are to be remedied and the objects which are to be
accomplished by the provisions of the Act or a Constitution is not in dispute. There is
also no dispute that a preamble cannot confer any power per se or enlarge the limit of any
power expressly given nor can it be the source of implied power. Nor is it necessary to
join issue on the proposition that in case of ambiguity of the enacting part, an
unambiguous preamble may furnish aid to the interpretation of the enacting part.
1683. The broad concepts of justice, social, economic and political, equality and liberty
thrown large upon the canvas of the preamble aseternal verities are mere moral
adjurations with only that content which each generation must pour into them a new in
the light of its own experience. “An independent judiciary cannot seek to fill them from
its own bosom as, if it were to do so, in the end it will cease to be independent. “And its
independence will be well lost, for that bosom is not ample enough for the hopes and
fears of all sorts and conditions of men, nor will its answers be theirs. It must be content
to stand aside from these fateful battles as to what these concepts mean and leave it to the
representatives of the people. See Learned Hand, “The Spirit of Liberty”, p. 125.
1684. To Hans Kelsen, justice is an irrational ideal, and regarded from the point of
rational cognition, he thinks there are only interests and hence conflict of interest. Their
solution, according to him, can be brought about by an Order that satisfies one interest at
the expense of the other or seeks to achieve a compromise between opposing interests
See Kelsen, “General Theory of Law and State” (1946), p. 13. Allen said that the term
“social justice” has no definite content that it means different things to different persons.
Allen, “Aspects of Justice”, p. 31. Of liberty, Abraham Lincoln said, that the world never
has had a good definition of it. The concept of equality appears to many to be a myth and
they say that if the concept is to have any meaning in social and economic sphere the
State must discriminate in order to make men equal who are otherwise unequal. It does
not follow that because these concepts have no definite contours. They do not exist, for, it
is a perennial fallacy to think that because something cannot be cut and dried or nicely
weighed or measured, therefore it does not exist See Lord Reid in Ridge v. Baldwin
(1964) A.C. 40, 64. But for a country struggling to build up a social order for freeing its
teeming millions from the yoke of proverty and destitution, the preamble cannot afford
any clue as to the priority value of these concepts inter se. Justice Johnson, with one of
his flashes of insight, called the science of government “the science of experiment” See
Anderson v. Dunn 6 Wheat 204, 206 U.S. 1821. And for making the experiment for
building up the social order which the dominant opinion of the community desires, these
Delphic concepts can offer no solution in respect of their priority value as among
themselves. They offer no guide in what proportion should each of them contribute, or
which of them should suffer subordination or enjoy dominance in that social order. How
then can one of them operate as implied limitation upon the power of amendment when
the object of the amendment is to give priority value to the other or others?
1685. Mr. Palkhivala in elaborating his submission on implied limitations said that in a
Constitution like ours there are other essential features besides the Fundamental Rights,
namely, the sovereignty and integrity of India, the people’s right to vote and elect their
representatives to Parliament or State legislatures, the republican form of government, the
secular State, free and independent judiciary, dual structure of the Union, separation of
the executive, legislative and judicial powers, and so on, and for changing these essential
features, the Parliament being a constituted authority, has no power.
1686. Whenever the question of implied limitation upon the power of amendment was
raised in the U.S.A. the Supreme Court has not countenanced the contention,
1687. In Leser v. Garnett 258 U.S. 130 the U.S. Supreme Court upheld the validity of the
19th Amendment, rejecting the contention that the power of amendment conferred by the
federal Constitution did not extend to that amendment because of its character Emphasis
added as so great an addition to the electorate, if made without the State’s consent,
destroys its autonomy as a political body Emphasis added. In U.S. v. Sprague 282 U.S.
716, the Supreme Court rejected the contention that an amendment, conferring on the
United States, power over individuals, should be ratified in conventions instead of by
State Legislatures. The argument before the Court was that although Congress has
absolute discretion to choose the one or the other mode of ratification, there was an
implied limitation upon that discretion when rights of individuals would be directly
affected and that in such a case the amendment must be ratified by convention. The Court
said that there was no limitation upon the absolute discretion of the Congress to have the
amendment ratified either by conventions or State legislatures. In, the National
Prohibition Cases See Rhode Island v. Palmer 253 U.S. 350 which upheld the validity of
the 18th Amendment to the United States Constitution, the Supreme Court brushed aside
the argument that there are implied limitations upon the power of amendment. Although
the majority judgment gave no reasons for its conclusion, it is permissible to look at the
elaborate briefs filed by counsel in the several cases and oral arguments in order to
understand what was argued and what was decided See U.S. v. Sprague 282, U.S. 716,
733 The arguments advanced in National Prohibition Cafes before the Supreme Court
were that an amendment is an alteration or improvement of that which is already
contained in the Constitution, that the Amendment was really in the nature of a
legislation acting directly upon the rights of individual, that since the Constitution
contemplated an indestructible Union of States, any attempt to change the fundamental
basis of the Union was beyond the power delegated to the amending body by Article V
and that the Amendment invaded the police power which inheres in the State for
protection of health, safety and morals of their inhabitants. The only inference to be
drawn from the Court upholding the validity of the Amendment is that the Court did not
countenance any of the arguments advanced in the case.

1688. The result of the National Prohibition Cases See Rhode Island v. Palmer 253 U.S.
350 seems to be that there is no limit to the power to amend the Constitution except that a
State may not be deprived of its equal suffrage in the Senate. This means that by action of
two-third of both Houses of Congress and of the legislatures in three-fourth of the States,
all the powers of the national, government could be surrendered to the State and all the
reserved powers of the States could be transferred to the Federal Government See
Burdick, “The Law of the American Constitution”, pp. 44-49.

1689. Dodd, speaking about the effect of the decision of the Supreme Court in National
Prohibition Cases See Rhode Island v. Palmer 253 U.S. 350 said that the Court has
necessarily rejected substantially all of the arguments presented in favour of the implied
limitations upon the amending power, although this statement does not necessarily go to
the extent of denying all limitation other than those clearly expressed in the
Constitutional language itself See 30 Yale Law Journal 329.

Article Five of Constitution prohibits any amendment by which any State
“without its consent shall be deprived of its equal suffrage in the Senate”.
Beyond this there appears to be no limit to the power of amendment. This,
at any rate is the result of the decision in the so-called National Prohibition
Cases” See Thomas M. Colley, “The General Principles of Constitutional
Law in the U.S.A.”, 4th ed., pp. 46-47.

1690. In Schneiderman v. U.S. 320 U.S. 118, 137-145 Justice Murphy, after referring to
National Prohibition Cases said that Article V contains procedural provisions for
Constitutional change by amendment without any present limitation whatsoever except
that relating to equal suffrage in the Senate.

1691. In U.S. v. Dennis 183 Federal Reporter 2d., 201 Learned Hand was of the opinion
that any amendment to Constitution passed in conformity with the provision in
Constitution relating to amendments is as valid as though the amendment had been
originally incorporated in it, subject to the exception that no State shall be denied its
equal suffrage in the Senate.

1692. The latest authority is the obiter dictum or Douglas, J. for the majority of the
Supreme Court in Whitehill v. Elkins (1967) 389 U.S. 54, 57:

If the Federal Constitution is our guide, a person who might wish to “alter”
our form of government may not be cast into the outer darkness. For the
Constitution prescribes the method of ‘alteration’ by the amending process
in Article V; and while the procedure for amending it is restricted, there is
no restraint on the kind of amendment that may be offered.

1693. Perceptive writers on the Constitution of the U.S.A. have also taken the view that
there are no implied limitations whatever upon the power of amendment, that an
amendment can change the dual form of government or the Bill of Rights and that the
framers of the Constitution did not intend to make an unalterable framework of
Government in which only the minor details could be changed by amendment See Willis,
“Constitutional Law” (1936), pp. 123-124; Orfield, “The Amending of the Federal
Constitution” (1942), p. 99; Livingstone, “Federalism and Constitutional Change” (1956),
pp. 240-241; Rottschaefer, “Constitutional Law”, pp. 8-9; John W. Burgess, “Political
Science and Comparative Constitutional Law”, Vol. I, p. 153; Colley, “Constitutional
Limitations”, pp. 41-43; D.O. McGovney, “Is the Eighteenth Amendment Void Because
of Its Contents “, Columbia Law Review, Vol. 20, May 1920 No. 5; W.F. Dodd,
“Amending the Federal Constitution”, 30 Yale Law Journal 329; W.W. Willoughby,
“Constitutional Law of the United States”, 2nd ed., Vol. 1, 598.
1694. In Ryan’s Case [1935] Irish Reports, 170, the Supreme Court of Ireland has
occasion to discuss and decide two questions: (1) the meaning to be given to the word
‘amendment’ in Article 50 of the Irish Constitution which provided for the amendment of
the Constitution and (2) whether there are any implications to be drawn from the
Constitution which would cut down the scope of the amendment which could be made
under Article 50. I have already dealt with the decision in the case with respect to the first
point.

1695. As regards the second point, Kennedy, C.J. was of the opinion that there were
certain implied limitations upon the power of amendment while the other two learned
judges held that there were no such limitations. However, it is not necessary to deal with
the suggested implied limitations relied on by the learned Chief Justice in the light of his
observation: “the only argument advanced in support of this position is that the power to
amend the Constitution gives power to amend the power itself. It certainly does not say
so. One would expect (if it were so intended) that the power would express that intention
by the insertion of a provision to that effect by some such words as “including
amendment of this power of amendment”, but no such intention is expressed and there is
nothing from which it can be implied”. There might be some justification for the view of
Kennedy, C.J. that “power of amending a Constitution is something outside and collateral
to the Constitution itself” and that unless there is express power to amend the amending
power, the amending power cannot be enlarged. Alf Ross, the Scandinavian Jurist, has
said that in the United States the highest authority is the constituent power constituted by
the rules in Article V of the Constitution. These rules embody the highest ideological
presupposition of the American Law system. But they cannot be regarded as enacted by
any authority and they cannot be amended by any authority. Any amendment of Article V
of the Constitution which, in fact, is carried out, is an a-legal fact and not the creation of
law by way of procedure that has been instituted Alf Ross, “Law and Justice”, p. 81.
Now, whereas Article 50 of the Irish Constitution did not contain any power to amend
that article, proviso (c) of Article 368 makes it clear that Article 368 itself can be
amended and so, the whole line of the reasoning of Kennedy, C.J. has no relevance for
our purpose. It is interesting to note that in Moore v. Attorney General for the Irish State
(1935) A.C. 484 where the Constitutional amendment made by the Irish Parliament in
1933 (Amendment No. 22) was challenged, Mr. Green conceded before the Privy
Council that Amendment No. 16 of 1929 (the amendment challenged in Ryan’s Case)
was regular. The validity or otherwise of Amendment No. 16 was vital for the success of
his client’s case and the concession of counsel was, in their Lordship’s view, “rightly”
made.

1696. The decision of the Privy Council in Liyanage v. the Queen (1967) 1 A.C. 259 was
relied on by the petitioner to show that there can be implied limitation upon legislative
power. The question for consideration in that case was whether Criminal Law (Special
Provisions) Act No. 1 of 1962 passed by Parliament of Ceylon was valid. The Act
purported ex-post facto to create new offences and to alter the rules of evidence and the
criminal procedure obtaining under the general law at the time of the commission of the
offence and also to impose enhanced punishment. The appellants contended that the Act
was passed to deal with the trial of the persons who partook in the abortive coup in
question and the arguments before the Privy Council were that the Act of 1962 was
contrary to fundamental principles of justice in that it was directed against individuals,
that it ex-post facto created crimes and their punishments, and that the Act was a
legislative plan to secure the conviction of these individuls and this constituted an
usurpation of the judicial power by the legislature.

1697. The Privy Council rejected the contention that the powers of the Ceylon
Legislature could be cut down by reference to vague and uncertain expressions like
fundamental principles of British Law, and said that although there are no express
provisions in the Ceylon Constitution vesting judicial power in the judiciary, the judicial
system in Ceylon has been established by the Charter of Justice of 1833, that the change
of sovereignty did not produce any change in the functioning of the judicature, that under
the provisions of the Ceylon Constitution there is a broad separation of powers and that,
generally speaking, the legislature cannot exercise judicial power in spite of the difficulty
occasionally felt to tell judicial power from legislative power. Even since the days when
John Locke wrote his “Second Treatise on Civil Government” See the Chapter, “Of the
Extent of Legislative Power.”, it was considered axiomatic that the legislative power does
not include judicial power. And I think what the Privy Council said in effect was that the
power to pass a law for peace, order, or good government under Section 29(1) of the
Constitution of Ceylon would not take in a power to settle a controversy between Richard
Doe and John Doe in respect of Black Acre and label it a law. It is a bit difficult to see
how the doctorine of implied limitation has anything to do with the well understood
principle that the power to pass law would not include judicial power As to the
distinction between legislative power and judicial power, see the observation of Holmes
in Prentis v. Atlantic Coast Line Co. (1908), 211 U.S. 210.

1698. Nor am I able to understand how the doctrine of implied limitations can draw any
juice for its sustenance from the fact that President or Governor is bound to act according
to the advice of the Council of Ministers, although the expression “aid and advise” taken
by itself, would not denote any compulsion upon the President or Governor to act
according to the advice. The expression, when it was transplanted into our Constitution
from the English soil, had acquired a meaning and we cannot read it divested of that
meaning.

1699. The doctrine of implied limitation against the exercise of a power once ascertained
in accordance with the rules of construction was rejected by the Privy Council in Web v.
Outrim (1907) A.C. 81 (P.C.).

1700. Counsel for the petitioner relied on certain Canadian Cases to support his
proposition that there are implied limitations upon the power of amendment. In Alberta
Press Case (1938) 2 D.L.R. 81 Chief Justice Sir Lyman P. Duff said that the British North
America Act impliedly prohibits abrogation by provincial legislatures of certain
important civil liberties. He said that the reason was that the British North America Act
requires the eablishment of one Parliament for Canada and since the term ‘parliament’
means, when interpreted in the light of the preamble’s reference to “a construction similar
in principle to that of the United Kingdom”, a legislative body elected and functioning in
an atmosphere of free speech, and that a legislation abrogating freedom of speech in a
particular province would be an interference with the character of the federal parliament,
and therefore, ultra vires the provincial legislature. This dictum logically involves a
restriction of the powers of the dominion parliament also as was pointed out by Abbott, J.
in the Padlock Law case See Switzman v. Elbling, (1957) 7 D.L.R. 337. In that case he
expressed the view, although it was not necessary so to decide, that parliament itself
could not abrogate the right of discussion and debate since the provisions of the British
North America Act are as binding on Parliament as on the provincial legislatures.
1701. In Saumur v. City Quebec [1953] 4 D.L.R. 641 the preamble of the British North
America Act was referred to as supporting the Constitutional requirement of the religious
freedom especially by Rand, J. The basic issue in that case was whether or not the
Provinces had legislative authority to enact law in relation to the religious freedom, and
whether the city of Quebec was justified by one of its bye-laws under a Provincial Act
from prohibiting the distribution of booklets etc. in the streets without the written
permission of the Chief of Police. The petitioner, a member of Jehovah’s Witnesses
contended that the right to distribute booklets was guaranteed by the statement in the
preamble to the British North America Act and that freedom of religion was secured by
the Constitution of the United Kingdom, and that fundamental principles of that
Constitution were made a part of the Canadian Constitution by implication of the
preamble and accordingly the impugned Quebac bye-law was null and void. This
contention was rejected by a majority of the Court. Rinfret, C.J.C., Taschereau, J.
concurring, stated that the Privy Council, on several occasions had declared that powers
distributed between Parliament and the Legislatures covered absolutely all the powers
which Canada could exercise as a political entity. Kerwin, J. stated that the British North
America Act effected a complete division of legislative powers. Cartwright, J. (Fauteux,
J. concurring) went even further: He said that there were no rights possessed by the
citizens of Canada which could not be modified by either Parliament or the Legislatures
of the Provinces. Rand, J. found some support in the preamble for freedom of speech, but
did not mention freedom of religion in this context. Estey and Locke, JJ. assume that any
topic of internal self-government was withheld from derived from it.
1702. It should be noted the view that neither the provinces nor the dominion Parliament
could legislate on civil liberties so as to affect them adversely is contrary to the view of
the Privy Council that no topic of internal self-Government was withheld from Canada.
“It would be subversive of the entire scheme and policy of the Act to assume that any
topic of internal self-government was withheld from Canada A.G. Ontario v. A.G.
Canada [1912] A.C. 571.

1703. The main objection however to the proposition that the British “North America Act
contains an implied bill of rights is that it is inconsistent with the doctrine of
parliamentary supremacy. If the “Constitution is similar in principle to that of Great
Britain, it must follow that the legislature is supreme as that is the fundamental law of the
British Constitution. Therefore no subject would be beyond the legislative competence of
both parliament and provincial legislatures. Whether there are any implied limitations
upon the power of parliament or not, it is clear that the dictum of Abbott, J. in Switzman’s
case is based on no high authority as there is nothing in the British North America Act to
indicate that civil liberties are beyond the legislative reach of the parliament and the
provincial legislatures. “There was no express guarantee of civil liberties in the British
North America Act, nothing comparable to the Bill of Rights in the American
Constitution or to the Fudamental Rights under our Constitution.
1704. It is, however, impossible to see the relevance of these dicta so far as the
interpretation of Article 368 is concerned as none of these cases are cases relating to
implied limitation on the power of amendment of any Constitution. They are cases on the
legislative competence of legislatures to affect civil liberties. The Canadian Bill of Rights
1960, makes it clear that parliament of Canada can dispense with the application of the
Canadian Bill of Rights in respect of any legislation which it thinks proper. Section 2 of
the Canadian Bill of Rights provides:

2. Every law of Canada shall, unless it is expressly declared by an Act of
the Parliament of Canada that it shall operate notwithstanding the
Canadian Bill of Rights, be so construed and applied as not to abrogate,
abridge or infringe or to authorize the abrogation, abridgement or
infringement of any of the rights or freedoms herein recognized and
declared and in particular, no law of Canada shall be construed or applied
so as to….

1705. Nor is there anything in the actual decision of the Privy Council in Re the Initiative
and Referendum Act to show that there are implied limitations upon the power to amend
any provision of the Constitution. The only point decided in that case was that in the
absence of clear and unmistakable language in Section 92(1) of the, British North
America Act, 1867, the power of the Crown possessed through a person directly
responsible to the Crown cannot be abrogated. That was because Section 92(1) provides
for an express exception to the power of amendment and that the Act in question, on a
true construction of it, fell within the exception. The case is an authority only as to the
true meaning of the expression “excepting as regards the office of Lieutenant Governor”
in Section 92(1) of the aforesaid Act. I am not concerned with the obiter dictum of Lord
Haldane to the effect that a provincial legislature cannot “create and endow with its own
capacity a new legislative power not created by the Act to which it owes its own
existence”.

1706. However, it is relevant in this context to refer to the comment of Bora Laskin on
the obiter dictum of Lord Haldane in the above case: “This oft-quoted passage remains
more a counsel of caution than a Constitutional limitation”. He then read the above
passage and continued : “This proposition has in no way affected the widest kind of
delegation by Parliament and by a provincial legislature to agencies of their own creation
or under their control; see Reference re Regulations (Chemicals.) (1943) 1 D.L.R. 248;
Shannon v. Lower Mainland Dairy Products Board (1938) A.C. 708 [1919] A.C. 935,

945.
1707. Reference was made by counsel for the petitioner to Taylor v. Attorney General of
Queensland (1) as authority for the proposition that power of amendment can be subject
to implied limitation. The questions which the Court had to consider in the case were: (1)
Was the Parliamentary Bills Referendum Act of 1908 a valid and effective Act of
Parliament? and (2) Was there power to abolish the Legislative Concil of Queensland by
an Act passed in accordance with the provisions of the Parliamentary Bills Referendum
Act of 1908? These Acts did not alter the ‘representative’ character of the Legislature as
defined in Section 1 of the Colonial Laws Validity Act, 1865, nor did they affect the
position of the Crown. Therefore, the question whether the representative character of the
Legislature could be changed, or the Crown eliminated did not call for decision. This will
be clear from the observations of Gavan Duffy and Rich, JJ. at p. 477.
1708. The judgment of Issacs, J. shows that the opinion expressed by him as regards the
“representative” character of the legislature is based on the meaning to be given to the
expression ‘Constitution of such legislature’ on a true construction of Section 5 of the
Colonial Laws Validity Act. Issacs, J. held that the word ‘legislature’ did not include the
Crown. Having reached this conclusion on the express language of the Colonial Laws
Validity Act, he made the observation:

When power is given to a colonial legislature to alter the Constitution of
the legislature, that must be read subject to the fundamental conception
that consistently with the very nature of our Constitution as an Empire, the
Crown is not included in the ambit of such power.

1709. These observations are made in the context of the provisions of the Colonial Laws
Validity Act where a “colony” is defined to include “all of Her Majesty’s possessions
abroad in which there shall exist a legislature as hereinafter defined, except the Channel
Islands, the Isle of Man”. The observation of Issacs, J. can only mean that when power to
alter the Constitution of the legislature is conferred upon a colony which is a part of Her
Majesty’s possessions abroad (the Empire), it is reasonable to assume that such power did
not include the power to eliminate the Queen as a part of a colonial legislature. It is to be
noted that Issacs, J. had arrived at that conclusion on the true construction of the Colonial
Laws Validity Act, namely, that the word ‘legislature’ did not include the Crown.
1710. Mangal Singh v. Union of India [1967] 2 S.C.R. 109 was also relied on as authority
for the proposition that the power of amendment is subject to implied limitation. The only
question which was considered in the case was that when by a law made under Article 4
of the Constitution, a State was formed, that State should have the legislative, executive
and judicial organs; the Court said:

…Power with which the Parliament is invested by Article 2 and 3, is power
to admit, establish, or form new States which conform to the democratic
pattern envisaged by the Constitution; and the power which the Parliament
may exercise by law is supplemental, incidental or consequential to the
admission establishment or formation of a State as contemplated by the
Constitution, and not power to override the Constitutional scheme. No
State can therefore be formed, admitted, or set up by law under Article 4
by the Parliament which has not effective legislative, executive and
judicial organs. [1967] 2 S.C.R. 112.

1711. I am unable to understand how this case lends any assistance to the petitioner for it
is impossible to imagine a modern State without these organs.

1712. Section 128 of the Australian Constitution Act provides for alteration of that
Constitution. There are certain restrictions upon the power of amendment. We are not
concerned with the controversy whether those restrictions can be taken away in the
exercise of the power of amendment, as proviso (e) of Article 368 makes it clear that the
amending power itself can be amended. Leading writers on the Constitution of Australia
have taken the view that there are no other limitations upon the power of alteration and
that all the provisions of the Constitution can be amended. See A.P. Canaway, K.C., “The
Safety Valve of the commonwealth Constitution”, Australian Law Journal, vol. 12,
(1938-39), p. 108 at 109; A.P. Canaway, K.C. (N.S.W.), “The Failure of the Federalism
in Australia”, Appendix : Power to Alter the Constitution, A Joint Legal Opinion, p. 211;
John Quick and Robert Randolph Garran, “Annotated Constitution of the Australian
Commonwealth”, pp. 988-9; W. Anstey Wynes, “Legislative, Executive and Judicial
Powers in Australia”, Third Ed. pp. 695-698; Colin Howard, “Australian Federal
Constitutional Law” (1968).

1713. Reference was made to the case of Victoria v. Commonwealth 45 Australian Law
Journal 251 in support of the proposition that there are implied limitations upon the
power of Commonwealth Parliament in Australia and therefore, there could be implied
limitation upon the power of amendment. The pay roll tax imposed by the Pay Roll Tax
Act, 1941 (Com.) was, according to the Pay Roll Tax Assessment Act, 1941-69, to be
levied and paid or payable by any employer. Section 3(1) of the Pay Roll Tax Assessment
Act defined ’employer’ to include the Crown, in the right of a State. The State of Victoria
sought declaration that it was beyond the legislative competence of the Commonwealth to
levy tax on wages paid by the Crown in the right of the State to officers and employees in
the various departments. Menzies, Windeyer, Walsh and Gibbs, JJ. held that there was
implied limitation on Commonwealth legislative power under the Constitution, but the
Act did not offend such limitation. Barwich, C.J. and Owen, J. held that a law which in
substance cakes a State or its powers or functions of government as its subject matter is
invalid because it cannot be supported upon any granted legislative power, but there is no
implied limitation on Commonwealth legislative power under the Constitution arising
from the federal nature of the Constitution. McTiernan, J. held that there was no
necessary implication restraining the Commonwealth from making the law.
1714. As to the general principle that non-discriminatory laws of the Commonwealth
may be invalid in so far as they interfere with the performance by the States of their
Constitutional functions, it must be noted that that is not claimed to rest on any
reservation made in the Engineers’ Case Amalgamated Society of Enginears v. Adelaide
Steamship Co. Ltd. (1920) 28 C.L.R. 129 itself to the general principle it advanced. It
must also be noted that Menzies, Walsh and Gibbs, JJ. were not prepared to formulate the
proposition as a single test in precise and comprehensive terms and that they were alive
to the great difficulties which would be encountered in the formulation.
1715. If there are difficulties in formulating an appropriate test, is it not legitimate to ask
whether the proposed principle is one that is capable of formulation? Is it not legitimate
to ask whether there is a judicially manageable set of criteria available by which the
proposed general principle may be formulated? The theory of the implied limitation
propounded might invite the comment that “it is an interpretation of the Constitution
depending on an implication which is formed on a vague, individual conception of the
spirit of the compact”. It is difficult to state in clear terms from the judgments of these
judges as to what kind of legislative action by the Commonwealth will be invalid because
of the application of the general principle.

1716. The stated purpose of the general principle is to protect the continued existence and
independence of the States. Do the judgments of Menzies, Walsh and Gibbs, JJ. disclose
any reason why that existence and independence of the States will be threatened in the
absence of the implied general principle?

1717. Windeyer, J.’s judgment is a little uncertain. He said that once a law imposes a tax
it is a law with respect to taxation and that if it is invalid it must be for reasons that rest
on other Constitutional prohibitions, e.g., an implied prohibition on a tax discriminating
against a State. However, many cases arise in which competing possible characterizations
of a Commonwealth law are possible; on one characterization it is valid, on another it is
invalid. The Courts, when faced with competing possible characterizations, may not hold
a law valid because one possible characterization is that the law is with respect to one of
the enumerated heads of legislative power.

1718. Windeyer, J. said that a law of the Commonwealth which is directed against the
States to prevent their carrying out of their functions, while it may be with respect to an
enumerated subject-matter, is not for the peace, order and good government of the
Commonwealth.

1719. The basic principle of construction which was definitely enunciated by the Court
was that adopted by Lord Selborne in Queen v. Burah [1878] 3 A.C. 889. The judges who
took the view that there was implied limitation on the power of Commonwealth to aim
their legislation against the State did not differ in substance from the theory propounded
by Barwick, C.J. and Owen, J. who said that it is a question of lack of power as the
legislation is not with respect to a subject within the power of taxation conferred by
Section 51 of Australian Constitution See generally Faigenbaum and Hanks, “Australian
Constitutional Law”.

1720. I am unable to understand the relevancy of this decision. In a federal or quasi-
federal State, the continued existence of the federated States, when the Constitution
exists, is a fundamental pre-supposition and the legislative power of the federal
legislature cannot be exercised in such a way as to destroy their continued existence. But
when we are dealing with an amending power, is there any necessity to make that
fundamental assumption? There might be some logic in implying limitation upon the
legislative power of the federal legislature, as that power can be exercised only subject to
the fundamental assumption underlying a federal state, namely, the continued existence
of States. But what is its relevancy when we are dealing with implied limitation on the
amending power, which is a power to alter or change the Constitution itself?
1721. It is relevant in this connection to note the vicissitudes in the fortune of the doctrine
of immunity of instrumentalities which was based on the theory of implied prohibition.
Marshal, C.J. said in McCulloch v. Maryland (1819) 4 Wheaten 316. “The rule thus laid
down was based upon the existence of an implied prohibition that, the Federal and State
Governments respectively being sovereign and independent, each must be free from the
control of the other; me doctrine was thus based upon the necessity supposed to arise in a
federal system”. The progressive retreat from the doctrine in its original form has been
traced by Dixon, J. in Essendon Corporation v. Criterion Theatres (1947) 74 C.L.R. 19-

22. He said:

The shifting of judicial opinion shown in the foregoing formed a prelude
to the decision of the Court in Graves v. New York 306 U.S. 466 where
the Court thought it imperative to “consider anew the immunity…for the
salary of an employee of a Federal instrumentality (at p. 485) from State
Income tax and decided that there should be no immunity”. Frankfruter, J.
remarked: “In this Court dissents have gradually become majority
opinions and even before the present decision the rationale of the doctrine
had been undermined” (at p. 491). This case marked the end of the old
doctrine
1722. I would add that the theory of immunity of instrumentalities was definitely rejected
by this Court in State of West Bengal v. Union of India A.I.R. 1963 S.C. 1241.
1723. Mr. Palkhivala argued with considerable force that if there are no limitations upon
the power of amendment, the consequences would be far reaching. He said that it will be
open to the Parliament to prolong the period of its existence, to make India a satellite of a
foreign country, do away with the Supreme Court and the High Courts, abolish the
Parliamentary system of Government and take away the power of amendment or, at any
rate, make the exercise of the power so difficult that no amendment would be possible.
As I said there is no reason to think that the word ‘amendment’ was used in any narrow
sense in Article 368 and that the power to amend under the article was in any way
limited. If there is power, the fact that it might be abused is no ground for cutting down
its width.

1724. In Vacher and Sons v. London Society of Compositors [1913] A.C. 107, at p. 121
& 118. Lord Atkinson said that it is well established that, in construing the words of a
statute susceptible of more than one meaning, it is legitimate to consider the
consequences which would result from any particular construction, for, as there are many
things which the Legislature is presumed not to have intended to bring about, a
construction which would not lead to any one of these things should be preferred to one
which would lead to one or more of them. In the same case, Lord McNaughton said that a
judicial tribunal has nothing to do with the policy of any Act and that the duty of the
Court, and its only duty, is to expound the language of the Act in accordance with the
settled rules of construction.

1725. In Bank of Toronto v. Lambe [1887] 12 A.C. 575, 586 the Privy Council was
concerned with the question whether the Legislature of a Province could not levy a tax on
capital stock of the Bank, as that power may be so exercised as to destroy the Bank
altogether. The Privy Council said that if on a true construction of Section 92 of the
British North America Act, the power fell within the ambit of the section, it would be
quite wrong to deny its existence because by some possibility that it may be abused or
may limit the range which otherwise would be open to the Dominion Parliament. The
Privy Council observed that “Their Lordships cannot conceive that when the Imperial
Parliament conferred wide powers of local self-government on great countries such as
Quebec, it intended to limit them on the speculation that they would be used in an
injurious manner. People who are trusted with the great power of making laws for
property and civil rights may well be trusted to levy a tax”.

1726. In Ex-parte Crossman 267 U.S. 120, 121 it was held that the presumption is that
every organ of a State will act in coordination, that though one organ can, by its action,
paralyse the functions of the other organs and make the Constitution come to a standstill,
yet no Constitution proceeds on the assumption that one organ will act in such a way as
to defeat the action of the other.

1727. Our Constitution, in its preamble has envisaged the establishment of a democratic
sovereign republic. Democracy proceeds on the basic assumption that the representatives
of the people in Parliament will reflect the will of the people and that they will not
exercise their powers to betray the people or abuse the trust and confidence resposed in
them by the people. Some of the great powers appertaining to the sovereignty of the State
are vested in the representatives of the people. They have the power to declare war. They
have power over coinage and currency. These disaster-potential powers are insulated
from judicial control. These powers, if they are imprudently, exercised, can bring about
consequences so extensive as to carry down with them all else we value: War and
inflation have released evil forces which have destroyed liberty. If these great powers
could be entrusted to the representatives of the people in the hope and confidence that
they will not be abused, where is the warrant for the assumption that a plenary power to
amend will be abused? The remedy of the people, if these powers are abused, is in the
polling booth and the ballot box.

1728. The contention that if the power to amend Fundamental Rights in such a way as to
take away or abridge them were to vest in Parliament, it would bring about the
catastrophic consequences apprehended by counsel has an air of unreality when tested in
the light of our experience of what has happened between 1951 when Sankari Prasad’s
case [1952] S.C.R. 89 recognised the power of the Parliament to amend the Fundamental
Rights and 1967 when the Golaknath Case [1967] 2 S.C.R. 762 was decided. It should be
remembered in this connection that the Parliament when it exercises its power to amend
Fundamental Rights is as much the guardian of the liberties of the people as the Courts.
1729. If one of the tests to judge the essential features of the Constitution is the difficulty
with which those features can be amended, then it is clear that the features which are
broadly described as “federal features” contained in Clauses (a) to (d) of the proviso to
Article 368 are essential features of the Constitution. The articles referred to in Clause (a)
to (d) deal with some of the essential features of the Constitution like the Union
Judiciary, the High Courts, the legislative relation between the Union and the States, the
conferment of the residual power and so on. The power to amend the legislative lists
would carry with it the power to transfer the residuary entry from the Union List to the
State List. This would also enable Parliament to increase its power by transferring entries
from the State List or Concurrent List to the Union List. The proviso to Article 368 thus
makes it clear that the Constitution-makers visualised the amendability of the essential
features of the Constitution.

1730. Mr. Palkhivala contended that Fundamental Rights are an essential feature of the
Constitution, that they are the rock upon which the Constitution is built, that, by and
large, they are the extensions, combinations or permutations of the natural rights of life,
liberty and equality possessed by the people by virtue of the fact that they are human
beings and that these rights were reserved by the people to themselves when they framed
the Constitution and cannot be taken away or abridged by a constituted authority like
Parliament. He said that the implied limitation stems from the character of those rights as
well as the nature of the authority upon which the power is supposed to be conferred.
1731. On the other hand, the respondents submitted that the people of India have only
such rights as the Constitution conferred upon them, that before the Constitution came
into force, they had no Fundamental Rights, that the rights expressly conferred upon the
people by Part III of the Constitution and that there is no provision in our Constitution
like Article 10 of the United States Constitution which reserved the rights of the people to
themselves. They also said that the characterisation of Fundamental Rights, as tran
cendental, sacrosanct or promodial in the sense that they are “not of today or yesterday
but live eternally and none can date their birth” smacks of sentimentalism and is
calculated to cloud the mind by an out-moded political philosophy, and would prevent a
dispassionate analysis of the real issues in the case.

1732. The question presented for decision sounds partly in the realm of political
philosophy but that is no reason why the Court should not solve it, for, as De Tocqueville
wrote: “scarcely any political question arises in the United States that is not resolved
sooner or later into a judicial question” See De Tocqueville, “Democracy in America”
(1948), Bradly ed. p. 280. For the purpose of appreciating the argument of Mr. Palkhivala
that there is inherent imitation on the power of Parliament to amend Fundamental Rights,
it is necessary to understand the source from which these rights arise and the reason for
their fundamentalness.

1733. Let it be understood at the very outset that I mean by natural rights those rights
which are appropriate to man as a rational and moral being and which are necessary for a
good life. Although called ‘rights’, they are not per se enforceable in Courts unless
recognized by the positive law of a State. I agree that the word ‘right’ has to be reserved
for those claims and privileges which are recognized and protected by law. But to
identify rights with legally recognized rights is to render oneself helpless before the
authoritarian state. Your rights, on this theory, are precisely those which the State
provides you and no more. To say that you have rights which the State ought to recognize
is, from this point of view, a plain misuse of the language. “However, from the point of
view of the Declaration of Independence, to recognize the existence of rights prior to and
independent of political enactment, is the beginning of political wisdom. If the
governments are established to ‘secure these rights’, the pre-existence of these rights is the
whole basis of the political theory” See Hocking, “Freedom of the Press”, footnote at p.

59. The preamble to our Constitution shows that it was to ‘secure’ these rights that the
Constitution was established, and that, by and large, the Fundamental Rights are a
recognition of the pre-existing natural rights. “They owe nothing to their recognition in
the Constitution-such recognition was necessary if the Constitution was to be regarded
complete” See Corwin “The Higher Background of the American Constitutional Law”, p.

5.
1734. The philisophical foundation of the rights of man is natural law and the history of
rights of man is bound up with the history of natural law See Jacques Maritain, “Man and
the State”, pp. 80-81. That law is deduced not from any speculative void but from the
general condition of mankind in society. According to St. Thomas Aquinas the order of
the precepts of the natural law follows the order of natural inclinations, because, in man
there is first of all an inclination to good in accordance with the nature which he has in
common with all substances in as much as every substance seeks the preservation of its
own being, according to its nature; and by reason of this inclination, whatever is a means
of preserving human life, and the warding off its obstacles, belongs to the natural law See
Summa Theologica, Part II, Section I, Question 91, Article 2 (translated by the English
Dominicans), Vol. 3. In a different context Spinoza proclaimed the very same principle in
his famous words “Every being strives to persevere in being See “Ethics”, Part III,
Proposition No. 6″. Secondly, according to St. Thomas Aquinas, there is in man an
inclination to things that pertain to him more specially, according to that nature which he
has in common with other animals: and in virtue of this inclination, those things are said
to belong to the natural law which nature has taught to all animals, such as sexual
intercourse, the education of the offspring and so forth See Summa Theologica, Part II,
Section I, Question 91, Article 2 (translated by the English Dominicans), Vol. 3. And
thirdly, there is in man an inclination to good according to the nature of his reason which
inclination prompts him to know the truth and to live in society.
1735. The law of nature is both an expression of reality and a standard to measure the
rightness and justice of positive law. The influence of natural law on the concept of
natural justice and of the reasonable man of the common law, on the conflict law, the law
of merchants and the law of quasi-contract, with special reference to the common law of
India has been traced with great learning by Sir Frederic Pollock in his essay on the
“History of the Law of Nature” See “Essays in Law”, p. 31.

1736. It is true that law of nature has incurred the charge of being fanciful and
speculative and several of the theories advanced in support of natural law have been
discredited. Mr. Max M. Laserson has rightly said that the doctrines of natural law must
not be confused with natural law itself. The doctrines of natural law, like any other
political and legal doctrines, may propound various arguments or theories in order to
substantiate or justify natural law, but the overthrow of these theories cannot signify the
overthrow of natural law itself, just as the overthrow of some theory of philosophy of law
does not lead to the overthrow of law itsef See “Positive and Natural Law and their
correlation in Interpretation of Modern Legal Philosophies” Essays in Honour of Roscos
Pound (New York Oxford University Press), (1947).

1737. The social nature of man, the generic traits of his physical and mental Constitution,
his sentiments of justice and the morals within, his instinct for individual and collective
preservation, his desire for happiness his sense of human dignity, his consciousness of
man’s station and purpose in life, all these are not products of fancy but objective factors
in the realm of existence See Lauterpacht, “International Law and Human Rights”, p. 101.
The Law of Nature is not, as the English utilitarians in their ignorance of its history
supposed, a synonym for arbitrary individual preference, but that on the contrary, it is a
living embodiment of the collective reason of civilized mankind, and as such is adopted
by the Common Law in substance chough not always by name See Sir Frederic Pollock,
“The Expansion of the Common Law” (1904), p. 128.

1738. The sacred rights of mankind are not to be rummaged for among old parchments of
musty records. They are written, as with a sunbeam, in the whole volume of human
nature, by the hand of Divinity itself, and can never be obscured by mortal power (See
Canadian Bar Review, Vol. XXXIV (1956), footnote on p. 219).

1739. In State of West Bengal v. Subodh Gopal [1954] S.C.R. 587, 596. Patanjali Sastri,
J. said that article (Article 19) enumerates certain freedoms under the caption “right to
freedom” and deals with those great and basic rights which are recognized and
guaranteed as the natural rights inherent in the status of a citizen of a free country.
1740. In the United States of America, reliance upon natural law on the part of vested
interests inimical to the economic freedom of man was destined to prove a persistent
feature in the 19th century. In the second half of the 19th century, the ideas of natural law
and of natural rights were resorted to in an attempt to curb State interference with rights
of private property and freedom of contract. The ideas of natural law and natural rights
were revived and endowed with fresh vigour for that purpose See Haines, “The Revival
of Natural Law Concepts”, pp. 117-123. By reference to natural rights of man, Courts in
the United States often declared to be unConstitutional legislation for securing humane
conditions of work, for protecting the employment of women and children, for
safeguarding the interests of consumers, and for controlling the powers of trusts and
corporations. This past history explains why natural rights have been regarded in some
quarters with suspicion and why writers affirming the supremacy of a higher law over the
legislature or the Constitution have spoken with impatience of the damnosa hereditas of
natural rights. This idea of natural law in defence of causes both paltry and iniquitous has
caused many to reject it with impatience. A great practical reformer like Jeremy
Bentham, a great judge like Mr. Justice Holmes and a great legal philosopher like Hans
Kelsen-all believers in social progress-have treated the law of nature with little respect
and have rejected it as fiction. Mr. Justice Holmes remarked : “The jurists who believe in
natural law seem to me to be in that naive state of mind that accepts what has been
familiar and accepted by them and their neighbours as something that must be accepted
by all men everywhere” Holmes, “Collected Legal Papers”, p. 312. Professor Kelsen
considers the typical function of the natural law school to have been the defence of
established authority and institutions-of established governments, of private property, of
slavery, of marriage See Kelsen, “General Theory of Law and State”, pp. 413-418.
1741. Despite these attacks and the ebb and flow in its fortune, there has been a revival of
the law of nature in the 20th century and there is no gainsaying the fact that the doctrine
of the law of nature was the bulwark and the lever of the idea of the rights of mare
embodied in the International Bill of Human Rights with a view to make the recognition
of these rights more effective and to proclaim to the world that no State should violate
these rights See Lauterpacht, “International Law and Human Rights”, pp. 112-113.
Whether you call these rights, natural rights or not, whether they flow from the law of
nature or not, as I said, these are rights which belong to man as a rational and moral
being. “Man’s only right, in the last analysis is the right to be a man, to live as a human
person. Specific human rights are all based on man’s right to live a human life See
“Weapons for Peace” by Thomas P. Neill, quoted in “The Natural Law” by Rommnen,
footnote at p. 243. Harold Laski said : Harold Laski, “Grammar of Politics” (New Haven)
(1925), pp. 39-40.

I have rights which are inherent in me as a member of society; and I judge
the state, as the fundamental instrument of society, by the manner in which
it seeks to secure for me the substance of those rights…. Rights in this
sense, are the groundwork of the state. They are the quality which gives to
the exercise of its power a moral penumbra. And they are natural rights in
the sense that they are necessary to good life.

1742. Mr. Seervai submitted that Article 33 of the Constitution which states that
Parliament may, by law determine to what extent the Fundamental Rights, in their
application to members of the Armed Forces or forces charged with the maintenance of
public order be restricted or abrogated so as to ensure the proper discharge of their duties
and the maintenance of discipline among them, would show that no natural rights are
recognised by our Constitution, as otherwise, the limitation on the exercise of the
Fundamental Rights by Parliament would be unwarranted. In support of this position, he
has relied upon the observations of S.K. Das, J. in Basheshar Nath v. Commissioner of
Income Tax, Delhi,
etc. [1959] Supp. 1 S.C.R. 528, 605 where he said:
There are, in my opinion, clear indications in Part III of the Constitution
itself that the doctrine of “natural rights” had played no part in the
formulation of the provisions therein. Take Articles 33, 34 and 35 which
give Parliament power to modify the rights conferred by Part III. If they
were natural rights the Constitution could not have given power to
Parliament to modify them.

I do not think that it was the contention of Mr. Palkhivala chat natural rights as such are
enforceable by Courts without the backing of positive law or that they are not liable to be
limited in certain circumstances.

1743. That all natural rights are liable to be limited or even taken away for common good
is itself a principle recognized by all writers on natural law. “However, even though
man’s natural rights are commonly termed absolute and inviolable, they are limited by the
requirements of the universal Order to which they are subordinated. Specifically, the
natural rights of man are limited intrinsically by the end for which he has received them
as well as extrinsically by the equal rights of other men, by his duties towards others”.
See Romen, “The Natural Law” (1947), footnote 49, p. 253. And when the Parliament
restricts or takes away the exercise of the Fundamental Rights by military personnel or
the police charged with the duty of maintaining the peace, that does not mean that there
are no natural rights, or, that by and large, the Fundamental Rights are not a recognition
of the natural rights. It only shows that Fundamental Rights like natural rights are liable
to be limited for the common good of the society. John Locke himself did not understand
that natural rights were absolute and nowhere did he say so. In other words, because
Parliament can restrict the exercise of or even take away the Fundamental Rights of the
military personnel or the police charged with the duty of maintaining peace by law, it
does not follow that Fundamental Rights, by and large, are not a recognition of the bask
human rights or that those rights are not liable to be limited by positive law for common
good. Natural law cannot supplant positive law; positive law must provide the practical
solution in the choice of one measure rather than another in a given situation. Sir
Frederick Pollock said that natural justice has no means of fixing any rule to terms
defined in number or measure, nor of choosing one practical solution out of two or more
which are in themselves equally plausible. Positive law whether enacted or customary,
must come to our aid in such matters. It would be no great feat for natural reason to tell
us that a rule of the road is desirable; but it could never have told us whether to drive to
the right hand or to the left, and in fact custom has settled this differently in different
countries, and even, in some parts of Europe, in different provinces of one State. See
Pollock, “The Expansion of the Common Law” (1904), p. 128.

1744. Nor am I impressed by the argument that because non-citizens are not granted all
the Fundamental Rights, these rights, by and large, are not a recognition of the human or
natural rights. The fact that Constitution does not recognize them or enforce them as
Fundamental Rights for non-citizens is not an argument against the existence of these
rights. It only shows that our Constitution has chosen to withhold recognition of these
rights as fundamental rights for them for reasons of State policy. The argument that
Fundamental Rights can be suspended in an emergency and, therefore, they do not stem
from natural rights suffers from the same fallacy, namely the natural rights have no limits
or are available as immutable attributes of human person without regard to the
requirement of the social order or the common good.

1745. Mr. Palkhivala contended that there are many human rights which are strictly
inalienable since they are grounded on the very nature of man which no man can part
with or lose. Although this may be correct in a general sense, this does not mean that
these rights are free, from any limitation. Every law, and particularly, natural law, is
based on the fundamental postulate of Aristotle that man is a political animal and that his
nature demands life in society. As no human being is an island, and can exist by himself,
no human right which has no intrinsic relation to the common good of the society can
exist. Some of the rights like the right to life and to the pursuit of happiness are of such a
nature that the common good would be jeopardised if the body politic would take away
the possession that men naturally have of them without justifying reason. They are, to a
certain extent, inalienable. Others like the right of free speech or of association are of
such a nature that the common good would be jeopardised if the body politic could not
restrict or even take away both the possession and the exercise of them; They cannot be
said to be inalienable. And, even absolutely inalienable rights are liable to limitation both
as regards their possession and as regards their exercise. They are subject to conditions
and limitations dictated in each case by justice, or by considerations of the safety of the
realm or the common good of the society. No society has ever admitted that in a just war
it could not sacrifice individual welfare for its own existence. And as Holmes said, if
conscripts are necessary for its army, it seizes them and marches them, with bayonets in
their rear to death. See Common Law, p. 43. If a criminal can be condemned to die, it is
because by his crime he has deprived himself of the possibility of justly asserting this
right. He has morally cut himself off from the human community as regards this right.
See Jacques Maritain, Man and State, p. 102.

1746. Perceptive writers have always taken the view that human rights-are only prima
facie rights to indicate that the claim of any one of them may be overruled in special
circumstances. As I said the most fundamental of the pre-existing rights-the right to life-
is sacrificed without scruple in a war. A prima fade right is one whose claim has prima
facie justification, i.e., is justified, unless there are stronger counterclaims in the
particular situation in which it is made, the burden of proof resting always on the counter-
claims. To say that natural rights or human rights are prima fade rights is to say that there
are cases in which pit is perfectly just to disallow their claim. Unless we have definite
assurance as to the limits within which this may occur, we may have no way of telling
whether we are better off with these prima fade rights than we would be without them.
“Considerations of justice allow us to make exceptions to a natural right in special
circumstances as the same considerations would require us to uphold it in general. See
generally “Justice and Equality” by Gregory Vlastos in “Social Justice”, p. 31 ed. by
Richard B. Brandt.

1747. Owing to the complexity of social relations, rights founded on one set of relations
may conflict with rights founded on other relations. It is obvious that human reason has
become aware not only of the rights of man as a human and civil person but also of his
social and economic rights, for instance, the right of a worker to a just wage that is
sufficient to secure his family’s living, or the right to unemployment relief or
unemployment insurance, sick benefits, social security and other just amenities, in short,
all those moral rights which are envisaged in Part IV of the Constitution. But there was a
natural tendency to inflate and make absolute, unrestricted in every respect, the familiar
fundamental rights, at the expense of other rights which should counter-balance them.
The economic and social rights of man were never recognised in actual fact without
having had to struggle against and overcome the bitter opposition of the fundamental
rights. This was the story of the right to a just wage and similar rights in the face of the
right to free mutual agreement and right to private ownership.
1748. To determine what is finally right involves a balancing of different claims. From an
ethical point of view, all one can say is that particular rights are subject to modification in
a given situation by the claims arising out of other rights or of the body of rights as a
whole. Since no single right whether natural or not is absolute, claims based on any one
right may be subject to qualifications in accordance with claims based on other rights or
the requirements of the total order or way of life, namely, the principle of the common
good. See Morris Ginsberg, Justice in Society, p. 77. It is significant to note that Article
29(2) of the Declaration of Human Rights provides:

In the exercise of his rights and freedoms, everyone shall be subject only
to such limitations as are determined by law solely for the purpose of
securing due recognition and respect for the rights and freedoms of others
and of meeting the just requirements of morality, public order and the
general welfare in a democratic society.

1749. It shall be my endeavour to show in a subsequent part of this judgment how the
general welfare of our democratic society requires limitation or even taking away of
Fundamental Rights in certain circumstances.

1750. The framers of our Constitution realised that the Fundamental Rights, like natural
rights, were not absolute and it was because of this that they provided for restrictions
being imposed upon the exercise of these rights by law. But it was impossible for them,
or for that matter, for any person, however, gifted they or he might be, to foresee the type
of restrictions which would be necessary to meet the changing needs of a society. Even
men with the most prophetic vision could not have foreseen all the developments of the
body politic in the future and the type of restrictions necessary upon the Fundamental
Rights to meet them. The question whether a particular Fundamental Right should be
taken away or abridged for the common good of the society must be decided in the light
of the experience of each generation and not by what was said or laid down at the time of
the framing of the Constitution. It would be asking the impossible to expect one
generation to plan a government that would pass through all the revolutionary changes in
every aspect of life.

1751. Let us now see whether in the past the Parliament was justified in amending some
of the Fundamental Rights and whether the fear expressed by the counsel for the
petitioner, that great catastrophic consequences will follow if the Fundamental Rights are
permitted to be abridged by Constitutional Amendments is justified.
1752. The First Amendment made certain changes in Article 15 which deals with
prohibition of discrimination on the ground of religion, race, caste, sex or place of birth.
Clause (3) of Article 15 allowed the state to make special provision for women and
children. A new clause was added by the Amendment which reads as follows:
(4) Nothing in this article or in Clause (2) of Article 29 shall prevent the
State from making any special provision for the advancement of any
socially and educationally backward classes of citizens or for the
Scheduled Castes and the Scheduled Tribes.

This Amendment was necessitated on account of the decision of this Court in the State of
Madras v. Champakam
[1951] S.C.R. 525 to the effect that reservation of seats for
backward classes, Scheduled Castes and Tribes in public institutions was invalid, as it
would offend the Fundamental Rights guaranteed under Article 29(2). When this Court
said that the reservation of seats for these classes offended the Fundamental Right
guaranteed under Article 29(2), what option was left but for the Parliament to enact the
Amendment, for, social justice required discriminatory treatment in favour of the weaker
sections of the people and in particular the Scheduled Castes and Tribes in order to
promote their educational and economic interest and to give them a position of equality.
It is possible to sympathise with those who bewail the decision in the case as a ‘self-
inflicted wound’. But when a Bench of five Judges held so, not all the tears in the world
can recall a word of what was written, but only an amendment by Parliament, since the
chance of the decision being overruled was remote and problematical.
1783. The second and sixth clauses of Article 19 were also amended by the First
Amendment. Article 19(1)(a) provides that all citizens shall have the right to freedom of
speech and expression. Before the amendment, Article 19(2) read:
Nothing in Sub-clause (a) of Clause (1) shall affect the operation of any
existing law in so far as it relates to, or prevent the State from making any
law relating to libel, slander, defamation, contempt of Court or any matter
which offends against decency or morality or which undermines the
security of, or tends to overthrow, the State.

After the amendment, the same clause reads:

Nothing in Sub-clause (a) of Clause (1) shall affect the operation of any
existing law, or prevent the State from making any law, in so far as such
law imposes reasonable restrictions on the exercise of the right conferred
by the said sub-clause in the interest of the…security of the State, friendly
relations with foreign states, public order, decency or morality, or in
relation to contempt of Court, defamation or incitement to an offence.
This amendment was necessitated by the decision of this Court in Romesh Thapar v.
State of Madras
[1950] S.C.R. 594 wherein it was held that the disturbance of public
order did not come within the expression “undermines the security of the State…. No
doubt, in State of Bihar v. Shaila bala Devi [1952] S.C.R. 654 this Court said that it did
not intend to by down in Romesh Thapar’s case that in no case will an offence against
public order affect the security of the State, but that point if not of much interest in view
of the Amendment. When this Court held that the word ‘public order’ would not come
within the expression “undermines the security of State”, no option was left to Parliament
but to make the Amendment. The words “friendly relations with foreign States”
introduced a further abridgement of the freedom of speech but nobody would contend
that maintenance of friendly relations with foreign States is unnecessary and that speech
which would prejudicially affect these relations should not be curbed even as England
and America have done.

