Supreme Court of India

Union Of India vs Naveen Jindal & Anr on 23 January, 2004

Supreme Court of India
Union Of India vs Naveen Jindal & Anr on 23 January, 2004
Author: V K I.
Bench: Cji, Brijesh Kumar, S.B. Sinha
           CASE NO.:
Appeal (civil)  2920 of 1996

PETITIONER:
Union of India 							

RESPONDENT:
Naveen Jindal & Anr.						

DATE OF JUDGMENT: 23/01/2004

BENCH:
CJI, Brijesh Kumar & S.B. Sinha 

JUDGMENT:

J U D G M E N T
With

SPECIAL LEAVE PETITON (C) NO.15849 OF 1994

V.N. KHARE,C.J.I.

In this appeal a short but an important question that arises for
consideration is whether the right to fly the National Flag by Indian citizen is
a fundamental right within the meaning of Article 19(1)(a) of the
Constitution of India.

Naveen Jindal, the respondent herein, is a Joint Managing Director of
a public limited company incorporated under the Companies Act.He being in
charge of the factory of the said Company situated at Raigarh in Madhya
Pradesh was flying National Flag at the office premises of his factory. He
was not allowed to do so by the Government officials on the ground that the
same is impermissible under the Flag Code of India.

Questioning the said action, the respondent filed a writ petition before
the High Court, inter alia, on the ground that no law could prohibit flying of
National Flag by Indian citizens. Flying of National Flag with respect and
dignity being a fundamental right, the Flag Code which contains only
executive instructions of the Government of India and, thus, being not a law,
cannot be considered to have imposed reasonable restrictions in respect
thereof within the meaning of clause (2) of Article 19 of the Constitution of
India.

Before the High Court, the Appellant-Union of India raised the
following contentions :

“1. That the Central Government is authorised to
impose restrictions on the use of National Flag at
any public place or building and can regulate the
same by the authority vested in it under Section 3
of the Emblems and Names (Prevention of
Improper Use) Act, 1950;

2. That the restriction imposed by the Act and
orders issued by the Government are
constitutionally valid being reasonable restrictions
on the Freedom of Speech and Expression under
Article 19(2) of the Constitution.

3. That the question of permitting free use of
National Flag or to restrict its use is a matter of
policy option available to the Parliament and to the
Government. Since it is a policy option
constitutionally permissible, the courts ought not
to interfere with the same.”

The High Court after hearing the matter held : (1) The question as to
whether the provisions of the Emblems and Names (Prevention of Improper
Use) Act, 1950 (hereinafter referred to as ‘the 1950 Act’, for the sake of
brevity) have been violated or not is a matter which would fall for
determination of the court of law and not by the executive; (2) The
restrictions imposed by the Flag Code on flying the National Flag being not
law within the meaning clause (2) of Article 19 of the Constitution of India,
the same cannot be construed to be a penal provision; (3)However, if
contravention of any of those instructions and guidelines had been issued
under the 1950 Act or under the Prevention of Insults to National Honour
Act, 1971 (hereinafter referred to as ‘the 1971 Act’), the same would
constitute a penal offence; (4) Referring to the debates held in the
Constituent Assembly as also a passage from the book titled ‘Our National
Flag’ by K.V. Singh, the High Court observed that the citizens were required
to be educated by issue of Flag Code and the National Flag must be flown in
a respectful manner and so long as a citizen of India does so, no restriction
can be imposed on the basis of instructions contained in the Flag Code.

Before we proceed further it may be remembered that from time
immemorial, people have laid down their lives with a view to salute their
own Flag. What is so compelling in the piece of cloth called the National
Flag, that people make even the supreme sacrifice for its sake? National Flag
indisputably stands for the whole nation, its ideals, aspirations, its hopes and
achievements.