1754. The 16th Amendment added after the words “in the interests of” the words “the
sovereignty and integrity of India” in Clauses (2), (3) and (4) of Article 19. This means
that the Fundamental Rights to freedom of speech and freedom of assembly were
abridged for the sake of maintaining the sovereignty and integrity of India. Freedom of
speech is the matrix upon which all other freedoms are founded and nobody would deny
that it is an essential feature of the Constitution. But that had to be damaged for the sake
of a greater good, namely, the maintenance of the sovereignty and integrity of India. And
who would dare maintain that the amendment was unnecessary? These amendments
illustrate that exigencies not visualized by the makers of the Constitution would arise and
that Fundamental Rights will have to be abridged for the commongood or for securing
higher values.

1755. It was because counsel for the petitioner realised the necessity for amendment of
Fundamental Rights in certain circumstances in such a way as to abridge them that he
advanced the further contention that although Parliament should have the power to amend
the Fundamental Rights, there is implied limitation upon its power to amend them in such
a way as to damage or destroy their core or essence, and that the Court must, in the case
of each amendment, pass upon the question whether the amendment has destroyed or
damaged the essence or the core of the right. Counsel said that if the task of adjudging
what is “reasonable restriction in the interest of public” could be undertaken successfully
by Court there is no reason why the Court could not undertake the task of finding the core
or essence of a right and whether the amendment has damaged or destroyed it.
1756. Mr. Seervai for the State of Kerala submitted that no objective standard was
suggested for the Court to decide what is the core or essence of a right except the
perception of the trained judicial mind and that whereas judicial review of the question
whether a restriction imposed by a law is reasonable or not is based on the objective
standard of reason, there is no divining rod for the Court to locate and find the core of a
right. He referred to the dissenting judgment of Holmes in Lochner v. New York 198
U.S. 45 and to the dictum of Patanjali Sastri, J. in State of Madras v. V.G. Row (1952)
S.C.R. 597 and said that the concept of ‘reasonable man’, that latch key to many legal
doors, or, ‘reasonable, restriction in the interest of public’ mentioned in Clauses 2 to 6 of
Article 19 or “reasonable restrictions” in Article 304(b) are objective in character, though
there might be difference of opinion in a particular case in the application of the
concepts; but the task of finding the core of a Fundamental Right is like the quest for the
“philosopher’s stone”, and that the Amending Body will be left without chart or compass
when it proceeds to make an amendment. Mr. Seervai further submitted that our
Constitution makers deliberately omitted the phrase ‘due process’ in Article 21 to avoid
flirtation by Court with any gossamer concepts drawn from higher law philosophy to
annul legislation and that even in America, invalidation of law on the ground of violation
of substantive due process has become practically obsolete.

1757. When a court adjudges that a legislation is had on the ground that it is an
unreasonable restriction, it is drawing the elusive ingredients for its conclusion from
several sources. In fact, you measure the reasonableness of a restriction imposed by law
by indulging in an authentic bit of “special legislation See Learned Hand, “Bill of
Rights”, p. 26″. The words ‘reason’ and ‘reasonable’ denote for the common law lawyer
ideas which the “Civilians” and the Canonists’ put under the head of the ‘law of nature’.
Thus the law of nature may finally claim in principle, though not by name, the reasonable
man of English and American law and all his works which are many”. See History of the
Law of Nature by Pollock, pp. 57-59. Lord Coke said in Dr. Bonham’s case 8 Rep. 107,
118(a) that the common law will adjudge an Act of Parliament as void if it is against
common right and reason and substantive due process in its content means nothing but
testing an act or legislation on the touchstone of reason. The reason why the expression
“due process” has never been defined is that it embodies a concept of fairness which has
to be decided with reference to the facts and circumstances of each case and also
according to the mores for the time being in force in a society to which the concept has to
be applied. As Justice Frankfurter said, “due process” is not a technical conception with a
fixed content unrelated to time, place and circumstances See Joint Anti-Fascist Refugee
Committee v. McGrath 341 U.S. 123. The limitations in Article 19 of the Constitution
open the doors to judicial review of legislation in India in much the same manner as the
doctrine of police power and its companion, the due process clause, have done in the
United States. The restrictions that might be imposed by the legislature to ensure the
public interest must be reasonable and, therefore, the Court will have to apply the
Yardstick of reason in adjudging the reasonableness. If you examine the cases relating to
the imposition of reasonable restrictions by a law, it will be found that, all of them adopt
a standard which the American Supreme Court has adopted in adjudging reasonableness
of a legislation under the due process clause. In Municipal Committee v. The State of
Punjab [1969] 3 S.C.R. 447, 453 this Court said that due process clause has no
application in India and that a law cannot be struck down as constituting an unreasonable
restriction upon Fundamental Rights merely because its terms were vague. The Court
said that a law whose terms were vague would be struck down as violative of due process
in America but, nevertheless, the principle has no application here because there is no
“due process clause” in our Constitution. With great respect, I should think that this is not
correct, as the concept of “due process” enters into the meaning of reasonableness of
restrictions in Clauses 2 to 6 of Article 19. In Collector of Customs v. Sampathu [1962] 3
S.C.R. 786, 816, Rajagopala Ayyangar, J. said that though the tests of ‘reasonableness’
laid down by Clauses (2) to (6) of Article 19 might in great part coincide with that for
judging for ‘due process’ it might not be assumed that these are identical, as the
Constitution-framers deliberately avoided in this context the use of the expression ‘due
process’ with its comprehensiveness, flexibility and attendant vagueness in favour of a
somewhat more definite word ‘reasonable’. In the light of what I have said, I am unable to
understand how the word ‘reasonable’ is more definite than the words due process’. As the
concept of ‘due process’ draws its nourishment from natural or higher law so also the
concepts of ‘reason’ and reasonableness’ draw the juice for their life from the law of
reason which for the common law lawyer is nothing but natural law. See Pollock, the
Expansion of Common Law, 108-109. In Abbas v. Union of India [1971] 2 S.C.R. 446,
470 Hidayatullah, C.J. speaking for the Court said:

…it cannot be said as an absolute principle that no law will be considered
bad for sheer vagueness. There is ample authority for the proposition that
a law affecting fundamental rights may be so considered.

Where a law imposes a restriction upon a Fundamental Right which is vague in character,
it would be struck down as unreasonable under Clauses (2) to (6) of Article 19 for the
same reason as an American Court would strike it down as violative of due process, viz.,
a person cannot be deprived of his Fundamental Right by a law whose command is
uncertain and does not sufficiently indicate to the individual affected by it how he could
avoid coming within the mischief of the law. Our Constitution-makers, under the guise of
testing the reasonableness of restrictions imposed by law on Fundamental Rights, brought
in by the back door practically the same concept which they openly banished by the front.
1758. I am not dismayed by the suggestion that no yardstick is furnished to the Court
except the trained judicial perception for finding the core or essence of a right, or the
essential features of the Constitution. Consider for instance, the test for determining
citizenship in the United States that the alien shall be a person of “good moral character”
the test of a crime involving “moral turpitude”, the test by which you determine the
familiar concept of the “core of a contract”, the “pith and substance” of a legislation or
the “essential legislative function” in the doctrine of delegation. Few Constitutiontly
issues can be presented in black and white terms. What are essential features and non
essential features of the Constitution ? Where does the core of a right end and the
periphery begin? These are not matters of icy certainty; but, for that reason, I am not
presuaded to hold that they do not exist, or that they are too elusive for judicial
perception. Most of the things in life that are worth talking about are matters at degree
and the great judges are those who are most capable of discerning which of the gradations
make genuine difference.

1759. Nor do I think that all the provisions in the Constitution are equally essential.
Gladstone said, the most wonderful work ever struck off at a given time by the brain and
purpose of man is the Constitution of the United States of America. Lord Bryce said
much the same thing when he observed that it is one of the greatest contributions ever
made to politics as a practical art. Yet it consists only of VII articles with the
Amendments. A Constitution need not partake the prolixity of a code.” And our
Constitution could very well have dropped many of its provisions. Merely because all the
provisions of the Constitution have equal importance in one respect, namely, they are all
embodied in one document, and can be amended only by the procedure prescribed in
Article 368, it does not follow that all of them are essential features of the document in all
other respects.

1760. But the question will still remain, even when the core or the essence of a
Fundamental Right is found, whether the Amending Body has the power to amend it in
such a way as to destroy or damage the core. I have already said that considerations of
justice, of the common good, or “the general welfare in a democratic society” might
require abridging or taking away of the Fundamental Rights.

1761. I have tried, like Jacob of the Old Testament to wrestle all the night with the angel,
namely, the theory of implied limitation upon the power of amendment. I have yet to
learn from what source this limitation arises. Is it because the people who were supposed
to have framed the Constitution intended it and embodied the intention in an unalterable
framework? If this is so, it would raise the fundamental issue whether that intention
should govern the succeeding generations for all time. If you subscribe to the theory of
Jefferson, to which I have already referred and which was fully adopted by Dr.
Ambedkar, the principal architect of our Constitution and that is the only sane theory. I
think there is no foundation for the theory of implied limitations. Were it otherwise, in
actual reality it would come to this : The representatives of some people the framers of
our Constitution could bind the whole people for all time and prevent them from
changing the Constitutional structure through their representatives. And, what is this
sacredness about the basic structure of the Constitution ? Take the republican form of
Government, the supposed cornerstone of the whole structure. Has mankind, after its
wandering through history, made a final and unalterable verdict that it is the best form of
government? Does not history show that mankind has changed its opinion from
generation to generation as to the best form of government? Have not great philosophers
and thinkers throughout the ages expressed different views on the subject? Did not Plato
prefer the rule by the Guardians? And was the sapient Aristotle misled when he showed
his proclivity for a mixed form of government? If there was no concensus yesterday, why
expect one tomorrow?

1762. The object of the people in establishing the Constitution was to promote justice,
social and economic, liberty and equality. The modus operandi to achieve these
objectives is set out in Parts III and IV of the Constitution. Both Part III and IV
enumerate certain moral rights. Each of these Parts represents in the main the statements
in one sense of certain aspirations whose fulfilment was regarded as essential to the kind
of society which the Constitution-makers wanted to build. Many of the articles, whether
in Part III or Part IV, represent moral rights which they have recognized as inherent in
every human being in this country. The task of protecting and realising these rights is
imposed upon all the organs of the State, namely, legislative, executive and judicial.
What then is the importance to be attached to the fact that the provisions of Part III are
enforceable in a Court and the provisions in Part IV are not? Is it that the rights reflected
in the provisions of Part III are somehow superior to the moral claims and aspirations
reflected in the provisions of Part IV? I think not. Free and compulsory education under
Article 45 is certainly as important as freedom of religion under Article 25. Freedom
from starvation is as important as right to life. Nor are the provisions in Part III absolute
in the sense that the rights represented by them can always be given full implementation
in all, circumstances whereas practical exigencies may sometimes entail some
compromise in the implementation of the moral claims in Part IV. When you translate
these rights into socio-political reality, some degree of compromise must always be
present. Part IV of the Constitution translates moral claims into duties imposed on
government but provided that these duties should not be enforceable by any Court. See
generally A.R. Blackshield “Fundamental Rights & Economic Viability of the Indian
Nation”, Journal of Indian Law Institute, Vol. 10 (1968) 1, 26-28. The question has arisen
what will happen when there is a conflict between the claims in Part IV and the rights in
Part III and whether the State would be justified at any given time in allowing a
compromise or sacrifice the one at the expense of the other in the realisation of the goal
of the Good life of the people. What is the relationship between the rights guaranteed by
Part III and the moral rights in Part IV? In the State of Madras v. Champakam already
referred to this Court held that the Fundamental Rights being sacrosanct, the Directive
Principles of State Policy cannot override them but must run as subsidiary to them. This
view was affirmed by this Court in Quareshi v. State of Bihar (1959) S.C.R. 629. S.R.
Das, C.J. who delivered the judgment of the Court said that the argument that the laws
were passed in the discharge of the fundamental obligation imposed on the State by the
Directive Principles and therefore, they could override the restrictions imposed on the
legislative power of the State by Article 13(2) or that a harmonious interpretation has to
be placed upon the provisions of the Act was not acceptable. It was held that the State
should implement the Directive Principles but that it should do so in such a way that its
laws do not take away or abridge the Fundamental Rights : as otherwise, the protecting
provisions of Part III will be a mere rope of sand. In Golaknath Case, Subba Rao, C.J.
said that Fundamental Rights and Directive Principles of State Policy form an integrated
whole and were elastic enough to respond to the changing needs of the society. There are
observations in later cases of this Court that it is possible to harmonize Part III and Part
IV.

1763. The significant thing to note about Part IV is that, although its provisions are
expressly made un-enforceable, that does not affect its fundamental character. From a
juridical point of view, it makes sense to say that Directive Principles do form part of the
Constitutional Law of India and they are in no way subordinate to Fundamental Rights.
Prof. A.L. Goodhart said:

…if a principle is recognized as binding on the legislature, then it can be
correctly described as a legal rule even if there is no court that can enforce
it. Thus, most of Dicey’s book on the British Constitution is concerned
with certain general principles which Parliament recognizes as binding on
it.(1)
Enforcement by a Court is not the real test of a law. See “A note on the theory of Law”,
“Law and the Constitution” 5th ed. p. 330 by Ivor Jennings. The conventions of English
Constitution are not enforceable in a Court of law but they are, nevertheless, binding and
form part of the Constitutional law of the land. The similarity between the Constitutional
conventions in England and Directive Principles of State Policy in India cannot be
disputed.

1764. The only purpose of Article 37 is to prevent a citizen from coming forward and
asking for specific performance of the duties cast upon the State by the Directive
Principles. But if a State voluntarily were to implement the Directive Principles, a Court
would be failing in its duty, if it did not give effect to the provisions of the law at the
instance of a person who has obtained a right under the legislation. As the
implementation of the Directive Principles involves financial commitments on the part of
the Government and depends upon financial resources, it was thought meet that no
private citizen should be allowed to enforce their implementation. But nevertheless, when
the State, in pursuance of its fundamental obligation makes a law implementing them, it
becomes the law of the land and the judiciary will be found to enforce the law. What is to
happen if a State were to make a law repugnant to the Directive Principles? Would the
Court be justified in striking down the law as contrary to the Law of the Constitution or,
on what basis will a conflict between Part III and Part IV be solved? The questions
require serious consideration.

1765. The definition of the word ‘State’ both for the purpose of Part III and Part IV is the
same. Whereas Article 45 of the Irish Constitution addresses the directive only for the
guidance of the Oireachtas, i.e., the legislature, all the directives from Articles 38 to 51 of
our Constitution are addressed to the ‘State’ as defined in Article 12. That judicial process
is also “State Action” seems to be clear. Article 20(2) which provides that no person shall
be prosecuted and punished for the same offence more than once is generally violated by
the judiciary and a writ under Article 32 should lie to quash the order. In his dissenting
judgment in Naresh v. State of Maharashtra [1966] 3 S.C.R. 744 Hidayatullah, J. took,
the view. I think rightly that the judiciary is also “State” within the definition of the word
“State” in Article 12 of the Constitution. See also Shelley v. Kraemer 334 U.S., 1;
Eudhan v. State of Maharashtra [1955] 1 S.C.R. 1045. Frankfurter, J. asked the question
that if the highest court of a state should candidly deny to one litigant a rule of law which
it concededly would apply to all other litigants in similar situation, could it escape
condemnation as an unjust discrimination and therefore a denial of the equal protection of
the laws. See Backus v. Fort Street Union Depot Co., 169 U.S. 557, 571; also Snowden v.
Hughes, 321 U.S. 1.? In Carter v. Texas 177 U.S. 442, 447 the Court observed that
whenever by any action of a State, whether through its legislature, through its courts, or
through its executive or administrative officers, all persons of the African race are
excluded, solely because of their race or colour, from serving as…jurors in the criminal
prosecution of a person of the African race, the equal protection of the laws is denied.
1766. If convicting and punishing a person twice for an offence by a judgment is
equivalent to the “State passing a law in contravention of the rights conferred by Part III”
for the purpose of enabling the person to file a petition under Article 32 to quash the
judgment, I can see no incongruity in holding, when Article 37 says in its latter part. “it
shall be the duty of the State to apply these principles in making laws”, that judicial
process is ‘state action’ and that the judiciary is bound to apply the Directive Principles in
making its judgment.

1767. The judicial function is, like legislation, both creation and application of law. The
judicial function is ordinarily determined by the general norms both as to procedure and
as to the contents of the norm to be created, whereas legislation is usually determined by
the Constitution only in the former respect. But that is a difference in degree only. From a
dynamic point of view, the individual norm created by the judicial decision is a stage in a
process beginning with the establishment of the first Constitution, continued by
legislation and customs and leading to the judicial decisions. The Court not merely
formulates already existing law although it is generally asserted to be so. It does not only
‘seek’ and ‘find’ the law existing previous to its decision, it does not merely pronounce the
law which exists ready and finished prior to its pronouncement. Beth in establishing the
presence of the conditions and in stipulating the sanction, the judicial decision has a
constitutive character. The law-creating function of the courts is especially manifest when
the judicial decision has the character of a precedent, and that means when the judicial
decision creates a general norm. Where the courts are entitled not only to apply pre-
existing substantive law in their decisions, but also to create new law for concrete cases,
there is a comprehensible inclination to give these judicial decisions the character of
precedents. Within such a legal system, courts are legislative organs in exactly the same
sense as the organ which is called the legislator in the narrower and ordinary sense of the
term. Courts are creators of general legal norms. See Kelsen, “General Theory of Law
and State” pp. 134-5 & 149-150. Lord Reid said : See the recent address of Lord Reid,
“The Judge as Law Maker” (1972) 12 J.S.P.T.L. (N.S.) 22, 29.

There was a time when it was thought almost indecent to suggest that
judges make law-they only declare it. Those with a taste for fairy-tales
seem to have thought that in some Aladdin’s Cave there is hidden the
Common Law in all its splendour and that on a judge’s appointment there
descends on him knowledge of the magic words Open Sesame…. But we
do not believe in fairy talcs any more.

I do not think any person with a sense of realism believes today as Blackstone did that the
law declared by the courts has a platonic or ideal existence before it is expounded by
judges. John Chipman Gray said that in the last analysis the courts also make our statute
law and quoted the passage from the famous sermon of Bishop Hoadly that whoever has
absolute power to interpret the law, it is he who is the law-giver, not the one who
originally wrote it. See “Nature and Sources of the Law” pp. 102, 125, 172.
1768. It is somewhat strange that judicial process which involves law-making should be
called ‘finding the law’. “Some simple-hearted people believe that the names we give to
things do not matter. But though the rose by any other name might smell as sweet, the
history of civilization bears ample testimony to the momentous influence of names. At
any rate, whether the process of judicial legislation should be called finding or making
the law is undoubtedly of great practical moment”. See M.R. Cohen, “Law and the Social
Order” (1933), pp. 121-124. Nobody doubts today that within the confines of vast spaces
a judge moves with freedom which stamps his action as creative. “The law which is the
resulting product is not found, but made. The process, being legislative, demands the
legislator’s wisdom”. See Benjamin N. Cardozo, “The Nature of the Judicial process”, p.

115.
1769. It is relevant in this context to remember that in building up a just social order it is
sometimes imperative that the Fundamental Rights should be subordinated to Directive
Principles. The makers of the Constitution had the vision of a future where liberty,
equality and justice would be meaningful ideals for every citizen. There is a certain air of
unreality when you assume that Fundamental Rights have any meaningful existence for
the starving millions. What boots it to them to be told that they are the proud possessors
of the Fundamental Rights including the right to acquire, hold and dispose of property if
the society offers them no chance or opportunity to come by these rights? Or, what boots
it to the beggar in the street to be told that the Constitution in its majestic equality, holds
its scales even and forbids by law both his tribe and the rich to beg in the street, to steal
bread or sleep under the bridge? This is not to say that the struggle for a just economic
order should be allowed to take priority over the struggle for the more intangible hopes of
man’s personal self-fulfilment. But in particular contexts, fundamental freedoms and
rights must yield to material and practical needs. Economic goals have an un-contestable
claim for priority over ideological ones on the ground that excellence comes only after
existence. See generally A.R. Blackshield “Fundamental Rights and Economic Viability
of the Indian Nation”, Journal of the Indian Law Institute, Vol. 10 (1968) 1. It is only if
men exist that there can be fundamental rights. “Tell an unprovisioned man lost in the
desert that he is free to eat, drink, bathe, read…. No one is hindering him. For the
attainment of most of these ends he might better be in prison. Unrestraint without
equipment is not liberty for any end which demands equipment…. Unemployment is a
literal unrestraint, a marked freedom from the coercions of daily toil but as destructive of
means it is the opposite of freedom for…. To contemporary consciousness it has become
an axiom that there can be no freedom without provision. See Hocking “Freedom of the
Press”, pp. 55-56.

1770. The twentieth century juristic thinking has formulated two jural postulates. They
are (1) Every one is entitled to assume that the burdens incidental to life in society will be
borne by society; (2) Every one is entitled to assume that at least a standard of human life
will be assured to him; not merely equal opportunities of providing or attaining it but
immediate material satisfaction. See Roscoe Pound, “Jurisprudence” Vol. 1, Section 46
(Twentieth Century).

1771. The concept of liberty or equality can have meaning only when men are alive today
and hope to be alive tomorrow. “One hates to think how few Indians, for example, have
any idea that their Constitution provides basic rights, let alone what those rights are or
how they could be defended when violated by Government”. See Carl J. Friedrich, Man
and His Government, p. 272. So the main task of freedom in India for the large part of the
people is at the economic level.

1772. Roscoe Pound who expounded his theory of interest as a criterion of justice insists
without qualification that the “interest” or “claims” or “demands” with which he is
concerned are de facto psychological phenomena which pre-exist and are not merely the
creation of the legal order. See Pound, 3 Jurisprudence, 5-24, esp. 16-21.
1773. Pound’s proposals seem, in the last analysis, to be an attempt to implement the
familiar thought that there should be a correspondence between the demands made by
man in a given society at a given time and its law at that time.

1774. The scheme of interests should include, all the de facto claims actually made. This,
of course, is not to say that every de facto claim or interest which finds a place in the
scheme of interests will be given effect in all circumstances. Claims within a legal order
which are not necessarily mutually incompatible may nevertheless come into conflict in
particular situations. Indeed most of the problems in which the judgment of justice is
called for arise from a conflict of two or more of such de facto claims, none of which can
be given effect to completely without prejudice to the others. The scheme of interests,
like the jural postulates, is a device for presenting to the mind of the legislator a rough
picture of the actual claims made by men in a given society at a given time, to which
justice requires them to give effect so far as possible. See Julius Stone, Human Law and
Human Justice, pp. 269-270. And what are the de facto claims crying aloud for
recognition as interests for the millions of people of this country? That can probably
admit of only one answer, by those who have eyes to see and ears to hear. By and large
the rough picture of the actual claims made by the millions of people in this country and
which demand recognition as interests protected by law is sketched in Part IV of the
Constitution. A judgment of justice is called for when these claims which call for
recognition in law as interest conflict with other rights and interests. That judgment has to
be made by the dominant opinion in the community. For a Judge to serve as a communal
mentor, as Learned Hand said, appears to be a very dubious addition to his duties and one
apt to interfere with their proper discharge. The court is not the organ intended or
expected to light the way to a saner world, for, in a democracy, that choice is the province
of the political branch i.e. of the representatives of the people, striving however blindly or
inarticulately, towards their own conception of the Good Life.
1775. It is inevitable that there should be much gnashing of teeth when a society opts for
change and breaks with its older laissez faire tradition, which held before the eyes of both
the rich and the poor a golden prize for which each may strive though all cannot attain it
and which in particular provided the rich with an enchanting vision of infinite expansion,
and switches on to a new social order where claims of individual self assertion and
expansion are subordinated to the common good.

1776. To sum up this part of the discussion, I think there are rights which inhere in
human beings because they are human beings-whether you call them natural rights or by
some other appellation is immaterial. As the preamble indicates, it was to secure the basic
human rights like liberty and equality that the people gave unto themselves the
Constitution and these basic rights are an essential feature of the Constitution; the
Constitution was also enacted by the people to secure justice, political, social and
economic. Therefore, the moral rights embodied in Part IV of the Constitution are equally
an essential feature of it, the only difference being that the moral rights embodied in Part
IV are not specifically enforceable as against the State by a citizen in a Court of law in
case the State fails to implement its duty but, nevertheless, they are fundamental in the
governance of the country and all the organs of the State, including the judiciary, are
bound to enforce those directives. The Fundamental Rights themselves have no fixed
content; most of them are mere empty vessels into which each generation must pour its
content in the light of its experience. Restrictions, abridgement; curtailment, and even
abrogation of these rights in circumstances not visualized by the Constitution-makers
might become necessary; their claim to supremacy or priority is liable to be overborne at
particular stages in the history of the nation by the moral claims embodied in Part IV.
Whether at a particular moment in the history of the nation, a particular Fundamental
Right should have priority over the moral claim embodied in Part IV or must yield to
them is a matter which must be left to be decided by each generation in the light of its
experience and its values. And, if Parliament, in its capacity as the Amending Body,
decides to amend the Constitution in such a way as to take away or abridge a
Fundamental Right to give priority value to the moral claims embodied in Part IV of the
Constitution, the Court cannot adjudge the Constitutional amendment as bad for the
reason that what was intended to be subsidiary by the Constitution-makers has been made
dominant. Judicial review of a Constitutional amendment for the reason that it gives
priority value to the moral claims embodied in Part IV over the Fundamental Rights
embodied in Part III is impermissible. Taking for granted, that by and large the
Fundamental Rights are the extensions, permutations and combinations of natural rights
in the sense explained in this judgment, it does not follow that there is any inherent
limitation by virtue of their origin or character in their being taken away or abridged for
the common good. The source from which these rights derive their moral sanction and
transcedental character, namely, the natural law, itself recognizes that natural rights are
only prima facie rights liable to be taken away or limited in special circumstances for
securing higher values in a society or for its common good. But the responsibility of the
Parliament in taking away or abridging a Fundamental Right is an awesome one and
whenever a question of Constitutional amendment which will have the above effect
comes up for consideration, Parliament must be aware that they are the guardians of the
rights and liberties of the people in a greater degree than the courts, as the courts cannot
go into the validity of the amendment on any substantive ground.
1776. In the light of what I have said, I do not think that there were any express or
implied limitations upon the power of Parliament to amend the Fundamental Rights in
such a way as to destroy or damage even the core or essence of the rights and the 24th
Amendment, by its language, makes it clear beyond doubt. The opening words of the
amended article should make it clear that no invisible radiation from any other provision
of the Constitution would operate as implied limitation upon the power of amendment.
Further, the amended Article 368 puts it beyond doubt that the power to amend the
provisions of the Constitution is in the article itself that the power includes the power to
add, vary or repeal any provision of the Constitution, that the power is a constituent
power, that the assent of the President to a bill for amendment is compulsory and that
nothing in Article 13(2) will apply to an amendment under the article.
1777. Article 368, as it stood before the Amendment, conferred plenary power to amend
all the provisions of the Constitution and the 24th Amendment, except in one respect,
namely, the compulsory character of the assent of the President to a bill for amendment,
is declaratory in character. To put it in a different language, as the majority decision in
the Golaknath case [1967] 2 S.C.R. 762 negatived the constituent power of the
Parliament to amend the Fundamental Rights in such a way as to take away or abridge
them which, according to the Amending Body, was wrong, the Amending Body passed
the amendment to make it clear that the power to amend is located in the article, that it is
a constituent power and not a legislative power as held by the majority decision in the
Galaknalh case, that the power is plenary in character and that Article 13(2) is not a bar to
the amendment of the Fundamental Rights in such a way as to take away or abridge them
under Article 368. That the object of the amendment was declaratory in character in clear
from the statement of Objects and Reasons for the Amendment. That says that the
Amendment was made to provide expressly that the Parliament has competence, in the
exercise of its amending power, to abridge or take away the Fundamental Rights since the
majority in the Golaknath Case held that the Parliament had no such power. As I have
already said, the Amendment has added nothing to the content of the article except the
requirement as to the compulsory character of the assent of the President to the bill for
amendment. That an Amending Body, in the exercise of its power to amend, if the power
to amend is plenary, can make an amendment in order to make clear what was implicit in
the article and to correct a judicial error in the interpretation of the article appears to me
to be clear.

1778. Mr. Palkhivala contended that as the power to amend under Article 368 as it stood
before the 24th Amendment was itself limited, the power to amend that power cannot be
utilised to enlarge the amending power.

1779. There is nothing illegal or illogical in a donor granting a limited power coupled
with a potential power or capacity in the donee to enlarge the limit of that power
according to the discretion of the donee. It is a mistake to suppose even on the
assumption that the actual power to amend under Article 368 as it stood before the 24th
Amendment was limited, the Amending Body cannot enlarge the limit of the power. As I
said, even if it be assumed that the actual power for amendment under the article was
limited, the article gave the Amending Body a potential power, to enlarge or contract the
limit of the actual power. The potential power when exercised by the Amending Body
makes the actual power either enlarged or contracted. The wording of proviso to Article
368, viz., “If the amendment seeks to make any change…(e) in the provision of this
article” makes it clear chat the object of the amendment of the article is to make change
in Article 368. On what basis is the assumption made that by making change in the
article, the area of the power, if actually limited, cannot be enlarged? I must confess my
inability to perceive any limit as to the character of the change that might be made in the
amending power. It was assumed by Hidayatullah, J. in his judgment in Golaknath Case
that the article can be so amended and a Constituent Assembly convoked to amend the
Fundamental Rights. Is such an amendment of Article 368 possible if the argument of the
petitioner is right that the power to amend the amending power cannot be exercised so as
to change the locus or the width of the amending power? The only thing required would
be that the amending power should be amended in the manner and form prescribed by the
article itself. And there is no case that that has not been done.
1780. Counsel also submitted that the operation of Article 13(2) was not liable to be
taken away by the amendment. He said that although there was no express provision in
Article 13(2) or in Article 368 which prevented the operation of Article 13(2) being taken
away, there was implied limitation for the reason that, if the Fundamental Rights could
not have been amended in such a way as Co take away or abridge them because of the
inhibition contained in Article 13(2), that inhibition could not have been removed
indirectly by amending Article 368 and Article 13(2). In other words, the argument was,
as the word ‘law’ in Article 13(2) included an amendment of the Constitution, that was an
express bar to the amendment of the Fundamental Rights in such a way as to take away
or abridge them and, therefore, the Amending Body cannot do in two stages what it was
prohibited from doing in one stage. Even on the assumption that the word ‘law’ in Article
13(2) included an amendment of the Constitution, I think there was nothing which
prevented the Amending Body from amending Article 368 and Article 13(2) in such a
way as to exclude the operation of Article 13(2) as there was no express or implied
prohibition for doing so.

1781. The next question for consideration is whether the 25th Amendment is valid. By
that Amendment, Article 31(2) was amended and the amended article says that no
property shall be acquired save by the authority of law which provides for acquisition or
requisition of the property for an ‘amount’ which may be fixed by such law or which may
be determined in accordance with such principles and given in such manner as may be
specified in such law and that no such law shall be called in question in any Court on the
ground that the amount so fixed or determined is not adequate or that the whole or any
part of such amount is to be given otherwise than in cash. An exception has been made in
the case of acquisition of property belonging to an educational institution established and
administered by a minority referred to in Clause (1) of Article 30 by providing that the
State shall ensure that the amount fixed by or determined under the law for acquisition of
such property must be such as would not restrict or abrogate the right guaranteed under
than clause. Clause (2B) to Article 31 provides for dispensing with the application of
Article 19(1)(f) to any law as is referred to in Sub-clause (2) of Article 31. A new article
was also inserted viz., Article 31C which provides that notwithstanding anything
contained in Article 13, no law giving effect to the policy of the State towards securing
the principles specified in Clause (b) or Clause (c) of Article 39 shall be deemed to be
void on the ground that it is inconsistent with or takes away or abridges any of the rights
conferred by Articles 14, 19 and 31; and no law containing a declaration that it is for
giving effect to such policy shall be called in question in any court on the ground that it
does not give effect to such policy : Provided that where such law is made by the
Legislature of a State, the provisions of this article shall not apply thereto unless such
law, having been reserved for the consideration of the President has received his assent.
1782. Mr. Palkhivala contended that the Fundamental Right to acquire, hold and dispose
of property is an essential feature of the Constitution, that there can be no dignified
citizens in a State unless they have the right to acquire and hold property, that the right to
acquire and hold property is essential for the enjoyment of all other Fundamental Rights
as it is the basis on which all other rights are founded, that the Fundamental Rights
guaranteed to the minorities would become a rope of sand if the right to hold and dispose
of property can be taken away and as power to acquire property for an ‘amount’
inadequate or illusory is given to the Parliament or State Legislature, that would damage
the essence or core of the Fundamental Right to property. Counsel said that if the core or
the essence of the right to hold property could be taken away by a law, the right to
freedom of press under Article 19(1)(a) would become meaningless as a publisher could
be deprived of his printing press by paying him a nominal amount and that the
fundamental right of the workers to form associations and of the religious denominations
to establish and maintain institutions for religious and charitable purposes would become
empty words.

1783. The framers of the Constitution regarded the right to acquire and hold property as a
Fundamental Right for the reason that a dignified human life is impossible without it.
Whether it is the weakest of all Fundamental Rights would depend upon the question
whether there is a heirarchy of values among the Fundamental Rights. The concept of
preferred freedoms is an indication that some judges are inclined to put the right to hold
property low in the scale of values.

1784. The exponents of natural law like Aristotle, St. Thomas Aquinas, Hobbes and even
positivists are agreed that right to life and property is the presupposition of a good legal
order. Property, according to Aristotle, is an instrument of the best and highest life.
Property is the necessary consequence and condition of liberty. Liberty and property
demand and support each other.

1785. The doctrine of natural rights has exercised a profound influence upon the
conception of private property. In its most modern form it insists that property is
indispensable to man’s individual development and attainment of liberty, Without
dominion over things, man is a slave. See John Moffatt Mecklin, “An Introduction to
Social Ethics”, pp. 302-321.

1786. The most that we can claim, as a general principle applicable to all stages of social
development, is that without some property or capacity for acquiring property there can
be no individual liberty, and that without some liberty there can be no proper
development of character. See Rashdall, “Property : Its Duties and Rights”, pp. 52-64.
1787. Persons without property enjoy no sense of background such as would endow their
individual lives with a certain dignity. They exist on the surface; they cannot strike roots,
and establish permanency. Holland, “Property : Its Duties and Rights”, pp. 183-192.
1788. In short, the concept of property is not an arbitrary ideal but is founded on man’s
natural impulse to extend his own personality. In the long run, a man cannot exist, cannot
make good his right to marriage or found a family unless he is entitled to ownership
through acquisition of property.

1789. However, it is a very common mistake to speak of property as if it were an
institution having a fixed content constantly remaining the same; whereas in reality, it has
assumed the most diverse forms and is still susceptible to great unforeseen modifications.
1790. The root of the difficulty is that in most of the discussions the notion of private
property is used too vaguely. It is necessary to distinguish at least three forms of private
property : (i) property in durable and non-durable consumer’s goods; (ii) property in the
means of production worked by their owners; (iii) property in the means of production
not worked or directly managed by their owners, especially the accumulations of masses
of property of this kind in the hands of a relatively narrow class. While the first two
forms of property can be justified as necessary conditions of a free and purposeful life,
the third cannot. For this type of property gives power not only over things, but through
things over persons. It is open to the charge made that any form of property which gives
man power over man is not an instrument of freedom but of servitude. See Professor
Morris Ginsberg, “Justice in Society”, p. 101.

1791. The foundation of our society today is found not in functions, but in rights; that
rights are not deducible from the discharge of function, so that the acquisition of wealth
and the enjoyment of property are contingent upon the performance of services but that
the individual enters the world equipped with rights to the free disposal of this property
and the pursuit of his economic self-interest, and that these rights are anterior to, and
independent of any service which he may render. In other words, “the enjoyment of
property and the direction of industry are considered to require no social justification”
(See the passage quoted in “Equal Protection Guarantee and the Right to Property under
the Indian Constitution”, by Jagat Narain, International And Comparative Law Quarterly,
Vol. 15, 1966, pp. 206-7).

1792. The framers of our Constitution made the right to acquire, hold and dispose of
property a Fundamental Right thinking that every citizen in this country would have an
opportunity to come by a modicum of that right. Therefore, as the learned Attorney
General rightly contended any defence of the right to own and hold property must
essentially be the defence of a well distributed property and not an abstract right that can,
in practice, be exercised only by the few.

1793. Article 39(b) provides that the State shall direct its policy towards securing that the
ownership and control of the material resources of the community are so distributed as
best to subserve the common good. Article 39(c) states that the State shall direct its
policy towards securing that the operation of the economic system does not result in the
concentration of wealth and means of production to the common detriment.
1794. Sir Ivor Jennings has said that the propositions embodied in these sub-articles are
derived from Article 45 of the Irish Constitution and that in turn is based upon Papal
Bulls. See Sir Ivor Jennings, “Some Characteristics of the Indian Constitution”, pp. 31-

32.
1795. His Holiness Pope Paul VI, following the previous encyclicals on the subject has
said : See Encyclical Letter of Pope Paul VI (1967), “On the Development of Peoples”,
pp. 18, 58, footnote at p. 58.

To quote St. Ambrose : “…the world is given to all, and not only to the
rich”. That is, private property does not constitute for anyone as absolute
and unconditioned right. No one is justified in keeping for his exclusive
use what he does not need, when others lack necessities. In a word,
‘according to the traditional doctrine as found in the Fathers of the Church
and the great theologians, the right to property must never be exercised to
the detriment of the common good.

God has intended the earth and all that it contains for the use of all men
and all peoples. Hence, justice, accompanied by charity, must so regulate
the distribution of created goods that they are actually available to all in an
equitable measure.

Moreover, all have the right to possess a share of earthly goods sufficient
for themselves and their families.

In extreme necessity all goods are common, that is, are to be shared.
1796. The basic institution of property is not to be confused with particular forms it may
assume in different ages or regions. These will be justified according as they continue to
show that they are achieving the general aim of ministering to the good of human life.
Natural right may also be violated under a regime in which a great number, although
theoretically free, are in practice excluded from the possibility of acquiring property. See
William J. McDonald, “The Social Value of Property according to St. Thomas Aquinas”,
p. 183.

1797. When property is acquired for implementing the directive principles under Article
39(b) or 39(c), is there an ethical obligation upon the State to pay the full market value?
In all civilized legal systems, there is a good deal of just expropriation or confiscation
without any direct compensation. Indeed, no one, in fact, had the courage to argue that
the State has no right to deprive an individual of property to which he is so attached that
he refuses any money for it. Article 31(2A) proceeds on the assumption that there is no
obligation upon the State to pay compensation to a person who is deprived of his
property. What does it matter to the person who is deprived of his property whether after
the deprivation, the State or a Corporation owned or controlled by the State acquires title
to it? Every acquisition by State pre-supposes a deprivation of the owner of the property.
If when depriving a person of his property, the State is not bound to pay compensation,
what is the principle of justice which demands that he should be compensated with full
market value merely because the title to the property is transferred to State or the
Corporation as aforesaid after the deprivation. No absolute principle of justice requires it.
The whole business of the State depends upon its rightful power to take away the
property of Dives in the form of taxation and use it to support Lazarus. When slavery was
abolished in America, by law, the owners had their property taken away. The State did
not consider itself ethically bound to pay them the full market value of their slaves. It is
certainly a grievous shock to a community to have a large number of slave owners, whose
wealth made them leaders of culture, suddenly deprived of their income. Whether it was
desirable for the slaves themselves to be suddenly taken away from their masters and cut
adrift on the sea of freedom without compensation is another matter. “When prohibition
was introduced in America, there was virtual confiscation of many millions of dollars’
worth of property. Were the distillers and brewers entitled to compensation for their
losses?. The shock to the distillers and brewers was not as serious as to others e.g., saloon
keepers and bartenders who did not lose any legal property since they were only
employees, but who found it difficult late in life to enter new employments. These and
other examples of justifiable confiscation without compensation are inconsistent with the
absolute theory of private property”. See generally M.R. Cohan, “Property and
Sovereignty”, Law and Social Order, p. 45 onwards.

1798. An adequate theory of social justice should enable one to draw the line between
justifiable and unjustfiable cases of confiscation.

1799. The intention of the framers of the Constitution, when they drafted Article 24 [the
original Article 31(2)], can be seen from the speech of Pandit Jawaharlal Nehru in the
Constituent Assembly on September 10, 1949. Constituent Assembly Debates, Vol. IX,
1193.

…Eminent lawyers have told us that on a proper construction of this
clause, normally speaking, the judiciary should not and does not come in.
Parliament fixes either the compensation itself or the principles governing
that compensation and they should not be challenged except for one
reason, where it is thought that there has been a gross abuse of the law,
where in fact there has been a fraud on the Constitution.

1800. Shri K.M. Munshi (who spoke in the Constituent Assembly on the draft Article 24
on September 12, 1949, observed : Constituent Assembly Debates, Vol. IX, p. 1299.
We find on the English Statute Book several Acts, the Land Acquisition
Act, the Land Clauses Act, the Housing Act, in all of which a varying
basis of compensation has been adopted to suit not only to the nature of
the property but also the purpose for which it is to be acquired. Parliament
therefore is the judge and master of deciding what principles to apply in
each case.

1801. In the State of West Bengal v. Bela Banerjee (1954) S.C.R. pp. 558, 563-4, the
expectation entertained by the Constituent Assembly that the Court will not interfere with
the fixation of compensation by Parliament was belied. The Court said in that case that
the owner of the property expropriated must be paid the just equivalent of what he has
been deprived of and that within the limits of this basic requirement of full
indemnification of the expropriated owner, the Constitution allows free play to the
legislative judgment as to what principles should guide the determination of the amount
payable.

1802. In order to bring Article 31(2) in conformity with the clear inten tion of the framers
of the Constitution, the Fourth Amendment to the Constitution was passed and it came
into effect on April 27, 1955. At the end of Article 31(2) the following words were
introduced by the Amendment : “…and no such law shall be called in question in any
Court on the ground that the compensation provided by the law is not adequate.” The
effect of the amendment was considered by this Court in P. Vajravelu Mudaliar v. Deputy
Collector
(1965) 1 S.C.R. pp. 614, 626. Subba Rao, J. (as he then was) said that the fact
that Parliament used the same expressions namely, ‘compensation’ and ‘principles’ as were
found in Article 31 before the amendment is a clear indication that it accepted the
meaning given by this Court to those expressions in Mrs. Bela Banerjee’s Case and that it
follows that a Legislautre in making a law of acquisition or requisition shall provide for a
just equivalent of what the owner has been deprived of or specify the principles for the
purpose of ascertaining the ‘just equivalent’ of what the owner has been deprived of.
1803. In Union of India v. Metal Corporation (1967) 1 S.C.R. p. 255, it was laid down
that to provide written down value of a machinery (as it was understood under the
Income Tax Act) was not in compliance with Article 31(2) because it did not represent
the just equivalent of the machinery, meaning thereby, the price at or about the time of its
acquisition. Subba Rao, J. said that the law to justify itself has to provide for the payment
of a ‘just equivalent’ to the land acquired or lay down principles which will lead to that
result.

1804. Two years later, in Gujarat v. Shantilal (1969) 3 S.C.R. 341, this Court overruled
the decision in the Metal Corporation Case and Shah, J. observed that if the quantum of
compensation fixed by the Legislature is not Habile to be canvassed before the Court on
the ground that it is not a just equivalent, the principles specified for determination of
compensation will also not be open to challenge on the plea that the compensation
determined by the application of those principles is not a just equivalent.
1805. In the Bank Nationalisation Case R.C. Cooper v. Union of India [1970] 3 S.C.R.
530, the majority decision virtually overruled the decision in Gujarat v. Shantilal. The
majority was of the view that even after the Fourth Amendment ‘compensation’ meant
“the equivalent in terms of money of the property compulsorily acquired” according to
‘relevant principles’ which principles must be appropriate to the determination of
compensation for the particular class of property sought to be acquired.
1806. It was in these circumstances that the word ‘amount’ was substituted for
‘compensation’ in the sub-article by the 25th Amendment.

1807. It was submitted on behalf of the petitioner that the word ‘amount’ implies a norm
for fixing it and that at any rate, when principles for fixing the amount are referred to, the
principles must have some relevancy to the amount to be fixed.

1808. The whole purpose of the amendment was to exclude judicial review of the
question whether the ‘amount’ fixed or the principle laid down by law is adequate or
relevant.

1809. Mukherjea, C.J. said in Rat Sahib Ram Jawaya Kapur v. State of Punjab (1955) 2
S.C.R. 225, 237, that the Cabinet, enjoying as it does, a majority in the legislature
concentrates in itself the virtual control of both legislative and executive functions; and as
the Ministers constituting the Cabinet are presumably agreed on fundamentals and act on
the principle of collective responsibility, the most important questions of policy are all
formulated by them.

1810. Much the same sentiment was expressed by Hegde, J. see Sita Ram Bishambhar
Dayal v. State of U.P.
(1972), 29 Sales Tax Cases, 206:

In a Cabinet form of Government, the executive is expected to reflect the
views of the Legislature. In fact in most matters it gives the lead to the
Legislature. However much one might deplore the “New Despotism” of
the executive, the very complexity of the modern society and the demand
it makes on its government have set in motion forces which have made it
absolutely necessary for the legislatures to entrust more and more powers
to the executive. Text book doctrines evoked in the 19th century have
become out of date….

1811. When the Cabinet formulates a proposal for acquisition of property, it will have the
relevant materials to fix the amount to be paid to the owner or the principles for its
fixation. Several factors will have to be taken into account for fixing the amount or laying
down the principles; the nature of the property sought to be acquired, the purpose for
which the acquisition is being made, the real investment of the owner excluding the
fortuitous circumstances like unearned increment and also marginal utility of the property
acquired to the owner. Principles of social justice alone will furnish the yardstick for
fixing the amount or for laying down the principles. The proposal becomes embodied in
law, if the Parliament agrees to the Bill embedying the proposal. The whole point is that
the fixation of the amount or the laying down of the principle for fixing it is left to the
absolute discretion of the Parliament or the State Legislatures on the basis of
consideration of social justice. That the fixation is in the absolute discretion of Parliament
or the State Legislature is further made clear when it is laid down that “no such law shall
be called in question in any Court on the ground that the amount so fixed or determined is
not adequate.” If the Parliament or State legislature can fix any amount, on consideration
of principles of social justice, it can also formulate the principle for fixing the amount on
the very same consideration. And the principle of social justice will not furnish judicially
manageable standards either for testing the adequacy of the amount or the relevancy of
the principle.

1812. The article as amended provides no norm for the Court to test the adequacy of the
amount or the relevancy of the principle. Whereas the word ‘compensation’, even after the
Fourth Amendment, was thought to give such a norm, namely, the just’ equivalent in
money of the property acquired or full indemnification of the owners the word ‘amount’
conveys no idea of any norm. If supplies no yard-stick. It furnishes no measuring rod.
The neutral word ‘amount’ was deliberately chosen for the purpose. I am unable to
understand the purpose in substituting the word ‘amount’ for the word ‘compensation’ in
the sub article unless it be to deprive the Court of any yardstick or norm for determining
the adequacy of the amount and the relevancy of the principles fixed by law. I should
have thought that this coupled with the express provision precluding the Court from
going into the adequacy of the amount fixed or determined should put it beyond any
doubt that fixation of the amount or determination of the principle for fixing it is a matter
for the Parliament alone and that the Court has no say in the matter.
This Court said in Shantilal’s Case [1969] 3 S.C.R. pp. 341, 366:
…it does not however mean that something fixed or determined by the
application of specified principles which is illusory or can in no sense be
regarded as compensation must be upheld by the courts, for, to do so,
would be to grant a charter of arbitrariness.

1813. These observations were made with reference to the sub-article as it stood before
the 25th Amendment, namely, before the substitution of the word ‘amount’ for the word
‘compensation’ in it Even if the decision of this Court in Shantilal’s Case is assumed to be
correct, what is its relevancy after the substitution of the word ‘amount’ in Article 31(2) as
regards the jurisdiction of the Court to test the adequacy of the amount on the ground of
arbitrariness.

1814. I do not propose to decide nor is it necessary for the purpose of adjudging the
validity of the 25th Amendment whether a law fixing an amount which is illusory or
which is a fraud on the Constitution, can be struck down by Court. It is said that the
instances in which the Court can interefere to test the adequacy of compensation or the
relevancy of the principles for determination of compensation had been laid down in the
Bank Nationalisation Case and when the 25th Amendment did not make any change in
the clause, namely, “no such law shall be called in question in any court on the ground
that the amount so fixed or determined is not adequate” but retained it in its original form,
the only inference is that the Parliament approved the interpretation placed upon the
clause by this Court and, therefore, the Court has power to examine the question Whether
the amount fixed by law is adequate or illusory or that the principles for fixation of the
amount are relevant. I am not quite sure about the nature of the presumption when the
word “compensation” has, been deleted from the sub-article and the word “amount”
substituted.

1815. In The Royal Court Derby Procelain Co. Ltd. v. Raymond Russel [1949] 2 K.B.
417 at 429 Denning, L.J. said:

I do not believe that whenever Parliament re-enacts a provision of a statute
if thereby gives statutory authority to every erroneous interpretation which
has been put upon it. The true view is that the Court will be slow to
overrule a previous decision on the interpretation of a statute when it has
long been acted on, and it will be more than usually slow to do so when
Parliament has, since the decision, re-enacted the statute in the same
terms.

1816. See also the speech of Lord Radcliffe in Galloway v. Galloway [1956] A.C. 299.
The presumption, if there is any, is always subject to an intention to the contrary.
1817. Counsel for the petitioner argued that as Article 19(i)(f) is still retained it would be
paradoxical if a law could provide for acquisition or requisition of property on payment
of an inadequate or illusory amount. He said, even if the amount given is not the just
equivalent in money of the value of the property acquired, it must at least be an amount
having reasonable relation to its value as Parliament cannot be deemed to have intended
by the Amendment to enable a law being passed fixing an unreasonably low amount as
the right to acquire and hold property is still a Fundamental Right under Article 19. If we
are to import into the concept of ‘amount’ the implication of reasonableness with
reference to the market value of the property, it would immediately open the door to the
justiciability of the question of the adequacy of the amount fixed or determined which the
sub-article expressly says it is not open to the Court to go into.
1818. The Fundamental Right to property is attenuated to a certain extent. But it is not
wholly taken away. The right that the property could be acquired only under a law fixing
an amount or the principles for determining it and for a public purpose would still remain.
This Court can strike down an amendment of the Constitution only on the ground that the
amendment was not made in the manner and form required by Article 368, or that the
amendment was made in violation of some express or implied limitation upon the power
of amendment.

1819. A Constitutional amendment which provides for the law fixing the ‘amount’ or the
principles for determining the amount instead of compensation or the principles for its
determination and which deprives the Court of the power of judicial review of the
question whether the amount or the principles fixed by law is adequate or are relevant,
cannot be adjudged bad on the ground of some invisible radiation from the concept that
the right to acquire, hold or dispose of property is a Fundamental Right.
1820. If full moon compensation has to be paid, concentratiion of wealth in the form of
immovable or movable property will be transformed into concentration of wealth in the
form of money and how is the objective underlying Article 39(b) and (c) achieved by the
transformation ? And with there be enough money in the coffers of the State to pay full
compensation?

1821. As the 24th Amendment which empowers Parliament to take away or abridge
Fundamental Right has been held by me to be valid, I do not think there is any
conceivable basis on which I can strike down the amendment to Article 31(2). Nor can I
read any implication in to the word ‘amount’ and say that it must be reasonable as that
would imply a standard. Having regard to the neutral and colourless character of the word
‘amount’ and the express provision excluding judicial review of the question of the
adequacy of the amount, the question of reasonableness of the amount or the relevancy of
the principle is entirely outside the judicial ken.

1822. Now I turn to the question of the validity of Article 31C.

1823. Counsel for the petitioner submitted that there is a fundamental distinction between
amending Fundamental, Rights in such a way as to abridge or take them away and
making an amendment in the Constitution which enables Parliament in its legislative
capacity and the legislatures of the States to pass a law violating Fundamental Rights and
making it valid. According to counsel what has been done by Article 31C is to enable
Parliament and State Legislatures to make Constitution-breaking laws and put them
beyond challenge in any Court with the result that laws which would be void as
contravening the Fundamental Rights are deemed, by a fiction of law, to be not void and
that is a repudiation of the supremacy of the Constitution which is an essential feature of
the Constitution. Counsel further said the Directive Principles which were intended by
the Constitution-makers to run as subsidiary to Fundamental Rights have been made
paramount to them and laws to implement the Directive Principles specified in Article
39(b) and (c) are made immune from attack, even if they violate Fundamental Rights
under Articles 14, 19 and 31. He further said that a declaration by Parliament of the State
legislature that a law is to give effect to the policy of the State towards securing the
principles specified in Article 39(b) or (c) has been made final which, in effect, means
that Parliament and State legislatures can pass any laws in the exercise of their legislative
power, whether they give effect to the policy of State towards securing the Directive
Principles contained in Article 39(b) and (c) or not, and get immunity for those laws from
attack under Articles 14, 19 and 31.

1824. I should have thought that Article 31C is a proviso to Article 13(2) in that it
enables Parliament or State Legislatures to pass laws of a particular type which would not
be deemed to be void even if they violate the provision of Articles 14, 19 and 31.
1825. I have no doubt that ‘law’ in Article 31C can only mean a law passed by Parliament
or the State legislatures. The word must take its colour from the context.
1826. The makers of the Constitution imposed a ban by Article 13(2) upon the ‘State’
passing a law in contravention of the rights conferred by Part III. If 24th Amendment
which enablies Parliament to make an amendment of the Fundamental Rights in such a
way as to take away or abridge them is valid, what is there to prevent Parliament or state
legislatures to pass law for implementing the Directive Principles specified in Article
39(b) and (c) which would be immune from attack on the ground that those laws violate
Articles 14, 19 and 31? Is it not open to the Amending Body to enact an amendment
saying in effect that although all laws passed by Parliament and State legislatures, which
violate fundamental rights are void, laws passed by Parliament and State legislatures for
giving effect to the policy of the State towards securing directive principles specified in
Article 39(b) and (c) would not be void, even if they contravene some of the fundamental
rights, namely, those under Articles 14, 19 and 31? Article 31C merely carves out a
legislative field with reference to a particular type of law, and exempts that law from the
ambit of Article 13(2) in some respects. Parliament or State legislatures pass a law for
giving effect to the Directive Principles specified in Article 39(b) or (c), not by virtue of
Article 31C, but by virtue of their power under the appropriate legislative entires. What
Article 31C does is to confer immunity on those laws from attack on the ground that they
violate the provision of Articles 14, 19 and 31.

1827. The material portion of Article 31A is in pari materia with the first part of Article
31G. Article 31A has been held to be valid by this Court in Sankari Prasad’s Case [1952]
S.C.R. 89. The fact that the argument now urged did not occur to counsel who appeared
in the case or the great judges who decided it is a weighty consideration in assessing its
validity. To make a distinction between Article 31A on the ground that Article 31A
provides for laws dealing with certain specified subjects only whereas Article 31C makes
provisions for laws to give effect to the State policy for securing the directive principles
specified in Article 39(b) and (c) is, to my mind, to make a distinction between
Tweedledum and Tweedledee. One can very well say that the subject matter of the law
referred to in Article 31C is that dealt with by Article 39(b) and (c) or that 31A provides
for immunity of the laws for securing the objects specified therein from attack on the
ground that they violate Articles 14, 19 and 31. Does the artificial characterisation of a
law as one with reference to the object or subject make any difference in this context ?
think not.

1828. It is a bit difficult to understand how Article 31C has delegated or, if I may say so
more accurately, invested the Parliament in its legislative capacity or the State
legislatures, with any power to amend the Constitution. Merely because a law passed by
them to give effect to the policy of the State towards securing the Directive Principles
specified in Article 39(b) and (c) in pursuance to valid legislative, entries in the
appropriate Lists in the Seventh Schedule might violate the Fundamental Rights under
Articles 14, 19 and 31 and such law is deemed not void by virtue of Article 31C, it would
not follow that Article 31C has invested the Parliament in its legislative capacity or the
State legislatures with power to amend the Constitution. It is by virtue of the 25th
Amendment that the law, although it might violate the Fundamental Rights under Articles
14, 19 and 31 is not deemed viod. Whenever Parliament or State legislatures pass such a
law, the law so passed gets immunity from attack on the ground that it violates the
Fundamental Rights under Articles 14, 19 and 31 by Virtue of Article 31C which in
effect has made a pro-tanto amendment of Article 13(2) in respect of that category of
laws. It is a mistake to suppose that every time when Parliament in its legislative capacity
or a State legislature passes such a law and if the law violates the Fundamental Rights
under Articles 14, 19 and 31, it is that law which amends the Constitution and makes it
valid. The amendment of the relevant provision of the Constitution, namely Article 13(2),
has already been made by the 25th Amendment. And as I said it is that amendment which
confers upon the law immunity from attack on the ground that it violates the Fundamental
Rights under the above said articles.

1829. Parliament in its legislative capacity or the State legislatures cannot confer any
immunity upon the laws passed by them from the attack and they do not do so. They rely
upon the 25th Amendment as conferring the immunity upon the law which gives effect to
the State Policy towards securing the above mentioned purpose. I confess my inability to
understand the distinction between a law passed in pursuance of an amendment of the
Constitution which lifts the ban of Article 13(2) and a law passed in pursuance of an
amendment which says that the law shall not be deemed to be void on the ground that it is
inconsistent with or takes away or abridges the rights conferred by the articles in Part III.
The distinction, to my mind, is invisible. Take one illustration : Article 15(4) says:
Nothing in this article or in Clause (2) of Article 29 shall prevent the State
from making any special provisions for the advancement of any socially
and educationally backward classes of citizens or for the Scheduled Castes
and Scheduled Tribes.

Suppose the sub-article had said:

Notwithstanding anything contained in this article, or Clause 2 of Article
29 the State shall be competent to make special provision for the
advancement of any socially and educationally backward classes of
citizens or for the Scheduled Castes and Scheduled Tribes and such a law
shall not be deemed to be void under Article 13(2).

In both the cases, the amendment has brought about the same effect, namely, the law
shall not be deemed to be void for contravention of the right conferred by Article 15 or
Article 29(2), notwithstanding the difference in the wording by which the effect was
brought about. And, in both cases it is the amendment of the Constitution which gives the
law the immunity from attack on the ground that it is in contravention of the rights
conferred by Part III.

1830. If Article 31C is assumed to invest Parliament in its legislative capacity or State
legislatures with power to pass a law of the description in question amending
Fundamental Rights under Articles 14, 19 and 31 in such a way as to take away or
abridge them is the grant of such a power valid. The answer seems to me to be simple. If
the effect of Article 31C is as assumed, then it is a pro-tanto amendment of Article 368. It
is not necessary that Article 31C should in such a case purport to amend Article 368. See
Mohamed Samsudeen Kariapper v. S.S. Wijesinha and Anr. (1968) A.C. 717, 739 to 744.
Nor is it necessary that Article 31C should commence with the words “Notwithstanding
anything contained in Article 368”. Just as the Dog Act under an uncontrolled
Constitution, pro-tanto amends the so called Constitution if it is inconsistent with it, so
also under a controlled Constitution an amendment of the Constitution, if inconsistent
with any provision of the Constitution would pro-tanto amend it. The 25th Amendment
was passed in the manner and form required for amendment of Article 368. I cannot read
any limitation upon the power to amend the amending power which would preclude
Article 368 from being amended in such a way as to invest part of the amending power in
Parliament in its ordinary legislative capacity or in State legislature, to be exercised by
them in a form and manner different from that prescribed by Article 368.
1831. The supposed bad odour about the article should not upset our judgment in
adjudging its Constitutionality. We have no power under the Constitution to adjudge a
Constitutional amendment as unConstitutional on the ground that the amendment would
in effect vest large powers in Parliament and State legislatures to pass laws which might
violate Articles 14, 19 and 31.

1832. Counsel for the petitioner asked the question why the right to pass laws violating
the freedom of speech guaranteed under Article 19(1)(a) is given to Parliament in its
legislative capacity and to the State legislatures by Article 31C when it is seen that
Clauses (b) and (c) of Article 39 are concerned with matters which have no connection
with that freedom.

1833. In my dissenting judgment in Bennett Coleman and Co. and Ors. v. Union of India
and Ors.
etc. [1972] 2 S.C.C. 788, I had occasion to deal with certain aspects of the
modern press. Mr. Seervai has rightly emphasized its commercial character and how that
aspect, though connected with freedom of speech might require control. Though the press
stands as the purveyor of truth and the disinterested counsellor of the people, it is now
primarily a business concern; an undertaking conducted for profit like any other, that the
proprietor is a man of business and though he may desire power as well as money, profit
comes before political opinions. According to Lord Bryce the power of the newspaper
has two peculiar features. It has no element of Compulsion and no element of
Responsibility. Whoever exposes himself to its influence does so of his own free will. He
need not buy the paper, nor read it nor believe it. If he takes it for his guide, that is his
own doing. The newspaper, as it has no legal duty, is subject to no responsibility, beyond
that which the law affixes to indefensible attacks on private character or incitements to
illegal conduct. The temptations to use the influence of a newspaper for the promotion of
pecuniary interests, whether of its proprietors or of others, have also increased.
Newspapers have become one of the most available instruments by which the Money
power can make itself felt in politics, and its power is practically irresponsible, for the
only thing it need fear is the reduction of circulation, and the great majority of its readers,
interested only in business and sport, know little of and care little for the political errors it
may commit. See Lord Bryce, “Modern Democracies”, Vol. I, the Chapter on “The Press
in a Democracy”, pp. 104-124.

1834. The news content of the press enters at once into the thought process of the public.
The fulness and unbent integrity of the news thus becomes a profund social concern. That
which is a necessary condition of performing a duty is a right; we may therefore speak of
the moral right of a people to be well served by its press. Since the citizen’s political duty
is at stake, the right to have an adequate service of news becomes a public responsibility
as well. So freedom of the press must now cover two sets of rights and not one only. With
the rights of editors and publishers to express themselves there must be associated a right
of the public to be served with a substantial and honest basis of fact for its judgments of
public affairs. Of these two, it is the latter which today tends to take precedence in
importance. The freedom of the press has changed its point of focus from the editor to the
citizen. This aspect of the question was considered by the United States Supreme Court in
United States v. Associated Press 326 U.S. 20. Mr. Justice Black who wrote the majority
opinion sees the welfare of the public as the central issue. The fundamental
acknowledgement that press functions are now, in the eyes of the law as well as common
sense “clothed with a public interest” suggest an affirmative obligation on the part of the
Government.

1835. Nobody demurs when a law preventing adulteration of food is passed. Is the
adulteration of news, the everyday mental pabulum of the citizen, a less serious matter?
The need of the consumer to have adequate and uncontaminated mental food is such that
he is under a duty to get it. Because of this duty his interest acquires the status of a right
since the consumer is no longer free not to consume and can get what he requires only
through the existing press organs, the protection of the freedom of the issuer is no longer
sufficient to protect automatically the consumer or the community. The general policy of
laissez faire in this matter must be reconsidered. The press is a public utility in private
hands and cannot be left free from all kinds of regulation. The ante-thesis between
complete laissez faire and complete governmental operation or control of the press is for
our society unreal Therefore, the question is whether, without intruding on the press
activity, the State may regulate the conditions under which those activities take place so
that the public interest is better served. See Hocking, “The Freedom of the Press”, pp.
167-9. As I said in my judgment, concentration of power substitutes one controlling
policy for many independent policies, it lessens the number of competitOrs. The
influential part of the nation’s press is large scale enterprise closely inter-locked with the
system of finance and industry. It will not escape the natural bias of what it is. Yet, if
freedom is to be secure, the bias must be known and overcome. It may also be necessary
for the State to extend the scope of present legal remedies, if a given type of abuse
amounts to poisoning the wells of the public opinion. It might be necessary in passing a
Jaw for giving effect to the State policy towards securing the Directive Principles
contained in Article 39(b) and (c) to deal with the commercial aspect of the press, and
that aspect being connected with the freedom of speech, it might become inevitable for
the law to abridge that freedom.

1836. Whatever one’s personal views might be about the wisdom of Article 31C,
whatever distrust one might have in the attempt at improving society by what one may
think as futile if not mischievous economic tinkering, it is not for us to prescribe for the
society or deny the right of experimentation to it within very wide limits.
1837. It was said that, as Article 31C bars judicial scrutiny of the question that a law
containing the declaration gives effect to the policy of the State, Parliament and State
legislatures can pass laws having no nexus with the Directive Principles specified in
Article 39(b) or (c) and violate with impunity the Fundamental Rights under Articles 14,
19 and 31.

1838. The purpose of Article 31C is only to give immunity to a law for giving effect to
the policy of the State towards securing the Directive Principles under Article 39(b) and

(c) from attack on the ground that its provisions violate Articles 14, 19 and 31. A law
which will never give effect the State policy towards securing these principles will enjoy
no immunity, if any of its provisions violates these articles. It is only a law for giving
effect to the State policy towards securing the principles specified in Article 39 (b) and

(c) that can contain a declaration that it is for giving effect to such a policy and it is only
such a declaration that will bar the scrutiny by the Court of the question that the law does
not give effect to the policy. The expression ‘no law’ in the latter part of Article 31C can
only mean the type of law referred to in the first part. To be more specific the expression
‘no law’ occurring in the latter part of the article can only mean ‘no such law’ as is referred
to in the first part. It would be very strange were it otherwise. If any other construction
were to be adopted, a declaration could shield any law, even if it has no connection with
the principles specified in Article 39(b) or (c) from attack on the ground of violation of
these articles. Any law under the Sun can be brought under the protective umbrella of the
declaration. Therefore, as I said, it is only a law for giving effect to the policy of the State
towards securing the principles specified in Clauses (b) and (c) of Article 39, that can
contain a declaration. If a declaration is contained in any law which does not give effect
to the policy of the State towards securing the principles specified in these clauses, the
Court can go into the question whether the law gives effect to the said policy. Whenever
a question is raised that the Parliament or State legislatures have abused their power and
inserted a declaration in a law not for giving effect to the State policy towards securing
the Directive Principles specified in Article 39(b) or (c), the Court must necessarily go
into that question and decide it. To put it in other words, the legislative jurisdiction to
incorporate a declaration that the law gives effect to the policy of the State is conditioned
upon the circumstances that the law gives effect to the policy of the State towards
securing the Directive Principles specified in Article 39(b) and (c). If this is so, the
declaration that the law is to give effect to the policy of the State cannot bar the
jurisdiction of the Court to go into the question whether the law gives effect to the policy.
The declaration can never oust the jurisdiction of the Court to see whether the law is one
for giving effect to such a policy, as the jurisdiction of the legislature to incorporate the
declaration is founded on the law being one to give effect to the policy of the State
towards securing these principles.

1839. In order to decide whether a law gives effect to the policy of the State towards
securing the Directive Principles specified in Article 39(b) or (c), a Court will have to
examine the pith and substance, the true nature and character of the law as also its design
and the subject matter dealt with by it together with its object and scope. If the Court
comes to the conclusion that the declaration was merely a pretence and that the real
purpose of the law is the accomplishment of some object other than to give effect to the
policy of the State towards securing the Directive Principles in Article 39(b) and (c), the
declaration would not be a bar to the Court from striking down any provision therein
which violates Articles 14, 19 or 31. In other words, if a law passed ostensibly to give
effect to the policy of the State is, in truth and substance, one for accomplishing an
unauthorized object, the Court would be entitled to tear the veil created by the declaration
and decide according to the real nature of the law.

1840. Apart from the safeguard furnished by judicial scrutiny, there is sufficient
guarantee in Article 31C that a State legislature will not abuse the power as the law
passed by it will be valid only when it has been reserved for the assent of the President
and has obtained his assent. In the light of what I have said, the apprehension expressed
in some quarters that if judicial scrutiny of the question whether the law gives effect to
the policy of the State towards securing these Directive Principles is barred, it will lead to
the disintegration of the country has no real foundation. Nor has the dictum of Justice
Holmes : Holmes, “Collected Legal Papers”, pp. 295-296. “I do not think that the United
States would come to an end if the Supreme Court lost our power to declare an Act of the
Congress void. But I do think that the Union would be imperilled if we could not make
that declaration as to the laws of the several States”, any relevance in the context.
1841. It was said that the Constitution-makers never intended that Fundamental Rights
should be subservient to Directive Principles and that they visualized a society where the
rights in Part III and the aspirations in Part IV would co-exist in harmony. (The doctrine
of harmonious construction has been a panacea for many of our ills. But I am not sure of
its efficiency.) A succeeding generation might view the relative importance of the
Fundamental Rights and Directive Principles in a different light or from a different
perspective. The value judgment of the succeeding generations as regards the relative
weight and importance of these rights and aspirations might be entirely different from
that of the makers of the Constitution. And it is no answer to say that the relative priority
value of the Directive Principles over Fundamental Rights was not apprehended or even
if apprehended was not given effect to when the Constitution was framed or to insist that
what the Directive Principles meant to the vision of that day, it must mean to the vision of
our time.

1842. I have no doubt in my mind as regards the validity of the 29th Amendment. For the
reasons given in the judgment of my learned brother Ray, J., I hold that the 29th
Amendment is valid.

1843. The argument in these cases lasted for well nigh six months. Acres of paper and
rivers of ink have been employed before and during the argument in supplying the Court
with materials from all sources. It will be a tragedy if our conclusion were to fail to give
adequate guidance to the Bench concerned in disposing of these cases. I do not, want the
conclusions to which I have reached to remain a Delphic oracle. I would, therefore, sum
up my findings.

1844. I hold that the decision in Golaknath Case that the Parliament had no power to
amend Fundamental Rights in such a way as to take away or abridge them was wrong,
that the power to amend under Article 368 as it stood before the 24th Amendment was
plenary in character and extended to all the provisions of the Constitution, that the 24th
Amendment did not add anything to the content of Article 368 as it stood before the
amendment, that it is declaratory in character except as regards the compulsory nature of
the assent of the President to a bill for amendment and that the article as amended makes
it clear that all the provisions of the Constitution can be amended by way of addition,
variation or repeal. The only limitation is that the Constitution cannot be repealed or
abrogated in the exercise of the power of amendment without substituting a mechanism
by which the State is constituted and organized. That limitation flows from the language
of the article itself.

1845. I do not think there were or are any implied or inherent limitations upon the power
of amendment under the article.

1846. The 24th Amendment is valid.

1847. The 25th Amendment, including Article 31C, is valid. The word ‘amount’ in Article
31(2), as amended, does not convey the idea of any norm. The fixation of the amount or
the principle for determining the amount is a matter within the absolute discretion of the
Parliament or the State Legislatures. The Court cannot go into the question whether the
amount fixed by law or the principle laid down for determining the amount is adequate or
relevant.

1848. The declaration visualized in Article 31C that the law gives effect to the policy of
the State towards securing the principles specified in Article 39(b) and (c) of the
Constitution would not oust the jurisdiction of the Court to go into the question whether
the law gives effect to the policy. The jurisdiction of Parliament or the State legislatures
to incorporate the declaration in a law is conditioned upon the circumstance that the law
is one for giving effect to the State policy towards securing the aforesaid principles.
1849. The 29th Amendment is valid.

1850. I would have the writ petitions disposed of in the light of these findings. I would
make no order as to costs here.

M.H. Beg, J.

1851. This reference to a special bench of thirteen Judges, larger than any previous bench
hearing a case in this Court, was made so that the correctness of a view which became
binding law of this country by a narrow majority of one, as a result of the eleven Judge
decision of this Court, in Golak Nath and Ors. v. State of Punjab and Anr. [1967] 2
S.C.R. 762 may be if need be reconsidered. That view was that the prohibition contained
in Article 13(2) of our Constitution against the making of any law by the State “which
takes away or abridges the rights conferred” by the chapter on Fundamental Rights
making laws made in contravention of this provision void “to the extent of the
contravention” applies to Constitutional amendments also. Although that was a decision
on a limitation held to exist, under our Constitution, as it then stood, on the power of
amendment contained in Article 368 of the Constitution, yet, it did not decide what the
position would be, if Article 368 was itself amended under the express power of such
amendment recognised by Clause (e) of the proviso to Article 368 (2) of the Constitution.
Although, that question, which then neither arose nor was decided, is before us now
directly for decision, yet, I think, we cannot avoid pronouncing upon the correctness of
the majority decision in the Golak Nath’s case (Supra), which has a bearing upon the
scope of the power of amendment contained in the unamended Article 368.
1852. The cases before us have become so much loaded with learning and marked by
brilliance of exposition of all the points involved, either directly or indirectly, both by my
learned brethren and the members of the Bar of this Court, in view of the crucial
importance, for the future Constitutional history of this country, of the issues placed
before us, that it would be presumptuous on my part to attempt to deal with every point
which has been raised. Indeed, it is not necessary for me to repeat such views as I accept
as correct expressed by my learned brethren with whose conclusion I agree. The reasons
for my very respectful disagreement with those conclusions of some of my other learned
brethren with which I do not concur will become evident in the course of the few
observations with which I shall content myself before recording my conclusions. I
venture to make these observations because, as my learned Brother Mathew has pointed
out, in cases of the nature before us, the healthier practice is to follow the example of
House of Lords even though a multiplicity of opinions may produce a “thicket”, which,
according to Judge Learned Hand, it is the function of judicial learning and wisdom to
remove. I do hope that my observations will not add to the thickness of this thicket
without some useful purpose served by making them.

1853. I think that we do stand in danger, in the circumstances stated above, of losing
sight of the wood for the trees, and, if we get entangled in some of the branches of the
trees we may miss reaching the destination; the correct conclusion or decision. I think I
can speak for all my learned brethren as well as myself when I say that we are all
conscious of the enormous burden which rests upon our shoulders in placing before the
country the solution or solutions which may not only be correct but beneficial for it
without doing violence to the law embodied in our Constitution to which we take oaths of
allegiance.

1854. I am reminded here of what, Prof. Friedmann wrote in “Law in a Changing
Society’. He said at page 61:

The task of the modern judge is increasingly complex. Hardly any major
decision can be made without a careful evaluation of the conflicting values
and interests of which some examples have been given in the preceding
pages. Totalitarian government eliminates much of the conflict by
dictating what should be done”.

The lot of the democratic judge is heavier and nobler. He cannot escape
the burden of individual responsibility, and the great, as distinct from the
competent, judges have, I submit, been those who have shouldered that
burden and made their decisions as articulate a reflection of the conflicts
before them as possible. They do not dismiss the techniques of law, but
they are aware that by themselves, they provide ho solution to the social
conflicts of which the law is an inevitable reflection”.

He also wrote there (at page 62):

The law must aspire at certainly at justice, at progressiveness, but these
objectives are constantly in conflict one with the other. What the great
judges and jurists have taught is not infallible knowledge, or a certain
answer to all legal problems, but an awareness of the problems of
contemporary society and an acceptence of the burden of decision which
no amount of technical legal knowledge can take from us.

1855. The ‘Core’, a term and concept which Mr. Palkiwala has tried to impress upon us
repeatedly with his extra-ordinary forensic ability and eloquence, or crux of the problem
before us is thus stated in writing, in part 10 of Book 3, containing the concluding written
submission of Mr. Palkiwala.

It is submitted that it would be impossible to dispose of these petitions
without dealing with the most crucial question the true ambit of the
amending power. This question can be decided either on the ground of the
meaning of the word “amendment” in the unamended Article 368 or on the
ground of inherent and implied limitations or on both the grounds, since
they converge on the same point.

It is submitted with great respect that it would be impossible to deal with
the questions relating to the 24th and 25th Amendments without deciding
the true ambit of the amending power”.

The questions of the correct interpretation of the 24th Amendment and its
validity cannot be decided unless this Hon’ble Court first comes to a
conclusion as to whether the original power was limited or unlimited. If it
was originally limited the question would arise whether the 24th
Amendment should be “read down” or whether it should be held to be
unConstitutional. Even the question of the correct construction of the 24th
Amendment cannot be decided unless the starting point is first established,
namely, the true, scope of the original amending power”.

Again, it would be impossible to decide the question whether Article 31(2)
which has been altered by the 25th Amendment should be “read down” in
such a way as to preserve the right to property or should be declared
unConstitutional as abrogating the right to property,-unless and until it is
first decided whether Parliament has the right to abrogate the right to
property. This directly involves the question whether the amending power
is limited or unlimited.

When one comes to Article 31C the necessity of deciding the limits of the
amending power becomes unmistakable. The Article violates 7 essential
features of the Constitution and makes the Constitution suffer a loss of
identity. There can be no question of ‘reading down’ Article 31C. It can
only be held to be unConstitutional on the ground that Parliament’s
amending power was limited”.

To decide the question of the validity of Article 31C only on the ground
that it virtually provider for amendment of the Constitution in a “manner
and form” different from that prescribed by Article 368 would be a most
unsatisfactory ground of decision. The question of prune importance is the
limit on the amending power. The question of manner and form pales into
total insignificance compared to the question of substantive limitation on
the amending power”.

It is submitted with the greatest respect that the 69 days hearing would be
virtually wasted if the judgment were to rest merely on the point of
manner and form, avoiding the real issue of momentous significance,
namely, the scope of the amending power. It is this vital issue which has
really taken up the time of the Court for almost five months”.

1856. Before tackling the core or crux of the case which, as Mr. Palkiwala has rightly
pointed out, is the question of the limits of the amending power found in Article 368 of
the Constitution, I must make some preliminary observations on the very concepts of a
Constitution and of legal sovereignty embodied in it, and the nature of the amending
power as I conceive it. This and other parts of my judgment may also disclose what I
think a judge should not hesitate to explore and expose leaving it merely to be inferred
from the judgment as his “undisclosed major premises”. It is part of judicial function, in
my estimation, to disclose and to justify to the citizens of this country what these
premises are.

1857. I think that it is clear from the Preamble as well as the provisions of Parts III and
IV of our Constitution that it seeks to express the principle : “Solus Populi Seprema Lex”.
In other words, the good of the mass of citizens of our country is the supreme law
embodied in our Constitution prefaced as it is by the preamble or the ‘key’ which puts
“justice, social, economic and political” as the first of the four objectives of the
Constitution by means of which “the people” of India constituted “a sovereign democratic
Republic”.

1858. A modern democratic Constitution is to my mind, an expression of the sovereign
will of the people, although, as we all know, our Constitution was drawn up by a
Constituent Assembly which was not chosen by adult franchise. Upon this Constituent
Assembly was conferred the legal power and authority, by Section 8 of the Indian
Independence Act, passed by the British Parliament, to frame our Constitution. Whether
we like it or not, Section 6 and 8 of an Act of the British Parliament transferred, in the
eye of law, the legal sovereignty, which was previously vested in the British Parliament,
to the Indian Parliament which was given the powers of a Constituent Assembly for
framing our Constitution.

1859. The result may be described as the transfer of political as well at legal sovereignty
from one nation to another, by means of their legally authorised channels. This transfer
became irrevocable both as a matter of law and even more so of fact. Whatever theory
some of the die-hard exponents of the legal omnipotence of the British Parliament may
have expounded, the modern view, even in Britain, is that what was so transferred from
one nation to another could not be legally revoked. The vesting of the power of making
the Constitution was however, legally in the Constituent Assembly thus constituted and
recognised and not in “the people of India”, in whose name the Constituent Assembly no
doubt spoke in the Preamble to the Constitution. The Constituent Assembly thus spoke
for the whole of the people of India without any specific or direct legal authority
conferred by the people themselves to perform this function.

1860. The voice of the people speaking through the Constituent Assembly constituted a
new “Republic” which was both “Sovereign and Democratic”. It no doubt sought to
secure the noble objectives laid down in the Preamble primarily through both the
Fundamental rights found in Part III and the Directive Principles of State Policy found in
Part IV of the Constitution. It would, however, not be correct, in my opinion, to
characterise, as Mr. Palkiwala did, the Fundamental rights contained in Part III, as merely
the means whereas the Directive Principles, contained in Part IV as the ends of the
endeavours of the people to attain the objectives of their Constitution. On the other hand,
it appears to me that it would be more correct to describe the Directive Principles as
laying down the path which was to be pursued by our Parliament and State Legislatures
in moving towards the objectives contained in the Preamble. Indeed, from the point of
view of the Preamble, both the fundamental rights and the Directive Principles are means
of attaining the objectives which were meant to be served both by the fundamental rights
and Directive Principles.

1861. If any distinction between the fundamental rights and the Directive Principles on
the basis of a difference between ends or means were really to be attempted, it would be
more proper, in my opinion to view fundamental rights as the ends of the endeavours of
the Indian people for which the Directive principles provided the guidelines. It would be
still better to view both fundamental rights and the “fundamental” Directive Principles as
guide lines.

1862. Perhaps, the best way of describing the relationship between the fundamental rights
of individual citizens, which imposed corresponding obligations upon the States and the
Directive Principles, would be to look upon the Directive principles as laying down the
path of the country’s progress towards the allied objectives and aims stated in the
Preamble, with fundamental rights as the limits of that path, like the banks of a flowing
river, which could, be mended or amended by displacements replacements or
curtailments or enlargements of any part according to the needs of those who had to use
the path. In other words, the requirements of the path itself were more important. A
careful reading of the debates in the Constituent Assembly also lead me to this premise or
assumption. If the path needed widening or narrowing or changing, the limits could be
changed. It seems to be impossible to say that the path laid down by the Directive
Principles is less important than the limits of that path. Even though the Directive
Principles are “non-justiciable,” in the sense that they could not be enforced through a
Court, they were declared, in Article 37, as “the principles…fundamental in the
governance of the country”. The mandate of Article 37 was : “it shall be the duty of the
State to apply these principles in making laws”. Primarily the mandate was addressed to
the Parliament and the State Legislatures, but, in so far as Courts of justice can indulge in
some judicial law making, within the interstices of the Constitution or any Statute before
them for construction, the Courts too are bound by this mandate.
1863. Another distinction, which seems to me to be valid and very significant it that,
whereas, the fundamental rights were “conferred” upon citizens, with corresponding
obligations of the State, the Directive Principles lay down specific duties of the State
organs. In conferring fundamental rights, freedom of individual citizens, viewed as
individuals, were sought to be protected, but, in giving specific directives to State organs,
the needs of social welfare, to which individual freedoms may have to yield, were put in
the forefront. A reconciliation between the two was, no doubt, to be always attempted
whenever this was reasonably possible. But, there could be no doubt, in cases of possible
conflict, which of the two had to be subordinated when found embodied in laws properly
made.

1864. Article 38 shows that the first of the specific mandates to State organs says:

38. The State shall strive to promote the welfare of the people by securing
and protecting as effectively as it may a social order in which justice,
social, economic and political, shall inform all the institutions of the
national life.

In other words, promotion of a social order in which “justice, social, economic, and
political” was the first duty of all the organs of the State.

1865. The second specific mandate to State, organs, found in Article 39, contains the
principles of what is known as the socialistic “welfare State”. It attempts to promote
social justice by means of nationalisation and State action for a better distribution of
material resources of the country among its citizens and to prevent the exploitation of She
weak and the helpless. It runs as follows:

39. The State shall, in particular, direct its policy towards securing:

(a) that the citizens, men and women equally, have the light
to an adequate means of livelihood.

(b) that the ownership and control of the material resources
or the community are so distributed as best to subserve the
common good;

(c) that the operation of the economic system does not
result in the concentration of wealth and means of
production to the common deteriment;

(d) that there is equal pay for equal work for both men and
women;

(e) that the health and strength of workers, men and
women, and the tender age of children are not abused and
that citizens are not forced by economic necessity to enter
avocations unsuited to their age or strength;

(f) that childhood and youth are protected against
exploitation and against moral and material abandonment.

1866. On the views stated above, it would be difficult to hold that, the necessarily
changeable limits of the path, which is contained in the Directive Principles, are more
important than the path itself. I may mention here that it was observed in one of the early
Full Bench decisions of the Allahabad High Court in Motilal and Ors. v. The Government
of the State of Uttar Pradesh and Ors. A.I.R. 1951 All. 257 @ 296 by Sapru J.:
I shall also say a few words about the directives of State policy which,
though not justiciable, may be taken info account in considering the
Constitution as a whole. These directives lay down the principles which it
will be the duty of the State to apply in the making of laws and their
execution. Article 38 states that the State shall strive to promote the
welfare of the people by securing and protecting as effectively as it may a
social order in which justice, social, economic and political shall inform
all the institutions of the national life”.

Article 39 lays down the principles which must inspire State policy.
Articles 40 to 51 concern themselves with such questions inter alia, as, for
example, the right to work, to education and to public assistance, the
promotion of education and economic interest of scheduled castes and the
duty of the State to raise the level of of nutrition and to improve public
health”.

My object in drawing attention to the nature of these objectives is to show
that what the framers of the Constitution were after was to establish, what
is generally known, now as the ‘welfare’ or the ‘social service state’, in this
country. They had taken a comprehensive view of State activities and it is
quite clear that they were not dominated by the laissez faire thought of the
last century. So much about Directives. Now we come to fundamental
rights”.

The object of these fundamental rights, as far as I can gather from a
reading of the Constitution itself, was not merely to provide security to
and equality of citizenship of the people living in this land and thereby
helping the process of nation-building, but also and not less importantly to
provide certain standards of conduct, citizenship, justice and fair play. In
the background of the Indian Constitution, they were intended to make all
citizens and persons appreciate that the paramount law of the land has
swept away privilege and has laid down that there is to be perfect equality
between one section of the community and another in the matter of all
those rights which are essential for the material and moral perfection of
man”.

1867. Indeed, in Balwant Rai v. Union of India A.I.R. 1968 All. 14, Dhavan J. went so as
far to hold that “the duty of the State” under Article 37 to apply these principles in
“making laws” was to be carried out even by the judiciary of the State whenever it had a
choice between two possible constructions that is to say, when it could indulge in judicial
“law making”.

1868. The next topic on which I will venture to make some observations is the
significance and meaning of the word “sovereign”. What was constituted by the
Constituent Assembly, speaking for the people of India, was a “Sovereign Democratic
Republic”.

1869. Here, I may, mention the well-known distinction between “political sovereignty”
and “legal sovereignty”. Dicey in his Law of the Constitution (tenth edition), discussing
the nature of Parliamentary Sovereignty said (at page 73):

The matter indeed may be carried a little further, and we may assert that
the arrangements of the Constitution are now such as to ensure that the
will of the electors shall by regular and Constitutional means always in the
end assert itself as the predominant influence in the country. But this is a
political, not a legal fact. The electors can in the long run, always enforce
their will. But the courts will take no, notice of the will of the electOrs.
The judges know nothing about any will of the people except in so far as
that will be expressed by an Act of Parliament, and would never suffer the
validity of a statute to be questioned on the ground of its having been
passed or being kept alive in opposition to the wishes of the electOrs. The
political sense of the word ‘sovereignty’ is, it is true, fully as important as
the legal sense or more so. But the two significations, though intimately
connected together, are essentially different, and in some part of his work
Austin has apparently confused the one sense with the other”.

1870. Legally, the British Parliament transferred the whole of its legal sovereignty over
the people and territories of this country in British India to the Constituent Assembly
which spoke in the name of the people of India. The Princely States came in through
“Instruments of accession”. This means that the legal sovereignty was vested in the
Constituent Assembly whereas the people of India may be said to be only politically
“sovereign”. Their views were carefully ascertained and expressed, from various angles,
by the Members of the Constituent Assembly, political sovereign thus operated outside
the ambit of law yet made its impact and effect felt upon the legal sovereign, that is to
say, the Constituent Assembly. In recognition of this fact and to bring out that it was
really speaking on behalf of the people of India, the Constituent Asembly began the
Preamble with the words : “We, the people of India”. This meant, in my estimation,
nothing more than that the Constituent Assembly spoke for the people of India even
though it was vested with the legal authority to shape the destiny of this country through
the Constitution framed by it. There is not to be found, anywhere in our Constitution, any
transfer of legal sovereignty to the people of India.

1871. The people of India speak through their representatives in the two Houses of
Parliament. They approach the courts for the assertion of their rights. The courts
adjudicate upon the rights claimed by them and speak for the Constitution and not
directly for the people. Judges and other dignitaries of State as well as Members of
Parliament take oadhs of allegiance to the Constitution and not to the people of India. In
other words, the Constitution is the “Legal sovereign” recognised by Courts, although the
ultimate ‘political’ sovereignty may and does reside in “the people”.
1872. We need not, I think”, embark on any academic discourse upon the various
meanings of the term “sovereignty” which has given much trouble to political thinkers
and jurists such as Luguit, Grierke, Maitland, Laski, Cole and others. I will be content
with quoting the views of Prof. Ernest Barker expressed in his “Principles of Social &
Political Theory” an the nature and meaning of the term “sovereignty”, as the lawyers
generally understand it. He says (at page 59):

There must exist in the State, as a legal association, a power of of final
legal adjustment of all legal issues which arise in its ambit. The legal
association will not be a single unit, and law will not be a unity, unless
there is somewhere one authority to which crucial differences ultimately
come, and which gives, as the authority of last resort, the ultimate and
final decision. Different social groups may press different views of what
is, or ought to be, law; it is even possible that different departments of the
State may hold, and seek to enforce, different notions of what is legally
right; there must be a final adjustment centre. That final adjustment-centre
is the sovereign, the topmost rung of the ladder, the superanus or
soverano, the ‘authority of the last word’. Sovereignty is not the same as
general State-authority, or puissance publique : it is the particular sort of
State authority which is the power and the right of ultimate decision”.
In one sense sovereignty is ‘unlimited-unlimited and illimitable. There is
no question arising in the legal association, and belonging to the sphere of
its operation, which may not come up to the sovereign, and which will not
be finally decided by the sovereign if it so comes up to the topmost rung.
The adjustment-centre must be competent to adjust every issue, without
exception, which may stand in need of adjustment. But there are other
considerations also to be noticed; and these will show us that sovereignty,
if it is not limited to particular questions and definite objects (limited, that
is to say, in regard to the things which it handles), is none the less limited
and defined by its own nature and its own mode of action”.

In the first place, and as regards its nature, sovereignty is the authority of
the last word. Only questions of the last resort will therefore be brought to
the sovereign. Much will be settled in the lower ranges and in the ordinary
course of the action of general State-authority. In the second place, and as
regards its mode of action, the sovereign is a part : and an organ of the
legal association. Nothing will therefore come to the soverign which does
not belong to the nature and operation of the legal association, as such.
Sovereignty moves within the circle of the legal association, and only
within that circle; it decides upon questions of a legal order, and only upon
those questions. Moving within that circle, and deciding upon those
questions, sovereignty will only make legal pronouncements, and it will
make them according to regular rules of legal procedure. It is hot a
capricious power of doing anything in any way : it is legal power of
settling finally legal questions in a legal way”.

1873. Prof. Ernest Barker went on to say

(a) Ultimately, and in the very last resort, the sovereign is the Constitution
itself-the Constitution which is the efficient and formal cause of the
association; which brings it into being; which forms and defines the
organs and methods of its operations, and may also form and define (if the
Constitution either contains or is accompanied by a ‘declaration of right’)
the purposes of its operation. It may be objected to this view that the
sovereign is a body of living persons, and not an impersonal scheme; and
that ultimate sovereignty must accordingly be ascribed, not to the
Constitution, but to the Constitution-making body behind it which can
alter and amend its provisions. But there is an answer to that objection.
The impersonal scheme of the Constitution is permanently present, day by
day, and year by year; it acts continuously, and without interruption, as the
permanent control of the whole operation of the State. The body of
persons which can alter and amend the Constitution (and which, by the
way, can act only under the Constitution, and in virtue of the Constitution)
is a body which acts only at moments of interruption,, and therefore at rare
intervals. The continuous control may more properly be termed sovereign
than the occasional interruption; and we may accordingly say that the
Constitution itself, in virtue of being such a control, is the ultimate
sovereign”.

(b) Secondarily, however, and subject to the ultimate sovereignty of the
Constitution we may say that the body which makes ordinary law, in the
sense of issuing the day-to-day and the year-by-year rules of legal
conduct, is the immediate sovereign. That body may be differently
composed in different political systems. In the United States, for example,
it is composed of Congress and President acting independently (though
with mutual checks and reciprocal powers of overriding one another’s
authority) on a system of co-ordination. In the United Kingdom it is
composed of Parliament and His Majesty’s Ministers acting
interdependently, and with a mutual give and take (though here too there
are mutual checks, the Parliament can dismiss the Ministers by an adverse
vote as vice versa they can dismiss Parliament by advising His Majesty to
use his power of dissolution), on a system which is one of connextion
rather than co-ordination. However composed, the body which makes the
ordinary law of the land is the immediate sovereign, which issues final
legal pronouncements on ordinary currrent questions to the extent and by
the methods authorized under the Constitution. The immediate sovereign
which makes the ordinary law in the United Kingdom is authorized by the
Constitution to a greater extent of action, and to action by easier and
speedier methods, than the the immediate sovereign which makes the
ordinary law in the United States; but in either case the immediate
sovereign is a body authorized by the Constitution, acting and able to act
because it is so authorized”.

On the argument which is here advanced the Constitution is the ultimate
sovereign, in virtue of being the permanent scheme, or standing
expression, of what may be called the primary law of the political
association; and the law and rule-making body is the immediate sovereign,
in virtue of being the constant source and perennially active fountain of
what may be called the secondary law of the land. Two difficulties
confront the argument, one of them largely formal, but the other more
substantial The first and largely formal difficulty is that it would appear to
be inconsistent to begin by ascribing ultimate sovereignty to the
Constitution rather than to the Constitution-making body, and then to
proceed to ascribe immediate sovereignty to the law and rule making body
rather than to the law. Does not consistency demand either that both
sovereigns should be impersonal systems, or that both should be personal
bodies; either that the ultimate sovereign should be ‘the rule of the
Constitution’ and the immediate sovereign ‘the rule of law’, or that the
ultimate sovereign should be the Constitution-making body and the
immediate the law and rule-making body ? We may answer that
inconsistency is inherent in the nature of the case. The position of the
primary law of the State is different from that of the secondary law”.
1874. I have quoted rather extensively from the views of Prof. Ernest Barker as they
appeared to me to have a special significance for explaining the relevant provisions of our
Constitution. Indeed, Prof. Ernest Barker begins his exposition by citing the Preamble to
the Constitution of India; and, he gives this explanation in his preface for such a
beginning:

I ought to explain, as I end, why the preamble to the Constitution of India
is printed after the table of contents. It seemed to me, when I read it, to
state in a brief and pithy form the argument of much of the book; and it
may accordingly serve as a key-note. I am the more moved to quote it
because I am proud that the people of India should begin their independent
life by subscribing to the principles of a political tradition which we in the
West call Western, but which is now something more than Western.
1875. The “sovereignty of the Constitution”, as I see it, is “a feature”, as Bosanquet put it
in his Theory of the Stale, “inherent in a genuine whole”. This means that it is not vested
in all its aspects in any one of the three organs of the State but may be divided between
them A mark of such sovereignty is certainly the possession of “Constituent Power”,
although the totality of sovereign power may be divided. Laski wrote, in his “Grammar of
Politics” (pages 296-297):

It may yet be fairly argued that, in every State, some distinction between
the three powers is essential to the maintenance of freedom. Since the
work of Locke and Montesquieu, we have come generally to admit the
truth of Madison’s remark that the accumulation of all powers…in the
same hands…may justly be pronounced the very definition of tyranny.
1876. In order to avoid concentration of such excessive power in few hands that it may
corrupt or be misused by chose who wield it, our Constitution also divides or distributes
legal sovereignty into three branches or organs of the State the Legislative, the Executive,
and the Judicature. The sphere of the sovereignty of each is sought to be so demarcated
by our. Constitution that the “genuine whole” appears in the form of three intersecting
circles. In those portions of these circles where the judicial power intersects the
legislative and the executive powers, the judicature acts as the supervisor or guardian of
the Constitution and can check legislative or executive action. But, in the remaining parts
of the two interhecting circles of the Legislative and the Executive spheres, the two other
branches are supreme legally, just as the judicature is in its own, so that their decisions
there cannot be questioned by the judicial branch of the State.
1877. Here we are concerned only with the relationship between judicial and the
legislative organs. Our Constitution makes the judicature the ultimate testing authority, as
the guardian of the Constitution, in so far as the ordinary law making is concerned. In the
sphere of the primary fundamental law of the Constitution lies also the amending power
contained in Article 368 of the Constitution over which the control of the judicature is
limited to seeing that the form and the manner of the amendment is properly observed.
Beyond that, the authority of the judicial organ over the Constituent power vested in the
Constitutional bodies or organs mentioned in Article 368 of the Constitution ceases. No
doubt the judicial organ has to decide the question of the limits of a sovereign authority
as well as that of other authorities in cases of dispute. But, when these authorities act
within these limits, it cannot interfere.

1878. After having made a few observations about the nature of the sovereignty of the
Constitution and the judicial function connected with it. I will say something about the
urge for dynamic changes amply disclosed by the speeches in the Constituent Assembly,
which is found embodied in the Preamble as well as the Directive Principles of our
Constitution. Granville Austin observed in the “Indian Constitution : Cornerstone of a
Nation” (at page 43):

What was of greatest importance to most Assembly members, however,
was not that socialism be embodied in the Constitution, but that a
democratic Constitution, with a socialist bias be framed so as to allow the
nation in the future to become as socialist as its citizens desired or as its
needs demanded. Being, in general, imbued with the goals, the
humanitarian bases, and some of the techniques of social democratic
thought, such was the type of Constitution that Constituent Assembly
members created.

1879. Thus, the direction towards which the nation was to proceed was indicated but the
precise methods by which the goals were to be attained, through socialism or state action,
were left to be determined by the State organs of the future. In laying down the
principles, by means of which the poverty-stricken, exploited, down-trodden, ignorant,
religion and superstition ridden masses of India, composed of diverse elements, were to
be transferred into a strong united, prosperous, modern nation, it was assumed and said
repeatedly that India’s economy must change its feudal character. Its social patterns,
modes of thought and feeling, were to be changed and guided by scientific thinking and
endavour so as to lead its people on towards higher and higher ranges of achievement in
every direction.

1880. Our Constitution-makers, who included some of the most eminent jurists in the
country, could not have been ignorant of the teachings of our own ancient jurists, Manu
and Parashara, who had pointed out that the laws of each age are different. In support of
this view, the late Dr. Ganga Nath Jha, in his treatise on Hindu Law, has cited the original
passages from Manu and Parashara which run as follows:

(1) Anye krita yugay dharmaah tretaayam duaaparey parey anye kali
yugey nreenaam yoga roopaanusaaratah-Manu.

(2) anye krita yugev dharma tretaayaama dyaaparcy parey anye kali yugey
nreenaam yuga roopaanusaratah-Parashara.

1881. An English translation of the sense of the above passages runs as follows:
1882. “The fundamental laws (imposing fundamental duties or conferring fundamental
rights) differ from age to age; they are different in the age known as krita from those in
the dvaapara age; the fundamental, laws of the kali age are different from all previous
ages; the laws of each age conform to the distinctive character of the age (yuga roopa
nusaara tah)”. In other words, even our ancient jurists recognised the principle that one
generation has no right to down future generations to its own views or laws even on
fundamentals. The fundamentals may be different not merely as between one society and
another but also as between one generation and another of the same society or nation.
1883. At any rate, I am convinced that we cannot infer from anything in the language of
the unamended Article 368 any distinction, beyond that found in the more difficult
procedure prescribed for amendment of certain Articles, between more and less basic
parts of the Constitution. None are sacrosanct and transcendental, in the sense that they
are immune from and outside the process of amendment found in Article 368 and while
others only are subject to and within its ambit even before its amendment.
1884. My learned Brother Dwivedi, J., has, very, aptly, compared the mode of progress
visualized by the Constitution as the movement of the chakra. Such a movement naturally
involves that a part of the nation which may have been at the top at one time may move
towards the bottom and then come back to the top again. The Constitution, however,
visualizes the progress of the whole nation towards greater equality as well as prosperity.
The function of the amending provision, in such a Constitution, must necessarily be that
of an instrument for dynamic and basic changes in the future visualized by our
Constitution makers. The whole Constitution is based on the assumption that it is a means
of progress of all the people of India towards certain goals. The course of progress may
involve, as choices of lesser of two evils, occasional abrogations or sacrifices of some
fundamental rights, to achieve economic emancipation of the masses without which they
are unable to enjoy any fundamental rights in any real sense. The movement towards the
goals may be so slow as to resemble the movement of a bullock-cart. But, in this age of
the automobile and the aeroplane, the movement could be much faster.
1885. The Constitutional function with which the judiciary is entrusted, in such a
Constitution, is to see that the chosen vehicle does not leave the charted course or path or
transgress the limits prescribed by the Constitution at a particular time. The fundamental
rights, as I have said eariler, may be viewed as such limits. The power of amendment, in
a Constitution such as ours, must include the power to change these limitations to suit the
needs of each age and generation. As the celebrated Justice Holmes said in his “Common
Law”, the life of law has not been logic, but the “felt necessities” of the times. Every kind
of law, whether fundamental or ordinary, has to be an attempted adaptation to the needs
of the people at a particular time. The power of adaptation in a progressive nation, with a
Constitution which visualizes a movement towards socialism must, therefore, be
construed in the context of the whole setting of urges enshrined in the Constitution and
what their satisfaction demands. So construed, it may involve changes in the very
features considered basic today.

1886. I think it has been properly pointed out by Mr. Niren De, the Attorney General, and
Mr. Seeravai, the Advocate-General of Maharashtra, that the proper function of Article
368, in a Constitution is to act as a safety valve against violent revolution. It can only so
operate as a safety valve if we do not construe the powers of amendment contained in it
so narrowly as to import, contrary to the clear meaning of its explicit language, any bar
against the alteration or change of any features of our Constitution which may be
characterised as basic.

1887. We have been taken through a number of principles of interpretation and
construction of documents, including a document such as our Constitution, containing the
fundamental law of the land. It has been properly pointed out that the amending power, in
so elaborate a Constitution, could not possibly omit from its ambit or scope the power of
amendment of any part of it so that the 24th Amendment merely clarifies the original
intention to lodge a wide amending power within the bosom of Article 368. It has been
rightly pointed out that the careful manner in which the Constitution, and, particularly,
the amending Article 368 was framed precludes the possibility of a delibrate casus
omissus so as to exclude from its scope the making of any provision which may either
take away or abridge or affect a fundamental right or any other basic feature. In any case,
in such a Constitution as ours, we must strongly lean against a construction which may
enable us to hold that any part of the Constitution is exempt from the scope of Article 368
as originally framed. Without express words in Article 368 itself to that effect, I am not
prepared to merely presume or infer the presence of any casus omissus here.
1888. It was no doubt argued, on the strength of the Golak Nath case (supra), that direct
or indirect abridgement or taking away of a fundamental right by an amendment under
Article 368 was expressly barred by the language of Article 13(2) of the Constitution. I
am in agreement with the views of my learned brethern who hold that Article 13(2) is
meant to deal with ordinary laws or the functions of the Parliament and of State
Legislatures in their ordinary law-making capacities. It was not intended to extend its
scope indirectly to Article 368 which deals with the amendment of the fundamental law
itself of which Article 13(2) is a part. The language and the context as well as the subject
matter of it, found stated in Article 13(2) of the Constitution itself, preclude me from
holding that it could possibly operate as a restriction on the powers of amendment of any
part of the Constitution contained in Article 368 of the Constitution even before it was
amended by the 24th Amendment.

1889. The majority of the learned Judges of this Court in Golak Nath case (Supra) held
that the power of amendment itself and not merely its procedure was contained in Article
368 of the Constitution. They also held this power of amendment to be wide.
Hidayatullah, J., however, thought that the ambit of the term “law”, as used in Article
13(2) of the Constitution, was wide enough to cover a change in the fundamental law on
which Article 368 exclusively operates. The view of Hidayatullah, J., turned the scales by
a narrow majority of one in favour of the opinion that Article 13(2) operates as an express
restriction upon the powers contained in Article 368 even though it does not say so
expressly. The limitation was inferred from the wide meaning given to the term “law”.
But the view of the majority of Judges of this Court who have had the occasion to
consider this question, that is, if we include or add the number of those who gave
decisions in Sajjan Singh v. State of Rajasthan [1965] 1 S.C.R. 933 and Sri Sankari
Prasad Singh Deo v. Union of India and State of Bihar [1952] S.C.R. 89, is still in favour
of the view that the word “law”, as used in Article 13(2) of the Constitution, does not
extend to the fundamental law or the Constitution. If it was really the intention to so
extend it, at least Article 13(2) would have clarified it.

1890. I am not impressed by the contention that Article 13(2), as originally passed by the
Constituent Assembly, contained a specific exemption of the powers of amendment
exercised under Article 368 of the Constitution which was dropped afterwards. If the
dropping of this clause was intended to bring about also drastic a change in the intention
of the Constitution makers as the counsel for the petitioners contends for, there would
have been some explanation given by the drafting Committee for such a change.
Moreover, we have not been shown what authority the drafting committee had to adopt
language implying so drastic a change of intention of the Constituent Assembly without
even bringing the matter to the notice of the Constituent Assembly. The safer
presumption is that the drafting committee dropped the addition proposal by Mr.
Santhanam and adopted by the Constituent Assembly merely because it considered the
additional words to be otiose and unnecessary.

1891. Our Constitution itself contains in various places a distinction between the
Constitution and the law. It mentions both the “Constitution and the law” suggesting that
there is a difference between them made by the Constitution itself. See : e.g.:
(1) Form of oath of the President prescribed by Article 60 of the
Constitution to “preserve protect, and defend “the Constitution and the
law”.

(2) The form of oath or affirmation, prescribed by Article 159 of the
Constitution for the Governor of a State to “protect and defend the
Constitution and the law”.

(3) The form of oath prescribed by Article 75(4) for a Union Minister
given in Schedule III-Form I to do “right to all manner of people in
accordance with the Constitution and the law”,
(4) The form of oath prescribed for a Judge of the Supreme Court, under
Article 124(6) of the Constitution, given in Third Schedule-Form IV, to
“uphold the Constitution and the laws”. The form is the same for the
Comptroller and Auditor-General of India under Article 148(2) of the
Constitution.

(5) The form of the oath prescribed by Article 164(4) of the Constitution
for a Minister of a State Government given in Third Schedule Form V to
“do right to all manner of people in accordance with Constitution and the
law”.

(6) The form of oath prescribed by Article 219 of the Constitution for a
High Court judge given in Form VIII-Third Schedule to “uphold the
Constitution and the laws”.

1892. Clause 7 of the Fifth Schedule part D, of the Constitution only explains the
meaning of word amend as covering an “addition, variation or repeal” and similar is the
case with Clause 21 of the Sixth Schedule. I am not attracted by the distinction between
amendments, which are “deemed” not to be amendments, falling within Article 368,
mentioned in the Fifth and Sixth Schedules, and actual amendments covered by Article

368. The word “deemed” was used in these provisions and Articles 4 and 169 merely to
indicate that the procedure required by Article 368 was not required here. These
provisions certainly furnish an aid in construing and fixing the meaning of the word
“amendment” wherever used in the Constitution. And, as I have already held, the scope
of amendment must necessarily be wide in the context of the whole Constitution.
1893. It may also be noticed that the term “law”, which is not used in Article 368 at all, is
sought to be defined in Article 13, Sub-article (3) of the Constitution, after stating
explicitly “unless the context otherwise requires”. I have already dealt with the context of
Article 368 containing the power of amendment which necessarily operates on every part
of the Constitution so long as its operation on any part is not found expressly excluded.
1894. However, even ignoring the context in which Article 13(3) itself occurs and other
foregoing reasons, if we were to assume, for the sake of argument, that, because law is
not exhaustively defined by Article 13(3) of the Constitution, the term “law” used there
could include the law of the Constitution, another principle of construction could also
apply here. This is that even a prior general provision followed by an express provision
dealing with a particular type of law could reasonably exclude the particular and special
from the purview and scope of the general. It is immaterial if the general provision
precedes the provision containing a special law. This could not really affect the basis of
the principle applicable.