“A National Flag” as pointed by Lt. Cdr. K.V. Singh in his book ‘Our
National Flag’ is the most solemn symbol of a country. Be it a Head of the
State, King or peasant, salutes it. A piece of cloth called the National Flag
stands for the whole nation, its honour and glory. When it goes up the flag
mast, “the heart of a true citizen is filled with pride.” In his foreword to this
very book, Mr. R. Venkataraman, former President of India, referred to the
struggle for independence and said as under :

“Our flag, therefore, is both a benediction and
beckoning. It contains the blessings of all those
great souls who brought us to freedom. But it also
beckons us to fulfill their vision of a just and
united India. As we confront crucial challenges to
our security, our unity and integrity, we cannot but
heed to the call of this flag to rededicate ourselves
to the establishment of that peaceful and just order
wherein all Indians irrespective of creed, caste or
sex will fulfill themselves.”

When the draft of Indian Constitution was being debated, the
Constituent Assembly realized the importance of the National Flag. An ad
hoc committee therefor was constituted headed by Dr. Rajendra Prasad to
design the Flag for free India. Other members of the Committee were Abul
Kalam Azad, K.M. Panikar, Sarojini Naidu, C. Rajagopalachari, K.M.
Munshi and Dr. B.R. Ambedkar. The Flag Committee having been
constituted held several meetings and studied the question in depth. It
arrived at the following decision :

“(a) The flag of the Indian National Congress
should be adopted as the National Flag of India
with suitable modifications, to make it acceptable
to all parties and communities in India.

(b) The flag should be tricoloured, with three
bands horizontally arranged.

(c) The colours should be in the following order:
saffron on top, white in the middle and dark green
at the bottom.

(d) The emblem of the flag should be an exact
reproduction of the wheel on the capital of Asoka’s
Sarnath Pillar, superimposed in the middle of the
central white band.

(e) The colour of the emblem should be dark
blue.”

A motion was moved by Pandit Jawahar Lal Nehru in the Constituent
Assembly of India on 22nd July 1947 for the adoption of the National Flag.
The responses to this motion are extremely significant and serve as apt
reflections of the importance of the Indian Flag to the Indian people as a
whole. The Flag played an extremely vital role in India’s struggle for
freedom and its adoption was one of the indications of the culmination of
that struggle. However, in the light of the present society, it is something
that is much more than a mere symbol of freedom.

As said by Pandit Jawahar Lal Nehru, the flag is, “a flag of freedom
not for ourselves, but a symbol of freedom to all people who may seek it.”
(See Constituent Assembly Debates, 22nd July 1947, p. 766) It was not to be
the flag of the rich or wealthy, but it is to be the Flag of the depressed,
oppressed and submerged classes all over the country. (See the views of Shri
V.I. Muniswami Pillai, in Constituent Assembly Debates, 22nd July 1947,
p.771). This flag was to be the flag of the Nation, not the flag of any
particular community, but the Flag of all Indians. As declared by Shri Frank
Anthony, “while this is a symbol of our past, it inspires us for the future.
This flag flies today as the flag of the nation, and it should be the duty and
privilege of every Indian not only to cherish and live under it, but if
necessary, to die for it.” (See Constituent Assembly Debates, 22nd July 1947,
p. 780)

The significance of the National Flag was aptly portrayed by Pandit
Govind Malaviya who said, “The importance of a National Flag does not
depend on its colour, its bands or its other parts. The flag as a whole, is
important and other things- the colours etc, that it contains- are immaterial.
The flag may be of a piece of white cloth or of any other insignificant
material but when it is accepted as a National Flag, it becomes the emblem
of national self-respect. It becomes an expression of the sense of freedom of
a nation.”

The resolution which was adopted as under :
“Resolved that the National Flag of India shall be a
horizontal tricolour of deep Saffron (Kesari), white
and dark green in equal proportion. In the center
of the white band, there shall be a wheel of navy
blue to represent the Chakra. The design of the
wheel shall be that of the Wheel (Chakra) which
appears on the abacus of the Sarnath Lion Capital
of Asoka.”