1895. The principle indicated above has been usually applied between different pieces of
legislation or to different Acts. There is no doubt that when the subsequent Act is general
and the prior Act is special, the Special Act is not repealed by the provisions of the
general Act by the application of the maxim : “Generalia specialibus non derogant” i.e.
provisions will not abrogate special provisions (See : Crates on Statute Law p. 376).
Again, “if a special enactment, whether it be in a public or private Act, and a subsequent
general Act or absolutely repugnant and inconsistent with one another”, it has been said
that “the Courts have no alternative but to declare the prior special enactment repealed by
the subsequent general Act”. See : Craies on Statute Law p. 380). On the same principle,
it has been held that a subsequent particular Act may have the effect of partially repealing
the earlier general Act. (See : Mirfin v. Attwood [1869] L.R. 4 Q.B. 330 Heston &
Isleworth U.D.C. v. Grout [1897] 2 Ch. 306 Harishankar Bagla v. M.P. State). A.I.R.
1954 S.C. 465.

1896. The above mentioned principle has been applied generally where the question has
arisen whether the particular law prevails over, and, therefore, repeals the general law. It
has, however, also been held that the principle may operate to merely curtail the
operation of the general law by exempting from its scope the special cases dealt with by
the particular law (See : Re Williams; [1887] 36 Ch. D. 573 @ p. 577 Mirfin v. Atttwood,
Harishanker Bagla v. M.P. State (Supra).). In other words, the principle may so operate as
to curb or reduce the extent or ambit of applicability of the general law. An application of
this principle would also show that Constitutional law, as Special Law, may be removed
from the purview of “law”, as found in Article 13 of the Constitution, even if, by
stretching one’s imagination, it was really possible to so stretch the scope of the term
“law”, as used in Article 13 of the Constitution, as would include, but for such a
principle, amendments of the Constitution. Prima facie, however, amendments of the
Constitution operate on every provision of the Constitution unless any part of it is
expressly excluded from the scope of such operation. The use of such a principle to
remove an assumed conflict does not appear necessary.

1896. Mr. Palkiwala, presumably faced with insurmountable difficulties in relying
entirely upon the very narrow majority decision in Golak Nath’s case (Supra), in favour
of the view that Article 13(2) operates as a restriction upon the power of amendment
contained in Article 368 of the Constitution, relied primarily upon a theory of implied
limitations. The only “implied” limitation which I can read into the word amendment, as
“perhaps” necessarily implied, or, as part of the meaning of the word “amendment” is the
one so characterised by Wanchoo J., in Golak Nath’s case (supra). In other words, it may
not include the power of completely abrogating the Constitution at one stroke. It,
however, seems wide enough to erode the Constitution completely step by step so as to
replace it by another.

1897. The Attorney General himself had, very properly, conceded that the scope of
amendment could not be so wide as to create a vacuum by abrogating the rest of the
Constitution leaving nothing behind to amend. The Attorney General’s argument was
that, short of creating such a vacuum, the power is wide enough to cover a replacement of
the present Constitution by another. It seems to me that the necessary implication of the
word “amendment” or the meaning of the term itself may exclude a possible complete
abrogation of the present Constitution although that could be done, step by step, by the
bodies empowered to amend if they so desired and followed the appropriate procedure.
1898. For the reasons already given at length by my brethern Ray, Palekar, Mathew and
Dwivedi with whom I concur, I find that there is nothing in cases cited which could
enable us to put in implied limitations, in a Constitution such as ours, on Article 368,
containing expressly the sovereign law-making power of amendment of every part of it.
The cases have really little bearing on the interpretation of such a provision containing
the constituent power. As they were cited before us and examined by us, I will very
briefly refer to the main cases cited.

1899. The American cases really go against the submission that relied limitations could
be put on expressly stated Constitutional powers. They were : Oscar Leser v. J. Mercer
Garnett 258 U.S. p. 130 U.S.A. v. William H. Sprague & William J. Howey 282 U.S. p.
716 State of Rhode Island v. A. Mitchell Palmer, Attorney General etc. 253 U.S. p. 350.
Schneiderman v. U.S. 320 U.S. p. 118 @ p. 137-145.

1900. The cases from Australia decided by the Privy Council were : McCawley v. The
King 1920 A.C. p. 691., Taylor v. Attorney General of Queensland 23 C.L.R. p. 457
where an interpretation of Section 5 of the Colonial Law Validity Act was given in the
light of a presumption that the power transferred to a British Colonial Legislature must be
read subject to the fundamental assumption underlying the Constitution of the British
Empire that the position of the Crown has not been affected; Webb v. Outrim [1907] A.C.
p. 81 where the theory of implied restrictions on powers found in the Commonwealth
Parliament Act was rejected; Victoria v. Commonwealth, 45 Australian L.J. p. 251
where, without questioning the basic principle of grant of plenary powers of legislation,
laid down by Lord Selborne in Q. v. Burah (1878) 3 A.C. 889 a decision was given on the
lack of powers in the Federal Legislature, to tax a State, on a subject falling outside
Section 51 of the Australian Constitution, which laid down the powers of taxation of the
Federal Legislature, in the course of which some observations were made on the
implications of Federalism which assumes the continued existence of States.
1901. The cases from Canada may lend some support to the implications of a grant of
power contained by an enactment of the sovereign British Parliament, but they do not
appear to me to be helpful in the context of the theory of the sovereignty of our
Constitution, of which Article 368 is a pivotal part, which we have adopted. The cases
from Canada cited before us were : Alberta Press cases 1938 (2) D.L.R. p. 81 Switzman
v. Elbing & Attorney General of Quebec 1957 (7) D.L.R. p. 337 Saumur v. City of
Quebec & Attorney General of Quebec 1953 (4) D.L.R. p. 461 A.G. for the Province of
Ontario and Ors. v. A.G. for the Dominion of Canada and Anr. [1912] A.C. p. 571 where
the assumption, underlying some of the decisions, that Canada did not possess fully
blossomed legislative power, seems to have been repelled; In Re the Initiative and
Referendum Act, where legislation offending Section 92 head 1 of the British North
America Act, 1867; was held to be invalid.

1902. So far as Ryan’s case, [1935] Irish Reports p. 170 is concerned, Mr. Palkiwala
could only rely on the minority judgment of Kennedy, C.J. In Moore v. Attorney General
for the Irish State [1935] A.C. p. 484 it was conceded on behalf of a petitioner who had
challenged the validity of an Act of the Irish Parliament that the majority decision in
Ryan’s case was correct. I do not think that the Irish cases give much help to the
petitioners’ submissions on implied limitation.

1903. Cases coming up from Ceylon also do not assist the petitioners. In the Bribery
Commissioner v. Pedrick Ranasinghe 1965 A.C. p. 172 a provision of the Bribery
Amendment Act, 1958, was held to be bad because it conflicted with the provisions of
Section 29 of the Ceylon (Constitution) Order in Council, 1946, by which the Constituion
of Ceylon was governed. It is, therefore, a simple case of conflict of an enactment of
subordinate law making authority with the instrument of Government which regulated
subordinate law-making powers and was, therefore, supreme. In that case the
requirements of manner and form as laid down in Attorney-General for New South Wales
and Ors. v. Trethowan and Ors. 1932 A.C. p. 526 were also held not to have been
complied with. In Don John Francis Douglas Liyanage and Ors. v. The Queen 1967 (1)
A.C. p. 259 it was held, with regard to the Acts the validity of which was impugned:
…the Acts could not be challenged on the ground that they were contrary
to the fundamental principles of justice. The Colonial Laws Validity Act,
1865, which provided that “colonial laws should be void to the extent that
they were repugnant to an Act of the United Kingdom applicable to the
colony but not otherwise and should not be void on the grounds of
repugnancy to the law of England, did not leave in existence a fetter of
repugnancy to some vague and unspecified law of natural justice : those
liberalising provisions were incorporated in, and enlarged by, the Ceylon
Independence Act, 1947, of the British Parliament, the joint effect of
which, with the Ceylon (Constitution) Order in Council, 1946, was to
confer on the Ceylon Parliament the full legislative powers of a sovereign
independent state.

1904. This case shows that repugnancy to some vague principle of “natural justice” could
not invalidate the enactments of a fully competent legislative authority.
1905. There can be no question of delegation of the power of amendment if, as I have
already indicated, I hold that the Constitution is the principal and the source of all
Constitutionally valid power and authority in the eye of law. The principle delegatus non
potest delegare is only applicable against a delegate but not against the principal. When
an amendment is made by an appropriate procedure, the amendment becomes a part of
the principal’s own will and intention and action. Of course, if the principal is and must
necessarily be a human authority, the bodies of persons authorised to amend under
Article 368 of the Constitution would share the legislative sovereignty and would
constitute the “Principal” whose will is expressed in the amendment.
1906. It may be possible to use the test of consequences in order to check an abuse of
power by a legally non-sovereign law-making body as the Parliament is when it does not
exercise the Constituent power by the use of the two-thirds’ majorities in both Houses of
Parliament as required by Article 368 of the Constitution. It may also be possible to use
the theory of implied limitations by implying and annexing rules of natural justice to
particular kinds of non-legislative functions laid down by statutory or even Constitutional
law. But, this is done only by presuming that the Constitution did not intend abrogation
of the fundamental rules of natural justice. If these rules are sought to be dispensed with
by any particular ordinary enactment it may be possible to assail the validity of that
enactment when Articles 14 and 19 of the Constitution apply. The exclusion of Articles
14 and 19 by a Constitutionally valid amendment only carves out or creates a new
legislative field by a provision which becomes a part of the Constitution by amendment,
so that the Constitutional validity of its creation cannot be assailed in any court of law so
long as the form and manner prescribed by Article 368 of the Constitution have been
observed in making the necessary amendment. Enactments properly falling within this
field would be immune from attack for any alleged violations of Articles 14 and 19 and

31.
1907. Mr. Palkiwala then made an impassioned appeal to the theories of natural law and
natural rights sought to be embodied in present day international laws as well as
Constitutional laws. It is not necessary for me to deal at length with the political
philosophy or the juristic implications of various and conflicting natural law theories,
such as those of Spinoza, Hobbes, Locke or Rousseau, discussed by T.H. Green in his
“Principles of Political Obligation”. I also do not find it necessary to embark on an
academic discussion of ancient and medeival theories of natural law. I will, however,
quote a passage from Friedmann on Legal Theory (5th Edition-p. 95-96), where the
position, place, and uses of “natural law” theories are thus summarised:
The history of natural law is a tale of the search of mankind for absolute
justice and of its failure. Again and again, in the course of the last 2,500
years, the idea of natural law has appeared, in some form or other, as an
expression of the search for an ideal higher than positive law after having
been rejected and derided in the interval. With changing social and
political conditions the notions about natural law have changed. The only
thing that has remained constant is the appeal to something higher than
positive law. The object of that appeal has been as often the justification of
existing authority as a revolt against it.

Natural law has fulfilled many functions. It has been the principal
instrument in the transformation of the old civil law of the Romans into a
broad and cosmopolitian system; it has been a weapon used by both sides
in the fight between the medieval Church and the German emperors; in its
name the validity of international law has been asserted, and the appeal for
freedom of the individual against absolutism launched. Again it was by
appeal to principles of natural law that American judges, professing to
interpret the Constitution, resisted the attempt of state legislation to
modify and restrict the unfettered economic freedom of the individual.
It would be simple to dismiss the whole idea of natural law as a
hypocritical disguise for concrete political aspirations and no doubt it has
sometimes exercised little more than this function. But there is infinitely
more in it. Natural law has been the chief though not the only way to
formulate ideals and aspirations of various peoples and generations with
reference to the principal moving forces of the time. When the social
structure itself becomes rigid and absolute, as at the time of Schoolmen,
the ideal too will take a static and absolute content. At other times, as with
most modern natural law theories, natural law ideals become relative or
merely formal, expressing little more than the yearning of a generation
which is dissatisfied with itself and the world, which seeks something
higher, but is conscious of the relativity of values. It is as easy to deride
natural law as it is to deride the futility of mankind’s social and political
life in general, in its unceasing but hitherto vain search for a way out of
the injustice and imperfection for which Western civilisation has found no
other solution but to move from one extreme to another”.

The appeal to some absolute ideal finds a response in men, particularly at
a time of disillusionment and doubt, and in times of simmering revolt.
Therfore natural law theories, far from being theoretical speculations, have
often heralded powerful political and legal developments”.

1908. I am not prepared to use any natural law theory for putting a construction on
Article 368 of the Constitution which will defeat its plain meaning as well as the objects
of the Constitution as stated in the Preamble and the Directive Principles of State Policy.
I do not know of any case in which this has been done. Even in the Golak Nath’s case
(supra) Subba Rao, C.J. relied on a natural law theory to strengthen his views really based
on an application of the supposed express bar contained in Article 13(2).
1909. I have already stated my point of view, that we should approach the questions
placed before us from the pragmatic angle of the changing needs of social and economic
orders visualised by those who were or are the final Judges of these needs in exercise of
the Constituent power. Checks on possible abuses of such powers do not lie through
actions in Courts of law. The pressure of public opinion, and the fear of revolt due to
misuse of such powers of amendment are the only practically possible checks which can
operate if and when such contingencies arise. These checks lie only in the political fields
of operation. They are not subject to judicial review or control. In other words, what
Dicey calls the external and the internal limits may operate to control and check possible
misuses of such power. Courts of justice have no means of control over a power
expressly sanctioned by the Constitution which is the legal sovereign. They can only
speak for the Constitution. Through their pronouncements must be heard the voice of the
Constitution and of nothing beyond it.

1910. Although the Courts must recognise the validity of the exercise of a legally
sovereign constituent power, such power may itself be ineffective for actually bringing
about the desired results. Whether the change is in the direction of what may be
considered better may itself be a matter of dispute. The answers to such questions and
disputes depend upon many conditions which are outside the control of law courts. The
very existence or absence of such conditions cannot be appropriately investigated or
determined in law Courts. Therefore, such investigations lie outside the judicial domain
when once a change is brought in by the exercise of constituent or sovereign law making
power in accordance with the prescribed procedure.

1911. A socialistic state, must have the power and make the attempt to build a new social
and economic order free from exploitation, misery and poverty, in the manner those in
charge of framing policies and making appropriate laws think best for serving the public
good. We do not today conceive of public good or progress in terms of a “movement
from status to contract”, but in terms of a movement for control of economic and other
kinds of powers of exploitation by individuals so as to ensure that public good not merely
appears to be served but is actually served by all individuals wherever or however placed.
The emphasis today is upon due performance of their social obligations by individuals
before claiming any right however fundamental or important it may be because rights and
duties are correlative.

1912. Another contention advanced was that a creature of the Constitution could not
possibly possess the power to create or recreate the Constitution. Therefore, it was
contended, resort could not be had to Article 368 to expand the power of amendment. I
am unable to accept this contention in the face of the express provision in Clause (e) to
the proviso to the Article 368(2) of the Constitution. There Article 368 expressly
provided either for the expansion or diminution of the scope of the powers of
amendment. It cannot, therefore, be reasonably contended that the power of recreation
even of the whole Constitution by stages was not already contained in the unamended
Article 368. This part of proviso also shows that the Constitution makers contemplated a
wide amending power so as to meet the challenges of the times offered by rapidly
changing social, political, economic, national and international conditions and situations.
We cannot contract what the Constitution makers clearly intended to make elastic and
expansible.

1913. For the foregoing reasons, I hold that the 24th Amendment of the Constitution is
valid. It would, therefore, follow that the 25th and 29th Amendments are also valid. The
reasons for the validity of each of these amendments have been so fully dealt by my
learned brethren Ray, Palekar, Mathew, and Dwivedi, with most of which I respectfully
concur, that I need not discuss or repeat any of them here. Nor have I, for this very
reason, attempted to discuss the enormous array of cases, both Indian and foreign, or the
great many juristic writings, placed before and closely examined by us. I will, however,
indicate before I conclude, my special reasons for holding Section 3 of the Constitution
(25th Amendment) Act 1971, adding Article 31C to the Constitution also as valid.
1914. Article 31C has two parts. The first part is directed at removing laws passed for
giving effect to the policy of the State towards securing the principles specified in Clause

(b) or Clause (c) of Article 39 of the Constitution from the vice of invalidity on the
ground that any such law “is inconsistent with or takes away or abridges any of the rights
conferred by Articles 14, 19 and 31 of the Constitution”. If we, stop here, the question
whether the law is really for the purpose of giving effect to the principles specified in
Clauses (b) or (c) of Article 39 would still be justiciable whenever laws passed under this
provision come up before Courts. In other words, the question of relevancy of the law
passed to the specified principles could still be examined by courts although the effect of
invalidity for alleged violations of Articles 14 or 19 or 31 would vanish so long as the
law was really meant to give effect to the principles of Article 39(b) and (c). A colourable
piece of legislation with a different object altogether but merely dressed up as a law
intended for giving effect to the specified principles would fail to pass the test laid down
by the first part. The second part of Article 31C goes on to provide that, if such a law
contains a declaration that it is for giving effect to such policy, it will become immune
from judicial review altogether. In cases of laws passed by State legislatures there is a
further safeguard that such laws must have been reserved for consideration by the
President and assented to by him. The purpose of the declaration is, therefore, to take the
place of a judicial verdict on relevancy of the grounds to the principles found in Clauses

(b) and (c) of Article 39 as well as on effectiveness of these laws for the intended
purposes. Nevertheless, the Attorney General and the Solicitor General, appearing for the
Union of India, conceded, both in written submissions and in the course of arguments,
that the question of relevancy or nexus with the specified principles would be open to
judicial scrutiny in such cases of declarations annexed to laws passed.
1915. My learned brother Khanna has been pleased, despite the concession mentioned
above, to declare the second part of Article 31C to be void on the ground among others,
that it involves a trespass on the judicial field. It was said that, under the guise of exercise
of the power of amendment, one of the pillars of the Constitution or one of the essential
features of its basic structure, that is to say, judicial review, had been removed.
1916. I think that the concession made on behalf of the Union of India is quite justifiable
on a ground which I now proceed to adopt. It is that a declaration by itself is not part of
the law made, but it is something only attached to the law even though this annexation is
by a purported law. In other words, the declaration, though provided for by law, takes the
place of judicial consideration by the Courts and involves consideration of the question
whether it is reasonable and necessary to attach such a declaration to a particular law.
1917. I do not think that it is necessary for me to decide what the exact nature of the
function in giving the declaration is or whether it carries with it, by implication, the
proposition that some rules of natural justice must be complied with. Such questions were
not argued before us by any party. Nevertheless, I think that the concession could only be
made on the strength of the view that the declaration by itself would not preclude a
judicial examination of the nexus so that Courts can still determine whether the law
passed is really one covered by the field carved out by Article 31C or merely pretends to
be so protected by parading under cover of the declaration. I, therefore, adopt this reason
as perfectly good one for making the concession. Hence, I hold that both parts of Article
31C are valid.

1918. On questions relating to the Amendment of Article 31(2) and the 29th Amendment
of the Constitution, I adopt the reasons of my learned brethern Ray, Mathew and Dwivedi
with whose conclusions I concur on these and other questions.

1920. My conclusions may now be stated as follows:

(1) The majority view in Golak Nath’s case (supra), holding that Article 13
operated as a limitation upon the powers of Constitutional amendment
found in Article 368, was erroneous. The minority view there was correct
on this question.

(2) The 24th Amendment is valid.

(3) The 25th Amendment, including addition of Article 31C, is valid.
(4) The word ‘amount’ in Article 31(2), as amended, does not convey the
idea of any prescribed norm. The fixation of the amount or the laying
down of a principle for determining the amount are matters within the
exclusive power of Parliament or the State Legislature concerned. In other
words, the norms and their satisfaction on the question of adequacy of
compensation or its reasonableness, are matters within the exclusive
competence of the legislative authorities to determine.

(5) The declaration contemplated by Article 31C is like a certificate given
after considering the relevancy of the principles specified in Article 39(b)
and (c) of the Constitution, and, therefore, the jurisdiction of the Court is
not ousted. The Courts can still consider and decide whether the
declaration is really good or a mere pretence attached to a colourable piece
of legislation or to a law which has no bearing on or nexus with the
principles found in Article 39(b) and (c) of the Constitution. Out of two
equally acceptable views, even on the question of nexus, the one in
conformity with the legislative verdict should prevail.

(6) The 29th Amendment is valid.

1921. I would also have the petitions disposed of in the light of decisions given above. I
make no order as to costs incurred by parties for this stage of hearing
S.N. Dwivedi, J.

1922. I concur with the conclusions reached by brother Ray with respect to the
Constitutionality, of the 24th, 25th and 29th amendments. But in view of the importance
of the case I wish to add my own reasons in support of those conclusions.
1923. Ideas which failed to win the minds of Englishmen in the Stuart period and died in
discomfiture are seeking transmigration into the Constitution of India now. Perceive
some resemblances:

Ideas during the Stuart Period Arguments of Sri Palkhiwala 1. “Acts of
Parliament may take away flowers 1. By virtue of Article 368 Parliament
and ornaments of the crown but not cannot so amend the Constitution the
crown itself…. Sir John Finch C.J., as to take away or abridge the
Fundamental Law in English Constitutional essential features of the
Constitution. History by J.W. Gough, 1955 Edn. p. 73. 2. “The
Parliament cannot deliver over 2. Parliament cannot so amend the the
free, people of England to a foreign Constitution as to make the
Republic government, or to laws imposed by of India a satellite of a
foreign country. foreigners….” William Ball of Barkham Esquire, Ibid.
p. 107. 3. “The Parliament cannot deprive the free 3. Parliment cannot
so amend the Constitution people of England of their innate rights as
to damage or destroy the of electing knights, citizens and core of the
fundamental rights in Part III burgesses for Parliament. In these
things of the Constitution. of the nature of these tending to the fund
mental rights and laws of the people the parliament cannot nor ought
not any way to violate the people or nation.” William Ball of Barkham
Esquire, Ibid. p. 107. 4. “Properties are the foundaion of 4. The right
to property is a humam. Constitutions,and not the Constitutions right
and is necessary for the enjoyment of property. Or if so be there were
no of every other right. It is Constitution yet Law of Nature does give
based on Natural Law. It cannot be a principle for every man to have a
taken away or abridged by an property of what he has or may have
amendment of the Constitution. which is not another man’s.” Captain
Clarke Gough, supra, p. 115. 5. “How any representative, that has not

5. Parliament is a creature of the only a more trust to preserve
fundamental Constitution. It cannot rise above its but that is a
representative that makes creator i.e., the Constitution. So it laws,
by virtue of this fundamental law, cannot damage or destroy the core of
viz. that the people have a power in the fundamental rights.

legislation…can have a right to remove or destroy that fundamental?
The fundamental makes the people free : this free people makes a
representative; can this creature unqualify the creator ?”Quaker
William Penn, Ibid., p. 155. 6. “When an act of Parliament is against

6. Amending power in Article 368 is common right or reason…the
limited by the principles of Natural Common Law will control it and
adjudge Law and an amendment in violation such act to be void.” Coke in
Dr. Bonham’s of these principles will be void. case, quoted in the
Revival of Natural Law concepts by C.G. Heines, 1930 Edn. pages 33-34.

7. “Cases which concern the life or 7. The inherent and implied
limitations inheritance, or goods or fortunes of to the amending power
in Article 368 subjects…are not to be decided will be determined by
judges possessing by natural reason, but by artificial a trained and
perceptive judicial mind. reason and judgment of law, which law is an
act which requires long study and experience before that a man can
attain to the cognizance of it.” Coke as quoted in the English
Constitutional Conflicts of the Seventeenth Centure 1603-1689 by J.R.
Tanner, 1961 Student Edn. p. 37.

1924. Of the three contenders for primacy in the Stuart period-King, Parliament,
Common Law-Parliament came out victorious. F.W. Maitland, Constitutional History of
England (Paper back reprint (1963) pages 300-301. The King and the Common Law
accepted its supremacy. Stuart England was passing through an age of transition. So is
India today. “We are passing through the great age of transition when we are passing
through the great age of transition the various systems-even systems of law-have to
undergo changes. Conceptions which had appeared to us basic undergo changes”
Jawaharlal Nehru : C.A.D. Vol. 9 page 1194 (emphasis added). At bottom the
controversy in these cases is as to whether the meaning of the Constitution consists in its
being or in its becoming. The Court is called upon to decide whether it is a prison-house
or a freeland, whether it speaks for the few or for the many. These issues can hardly be
resolved with the aid of foreign legal know-how. Decisions of foreign courts and treatises
and articles written on various Constitutions by foreign writers would not be safe guide in
construing our Constitution. “(I)n the last analysis the decision must depend upon the
words of the Constitution and since no two Constitutions are in identical terms, it is
extremely unsafe to assume that a decision on one of them can be applied without
qualification to another. This may be so even where the words or expressions used are
same in both cases, for a word or phrase may take a colour from its context and bear
different senses accordingly.” (In Re. C.P. & Berar Sales of Motor Spirit Lubricants
Taxation Act, 1938). [1939] F.C.R. 18 at page 38 per Gwyer C.J. For instance, law-
making and Constitution-amending are both called ‘law’ in Canada and Ceylon because a
Constitutional amendment there is really a subordinate enactment passed under a statute
of the British Parliament or under an Order-in-Council which is delegated legislation.
Our Constitution “is something fresh and in that sense unique…. It seems to me therefore
that it is useless to try and look at this through the eyes of another country or of their
courts.” (In re. The Delhi Laws Act, 1912). [1951] S.C.R. 747 at page 1112 per Bose J.
1925. “A Constitution is the expression in national life of the genius of a people. It
reflects the tendencies of the age and the articles have to be interpreted, without doing
violence to the language, in the light of the pervailing phase of sentiments in the country
in which the Constitution is intended to operate.” (Motilal v. State of U.P.) A.I.R. 1911
All. 251 at page 297 per Sapru J. Constitutions which grew up in the 17th, 18th and 19th
centuries reflected the hopes and aspirations of men of those times; the Constitution of
India reflects the hopes and aspirations of the people of India emerging from colonial
economy in the second half of the 20th century. Constitutions framed in the past for
organising political democracy cannot serve as a safe guide in construing the Constitution
of India framed for ushering in social and economic democracy.
1926. Constitutions which grew up in the preceding three centuries were understood to
sanctify the Supremacy of Property. Said Tocqueville : “The French Revolution has
allowed one exclusive right to remain, the right of property, and the main problems of
politics will deal with the alterations to be brought about in the right of property-holders.”
As quoted in French Political Thought in the 19th Century by Roger Henry Soltau, p. 55.
Our Constitution is conceived in a radically different tradition. Our forbears did not
believe in the acquisition of things of pleasure (Preya); they stood for the good and the
whoelsome (Shrey). They addressed their king as Rajan because it was his duty to secure
the welfare of his people (See Richard Henry Tawney, “The Acquisitive Society”,
Chapter II & IV) Their rule of law (Dharma) was intended to help the power-minus keep
the power-plus in check. Their rule of law (rita) was a stream, not a puddle. It recognised
the inevitability of change. They believed in the moral precept : distribute and enjoy the
residue of wealth.(Mahabharata, Shanti Prava, 57 : 11.)
1927. The Constitution bears the imprint of the philosophy of our National Movement for
Swaraj. That philosophy was shaped by two pre-eminent leaders of the Movement-
Mahatma Gandhi and Jawaharlal Nehru. Mahatma Gandhi gave to the Movement the
philosophy of Ahimsa. Two essential elements of his Ahimsa are : (1) equality; and (2)
absence of the desire of self-acquisition (Aparigrah). He declared that “to live above the
means befitting a poor country is to live on stolen food.” Dr. P. Sitaramaya, “The History
of the Indian Congress, Vol. I, page 386. And he also said : “I consider it a sin and
injustice to use machinery for the purpose of concentration of power and riches in the
hands of the few. Today the machinery is used in this way.” Jawaharlal Nehru :
Discovery of India, Signet Press, 1956, page 432.

1928. While Mahatma Gandhi laid stress on the ethics of the Movement, Jawaharlal
Nehru enriched its economic content. In his presidential address to the Lahore Congress
Session of 1929 he said : “The philosophy of socialism has gradually permeated the
entire structure of the society the world over and almost the only point in dispute is the
phase and methods of advance to its full realisation. India will have to go that way too if
she seeks to end her poverty and inequality though she may evove her own methods and
may adopt the ideal to the genius of her race.” R.D. Agarwala, Economic Aspect of a
Welfare State in India, page 32.

1929. Emphasising the intimate and inseverable connection between national liberation
and social liberation, he said : “(I)f an indigenous Government took place of the foreign
government and kept all the vested interests in tact, this would not be even the shadow of
freedom. India’s immediate goal can only be considered in terms of the ending of the
exploitation of her people. Politically it must mean independence and cession of the
British connection; economically and socially it must mean the ending of all special class
privileges and vested interests. Jawaharlal Nehru Whither India, 1933.
1930. The philosophy of Mahatma Gandhi was rooted in our ancient tradition; the
philosophy of Jawaharlal Nehru was influenced by modern progressive thinking. But the
common denominator in their philosophies was humanism. The humanism of the
Western Enlightenment comprehended mere poltical equality; the humanism of
Mahatama Gandhi and Jawaharlal Nehru was instinct with social and economic equality.
The former made man a political citizen; the latter aims to make him a ‘perfect’ citizen.
This new humanist philosophy became the catalyst of the National Movement for Swaraj.
1931. In 1929 the All India Congress Committee resolved that the great poverty and
misery of the Indian people was due also “to the economic structure of the society.”
Indian National Congress Resolutions on Economic Policy, Programme and Allied
Matters, 1924-1969, p. 3. The Karachi Congress resolution, on fundamental rights and
economic programme revised in the All India Congress Session of Bombay in 1931
declare that in order to end the exploitation of the masses political freedom must include
economic freedom of the starving millions. Resolutions, supra pp. 6-9. It provided that
“property was not to be sequestered or confiscated “save in accordance with law” Ibid
(emphasis added). It also provided that the State shall own or control the key industries
and services, mining resources, railways waterways, shipping and other means of public
transport.” Ibid. According to the Congress Election Manifesto of 1945, “the most vital
and urgent of India’s problems is how to remove the curse of poverty and raise the
standard of masses. Ibid p. 14. It declared that for that purpose it was “necessary…to
prevent the concentration of wealth and power in the hands of individuals and groups,
and to prevent vested interests inimical to society from growing.” Ibid. p. 14. It proposed
acquisition of the land of intermediaries on payment of equitable compensation. Ibid. pp.
15-16. In November 1947 the All India Congress Committee Session at Delhi passed a
resolution to the effect that the object of the Congress should be to secure “an economic
structure which would yield maximum production without the creation of private
monopolies and the concentration of wealth.” Ibid. pp. 18-19. It was thought that such
“social structure can provide an alternative to the acquisition of economic and political
equality.” Ibid. pp. 18-19.

1932. In sum, the National Movement was committeed : (1) to work for social, economic
and political equality of the weaker sections of the people; (2) to disperse concentration
of wealth in any form in a few hands; and (3) to acquire property in accordance with law.
Payment of compensation would be determined by equitable considerations and not by
market value. The men who took the leading part in framing the Constitution were
animated by these noble ideals. They embodied them in the Preamble to the Constitution;
they proliferated them in the Directive Principles of the State Policy; they gave them
ascendancy over the rights in Part III of the Constitution. (See Articles 15(3), 16(4), 17,
19(2) to (6), 24, 25(a) and (b), 31(4), (5) and (6)). They made them ‘fundamental’ in the
governance of the country. Pandit Govind Ballabh Pant called them ‘vital principles’.
C.A.D. Vol 9 p. 1288. And indeed so they are, for when translated into life, they will
multiply the number of owners of fundamental rights and transform liberty and equality
from a privilege into a universal human right.

1933. However, pleasing its name-plate or its trumpet, every form of focussed power was
suspect in the eyes of the Constitution-makers. They apprehended that concentration of
the ownership of the means of production and material resources and the resultant
incarceration of wealth in a few profit-seeking hand may bring into being an economic
power as all-assimilating and omnicompetent as the Hegelian State. It may manipulate a
fall in the prices of raw-materials; it may inflate the prices of manufactures by low
production and hoarding; it may increase unemployment and bring down wages; it may
shrink investments and control the industrial progress of the nation. J.K. Gailbraith :
American Capitalism, pp. 21, 40 and 64; Report of the Monopolies Inquiry Commission
(1965) Vol. 1 pp. 125, 128, 132 and 134. It may seek to influence politics and public
opinion. J.K. Gailbraith, Ibid, p. 123; Bertrand Russel : Power (Unwin Books) p. 85;
Monopolies Inquiry Commission Report p. 136. It may try to threaten, restrain and
change governments in self-interest. B. Russel, Ibid. pp. 86, 88 and 124; Monopolies
Inquiry Commission Report pp. 1, 135 and 193. It may endanger liberty, the rule of law
and peace. J.K. Gailbraith, Ibid, pp. 67 and 70; W. Friedmann. An Introduction to World
Politics : London Macmillan and Co. Ltd. 1962, p. 4. It may retard national unity, the
growth of culture and education. Monopolies Inquiry Commission Report, p. 136. To
prevent these manifold abuses of the economic power, the Constitution-makers enacted
Articles 39(b) and (c). It will be legitimate to bear in mind the preemptive significance of
Part IV in understanding the Constitution.

1934. It is now necessary to consider whether the majority decision in Golaknath (1967)
2 S.C.R. 762 is correct.

Residence of Amending Power
1935. In Golaknath Wanchoo J. and two other Judges who associated with him and
Hidayatullah, Bachawat and Ramaswami JJ. took the view that the power to amend the
Constitution is located in Article 368. Subba Rao C.J. and four other learned Judges who
associated with him, on the contrary, held that Article 368 does not grant the power of
amending the Constitution. It merely provides for the procedure for amendment of the
Constitution. I respectfully agree with the view that the amending power resides in the
original Article 368.

1936. Despite the marginal note to Article 368, which indicates that Article 368 is
prescribing the procedure for amendment, several considerations clearly show that the
amending power is located in Article 368. Article 368 provides specifically for a
procedure for amending the Constitution. When the prescribed procedure is strictly
followed, “the Constitution shall stand amended in accordance with the terms of the Bill.”
Parliament can bring about this result by strictly following the prescribed procedure. Who
can bring about a certain result may truly be said to have the power to produce that result.
Power to amend the Constitution is accordingly necessarily implied in Article 368.
1937. Article 368 finds place in Part XX of the Constitution. It is the solitary Article in
that part. If provision was being made in Article 368 merely for procedure for amending
the Constitution by Parliament, the Constitution-makers would have placed it logically
under the heading “Legislative procedure” in Part V of the Constitution. Including the
solitary Article 368 in a separate part suggests that it was intended to confer the
amending power as well as to provide for the amending procedure. The heading of Part
XX is “amendment of the Constitution” and not “procedure for amendment of the
Constitution”. The heading will include both power as well as procedure. The proviso to
Article 368 also shows that the amending power is lodged therein.
1938. Power to amend the Constitution cannot reasonably be located in Entry 97 of List I
of Schedule VII read with Article 248 of the Constitution. The idea of a provision for
amending the Constitution was indisputably present in the minds of the Constitution-
makers. If they had considered that the power to amend the Constitution was in its nature
legislative, they would have surely included in express words this power in a specific
entry in List I. Article 248 and Entry 97 of List I confer residuary power on Parliament.
Article 246 and List I confer certain specific powers on Parliament. Residuary power is
intended to comprehend matters which could not be foreseen by the Constitution-makers
at the time of the framing of the Constitution. As the topic of amending the Constitution
was foreseen by them, it could not have been put in the residuary power. Article 245(1)
confers power on Parliament “subject to the provisions of this Constitution.” Articles 246
and 248 are subject to Article 245. Accordingly, a law made under Article 348 and Entry
97 of List I cannot be inconsistent with any provision of the Constitution. But a law made
under Entry 97 for amending any provision of the Constitution would be inconsistent
with that provision. Accordingly it would be invalid. But on following the prescribed
procedure in Article 368 there ensues a valid amendment of the Constitution. So Article
248 and Entry 97 cannot include the power to amend the Constitution. The history of
residuary power in our country also indicates that the power to amend the Constitution
cannot be subsumed in the residuary power. Section 104 of the Government of India Act,
1935 provided for residuary power. The Governor-General could by public notification
empower either the Federal Legislature or a Provincial Legislature to enact a law with
respect to any matter not enumerated in any of the Lists in Schedule VII. Acting under
Section 104, the Governor-General could not empower either Legislature to make a law
for, amending the Government of India Act. The power to amend the said Act vested
exclusively in the British Parliament. While the Constitution was on the anvil, residuary
power was proposed to be vested in the States. If that power had been vested in the
States, it could not have been possible to argue that the Constitution could be amended by
resort to residuary power because the amending bill is to be initiated in Parliament and
not in the States. It was only at a later stage that the residuary power was included in List
I. The foregoing considerations show that the amending power does not reside in Article
248 and Entry 97 of List I. As already stated, it is located in Article 368 of the
Constitution. Article 304(1) of the Draft Constitution was similar to Article 368. Article
304(2) enabled States to amend the Constitution as regards the method of choosing a
Governor or the number of Houses of the State Legislature. In Clause 18 of his letter
dated February 21, 1948 to the President of the Constituent Assembly, Dr. B.R.
Ambedkar, while forwarding the Draft Constitution, said that a provision giving ‘a
limited constituent power’ to the State Legislature has been inserted in Article 304.
1939. The procedure prescribed in Article 368 is the exclusive procedure for amendment
of the Constitution. The word ‘only’ in Article 368 rules out all other procedures for
amendment. So no law can be made for a referendum or a constituent assembly. A
referendum or a constituent assembly will reduce Article 368 to redundance. Referendum
was not accepted by the framers of the Constitution. Dr. B.R. Ambedkar said : “The Draft
Constitution has eliminated the elaborate and difficult procedure such as a decision by a
convention or a referendum. The powers of amendment are left with the Legislatures,
Central and Provincial”. C.A.D. Vol. 7, page 43.

Nature of Amending Power
1940. With respect I find it difficult to share the view of Hidayatullah J. that the
amending power in Article 368 is a legislative power.’ (Golaknath, Supra at page 900).
1941. During the British period neither the people of this country nor their elected
representatives were endowed with the power to make or amend their Constitution Act.
The Constitution Act by which they were governed until August 14, 1947 was enacted by
the British Parliament. The power to amend that Act was vested in that Parliament. The
elected representatives of the people could until that date make only legislative laws
under the Constitution Act. The Constitution Act endowed them with a legislative power.
Under Sections 99 and 100 of the Government of India Act, 1935, the Union and
Provincial Legislatures made legislative laws. Under Sections 42, 43 and 44 and Section
72 of Schedule IX the Governor General made ordinances. The Governor made
ordinances and Acts under Sections 88, 89 and 90. The headings of all those provisions
describe the law-making power as ‘legislative power’. The framers of the Constitution
were familiar with the historical meaning of the expression ‘legislative power’ in this
country. The were also aware of the meaning of ‘constituent power’. Accordingly, it is
reasonable to believe that they have made a distinction between legislative power’ and
‘constituent power’. Indeed they have described the power of making legislative laws as a
‘legislative power’. The heading of Part XI is ‘Distribution of Legislative Powers’; the
heading of Article 123 is ‘legislative power of the President’; the heading of Article 213 is
‘legislative power of the Governor’. It may be observed that the framers did not include
Article 368 under the heading legislative power’ or in Part XI or in the company of the
provisions dealing with the legislative procedure in Part V of the Constitution. They
placed it in a separate part. This omission is explained by the fact that they were making a
distinction between ‘legislative power’ and ‘constituent power’.
1942. Broadly speaking, ‘constituent power’ determines the frame of primary organs of
Government and establishes authoritative standards for their behaviour. In its ordinary
sense, legislative power means power to make laws in accordance with those
authoritative standards. Legislative power may determine the form of secondary organs
of Government and establish subordinate standards for social behaviour. The subordinate
standards are derived from the authoritative standards established by the constituent
power. Discussing the concept of ‘legislative power’, Bose J. said : “We have to try and
discover from the Constitution itself what the concept of legislative power looked like in
the eyes of the Constituent Assembly which conferred it. When that body created an
Indian Parliament for the first time and endowed it with life, what did they think they
were doing ? What concept of legislative power had they in mind ? …First and foremost,
they had the British model in view where Parliament is supreme in the sense that it can
do what it pleases and no Court of law can sit in judgment over its Acts. That model it
rejected by introducing a federation and dividing the ambit of legislative authority. It
rejected by drawing a distinction between the exercise of constituent powers and ordinary
legislative activity…” (In re. The Delhi Laws Act 1912 (Supra) at page 1112).
1943. Parliament’s additional power to amend certain provisions of the Constitution by
ordinary law would not obliterate the distinction between constituent power and
legislative power. Constitutions may be uncontrolled like the British Constitution, or
controlled like the Constitution of the United States of America. There may be a hybrid
class of Constitutions, partly controlled and partly uncontrolled. In an uncontrolled
Constitution the distinction between constituent power and legislative power disappears,
because the legislature can amend by the law-making procedure any part of the
Constitution as if it were a statute. In a controlled Constitution the procedure for making
laws and for amending the Constitution are distinct and discrete. No part of the
Constitution can be amended by the law-making procedure. This distination between
constituent power and legislative power in a controlled Constitution proceeds from the
distinction between the law-making procedure and the Constitution-amending procedure.
Our Constitution is of a hybrid pattern. It is partly controlled and partly uncontrolled. It is
uncontrolled with respect to those provisions of the Constitution which may be amended
by an ordinary law through the legislative procedure; it is controlled with respect to the
remaining provisions which may be amended only by following the procedure prescribed
in Article 368. When any part of the Constitution is amended by following the legislative
procedure, the amendment is the result of the exercise of the legislative power; when it is
amended through the procedure prescribed by Article 368, the amendment is the result of
the exercise of the constituent power. The amending power conferred by Article 368 is a
constituent power and not a legislative power.

Dominion of Amending Power
1944. The phrase “amendment of this Constitution” is the nerve-centre of Article 368. It
is determinative of the dominion as well as the magnitude of the amending power. The
words “this Constitution” in the phrase embrace the entire Constitution, as according to
Article 393 “this Constitution” is called “the Constitution of India”. These words are also
used in Articles 133(2) and 367(1), (2) and (3). In those provisions these words would
envelop each and every provision of the Constitution. They should convey the same
meaning in Article 368. Accordingly each and every provision of the Constitution
including Part III falls within the sway of the amending power.
1945. In re : Barubari Union and Exchange of Enclaves [1960] 3 S.C.R. 250 at page 282
it is said that “the preamble is not a part of the Constitution”. This remark cannot assist
the argument that a Preamble is not liable to amendment. It seems to me that the Court
really intended to say that the Preamble is not enacting part of the Constitution. On
October 17, 1949 the Constituent Assembly passed a resolution to the effect that “the
Preamble stand part of the Constitution.” C.A.D. Vol. X, p. 456.
1946. According to Article 394 that article and Articles 5 to 9, Articles 60, 324, 366, 367,
379, 380, 388 and 391 to 393 came into force on November 26, 1949, while “the
remaining provisions of this Constitution” were to come into force on January 26, 1950.
It is clear from the phrase “the remaining provisions of this Constitution” that the
Preamble also came into force on January 26, 1950. Replying to Sri K. Santhanam’s
question in regard to the date of the coming into force of the Preamble, Shri Alladi
Krishnaswami Ayyar said : “The Preamble will come into force in all its plentitude when
the Constitution comes into force.” C.A.D. Vol. X, p. 418.

1947. A statute has four parts-title, preamble, enacting clause and purview or body.
Crawford : Statutory Construction (1948 Edn.) p. 123 : Sutherland : Statutory
Construction (1943 Edn.) Vol. 2, pp. 348-349; Haloburg’s : Laws of England, Vol. 36, p.
370, Craies on Statute Law (1963 Edn.) pp. 190 and 201. The Preamble to the
Constitution of the United States of America is regarded as a part of the Constitution.
Willoughby, Constitutional Law of the United States (1929 Edn.), Vol. I, p. 62. The
heading “the Constitution of India” above the Preamble shows that the Preamble is a part
of it.

1948. As the Preamble is a part of the Constitution, it is liable to amendment under
Article 368. Those parts of the Preamble which operate on the past such as “this 26th day
of November, 1949” may perhaps not be capable of miodification. ‘Even Jove hath not
power on the past’. But there is little doubt that such parts can be deleted by the exertion
of the amending power.

1949. In sum, no provision of the Constitution can claim immunity from the sway of the
amending power. The amending power can amend each and every provision of the
Constitution including the Preamble and Part III.

Magnitude of Amending Power
1950. The magnitude of amending power is measurable by the broad-shouldered word
“amendment” in Article 368. According to Wanchoo J., the word “amendment” should be
given its full meaning as used in law and that means that by amendment an existing
Constitution…can be changed, and this change can take the form either of addition to the
existing provisions or alteration of existing provisions and their substitution by others or
deletion of certain provisions altogether.” (Golaknath, supra at page 834). Hidayatullah J.
said : “I do not take a narrow view of the word “amendment” as including only minor
changes within the general frame-work. By amendment new matter may be added, old
matter removed or altered.” (Ibid, p. 862) Bachawat and Ramaswami JJ. gave the same
extensive meaning to the word “amendment”. Thus according to six out of eleven judges
in Golaknath, the word “amendment” means amending by addition, alteration or repeal.
According to the Shorter Oxford English Dictionary “amendment” means “removal of
faults or errors; reformation esp. (law) in a writ or process 1607.” According to Webster’s
Third New International Dictionary, it means “act of amending esp. for the better,
correction of a fault or faults, the process of amending as a motion, bill, act or
Constitution that will provide for its own amendment; an alteration proposed or effected
by such process.” According to the Random House Dictionary of the English Language
(Unabridged Edn.) “amendment” means “to alter, modify, rephrase or add to, substract
from (a motion, bill, Constitution etc.) by formal procedure, to change for the better,
improve, to remove or correct faults.” According to Crawford (Statutory Construction
(1940 Edn.) page 170) there “are many different definitions of the term amendment, as it
applies to legislation. Generally, it may be defined as an alteration or change of
something, proposed in a bill or established as law. We are not, however, here concerned
with the amendment of the proposed bills, but with the amendment of existing laws. Thus
limited, a definition as suitable as any, defines an amendment as a change in some of the
existing provisions of a statute. Or stated in more detail, a law is amended when it is in
whole or in part permitted to remain and something is added to or taken from it or it is in
some way changed or altered in order to make it more complete or perfect or effective.”
According to these definitions the power to amend means the power to make an addition
to or alteration in or subtraction from the text The purpose of addition, alteration or
subtraction may vary; it may be to make the text or some part of it more complete or
perfect or effective. It also appears that the whole text of a law cannot be repealed or
abrogated in one step; some part of it must remain while the other is repealed.
1951. The Constitution does not define the word “amendment”. Article 367(1) applies the
General Clauses Act to the interpretation of the Constitution. The Act also does not
define “amendment”. However, Section 6A provides that where any Central Act repeals
any enactment by which, the text of any Central Act was “amended by express omission,
insertion or substitution of any matter” the repeal unless different intention appears, shall
not affect the continuance of “any suck amendment made by the enactment so repealed”
and in operation at the time of such repeal. Section 6A shows that “amendment” includes
addition, substitution and omission. There is no reason why this definition which was
known to the Constitution-makers should not apply to “amendment” in Article 368.
1952. According to the petitioners, “amendment” in Article 368 is used in the narrow
sense of making improvements. Now, an improvement may be made not only by an
addition, but also by omission or repeal. Thus the curing of an error in the text
undoubtedly improves it. According to Hidayatullah J. it “was an error to include (the
right of property) in (Part III)”. (Golaknath, supra at page 887). The removal of this error
by an amendment under Article 368 will surely improve the text of the Constitution. It
will remove the roadblock in the way of implementing Part IV of the Constitution.
Further, every mover of an amendment considers his proposal as an improvement in the
existing text and the Court should not substitute its own evaluation for that of the mover
of the amendment.

1953. The grants of legislative power are ordinarily accorded the widest amplitude. A
fortiori, the constituent power in Article 368 should receive the same hospitable
construction. The word “amendment” should be so construed as to fructify the purpose
underlying Article 368. The framers of the Constitution have enacted Article 368 for
several reasons. First, the working of the Constitution may reveal errors and omissions
which could not be foreseen by them. Article 368 was designed to repair those errors and
omissions. Second, the Court’s construction of the Constitution may not correspond with
the Constitution-makers’ intention or may make the process of orderly government
difficult. The first Amendment to the Constitution became necessary on account of the
decision of this Court in the State of Madras v. Srimathi Champakam Dorairajan [1951]
S.C.R. 525 and the decision of the Patna High Court in Kameshwar Singh v. State of
Bihar A.I.R. 1951, Patna p. 91. Third, the Constituent Assembly which framed the
Constitution was not elected on adult franchise and was in fact not fully representative of
the entire people. On January 22, 1947 Jawaharlal Nehru said : “We shall frame the
Constitution, and I hope it will be a “good Constitution, but does anyone in this House
imagine that when a free India emerges it will be bound down by anything that even this
House might lay down for it ? A free India will see the bursting forth of the energy of a
mighty nation. What it will do and what it will not, I do not know, but I do know that it
will not consent to be bound down by anything…. It may be that the Constitution, this
House may frame may not satisfy an India, that free India. This House cannot bind down
the next generation or people who will duly succeed us in this task.” C.A.D. Vol. 2, pages
322-323. On November 8, 1948 he reiterated : “While we who are assembled in this
House undoubtedly represent the people of India, nevertheless, I think it can be said and
truthfully that when a new House, by whatever name it goes, is elected in terms of this
Constitution and every adult in India has the right to vote, the House that emerges then
will certainly be fully representative of every section of the Indian people. It is right that
that House elected so…should have an easy opportunity to make such changes as it wants
to….” C.A.D. Vol. V, pp. 322-323. The Constitution-makers conferred very wide
amending power on Parliament because it was believed that Parliament elected on adult
franchise would be fully representative of the entire people and that such a Parliament
should receive a right to have a fresh look at the Constitution and to make such changes
therein as the entire people whom it represents desire. Fourth, at the apex of all human
rights is the right of self-preservation. People collectively have a similar right of self-
preservation. Self-preservation implies mutation, that is adaptation to the changing
environment. It is in the nature of man to adjust himself to the changing social, economic
and political conditions in the country. Without such adaptation the people decays and
there can be no progress. Kant said : “One age cannot enter into an alliance on oath to put
the next age in a position when it would be impossible for it to extend and correct its
knowledge; or to make any progress whatsoever in enlightenment. This would be a crime
against human nature whose original destiny lies precisely in such progress. Later
generations are thus perfectly entitled to dismiss these agreements as unauthorised and
criminal.” Kant’s Political Writings, Edited by Hans Reiss, Cambridge University Press,
1970, p. 57.

1954. Speaking in the same vein, Jawaharlal Nehru said : “In any event we should not
make a Constitution such as some other great countries have, which are so rigid that they
do not and cannot be adapted to changing conditions. Today-especially, when the world
is in turmoil and we are passing through a very swift period of transition, what, we may
do today may not be wholly applicable tomorrow. Therefore, while we make a
Constitution which is sound and as basic as we can, it should also be flexible. C.A.D.
Vol. 7, p. 322.

1955. Article 368 is shaped by the philosophy that every generation should be free to
adapt the Constitution to the social, economic and political conditions of its time. Most of
the Constitution-makers were freedom-fighters. It is difficult to believe that those who
had fought for freedom to change the social and political organisation of their time would
deny the identical freedom to their descendents to change the social, economic and
political organisation of their times. The denial of power to make radical changes in the
Constitution to the future generation would invite the danger of extra Constitutional
changes of the Constitution. “The State without the means of some change is without
means of its conservation. Without such means it might even risk the loss of that part of
the Constitution which it wished the most religiously to preserve.” Burke : Recollections
on the Revolution in France and other writings Oxford University Press, 1958 Reprint, p.

23.
1956. The context also reinforces the widest meaning of the word “amendment”. The
proviso to Article 368 states that if an amendment of the Constitution seeks to make any
“change” in the provisions specified therein, such amendment shall also require the
ratification by at least half of the State Legislatures. Thus the proviso contemplates an
amendment by way of a ‘change’ in certain provisions of the Constitution. According to
the Shorter Oxford English Dictionary (3rd Edition Vol. 1, page 291) “change” means
“substitution, or succession of anything in place of another; alteration in the State or
quality of anything; variation, mutation, that which is or may be substituted for another of
the same kind.” The power to amend accordingly includes the power to substitute one
provision for another. For instance, it will be open to Parliament to remove List II in the
Seventh Schedule and substitute another List therefor by strictly following the procedure
prescribed in Article 368 and its proviso. The words “amendment” and “amend” have
been used in Articles 107(2), 108(1) and (4), 190(3), 110(1)(b), proviso to Article 111,
Articles 147, 196(2), 197(1)(c) and (2)(c), 198(3), 199(1)(b), 200, 201 and 395. In all
these provisions those words include the power of repeal or abrogation. Article 110(1)(b)
provides that a Bill shall be deemed to be a Money Bill if it contains a provision dealing
with “the amendment of the law with respect to any financial obligations undertaken or to
be undertaken by the Government of India.” Without doubt, the word “amendment”
would also include repeal or abrogation of a law with respect to any financial obligation
undertaken or to be undertaken by the Government of India. The word “amendment”
cannot be confined to mere minor changes. To the same effect is Article 199(1)(b) in
relation to the States. Article 147 provides that in Chapter IV of Part V and in Chapter V
of Part VI references to any substantial question of law as to the interpretation of the
Constitution shall be construed as including reference to any substantial question of law
as to the interpretation) of the Government of India Act, 1935 (including any enactment
“amending or supplementing that Act”). Here also the word “amending” would take in
any enactment which has repealed any provision of the Government of India Act, 1935.
Article 395 provides that the “Indian Independence Act, 1947 and the Government of
India Act, 1935, together with all other enactments amending or supplementing the
law…are hereby repealed.” Here again, the word “amending” includes an enactment
which has repealed any provision of the Government of India Act, 1935. It cannot be said
that the framers of the Constitution intended to continue an enactment which has repealed
an essential provision of the Government of India Act, 1935.