National Flags are intended to project the identity of the country
they represent and foster national spirit. Their distinctive designs and colours
embody each nation’s particular character and proclaim the country’s
separate existence. Thus it is veritably common to all nations that a national
flag has a great amount of significance. In order that the respect and dignity
of the flag be fostered and maintained, several countries have laid down
rules relating to the use, display, etc. of the flag, along with rules to provide
against the burning, mutilation and destruction of the flag. At this stage we
would like to deal with the question as to how flying of national flag is
understood by other countries. The question at hand relates to how many
countries allow the free use of the national flag by the citizens. In stark
contrast to the role the flag has played in the freedom struggles, in several
countries, the usage of the flag has become a virtual sole prerogative of the
government.

RESTRICTIONS ON THE USE OF FLAG IN DIFFERENT COUNTRIES :

S.No.

Name of the country
Whether free use
of National Flag
is allowed to an
individual

1.
Australia
Yes

2.
Brazil
Yes

3.
Canada
Yes

4.
China
Yes, even on
certain occasions
and places

5.
Egypt
No

6.
Germany
No

7.
Indonesia
No

8.
Italy
No

9.
Japan
No

10.
Malaysia
Yes

11.
Mexico
No

12.
Miramar
No

13.
New Zealand
Yes

14.
Pakistan
No

15.
Sri Lanka
No

16.
Sweden
No

17.
Trinidad & Tobago
No

18.
United Kingdom
No

Countries like Canada and Brazil allow free use of the flag by
individuals, with the only rider being that the flag is treated with dignity and
respect and flown and displayed properly. In the US Flag Code, free use by
citizens is not specifically defined. The US Flag Code advocates the flying
of the flag with dignity and prohibits mutilation or defilement in public and
its use as costumes, athletic uniforms, cushions, handkerchiefs, etc. While
stating that the flag should be flown on all days, it specifies certain days on
which the flag should be flown specially. In the United Kingdom, the flying
of the flag is restricted to certain dates and on specified buildings. Japan has
not defined the free use of the Flag by individuals, but has some provisions,
which may allow for their usage. For example, it is stated, ” Now some of
you must be inviting foreign guests to your factory or company in
connection with your work. You must be having reception, meetings, dining
together. In such cases, as a symbol of welcome, if you want to hoist the
national flag along with the flag of the other person’s country,
the…specifications about size, etc. are to be followed.”(See National Flag of
Japan [Basic Rules for Hoisting]) Among India’s neighbours, Pakistan
allows free display of the National Flag on specified days only as may be
notified by the government. Similarly, Sri Lanka also permits display of the
National Flag on days of national importance only. (See the Report of the
National Flag Committee, April 2001, pp. 14-15)

Elsewhere among the Commonwealth nations, in Australia the rules
for flying the national flag only relate to flying the flag with dignity. In fact,
it is mentioned that the government hopes that all Australians will honour
and fly it with the pride befitting a national symbol. Similarly, it will be
noticed that even in New Zealand, there are no special days prescribed on
which only individuals can fly the flag. In fact it is specifically stated that
the New Zealand Flag may be flown on any day of the year. The rules are
meant to serve as guides to simplify flag flying and lay down the correct
way to display the national flag. In fact in New Zealand the flag can be used
for advertising and commercial use also, provided that a faithful
representation should always be achieved with the flag being reproduced in
its true colours. In China, the Flag can be displayed even on New Year’s
Day, Spring Festival and in public places such as squares and parks. Further,
even in Malaysia, there is no restriction on the flying of the flag. The Flag
can be put on cars and even on the inside of cars and flags are almost all
over the place. The Malaysians use stickers with the National Flag and
inscriptions ‘proud to be Malaysian.’

The proceedings of this Court show that the appellant herein with a
view to resolve the controversy took several adjournments in the matter.
Ultimately a committee was constituted by the appellant on or about
18.10.2000 submitted its report in April 2001 upon obtaining the
views of the State Governments and the Union Territory Administrations as
regard the questions :

(a) Whether there is need to liberalize the use of
the National Flag. If so, to what extent?

(b) Whether the State Government foresee any
problems in liberalizing the use of the
National Flag.

(c) If the use of the National Flag is to be
liberalised for general public, what type of
reasonable restrictions may be imposed to
ensure that the dignity of the flag is
maintained.

(d) Whether the provisions of the Flag Code –
India should have statutory back-up.”

The Committee constituted by the Central Government took into
consideration the history and genesis of the Flag and inter alia noticed :
“3.1 From time immemorial, people have laid
down their lives for their flags. Indeed, there is
something so compelling in this piece of cloth,
called the National Flag, that people make even the
supreme sacrifice for its sake. The National Flag
stands for the whole nation, its ideals, aspirations,
its hopes and achievements. It is a beacon
showing to its people the path when their very
existence is threatened. It is at this time of danger
that this much length of cloth inspires people to
unite under its umbrella and urge them to defend
the honour of their motherland.”

The recommendations made by the said Committee was placed before
the Cabinet whereafter the Flag Code of India 2002 was issued which came
into force with effect from 26.1.2002.

The said Flag Code has been divided into three parts. Part I of the
Code contains the description of the National Flag. Part II provides for the
mode and manner of hoisting/display/use of National Flag by members of
the public, private organizations, educational institutions etc. Part III of the
Code relates to hoisting/display of the National Flag by the Central and State
Governments and their organizations and agencies. From Clause 2.1 of
Section I appearing in Part II of the National Flag, it is now clear that there
shall be no restriction on the display of the National Flag by members of
general public, private organizations, educational institutions etc. except to
the extent provided in the 1950 Act and 1971 Act and any other law enacted
on the subject. Having regard to the aforementioned statutes, as regards
flying of the National Flag, regulations which are 13 in number have been
laid down in the Flag Code, one of them being :

“(i) the Flag shall not be used for commercial
purposes in violation of the emblem and
Names (Prevention of Improper Use) Act,
1950;”

Section I of Part III provides for defence installations/Heads of
Missions/Posts whereas Section II provides for official display. Section II of
Part II provides for as to how the National Flag may be hoisted in
educational institutions. Section III of Part III lays down the manner in
which correct display of the National Flag should be made and in contrast
thereto Section IV provides for incorrect display. Section V provides as to
how misuse of the National Flag should be prevented. Section VI provides
for salute of the Flag. Section VII provides that display with flags of other
Nations and of United Nations.

Although interpretation of the Constitution of India is primarily must
be based on the materials available in India, relevant rules of the other
countries have been enumerated hereinbefore for our guidance.

It can therefore be stated that some countries like Brazil, Canada
allow for the unrestricted use of the Flag by individuals. On the other side of
the spectrum, countries like the UK hold their flag so sacrosanct that
individuals are not permitted to use and display the flag. Other countries all
try to strike a balance between the two extremes, based on the cherished
values of their country, the history behind the evolution of the flag in their
country, etc. Thus, in order to discern whether an individual has a right to
display the flag in India, one will have to discern what are the advantages
and disadvantages of free use and balance that with the vital role played by
the flag in India’s freedom struggle.

There are two main schools of thoughts governing the free use of the
flag. On one hand it is contended that the policy of India has so far been to
restrict the use of the National Flag with a view of ensuring that it is not
dishonored in any manner. The instructions contained in the Flag Code are
intended to ensure that proper respect is shown to the National Flag and that
the Flag is not used indiscriminately. Moreover, a more liberal use of the
National Flag would require greater civic awareness on the part of the
citizens. A sudden swing to a liberal approach in the matter may create
problems, particularly in the matter of ensuring that the correct usages
regarding the National Flag are observed by the citizens at large.
Unrestricted use of the National Flag may result in commercial exploitation
of the Flag. It may be difficult to detect all such instances and take necessary
action. Unrestricted use of the Flag may not attract the same level of respect
and reverence from the citizens as at present. The unrestricted use of the
National Flag may result in its indiscriminate use in processions, meetings,
etc. Instances of insults to the National Flag as a matter of protest may also
occur.