1957. Paragraph 7 of Schedule V to the Constitution reads : “(1) Parliament may from
time to time by law amend by way of addition, variation or repeal any of the provisions
of this Schedule and, when the Schedule is so amended, any reference to this Schedule in
this Constitution shall be construed as reference to such Schedule as so amended : (2) No
such law as is mentioned in sub-paragraph (I) of this paragraph shall be deemed to be an
amendment of this Constitution for the purpose of Article 368.
1958. In paragraph 7(1) the words, “addition, variation, or repeal” do not enlarge the
meaning of ‘amend’; they are expositive of it. If the word “amendment” in Article 368 did
not include the power of repealing a provision of the Constitution, sub-paragraph (2)
could not have been enacted. It has been held by this Court that Parliament may change
the boundaries of a State by a law enacted under Article 3 or by an amendment of the
Constitution under Article 368. (Berubari Union, supra). It would follow from this
decision that Parliament may repeal any provision of Schedule V by an ordinary law
enacted under paragraph 7 of Schedule V or by an amendment under Article 368. The
amending power under Article 368 which provides for amendment of the Constitution by
a more difficult procedure than the one by which any provision of Schedule V may be
repealed under paragraph 7 cannot surely be narrower than the power under paragraph 7
of Schedule V. The same consideration equally applies to paragraph 21 of Schedule VI to
the Constitution.

1959. According “to Article 33 Parliament may by law determine to what extent any of
the rights conferred by Part III shall in their application to the members of the Armed
forces or forces charged with the maintenance of public order be restricted or abrogated
so as to ensure better discharge of their duties and the maintenance of discipline amongst
them. It is open to Parliament to make a law abrogating the fundamental rights of the
citizens for the time being employed in the Army and the forces charged with the
maintenance of public order. For instance, it is open to it to make a law abrogating the
freedom of speech of persons employed in the Army. For the reasons already discussed in
relation to paragraph 7 of Schedule V, it cannot be disputed that Parliament may abrogate
the fundamental rights of the citizens employed in the Army or forces charged with the
maintenance of public order in the exercise of the amending power under Article 368.
1960. The power of a Constituent Assembly, which is a representative body, to frame a
Constitution is unlimited and unconfined. Its absolute power is explained by the fact that
it is called upon to chart a process of government of a country. In carrying out its task it
has to take decisions on matters of high policy. The high power is made to match the high
purpose. The nature of the power conferred on Parliament by Article 368 is similar to the
power exercisable by a Constituent Assembly. Therefore the amending power in Article
368 is as unlimited and unconfined as the power of a Constituent Assembly. Indeed, it
may truly be said that Parliament acts as a Continual Constituent Assembly.
1961. The history of Article 368 supports the broadest construction of the word
“amendment”. Article 368 is similar to Article 304 of the Draft Constitution. Article 305
of the Draft Constitution is material for our purpose. It relevantly read : “Notwithstanding
anything contained in Article 304, the provisions of this Constitution relating to the
reservation of seats for the Muslims, the Scheduled Castes, the Scheduled Tribes or the
Indian Christians either in Parliament or in the legislature of any State…shall not be
amended during a period of 10 years from the commencement of this Constitution.
1962. Part XIV of the Draft Constitution made reservation of seats in Parliament and
State Legislatures for Muslims, Scheduled Castes, Scheduled Tribes and Indian
Christians. The word “amended” in Article 305 unmistakably include the repeal of the
provisions prescribing the reservations. As Article 305 was an exception to Article 304,
the word “amendment” in Article 304 would include the power of abrogating the
reservations. As in Article 304, so in Article 368 “amendment” should include the sense
of repeal and abrogation.

1963. According to Sri Palkhiwala, whenever the Constitution-makers intended to confer
the power of repeal on any authority, they have expressly said so as in Articles 35(b),
252(2), the proviso to Article 254(2) and Article 372(1) and (2). In all these provisions
the Words “alter, repeal or amend” are used with reference to a law. As “amend” would
not authorise repeal simpliciter of the entire law, the framers of the Constitution have
expressly conceded the power of repealing the entire law. So these provisions do not help
the argument of Sri Palkhiwala that “amendment” in Article 368 should be given a
narrow meaning.

1964. To sum up, the nature, object and history of the amending power and the context of
Article 368 leave little room for doubt that the word “amendment” includes the power of
repealing or abrogating each and every provision of the Constitution. It may be that
Parliament may not be able to annhilate the entire Constitution by one stroke of pen. But
it can surely repeal or abrogate all provisions in Part III. Article 368 permits Parliament
to apply not only the physician’s needle but also the surgeon’s saw. It may amputate any
part of the Constitution if and when it becomes necessary so to do for the good health and
survival of the other parts of the Constitution.

Meaning of ‘Law’ in Article 13(2)
1965. There is a distinction between ‘Constitution’ and ‘law’. (Ordinarily) a ‘Constitution’
signifies a politico-legal document. President Wilson once said that the U.S. Constitution
has been, to a considerable extent, a political document and not a mere ‘lawyers
document’. C.G. Hains : Role of the Supreme Court in American Government and
Politics, 1944 Edn., p. 44. On the other hand, in its ordinary sense ‘law’ signifies a statute
or a legislative enactment. Again, a ‘Constitution’ prescribes the paramount norm or
norms; a law prescribes derivative norms. They are derived from the paramount norms.
The reckoning of a Constitutional amendment in the eye of law is the same as that of a
Constitution. Therefore ordinarily a Constitutional amendment is not law. Significantly,
there is not a whisper of the word ‘law’ in Article 368.

1966. The context of the word ‘law’ in Article 13(2) does not show that it includes an
amendment of the Constitution made under Article 368. The word ‘law’ in Article 13(1)
obviously does not include a Constitution. No Constitution existing at the time of the
commencement of our Constitution and taking away or abridging the fundamental rights
of the people conferred by Part III of the Constitution has been brought to our notice in
spite of the assiduous research of Sri Palkhiwala. Article 13(3)(a) provides for an
extensive definition of the word ‘law’ by including things which are not ordinarily
regarded as included in it. It mentions an ordinance, order, bye-law, rule, regulation,
notification, custom or usage having the force of law. But it does not include the
Constitution which in the ordinary sense does not mean ‘law’.

1967. A distinction between ‘Constitution’ and ‘law’ is made in the Constitution itself.
According to Article 60 the President of India has to take the oath that he will preserve,
protect and defend “the Constitution and the law”. Article 159 requires the Governor of a
State to take the same oath. A Minister of the Union and a State, the Judges of the
Supreme Court and High Courts and the Comptroller and Auditor General also take the
same kind of oath. If the framers of the Constitution had regarded the Constitution as
‘law’, they would not have separately mentioned the Constitution in various oaths.
1968. Various provisions of the Constitution indicate that the product which comes into
being by fallowing the legislative procedure prescribed in Articles 107 to 111 is called
‘law’. The heading over Articles 107 and 196 reads as “Legislative Procedure”. When the
prescribed legislative procedure is followed, the end-product is law. But when the
procedure prescribed in Article 368 is strictly followed, it results in the amendment of the
Constitution. The Constitution-makers did not call it ‘law’.
1969. Ordinarily fundamental rights avail against the State organs, that is, the Legislature,
the Executive and the Judiciary and other agencies of the State. While making an
amendment under Article 368, Parliament acts as a constituent authority and not as a
State organ. The body making a law in accordance with the procedure prescribed under
Articles 107 to 111 and an amendment according to the procedure prescribed in Article
368 may be the same, but the two functions are fundamentally different in character. It is
common knowledge that often there is a polarisation of various functions in one and the
same body. For instance, the House of Lords in Great Britain exercises legislative
functions as well as judicial functions. It may pass a Bill by a bare majority of the Lords
assembled in a particular session. But all the Lords minus the Lord Chancellor, the Law
Lords and such other Lords as have held or are holding high judicial offices cannot
decide a civil appeal. On the other hand, three Lords selected from any one of the last
three categories of Lords may decide a civil appeal. The functional difference accounts
for this apparent paradox of numbers. The members of the Dominion Parliament of India
could not, by their unanimous vote, make the Constitution of India. But the same
members-acting as the Constituent Assembly could, by a bare majority, make the
Constitution. The functional difference in making a legislative law and an amendment of
the Constitution likewise explains the basic difference in the procedures prescribed in
Articles 107 to 111 and Article 368. In case of difference on a Bill between the House of
the People and the Council of States, the two Houses may meet unicamerally and pass a
legislative measure. The President cannot refuse his assent to a Bill passed by both
Houses bicamerally or unicamerally. But an amendment of the Constitution under Article
368 cannot be made by a vote in a joint sitting of the two Houses. The two Houses must
meet separately and pass tile amending bill by the requisite majority. The President may
withhold his assent to the Constitution amending bill. It is on account of the functional
difference between law making and Constitution amending that a law passed by the
unanimous vote of Parliament according to the procedure in Articles 107 to 111 cannot
override any fundamental right. A Bill passed by more than half of the members of each
House assembled separately and by two third of the members present and voting will,
however, result in the amending of the fundamental rights.

1970. Legislative power in Article 245 is made ‘subject to the provisions of this
Constitution’. But Article 368 is not made ‘subject to the provisions of this Constitution’.
Article 368 places only one express fetter on the amending power, that is, the procedural
fetter. A substantive fetter on the amending power is accordingly not contemplated by
Article 368. The framers of the Constitution were aware of the fact that certain foreign
Constitutions have expressly put the amending power in substantive fetters. Indeed
Article 305 sought to place such a fetter on the Draft Article 304 (corresponding to
Article 368). In the absence of clear textual evidence, I am unable to expand the meaning
of ‘law’ in Article 13(2), for an expansive construction would permanently rule out the
lawful making of structural reforms in the social, economic and political frame of the
country. Speaking on the First amendment to the Constitution following the decision of
this Court in State of Madras v. Srimathi Champakan Dorairajan, (1951) S.C.R. 525 on
May 29, 1951 Jawaharlal Nehru said : “We have to give them (the weaker sections of the
society) opportunities-economic opportunities, educational opprtunities and the like. Now
in doing that we have been told that we come up against some provisions in the
Constitution which rather lay down some principles of equality or some principles of
non-discrimination etc. So we arrive at a peculiar tangle. We cannot have equality
because in trying to attain equality we come up against some principles of equality. That
is a very peculiar position. We cannot have equality because we cannot have non-
discrimination because if you think in terms of giving a lift to those who are down, you
are somehow affecting the present status quo undoubtedly. Therefore, if this argument is
correct, then we cannot make any major change in the status quo, whether economic or in
any sphere of public or private activity.” Parliamentary Debates Vols. XII-XIII, Part II-
1951, pages 9616-9617.

1971. The word ‘compensation’ in the unamended Article 31(2) has been construed by
this Court to mean full market value of the acquired property. This construction creates a
direct conflict between Article 31(2) and Article 39(c). Article 39(c) enjoins the State to
direct its policy towards securing “that the operation of the economic system does not
result in the concentration of wealth and means of production to the common detriment.”
This object can never be achieved if full market value of the acquired properly is to be
paid to its owner. The payment of full market value to the owner will change the form of
the concentration of wealth from property to cash. The concentration would remain. The
history of our National Movement clearly shows that the Constitution-makers were
committed to the accomplishment of the objects specified in Part IV of the Constitution.
They have expressly declared that those objects are ‘fundamental’. in the governance of
the country. It is accordingly reasonable to think that they have provided for the means of
resolving the conflict between Articles 31(2) and 39(c) or between Articles 29 and 46.
They must have intended that when a conflict arises between the rights in Part III and the
obligations of the State in the Part IV, that conflict may be resolved by an amendment of
the Constitution under Article 368. “My concept of a fundamental right is something
which Parliament cannot touch save by an amendment of the Constitution” (emphasis
added) (S. Krishnan versus State of Madras) [1951] S.C.R. 621 at page 652 per Bose J.
1972. The phrase ‘notwithstanding anything in the Constitution’ is used in a provision
granting power for emancipating the grant from any restrictive provision in the
Constitution. As the word ‘law’ in the Article 13(2) is not intended to include an
amendment of the Constitution, Article 368 does not open with the non-obstante clause.
1973. No unmistaking conclusion can be drawn from the history of Article 13(2) as to the
meaning of the word ‘law’. The Draft Report of the Sub-Committee on Fundamental
Rights, dated April 3, 1947, contained an annexure dealing with Fundamental Rights.
Shiva Rao, Framing of India’s Constitution, Vol. II, p. 137. Clause 2 of the annexure
relevantly provided that “any law which may hereafter be made by the State inconsistent
with the provisions of this Chapter/Constitution shall be void to the extent of such
inconsistency.” By a letter of April 16, 1947, the Chairman of the Fundamental Rights
sub-Committee forwarded an annexure on Fundamental Rights to the Chairman,
Advisory Committee on Fundamental Rights. Clause 2 of the annexure materially read:
“All existing laws or usages in force…inconsistent with the rights guaranteed under this
Constitution shall stand abrogated to the extent of such inconsistency : nor shall the
Union or any unit make any law taking away or abridging any such right.” Ibid, p. 171.
On April 23, 1947, the Advisory Committee on Fundamental Rights presented an interim
report to the President of the Constituent Assembly. The Report contained an annexure
providing for fundamental rights. Clause (2) of the annexure materially read : “All
existing laws, notifications, regulations, customs or usages in force…inconsistent with the
rights guaranteed under this Part of the Constitution shall stand abrogated to the extent of
such inconsistency, nor shall the Union or any unit make any law taking away or
abridging any such right.” Ibid, p. 290. Shri K. Santhanam proposed an amendment
substituting for the last words in Clause (2) the words “Nor shall any such right be taken
away or abridged except by an amendment of the Constitution.” In his speech he
explained that “if the clause stands as it is even by an amendment of the Constitution we
shall not be able to change any of these rights if found unsatisfactory or inconvenient….
In order to avoid any such doubts I have moved this amendment.” C.A.D. Vol. 3, pp.
415-416. So according to him the amendment was by way of abundant caution. Sardar
Vallabh Bhai Patel accepted the amendment. It was put to vote and adopted. Ibid, p. 415.
The Constituent Assembly thus accepted the position that fundamental rights could be
abrogated by a Constitutional amendment.

1974. In October, 1947, a Draft Constitution was prepared by the Constitutional Adviser.
Shiva Rao, supra, p. 7. Section 9(2) of his Draft Constitution materially read : “Nothing
in this Constitution shall be taken to empower the State to make any law which curtails,
or takes away any of the rights conferred by Chapter II of this Constitution except by way
of amendment of this Constitution under Section 232 and any law made in contravention
of this section shall to the extent of such contravention be void.” Although the
Constituent Assembly had expressly accepted the amendment of Sri K. Santhanam, the
Drafting Committee omitted the words “except by way of amendment of this
Constitution.” The relevant portion of Article 8(2) of the Draft Constitution read : “The
State shall not make any law which takes away or abridges the rights conferred by this
Part and any law made in contravention of this Part shall to the extent of the
contravention be void.” No explanation for excluding the words “except by way of
amendment of this Constitution”, which were approved by the Constituent Assembly, is
to be found in the records. It is, however, important to observe that when the words
“except by way of amendment of the Constitution” are omitted from Sri K. Santhanam’s
amendment, the remaining words “nor shall any such rights be taken away or abridged”
are quite wide to prohibit the abrogation or abridgment of fundamental rights even by a
Constitutional amendment. The same effect seems to be produced by the words “nothing
in this Constitution” in Section 9(2) of the Draft Constitution prepared by the
Constitutional Adviser. But the Drafting Committee substituted Section 9(2) by Article
8(2) of the Draft Constitution. Article 8(2) of the Draft Constitution does not enmesh in
plain words all the provisions of the Constitution including Article 304. This may perhaps
explain the omission of the words “except by way of amendment of this Constitution.”
from Article 8(2) of the Draft Constitution. In any case, this history of Article 13(2) does
not prove that the Drafting Committee intended Up give supremacy to fundamental rights
over the Constitution amending power. In this connection it is important to refer to a note
from the Constitutional Adviser’s office that ‘law’ in Section 9(2) did not include an
amendment of the Constitution. Shiva Rao, Vol. IV, p. 26.

1975. A careful reading of Dr. B.R. Ambedkar’s speeches would show that the
Constitution amending power can be used to abrogate or abridge the fundamental rights.
On November 4, 1948 he said:

The provisions of the Constitution relating to the amendment of the
Constitution divide the Articles of the Constitution into two groups. In the
one group are placed Articles relating to : (a) the distribution of legislative
powers between the Centre and the State, (b) the representation of the
States in Parliament; and (c) the powers of the Courts, All other Articles
are placed in another group. Articles placed in the second group cover a
very large part of the Constitution and can be amended by Parliament by a
double majority, namely, a majority of not less than two third of the
members of each House present and voting and by a majority of the total
membership of each House. The amendments of these articles did not
require ratification by the States.” C.A.D. Vol. VII, p. 36. (emphasis
added).

He reiterated:

It is only for amendments of specific matters-and they are only few-that
the ratifications of the State legislatures is required. All other articles of
the Constitution are left to be amended by Parliament.” C.A.D. Vol. VII,
p. 43. (emphasis added).

On another occasion he repeated:

Now, what is it we do ? We divide the articles of the Constitution under
three categories. The first category is one which consists of articles which
can be amended by Parliament by a bare majority. The second set of
articles are articles which require two-thirds majority. If the future
Parliament wishes to amend any particular article which is not mentioned
in Part III or Article 304, all that is necessary is to have two-thirds
majority. Then, they can amend it.

Mr. President : Of members present
The Honourable Dr. B.R. Ambedkar : Yes, Now, we have no doubt put
certain articles in a third category where for the purpose of amendment the
mechanism is somewhat different or double. It requires two-thirds
majority plus ratification by the States.” C.A.D. Vol. IX, pp. 660-663.
1976. It would appear from these speeches that for the purpose of amendment Dr.
Ambedkar has classified all the Articles of the Constitution in three categories. The
Articles must fit in one or the other of the three categories, for according to him there is
no fourth category. Articles in Part III of the Constitution should accordingly fit into one
of these categories. It seems to me that having regard to his threefold classification of the
Articles it is not fair to interpret his speeches as showing that the Articles in Part III are
not at all amendable. The word “not” in the sentence “if the future Parliament wishes to
amend any particular article which is not mentioned in Part III or Article 304” is
presumably either a slip of tongue or a printer’s devil. When Jawaharlal Nehru said that
the fundamental rights were intended to be “permanent in the Constitution”, he did not
really mean that they are not amendable. His speeches, already quoted by me, would
clearly show that he regarded the entire Constitution to be subject to amendment by any
future Parliament.

1977. Sri Kamath had moved an amendment to Article 304 which expressly provided for
amendment in the provisions of Part III, but that amendment was rejected by the
Constituent Assembly. No inference of unamendability of those provisions can be drawn
from the rejection of his motion, for the members of the Constituent Assembly might
have thought that the language of Article 304 of the Draft Constitution was sufficiently
spacious to include an amendment of the provisions of Part III and that accordingly Sri
Kamath’s motion was unnecessary.

1978. The phrase “Constitution as by law established” in the President’s oath would not
establish that the Constitution is a law in the ordinary sense of the term. The word ‘law’ in
the phrase, in my view, means lawful. The phrase would mean “Constitution established
in a lawful manner, that is, by the people through their representatives.
1979. The oath of the President to defend “the Constitution and the law” does not bind
him to the Constitution as it stood on the day he took the oath. The word ‘law’
undoubtedly means the law for the time being in force. A variation or repeal of a part of a
law would not compromise the oath. In the context of law, the ‘Constitution’ would mean
the Constitution as varied or repealed from time to time.

1980. Sri Palkhiwala has contended vigorously that people have reserved to themselves
the fundamental rights and that those rights are sacred and immutable natural rights. It
seems to me that it is an error to consecrate the rights enumerated in Part III of the
Constitution as “Sacrosanct” or “transcendental” or to romanticise them as “natural
rights” or “primordial rights” or to embalm them in the shell of “inalienable and
inviolable” and “immutable.

1981. To regard them as sacrosanct does not seem to comport with the secular virtue of
our Constitution. To regard them as “natural rights” or “primordial rights” overlooks the
fact that the rights specified in Articles 15, 16, 17, 18, 21, 22, 23, 24, 25, 27, 28. 29, 30
and 32 were begotten by our specific national experience. They did not exist in India
before the Constitution.

1982. The Constitution-makers did not regard the rights mentioned in Part III as
‘sacrosanct’ or as ‘inalienable’ and ‘inviolable’ or as ‘immutable’. Jawaharlal Nehru said :
“So, if you wish to kill this Constitution make it sacred and sacrosanct certainly. But if
you want it to be a dead thing, not a growing thing, a static, unwieldy, unchanging thing,
then by all means do so, realising that that is the best way of stabbing it in the front and in
the back. Because whatever the ideas of the 18th century philosophers or the philosophers
of the early 19th century…nevertheless the world has changed within a hundred years-
changed mightily” Parliamentary Debates Vols. XII-XIII, Part II, pp. 9624-9625.
1983. Articles 15(3), 16(4) and (5), 19(2) to (6), 21, 22(3), 4(b) and 7(a) and (b), 23(2),
25(1) and (2), 26, 28(2), 31(4), (5), and (6) encumber the rights with manifold
unpredictable limitations. Article 19(2) has invented a completely new restriction to free
speech, namely, ‘friendly relations with foreign states’ Article 33 expressly empowers
Parliament to restrict or abrogate the rights in their application to the Army and forces
responsible for the maintenance of public order. For a period of five years from May 14,
1954, the ‘reasonableness’ of restrictions on the rights specified in Article 19 was made
unjusticiable in the State of Jammu and Kashmir. Clause (7) added to Article 19 by the
President provided that ‘reasonable restrictions’ in Clauses (2), (3), (4) and (5) shall be
construed as meaning such restrictions as the appropriate legislature in Jammu and
Kashmir “deems reasonable”. Article 35A applied to that State by the President made
inroads into the rights of employment under the State, the right to acquire property the
right to settlement and the right to scholarships and other aids in the State. Article 303(2)
empowers Parliament to make law giving preferences and making discrimination in the
matter of inter-State trade if it is necessary to do so for dealing with a situation arising
from scarcity of goods in any part of the country. Article 358 suspends rights under
Article 19 during the operation of the Proclamation of Emergency under Article 352.
Article 359 empowers the President to suspend the rights under Article 32 during
Emergency, so that all fundamental rights may be made quiescent. All these provisions
prove that the fundamental rights may be taken away or abridged for the good of the
people. (Basheskar Nath v. The Commissioner of Income Tax [1959] Supp. 1 S.C.R. 528
at pages 604-605 per S.K. Das J.).

1984. Rights in Part III are downright man made. According to Dr. B.R. Ambedkar, they
are the ‘gift of law’ C.A.D. Vol. VII, p. 40. Article 13(2) and 32(1) and (2) and 359
expressly speak of the fundamental rights as “conferred by Part III”. They are thus the
creatures of the Constitution. They are called fundamental rights not because they are
reserved by the people to themselves but because they are made indestructible by
legislative laws and executive action. There is no analogue in the Constitution to the X
Amendment of the U.S. Constitution which expressly speaks of the reservation of powers
by the people. It is well to remember that the I Amendment taking away or abrogating
certain rights was passed by the Constituent Assembly acting as the Provisional
Parliament. It reflects the Constitution-makers’ intention that the rights can be abrogated.
1985. The prescription of a more rigid procedure for changing the provisions specified in
the provisio to Article 368 underscores the fact that the framers of the Constitution
regarded them as more valuable than the provisions of Part III. They attached more value
to federalism than to the fundamental rights.

Inherent and implied limitations on amending power
1986. Wanchoo J. and two other learned Judges who associated with him have held that
there are no inherent and implied limitations on the amending power in Article 368
(Golaknath, Supra at page 836). Bhachawat and Ramaswami JJ. shared their opinion.
(ibid, pages 910 and 933). It seems to me that Hidayatullah J. also did not favour the
argument of inherent and implied limitations on the amending power, for he has said :
“The whole Constitution is open to amendment. Only two dozen articles are outside the
reach of Article 368. That too because the Constitution has made them fundamental.”
(ibid, p. 878).

1987. Sri Palkhiwala’s argument of inherent and implied limitations may be reduced to
the form of a syllogism thus. All legislative powers are subject to inherent and implied
limitations.

1988. The constituent power in Article 368 is a legislative power.
1989. The constituent power is subject to inherent and implied limitations.
1990. If the major and minor premises in the syllogism are valid, the conclusion also
must be valid. But both premises are fallacious. Some legislative powers are not subject
to any inherent and implied limitations. Take the case of the War Power. During the
course of arguments I had asked Sri Palkhiwala to point out any inherent and implied
limitation on the War Power, but he could point out none. When the President has issued
a Proclamation of Emergency under Article 352, the cardinal principle of federalism is in
eclipse. Parliament may make laws for the whole or any part of the territory of India with
respect to any of the matters enumerated in the State List. (See Article 250(1)). The
executive power of the Union shall extend to the giving of directions to any State as to
the manner in which the executive power thereof is to be exercised. Parliament may
confer powers and impose duties or authorise the conferring of powers and the imposition
of dudes upon the Union officers and authorities in respect of a matter not enumerated in
the Union List. (See Article 353). The teeth, of Article 19 become blunted. (See Article

358). The President may suspend the right to move any Court for the enforcement of
fundamental rights. (See Article 359) it would virtually suspend the fundamental rights
during Emergency. Article 83(2) provides that the House of the People shall continue for
five years from the date appointed for its first meeting. According to its proviso, the
period of five years may, while a Proclamation of Emergency is in operation, be extended
by Parliament by law for a period not exceeding one year at a time. Evidently during
Emergency the War Power of Parliament and the President is at its apogee, uncribbed and
uncabined. It has already been shown earlier that the constituent power in Article 368 is
not a legislative power. As both premises of the syllogism are fallicious, the conclusion
cannot be valid.

1991. According to Sri Palkhiwala, an inherent limitation is one which inheres in the
structure of Parliament. Parliament consists of two Houses and the President. The House
of the People is elected by adult franchise. It is argued that Parliament cannot make any
amendment doing away with its structure. Its structure limits its amending potency. It is a
big assumption and should not be accepted without proof from the text of the
Constitution. The Constitution does not embody any abstract philosophy. It is still
seriously debated whether ‘birds fly because they have wings’ or ‘birds have wings
because they fly’. Many maintain that function works change in structure. Proviso to
Article 83(2), Articles 250, 353, 358 and 359 demonstrate that the structure of our polity
and of Parliament suffer change from the tasks of Emergency. Article 368 itself can be
amended to enlarge the amending power. The magnitude of the amending power is to be
measured by the purposes which it is designed to achieve than by the structure of
Parliament.

1992. Implied limitations cannot be spelt out of the vague emotive generalities of the
Preamble. ‘People’, ‘Sovereign’, ‘Democratic’, ‘Republic’, ‘Justice’, ‘Liberty’, ‘Equality’ and
‘Fraternity’ are plastic words, and different people have impressed different meanings on
them. Slavery had coexisted with democracy and republic. Liberty and religious
persecution have walked hand in hand. It was once believed that equality was not
compromised by denying vote to the propertyless. Preamble is neither the source of
powers nor of limitations on power. (In re. Barubari Union, Supra, p. 282).
1993. According to Sri Palkhiwala, an implied limitation is one which is implicit in the
scheme of various provisions of the Constitution. The scheme “of various provisions is to
create primary organs of State and to define, demarcate and limit their powers and
functions. The scheme of Article 368, on the other hand, is to re-create the primary
organs of State and to re-define, re-demarcate and re-limit their powers and functions if
and when it becomes imperative to do so for the good of the people. Accordingly it must
plainly have been the intention of the Constitution-makers that Article 368 should control
and condition rather than be controlled and conditioned by other provisions of the
Constitution. Article 368 is the master, not the slave of the other provisions. Acting under
Article 368, Parliament is the creator, not the creature of the Constitution. In one word, it
is supreme. As Lord Halifax has said : The “reverence that is given to a
fundamental…would be much better applied to that supremacy or power, which is set up
in every nation in differing shapes, that altereth the Constitution as often as the good of
the people requireth it…. I lay down, then, as a fundamental first, that in every
Constitution there is some power which neither will nor ought to be bounded. Gough,
Supra, at page 170.” Jawaharlal Nehru also said : “(U)ltimately the whole Constitution is
a creature of Parliament.” C.A.D. Vol. IX, p. 1195.

1994. It is said that Article 368 cannot be used to abrogate any basic, fundamental or
essential feature of the Constitution or to damage or destroy the core of any fundamental
right. But no accurate test for ascertaining a basic, fundamental or essential feature or the
core of a fundamental right has been suggested by Sri Palkhiwala. An appeal is made to
the trained and perceptive judicial mind to discover the essential features of the
Constitution and their core. During the Stuart period in England the King as well as the
Parliament were both claiming to defend the fundamentals of English polity. Charles I
declared that he had taken up arms only “to defend the fundamental laws of this
Kingdom.” Gough, supra, p. 78. On the other hand, Parliamentarians maintained that the
right of the people was more truly fundamental than anything based merely on tradition
or prescription Ibid, p. 99. Commenting on the remark of Sir John Finch C.J. (quoted in
the opening of this judgment) Maitland said: (W)ho is to decide what is an ornastitution
above both king and Parliament, limiting to royal acts a ment and what a substantial part
of the crown. The notion of a Conproper sphere, limiting to statutes a proper sphere, was
nowhere to be found expressed in any accurate terms, and would satisfy neither king nor
nation Constitutional History of England, Supra, p. 300.

1995. At the end of the 17th century Lord Halifax derisively remarked : “Fundamental is
a pedestal that men set everything upon that they would not have broken. It is a nail
everbody would use to fix that which is good for them; for all men would have that
principle to be immutable that serves their use at the time.

1996. Fundamental is a word used by the laity as the word sacred is by the clergy, to fix
everything to themselves they have a mind to keep, that nobody else may touch it Gough,
supra, pp. 169-170.

1997. The Constitution-makers who were familiar with the English Constitutional history
could not conceivably have left undetermined the test of distinguishing the essential
features from the non-essential features or their core. The test is writ large in Article 368
itself. Every provision of the Constitution which may be amended only by the procedure
prescribed in Article 368 is an essential feature of the Constitution, for it is more set than
legislative laws. The test is the rigid procedure. The more rigid the procedure, the more
essential the provision amendable thereby. Thus the provisions specified in the proviso to
Article 368 are more essential than the rights in Part III. It has already been shown earlier
that the fundamental rights, even though an essential feature of the Constitution, are
within the sway of the amending power in Article 368. On a parity of reasoning, judicial
review of legislation is also amendable. The Constitution creates, enlarges, restricts and
excludes judicial review of legislation. (See Articles 32(2), 138, 139, 143, 77(2), 166(2)
and 31(4), (5) and (6)). Article 32(2) is as amendable as any fundamental right in Part III.
The word “guaranteed” in Article 32(1) does not testify to its unamendable character. The
guarantee is good against the Government organs and not against the constituent power.
It may be recalled that on December 9, 1948, Dr. B.R. Ambedkar, while speaking on
Article 25 of the Draft Constitution (present Article 32) said : “The Constitution has
invested the Supreme Court with these writs and these write could not be taken away
Unless and until the Constitution itself is amended by means left open to the Legislature
C.A.D. Vol. VII, p. 953.” And this he said in spite of his affirmation that Article 25 is the
“very soul” and the “very heart” of the Constitusion.

1998. Article 368 places no express limits on the amending power. Indeed, it expressly
provides for its own amendment. Parliament and more than half of the States may jointly
repeal Article 368 and thus make fundamental rights immutable if they so desire. It is not
permissible to enlarge constructively the limitations on the amending power. Courts are
not free to declare an amendment void because in their opinion it is opposed to the spirit
supposed to pervade the Constitution but not expressed in words. (A.K. Gopalan v. The
Union of India [1950] S.C.R. 88 at p. 120 per Kania C.J. and p. 220 per Mahajan J.; Raja
Suriya Pal Singh v. State of U.P.
[1952] S.C.R. 1056 at page 1068 per Mahajan J.). In
Babu Lal Pavate versus State of Bombay [1960] 1 S.C.R. 905 the Constitutionality of the
States Reorganisation Act, 1956 was questioned by this Court. The Act provided for the
formation of two separate units out of the former State of Bombay: (1) The State of
Maharashtra and (2) The State of Gujarat. It also provided for transfer of certain
territories from one State to another. The Act was passed under Article 3 of the
Constitution. Article 3 has a proviso to the effect that no Bill under the main part of
Article 3 shall be introduced in either of the Houses unless, where the proposal contained
in the Bill affects the area, boundary or name of any of the States, the Bill has been
referred by the President to the Legislature of that State for expressing its views thereon.
The Bill carved out three units out of the State of Bombay, but the Act carved out only
two units. It was urged that the word “State” in Article 3 should be given a larger
connotation so as to mean not merely the State but its people as well. This according to
the argument was the “democratic process” incorporated in Article 3. According to this
“democratic process” the representatives of the people of the State of Bombay assembled
in the State Legislature should have been given an opportunity of expressing their views
not merely on the proposal contained in the Bill but on any subsequent modification
thereof. Rejecting this argument, S.K. Das, J. said:

(I)t will be improper to import into the question of construction doctrines
of democratic theory and practice obtaining in other countries, unrelated to
the tenor, scheme and words of the provisions which we have to
construe…. It does not appear to us that any special or recondite doctrine
of “democratic process” is involved therein.

1999. In the South India Corporation (P) Ltd. v. The Secretary, Board of Revenue,
Trivandrum
(1964) 4 S.C.R. 280 at page 295, Subba Rao J., while construing Article 372
observed:

Whatever it may be, the inconsistency must be spelled out from the other
provisions of the Constitution and cannot be built up on the supposed
political philosophy underlying the Constitution.

2000. Counsel for the petitioners has relied on Mangal Singh v. Union of India (1967) 2
S.C.R. 109. The Punjab Reorganisation Act, 1966 was enacted with the object of
reorganising the State of Punjab. Its Constitutionality was questioned in this Court. The
argument of the respondent that a law made under Articles 2, 3 and 4 may also make
supplemental, incidental and consequential provisions which shall include provisions
relating to the set-up of the legislative, executive and judicial organs of the State was
countered by the appellant with the argument that such a wide power Parliament might
conceivably exercise to abolish the legislative and judicial organs of the state altogether.
Rejecting the counter-argument Shah J. said:

We do not think that any such power is contemplated by Article 4. Power
with which the Parliament is invested by Articles 2 and 3 is power to
admit, establish or form new States which conform to the democratic
pattern envisaged by the Constitution; and the power which the Parliament
may exercise by law is supplemental, incidental or consequential to the
admission, establishment or formation of a State as contemplated by the
Constitution and is not power to override the Constitutional scheme. No
State can therefore be formed, admitted or set up by law under Article 4
by the Parliament which has no effective legislative, executive and judicial
organs.

2001. Under Articles 2 and 3 Parliament may by law form a new State, increase or
diminish the area of any State, and alter the boundary or name of any State. The power is
thus exercisable with reference to a State. The observation, of Shah J. is to be read in the
context of Chapters II, III and IV of Part VI. Chapter II of Part VI provides for the
executive structure of a State. Article 155 states that there shall be a Governor for each
State. Chapter III of Part VI deals with the structure of the State Legislature. Article 168
provides that for every State there shall be a Legislature. The composition of the
Legislature, its powers and functions are laid down in this Chapter. Chapter V provides
for the structure of the State Judiciary. Article 214 provides that there shall be a High
Court for each State. The provisions in these Chapters are mandatory. Parliament, while
making a law under Articles 2, 3 and 4, cannot make radical changes in the legislative,
executive and judicial administration of a State, for its law-making power is subject to
Chapter II, III and V of Part VI.

2002. Sri Palkhiwala has invoked natural law as the higher law conditioning the
constituent power in Article 368. Natural Law has been a sort of religion with many
political and Constitutional thinkers. But it has never believed in a single Godhead. It has
a perpetually growing pantheon. Look at the pantheon, and you will observe there : ‘State
of Nature’, ‘Nature of Man’, ‘Reason’, ‘God’, ‘Equality’, ‘Liberty’, ‘Property’, ‘Laissez Faire’,
‘Sovereignty’, ‘Democracy’, ‘Civilised Decency’, ‘Fundamental Conceptions of Justice’ and
even ‘War’ “In justifying and extolling war as an institution Treitschke appealed “to the
laws of human thought and of human nature” which forbid any alternative.” H.
Lauterpacht : International Law and Human Rights, (1950 Edn.) p. 108.
2003. The religion of Natural Law has its illustrious Priestly Heads such as Chrysippus,
Cicero, Seneca, St. Thomas Acquinas, Grotius, Hobbes, Locke, Paine, Hamilton,
Jefferson and, Trietschke. The pantheon is not a heaven of peace. Its gods are locked in
constant internecine conflict.

2004. Natural Law has been a highly subjective and fighting faith. Its bewildering variety
of mutually warring gods has provoked Kelson to remark: “(O)utstanding representatives
of the natural law doctrine have proclaimed in the name of Justice or Natural Law
principles which not only contradict one another, but are in direct opposition to many
positive legal orders. There is no positive law that is not in conflict with one or the other
of these principles; and it is not possible to ascertain which of them has a better claim to
be recognised than any other. All these principles represent the highly subjective value
judgments of their various authors about what they consider to be just of natural What is
Justice? University of California Press, 1960, page 259”.

2005. Article 368 should be read without any preconceived notions. The framers of the
Constitution discarded the concept of “due process of law” and adopted the concept of
“procedure established by law” in Article 21. It is therefore reasonable to believe that
they have discarded the vague standard of due process of law for testing the legitimacy of
a Constitutional amendment. Due Process of Law is another name of natural law. The
Constitution-makers could have easily imposed any express limitation on the content of
the amending power. The absence of any express limitation makes me think that they did
not surround the amending power with the arnorphic penumbra of any inherent and
implied limitations.

Judicial Review of Constitutional amendments
2006. The history of this Court from Gopalan (Supra) to Golaknath (Supra) brings out
four variant judicial attitudes. In Gopalan the majority of the Court expressly or tacitly
acknowledged “the omnipotence of the sovereign legislative power.” The Court displayed
humility and self-restraint. But two years later in 1952 the Court assumed the posture of a
sentinel. In the State of Madras v. V.G. Row (1952) S.C.R. 597 a unanimous Court spoke
thus: “(A)s regards the fundamental rights’…this Court has been assigned the role of a
sentinel on the qui vive.” While the Court took care to assure that it has no ‘desire to tilt at
legislative authority in a crusader’s spirit’, it added by way of warning that “it cannot
desert its own duty to determine finally the Constitutionality of an impugned statute.”
The Court moved away from its Gopalan attitude of humility and self-restraint to the
sentinel’s role, compounded of self-restraint and self-consciousness. In 1954 the Court
moved away a step further. In Virendra Singh and Ors. v. State of Uttar Pradesh [1955] 1
S.C.R. 415 the Court, making the people its mouthpiece, asserted : “(W)e do not found on
the will of the Government, we have upon us the whole armour of the Constitution
wearing the breastplate of its protecting provisions and flashing the sword of its
inspirations.” Perhaps this passage is a faithful drawing of a crusader. But the picture is of
a crusader getting ready to set out on a new path. This is the Third attitude of the Court. It
displays more of self-assertion than of self-suppression. By 1963 Gopalan attitude of
humility and self-restraint had lost its appeal. With the banner of “natural”, “sacrosanct”,
and “transcedental” rights in one hand and ‘the flaming sword of (the Constitution’s)
inspiration’ in the other, the Court announced in Golaknath that Parliament cannot take
away or abridge the fundamental rights in Part III. This is the fourth attitude of the Court
towards judicial review. From Gopalan to Golaknath, the Court has shifted from one end
to the other end of the diagonal, from Parliament’s supremacy to its own supremacy.
2007. At the centre of the Court’s legal philosophy, there is the rational free-will of the
individual. The Court’s claim to the guardianship over fundamental rights is reminiscent
of the Platonic guardians, the philosopher kings who were to rule over the Republic. The
Courts’s elevation of the fundamental rights recalls Locke, ‘whose notion of liberty
involves nothing more spiritual than the security of property and is consistent with
slavery and persecution’ Acton: The History of Freedom and Power, p. 104. When the
Court surrounds the fundamental rights with the nimbus of ‘sacred’ and ‘sacrosanct’, we
are reminded of the theories of Grotius and Pufendorf with their theological strains.
When the Court declares that the fundamental rights are ‘primordial’, ‘immutable’ and
‘inalienable’ it is presumably banking on Blackstone with the difference that unlike him it
is negating the omnipotence of Parliament. When it is claimed that fundamental rights are
accorded a “transcendental position” in the Constitution, it is seeking to read Kant’s
transcendental idealism into the Constitution.

2008. This philosophy has entailed the subservience of the Directive Principles of State
Policy to the fundamental rights. January 26, 1950 became the great divide : on one side
of it were those who became endowed with the fundamental rights and enjoyed their
blessings; on the other side were those who were formally granted fundamental rights but
had no means and capacity to enjoy their blessings. This great divide is to remain for all
time to come. But the Constitution-makers had a contrary intention. Said Jawaharlal
Nehru: “These (the Directive Principles of State Policy) are, as the Constitution says, the
fundamentals in the governance of the country. Now, I should like the House to consider
how you can give effect to these principles if the argument which is often being used…is
adhered to, you can’t. You may say you must accept the Supreme Court’s interpretation of
the Constitution. But, I say, then if that is correct, there is an inherent contradiction in the
Constitution between the fundamental rights and the Directive Principles of State Policy.
Therefore, again, it is upto this Parliament to remove that contradiction and make the
fundamental rights subserve the Directive Principles of State Policy Lok Sabha Debates,
1955-Vol. II, p. 1955”.

2009. Article 31(4), (5) and (6) establish beyond doubt that the Constitution-makers
intended to give ascendency to the Directive Principles of State Policy over fundamental”
rights. “It is futile to cling to our notions of absolute sanctity of individual liberty or
private property and to wishfully think that our Constitution-makers have enshrined in
our Constitution the notions of individual liberty and private property that prevailed in
the 16th century when Hugo Grotius flourished or in the 18th century when Blackstone
wrote his Commentaries and when the Federal Constitution of the United States of
America was framed. We must reconcile ourselves to the plain truth that emphasis has
now unmistakbly shifted from the individual to the community. We cannot overlook that
the avowed purpose of our Constitution is to set up a welfare State by subordinating the
social…interest in the rights of the communitySocial interests are ever expanding and are
too numerous to enumerate or even to anticipate and therefore, it is not possible to
circumscribe the limits of social control to be exercised by the State…. It must be left to
the State to decide when and how and to what extent it should exercise this social control
State of West Bengal v. Subodh Gopal (1954) S.C.R. 587 at page 655 per Das J.”.
2010. The Constitution does not recognise the supremacy of this Court over Parliament.
We may test legislative laws only on the touchstone of authoritative norms established by
the Constitution. Its procedural limitations aside, neither Article 368 nor any other part of
the Constitution has established in explicit language any authoritative norms for testing
the substance of a Constitutional amendment. I conceive that it is not for us to make
ultimate value choices for the people. The Constitution has not set up a government of
judges, in this country. It has confided the duty of determining paramount norms to
Parliament alone. Courts are permitted to make limited value choices within the
parameters of the Constitutional value choices. The Court cannot gauge the urgency of an
amendment and the danger to the State for want of it, because all evidence cannot come
before it. Parliament, on the other hand, is aware of all factors, social, economic,
political, financial, national and international pressing for an amendment and is therefore
in a better position to decide upon the wisdom and expediency of it.
2011. Reason is a fickle guide in the quest for structural socio-political values. In the
trilogy of Sankari Prasad Singh v. Union of India [1952] S.C.R. 89, Sajjan Singh of State
of Rajasthan [1965] 1 S.C.R. 933 and Golaknath (Supra) the opinion of seven judges
prevailed over the opinion of thirteen judges. The reason of the author of the
Nicomochean Ethics found reason in slavery. The reason of the impassioned advocate of
Unlicensed Printing saw reason in denying freedom of speech to the Catholics. So
Schanupenhaur has said : “We do not want a thing because we have sound reasons for it;
we find a reason for it because we want it” As quoted in the Story of Philosophy by Will
Durant at p. 339. Pure reason is a myth. Structuring reason is also calculating expediency,
computing the plus and minus of clashing values as a particular time, in a particular place
and in particular conditions, striking difficult balances.

2012. Structural socio-political value choices involve a complex and complicated
political process. This Court is hardly fitted for performing that function. In the absence
of any explicit Constitutional norms and for want of complete evidence, the Court’s
structural value chokes will be largely subjective. Our personae predilections will
unavoidably enter into the scale and give colour to our judgment. Subjectivism is
calculated to undermine legal certainty, an essential element of the rule of law.
2013. Judicial review of Constitutional amendments will blunt the people’s vigilance,
articulateness and effectiveness. True democracy and true republicanism postulate the
settlement of social, economic and political issues by public discussion and by the vote of
the people’s elected representatives, and not by judicial opinion. The Constitution is not
intended to be the arena of legal quibbling for men with long purses. It is made for the
common people. It should generally be so construed that they can understand and
appreciate it. The more they understand it, the more they love it and the more they prize
it.

2014. I do not believe that unhedged amending power would endanger the interests of the
religious, linguistic and cultural minorities in the country. As long as they are prepared to
enter into the political process and make combinations and permutations with others, they
will not remain permanently and completely ignored or out of power. As an instance,
while the Hindu Law of Succession has been amended by Parliament, no legislature from
1950 to this day has taken courage to amend the Muslim Law of Succession. A minority
party has been sharing power in one State for several years. Judicial review will isolate
the minorities from the main stream of the democratic process. They will lose the
flexibility to form and re-form alliances with others. Their self-confidence will disappear,
and they will become as dependent on the Court’s protection as they were once dependent
on the Government’s protection. It seems to me that a two-third majority in Parliament
will give them better security than the close vote of this Court on an issue vitally
affecting them.

2015. Great powers may be used for the good as well as to the detriment of the people.
An apprehended abuse of power would not be a legitimate reason for denying
unrestricted amending power to Parliament, if the language of Article 368 so permits
without stretch or strain. While construing the Constitution, it should be presumed that
power will not be abused. (A.K. Gopalan v. State [1950] S.C.R. 88 at pp. 320-21 at pages
320-21 per Das J.; Dr. N.B. Khare v. The State of Delhi [1950] S.C.R. 519 at page 526
per Kania C.J.; In Re. Delhi Laws Act [1951] S.C.R. 747 at p. 1079 per Das J.), There is
a general presumption in favour of an honest and reasonable exercise of power. (State of
West Bengal v. Anwar Ali Sarkar
[1952] S.C.R. 284 at page 301 per Patanjali Sastri J.).
We should have faith in Parliament. It is responsible to the people; it cannot ignore any
section of them for all time.

2016. Repelling the abuse of power argument, Das J. observed:

(W)hat, I ask, is our protection against the legislature in the matter of
deprivation of property by the exercise of the power of taxation? None
whatever. By exercising its power of taxation by law, the State may
deprive us of almost sixteen annas in the rupee of our income. What, I ask,
is the protection which our Constitution gives to any person against the
legislature in the matter of deprivation even of life or personal liberty.
None, except the requirement of Article 21, namely, a procedure to be
established by the legislature itself and skeleton procedure prescribed in
Article 22…. What is abnormal if our Constitution has trusted the
legislature as the people of Great Britain have trusted their Parliament ?
Right to life and personal liberty and the right to private property still exist
in Great Britain in spite of the supremacy of Parliament. Why should we
assume or apprehend that our Parliament…should act like mad man and
deprive us of our property without any rhyme or reason? After all our
executive government is responsible to the legislature and the legislature is
answerable to the people. Even if the legislature indulges in occasional
vagaries, we have to put up with it for the time being. That is the price we
must pay for democracy. But the apprehension of such vagaries can be no
justification for stretching the language of the Constitution to bring it into
line with our notion of what an ideal Constitution should be. To do so is
not to interpret the Constitution but to make a new Constitution by
unmaking the one which the people of India have given to themselves.
That, I apprehend, is not the function of the Court. (1954) S.C.R. 587
2017. The argument of fear therefore is not a valid argument. Parliament as a legislature
is armed with at least two very vast powers in respect of war and currency. Any
imprudent exercise of these two powers may blow the whole nation into smithereens in
seconds, but no court has so far sought to restrict those powers for apprehended abuse of
power. Democracy is founded on the faith in self-criticism and self-correction by the
people. There is ‘nothing to fear from a critical and cathartic democracy.
2018. The conflicts of the mediaeval Pope and the Emperor put on the Wane their power
as well as their moral authority. Conditions in India today are not propitious for this
Court to act as a Hildebrand. Unlike the Pope and the Emperor, the House of the People,
the real repository of power, is chosen by the people. It is responsible to the people and
they have confidence in it. The Court is not chosen by the people and is not responsible to
them in the sense in which the House of the People is. However, it will win for itself a
permanent place in the hearts of the people and thereby augment its moral authority if it
can shift the focus of judicial review from the numerical concept of minority protection to
the humanitarian concept of protection of the weaker sections of the people.
2019. It is really the poor, starved and mindless millions who need the Court’s protection
for securing to themselves the enjoyment of human rights. In the absence of an explicit
mandate, the Court should abstain from striking down a Constitutional amendment which
makes art endeavour to ‘wipe out every tear from every eye’. In so doing the Court will
not be departing from but will be upholding the national tradition. The Brihadaranyaka
Upanishad says : “Then was born the Law (Dharma), the doer of good. By the law the
weak could control the strong.” (I. IV, 14). Look at the national emblem, the chakra and
satyameva jayate. The chakra is motion; satyam is sacrifice. The chakra signifies that the
Constitution is a becoming, a moving equilibrium; satyam is symbolic of the
Constitution’s ideal of sacrifice and humanism. The Court will be doing its duty and
fulfilling its oath of loyality to the Constitution in the measure judicial review reflects
these twin ideals of the Constitution.

Twentyfourth Amendment
2020. It consists of two relevant sections, Sections 2 and 3, These sections have been
drawn in the light of various judgments in Golaknath (supra). Section 2 adds Clause (4)
to Article 13. As the majority decision in Golaknath had taken the view that Article 13(2)
is a limitation on the amending power to take away or abridge the fundamental rights,
Clause (4) removes that limitation. Section 3 consists of four clauses. Clause (a)
substitutes the marginal note to the unamended Article 368. The substituted marginal
note reads as “Power of Parliament to amend the Constitution and procedure therefor”.
Clause (b) renumbers the unamended Article 368 as Clause (2) and adds Clause (1) to it.
The new Clause (1) calls the amending power as ‘constituent power’. It empowers
Parliament to amend ‘by way of addition, variation or repeal’ any provision of the
Constitution in accordance with the prescribed procedure. It opens with the wellknown
phrase “Notwithstanding anything in this Constitution”. In the renumbered Clause (2)
also, that is, the unamended Article 368, there is an amendment It says that the President
shall give his assent to the Bill. Clause (d) adds Clause (3) no Article 368. It provides that
nothing in Article 13 shall apply to any amendment made under Article 368:
2021. It may be observed that except as regards the assent of the President to the Bill,
everything else in the 24th Amendment was already there in the unamended Article 368.
I have already held to that effect earlier in this judgment. Accordingly, the amendment is
really declaratory in nature. It removes doubts cast on the amending power by the
majority judgment in Golaknath (supra) I am of opinion that the 24th Amendment is
valid.

2022. The unamended Article 368 imposed a procedural limit to the amending power.
The amending Bill could not become a part of the Constitution until it had received the
assent of the President. I have held earlier that the President could withhold his assent.
After the amendment the President cannot withhold assent. The procedural restrictions
are a part of Article 368. The unamended Article 368 provided for its own amendment. It
was accordingly open to Parliament to amend the procedure. So I find no difficulty in
upholding the amendment that the President “shall give his assent to the Bill
2023. One thing more. Let us assume for the sake of argument that the amending power
in the unamended Article 368 was subject to certain inherent and implied limitiations. Let
us also assume that it was restricted by the provisions of Article 13(2). The unamended
Article 368 would impliedly read as “subject to Article 13(2) and any inherent and
implied limitations.” So the restrictions imposed by Article 13(2) and inherent and
implied limitations were a part of the body of Article 368. As Article 368 is itself liable to
amendment, these restrictions are now removed by Parliament for they will fall within the
ambit of the word “amendment”. The phrase “notwithstanding anything in this
Constitution” in the newly added Clause (1) of Article 368 is apt to sweep away all those
restrictions. In the result, the amending power is now free of the incubus of Article 13(2)
and inherent and implied limitations, if any.

In my opinion, the whole of the 24th amendment is perfectly valid.
Section 2 of the 25th Amendment
2024. Section 2 amends Article 31(2). The unamended Article 31(2) obligated the State
to pay ‘compensation’ for any property acquired or requisitioned by it. Section 2
substitutes the word ‘compensation” by the words “an amount”. It also provides that the
amount fixed by law or determined in accordance with the principles prescribed by law
may be “given in such a manner as may be specified in such law.

2025. The last part of the main part of the amended Article 31(2) also states that “No
such law shall be called in question in any Court on the ground that the amount so fixed
or determined is not adequate or that the whole or any part of such amount is to be given
otherwise than in cash.