However, on the other hand, there is another set of people who
ardently believe that there exists strong reasons to liberalise the use of
National Flag for a number of reasons, some of them being: –

? Due to the various restrictions imposed on the use and display
of the National Flag, an impression has developed among
people as if the national Flag is meant for Government use only
and the people at large are permitted unrestricted display of
National Flag only on certain limited occasions. This has
probably created a feeling of dissatisfaction among certain
sections of people of India.

? With the electronic media and satellite communication
becoming popular, it is very difficult to ensure that public
display of the National Flag is avoided. For instance, in various
international sports or cultural events, people identify
themselves with their country by displacing the National Flag.
It is an expression of pride. It is an expression of genuine
enthusiasm. If the restrictions imposed on the use of the
National Flag are implemented scrupulously, it would amount
to discouraging the Indian citizens or Indian nationals from
identifying themselves with the Flag of the country.
? The restrictions imposed on the use of the National Flag should
be commensurate with the international practices being adopted
by various democratic countries and the Government should not
impose any restriction, which distances people from the
National Flag.

Thus, there exist two very strong views of thought on whether there
should be free and unrestricted use of the flag allowed to citizens. The stand
taken by other countries definitely has a bearing on the course India has
taken so far and the course to be adopted in the future. It can be seen from
the history, reflected very aptly from the discussions in the Constituent
Assembly that the flag is definitely one of the most revered objects in our
society. It must certainly be treated with the utmost respect and dignity. This
might not be possible without imposing any restrictions on its use. But one
can see from the global scenario, that the major trend is to protect the flag
against mutilation, destruction, etc. and not to prevent individuals from
having any access to the flag, making its use a virtual exclusive privilege of
the government. Since all Indians fought for freedom, it can never be the
intention to deny them use of their National Flag – a symbol of their freedom
in entirety. Thus, one can conclude that the basic intention is to provide
against the destruction, mutilation, etc. of the Flag and to provide certain
basic level rules for when and how it should be compulsorily used. Though
not expressly stated, it must therefore give a right of usage to the citizens,
other than on the specific occasions specified.

Then the question arises, which view is to be accepted. National
anthem, National Flag and National Song are secular symbols of the
nationhood. They represent the supreme collective expression of
commitment and loyalty to the nation as well as patriotism for the country.
They are necessary adjunct of sovereignty being symbols and actions
associated therewith. Can an Indian citizen having regard to the law
prevailing in other countries fly an Indian flag therein or whether a foreigner
can fly his flag in India. If the answer to the question is to be rendered in the
negative, a startling result will follow therefrom inasmuch an Indian citizen
traveling abroad will be entitled to fly the National Flag but not in India
whereas a foreigner would be entitled to do so within the territory of India.
The beauty of the Indian Constitution is that the entire structure of the
country is based thereupon. It is the very pillar upon which the democracy
of India stands. The unity and integrity of India if to be perceived in diverse
situation, the feeling of loyalty, commitment and patriotism can be judged
not only by giving effect to the constitutionalism but also on their secular
symbol unhidden as noticed hereinbefore. The question of this nature has to
be considered not from the answer as to whether their exists an express
provision on the basis whereof a right to fly the National Flag can be rested
or whether there is anything in the Constitution prohibiting or denying the
exercise of such a right. If flying of a National Flag is considered in
absence of any denial thereof either in the Constitution or in any other
statute book, it may be held to be a part of the fundamental right.

Before we proceed further, it is necessary to deal with the question,
whether Flag Code is “law”? Flag Code concededly contains the
executive instructions of the Central Government. It is stated that the
Ministry of Home Affairs, which is competent to issue the instructions
contained in the Flag Code and all matters relating thereto are one of the
items of business allocated to the said Ministry by the President under the
Government of India (Allocation of Business) Rules, 1961 framed in terms
of Article 77 of the Constitution of India. The question, however, is as to
whether the said executive instruction is “law” within the meaning of Article
13 of the Constitution of India. Article 13(3)(a) of the Constitution of India
reads thus :

“13. (3) (a) “Law” includes any Ordinance, order
bye-law, rule, regulation, notification, custom or
usage having in the territory of India the force of
law.”

A bare perusal of the said provision would clearly go to show that
executive instructions would not fall within the aforementioned category.
Such executive instructions may have the force of law for some other
purposes; as for example those instructions which are issued as a supplement
to the legislative power in terms of clause (1) of Article 77 of the
Constitution of India. The necessity as regard determination of the said
question has arisen as the Parliament has not chosen to enact a statute which
would confer at least a statutory right upon a citizen of India to fly a
National Flag. An executive instruction issued by the appellant herein can
any time be replaced by another set of executive instructions and thus
deprive Indian citizens from flying National Flag. Furthermore, such a
question will also arise in the event if it be held that right to fly the National
Flag is a fundamental or a natural right within the meaning of Article 19 of
the Constitution of India; as for the purpose of regulating the exercise of
right of freedom guaranteed under Article 19(1)(a) to (e) and (g) a law must
be made.

In Kharak Singh vs. State of U.P. [AIR 1963 SC 1295], this Court
held :

“Though learned counsel for the respondent started
by attempting such a justification by invoking
section 12 of the Indian Police Act he gave this up
and conceded that the regulations contained in
Chapter XX had no such statutory basis but were
merely executive or departmental instructions
framed for the guidance of the police officers.
They would not therefore be “a Law” which the
state is entitled to make under the relevant clauses
(2) to (6) of Article 19 in order to regulate or
curtail fundamental rights guaranteed by the
several sub-clauses of Article 19(1), nor would the
same be a “a procedure established by law” within
Article 21. The position therefore is that if the
action of the police which is the arm of the
executive of the state is found to infringe any of
the freedom guaranteed to the petitioner the
petitioner would be entitled to the relief of
mandamus which he seeks, to restrain the state
from taking action under the regulations.”

To the same effect are the decisions of this Court in State of Madhya
Pradesh and Another vs. Thakur Bharat Singh
[AIR 1967 SC 1170],
Bijoe, Emmanuel and Others vs. State of Kerala and Others [(1986) 3 SCC
619].

In S.C. Advocates-on-Record Assn. vs. Union of India [(1993) 4 SCC
441], it was held :

“Constitution is the “will” of the people whereas
the statutory laws are the creation of the legislators
who are the elected representatives of the people.
Where the will of the legislature-declared in the
statutes-stands in opposition to that of the people-
declared in the constitution-the will of the people
must prevail.”

In Punit Rai vs. Dinesh Chaudhary [(2003) 8 SCC 204], this Court
held that a circular letter as regard determination of caste of a child born
from a non-Scheduled Caste Hindu father and a Scheduled Caste mother
shall not have the force of the statute, stating :

“The said circular letter has not been issued by the
State in exercise of its power under Article 162 of
the Constitution of India. It is not stated therein
that the decision has been taken by the Cabinet or
any authority authorized in this behalf in terms of
Article 166(3) of the Constitution of India. It is
trite that a circular letter being an administrative
instruction is not a law within the meaning of
Article 13 of the Constitution of India. [See
Dwarka Nath Tewari v. State of Bihar – AIR 1959
SC 249].

Now we come to the core question, whether flying of the National
Flag is a fundamental right?

Part III of the Constitution of India provides for fundamental rights.
By reason of Article 19 of the Constitution of India six rights of freedom
have been guranteed to the citizens of India. Clause (a) of the said right
speaks of freedom of speech and expression. Such a fundamental right is,
however, not absolute. It is subject to the regulatory provisions contained in
clause (2) which reads thus :

(2)”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
interests of the sovereignty and integrity of India,
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.”