2026. A proviso has also been added to Article 31(2). According to the proviso, while
making any law-providing for the compulsory acquisition of any property of educational
institution, established and administered by a minority referred to in Clause (1) of Article
30, the State shall ensure that the amount fixed by or determined under the law is such as
would not restrict or abrogate the rights guaranteed under that clause.
2027. Section 2 adds Clause (2B) to Article 31. Clause (2B) states that the provisions of
Article 19(1)(f) shall not affect any law referred to in the amended Article 31(2).
2028. The birth of Section 2 is dictated by the history of Article 31(2). Article 24 of the
Draft Constitution became Article 31(2). Article 24 was moved by Jawaharlal Nehru in
the Constituent Assembly on September, 10, 1949. Then he said that compensation could
not be questioned “except where it is thought that there has been a gross abuse of law,
where in fact there has been a fraud on the Constitution C.A.D. Vol. IX, p. 1193”. His
construction of Article 24 received support from Sri Alladi Krishnaswami Ayyar and Sri
K.M. Munshi. Sri K.M. Munshi narrated his personal experience. In 1938 Bombay
Government acquired the Bardoli lands. In one case the property acquired was worth over
rupees five lacs. It was sold during the Non-cooperation Movement to an old Diwan of a
native State for something like Rs. 6000. The income from the property was about Rs.
80,000.00 a year. The Diwan had received that income for about 10 years. The Bombay
Legislature acquired the property by paying compensation equal to the amount invested
by the Diwan in the property plus 6%. In direct opposition to the manifest intention of the
Constitution makers, this Court held that the word “compensation” in Article 31(2) means
“full cash equivalent” (The State of West Bengal v. Mrs. Bela Banerjee) (1954) S.C.R.

558.
2029. To give effect to the intention of the Constitution-makers, Article 31(2) was
amended by the 24th Amendment to the Constitution in 1955. The 4th Amendment added
to Article 31(2) these words: “and no such law shall be called in question in any court on
the ground that the compensation provided by law is not adequate.” The effect of the 4th
amendment was considered by this Court in P. Vajravelu v. Special Deputy Collector,
Madras
[1965] 1 S.C.R. 614. Subba Rao J. said:

The fact that Parliament Used the same expressions, namely,
‘compensation’ and ‘principles’ as were found in Article 31 before the
amendment is a clear indication that it accepted the meaning given by this
Court to those expressions in Mrs. Bela Banerjee’s case. It follows that a
Legislature in making a law of acquisition or requisition shall provide for
a just equivalent of what the owner has been deprived of or specify the
principles for the purpose of ascertaining the ‘just equivalent’ of what the
owner has been deprived of. If Parliament intended to enable a Legislature
to make such a law without providing for compensation so defined, it
would have used other expressions like ‘price’, ‘consideration’ etc. Ibid. at
page 626.

2030. Regarding the amendment he said:

(A) more reasonable interpretation is that neither the principles prescribing
the ‘just equivalent’ nor the ‘just equivalent’ can be questioned by the Court
on the ground of the inadequacy of the compensation fixed or arrived at by
the working of the principles. To illustrate, a law is made to acquire a
house; its value at the time of the acquisition has to be fixed; there are
many modes of valuation, namely, estimate by an engineer, value reflected
by comparable sales, capitalisation of rent and similar others. The
application of different principles may lead to “different results. The
adoption of one principle may give a higher value and the adoption of
another principle may give a lesser value. But none the less they are
principles on which and the manner in which compensation is determined.
The Court cannot obviously say that the law should have adopted one
principle and not the other, for it relates only to the question of adequacy.
On the other hand, if a law lays down principles which are not relevant to
the property acquired or to the value of the property at or about the time it
is acquired it may be said that they are not principles contemplated by
Article 31(2) [1965] 1 S.C.R. Supra, at page 627.

2031. In Union v. Metal Corporation [1967] 2 S.C.R. 255 at page 264-265 Subba Rao J.
spoke again on the implications of the Fourth Amendment. He said:
The law to justify itself has to provide for the payment of a ‘just
equivalent’ to the land acquired or lay down principles which will lead to
that result. If the principles laid down are relevant to the fixation of
compensation and are not arbitrary, the adequacy of the resultant product
cannot be questioned in a court of law. The validity of the principles
judged by the above tests falls within judicial scrutiny, and if they stand
the tests, the adequacy of the product falls outside its jurisdiction.
2032. These two decisions neutralised the object of the 4th Amendment. In State of
Gujarat v. Shantilal Mangaldas
[1969] 3 S.C.R. 341 this Court overruled the Metal
Corporation. Shah J. said at page 363 of the Report:

Right to compensation in the view of this Court was intended by the
Constitution to be a right to a just equivalent of the property of which a
person was deprived. But the just equivalent was not capable of precise
determination by the application of any recognised principles. The
decisions of this Court in the two cases-Mrs. Bela Banerjee’s case and
Subodh Gopal Bose’s case were therefore likely to give rise to formidable
problems, when the principles specified by the Legislature as well as the
amounts determined by the application of those principles were declared
justiciable. By qualifying ‘equivalent’ by the adjective ‘just’ the enquiry
was made more controversial; and apart from the practical difficulties the
law declared by this Court also placed serious obstacles in giving effect to
the directive principles of State policy incorporated in Article 39.
(emphasis added).

2033. He added:

If the quantum of compensation fixed by the Legislature is not liable to be
canvassed before the Court on the ground that it is not a just equivalent,
the principles specified for determination of compensation will also not be
open to challenge on the plea that the compensation determined by the
application of those principles is not a just equivalent…(I)t does not mean
however that something fixed or determined by the application of
specified principles which is illusory or can in no sense be regarded as
compensation must be held by the Courts, for, to do so would be to grant a
charter of arbitrariness, and permit a “device to defeat the Constitutional
guarantiee. A challenge to a statute that the principles specified by it do
not award a just equivalent will be in clear violation of the Constitutional
declaration that adequacy of compensation provided is not justiciable.
[1969] 3 S.C.R. pages 365-366.

2034. Shantilal Mangaldas transfused blood in the 4th Amendment made anaemic by
Vajravelu and Metal Corporation. But soon thereafter came the majority decision in R.C.
Cooper v. Union of India
[1970] 3 S.C.R. 530. Cooper in substance overruled Shantilal
Mangaldas and restored the old position. More, it also added the test of Article 19(1)(f) to
valid acquisition of property. These decisions of the Court constrained Parliament to
enact Section 2 of the 25th Amendment.

2035. Having regard to this history, it will not be proper to import the concept of
compensation in Article 31(2), Section 2 has substituted the word ‘compensation’ by the
word ‘amount’ at every relevant place in Article 31(2). The Court should not minimize or
neutralize its operation by introducing notions taken from or inspired by the old Article
31(2) which the words of Section 2 are intended to abrogate and do abrogate.
2036. According to Webster’s Dictionary on Synonyms (1st Edn. page 47) the word
‘amount’ means ‘sum, total, quantity, number, aggregate, whole’. According to the Shorter
Oxford English Dictionary, the word ‘principle’ means ‘that from which something takes
its rise originates or derives’. The word ‘adequate’, according to the same Dictionary,
means ‘equal in magnitude or extent, commensurate in fitness, sufficient, suitable’.
According to the Words and Phrases (Permanent Ed. Vol. II, p. 363) the word “adequate”
some time means that which is equal to the value; but in its primary and more properly
significance nothing can be said to be adequate which is not equal to what is required
suitable to the case or occasion, wholly sufficient, proportionate and satisfactory.
2037. Unlike ‘compensation’ the word ‘amount’ is not a term of art. It bears no specific
legal meaning. The amount fixed by law or determined in accordance with the principles
specified by law may be paid partly in cash and partly in kind. In such a case it may often
be difficult to quantify the aggregate value of the cash and the thing given. Again, the
amount may be paid in such a manner as may be specified in the law. Thus the law may
provide for payment of the amount over a long period of years. Article 19(1)(f) shall now
have no impact on Article 31(2). Having regard to all these circumstances, it is, I think,
not permissible to import the notion of reasonableness in Article 31(2) as amended by
Section 2. The phrase ‘principle on which and the manner in which the compensation is to
be determined and given’ in the old Article 31(2) is now substituted by the phrase ‘amount
which may be determined in accordance with such principles and given in such a manner
as may be specified in such law? As the word ‘compensation’ found place in the former
phrase, the Court has held that the principles should be relevant to ‘compensation’, that is,
to the ‘just equivalent’ of the property acquired. That phrase is no more there now in
Article 31(2). The notion of ‘the relevancy of principles to compensation’ is jettisoned by
Section 2. Obviously, where the law fixes the amount, it cannot be questioned in any
court on the ground that it is not adequate, that is, not equal to the value of the property
acquired or requisitioned. The legislative choice is conclusive. It would accordingly
follow that the amount determined by the principles specified in the law is equally
unquestionable in courts.

2038. The newly added proviso to Article 31(2) appears to me to fortify this construction.
According to the proviso, the law providing for compulsory acquisition of any property
of an educational institution which would receive the protection of Clause (1) of Article
30, should ensure that the amount fixed by or determined under it for the acquired
property would not restrict or ‘abrogate’ the right guaranteed under that clause. Now, the
object of a proviso is to take out something which is included in the main part of a
provision. So the amount payable under the main part of the amended Article 31(2) may
be such as would ‘abrogate’ the right of property of all and sundry. Accordingly it is not
permissible to import in the amended Article 31(2) the notions of ‘arbitrary amount’ or
‘illusory amount’ or ‘fraudulent amount’. As some amount must be paid, the law may be
virtually confiscatory, but not literally confiscatory. The position now is akin to the legal
position in Section 25 of the Contract Act. Under that provision the adequacy of
consideration negotiated by the contracting parties cannot be questioned in court. Most
trifling benefit or detriment is sufficient. There is however this difference between
Section 25 and Article 31(2). While the consideration is settled by the contracting parties,
the amount payable for the acquisition or requisitioning of property is settled by the
legislature. Like the former, the latter is also not to be questioned in courts.
2039. Article 31(2) is distinguishable from Articles 31A, 31B and 31C. While some
amount is payable under a law protected by Article 31(2), no amount whatsoever may be
paid under a law protected by Articles 31A, 31B and 31C. The former may be virtually
confiscatory, the latter may be wholly confiscatory. The amount fixed by law or
determined in accordance with the principles in such a law is now not justiciable even
though it may seem to be an ‘arbitrary amount’ or ‘illusory amount’ or ‘fraudulent amount’
by the measure of compensation. The ouster of judicial oversight does not imply that the
legislature would act whimsically. The value of the property acquired or requisitioned,
the nature of the property acquired or requisitioned, the circumstances in which the
property is being acquired or requisitioned and the object of acquisition or requisition
will be the guiding principles for legislative determination of amount. The second
principle may involve, inter alia, consideration of the income already received by the
owner of the property and the social contribution to the value of the property by way of
public loans at lower rates of interest, cheap state supply of energy and raw materials
subsidies and various kinds of protection, tax holidays, etc. It should be remembered that
the value of a property is the resultant of the owner’s industry and social contribution.
The owner ought not to receive any amount for the value contributed by society. He is
entitled to payment for his own contribution. The third principle will include the element
of social justice. It is thus wrong to say that on my interpretation of Article 31(2) the
legislatures will act arbitrarily in determining the amount. The amended Article 31(2)
does not remove the bar of Article 14. If the amount paid to the owner of property is in
violation of the principles of Article 14, the law may even now be struck down. Although
the amended Article 31(2), according to my construction of it, will abrogate the right of
property, it is Constitutional as it falls within the scope of the 24th Amendment which I
have held to be Constitutional.

Section 3 of the 75th Amendment
2040. Section 3 adds Article 31C to Part III of the Constitution. It reads :
“Notwithstanding anything contained in Article 13, no law giving effect to the policy of
the State towards securing the principles specified in Clause (b) and (c) of Article 39,
shall be deemed to be void on the ground that it is inconsistent with or takes away or
abridges any of the rights conferred by Article 14, Article 19 or Article 31; and no law
containing a declaration that it is for giving effect to such policy shall be called in
question in any court on the ground that it does not give effect to such policy.
2041. Provided that where such law is made by the Legislatures of a State, the provisions
of this article shall not apply thereto unless such law, having been reserved for the
consideration of the President, has received his assent.

2042. Section 3, like Section 2, is made under Article 368 as amended by the 24th
Amendment. The provisions of Article 31C fall within the scope of the amended Article
368, and its validity, too, cannot be assailed.

2043. It is pointed out by Sri Paikhiwala that Article 31C authorises State Legislatures
and Parliament as a legislative body to make laws contravening the rights conferred by
Articles 14, 19 and 31 and that it, in effect, delegates the power of making amendments
in those articles. Pointedly, the argument is that the Parliament as the constituent power
has delegated the constituent power to the Parliament as a legislative body and the State
Legislatures.

2044. It is also stressed that the second part of Section 3 arms the legislatures with the
absolute power of sheltering laws which violate Articles 14, 19 and 31 and have no
relation to the principles specified in Article 39(b) and (c).
2045. The second part prohibits any court from inquirying whether the law protected by
Article 31C has relevancy to Article 39(b) and (c) if it contains a declaration that it gives
effect to the policy specified in that provision. Howsoever shocking it may seem, it is not
an innovation. You will find several articles having a close resemblance to it. Article
77(2) provides that the validity of an order or instrument which is authenticated as
provided therein ‘shall not be called in question on the ground that it is not an order or
instrument made or executed by the President’. A similar provision is made in Article
166(2) in relation to the Governor. Article 103(1) provides that if any question arises as
to whether a member of either House of Parliament has become subject to any of the
qualifications mentioned in Article 102(1), the question shall be decided by the President
and ‘his decision shall be final.’ A similar provision is to be found in Article 192(1) as
regards the members of the State Legislature with respect rto the decision of the
Governor, Article 311(2) gives a right of licaring to an employee sought to be dismissed
or removed or reduced in rank. Clause (b) of the proviso to the article enacts that where
the appointing authority’is satisfied that for some reason it is not reasonably practicable to
hold such inquiry, the pre-requisite of hearing may be dispensed with. Clause (3) of
Article 311 then enacts that if a question arises whether it is reasonably practicable to
hold an inquiry, ‘the decision thereon of the authority…shall be final’. Article 329(a)
enacts that notwithstanding anything in the Constitution the validity of any law relating to
the delimitation of constituencies or allotment of seats to such constituencies made or
purporting to be made under Article 327 or Article 328 shall not be called in question in
any court. Like these articles, the second part of Section 3 excludes judicial review to a
limited extent.

2046. The main part of Article 31C consists of two parts; The first part provides that no
law giving effect to the policy of the State towards securing the principles specified in
Article 39(b) and (c) shall be deemed to be void on the ground that it is inconsistent with
or takes away or abridges any of the rights conferred by Articles 14, 19 and 31. The fast
part may be split up into two : (a) giving effect to the policy of the State towards securing

(b) the principles specified in Article 39(b) and (c). Under the first part the Court has to
see two things before a particular law can receive protection of Article 31C. Firstly, the
law must have relevancy to the principles specified in Article 39(b) and (c); secondly, the
law should give effect to those principles. Article 39(b) provides that the State shall strive
to secure that the ownership and control of the material resources of the community are
so distributed as best to subserve the common good. Article 39(c) urges the State to strive
to secure that the operation of the economic system does not result in the concentration of
wealth and means of production to the common detriment, It may be observed that
“subserve the common good” in Clause (b) and ‘common detriment’ in Clause (c) raise
questions of fact Now, it is possible to imagine a state of affairs where a law having
relevancy to the principles specified in Article 39(b) and (c) may not appear to the Court
to subserve the common good or to prevent common detriment. Such a law will not
prevail over Articles 14, 19 and 31. Thus the first part retains the Court’s power to decide
the legal question of the law’s relevancy to the principles specified in Article 39(b) and

(c) as well as the factual question of the law’s efficacy to subserve the common good or to
prevent common detriment. It can test the ends as well as the means of the law.
2047. Coming to the second part, it excludes judicial review ‘on the ground that (the law)
does not give effect to such policy’. So the law cannot be challenged on the ground that
the means adopted by the law are not sufficient to subserve the common good and
prevent common detriment. In other words, the sufficiency of the law’s efficacy alone is
made non-justiciable. The Court still retains power to determine whether the law has
relevancy to the distribution of the ownership and control of the material resources of the
community and to the operation of the economic system and concentration of wealth and
means of production. If the Court finds that the law has no such relevancy, it will declare
the law void if it offends the provisions of Articles 14, 19 and 31.
2048. The fate of a provision included in a law containing the requisite declaration but
having no relevancy as discussed will be no better. It will also be void if it offends
against Articles 14, 19 and 31 unless it is subordinate, ancillary or consequential to any
provision having such relevancy or forms an integral part of the scheme of such
provision.

Delegation of Amending Power
2049. As Article 368(2) as now amended provides that ‘only’ Parliament may amend the
Constitution by the prescribed procedure, it is said that Parliament may not delegate the
constituent power to any extraneous authority. It is not necessary to decide this question.
Assuming that Parliament may not delegate the constituent power, the question still
remains whether Article 31C authorise the State Legislatures and Parliament as a
legislative body to amend any part of the Constitution.

2050. The power of the Parliament and State Legislatures to make a law with respect to
the principles specified in Articles 39(b) and (c) is derived from Article 246 read with
Lists I, II and III of the Seventh Schedule. Their legislative power is however not
absolute. It is restricted by various fundamental rights including those in Articles 14, 19
and 31, for Article 13(2) expressly prohibits the legislatures from making a law which
will be violative of those rights.

2051. What does Article 31C seek to do? One, the non-obstante clause in Article 31C
removes the bar of Article 13(2) against law making with respect to the principles
specified in Article 39(b) and (c). The bar, however, is not removed in respect of all the
fundamental rights. It is removed in respect of the rights in Articles 14, 19 and 31 only.
Second, Articles 14, 19 and 31 remain operative as a bar against law-making with respect
to all matters other than the principles specified in Articles 39(b) and (c). They are in
partial eclipse as regards laws having relevancy to the principles specified in Article
39(b) and (c). This is the true nature and character of Article 31C. We should be guided
by what it really does and not by how it seems, by its effect and not by its semantic garb.
Looked at in this manner, Article 31C is in the nature of a saving clause to Articles 14, 19
and 31. Instead of being placed at the end of each of these articles, it is placed at one
place for the sake of drafting elegance and economy. As a saving clause, Article 31C
saves certain kinds of laws from destruction at the hands of Articles 14, 19 and 31.
2052. This effect is brought about directly and immediately by the choice of the
constituent power expressed in Article 31C itself and not by the laws which claim its
protection. Those laws do not expressly or impliedly take away or abridge the rights in
Articles 14, 19 and 31. The constituent power itself has brought about that effect through
Article 31C. There is therefore no delegation of the constituent power. In Harishankar
Bagla v. The State of Madhya Pradesh
[1955] 1 S.C.R. 380 this Court has considered the
question of delegation of legislative power. Section 3 of the Essential Supplies.
(Temporary Powers) Act, 1946 enabled the Central Government to make orders for
maintaining or increasing supplies of any essential commodity or for securing for their
equitable distribution and availability at fair prices and for regulating or prohibiting the
production, supply and distribution thereof and trade and commerce therein Section 6
provided that any order made under Section 5 would have effect notwithstanding
anything inconsistent therewith contained in any enactment other than the Act or any
instrument having effect by virtue of any enactment other than the Act. It was argued
before the High Court that Section 6 delegated legislative power to the Central
Government because an order made under Section 3 had the effect of repealing an
existing law. The High Court accepted the argument. But on appeal this Court reversed
the judgment of the High Court and held that Section 6 did not delegate legislative power.
The Court said:

The effect of Section 6 certainly is not to repeal any one of these laws or
abrogate them. Its object is simply to by-pass them where they are
inconsistent with the provisions of the Essential Supplies (Temporary
Powers) Act, 1946 or the orders made thereunder. In other words, the
orders made under Section 3 would be operative in regard to the essential
commodity covered by the Textile Control Order wherever there is
repugnancy in this Order with the existing laws and to that extent the
existing laws with regard to those commodities will not operate. By
passing a certain law does hot necessarily amount to repeal or abrogation
of that law. That law remains unrepealed but during the continuance of the
order made under Section 3 it does not operate in that field for the time
being. The ambit of its operation is just limited without there being any
repeal of any one of its provisions. Conceding, however, for the sake of
argument that to the extent of a repugnancy between an order made under
Section 3, and the provisions of an existing law the existing law stands
repealed by implication, it seems to us that the repeal is not by any Act of
the Parliament itself. By enacting Section 6 Parliament itself has declared
that an order made under Section 3 shall have effect notwithstanding any
inconsistency in this order with any enactment other than that Act. This is
not a declaration made by the delegate but the Legislature itself has
declared its will that way in Section 6. The abrogation or the implied
repeal is by force of the order made by the delegate under Section 3. The
power of the delegate is only to make an order under Section 3. Once the
delegate has made that order its power is exhausted. Section 6 then steps
in wherein the Parliament has declared that as soon as such an order
comes into being that will have effect notwithstanding any inconsistency
therewith contained in any enactment other than this Act…. There is no
delegation involved in the provisions of Section 6 at all…[1955] 1 S.C.R.
380 at page 391-392.

2053. These observations squarely apply to the provisions of Article 31C accordingly
hold that there is no delegation of the constituent power.

2054. Since the laws claiming protection of Article 31C themselves do not work an
amendment in Articles 14, 19 and 31, it is not necessary that they should pass through the
procedure prescribed in Article 368.

The meaning of ‘distributed’ in Article 39(b)
2055. Sri Palkhiwala has submitted that the nationalisation of property is not
contemplated by the word ‘distributed’ in Article 39(b). But the question will be sufficient
at this stage to refer to certain aspects briefly. The State is the representative and trustee
of the people. A nationalised property is vested in the State. Through the State, the entire
people collectively may be said to own property. It may be said that in this way the
ownership of the nationalised property is distributed amongst the people represented by
the State. (See Essays in Fabian Socialism, Constable & Co. Ltd. 1949 Edn; p. 40;
C.E.M. load, Introduction to Modern Political Theory, Oxford University Press, 1959, pp.
49-50; W.A. Robson, Nationalised Industry and Public Ownership, George Allen and
Lenwin Ltd. 1960, pages 461, 462, 476, 477 and 485).

2056. The draft Article 31(ii) became Article 39(b). Prof. K.T. Shah moved an
amendment to the draft article to this effect: “that the ownership, control and
management of the natural resources of the country in the shape of mines and minerals,
wealth, forests, rivers and flowing waters as well as in the shape of the seas along the
coast of the country shall be vested in and belong to the country collectively and shall be
exploited and developed on behalf of the community by the State as represented by the
Central or Provincial Governments or local governing authority or statutory corporation
as may be provided for in each case by Act of Parliament C.A.D. Vol. VII, p. 506.
2057. Replying to Prof. K.T. Shah, Dr. B.R. Ambedkar said : “with regard to his other
amendment, viz, substitution of his own clause for Sub-clause (ii) of Article 31, all I want
to say is this that I would have been quite prepared to consider the amendment of Prof.
Shah if he had shown that what he intended to do by substitution of his own clause was
not possible to be done under the language as it stands. So far as I am able to see, I think
the language that has been used in the Draft is much more extensive language which
includes the propositions which have been moved by Prof. Shah, and I therefore do not
see the necessity C.A.D. Vol. VII, p. 518.

2058. In Dr. Ambedkar’s view the nationalisation of property is included in the word
‘distributed’ in Article 39(b).

29th Amendment
2059. This amendment has added to the Ninth Schedule the Kerala Land Reforms
(Amendment) Act, 1969 (Kerala Act 35 of 1969) and the Kerala Land Reforms
(Amendment) Act, 1971 (Kerala Act 25 of 1971). The effect of the inclusion of these
Acts in the Ninth Schedule is that the Acts get me protection of Article 31B. The
argument of Sri Palkhiwala is twofold. First Article 31B is inextricably dovetailed with
Article 31A and that accordingly any law which is included in the Ninth Schedule should
be connected with agrarian reforms which is the object of Article 31A. If a law included
in the Ninth Schedule is not related to agrarian reforms, it cannot by-pass Articles 14, 19
and 31. It is not possible to accept this argument In State of Bihar v. Maharajadhiraja Sir
Kameshwar Singh
[1952] S.C.R. 889, Patanjali Sastri C.J. rejected this limited meaning
of Article 31B. The learned Chief Justice observed:

There is nothing in Article 31B to indicate that the specific mention of
certain statutes was only intended to illustrate the application of the
general words of Article 31A. The opening words of Article 31B are not
only intended to make clear that Article 31A should not be restricted in its
application by reason of anything contained in Article 31B and are in no
way calculated to restrict the application of the latter article or of the
enactments referred to therein to acquisition of estates Ibid, at pages 914-

915.
2060. In Wisheshwar Rao v. State of Madhya Pradesh [1952] 1 S.C.R. 1020 at page
1037, Mahajan J. said:

In my opinion, the observation far from supporting the contention, raised
negatives it. Article 31B specifically validates certain Acts mentioned in
the Schedule despite the provisions of Article 31A and is not illustrative of
Article 31A, but stands independent; of it.

2061. (See also N.B. Jeajeabhoy v. Assistant Collector, Thana [1965] 1 S.C.R. 636 at
page 648 per Subba Rao J.)
2062. The next argument is that the two Kerala Acts which abrogate the fundamental
rights of property are void because the amending power in Article 368 cannot be used for
that purpose. I have already rejected this argument in connection with the 24th and 25th
Amendments. So nothing more need be said about it. I hold that the 29th Amendment is
valid.

2063. Let me summarise the discussion:

(1) The majority decision in Golaknath is not correct and should be
overruled.

(2) The word ‘amendment’ in Article 368 is broad enough to authorise the
varying, repealing or abrogating of each and every provision in the
Constitution including Part III.

(3) There are no inherent and implied limitations on the amending power
in Article 368.

(4) The 24th, 25th and 29th Amendments are valid in their entirety.
(5) According to Article 31(2) the amount fixed by law or determined in
accordance with the principles prescribed by such law for the acquired or
requisitioned property cannot be questioned in any court.

(6) The last part of Article 31C does not oust the jurisdiction of courts to
examine whether the impugned law has relevancy to the distribution of the
ownership and control of the material resources of the community or to the
operation of the economic system and the concentration of wealth and
means of production.

2064. The Constitution Bench will now decide the case according to law.
Y.V. Chandrachud, J.

2065. I wanted to avoid writing a separate judgment of my own but such a choice seems
no longer open. We sat in full strength of 13 to hear the case and I hoped that after a free
and frank exchange of thoughts, I will be able to share the views of someone or the other
of my esteemed Brothers. But, we were overtaken by adventitious circumstances.
Counsel all round consumed so much time to explain their respective points of view that
very little time was left for us to elucidate ours. And the time factor threatened at one
stage to assume proportion as grave as the issues arising in the case. The Court, very soon
will be poorer by the retirement of the learned Chief Justice and that has set a date-line
for the judgment. There has not been enough time, after the conclusion of the arguments,
for an exchange of draft judgment amongst us all and I have had the benefit of knowing
fully the views of only four of us. I deeply regret my inability to share the views of the
learned Chief Justice and of Hegde J., on some of the crucial points involved in the case.
The views of Ray J. and Palekar J. are fairly near my own but I would prefer to state my
reasons a little differently. It is tall to think that after so much has been said by so many
of us, I could still present a novel point of view but that is not the aim of this judgment.
The importance of the matter under consideration would justify a personal reflection and
it is so much more satisfactory in a matter ridden, albiet wrongly, with political over-
tones, to state one’s opinion firmly and frankly so that one can stand one’s ground without
fear or favour.

2066. I do not propose to pin-point every now and then what the various counsel have
urged before us, for I apprehend that a faithful reproduction of all that has been said will
add to the length, not necessarily to the weight, of this judgment. However, lest I may be
misunderstood, particularly after the earlier reference to the counsel consuming so much
time, let me in fairness say that I acknowledge with gratitude the immense contribution of
the learned Counsel to the solution of the intricate problems which arise for decision.
Such brilliance, industry, scholarship and precision as characterised the arguments of Mr.
Palkhivala, the learned Attorney-General, the learned Advocate-General of Maharashtra
and the learned Solicitor-General are rarely to be surpassed. What my judgment contains
is truly theirs-if this the least be good, the praise be theirs, not mine.
2067. Lester Barnhardt Orfield, an extreme exponent of the sovereignty of amending
power under Article V of the American Constitution, has described that power as ‘sui
generis’. I will borrow that expression to say that the whole matter before us is truly sui
generis. The largest Bench sat for the longest time to decide issues described as being of
grave moment not merely to the future of this country but to the future of democracy
itself. For a proper understanding of the meaning and scope of the amending provisions
contained in Article 368 of our Constitution. We were invited to consider parallel clauses
in the Constitutions of 71 countries of the world spread far and wide, with conflicting
social and political philosophies. We travelled thus to new lands like Bolivia, Costa Rica,
El Salvador, Gautemala, Honduros, Liberia, Nicarague, Paraguay, Uruguay and
Venezuela. Constitutional sojourns to Australia, Canada, Ceylon, France, Germany,
Ireland, Switzerland, U.S.S.R. and U.S.A. were of course of frequent occurrence. These
excursions were interesting but not proportioned to their utility, for I believe there is no
international yardstick with which” to measure the width of an amending power.
2068. We were then taken through the writings of scores of scholars, some of whom have
expressed their beliefs with a domatism not open to a Judge. There was a faith
controversy regarding the credentials of some of them, but I will mention the more-often
quoted amongst them, in order to show what a wide and clashing variety of views was
fed to us. They are : Granville Austin, James Bryce, Charles Bumdick, John W. Burgess,
A.P. Canaway, Dr. D. Conrad, Thomas M. Cooley, Edward S. Crowin, S.A. DeSmith, de
Tocqueville, A.V. Dicey, Herman Finer, W. Friedmann, Carl J. Friedrich, James, W.
Garner, Sir Ivor Jennings, Arthur Berriedale Keith, Leo Kohn, Harold J. Laski, Bora
Laskin, A.H.F. Lefroy, William S. Livingston, William Marbury, C.M. McIlwain,
Charles E. Merriam, William B. Munro, Lester B. Orfield, Henry Rottschaeffer, George
Skinner, Joseph Story, C.F. Strong, Andre Tunc, Samuel P. Weaver, K.C. Wheare, E.
Willis, Westel W. Willoughby, Woodrow Willson, W. Anstay Wynes and Arnold
Zurcher.

2069. At one end is the view propounded by writers like James Garner (‘Political Science
and Government’) and William B. Munro (‘The Government of the United States’) that an
unamendable Constitution is the worst tyranny of time or rather the very tyranny of time
and that such a Constitution constitutes government by the graveyard. At the other end is
the view expressed with equal faith and vigour by writers like Dr. Conrad (‘Limitation of
Amendment Procedures and the Constituent Power’), William Marbury (‘The Limitations
upon the Amending Power’-Harvard Law Review, Vol. XXXIII) and George Skinner
‘Intrinsic Limitations on the Power of Constitutional Amendment’-Michigan Law
Review, Vol. 18 that any amending body organised within the statutory scheme, however
verbally unlimited its power, cannot by its very structure change the fundamental pillers
supporting its Constitutional authority; that the constituent assembly cannot create a
second perpetual pouvoir constitueant above the nation; that it may be safely premised
that the power to amend the Constitution cannot include the power to destroy it; that the
greatest delusion of the modern political world is the delusion of popular sovereignty-a
fiction under which all the dictators have sprung up and thrived; and that men should be
afraid that any Judge complaint enough to read into a Constitution a beneficial power
patently not there, might at another time be complient enough to read within it any or all
of the guarantees of their liberty for, a Judge willing to take orders from a benevolent
despot might be equally subservient to a malevolent one. Someone has said in a lighter
vein that Law comes from the west and Light from the east, but brushing aside such
considerations, the conflicting views of these writers, distinguished though they be,
cannot conclude the controversy before us, which must be decided on the terms of our
Constitution and the genius of our Nation. The learning of these scholars has lighted my
path and their views must be given due weight and consideration. But the danger of
relying implicitly on everyone of the standpoints of everyone of these authors is apparent
from what Andre Tune said in answer to a question put to him at the end of his lecture on
‘Government under Law : A Civilian View’. He confessed that the picture drawn by him
at one time, of the French Law was too rosy and, on a misconception, it was too gloomy
of American law and American life; and that, Frenchmen had by and large rectified to
some extent their first impression that it could be extremely dangerous to have a
‘Government of Judges’, according to the famous slogan. That reminds me of what Sir
Ivor Jennings has said in his book ‘Some Characteristics of the Indian Constitution’ that
“It is a useful principle that one should never trust politicians; but it is equally true that in
the context of the future one should never trust Constitutional lawyers. On the whole the
politician of tomorrow is more likely to be right than the Constitutional lawyer of today.”
I will therefore make a spare and studied use of the views of some of these men of
earning. But I cannot restrain the reflection, in the strain of Dr. Conrad, that after going
through all this erudition, one may well conclude this tour d’horizon with the opening
quotation of Walter Bagehot’s famous treatise: ‘On all great subjects, says Mr. Mill, much
remains to be said.

2070. Theories of political science, sociology, economics and philosophy were copiously
quoted before us. Some of these contain a valiant defence of the right of property without
which, it is said, all other fundamental freedoms are as writ in water. Others propound the
view that of all fundamental rights, the right to property is the weakest, from which the
conclusion is said to follow that it was an error to include it in the chapter on
Fundamental Rights. Our dicision of this vexed question must depend upon the postulate
of our Constitution which aims at bringing about a synthesis between ‘Fundamental
Rights’ and the ‘Directive Principles of State Policy’, by giving to the former a pride of
place and to the latter a place of permanence. Together, not individually, they form the
core of the Constitution. Together, not individually, they constitute its true conscience.
2071. The charter of United Nations, the Universal Declaration of Human Rights and the
European Convention of 1950 were cited to show the significant change in the world
thinking towards the rights of individuals which, by these documents have been accorded
recognition on an international plane. Will India, the largest democracy in the world, do
mere lip service to these precious freedoms and shall it not accord to them their rightful
place in the lives of men and in the life of the nation? Such is the dialectical query. Apart
from whether the so-called intellectuals-the ‘classe non classe’-believe in the communistic
millennium of Marx or the individualistic Utopia of Bastiat, the answer to this question
must depend upon the stark urgency for striking a balance between the rights of
individuals and the general good of the society.

2072. We were also invited to have a glimpse of the social and political philosophies of
Grotius (1583-1645), Hobbes (1588-1679), Locke (1632-1704), Wolff (1679-1784),
Rousseau (1712-1778), Blackstone (1723-1780), Kant (1724-1804), Bentham (1748-
1832) and Hegel (1770-1831). These acknowledged giants of the past-their opinions have
a high persuasive value-have expounded with care and deliberation the controversial
theory of ‘Natural Law’ and ‘Natural Rights’. Each has his own individualistic approach to
the question but arising out of their writings is a far-reaching argument that there are
rights which inhere in every man as a rational and moral being; that these rights are
inalienable and inviolable; and that the core of such of these rights as are guaranteed by
the Constitution cannot be damaged or destroyed. The answer to this contention would
consist in the inquiry, firstly as regards the validity of the core and hence the
consequences of natural law thinking; and secondly, on whether our organic document
supports the inference that natural rights were either recognised by it-explicitly or
implicitly-and if so, whether any of such rights were permitted to be reserved by the
people without any qualification, so that an individual would be entitled to protect and
nurse a minimal core of such rights, uninfluenced by social considerations.
2073. The debates of the Constituent Assembly and of the first Provisional Parliament on
which none declined to rely furnished a lively experience. The speeches of Pandit
Jawaharlal Nehru, Sardar Vallabhbhai Patel, Dr. Rajendra Prasad, Dr. S. Radhakrishnan,
Dr. Ambedkar, Govind Ballabh Pant, Dr. K.M. Munsi, Alladi Krishnaswamy Ayyar, Dr.
Shyama Prasad Mookherjee, Acharya Kripalani, Rev. Jerome D’Souza, K. Santhanam,
Dr. Punjabrao Deshmukh, H.V. Kamath and others were read out to us in support of the
rival stands mainly touching the question of ‘inalienability’ of fundamental rights and
what in those days was freely referred to as the power of ‘Eminent Domain’. Some of the
speakers were acknowledged national leaders of high stature, some were lawyers of
eminence and some had attained distinction in the undefined field of politics and social
reform. Their speeches are inspiring and reflect the temper of the times but we cannot
pass on the amplitude of the power of amendment of the Constitution by considering
what amendments were moved to the corresponding Article 13 of the Constitution and
why those proposals for amendment were dropped or not pursued. Similarly, the fact that
the First Amendment to the Constitution was passed in 1951 by members of the
Constituent Assembly sitting as the Provisional Parliament cannot relieve us of the task
of judicially interpreting the validity of the contention that the Fundamental Rights
cannot be abridged or taken away or that the core of the essential features of the
Constitution cannot be damaged or destroyed. Jawaharlal Nehru undoubtedly said in the
Constituent Assembly that “Hundreds of millions of our own people look to us and
hundreds of millions of others also look to us; and remember this, that while we want this
Constitution to be as solid and as permanent a structure as we can make it nevertheless
there is no permanence in Constitution. There should be a certain flexibility. If you make
anything rigid and permanent you stop a Nation’s growth, the growth of a living vital
organic people,”; and again in the Provisional Parliament that “A Constitution which is
unchanging and static, it dos not matter how good it is, how perfect it is, is a Constitution
that has past its use. It is in its old age already and gradually approaching its death. A
Constitution to be living must be growing; must be adaptable; must be flexible; must be
changeable. And if there is one thing which the history of political developments has
pointed out, I say with great force, it is this that the great strength of the British Nation
and the British people has laid in their flexible Constitution. They have known how to
adapt themselves to changes, to the biggest changes, Constitutionally. Sometimes they
went through the process of fire and revolution”. But he also said when the Constitution
(First Amendment) Bill, 1951, was on the anvil that “-so far as this House is concerned, it
can proceed in the manner provided by the Constitution to amend it, if this House so
choose.

2074. “Now there is no doubt that this House has that authority. There is no doubt about
that, and here, I am talking not of the legal or Constitutional authority, but of moral
authority, because it is, roughly speaking, this House that made the Constitution.” Our
task is not to pass on the “moral authority” of the Parliament to amend the Constition but
to determine whether it has “legal or Constitutional authority” to do so. Applying the
same test, the speech which the other of the two chief architects of the Constitution-Dr.
Ambedkar-made in the Constituent Assembly can raise no estoppel and decide no
Constitutional issue. He said: “Now, what is it we do? We divide the articles of the
Constitution under three categories. The first category is the one which consists of
articles which can be amended by Parliament by a bare majority. The second set of
articles are articles which require two-thirds majority. If the future Parliament wishes to
amend any particular article which is not mentioned in part III or Article 304,
(corresponding to present Article 368), all that is necessary for them is to have two-thirds
majority. Then they can amend it.” Perhaps, there is a slip in the reference to Part III”-
even Homer nods. Perhaps, there is an error on the part of the typist-they often nod. But
even granting that the eminent cannot ever err, what was said by Dr. Ambedkar and
others in the Constituent Assembly and the Parliament was at best their opinion of law.
The true legal position is for us and none else to decide, though within the limits set by
the Constitution.

2075. During the course of arguments, a catena of decisions of several courts were cited
before us. I thought when the arguments began-yes, I remember it because the
commencement of the case is not that lost in antiquity-that the judgments of this Court
will form the focus of discussion, foreign decisions making a brief appearance. But in
retrospect, I think I was wrong. Learning, like language, is no one’s monopoly and
counsel were entitled to invite us to consider how heroically courts all over the world had
waged battles in defence of fundamental freedoms and on the other hand how, on
occasions, the letter of law was permitted to prevail in disregard of evil consequences.
Between such extremes, the choice is always difficult and delicate but it has to be made
for, in a matter involving the cherished freedoms of the subject and the powers of the
Parliament, I do not want to project my freedom to say, as Justice McReynolds of the
American Supreme Court did in the National Prohibition Cases involving the validity of
the Eighteenth Amendment to the American Constitution, that I am unable to come to
any conclusion. But I am quite clear that I have no use for the advice of Walter Berns
(‘Freedom, Virtue & The First Amendment’ 1957), that since there can be no freedom to
end freedom even if the people desire to enslave themselvs, “the Suprme Court must act
undemocratically in order to preserve democracy”. Nor indeed shall I walk down the
garden-path laid by Dale. Gibson (‘Constitution Amendment and the implied Bill of
Rights’, McGill Law Journal, Volume 12), that “where an issue as vital as the protection
of civil liberties is concerned, and where the legislators have demonstrated their inability
to provide adequate safeguards, the courts are entirely justified (perhaps even morally
obliged) in employing all the ingenuity and imagination at their command to preserve
individual rights”. Such exhortations have a spartan air which lends colourfulness to arid
texts but they overlook the fundamental premise that judges, unlike Manu, are not law-
givers. Besides, it cannot ever be too strongly stressed that the power of substantive ‘due
process of law’ available under the Fourteenth Amendment to the American Constitution
was considered and rejected by our Constituent Assembly which contained a galaxy of
legal talent. In America, under the due process clause, there was a time when the
Supreme Court used to invalidate laws because they were thought to be unwise or
incompatible with some particular economic or social philosophy. Thus, in Lochner v.
New York, 49 L. ed. 937 the law restricting employment in baker to 10 hours per day and
60 hours per week was regarded as an unConstitutional interference with the right of
adult labourers, tut juris, to contract with respect to their means of livelihood. It was
decades later that the Court recognised the value and the validity of the dissenting
opinion recorded by Justice Holmes:

This case is decided upon an economic theory which a large part of the
country does not entertain. If it were a question whether agreed with that
theory, I should desire to study it further and long before making up my
mind. But I do not conceive that to be my duty, because I strongly believe
that my agreement or disagreement has nothing to do with the right of a
majority to embody their opinions in law. It is settled by various decisions
of this Court that State Constitutions and State laws may regulate life in
many ways which we as legislators might think as injudicious or if you
like as tyranical as this, and which equally with this interfere with the
liberty to contract.* * * The Fourteenth Amendment does not enact Mr.
Herbert Spencer’s Social Statics. * * * But a Constitution…is made for
people of fundamentally differing views and the accident of our finding
certain opinions natural and familiar or novel and even shocking ought not
to conclude our judgment upon the question whether statutes embodying
them conflict with the Constitution.

In course of time such shining dissents became the majority view and the due process
clause came to be construed as permitting enactment of laws limiting the hours of labour
in mines, prohibiting employment of children in hazardous occupations, regulating
payment of wages, preserving minimum wages for women and children, the ‘Blue Sky
laws’ and the ‘Man’s Best Friend (Dog) laws’. Even laws like the Kentuky Statutes
requiring Banks to turn over to the protective custody of that State deposits that were
inactive for 10 or 25 years were upheld, as not involving taking over the property of the
banks Anderson National Bank v. Luckett 321 U.S. 233. With this American history
before them, the Drafting Committee of the Constituent Assembly chose in Article 21 of
our Constitution a phrase of certain import, ‘procedure established by law’ in place of the
vague and uncertain expression ‘due process of law’.

2076. We were taken through an array of cases decided by the Privy Council, the
Supreme Court of the United States of America, the Supreme Courts of American States,
the High Court of Australia, the Supreme Court of Ireland, the High Court of Ireland, the
Supreme Court of South Africa and of course our own Supreme Court, the Federal Court
and the High Courts. Why, consistently with American practice, we were even referred to
briefs which counsel had filed before the Supreme Court in the Rhode Island case. We
also spent a little time on the judgment of the District Court of New Jersey in the Sprague
case, a judgment which though reversed in appeal by the Supreme Court, was thought to
have a certain relevance.

2077. We began, speaking chronologically, with the decision rendered in 1803 by the
American Supreme Court in William Marbury v. James Madison 2 L. ed. 69 in which the
opinion of the Court was delivered by Chief Justice John Marshall in words whose
significance custom has still not staled:

Certainly all those who have framed written Constitutions contemplate
them as forming the fundamental and paramount law of the nation, and,
consequently, the theory of every such government must be, that an act of
the legislature, repugnant to the Constitution is void.

2078. We ended with some of the very recent decisions of this Court like the Bank
Nationalisation Case [1970] 3 S.C.R. 530 in which a Bench of 11 Judges held by a
majority of 10 to 1 that the Banking Companies (Acquisition and Transfer of
Undertakings) Act, 1969 violated the guarantee of compensation under Article 31(2) in
that, it provided for giving certain amounts determined according to principles which
were not relevant in the determination of compensation of the undertaking of the named
Banks and by the method prescribed, the amounts so declared could not be regarded as
compensation. In between come several decisions, prominent amongst which are: (1) The
Privy Council decision in Burah’s case (1878, Attorney-General of Ontario case (1911),
Vacher & Son’s case (1912), McCawley’s case (1919), In Re the Initiative and
Referendum Act case (1919), Trethowan’s case (1932), Moore’s case (1935), Ibralabee’s
case (1964), Ranasinghe’s case (1965), Don John Liyanage’s case (1965) and Kariapper’s
case (1967); (2) The decisions of the Federal Court in the C.P. & Berar Reference (1938),
Subramaniam Chettiyar’s case (1940) and Suraj Narain Anand’s case (1941); (3) The
decisions of the American Supreme Court in Lochner’s case (1904), Hawke v. Smith
(1920), the Rhode Island Case (1920), Dillon v. Gloss (1920), Lesser v. Garnett (1922),
Ex parte Grossman (1925), Sprague’s case (1931); Schneiderman’s case (1943) and
Skrupa’s case (1963); (4) The decisions of the American State Supreme Courts in
Livermore v. Waite (1894), Edwards v. Lesseur (1896), Ex parte Dillon (1920) and
Geigenspan v. Boding (1920); (5) The decision of the Irish Supreme Court in Ryan’s case
(1935); (6) The decisions of the Appellate Division of the Supreme Court of South Africa
in Harris’ case (1952) and in the ‘High Court of Parliament Case’ (1952); (7) The
desicions of the Canadian Supreme Court in the Alberta Press Case (1938), the case of
Attorney-General of Nova Scotia (1950), Samur’s case (1953) and Switzman’s case
(1957); and (8) The decisions of the Hight Court of Australia in Engineer’s case (1920),
West v. Commonwealth of Australia in (1937), South Australia v. Commonwealth (1942)
and State of Victoria v. Commonwealth (1970).

2079. Most of the decisions of the Privy Council noticed above have an important
bearing on the issues arising before us and some of these decisions present a near parallel
to our Constitutional provisions which require interpretation. They will help a clearer
perception of the distinction between ‘controlled’ and ‘uncontrolled’ Constitutions, which
in turn has an important bearing on the patent distinction between laws made in the
exercise of constituent power and those made in the exercise of ordinary legislative
power conferred by the Constitution. In this distinction would seem to lie an answer to
some of the basic contentions of the petitioner in regard to the interpretation of Articles
13 and 368 of the Constitution.

2080. The decisions of American courts may bear examination, but in their application to
the problems arising under our Constitution it would be necessary to keep in constant
sight some of the crucial differences between the circumstances attendant on the birth of
the two Constitutions, the purposed vagueness of theirs and the finical content of ours
and the significant disparity in the structure of their Article 5 and our Article 368. In
America, an important principle of Constitutional liberty is that the sovereignty resides in
the people and as they could not in their collective character exercise governmental
powers, a written document was by common consensus agreed upon in each of the States.
The American Constitution, thus, is covenant of the sovereign people with the individuals
who compose the nation. Then, the Supreme Court of America, as said by Sir Henry
Main, is not only a most interesting but a unique creation of the fathers of the
Constitution. “The success of the experiment has blinded men to its novelty. There is no
exact precedent for it, either in the ancient or modern world.” In fact, it is said that the
history of the United States has been written not meerly in the halls of Congress or on the
fields of battle but to a great extent in the Chambers of the Supreme Court. The peculiar
role played by that court in the development of the nation is rooted, apart from the
implications arising out of the due process clause, in the use of a few skeleton phrases in
the Constitution. We have drawn our Constitution differently. It is, however, relevant that
American courts were time and again asked to pass on the existence of inherent
limitations on the amending power and their attitude to that question requires
examination of the claim of writers like Edward Corwin that such arguments were
brushed aside by the court as unworthy of serious attention. Another aspect of American
decisions which has relevance in this matter is the explication of the concept of
amendment in cases like Livermore’s (California, 1894), McCleary’s (Indiana, 1917) and
Ex Parte Dillon’s (California, 1920).

2081. Decisions of the Australian High Court like the Engineers’ case, the State of
Victoria case and the Melbourne Corporation case bear on the central theme of the
petitioner’s argument that the Parliament which is a creature of the Constitution cannot in
exercise of its powers act in derogation of the implications to be derived, say, from the
federal nature of the Constitution. That is, some implications must arise from the
structure of the Constitution itself.

2082. The two decisions of the South African Supreme Court (Harris’ case and the High
Court of Parliament case) may serve to throw some light on the concept that the
sovereignty of a legislature is not incompatible with its obligation to comply with the
requirements of form and manner prescribed by the instrument which regulates its power
to make law, for a legislature has no power to ignore the conditions of law-making.
2083. The Canadian cases really bear on the legislative competence of provincial
legislatures in regard to individual freedoms or in regard to criminal matters. In Canada,
as many as six different views have been propounded on civil liberties and it would
appear that though different judges have voiced their opinion in favour of one or the other
of such views, none has pronounced finally in favour of any particular view.
2084. A special word must be said of Ryan’s case which was decided by the Irish
Supreme Court. It was read out in extenso to us and I am free to confess that it evoked in
me a quick response. In that case, the three Judges of the Irish High Court and two of the
3 Judges of their Supreme Court rejected contentions similar to those of the petitioner
herein but Chief Justice Kennedy, though he did not deal directly with the meaning of the
word ‘amendment’, read limitations on the meaning of that word as a result of various
implications derived from the Irish Constitution. Petitioner relies on the lone voice of the
Chief Justice. That it is lone is immaterial for our purpose for, after all, the decision has
but a pesuasivc value. Respondents not only distinguished the judgment of the learned
Chief Justice but contended that the ratio of the decision is clearly in their favour. Ryan’s
case became for both sides an ‘Irish Golak Nath’.

2085. I have made this compact summary of the decisions to indicate, in the first place,
that these perhaps are the only decisions which require close consideration out of the vast
multitude of those that were canvassed before us and secondly, to show the broad trend of
judicial thinking on the points pressed upon us. It is impossible, in what I consider to be
the true scope of this judgment and unnecessary for what I feel is its real purpose, to deal
at length with everyone of these decisions. That task, I think, may well be left to receive a
scholarly treatment at the hands of a Constitutional writer. As Judges, we are confronted
and therefore concerned with practical problems and it is well to remind ourselves that
our principal task is to construe the Constitution and not to construe judgments. Those
judgments are without doubt, like lamp-posts on the road to freedom and judges who
have shed on that road the light of their learning and the impress of their indepedence,
have carved for themselves a niche in the history of civil liberties. See what Frankfurter J.
said in Joint Anti-Fascist Ref. Comm. v. McGraths 341, U.S. 123, 171 “Man being what
he is, cannot safely be trusted with complete immunity from outward responsibility in
depriving others of their rights”; or, what Jackson J. said in American Comm. Assoc. v.
Doudds 339, U.S. 382, 439 “Our protection against all kinds of fanatics and extremistes,
none of whom can be misted with unlimited power over others, lies not in their
forbearance but in the limitations of our Constitution”; or, what Patterson J. said in his
famous charge to the Jury in Van Home’s lessee v. Dorrance 1 L. ed. 391: “The
Constitution…is stable and permanent, not to be worked upon by the temper of the times,
nor to rise and fall with the tide of events…. One encroachment leads to another;
precedent gives birth to precedent; what has been done may be done again; thus radical
principles are generally broken in upon, and the Constitution eventually destroyed.”
These are sonorous words and they will resound through the corridor of Times. But these
landmarks in the development of law cannot be permitted to be transformed into weapons
for defeating the hopes and aspirations of our teeming millions,-half-clad, half-starved,
half-educated. These hopes and aspirations representing the will of the people can only
become articulate through the voice of their elected representatives. If they fail the
people, the nation must face death and destruction. Then, neither Court nor Constitution
will save the country. In those moments of peril and disaster, rights and wrongs are
decided not before the blind eyes of justice, not under the watchful eyes of the Speaker
with a Marshal standing by but, alas, on streets and in by-lanes, Let us, therefore, give to
the Parliament the freedom, within the framework of the Constitution, to ensure that the
blessings of liberty will be shared by all. It is necessary, towards that end, that the
Constitution should not be construed in a “narrow and pedantic sense Per Lord Wright in
James v. Commonwealth of Australia, (1936) A.C. 578, 614” Rules of interpretation
which govern other statutes also govern a Constitutional enactment but those “very
principles of interpretation compel us to take into account the nature and scope of the Act
that we are interpreting,-to remember that it is a Constitution, a mechanism under which
laws are to be made and not a mere Act which declares what the law is to be Per Higgins
J. in Att. Genl. for New South Wales v. Brewery Employees Union, (1908) 6
Commonwealth L.R. 469, 611-12.(2)” To put it in the language of Sir Maurice Gwyer
C.J., “a broad and liberal spirit should inspire those whose duty it is to interpret it; but I
do not imply by this that they are free to stretch or pervert the language of the enactment
in the interests of any legal or Constitutional theory, or even for the purpose of supplying
omissions or of correcting supposed errOrs. A Federal Court will not strengthen, but only
derogate from, its position, if it seeks to do anything but declare the law; but it may
rightly reflect that a Constitution of government is a living and organic thing, which of all
instruments has the greatest claim to be construed ut res magis valeat quam pereat In re.
The Central Provinces and Berar Act No. XIV of 1939. (1938) F.C.R. p. 18, 37.” In the
exercise of our powers of judicial review, let us therefore not act as a check of the past on
the present and the future “…it is the present that represents the will of the people and it is
that will that must ulimately be given effect in a democracy Schwartz : A Basic History
of the U.S. Supreme Court” The core of social commitment is the quint-essence of our
Constitution and we must approach it in the spirit in which it was conceived. We erected
the edifice of our Constitution in the hope that it will last, unlike the French who, on the
establishment of the Third Republic in 1875, framed a Constitution in the hope that it will
fail, since the majority of the Constitution-makers were not Republicans but Royalists. In
the peculiar conditions in which the French Republic found itself, there was only one
throne but three claimants for a seat on it. The social philosophy of our Constitution
defines expressly the conditions under which liberty has to be enjoyed and justice is to be
administered in our country; and shall I say of our country what Justice Fitzgibbon said
of his in Ryan’s case : “this other Eden demi-Paradise, this precious stone, set in the silver
sea, this blessed plot, this earth, this, realm, this” India. If it is not that to-day, let us strive
to make it so by using law as a flexible instrument of social order. Law is not, in the
phrase of Justice Holmes, a “brooding omnipotence in the sky.

2086. All through the hearing of the case, there was hardly a point on which Dictionaries
and Law Lexicons were not cited. Sec this long list: The Shorter Oxford English
Dictionary on historical Principles, 3rd Ed.; Shorter Oxford English Dictionary;
Webster’s Third New International Dictionary of the English Language; Webster’s
English Dictionary, 1952; The Random House Dictionary of the English Language; The
Reader’s Digest Great Encyclopaedic Dictionary; The Dictionary of English Law, Earl
Jowitt; The Cyclopaedic Law Dictionary by Frank D. Moore; Prem’s Judicial Dictionary-
Words & Phrases judicially defined in India England, U.S.A. & Australia; Bouvier’s Law
Dictionary; Universal English Dictionary; Chamber’s 20th Century Dictionary; Imperial
Dictionary by Ogilvie; Standard Dictionary by Funk & Wagnalls; Stroud’s Judicial
Dictionary; Judicial and Statutory Definitions of Words and Phrases, Second Series;
Words and Phrases legally defined, John B. Saunders; Wharton’s Law Lexicon;
Venkataramaiya’s Law Lexicon; Law Lexicon of British India-compiled and edited by P.
Ramanatha Aiyer; Words and Phrases, Permanent Edition; The Construction of Statutes
by Earl T. Crawford; Corpus Juris Secundum and American Jurisprudence. These
citations were made in order to explain the meaning, mainly, of the words ‘Amendment’,
‘Constituent’, ‘Constitution’, ‘Constitutional law’, ‘Distribute’ and ‘law’. This is of course in
addition to several decisions which have dealt with these words and phrases in some
context or the other. It is useful to have a dictionary by one’s side and experience has it
that a timely reference to a dictionary helps avert many an embarrassing situation by
correcting one’s inveterate misconception of the meaning of some words. But I do not
think that mere dictionaries will help one understand the true meaning and scope of
words like ‘amendment’ in Article 368 or ‘law’ in Article 13(2). These are not words
occurring in a school text-book so that one can find their meaning with a dictionary on
one’s right and a book of grammar on one’s left. These are words occurring in a
Constitution and one must look at them not in a school-masterly fashion, not with the
cold eye of a lexicographer, but with the realization that they occur in “a single complex
instrument, in which one part may throw light on another”, so that “the construction must
hold a balance between all its parts Per Lord Wright in James v. Commonwealth of
Australia (1936) A.C. 578, 613. Such words, having so significant an impact on a power
as important as the power to amend the Constitution cannot be read in vacuo. The
implication of the social philosophy of the instrument in which they occur and the general
scheme of that instrument under which the very object of the conferment of freedoms
entrenched in Part III is the attainment of ideals set out in Part IV, must play an important
role in the construction of such words. “A word, is not a crystal, transparent and
unchanged; it is the skin of living thought and may vary greatly in colour and content
according to circumstances and the time in which it is used Per Holmes J. in Towne v.
Eisner 62 L. ed. 372, 376”.

2087. ‘Sui generis’, I called this case. I hope I have not exaggerated its uniqueness. It is
manifest that the case has a peculiar delicacy. And now through the cobwebs of 71
Constitutions, dozens of dictionaries, scores of texts and a multitude of cases, I must find
a specific answer to the questions raised before us and state it as briefly as I may.
2088. The main argument was made in Writ Petition No. 135 of 1970. The Kerala Land
Reforms Amendment Act (35 of 1969) came into force in the State of Kerala on January
1, 1970. The Kerala Land Reforms Amendment Act (25 of 1971) came into force on
August 7, 1971. The High Court of Kerala struck down some of the provisions of the Act
of 1969 and that judgment was upheld by this Court on April 26, 1972 in Kunjukutty
Sahib, etc. v. The State of Kerala and Anr. [1972] 2 S.C.C. 364.

2089. Writ Petition No. 135 of 1970 was filed in this Court under Article 32 of the
Constitution on March 21, 1970. During the pendency of this Petition, the Constitution,
24th 25th, 26th and 29th Amendment Acts were passed by the Amending body, that is,
the Parliament. The 24th Amendment Act received the President’s assent on November 5,
1971. In a House of 518 members of the Lok Sabha, 384 members voted in favour of the
24th Amendment and 23 against it. In a House of 243 members of the Rajya Sabha 177
members voted in favour and 8 against it. As regards 25th Amendment, 355 voted in
favour and 20 against it in the Lok Sabha; while in the Rajya Sabha, 166 voted in favour
and 20 against it. The voting on the 29th Amendment in the Lok Sabha was 286 in favour
and 4 against. In the Rajya Sabha, 170 voted in favour and none against it.
2090. In August, 1972, the Petitioner was permitted by an amendment to challenge the
validity of the 24th, 25th and 29th Amendments to the Constitution. These Amendments,
after receiving the President’s assent, came into force on November 5, 1971, April, 20,
1972 and June 9, 1972.

2091. The Constitution (Twenty-Fourth Amendment) Act, 1971 has by Section 2 thereof
added a new Clause (4) to Article 13 of the Constitution providing that nothing in that
article “shall apply to any amendment of this Constitution made under Article 368”.
Section 3(a) of the Amending Act substitutes a new marginal heading to Article 368 in
place of the old. The marginal heading of the unamended Article 368 was : “Procedure
for amendment of the Constitution.” The new heading is: “Power of Parliament to amend
the Constitution and procedure therefor.” Section 3(b) of the Amending Act inserts a new
Sub-section (1) in Article 368 : “Notwithstanding anything in this Constitution,
Parliament may in exercise of its constituent power amend by way of addition, variation
or repeal any provision of this Constitution in accordance with the procedure laid down in
this article.” Section 3(c) makes it obligatory for the President to give his assent to the
Amendment Bill. Section 3(d) adds a new Clause (3) to Article 368 stating that “Nothing
in Article 13 shall apply to any amendment
2092. The Constitution (Twenty-Fifth Amendment) Act, 1971 brings about significant
changes in Article 31 and introduces a new Article 31C. By Section 2(a) of the
Amendment Act, 1971, Clause (2) of Article 31 is substituted by a new clause which
permits compulsory acquisition or requisitioning of the property for a public purpose by
authority of law, which provides for acquisition or requisitioning of the property “for an
amount which may be fixed by such law or which may be determined in accordance with
such principles and given in such manner as may be specified in such law.” No such law
can be called in question on the ground that the amount is not adequate or that the whole
or any part of it is to be given otherwise than in cash. The newly added proviso to Article
31(2) makes an exception in regard to properties of educational institutions of minorities.
If such properties are compulsorily acquired, the State has to ensure that the amount fixed
for acquisition is such as would not restrict or abrogate the right guaranteed under Article
30(1) of the Constitution. Section 2(b) of the Amendment Act, 1971 adds a new Clause
2(b) to Article 31 which provides that nothing in Article 19(1)(f) shall affect any such
law as is referred to in Article 31(2) as substituted. Section 3 of the Amendment Act,
1971, introduces a new Article 31C, which provides that notwithstanding anything
contained in Article 79, no law giving effect to the policy of the State towards securing
the principles mentioned in Article 39(b) or (c) shall be deemed to be void on the ground
that it takes away or abridges the rights conferred by Articles 14, 19 and 31. No law
containing a declaration that it is for giving effect to such policy can be called in question
in any court on the ground that it does not give effect to such policy. If such a law is
made by the Legislature of a State, the provisions of Article 31C can apply only if the law
received the assent of the President.

2093. By the Constitution (Twenty-Ninth Amendment) Act, 1972, the two Kerala Acts –
Act 35 of 1969 and Act 25 of 1971 – were included in the Ninth Schedule thereby giving
them the protection of Article 31B. By such inclusion, the challenge made by the
petitioner to these two Acts by his Writ Petition filed in March, 1970 became infructuous
depending upon the validity of the 29th Amendment Act.

2094. Shorn of refinements, the main questions which arise for decision are: (1) What is
the true ratio and effect of the decision in the Golak Nath case? (2) Should that ratio be
upheld? (3) If the majority decision in the Golak Nath case be incorrect, what is the
extent of the inherent or implied limitations, if any, on the power of the Parliament to
amend the Constitution by virtue of its power under Article 368? and (4) Are the 24th,
25th and 29th Constitution Amendment Acts valid?

2095. The Constitution of India came into force on January 26, 1950 and on June 18,
1951 the Constitution (First Amendment) Act, 1951 was passed by the Parliament,
Sections 2, 3, 4 and 5 of the Amending Act made significant amendments resulting to a
large extent in the abridgement of Fundamental Rights conferred by Part III of the
Constitution. By Section 4, a new Article 31A was inserted and by Section 5 was inserted
Article 31B for the validation of certain Acts and Regulations. These Acts and
Regulations were enumerated in the Ninth Schedule to the Constitution, which itself was
added by Section 14 of the Amendment Act.

2096. The validity of the Amendment Act, 1951 was challenged in this Court in Sri
Shankar Prasad Singh Deo v. Union of India and State of Bihar [1952] 1 S.C.R. 89. It
was urged in that case that the Amendment. Act in so far as it purported to take away or
abridge the rights conferred by Part III felt within the prohibition of Article 13(2) and
was therefore unConstitutional. Patanjali Sastri J. who spoke for the unanimous court
rejected this argument by holding that although ‘law’ would ordinarily include
Constitutional law, there was a clear demarcation between ordinary law made in the
exercise of legislative power and Constitutional law made in exercise of constituent
power; and therefore, in the absence of a clear indication to the contrary, Fundamental
Rights were not immune from Constitutional amendment. The challenge to the
Amendment Act, 1951 was on these grounds rejected.

2097. The Constitution (Fourth Amendment) Act, 1955 abridging the Fundamental
Rights guaranteed by Aritcle 31 was passed on April 27, 1955. Section 2 of this Act
introduced a radical change by providing that no law to which Article 31(2) was
applicable shall be called in question in any court on the ground that the compensation
provided by that law was not adequate. By Section 3 of the Amending Act a new and
extensive Clause (1) was substituted for the old Clause (1) of Article 31A, with
retrospective effect. The newly added provision opens with a non-obstante clause:
“Notwithstanding anything contained in Article 13” and privides that no law providing
for matters mentioned in new Clauses (a) to (s) Article 31A(1), shall be deemed to be
void on the ground that it is inconsistent with, or takes away or abridges any of the rights
conferred by Article 14, Article 19 or Article 31. No challenge was ever made to these
amendments.

2098. The Constitution (Seventeenth Amendment) Act, 1964 came into force on June 20,
1964. This Act, by Section 2(ii) inserted a new definition of “estate” in Article 31A(2)(a)
with retrospective effect and added as many as 44 Acts in the Ninth Schedule, thus
extending the protection of the Schedule to 64 Acts in all.

2099. The validity of the Seventeenth Amendment Act was challenged before this Court
in Sajjan Singh v. State of Rajasthan [1965] 1 S.C.R. 933. Out of the the several
arguments which were urged in that case the only one which is relevant for the present
purpose is that the Amendment Act was void in view of the provisions of Article 13(2),
in so far as the Act purported to abridge the Fundamental Rights guaranteed by Part III.
Delivering the majority judgment, Gajendragadkar C.J. took the view on behalf of
himself, Wanchoo and Raghubar Dayal JJ. that the expression ‘amendment of the
Constitution’ plainly and unambiguously means amendment of all the provisions of the
Constituion and therefore the amending power conferred by Article 368 extended to all
the provisions of the Constitution. The majority judgment rejected the contention that the
word ‘law’ in Article 13(2) would take in Constitution Amendment Acts passed under
Article 368, as there was a clear distinction between the constituent power conferred by
Article 368 and the ordinary legislative power and Article 13(2) would take in laws made
in the exercise of the latter power only. Hidayatullah J. and Mudholkar J. concurred in the
final conclusion but by separate judgments they doubted the majority view and observed
that it was possible that Article 368 merely laid down the procedure for amending the
Constitution but did not confer the power to amend the Constitution. Both the learned
Judges however stated expressely that they should not be taken to have expressed a final
opinion on that question. The seeds of the controversial decision in I.C. Golak Nath and
Ors. v. State of Punjab and Anr. [1967] 2 S.C.R. 762 were sown by the doubt thus
expressed by Hidayatullah J. and Mudholkar J.

2100. The decision in the Golak Nath case was rendered by a Bench of 11 Judges of this
Court on February 27, 1967. The petitioners therein had challenged the validity of Punjab
Act 10 of 1953 and the Mysore Act 10 of 1962 as amended by Act 14 of 1965, on the
ground that these Acts violated their Fundamental Rights, alleging that though the
impugned acts were included in the Ninth Schedule, they did not receive the protection of
the 1st, 4th and 17th Amendment Acts. It was common case that if the 17th Amendment
which included the impugned Acts in the Ninth Schedule was valid, the Acts would not
be open to challenge on any ground.

2101. Chief Justice Subba Rao delivered the leading majority judgment for himself and
for Justices Shah, Sikri, Shelat and Vaidilingam. Hidayatullah J. concurred with their
conclusion but delivered a separate judgment. Wanchoo J. delivered the leading minority
judgment on behalf of himself and Justices Bhargava and Mitter. Justice Bachawat and
Justice Ramswami concurred by their separate judgments with the view expressed in the
leading minority judgment.

2102. The leading majority judgment recorded the following conclusions:

1. That Fundamental Rights are the primordial rights necessary for the
development of human personality and as such they are rights of the
people preserved by the Constitution.

2103. The Constitution has given by its scheme a place of permanence to the fundamental
freedoms. In giving to themselves the Constitution the people have reserved the
fundamental freedoms to themselves. The incapacity of the Parliament, therefore, in
exercise of its amending power to modify, restrict or impair fundamental freedoms in Part
III arises from the scheme of the Constitution and the nature of the freedoms.
2104. Article 368 assumes the power to amend found elsewhere. In other words, Article
368 does not confer power on Parliament to amend the Constitution but merely prescribes
the procedure for the exercise of such power to amend.

2105. The power to amend is to be found in Articles 245 and 248 read with Entry 97 in
List I of the Seventh Schedule to the Constitution.

2106. In the exercise of the power of amendment, Parliament could not destroy the
structure of the Constitution but it could only modify the provisions thereof within the
framework of original instrument for its better effectuation. In other words, the provisions
of the Constitution could undoubtedly be amended but not so as to take away or abridge
the Fundamental Rights.

2107. There is no distinction between the power to amend the Constitution and the
ordinary power to make laws.

2108. Article 13(2) which contains an inclusive definition, prima facie takes in
Constitutional law.

2109. The residuary power of Parliament could be relied upon to call for a Constituent
Assembly for making the new Constitution or radically changing it. (This opinion
however was tentative and not final).

2110. The Seventeenth Amendment Act impugned before the court as also the First,
Fourth and Sixteenth Amendments were Constitutionally invalid. Declaring these
amendments invalid was, however, likely to lead to confusion and chaos and therefore
these amendments would be deemed to be valid except for future purposes, by
application of the principle of ‘prospective invalidation’.
2111. In future, Parliament will have no power to amend Part III of the Constitution so as
to take away or abridge the Fundamental Rights.

2112. Hidayatullah J. agreed with the final decision expressed in the leading majority
judgment and his views can be summarised as follows:

1. The power of amendment must be possessed by the State. One could
not take a narrow view of the word ‘amendment’ as including only minor
changes within the general framework. By an amendment, new matter
may be added, old matter removed or altered.

2113. Article 368 outlines a process which if followed strictly results in the amendment
of the Constitution. The article gives power to no particular person or persons.
2114. The procedure of amendment, if it can be called a power at all is a legislative
power but it is sui generis and outside the three Lists of Schedule Seven of the
Constitution.

2115. There is no distinction in our Constitution between laws made ordinarily and laws
made occasionally for the amendment of the Constitution. Therefore, Constitutional
amendments must fall within the scope of Article 13(2).

2116. The whole Constitution is open to amendment, only two dozen articles being
outside the reach of Article 368; that too, because the Constitution has made them
fundamental.

2117. Fundamental Rights cannot be abridged or taken away by the ordinary amending
process. Parliament must amend Article 368 to convoke another Constituent Assembly,
pass a law under Item 7 of List I to call a Constituent Assembly and then that Assembly
may be able to abridge or take away the Fundamental Rights. The Parliament was
constituted with powers of legislation which included amendments of the Constitution
but only so far as Article 13(2) allowed.

2118. Parliament had no power to amend Article 368 so as to confer on itself constituent
powers over the Fundamental Rights. This would be wrong and against Article 13(2).
2119. The conclusion recorded by the leading majority judgment was correct, not on the
ground of prospective invalidation of laws but on the ground of acquiescence. The First,
Fourth and Seventh Amendments were part of the Constitution by acquiescence for a
long time and could not therefore be challenged. They also contained authority for the
Seventeenth Amendment.

2120. Wanchoo J. who delivered the leading minority judgment came to the following
conclusions:

1. Both the procedure and the power to amend the Constitution are to be
found in Article 368 and not in Entry 97 of List I.

2121. The word ‘amendment’ must be given its full meaning, that is, that the power was
not restricted to improvement of details but extended to the addition to or substitution or
deletion of existing provisions.

2122. In exercise of the power conferred by Article 368 it was competent to the
Parliament by observing the procedure prescribed therein to amend any provision of the
Constitution.

2123. The word ‘law’ in Article 13(2) could only take in laws made by Parliament and
State Legislatures in the exercise of their ordinary legislative power but not amendments
made under Article 368.

2124. The power to amend being a constituent power cannot be held to be subject to any
implied limitations on the supposed ground that the basic features of the Constitution
could not be amended.

2125. Bachawat J. agreed with Wanchoo J. and stated:

1. No limitation on the amending power could be gathered from the
language of Article 368. Each and every part of the Constitution could
therefore be amended under that Article.

2126. The distinction between the Constitution and the laws is so fundamental that the
Constitution cannot be regarded as a law or a legislative act.

2127. Article 368 indicates that the term ‘amend’ means ‘change’. A change is not
necessarily an improvement.

2128. It was unnecessary to decide the contention whether the basic features of the
Constitution, as for example, the republic form of government or the federal structure
thereof could be amended, as the question did not arise for decision.
2129. Ramaswami J. adopted a similar line of reasoning and held:
2130. That the definition of ‘law’ in Article 13(3) did not include in terms ‘Constitutional
amendment’. Had it been intended by the Constitution-makers that the Fundamental
Rights guaranteed by Part III should be completely outside the scope of Article 368 it is
reasonable to assume that they would have made an express provision to that effect.
2131. The Preamble to the Constitution which declared India as a sovereign democratic
republic was not beyond the scope of the amending power; similarly certain other basic
features of the Constitution like those relating to distribution of legislative power, the
parliamentary power of Government and the establishment of the Supreme Court and the
High Courts were also not beyond the power of amendment.

2132. Every one of the articles of the Constitution is amendable under Article 368 and
there was no room for any implication in the construction of that article.
2133. It is thus clear that the majority of Judges in the Golak Nath case consisting of
Justices Wanchoo, Hidayatullah, Bhargava, Mitter, Bachawat and Ramaswami rejected
the argument that Article 368 merely prescribes the procedure to be followed in
amending the Constitution. They held that Article 368 also conferred the power to amend
the Constitution. They rejected the argument that the power to amend could be found in
Entry 97 of List I. The majority of Judges consisting of Subba Rao, C.J. and his 4
colleagues as well as Hidayatullah J. held that there was no distinction between
constituent power and legislative power and that the word ‘law’ used in Article 13(2)
includes a law passed by Parliament to amend the Constitution. Subba Rao C.J. and his 4
colleagues suggested that if a Constitution had to be radically altered the residuary power
could be relied upon to call for a Constituent Assembly. Hidayatullah J. took a different
view and held that for making radical alterations so as to abridge Fundamental Rights
Article 368 should be suitably amended and the Constituent Assembly should be called
after passing a law under Entry 97 in the light of the amended provisions of Article 368.
It is important to mention that all the eleven Judges who constituted the Bench were
agreed that even Fundamental Rights could be taken away but they suggested different
methods for achieving that purpose. Subba Rao C.J. and his 4 colleagues suggested
calling of a Constituent Assembly; Hidayatullah J. suggested an amendment of Article
368 for calling a Constituent Assembly after passing a law under Entry 97; the remaining
5 Judges held that the Parliament itself had the power to amend the Constitution so as to
abridge or take away the Fundamental Rights.

2134. The leading majority judgment did not decide whether Article 368 itself could be
amended so as to confer a power to amend every provision of the Constitution. The
reason for this was that the Golak Nath case was decided on the basis of the unamended
Article 368. The question whether Fundamental Rights could be taken away by amending
Article 368 was not before the Court. The question also whether in future Parliament
could by amending Article 368 assume the power to amend every part and provision of
the Constitution was not in issue before the Court. Such a question could arise directly, as
it arises now, only after an amendment was in fact made in Article 368, and the terms of
that amendment were known. The observation in the leading majority judgment putting
restraints on the future power of the Parliament to take away Fundamental Rights cannot
therefore constitute the ratio of the majority judgment. The learned Judges did not
evidently consider that in future the chapter on Fundamental Rights could be made
subject to an amendment by first amending Article 368 as is now done under the Twenty-
Fourth Amendment.

2135. It shall have been seen that the petitioners in the Golak Nath case won but a Pyrrhic
victory. They came to the Court, not for the decision of an academic issue, but to obtain a
declaration that laws which affected their fundamental rights were unConstitutional.
Those laws were upheld by the court but I suppose that the petitioners left the court with
the consolation that posterity will enjoy the fruits of the walnut tree planted by them. But
it looks as if a storm is brewing threatening the very existence of the tree.
2136. As stated above, 6 out of the 11 learned Judges held in the Golak Nath case that
Article 368 prescribed not merely the procedure for amendment but conferred the power
to amend the Constitution and that the amending power cannot be traced to the Residuary
Entry 97 of List I, Schedule VII read with Articles 245, 246 and 248 of the Constitution. I
respectfully adopt this view taken by the majority of Judges.

2137. Part XX of the Constitution is entitled “Amendment of the Constitution”, not
“Procedure for Amendment of the Constitution”. Article 368, which is the only article in
Part XX must therefore be held to deal both with the procedure and the product of that
procedure. The marginal note to Article 368: “Procedure for Amendment of the
Constitution” was only a catchword and was in fact partially correct. It did not describe
the consequence of the adoption of the procedure because the title of the part described it
clearly. The justification of the somewhat inadequate marginal note to Article 368 can be
sought in the fact that the article does not confer power on any named authority but
prescribes a self-executing procedure which if strictly followed results in this : “the
Constitution shall stand amended”. The history of the residuary power since the days of
the Government of India Act, 1935, and the scheme of distribution of legislative power
show that if a subject of legislative power was prominently present to the minds of the
framers of the Constitution, it would not have been relegated to a Residuary Entry, but
would have been included expressly in the legislative list-more probably in List I. That
the question of Constitutional amendment was prominently present to the minds of the
Constitution-makers is clear from the allocation of a separate Part-Part XX-to
“Amendment of the Constitution”. Then, the legislative power under Entry 97, List I,
belongs exclusively to the Parliament. The power to amend the Constitution cannot be
located in that Entry because in regard to matters falling within the proviso to Article
368, Parliament does not possess exclusive power to amend the Constitution. The Draft
Constitution of India also points in the direction that the power of amendment cannot be
located in the Residuary Entry. Draft Article 304, which corresponds to Article 368,
conferred by Sub-article (2) a limited power of amendment on the State Legislatures also
and those Legislatures neither possessed the residuary power of legislation nor did the
State List, List II, include ‘Amendment of the Constitution’ as a subject of legislative
power. Finally, the power to legislate under Article 245 is “subject to the provisions of
this Constitution”, so that under the residuary power, no amendment could be made to
any part of the Constitution, as any amendment is bound, to some extent, to be
inconsistent with the article to be amended.

2138. Having located the amending power in Article 368 and having excluded the
argument that it can be traced to Entry 97 of List I, it becomes necessary to determine the
width and scope of that power. Is the power unfettered and absolute or are there any
limitations-express, implied or inherent on its exercise?

2139. Counsel for the petitioner urges : (1) That the word ‘amendment’ is not a term of art
and has no precise and definite, or primary and fundamental, meaning; (2) That Article
368 carries vital implications by its very terms and there is inherent evidence in that
Article to show chat in the context thereof the word ‘amendment’ cannot cover alterations
in, damage to, or destruction of any of the essential features of the Constitution; (3) That
Article 13(2) by taking in Constitutional amendments constitutes an express limitations
on the power of amendment; (4) That there are implied and inherent limitations on the
amending power which disentitle Parliament to damage or destroy any of the essential
features, basic elements or fundamental principles of the Constitution; and (5) That in
construing the ambit of the amending power, the consequences on the power being held
to be absolute and unfettered must be taken into account. Counsel says that Article 368
should not be read as expressing the death-wish of the Constitution or as being a
provision for its legal suicide. Parliament, he says, cannot arrogate to itself, under Article
368, the role of an Official Liquidator of the Constitution. Each of these propositions is
disputed by the Respondents as stoutly as they were asserted.

2140. ‘Amendment’ is undoubtedly not a term of art and the various dictionaries, texts
and law lexicons cited before us show that the word has several shades of meaning. (Sec
for example the meanings given in The Shorter Oxford English Dictionary on historical
Principles, 3rd Ed.; Webster’s Third New International Dictionary of the English
Language; The Random House Dictionary of the English Language; The Dictionary of
English Law, Earl Jowitt; Judicial and Statutory Definitions of Words and Phrases,
Second Series; Words and Phrases legally defined, John B. Saunders; Wharton’s Law
Lexicon, 14 Ed.; Words and Phrases Permanent Edition; and The Construction of Statutes
by Earl T. Crawford.)
2141. Some of the American State Supreme Courts have taken the view that the term
‘amendment’ implies such an addition or change within the lines of the original
instrument as will effect an improvement, or better carry out the purpose for which it was
framed. (See Livermore v. Waite (1894) 102 Cal. 113; McFadden v. Jordan 32, Cal. 2d.
330; Foster v. Evatt 144, Ohio St. 65). Another line of decisions, again of the American
State Supreme Court, has accepted a wider meaning of the word ‘amendment’ so as to
include within it even a ‘revision’ of a Constitutional document. (See Edwards v. Lesseur,
Southwestern Reporter, Vol. 33, p. 1120; Ex Parte Dillon, Federal Reporter No. 262, p.
563; Staples v. Gilmer, American Law Reports Annotated, Vol. 158, p. 495).
2142. In brief, it would be correct to say that at least three different meanings have been
generally given to the word ‘amendment’:

(a) to improve or better; to remove an error;

(b) to make changes which may not improve the instrument but which do
not alter, damage or destroy the basic features, essential elements or
fundamental principles of the instrument sought to be amended; and

(c) to make any changes whatsoever.

2143. These texts and authorities are useful in that they bring a sense of awareness of the
constructional difficulties involved in the interpretation of a seemingly simple word like
‘amendment’. But enriched by such awareness, we must in the last analysis go to our own
organic document for determining whether the word ‘amendment’ in Article 368 is of an
ambiguous and uncertain import.

2144. The various shades of meaning of the word ‘amendment’ may apply differently in
different contexts, but it seems to me that in the context in which that word occurs in
Article 368, it is neither ambiguous nor amorphous, but has a definite import.
2145. The proviso to Article 368 furnishes intrinsic evidence to show that the word
‘amendment’ is used in that article not in a narrow and insular sense but is intended to
have the widest amplitude. Article 368 provides that “An amendment of this Constitution
may be initiated only by the introduction of a Bill for the purpose in either House of
Parliament”, and after the Bill is passed by the prescribed majority, “the Constitution
shall stand amended in accordance with the terms of the Bill”. The proviso says that the
amendment shall also require to be ratified by the State legislatures of not less than one-
half of the States if “such amendment seeks to make any change in” the matters
mentioned in Clauses (a) to (e) of the proviso. “Such amendment” obviously means
‘amendment’ referred to in the main body of Article 368 and thus the article itself
envisages that the amendment may take the form of ‘change’. There is in this case a
dictionary at every corner for every word and we were referred to various meanings of
‘change’ also. It is enough to cite the meaning of the word from the Oxford English
Dictionary (Vol. I, p. 291): “Change: substitution…of one thing for another. Alteration in
the state or quality of any thing”. Webster’s 3rd New International Dictionary Vol. III pp.
373-4, gives the same meaning. It is clear beyond doubt that ‘change’ does not mean only
‘such an addition…within the lines of the original instrument as will effect an
improvement or better carry out the purpose for which it was framed’.
2146. Paragraph 7 of Part D of the Fifth Schedule and paragraph 21 of the Sixth Schedule
also furnish similar proof of the meaning of the word ‘amendment’. These two paragraphs
provide for amendment of the respective Schedules in identical terms:
Amendment of the Schedule.-(1) Parliament may from time to time by law
amend by way of addition, variation or repeal any of the provisions of this
Schedule and, when the Schedule is so amended, any reference to this
Schedule in this Constitution shall be construed as a reference to such
Schedule as so amended.

(2) No such law as is mentioned in sub-paragraph (1) of this paragraph
shall be deemed to be an amendment of this Constitution for the purposes
of Article 368.

2147. Two things emerge from these provisions of Paragraphs 7 and 21 of the Fifth and
Sixth Schedules. Firstly, that the concept of “amendment” as shown by Clause (1) takes
in “addition, variation or repeal” and secondly, that an amendment even by way of
“addition, variation or repeal” would fall within the terms of Article 368. It is expressly
excepted from the scope of that article so that it may not fall within it, which it otherwise
would.

2148. The expression ‘amendment’ was used in a large number of articles of the
Constitution as originally enacted: Articles 4(1)(2), 108(4), 109(3)(4), 111, 114(2),
169(2), 196(2), 198(3) and (4), 200, 201, 204(2), 207(1)(2)(3), 240(2), 274(1), 304(b) and

349. A reference to the content and the subject matter of these articles would show that in
almost every one of the cases covered by these articles, ‘amendment’ would be by way of
addition, variation or repeal.

2149. In several provisions of the original Constitution, different expressions were used
to indicate conferment of the amending power. Article 35(b) called it “altered, repealed,
amended”; Article 243(1) described it as “repeal or amend”. The proviso to Article 254(2)
described it as “adding to, amending, varying Or repealing”; and Article 392(1) used the
expression “such adaptations, whether by way of modification, addition or omission”.
The English language has a rich vocabulary and there are such nice and subtle differences
in the shades of meaning of different words that it is said that there are, in that language,
no synonyms. But I find it impossible to believe that the various expressions enumerated
above have behind them any calculated purpose or design. Their use may easily, though
with a little generosity, be attributed to a common failing to attain elegance of language.
Reading more than meets the eye tends to visit the writing with the fate reserved for the
poems of Sir Robert Browning. When he wrote them, two persons knew what they meant

– he and the God. After hearing the critics, God alone knew what the poet intended:
2150. Constitutions of several countries of the world show the words ‘amendment’,
‘alteration’, ‘revision’ and ‘change’ are used promiscuously. The Constitutions of Liberia,
Trinidad and Tobago show that there is no difference in meaning between ‘amendment’
and ‘alteration’. Those of Somalia, Jordan, Kuwait, Lebanon, and the Vietnam
Democratic Republic show that there is no difference between ‘amendment’ and ‘revision’.
The Constitution of Belgium shows that the words ‘revision’ and ‘alteration’ are used in
the same sense. The Constitution of Barundi shows that ‘amendment’ denotes ‘change’.
The Constitutions of Monaco, Costa Rica, Cuba and Nicaragua show that ‘amendment’
can be total or partial.

2151. Dr. D. Conrad says of Article 368, in “Limitation of Amendment Procedures and
the Constituent Power” that “it is hardly possible to restrict the legal meaning of
amendment to ‘improvement’, nor can it be denied that by amendment complete articles
may be removed or replaced”. The author is justified in this view. The Indian
Constitution is neither the first written Constitution of the world nor of course the last.
Since the time that the first written Constitution, namely the American Constitution was
framed in 1787 until today, the expression ‘amendment’ is known to occur at least in 57
Constitutions out of 71. It is inconceivable that the power of changing a written
instrument of fundamental importance would be so expressed for so long and in the
Constitutions of so many countries, if the word ‘amendment’ was of doubtful import.
2152. On August 21, 1946, the Constituent Assembly passed the Government of India
(Third Amendment) Act, 1949, which substituted a new Section 291 in the Government
of India Act, 1935 giving to the Governor General the power to make such amendments
as he considered necessary, whether by way of “addition, modification or repeal” in
certain provisions. Shortly thereafter, that is, on September 17, 1949, the Constituent
Assembly debated Article 304 corresponding to present Article 368, using the word
‘amendment’ simpliciter. In the debate on Article 304 amendment No. 3239 moved by
Shri H.V. Kamath which sought to introduce in that article the words “whether by way of
variation, addition or repeal” was rejected.

2153. I am unable to read in this legislative history an inference that the word
‘amendment’ was used in Article 304 in order to curtail the scope of the amending power.
It is significant that the Government of India (Third Amendment) Act, 1939 was
described in its title as an “Act to further amend the G.I. Act 1935” and the Preamble
stated that it was expedient to amend the Government of India Act, 1935. By Section 4
the old Section 291 was “repealed” totally and the new Section 291 was “substituted”. By
Section 3 a new sub-section was “inserted”. By Section 5 a new item was “substituted”
and totally new itmes Nos. 31B and 31C were “inserted”. The Act of 1949 therefore
leaves no room for doubt that the word ‘amend’ included the power of addition, alteration
and repeal. Apart from this it is well recognized that the use of different words does not
necessarily produce a change in the meaning. (See Maxwell ‘Interpretation of Statutes’
12th Ed., pp. 286 to 289; State of Bombay v. Heman Alreja A.I.R. 1952 Bom. 16, 20 per
Chagla C.J. and Gajendragadkar J.).

2154. Finally, it is important that 5 out of the 11 Judges in the Golak Nath case took the
view that the word ‘amendment’ must be given a wide meaning. The leading majority
judgment did not consider that question on the ground that so far as Fundamental Rights
were concerned, the question could be answered on a narrower basis. Ramaswami J. also
did not consider the meaning of the word ‘amendment’. However, Wanchoo J. who
delivered the leading minority judgment, Hidayatullah J. and Bachawat J. took the view
that the word must be given a wide meaning. According to Hidayatullah J., “By an
amendment new matter may be added, old matter removed or altered”.
2156. Thus the word ‘amendment’ in Article 368 has a clear and definite import and it
connotes a power of the widest amplitude to make additions, alterations or variations.
The power contained in Article 368 to amend the Constitution is indeed so wide that it
expressly confers a power by Clause (e) of the proviso to amend the amending power
itself. No express restraint having been imposed on the power to amend the amending
power, it is unnecessary to seek better evidence of the width of the power of amendment
under our Constitution.

2157. Article 368, manifestly, does not impose any express limitations. The reason for
this is obvious. The power of amendment is in substance and reality a power to clarify the
original intention obscured, for example, by limitations of language and experience, so as
to adjust the intention as originally expressed to meet new challenges. As a nation works
out its destiny, new horizons unfold themselves, new challenges arise and therefore new
answers have to be found. It is impossible to meet the new and unforeseen demands on
the enervated strength of a document evolved in a context which may have largely lost its
relevance. The power of amendment is a safety valve and having regard to its true nature
and purpose, it must be construed as being equal to the need for amendment. The power
must rise to the occasion. According to Friedrich Constitutional Government &
Democracy, 4th Ed. p. 139, “The constituent power bears an intimate relation to
revolution. When the amending provisions fail to work in adjusting the Constitutional
document to altered needs, revolution may result.” That is why, the rule of strict
construction which applies to a penal or taxing statute is out of place in a Constitutional
Act and a ‘construction most beneficial to the widest possible amplitude” of its powers
must be adopted British Coal Corporation v. Rex 1935 (A.C.) 500, 518.
2158. If, on the terms of Article 368 the power of amendment is wide and unfettered,
does Article 13(2) impose any restraint on that power? Hereby hangs a tale. A majority of
Judges held in the Golak Nath case that the power of amendment was to be traced to
Article 368. But a majority, differently composed, held that amendment of the
Constitution was ‘law’ within the meaning of Article 13(2) and, therefore, the Parliament
had no power to take away or abridge the rights conferred by Part III of the Constitution.
This finding contained in the judgment of the leading majority and of Hidayatullah J. is
the nerve of the decision in the Golak Nath case. It is therefore necessary to consider that
question closely.

2159. I will set out in juxtaposition Articles 13(2), 245 and 368 in order to highlight their
inter-relation:

Article 13(2) Article 245 Article 368 The State shall Subject to the
Amendment of this not make any Provisions of Constitution may be law
which takes this Constitution initiated only by the away or abridges
Parliament may make introduction of a Bill the rights conferred laws
for the whole for the purpose in by this part. or any part of the
either House of parliament, territory of India. and when the Bill, is
passed each House by a majority of not less than two thirds of that
House present and voting, it shall be presented to the Emphasis
supplied) president for his assent and upon such assent being given to
the Bill, the Constitution shall stand amended in accordance with the
terms of the Bill.

Article 13(2) clearly echoes the language of Article 245. Article 245 gives the power to
‘make laws’, while Article 13(2) imposes a limitation on the exercise of the power to
‘make laws’. As between the two articles, Article 13(2) is the paramount law for, Article
245 is expressly subject to all the provisions of the Constitution including Article 13(2).
2160. Article 368 avoids with scrupulous care the use of the word ‘law’, because there is a
fundamental distinction between Constitutional law and ordinary law. The term
‘Constitutional law’ is never used in the sense of including the laws made under the
Constitution. (See Jennings-The Law and the Constitution, 5th Ed., pp. 62-65).
Constitutional law is the fundamental, superior or paramount law. Its authority and
sanction are higher than those of ordinary laws. (Encyclopaedia Britannica, Vol. VI,
Constitution and Constitutional Law, p. 314). As stated by Dicey in his ‘Introduction to
the study of the Law of the Constitution’ (10th Ed.,) pp. 149-151), the legislature in a
federal Constitution is a subordinate law-making body whose laws are in the nature of
bye-laws within the authority conferred by the Constitution.
2161. Articles 3, 4, 169, Paragraph 7 of the Fifth Schedule and Paragraph 21 of the Sixth
Schedule emphasises an important aspect of the distinction between Constitutional law
and ordinary law. What is authorised to be done by these provisions would normally fall
within the scope of Article 368. In order however to take out such matters from the scope
of that article and to place those matters Within the ordinary legislative sphere, special
provisions are made in these articles that any laws passed thereunder shall not be deemed
to be an amendment of the Constitution for the purposes of Article 368.
2162. Article 13(1) provides:

Laws inconsistent with or in derogation of the fundamental rights.-(1) All
laws in force in the territory of India immediately before the
commencement of this Constitution, in so far as they are in consistent with
the provisions of this Part shall, to the extent of such inconsistency, be
void.

This article deals with the effect of inconsistency between the provisions of Part III and
the pre-Constitution laws and provides that to the extent of such inconsistency the pre-
Constitution laws shall be void Article 13(2) pursues the same strain of thought by
making void postConstitution laws to the extent of their inconsistency with the provisions
of Part III. The pre-Constitution and the post-Constitution laws dealt with by the two
clauses of Article 13 are in nature and character identical. They are ordinary laws as
distinguished from Constitutional laws.

2163. Counsel for the petitioner urged that Article 395 of the Constitution repealed only
the Indian Independence Act, 1947 and the Government of India Act of 1935 and under
Article 372, notwithstanding the repeal of these two enactments, all the laws in force in
the territory of India immediately before the commencement of the Constitution
continued in force until altered, repealed or amended. It is urged that several
Constitutional laws of the then Indian States were in force on the 26th January, 1950 and
the object of Article 13(1) was partly to save those laws also. There is no substance in
this contention. It is in the first place a proposition of doubtful authority that the Indian
States had a Constitution properly so-called. But even assuming that such Constitutions
were at one time in force, they would cease to be in operation as Constitutional Laws on
the integration of the States with the Indian Union. Article 13(1) therefore does not
include any Constitutional laws.

2164. Article 13(3)(a) contains an inclusive definition of ‘law’ as including any
Ordinance, order bye-law, rule regulation, notification, custom or usage having in the
territory of India the force of law. It is surprising that the necessity to include
amendments of the Constitution within the inclusive definition of ‘law’ should have been
overlooked if indeed Article 13(2) was intended to take in Constitutional amendments.
There is high and consistent authority for the view that Constitution is the fundamental or
basic law, and that it is a law of superior obligation to which the ordinary law must
conform. (Corpus Juris Secundum, Vol. 16, pp. 22-25; Weaver-Constitutional Law and
its Administration (1946) p. 3; Burgess-Political Science and Constitutional Law, Vol. 1,
pp. 145-146). Unless, therefore, Constitutional law was expressly included in Article
13(3)(a), it would fall outside the purview of Article 13(2).

2165. In America, there is a large volume of authority that the legislatures of the various
States, in initiating Constitutional amendments do not exercise ordinary legislative
power. This distinction is brought out clearly by saying that in relation to the federal
Constitution of America, a State Constitutional provision or amendment is ‘law’ within
the meaning of the federal Constitution. Again, when under Article V of the Constitution
the Congress makes a proposal for amendment and the States ratify it, neither the
Congress nor the States are legislating. (Corpus Juris Secundum, Vol. 16, pp. 48, 49;
Charles R. Burdick-The Law of the American Constitution, pp. 40-42).
2166. The fundamental distinction between Constitutional law and ordinary law lies in
the criterion of validity. In the case of Constitutional law, its validity is inherent whereas
in the case of an ordinary law its validity has to be decided on the touchstone of the
Constitution, With great respect, the majority view in Golak Nath case, did not on the
construction of Article 13(2), accord due importance to this essential distinction between
legislative power and the constituent power. In a controlled Constitution like ours,
ordinary powers of legislatures do not include the power to amend the Constitution
because the Body which enacts and amends the Constitution functions in its capacity as
the Constituent Assembly. The Parliament performing its functions under Article 368
discharges those functions not as a Parliament but in a constituent capacity.
2167. There is a fundamental distinction between the procedure for passing ordinary laws
and the procedure prescribed by Article 368 for affecting amendments to the
Constitution. Under Article 368, a bill has to be initiated for the express purpose of
amending the Constitution, it has to be passed by each House by not less than two-thirds
members present and voting and in cases falling under the proviso, the amendment has to
be ratified by the legislatures of not less than half the States. A bill initiating an ordinary
law can be passed by a simple majority of the members present and voting at the sitting
of each House or at a joint sitting of the two Houses. Article 368 does not provide for a
joint sitting of the two Houses. The process of ratification by the States under the Proviso
cannot possibly be called an ordinary legislative process for, the ratification is required to
be made by “resolutions” to that effect. Ordinary bills are not passed by resolutions.
2168. The distinction between constituent power and ordinary legislative power can best
be appreciated in the context of the nature of the Constitution which the court has to
interpret in regard to the amending power. In McCawley v. The King [1920] A.C. 691,
Lord Birkenhead used the words ‘controlled’ and ‘uncontrolled’ for bringing about the
same distinction which was made between ‘rigid’ and ‘flexible’ Constitution first by Bryce
and then by Dicey. In a ‘controlled’ or ‘rigid’ Constitution, a different procedure is
prescribed for amendming the Constitution than the procedure prescribed for making
ordinary laws.

2169. In an ‘uncontrolled’ or ‘flexible’ Constitution the procedure for amending the
Constitution is same as that for making ordinary laws. In such a Constitution, the
distinction between Constitutional laws and ordinary laws tends to become blurred
because any law repugnant to the Constitution repeals the Constitution pro tanto
[McCawley v. The King [1920] A.C. 691].

2170. Thus, the true ground of division, by virtue of the nature of the Constitution, is
whether it is flexible or rigid. That depends upon whether the process of Constitutional
law-making is or is not identi cal with the process of ordinary law-making. A typical
instance of a flexible Constitution is that of the United Kingdom. The Constitution of the
former Kingdom of Italy was also flexible, so flexible indeed, that Mussolini was able
profundly to violate the spirit of the Constitution without having to denounce it. The
Constitution of the United States is rigid, as it cannot be amended without the special
machinery being set in motion for that purpose. “In short, then, we may say that the
Constitution which cannot be bent without being broken is a rigid Constitution.” (See
Modern Political Constitutions : an Introduction to the Comparative Study of Their
History and Existing Form by C.F. Strong, 1970 Reprint). The Indian Constitution,
considered as a whole is a ‘controlled’ or ‘rigid’ Constitution, because, broadly, none of
the articles of that Constitution can be amended otherwise than by the special procedure
prescribed by Article 368. Certain provisions thereof like Article 4 read with Articles 2
and 3, Article 169, para 7 of the Fifth Schedule and para 21 of the Sixth Schedule confer
power to amend the provisions of the Constitution by the ordinary law-making process
but these amendments are expressly excepted by the respective provisions from the
purview of Article 368. Schedules V and VI of the Constitution are in fact a Constitution
within a Constitution.

2171. The distinction between ‘flexible’ and ‘rigid’ Constitutions brings into sharp focus
the true distinction between legislative and constituent power. This is the distinction
which, with respect, was not given its due importance by the majority in the Golak Nath
case. In a rigid Constitution, the power to make laws is the genus, of which the legislative
and constituent powers are species, the differentia being the procedure for amendment. If
the procedure is ordinary, the power is legislative; if it is special, the power is constituent.
2172. This discussion will show that in a rigid’ or ‘uncontrolled’ Constitution-like ours-a
law amending the Constitution is made in exercise of a constituent power and partakes
fully of the character of Constitutional law. Laws passed under the Constitution, of which
the validity is to be tested on the anvil of the Constitution are the only laws which fall
within the terms of Article 13(2).

2173. The importance of this discussion consists in the injunction contained in Article
13(2) that the State shall not make any ‘law’ which takes away or abridges the rights
conferred by Part III. An Amendment of Constitution within the terms of Article 368 not
being law within the meaning of Article 13(2), it cannot become void on the ground that
it takes away or abridges the rights conferred by Part III.

2174. Fundamental Rights undoubtedly occupy a unique place in civilized societies,
whether you call them “transcendental”, “inalienable”, or as Lieber called them,
“Primordial”. There is no magic in these words for, the strength and importance of these
rights is implicit in their very description in the Constitution as “fundamental”. But the
special place of importance which they occupy in the scheme of the Constitution, cannot
by itself justify the conclusion that they are beyond the reach of the amending power.
Article 13(2) clearly does not take in the amending power and Article 368 does not
except the Fundamental Rights from its scope.

2175. But they cannot be tinkered with and the Constitution has taken care to ensure that
they do not become a mere ‘plaything’ of a special majority. Members of the Lok Sabha
are elected on adult universal suffrage by people of the States. Whereas, ordinary laws
can be passed by a bare majority of those present, Constitutional amendments are
required to be passed under Article 368 by a majority of the total membership of each
House and by a majority of not less than two-thirds of the members of each House
separately present and voting. In matters falling within the proviso, amendments are also
required to be ratified by the Legislatures of not less than half of the States. Rajya Sabha,
unlike the Lok Sabha, is a perpetual body, which changes one-third of its membership
every two years. Members of the Rajya Sabha are elected by Legislative Assemblies of
the States, that is, by those who are directly elected by the people themselves. The mode
of election to Rajya Sabha constitutes to some extent an insurance against gusts and
waves of public opinion.

2176. I will now proceed to consider an important branch of the petitioner’s argument
which, frankly, seemed to me at first sight plausible. On closer scrutiny, however, I am
inclined to reject the argument. It is urged by the learned Counsel that it is immaterial
whether the amending power can be found in Article 368 or in Entry 97 of List I, because
wherever that power lies, its exercise is subject to inherent and implied limitations.
2177. The argument takes this form : Constitutions must of necessity be general rather
than detailed and prolix, and implication must therefore play an important part in
Constitutional construction. Implied limitations are those which are implicit in the
scheme of the Constitution while inherent limitations are those which inhere in an
authority from its very nature, character and composition. Implied limitations arise from
the circumstances and historical events which led to the enactment of our Constitution,
which represents the solemn balance of rights between citizens from various States of
India and between various sections of the people. Most of the essential features of the
Constitution are basic Human Rights, sometimes described as “Natural Rights”, which
correspond to the rights enumerated in the “Universal Declaration of Human Rights”, to
which India is a signatory. The ultimate sovereignty resides in the people and the power
to alter or destory the essential features of a Constitution is an attribute of that
sovereignty. In Article 368, the people are not associated at all with the amending
process. The Constitution gives the power of amendment to the Parliament which is only
a creature of the Constitution. If the Parliament has the power to destroy the essential
features it would cease to be a creature of the Constitution, the Constitution would cease
to be supreme and the Parliament would become supreme over the Constitution. The
power given by the Constitution cannot be construed as authorising the destruction of
other powers conferred by the same instrument. If there are no inherent limitations on the
amending power of the Parliament, that power could be used to destroy the judicial
power, the executive power and even the ordinary legislative power of the Parliament and
the State legislatures. The Preamble to our Constitution which is most meaningful and
evocative, is beyond the reach of the amending power and therefore no amendments can
be introduced into the Constitution which are inconsistent with the Preamble. The
Preamble walks before the Constitution and is its identity card.
2178. Counsel has made an alternative submission that assuming for purposes of
argument that the power of amendment is wide enough to reach the Fundamental Rights,
it cannot be exercised so as to damage the core of those rights or so as to damage or
destory the essential features and the fundamental principles of the Constitution. Counsel
finally urges that the history of implied and inherent limitations has been accepted by the
highest courts of countries like U.S.A., Canada, Australia and Ireland. The theory is also
said to have been recognised by this Court, the Federal Court and the Privy Council.
2179. In answer to these contentions, it was urged on behalf of the respondents that there
is no scope for reading implied or inherent limitations on the amending power, that great
uncertainty would arise in regard to the validity of Constitutional amendment if such
limitations were read on the amending power, that the Preamble is a part of the
Constitution and can be amended by Parliament, that there is in our Constitution no
recognition of basic human or natural rights and that the consensus of world opinion is
against the recognition of inherent limitations on the amending power.
2180. Before dealing with these rival contentions, I may indicate how the argument of
inherent limitations was dealt with in the Golak Nath case. Subba Rao C.J. who delivered
the leading majority judgment said that there was considerable force in the argument but
it was unnecessary to decide it (p. 805). According to Hidayatullah J. “the whole
Constitution is open to amendment. Only two dozen articles are outside the reach of
Article 368. That too because the Constitution has made them fundamental.” (p. 878).
Wanchoo J. who delivered the leading minority judgment rejected the argument by
observing : “The power to amend being a constituent power cannot in our opinion…be
held subject to any implied limitations thereon on the ground that certain basic features of
the Constitution cannot be amended.” (p. 836). Bachawat J. observed that it was
unnecessary to decide the question, as it was sufficient for the disposal of the case to say
that Fundamental Rights were within the reach of the amending power (p. 906).
Ramaswami J. considered and rejected the argument by observing that there was no room
for an implication in the construction of Article 368 and it was unlikely that if certain
basic features were intended to be unamendable, the Constitution makers would not have
expressly said so in Article 368 .

2181. It is difficult to accept the argument that inherent limitations should be read into the
amending power on the ground that Fundamental Rights are natural rights which inhere
in every man. There is instrinsic evidence in Part III of the Constitution to show that the
theory of natural rights was not recognised by our Constitution-makers. Article 13(2)
speaks of rights “conferred” by Part III and enjoins the States not to make laws
inconsistent therewith. Article 32 of the Constitution says that the right to move the
Supreme Court for the enforcement of rights ‘conferred’ by Part III is guaranteed. Before
the Fundamental Rights were thus conferred by the Constitution, there is no tangible
evidence that these rights belonged to the Indian people. Article 19 of the Constitution
restricts the grant of the seven freedoms to the citizens of India. Non-citizens were denied
those rights because the conferment of some of the rights on the Indian citizens was not
in recognition of the pre-existing natural rights. Article 33 confers upon the Parliament
the power to determine to what extent the rights conferred by Part III should be restricted
or abrogated in their application to the members of the Armed Forces. Article 359(1)
empowers the President to suspend the rights “conferred” by Part III during the
proclamation of an emergency. Articles 25 and 26 by their opening words show that the
right to freedom of religion is not a natural right but is subject to the paramount interest
of society and that there is no part of that right, however important, which cannot and in
many cases has not been regulated in civilised societies. Denial to a section of the
community, the right of entry to a place of worship, may be a part of religion but such
denials, it is well-known, have been abrogated by the Constitution. (1958 S.C.R. 895 at
919, per Venkatarama Aiyar J.; Sri Venkataramana Devaru and Ors. v. The State of
Mysore and Ors. see also Bourne v. Keane 1919 A.C. 815 at 861 per Lord Birken-head
L.C.). Thus, in India, citizens and non-citizens possess and are entitled to exercise certain
rights of high significance for the sole reason that they are conferred upon them by the
Constitution.

2182 The ‘natural right’ theory stands, by and large repudiated today. The notion that
societies and governments find their sanction on a supposed contract between
independent individuals and that such a contract is the sole source of political obligation
is now regarded as untenable. Calhoun and his followers have discarded this doctrine,
while theorists like Story have modified it extensively. The belief is now widely held that
natural rights have no other than political value. According to Burgess, “there never was,
and there never can be any liberty upon this earth among human beings, outside of State
organisation.” According to Willoughby, natural rights do not even have a moral value in
the supposed “state of nature”; they would really be equivalent to force and hence have
no political significance. Thus, Natural Right thinkers had once “discovered the lost title-
deeds of the human race” but it would appear that the deeds are lost once over again,
perhaps never to be resurrected.