The rights specified in Article 19 operate against the State actions.
The rights granted to a citizen of India under Article 19 of the Constitution
of India, it is trite, is not to be considered in isolation as Part III constitutes
an amalgam of rights and, thus, a law falling under Articles 21 and 22 of the
Constitution of India has yet to satisfy the requirements of other Articles in
Part III of the Constitution, such as Articles 14 and 19 of the Constitution of
India.

With a view to find out an answer to the aforementioned question, it
was necessary for us also to take into account : importance of the National
Flag; (2) Constituent Assembly Debates; and (3) Rules existing in other
countries, which have already been adverted to. As would appear from the
discussions made herein before, flying of National Flag being symbol of
expression would come within the purview of Article 19(1) (a) of the
Constitution.

In Victor Chandler International vs. Customs and Excise
Commissioners and another [2000) 2 All ER 315 at p. 322], it was stated :
“27. There are, of course, some gaps in legislation
that cannot be filled by judge made law. But it is
now a well known rule of statutory construction
that an ‘ongoing’ statutory provision should be
treated as ‘always speaking’. The principle is set
out in Bennion Statutory Interpretation (3rd edn,
1997), p.686:

‘(2) It is presumed that Parliament intends
the court to apply to an ongoing Act a construction
that continuously updates its wording to allow for
changes since the Act was initially framed (an
updating construction). While it remains law, it is
to be treated as always speaking….(3) A fixed-time
Act is intended to be applied in the same way
whatever changes might occur after its passing.
Updating construction is not therefore applied to it.

28. These principles received the endorsement
of the Court of Appeal in R. vs. Westminister City
Council, ex p A (1997) 9 Admin LR 504 at 509,
where Lord Woolf MR described the National
Assistance Act 1948 as –

‘a prime example of an Act which is “always
speaking” and so should be construed” on a
construction, that continuously updates its wording
to allow for changes since the Act was initially
framed”.

Constitution being a living organ, its ongoing interpretation is
permissible. The supremacy of the Constitution is essential to bring social
changes in the national polity evolved with the passage of time.

Interpretation of the Constitution is a difficult task. While doing so,
the constitutional courts are not only required to take into consideration their
own experience over the time, the international treatise and covenants but
also keeping the doctrine of flexibility in mind. This Court times without
number has extended the scope and extent of the provisions of the
fundamental rights, having regard to several factors including the intent and
purport of the constitution makers as reflected in Parts IV and IVA of the
Constitution of India.

In developed countries, like Australia, freedom of expression did not
find place in the Australian Constitution. In fact, there is no list of personal
rights of freedom which may be enforced in the courts, listed in the
Australian Constitution, save and except certain personal rights such as the
right to trial by jury (Section 80) and the right to freedom of religion
(Section 116). Despite the same the High Court of Australia beginning from
1992 indicated that the citizens enjoy implied rights to free speech and
communication on matters concerning politics and government, as for
example, permitting political advertising during election campaigns terms as
‘implied freedom of political communication’.

We may note some case law from Australia, in this connection :
In Levy v State of Victoria and Lange v Australian Broadcasting
Corporation, Anne Twomey, Sydney Law Review, Vol 1 No 1, March
1997, it was stated :

“The constitutional implication of freedom of
political communication may have only recently
been recognised in Australia, but it has rapidly
developed through three generations of cases. It
was initially recognised in 1992 on the grounds
that it was necessary for the efficacious operation
of the system of representative government which
is mandated by the text and structure of the
Commonwealth Constitution. In 1994, the
application of the implication was expanded in
Theophanous v Herald & Weekly Times Ltd and
Stephens v West Australian Newspapers Ltd to
constrain State defamation laws, both statute and
common law. In 1996, however, the High Court
has been more restrained in its interpretation of the
extent of the implication and in the development of
further implications which rest upon the
constitutional system of representative
government.”