2183. The argument in regard to the Preamble is that it may be a part of the Constitution
but is not a provision of the Constitution and therefore, you cannot amend the
Constitution so as to destroy the Preamble. The Preamble records like a sun-beam certain
glowing thoughts and concepts of history and the argument is that in its very nature it is
unamendable because no present or future, however mighty, can assume the power to
amend the true facts of past history. Counsel relies for a part of this submission on the
decision in Beru Ban case [1960] 3 S.C.R. 250, 282. Our attention was also drawn to
certain passages from the chapter on “preamble” in “commentaries on the Constitution of
the United States” by Joseph Story.

2184. I find it impossible to accept the contention that the Preamble is not a provision of
the Constitution. The record of the Constituent Assembly leaves no scope for this
contention. It is transparent from the proceedings that the Preamble was put to vote and
was actually voted upon to form a part of the Constitution. (Constituent Assembly
Debates, Vol. X, pp. 429, 456). As a part and provision of the Constitution, the Preamble
came into force on January 26, 1950. The view is widely accepted that the Preamble is a
part of the enactment (Craies on Statute Law, 7th Ed., p. 201; Halsbury, Vol. 36, 3rd. Ed.,
p. 370).

2185. In considering the petitioner’s argument on inherent limitations, it is well to bear in
mind some of the basic principles of interpretation. Absence of an express prohibition
still leaves scope for the argument that there are implied or inherent limitations on a
power, but absence of an express prohibition is highly relevant for inferring that there is
no implied prohibition. This is clear from the decision of the Privy Council in The Queen
v. Burah 5 I.A. 178, 195. This decision was followed by this Court in State of Bombay v.
Nauratan Das Jaitha Bai 1951 (2) S.C.R. 51, 81 and in Sardar Inder Singh v. State of
Rajasthan 1957 S.C.R. 605, 616-17. In saying this, I am not unmindful of the fact that
Burah’s case and the two cases which followed it, bear primarily on conditional
legislation.

2186. Another principle of interpretation is that it is not open to the courts to declare an
Act void on the ground that it is opposed to a ‘spirit’ supposed to pervade the Constitution
but not manifested in words. As observed by Kania C.J. in Gopalan’s case 1950 S.C.R.
88, 121, a wide assumption of power to construction is apt to place in the hands of
judiciary too great and to indefinite a power, either for its own security or the protection
of private rights. The argument of ‘spirit’ is always attractive and quite some eloquence
can be infused into it. But one should remember what S.R. Das J. said in Keshav Madhav
Menon’s case 1951 S.C.R. 228, 231 that one must gather the spirit from the words or the
language used in the Constitution. I have held that the language of Article 368 is clear
and explicit. In that view, it must be given its full effect even if mischievous
consequences are likely to ensue; for, judges are not concerned with the policy of law-
making and “you cannot pass a covert censure against the legislature.” (Vacher & Sons,
Limited v. London Society of Compositors) 1913 (A.C.) 107 at 112, 117, 121. The
importance of the circumstance that the language of Article 368 admits of no doubt or
ambiguity is that such a language leaves no scope for implications, unless in the context
of the entire instrument in which it occurs, such implications become compulsive. I am
tempted to say that ‘context’ does not merely mean the position of a word to be construed,
in the collocation of words in which it appears, but it also means the context of the times
in which a fundamental instrument falls to be construed.

2187. An important rule of interpretation which, I think, has a direct bearing on the
submissions of the petitioner on inherent limitations is that if the text is explicit, it is
conclusive alike in what it directs and what it forbids. The consequences of a particular
construction, if the text be explicit, can have no impact on the construction of a
Constitutional provision (Attorney-General, Ontario v. Attorney-General, Canada) [1892]
A.C. 571. As observed by Chief Justice Marshall in Providence Bank v. Alpheus Billings
L. ed. 939, 957 a power may be capable of being abused but the Constitution is not
intended to furnish a corrective for every abuse of power which may be committed by the
government I see no warrant for the assumption that the Parliament will be disposed to
out a perverse construction on the powers plainly conferred on it by the Constitution. And
talking of abuse of powers, is there not the widest scope for doing so under several
provisions of the Constitution ? The powers of war and peace, the powers of finance and
the powers of preventive detention, are capable of the widest abuse and yet the Founding
Fathers did confer those powers on the Parliament. When I look at a provision like the
one contained in Article 22 of the Constitution, I feel a revolt rising within myself, but
then personal predilections are out of place in the construction of a Constitutional
provision. Clause (7) of Article 22 permits the Parliament to enact a law under which a
person may be detained for a period longer than three months without obtaining the
opinion of an Advisory Board. While enacting certain laws of Preventive Detention, the
Government has shown some grace in specifying the outer limits, however, uncertain, of
the period of detention though, so it seems, it is under no obligation to do so. Thus, even
when the original Constitution was passed, powers capable of the gravest abuse were
conferred on the Parliament, which as the petitioner’s counsel says, is but a creature of the
Constitution. In assessing the argument that the gravity of consequences is relevant on the
interpretation of a Constitutional provision, I am reminded of the powerful dissent of
Justice Holmes in Lochner v. New York 49 L. ed. 937 regarding a labour statute. The test
according to the learned Judge was not whether he considered the law to be reasonable
but whether other reasonable persons considered it unreasonable. In Bank of Toronto v.
Lambe [1887] A.C. 575, 586 Lord Hobhous observed: “People who are trusted with the
great power of making laws for property and civil rights may well be trusted to levy
taxes.” Trust in the elected representatives is the corner stone of a democracy. When that
trust fails, everything fails. As observed by Justice Learned Hand in “the spirit of liberty”
: “I often wonder, whether we do not rest our hopes too much upon Constitution, upon
laws and upon courts. These are false hopes, believe me, these are false hopes. Liberty
lies in the hearts of men and women; when it dies there, no Constitution, no law, no court
can save it; no Constitution, no law, no court can even do much to help it. While it lies
there it needs no Constitution, no law, no court to save.

2188. Established text books on Interpretation also take the view that “where the
language of an Act is clear and explicit, we must give effect to it, whatever may be the
consequences, for in that case the words of the statute speak the intention of the
legislature Craies on “Statute Law”, 6th Ed., p. 66.

2189. It is thus clear that part from Constitutional limitations, no law can be struck down
on the ground that it is unreasonable or unjust. That is the view which was taken by this
Court in the State of Bihar v. Kameshtvar Singh 1952 S.C.R. 889, 936, 937. Mahajan J.
Described the Bihar Land Reforms Act, which was under consideration in that case, as
repugnant to the sense of justice of the court. In fact, the learned Judge says in his
judgment that it was not seriously disputed by the Attorney-General, that the law was
highly unjust and inequitous and the compensation provided therein in some cases was
purely illusory. The Court, however, found itself powerless to rectify an “unjustice”
perpetrated by the Constitution itself. No provision incorporated in a Constitution at the
time of its original enactment can ever be struck down as unConstitutional. The same test
must apply to what becomes a part of that Constitution by a subsequent amendment,
provided that the conditions on which alone such amendments can be made are strictly
complied with. Amendments, in this sense, pulpate with the vitality of the Constitution
itself.

2190. The true justification of this principle is, as stated by Subba Rao J. in the Collector
of Customs, Baroda v. Digvijaysinhji Spinning & Weaving Mills Ltd.,
[1962] 1 S.C.R.
896, 899 that a construction which will introduce uncertainty into the law must be
avoided. It is conceded by the petitioner that the power to amend the Constitution is a
necessary attribute of every Constitution. In fact, amendments which were made by the
Constitution (First Amendment) Act, 1951 to Articles 15 and 19 were never assailed and
have been conceded before us to have been properly made. It was urged by the learned
Counsel that the substitution of new Clause (2) in Article 19 did not abrogate the
Fundamental Rights, but on the other hand enabled the citizens at large to enjoy their
fundamental freedoms more fully. This, I think, is the crux of the matter. What counsel
concedes in regard to Article 19(2) as substituted by the First Amendment Act can be
said to be equally true in regard to the amendments now under challenge. Their true
object and purpose is to confer upon the community at large the blessings of liberty. The
argument is that the Parliament may amend the provisions of Part III, but not so as to
damage or destroy the core of those rights or the core of the essential principles of the
Constitution. I see formidable difficulties in evolving an objective standard to determine
what would constitute the core and what the peripheral layer of the essential principles of
the Constitution. I consider the two to be inseparable.

2191. Counsel painted a lurid picture of the consequences which will ensue if a wide and
untrammelled power is conceded to the Parliament to amend the Constitution. These
consequences do not scare me. It is true that our confidence in the men of our choice
cannot completely silence our fears for the safety of our rights. But in a democratic
policy, people have the right to decide what they want and they can only express their
will through their elected representatives in the hope and belief that the trust will not be
abused. Trustees are not unknown to have committed breaches of trust but no one for that
reason has abolished the institution of Trusts. Can we adopt a presidential system of
government in place of the parliamentary system? Can we become a monarchial or
theocratic State ? Shall we permit the Parliament to first destroy the essential features of
the Constitution and then amend the amending power itself so to as provide that in future
no amendment shall be made except by a 99 per cent majority? Can the Parliament
extend its term from 5 to 50 years and create a legislative monopoly in its favour ? These
are the questions which counsel has asked. My answer is simple. History records that in
times of stress, such extreme steps have been taken both by the people and by the
Parliament. In 1640, when England was invaded by Scots, Charles the I was obliged to
recall Parliament to raise money for the war. The ‘Short’ Parliament insisted on airing its
grievances before voting the money and was dismissed. Charles had to summon a new
Parliament immediately, and this ‘Long’ Parliament lasting until 1660, set out to make
personal government by a monarch impossible. The true sanction against such political
crimes lies in the hearts and minds of men. It is there that the liberty is insured. I
therefore say to myself not in a mood of desperation, not in a mood of helplessness, not
cynically but in the true spirit of a democrat: If the people acting through the Parliament
want to put the Crown of a King on a head they like, or if you please, on a head they
dislike, (for uneasy lies the head that wears a Crown), let them have that liberty. If and
when they realise the disaster brought by them upon themselves, they will snatch the
Crown and scatter its jewels to the winds. As I say this, I am reminded of a famous
saying of Justice Holmes: “About seventy-five years ago, I learnt that I was not God. And
so, when the people…want to do something I can’t find anything in the Constitution
expressly forbidding them to do, I say, whether I like it or not : ‘God-dammit, let ’em do it

2192. No name is mentioned with greater honour in the history of American democracy
than that of Thomas Jefferson. He was the central figure in the early development of
American democracy, and on his death he was politically canonized. Jefferson said in
regard to the necessity of a wide amending power that “The earth belongs in usufruct to
the living; the dead have neither powers nor rights over it.” “If one generation could hind
another, the dead and not the living would rule. Since conditions change and men change,
there must be opportunity for corresponding change in political institutions, and also for a
renewal of the principle of government by consent of the governed.” According to
President Wilson, “a Constitution must of necessity be a vehicle of life; that its substance
is the thought and habit of the nation and as such it must grow and develop as the life of
the nation changes.

2193. In support of his argument on implied limitations, learned Counsel for the
petitioner drew our attention to certain decisions on the theory of immunity of
instrumentalities : The means and instrumentalities of the State Governments should be
left free and unimpaired. Our Court rejected this theory in State of West Bengal v. Union
of India
[1964] 1 S.C.R. 394, 407. Sinha C.J. observed that the argument presented
before the Court was : “a resucitation of the new exploded doctrine of the immunity of
instrumentalities which originating from the observations of Marshall C.J. in Mc. Culloch
v. Maryland has been decisively rejected by the Privy Council…and has been practically
given up even in the United States.” The doctrine originally arose out of supposed
existence of an implied prohibition that the Federal and State Governments being
sovereign and independent must each be free from the control of the other. Dr. Wynes
observes in his book : “Legislative, Executive and Judicial Powers in Australia (4th
Edition)” that the doctrine has undergone considerable change in the United States and its
progressive retreat is traced by Dixon J. in the Essendon Corporation case [1947] 74
C.L.R. 1, p. 19. In that case, after tracing the history of the doctrine since its enunciation
by Chief Justice Marshall, Dixon J. says : “I think that the abandonment by the Supreme
Court of the United States of the old doctrine may be fairly said to be now complete.
2194. A large number of cases bearing on inherent or implied limitations were cited to us
from U.S.A. Canada, Australia, South-Africa and Ceylon. Having considered those cases
carefully, I find it difficult to say that the theory of implied or inherent limitations has
received a wide recognition. In McCawley v. R. [1920] A.C. 691, 28 C.L.R. 106 the
dissenting judgment of Isaacs and Rich JJ. in the Australian High Court was upheld by
the Privy Council, except in regard to a matter which is here not relevant. The judgment
of the two learned Judges which received high praise from the Privy Council (p. 112 of
Commonwealth Law Reports), shows that implications in limitation of power ought not
to be imported from general concepts but only from express or necessarily implied
limitations. It also shows that in granting powers to colonial legislatures, the British
Parliament, as far back as 1865, refused to place on such powers limitations of vague
character. The decision of the Privy Council in Bribery Commissioner v. Ranasinghe
1965 A.C. 172 was discussed before us in great details by both the sides. The matter
arose under the Constitution of Ceylon, of which the material provisions bear a near
parallel to our Constitution, a fact which, with respect, was not noticed in the judgment of
the leading” majority in the Golak Nath case. It was not argued by the respondents in
Ranasinghe’s case that any provision of the Ceylonese Constitution was unamendable. It
is also necessary to remember that the appeal did not raise any question regarding the
religious rights protected by Section 29(2) and (3) of the Ceylonese Constitution. It is
clear that counsel for the respondents there stated (p. 187), that there was no limitation on
the power of amendment except the procedure prescribed by Section 29(4), and that even
that limitation could be removed by an amendment complying with Section 29(4). The
Privy Council affirmed this position (page 198) and took the widest view of the amending
power. A narrower view was in fact not argued.

2195. From out of the decisions of the American Supreme Court, it would be sufficient to
notice three : Rhode Island v. Palmer 64 L. ed. 946; U.S. v. Sprague 75 L. ed. 640 and
Schneiderman v. U.S.A. 87 L. ed. 1796.

2196. In the Rhode Island case, the leading majority judgment gave no reasons but only a
summary statement of its conclusions. The learned Advocate-General of Maharashtra
has, however, supplied to us the full briefs filed by the various counsel therein. The briefs
show that the 18th amendment regarding “Prohibition of Intoxicating Liquors” (which
was repealed subsequently by the 21st Amendment) was challenged on the ground, inter
alia, that there were implied and inherent limitations on the power of amendment under
Article V of the American Constitution. These arguments were not accepted by the
Supreme Court, as is implicit in its decision. The court upheld the Amendment.
2197. We were supplied with a copy of the judgment of the District Court of New Jersey
in Sprague’s case. The District Court declared the 18th Amendment void on the ground
that there were inherent limitations on the amending power in that, the power had to
conform to “theories of political science, sociology, economics etc.” The judgment of the
Supreme Court shows that not even an attempt was made to support the judgment of the
District Court on the ground of inherent limitations. The appeal was fought and lost by
Sprague on entirely different grounds, namely : whether ‘amendment’ means
‘improvement’; whether the 10th Amendment had an impact on Article 5 of the U.S.
Constitution and whether the alternative of ratification by Convention or Legislatures
showed that the method of Convention was essential for valid ratification when the
amendment affected the rights of the people. Obviously, the Supreme Court saw no merit
in the theoretical limitations which the District Court had accepted for, in a matter of such
grave importance, it would not have reversed the District Court judgment if it could be
upheld on the ground on which it was founded.

2198. In Schneiderman’s case, action was taken by the Government to cancel the
appellant’s naturalisation certificate on the ground that at the time of applying for
naturalisation, he was and still continued to be a communist and thereby he had
misrepresented that he was “attached to the principles of the Constitution of the United
States”.

2199. Schneiderman won his appeal in the Supreme Court, the main foundation of the
judgment being that the fundamental principles of Constitution were open to amendment
by a lawful process.

2200. Leading Constitutional writers have taken the view that the American Supreme
Court has not ever accepted the argument that there are implied or inherent limitations on
the amending power contained in Article 5. Edward S. Corwin, who was invited by the
Legislative Reference Service, Library of Congress, U.S.A., to write on the American
Constitution, says after considering the challenges made to the 18th and 19th
Amendments on the ground of inherent limitations : “brushing aside these arguments as
unworthy of serious attention, the Supreme Court held both amendments valid
Constitution of the United States of America prepared by Edward S. Corwin, 1953, p.

712.”. According to Thomas M. Cooley, there is no limit to the power of amendment
beyond the one contained in Article 5, that no State shall be deprived of its equal suffrage
in the Senate without its consent. The author says that this, at any rate, is the result of the
decision of the so-called National Prohibition Cases (which include the Rhode Island
case). The decision, according to Cooley, totally negatived the contention that : “An
amendment must be confined in its scope to an alteration or improvement of that which is
already contained in the Constitution and cannot change its basic structure, include new
grants of power to the Federal Government, nor relinquish to the State those which
already have been granted to it The General Principles of Constitutional Law in the
U.S.A. by Thomas M. Cooley, 4th Edn., pp. 46-47. According to Henry Rottschaefer, it
was contended on several occasions that the power of amending the Federal Constitution
was subject to express or implied limitations, “but the Supreme Court has thus far
rejected every such claim Handbook of American Constitutional Law by Henry
Rottschaefer, pp. 8-10”.

2201. In regard to the Canadian cases, it would, I think, be enough to say that none of the
cases cited by the petitioner concerns the exercise of the power to amend the
Constitution. They are cases on the legislative competence of the provincial legislatures
in regard to individual freedoms or in regard to criminal matters. The issue in most of
these cases was whether the provincial legislature had transgressed on the Dominion field
in exercise of its powers under Section 92 of the British North America Act, 1867. The
Canadian Bill of Rights, 1960, makes the rights incorporated in the Bill defeasible by an
express declaration that an Act of Parliament shall operate notwithstanding the Bill of
Rights. At least six different views have been propounded in Canada on the fundamental
importance of these rights. According to Schmeiser, the Supreme Court of Canada has
not given judicial approval to any of these views. “It should also be noted that the
fundamental problem is not whether Parliament or the Legislatures may give us our basic
freedoms but rather which one may interfere with them or take they away Civil Liberties
in Canada by Schmeiser, p. 13”. I do not think therefore, that any useful purpose will be
served by spending time on Hess’s case (4, D.L.R. 199); Saumur’s case (4, D.L.R. 641);
Switzman’s case (7, D.L.R. (2nd) 337); or Chabot’s case (12, D.L.R. (2nd) 796), which
were cited before us.

2202. The view that there are implied limitations found from Sections 17 and 50 of the
British North America Act was invoked by Duff C.J. in the Alberta Press Case [1938]
S.C.R. 100, 146 (Canada) and by three learned Judges in the Saumur Case. It is, however,
important that while denying legislative competence to the province of Alberta Duff C.J.
was willing to grant the jurisdiction to the Parliament to legislate for the protection of this
right.

2203. The petitioner has relied strongly upon the decision in Attorney-General of Nova
Scotia v. Attorney-General of Canada [1951] S.C.R. 31 (Canada) but the true ratio of that
decision is that neither the federal nor the provincial bodies possess any portion of the
powers respectively vested in the other and they cannot receive those powers by
delegation. The decision in Chabot v. School Commissioners [1947] 12 D.L.R. (No. 2)
796 is of the Quebec Court of Appeal, in which Casey J. observed that the religious rights
find their existence in the very nature of man; they cannot be taken away. This view has
not been shared by any judge of the Supreme Court and would appear to be in conflict
with the decision in Henry Briks & Sons v. Montreal [1955] S.C.R. 799 (Canada)(3).
2204. I do not think that any useful purpose will be served by discussing the large
number of decisions of other foreign courts cited before us. As it is often said, a
Constitution is a living organism and there can be no doubt that a Constitution is evolved
to suit the history and genius of the nation. Therefore, I will only make a brief reference
to a few important decisions.

2205. Ryan’s [1935] Irish Reports 170 case created a near sensation and was thought to
cover the important points arising before us. The High Court of Ireland upheld the
amendment made by the Oireachtas, by deleting Article 47 of the Constitution which
contained the provision for referendum, and which also incorporated an amendment in
Article 50. This latter article conferred power on the Oireachtas to make amendments to
the Constitution within the terms of the Scheduled Treaty. An amendment made after the
expiration of a period of 8 years from the promulgation of the Constitution was required
to be submitted to a referendum of the people. The period of 8 years was enlarged by the
amendment into 16 years. The High Court of Ireland upheld the amendment and so did
the Supreme Court, by a majority of 2 to 1. Kennedy C.J. delivered a dissenting judgment
striking down the amendment on the ground that there were implied limitations on the
power of amendment An important point of distinction between our Constitution and the
Irish Constitution is that whereas Article 50 did not contain any power to amend that
article itself, Article 368 of our Constitution confers an express power by Clause (e) of
the Proviso to amend that article. The reasoning of the learned Chief Justice therefore
loses relevance in the present case. I might mention that in Moore v. Attorney General for
the Irish State [1935] A.C. 484 in which a Constitutional amendment made in 1933 was
challenged, it was conceded before the Privy Council that the amendment which was
under fire in Ryan’s case was validly made. The Privy Council added to the concession
the weight of its own opinion by saying that the concession was made ‘rightly’.
2206. Several Australian decisions were relied upon by the petitioner but I will refer to
the one which was cited by the petitioner’s counsel during the course of his reply; Taylor
v. Attorney General of Queens-land 23 C.L.R. 457. The observations of Isaacs J. on
which the learned Counsel relies seem to me to have been made in the context of the
provisions of the Colonial Laws Validity Act. The real meaning of those observations is
that when power is granted to a colonial legislature to alter the Constitution, it must be
assumed that the power did no comprehend the right to eliminate the Crown as a part of
the colonial legislature. It may be mentioned that well-known Constitutional writers A.P.
Canaway, K.C. : “The Safety Valve of the Commonwealth Constitution”, Australian Law
Journal, Vol. 12, (1938-39), p. 108 at 109; W. Anstey Wynes : “Legislative, Executive
and Judicial Powers in Australia”, 4th Edn., Chapter XVII, p. 507 have expressed the
view that all the provisions of the Australian Constitution, including Article 128 itself
which confers power to amend the Constitution, are within the power of amendment.
This view has been taken even though Article 128 does not confer express power to
amend that article itself.

2207. While winding up this discussion of authorities, it is necessary to refer to the
decision of the Privy Council in Livange v. the Queen (1967) 1 A.C. 259 in which it was
held that the powers of the Ceylon legislature could not be cut down by reference to
vague and uncertain expressions like ‘fundamental principles of British law’.
2208. It must follow from what precedes that The Constitution (Twenty-fourth
Amendment) Act, 1971 is valid. I have taken the view that Constitutional amendments
made under Article 368 fell outside the purview of Article 13(2). Section 2 of the 24th
Amendment Act reiterates this position by adding a new Clause (4) in Article 13 : “(4)
Nothing in this article shall apply to any amendment of this Constitution made under
Article 368.” I have also taken the view that the old Article 368 not only prescribed the
procedure for amendment of the Constitution but conferred the power of amendment.
That position is made clear by Section 3 of the 24th Amendment which substitutes by
Clause (a) a fully expressive marginal heading to Article 368. I have held that the power
of amendment conferred by Article 368 was wide and untrammelled. Further, that
Constitutional amendments are made in the exercise of constituent power and not in the
exercise of ordinary law-making power. That position is reiterated by Clause (b) of
Section 3. Clause (c) of Section 3 makes it obligatory for the President to give his assent
to the bill for a Constitutional amendment. Rightly no arguments have been addressed on
this innovation. Finally, Clause (d) of Section 3 of the 24th Amendment excludes the
application of Article 13 to an amendment made under Article 368. As indicated in this
judgment that was the correct interpretation of Articles 13 and 368.
2209. The Constitution (Twenty-fourth Amendment) Act, 1971, thus, merely clarifies
what was the true law and must therefore be held valid.

The Twenty-Fifth Amendment
2210. The Constitution (Twenty-Fifth Amendment) Act, 1971, which came into force on
April 20, 1972 consists of two effective sections : Sections 2 and 3. Section 2(a)
substitutes a new Clause (2) for the original Clause (2) of Article 31 of the Constitution.
Under the original Article 31(2), no property could be acquired for a public purpose
under any law unless it provided for compensation for the property taken possession of or
acquired and either fixed the amount of the compensation, or specified the principles on
which, and the manner in which, the compensation was to be determined and given. In
the State of West Bengal v. Bela Banerjee
[1954] S.C.R. 558, a unanimous Bench
presided over by Patanjali Sastri C.J. held that the principles of compensation must
ensure the payment of a just equivalent of what the owner was deprived of. The
Constitution (Fourth Amendment) Act was passed on April 27, 1955 in order to meet that
decision. By the Fourth Amendment, an addition was made to Article 31(2) providing
that “…no such law shall be called in question in any court on the ground that the
compensation provided by the law is not adequate.” The effect of the amendment was
considered by this Court in P. Vajravelu Mudaliar v. Deputy Collector [1965] 1 S.C.R.

614. The Madras Legislature had passed an Act providing for the acquisition of lands for
housing schemes and had laid down principles for fixing compensation different from
those prescribed in the Land Acquisition Act, 1894. Delivering the judgment of the
Court, Subba Rao J. held that the fact that Parliament used the same expressions,
‘compensation’ and ‘principles’ as were found in Article 31 before its Amendment, was a
clear indication that it accepted the meaning given by this Court to those expressions in
Bela Banerjee’s case. The Legislature, therefore, had to provide for a just equivalent of
what the owner was deprived of or specify the principles for the purpose of ascertaining
the just equivalent. The new clause added by the Fourth Amendment, excluding the
jurisdiction of the Court to consider the adequacy of compensation, was interpreted to
mean that neither the principles prescribing the ‘just equivalent’ nor the ‘just equivalent’
could be questioned by the court on the ground of the inadequacy of the compensation
fixed or arrived at by the working of the principles. By applying this test, the Court
upheld the principles of compensation fixed under the Madras Act as not contravening
Article 31(2). The Act, however, was struck down under Article 14 on the ground that
full compensation had still to be paid under a parallel Law : The Land Acquisition Act.
2211. In Union v. Metal Corporation, [1967] 1 S.C.R. 255 a Bench of two Judges
consisting of Subba Rao C.J. and Shelat J. held that the law of acquisition in order to
justify itself had to provide for the payment of a ‘just equivalent’ or lay down principles
which will lead to that result. It is only if the principles laid down are relevant to the
fixation of compensation and are not arbitrary that the adequacy of the resultant product
could not be questioned in a court of law. It is evident that this decision marked a
departure from the judgment in Vajravelu’s case.

2212. In the State of Gujarat v. Shantilal Mangaldas [1969] 3 S.C.R. 341 Shah J.
speaking for himself and three other learned Judges expressed his disagreement with the
observations of Subba Rao C.J. in the Metal Corporation’s case and expressly over-ruled
that decision. It was held that if the quantum of compensation was not liable to be
challenged on the ground that it was not a just equivalent, the principles specified for
determination of compensation could also not be challenged on the plea that the
compensation determined by the application of those principles was not a just equivalent.
The learned Judge observed that this did not, however, mean that something fixed or
determined by the application of specified principles which is illusory or can in no sense
be regarded as compensation must be upheld by the Courts, for, to do so, would be to
grant a charter of arbitraries, and permit a device to defeat the Constitutional guarantee.
Principles could, therefore, be challenged on the ground that they were irrelevant to the
determination of compensation, but not on the ground that what was awarded as a result
of the application of those principles was not just or fair compensation.
2213. In R.C. Cooper v. Union [1970] 3 S.C.R. 530, (the Bank Nationalisation case), the
judgment in Shantilal Mangaldas’s case, was in substance overruled by a Bench of 11
Judges by a majority of 10 to 1. The majority referred to the meaning of compensation as
an equivalent of the property expropriated. It was held that if the statute in providing for
compensation devised a scheme for payment of compensation in the form of bonds and
the present value of what was determined to be given was thereby substantially reduced,
the statute impired the guarantee of compensation.

2214. This chain of decisions on the construction of Articles 31(2) introduced uncertainty
in law and defeated to a large extent the clearly expressed intention of the amended
Article 31(2) that a law providing for compensation shall not be called in question in any
court on the ground that the compensation provided by it was not adequate. Shah J. in
Shantilal Mangaldas [1969] S.C.R. 341 at 362, 363 case had observed with reference to
the decision in Bela Banerjee’s case and Subodh Gopal’s [1954] S.C.R. 587 case that
those decisions had raised more problems than they solved and that they placed serious
obstacles in giving effect to the Directive Principles of State Policy incorporated in
Article 39. Subba Rao J. had also observed in Vajravelu’s [1965] 1 S.C.R. 614, 626 case
that if the intention of the Parliament was to enable the legislature to make a law without
providing for compensation it would have used other expressions like, ‘price’,
‘consideration’, etc. This is what the Parliament has now done partially by substituting the
word ‘amount’ for the word ‘compensation’ in the new Article 31(2).
2215. The provision in the newly added Clause 2B of Article 31 that nothing in Article
19(1)(f) shall affect any law referred to in Article 31(2) has been obviously incorporated
because the Bank Nationalisation case overruled a long line of authorities which had
consistently taken the view that Article 19(1)(f) and Article 31(2) were mutually
exclusive so far as acquisition and requisition were concerned [See for example
Gopalan’s case, 1950 S.C.R. 88; Chiranjit Lal Choudhury’s case, 1950 S.C.R. 869 at 919;
Sitabati Devi’s case, (1967) 2 S.C.R. 949; Shantilal Mangaldas’s case, 1969 S.C.R. 341;
and H.N. Rao’s case, 1969(2) S.C.R. 392].

2216. Learned Counsel appearing for the petitioner mounted a severe attack on the
Twenty-Fifth Amendment, particularly on the provisions of Article 31C. He contends
that Article 31C subverts seven essential features of the Constitution, and destroys ten
Fundamental Rights, which are vital for the survival of democracy, the rule of law and
integrity and unity of the Republic. Seven of these Fundamental Rights, according to the
counsel are unconnected with property rights. The argument continues that Article 31C
destroys the supremacy of the Constitution by giving a blank charter to Parliament and to
all the State Legislatures to defy and ignore the Constitution; it subordinates the
Fundamenal Rights to Directive Principles of State Policy, destroying thereby one of the
foundations of the Constitution; it virtually abrogate the “manner and form” of
amendment laid down in Article 368 by empowering the State Legislatures and the
Parliament to take away important Fundamental Rights by an ordinary law passed by a
simple majority; that it destroys by conclusiveness of the declaration the salient safeguard
of judicial review and the right of enforcement of Fundamental Rights; and that, it
enables the Legislatures, under the guise of giving effect to the Directive Principles, to
take steps calculated to affect the position of religious, regional, linguistic, cultural and
other minorities. Counsel complaints that the article abrogates not only the most
cherished rights to personal liberty and freedom of speech but it also abrogates the right
to equality before the law, which is the basic principle of Republicanism. By enacting
Article 31C, the Parliament has resorted to the strange procedure of maintaining the
Fundamental Rights unamended, but authorising the enactment of laws which are void as
offending those rights, by validating them by a legal fiction that they shall not be deemed
to be void. Today, Article 31 permits the enactment of laws in abrogation of Articles 14,
19 and 31, but what guarantee is there that tomorrow all the precious freedom will not be
excepted from the range of laws passed under that article? Learned Counsel wound up his
massive criticism against Article 31C by saying that the article is a monstrous outrage on
the Constitution and its whole object and purpose is to legalise despotism.
2217. Having given a most anxious consideration to these arguments, I have come to the
conclusion that though Article 31C is pregnant with possible mischief, it cannot, by the
application of any of the well-recognised judicial tests be declared unConstitutional.
2218. For a proper understanding of the provisions of Article 31C, one must in the first
place appreciate the full meaning and significance of Article 39(b) and (c) of the
Constitution. Article 39 appears in Part IV of the Constitution, which lays down the
Directive Principles of State Policy. The idea of Directive Principles was taken from Eire,
which in turn had borrowed it from the Constitution of Republican Spain. These
preceding examples, as said by Sir Ivor Jennings Some Characteristics of the Indian
Constitution, 1953, 30-32, are significant because they came from countries whose
peoples are predominantly Roman Catholic, “and the Roman Catholics are provided by
their Church not only with a faith but also with a philosophy”. On matters of faith and
philosophy-social or political-there always is a wide divergence of views and in fact
Republican Spain witnessed a war on the heels of the enactment of its Constitution and in
Eire, de Valera was openly accused of smuggling into the Constitution the pet policies of
his own party. Articles 38 and 39 of our Constitution are principally based on Article 45
of the Constitution of Eire, which derives its authority from the Papal Bulls. Article 39
provides by Clause (b) that the State shall, in particular, direct its policy towards
securing-“that the ownership and control of the material resources of the community are
so distributed as best to subserve the common good”. Clause (c) of the article enjoins the
State to direct its policy towards securing-“that the operation of the economic system
does not result in the concentration of wealth and means of production to common
detriment.” Article 31C has been introduced by the 25th Amendment in order to achieve
the purpose set out in Article 39(b) and (c).

2219. I have stated in the earlier part of my judgment] that the Constitution accords a
place of pride to Fundamental Rights and a place of permanence to the Directive
Principles. I stand by what I have said. The Preamble of our Constitution recites that the
aim of the Constitution is to constitute India into a Sovereign Democratic Republic and to
secure to “all its citizens”, Justice-social, economic and political-liberty and equality.
Fundamental Rights which are conferred and guaranteed by Part III of the Constitution
undoubtedly constitute the ark of the Constitution and without them a man’s reach will
not exceed his grasp. But it cannot be overstressed that, the Directive Principles of State
Policy are fundamental in the governance of the country. What is fundamental in the
governance of the country cannot surely be less significant than what is fundamental in
the life of an individual. That one is justiciable and the other not may show the intrinsic
difficulties in making the latter enforceable through legal processes but that distinction
does not bear on their relative importance. An equal right of men and women to an
adequate means of livelihood; the right to obtain humane conditions of work ensuring a
decent standard of life and full enjoyment of leisure; and raising the level of health and
nutrition are not matters for compliance with the Writ of a Court. As I look at the
provisions of Parts III and IV, I feel no doubt that the basic object of conferring freedoms
on individuals is the ultimate achievement of the ideals sec out in Part IV. A circumspect
use of the freedoms guaranteed by Part III is bound to subserve the common good but
voluntary submission to restraints is a philosopher’s dream. Therefore, Article 37 enjoins
the State to apply the Directive Principles in making laws. The freedom of a few have
then to be abridged in order to ensure the freedom of all. It is in this sense that Parts III
and IV, as said by Granwille Austin The Indian Constitution-Cornerstone of a Nation,
Edn. 1966, together constitute “the conscience of the Constitution”. The Nation stands to-
day at the cross-roads of history and exchanging the time-honoured place of the phrase,
may I say that the Directive Principles of State Policy should not be permitted to become
“a mere rope of sand”. If the State fails to create conditions in which the Fundamental
freedoms could be enjoyed by all, the freedom of the few will be at the mercy of the
many and then all freedoms will vanish. In order, therefore, to preserve their freedom, the
privileged few must part with a portion of it.

2220. Turning first to the new Article 31(2), the substitution of the neutral expression
“amount” for “compensation” still binds the Legislature to give to the owner a sum of
money in cash or otherwise. The Legislature may either lay down principles for the
determination of the amount or may itself fix the amount. There is, however, intrinsic
evidence in Article 31(2) that it does not empower the State to confiscate or expropriate
property. Not only does Article 31(2) not authorise the legislature to fix “such amount as
it deems fit”, “in accordance with such principles as it considers relevant”, but it enjoins
the legislature by express words either to fix an “amount” for being paid to the owner or
to lay down “principles” for determining the amount to be paid to him. If it was desired to
authorise the legislature to pass expropriatory laws under Article 31(2), nothing would
have been easier for the Constituent Body than to provide that the State shall have the
right to acquire property for a public purpose without payment of any kind or description.
The obligation to pay an “amount” does not connote the power not to pay any amount at
all. The alternative obligation to evolve principles for determining the amount also shows
that there is no choice not to pay. The choice open to the Legislature is that the amount
may directly be fixed by and under the law itself or alternatively, the law may fix
principles in accordance with which the amount will be determined. The amount may, of
course, be paid in cash or otherwise.

2221. The specific obligation to pay an “amount” and in the alternative the use of the
word “principles” for determination of that amount must mean that the amount fixed or
determined to be paid cannot be illusory. If the right to property still finds a place in the
Constitution, you cannot mock at the man and ridicule his right. You cannot tell him; “I
will take your fortune for a farthing”.

2222. But this is subject to an important, a very important, qualification. The amount
fixed for being paid to the owner is wholly beyond the pale of a challenge that it is
inadequate. The concept of adequacy is directly co-related to the market value of the
property and therefore such value cannot constitute an element of that challenge. By the
same test and for similar reasons, the principles evolved for determining the amount
cannot be questioned on the ground that by application of those principles the amount
determined to be paid is inadequate, in the sense that it bears no reasonable relationship
with the market value of the property. Thus the question whether the amount or the
principles are within the permissible Constitutional limits must be determined without
regard to the consideration whether they bear, a reasonable relationship with the market
value of the property. They may not bear a reasonable relationship and yet they may be
valid. But to say that an amount does not bear reasonable relationship with the market
value is a different thing from saying that it bears no such relationship at all, none
whatsoever. In the latter case the payment becomes illusory and may come within the
ambit of permissible challenge.

2223. It is unnecessary to pursue this matter further because we are really concerned with
the Constitutionality of the Amendment and not with the validity of a law passed under
Article 31(2). If and when such a law comes before this Court it may become necessary
to consider the matter closely. As at present advised, I am inclined to the view which as I
have said is unnecessary to discuss fully, that though it is not open to the court to
question a law under Article 31(2) on the ground that the amount fixed or determined is
not adequate, courts would have the power to question such a law if the amount fixed
thereunder is illusory; if the principles, if any are stated, for determining the amount are
wholly irrelevant for fixation of the amount; if the power of compulsory acquisition or
requisition is exercised for a collateral purpose; if the law offends Constitutional
safeguards other than the one contained in Article 19(1)(f); or, if the law is in the nature
of a fraud on the Constitution. I would only like to add, by way of explanation, that if the
fixation of an amount is shown to depend upon principles bearing on social good it may
not be possible to say that the principles are irrelevant.

2224. As regards the new Article 31(2B) I see no substance in the submission of the
petitioner that the exclusion of challenge under Article 19(1)(f) to a law passed under
Article 31(2) is bad as being in violation of the principles of natural justice. I have stated
earlier that Constitutional amendments partake of the vitality of the Constitution itself,
provided they are within the limits imposed by the Constitution. The exclusion of a
challenge under Article 19(1)(f) in regard to a law passed under Article 31(2) cannot
therefore be deemed unConstitutional. Besides, there is no reason to suppose that the
legislature will act so arbitrarily as to authorise the acquisition or requisitioning of
property without so much as complying with the rules of natural justice. Social good does
not require that a man be condemned unheard.

2225. Article 31C presents a gordian knot. King Gordius of Phrygia had tied a knot
which an oracle said would be undone only by the future master of Asia. Alexander the
Great, failing to untie the knot, cut it with his sword. Such a quick and summary solutions
of knotty problems is, alas, not open to a Judge. The article reads thus:
31C. Notwithstanding anything contained in Article 13, no law giving
effect to the policy of the State towards securing the principles specified in
Clause (b) or Clause (c) of Article 39 shall be deemed to be void on the
ground that it is inconsistent with, or takes away or abridges any of the
rights conferred by Article 14, Article 19 or Article 31; and no law
containing a declaration that it is for giving effect to such policy shall be
called in question in any court on the ground that it does not give effect to
such policy:

Provided that where such law is made by the Legislature of
a State, the provisions of this article shall not apply thereto
unless such law, having been reserved for the consideration
of the President, has received his assent.

2226. A misconception regarding the ambit of this article may first be removed. The
article protects only “law” and not an executive action. The term ‘law’ is used in Article
13(3) in a wider sense, so as to include an Ordinance, order, bye-law, etc., but that
definition is limited to the purposes of Article 13. Article 31C cannot therefore be said to
violate the provisions of Article 31(1) under which no person can be deprived of his
property save by authority of law. It is, however, not to be denied that the word ‘law’ in
Article 31C may include all incidents and aspects of law-making.
2227. In order properly to understand the scope of Article 31C, it would be necessary to
refer to the history of the allied provisions of the Constitution. Prior to the 4th
Constitutional Amendment which came into force on April 27, 1915, Articles 31A and
31B which were introduced by the First Amendment Act, 1951 excluded wholly the
provisions of Part III in regard to laws providing for the acquisition of any estate or of
any rights therein. The reason of the rule was that the rights of society are paramount and
must be placed above those of the individual.

2228. The language of Article 31C makes it clear that only such laws will receive its
protection as are for giving effect to the policy of the State towards securing the
principles specified in Article 39(b) or (c). Under Clause (b) the State has to direct its
policy towards securing that the ownership and control of the material resources of the
community are so distributed as best to subserve the common good. Under Clause (e) the
State has to take steps towards securing that the operation of the economic systems does
not result in the concentration of wealth and means of production to the common
detriment. Apart from the declaration contained in the latter part of Article 31B it seems
to me transparent that the nexus between a law passed under Article 31C and the
objective set out in Article 39(b) and (c) is a condition precedent to the applicability of
Article 31C. The declaration cannot be utilised as a cloak to protect laws bearing no
relationship with the objective mentioned in the two clauses of Article 39.
2229. The objectives set out in Part IV of the Constitution were not limited in their
application to agrarian reform. The 4th and 17th Amendments extended the basic
principle underlying the First Amendment by introducing changes in Articles 31 and 31A
and the Twenty-Fifth Amendment has taken one step further by extending the principle to
a vaster field. Article 31C will operate substantially in the same way as Article 31A has
operated in the agrarian sphere. In fact Article 31C is a logical extention of the principles
underlying Article 31(4) and (6) and Article 31A.

2230. I find it difficult to accept the argument, so strongly pressed upon us, that Article
31C delegates the amending power to State Legislatures and empowers them to make
amendments to the Constitution without complying with the form and manner prescribed
by Article 368. I am also unable to appreciate that the article empowers the Parliament
likewise. The true nature and character of Article 31C is that it identifies a class of
legislation and exempts it from the operation of Articles 14, 19 and 31. Articles 31(4) and
(6) identified laws in reference to the period of their enactment. Articles 31(2) and 31A
identified the legislative field with reference to the subject-matter of the law. Articles
15(4) and 33 identified laws with reference to the objective of the legislation. In this
process no delegation of amending power is involved. Thus, these various provisions,
like Article 31C, create a field exempt from the operation of some of the Fundamental
Rights. The field of legislation is not created by Article 31C. The power to legislate exists
apart from and indepedently of it. What the article achieves is to create an immunity
against the operation of the specified Fundamental Rights in a pre-existing field of
legislation. In principle, I see no distinction between Article 31C on the one hand and
Articles 15(4), 31(4), 31(5)(b)(ii), and 31(6) on the other. I may also call attention to
Article 31A introduced by the First Amendment Act, 1951 under which
“Notwithstanding anything contained in Article 13”, no law providing for matters
mentioned in Clauses (a) to (e) “shall be deemed to be void on the ground that it is
inconsistent or takes away or abridges any of the rights conferred by Articles 14, 19 or

31. The fact that the five clauses of Article 31A referred to the subject-matter of the
legislation whereas Article 31C refers to laws in relation to their object does not, in my
opinion, make any difference in principle.

2231. The argument that Article 31C permits a blatant violation of the form and manner
prescribed by Article 368 overlooks that the article took birth after a full and complete
compliance with the form and manner spoken of in Article 368. Besides, implicit in the
right to amend Article 368 is the power, by complying with the form and manner of
Article 368, to authorise any other body to make the desired amendments to
Constitutional provisions. The leading majority judgment in Golak Nath case and
Hidayatullah J. thought of a somewhat similar expedient in suggesting that a Constituent
Assembly could be convoked for abridging the Fundamental Rights. I do not see any
distinction in principle between creating an authority like the Constituent Assembly with
powers to amend the Constitution and authorising some other named authority or
authorities to exercise the same power. This aspect of the matter does not, however, arise
for further consideration, because Article 31C does not delegate the power to amend.
2232. The latter part of Article 31C presents to me no difficulty: “no law containing a
declaration that it is for giving effect to such policy shall be called in question in any
court on the ground that it does not give effect to such policy.” Clearly, this does not
exclude the jurisdiction of the court to determine whether the law is for giving effect to
the policy of the State towards securing the principles specified in Article 39(b) or (c).
Laws passed under Article 31C, can, in my opinion, be upheld only, and only if, there is a
direct and reasonable nexus between the law and the Directive Policy of the State
expressed in Article 39(b) or (c). The law cannot be called in question on the ground that
it does not give effect to such policy but I suppose no court can ever take upon itself the
task of finding out whether a Jaw in fact gives effect to its true policy. If such a latitude
were open to the Judges, laws of Prohibition and Gambling should have lost their place
on the statute booklong since.

2233. In my opinion, therefore, Section 3 of the Twenty-Fifth Amendment, which
introduces Article 31C, is valid.

THE CONSTITUTION (TWENTY-NINTH AMENDMENT)
ACT, 1972.

2234. In regard to the inclusion of the two Kerala Acts, (Act 33 of 1969 and Act 25 of
1971) in the Ninth Schedule by the Twenty-Ninth Amendment, it is urged by the
petitioner’s counsel that if the provisions of the two Acts do not fall within the terms of
31A(1)(a), the Acts will not get the protection of Article 31B.
2235. The validity of Article 31B has been accepted in a series of decisions of this Court
and I suppose it is too late in the day to re-open that question; nor indeed did the learned
Counsel for the petitioner challenge the validity of that article. In State of Bihar v.
Kameshwar Singh
[1952] S.C.R. 889, a similar contention was considered and rejected
by Patanjali Sastri C.J., who spoke for the Court. The same view was reiterated in
Visweshwar Rao v. The State of Madhya Pradesh [1952] S.C.R. 1020 by Mahajan J. The
argument fell to be considered once again in N.B. Jeejeebhoy v. Assistant Collector,
Thana, Prant, Thana
[1965] 1 S.C.R. 636, but Subba Rao J. confirmed the view taken in
the earlier cases. These cases have consistently held that the opening words of Article
31B: “without prejudice to the generality of the provisions contained in Article 31A” only
indicate that the Acts and Regulations specified in the Ninth Schedule would obtain
immunity even if they did not attract Article 31A. If every Act in the Ninth Schedule has
to be covered by Article 31A, Article 31B would become redundant. Article 31B was,
therefore, held not to be governed by Article 31A. The Twenty-Ninth Amendment must,
accordingly be held to be valid.

2236. Debates of the Constituent Assembly and of the First Provisional Parliament were
extensively read out to us during the course of arguments. I read the speeches with
interest, but in my opinion, the debates are not admissible as aids to construction of
Constitutional provisions. In Gopalan’s case [1950] 1 S.C.R. 88, 110, Kania C.J.,
following the decisions in The Municipal Council of Sydney v. The Commonwealth
[1904] 1 Com. L.R. 208 and United States v. Wong Kim Ark [169] U.S. 649, 699,
observed that while it is not proper to take into consideration the individual opinions of
Members of Parliament to construe the meaning of a particular clause, a reference to the
debates may be permitted when a question is raised whether a certain phrase or
expression was up for consideration at all or not. According to Mukherjea J. (p. 274), the
debates of the Constituent Assembly are of doubtful value as an aid to discover the
meaning of the words in a Constitution. The learned Judge said that a resort can be had to
the debates with great caution and only when latent ambiguities are to be resolved. A
similar view was expressed by this Court in State of Travancore, Cochin and Anr. v.
Bombay Co. Limited [1952] S.C.R. 113. In the Golak Golak Nath case, Subba Rao C.J.
clarified that he had not referred to the speeches made in the Constituent Assembly for
the purpose of interpreting the provisions of Article 368. Bachawat J. also took the same
view.

2237. It was urged by the learned Advocate-General of Maharashtra that there is a
noticeable change in the attitude of this Court to parliamentary debates since the decision
in Gopalan’s case and that the most pronounced trend manifested itself first in Golak
Nath’s case and then decisively in the Privy Purse case [1971] 3 S.C.R. 9, 83. The
practice followed in the Privy Purse case is said to have been adopted both by the
majority and the minority in Union of India v. H.S. Dillon [1971] 2 S.C.R., 779, 784,
829-30.

2238. I am unable to agree that any reliance was placed in the Privy Purse case or in
Dillon’s case on parliamentary speeches, for the purpose of interpreting the legal
provisions. Shah J., in the Privy Purse case, referred to the speech of Sardar Vallabhbhai
Patel in order to show the circumstances in which certain guarantees were given to the
former Rulers. The Advocate-General is right that Mitter J. made use of a speech for
construing Article 363, but that was done without discussing the question as regards the
admissibility of the speech. In Dillon’s case, it is clear from the judgment of the learned
Chief Justice, that no use was made of the speeches in the Constituent Assembly for
construing any legal provision. In fact, the learned Chief Justice observed that he was
glad to find from the debates that the interpretation which he and two his colleagues had
put on the legal provision accorded with what was intended.

2239. It is hazardous to rely upon parliamentary debates as aids to statutory construction.
Different speakers have different motives and the system of ‘Party Whip’ leaves no
warrant for assuming that those who voted but did not speak were of identical persuasion.
That assumption may be difficult to make even in regard to those who speak. The safest
course is to gather the intention of the legislature from language it uses. Therefore,
parliamentary proceedings can be used only for a limited purpose as explained in
Gopalan’s case.

2240. Before summarising my conclusions, let me say that it is with the greatest
deference and not without hesitation that I have decided to differ from the eminent Judges
who constituted the majority in the Golak Nath case. Two of them still adorn this Bench
and to them as to the other learned Brothers of this Bench with whom it has not been
possible to agree, I say that it has been no pleasure to differ from them, after being with
some of them for a part of the time, on a part of the case. Their concern for common
weal, I guess, is no less than mine and so let me express the hope that this long debate
and these long opinions will serve to secure at least one blessing-the welfare of the
common man. We are all conscious that this vast country has vast problems and it is not
easy to realise the dream of the Father of the Nation to wipe every tear from every eye.
But, if despite the large powers now conceded to the Parliament, the social objectives are
going to be a dustbin of sentiments, then woe betide those in whom the country has
placed such massive faith.

2241. My conclusions are briefly these:

2242. The decision of the leading majority in the Golak Nath case that the then Article
368 of the Constitution merely prescribed the procedure for amendment of the
Constitution and that the power of amendment had to be traced to Entry 97 of List I,
Schedule VII read with Articles 245, 246 and 248 is not correct.
2243. The decision of the leading majority and of Hidayatullah J. that there is no
distinction between an ordinary law and a law amending the Constitution is incorrect.
Article 13(2) took in only ordinary laws, not amendments to the Constitution effected
under Article 368.

2244. The decision of the leading majority and of Hidayatullah J. that Parliament had no
power to amend the Constitution so as to abrogate or take away Fundamental Rights is
incorrect.

2245. The power of amendment of the Constitution conferred by the then Article 368 was
wide and unfettered. It reached every part and provision of the Constitution.
2246. Preamble is a part of the Constitution and is not outside the reach of the amending
power under Article 368.

2247. There are no inherent limitations on the amending power in the sense that the
Amending Body lacks the power to make amendments so as to damage or destroy the
essential features or the fundamental principles of the Constitution.
2248. The 24th Amendment only declares the true legal position as it obtained before that
Amendment and is valid.

2249. Section 2(a) and Section 2(b) of the 25th Amendment are valid. Though courts
have no power to question a law described in Article 31(2) substituted by Section 2(a) of
the Amendment Act, OP the ground that the amount fixed or determined for compulsory
acquisition or requisition is not adequate or that the whole or any part of such amount is
to be given otherwise than in cash, courts have the power to question such a law if (i) the
amount fixed is illusory; or (ii) if the principles, if any are stated, for determining the
amount are wholly irrelevant for fixation of the amount; or (iii) if the power of
compulsory acquisition or requisition is exercised for a collateral purpose; or (iv) if the
law of compulsory acquisition or requisition offends the principles of Constitution other
than the one which is expressly excepted under Article 31(2B) introduced by Section 2(b)
of the 25th Amendment Act – namely Article 19(1)(f); or (v) if the law is in the nature of
a fraud on the Constitution.

2250. Section 3 of the 25th Amendment which introduced Article 31C into the
Constitution is valid. In spite, however, of the purported conclusiveness of the declaration
therein mentioned, the Court has the power and the jurisdiction to ascertain whether the
law is for giving effect to the policy of the State towards securing the principles specified
in Article 39(b) or (c). If there is no direct and reasonable nexus between such a law and
the provisions of Article 39(b) or (c), the law will not, as stated in Article 31C, receive
immunity from a challenge under Articles 14, 19 or 31.

2251. The 29th Amendment Act is valid. The two Kerala Acts mentioned therein, having
been included in the Ninth Schedule, are entitled to the protection of Article 31B of the
Constitution.

2252. I would direct each party to bear its own costs.

2253. As I am coming to the close of my judgment, drafts of judgments of several of my
esteemed colleagues are trickling in. As I look at them, I hear a faint whiser of Lord
Dunedin. And then I thought : I began this judgment by saying that I wanted to avoid
writing a separate judgment of my own. Are first thoughts best?
ORDER
2263. The Constitution Bench will determine the validity of the Constitution (Twenty-
sixth Amendment) Act, 1971 in accordance with law.

2264. The cases are remitted to the Constitution Bench for disposal in accordance with
law. There will be no order as to costs incurred upto this stage.