In The State of Play in the Constitutionally Implied Freedom of
Political Discussion and Bans on Electoral Canvassing in Australia,
George Williams, Parliamentary Library Law and Bills Digest Group
Research Paper 10, 1997, it was observed :

“Despite judicial moves to strengthen protection
for political discussion in Australia, there have
been countervailing political moves to restrict
certain forms of political speech. This has
frequently been driven by inquiries undertaken by
parliamentary committees at both the State and
Federal level. …Does this mean that Australian
Parliaments and the High Court are on a collision
course over free speech in the electoral process?
The answer need not be yes.”

The decisions of the High Court in Australian Capital Television Pty
Ltd v Commonwealth (the Political Broadcasts case) and Nationwide News
Pty Ltd v Wills (the Nationwide News case) mark a significant new
development in Australian constitutional law, in particular because of the
High Court’s recognition of the freedom of communication in relation to
political matters.

Article 5 of the 1988 Brazil Constitution guarantees that “the
expression of thought is free, and anonymity is forbidden… the expression
of intellectual, artistic, scientific, and communications activities is free,
independently of censorship or license” and that “the privacy, private life,
honor and image of persons are inviolable, and the right to compensation for
property or moral damages resulting from their violation is ensured.”

Free speech rights in the Venezuelan constitution are based on the
broad definition of ”freedom of expression” in Article 19 of the Universal
Declaration of Human Rights, which asserts, not only a right to ”freedom of
opinion and expression” but also a right ”to seek, receive and impart
information and ideas through any media and regardless of frontiers.”

Section 2(b) of the Canadian Charter states that “Everyone has the
freedom of thought, belief, opinion and expression, including freedom of the
press and other media of communication.” The section potentially could
cover a wide range of action, from commercial expression to
political expression; from journalistic privilege to hate speech
to pornography. The jurisprudence of the Supreme
Court of Canada has largely been an attempt to carve out: first, the purpose
of s. 2(b) what values does it seek to protect, who should be entitled to its
protection; and second, the scope of s. 2(b), what is ‘expression’?
Freedom of expression is a cornerstone of functioning of the
democracy. Freedom of expression promotes certain values, as noted by
Professor Emerson in 1963: “Maintenance of a system of free expression is
necessary (1) as assuring individual self-fulfillment, (2) as a means of
attaining the truth, (3) as a method of securing participation by the members
of the society in social, including political, decision-making, and (4) as
maintaining the balance between stability and change in society.”
Constitutional commitment to free speech was held to be predicated on the
belief that a free society cannot function with coercive legal censorship in
the hands of persons supporting one ideology who are motivated to use the
power of the censor to suppress opposing viewpoints.
The Canadian approach to freedom of expression allows for a wide
conception of “expression” within s. 2(b). The Supreme Court of Canada has
stated that a wide and inclusionary approach to the interpretation of the
Charter’s free expression guarantee is to be preferred (see Ford v. Quebec
1988 (2) SCR 90, and Irwin Toy v. Quebec (Attorney General) 1989 (1)
SCR 927). Thus, in Irwin Toy, Chief Justice Dickson explained that
“‘expression’ has both a content and a form, and the two can be inextricably
connected. Activity is expressive if it attempts to convey meaning. That
meaning is its content.” Not only is there a freedom of expression, there is
also a freedom not to express. As Justice Beetz said in National Bank of
Canada v. R.C.U. 1984 (1) SCR 269 [p. 377 text], “all freedoms guaranteed
by s. 2 of the Charter necessarily imply reciprocal rights: … freedom of
expression includes the right to not express.”
There are of course limits to free speech and free press guarantees, as
the Canadian Supreme Court is quite ready to point out (see CBC v.
A.G.N.B. 1991 (3) SCR 459). For example, even though the press enjoys
core constitutional rights of access and publication, they do not have
protection for all operational means and methods the press may choose to
adopt. The press does not, for example, enjoy immunity if they run a
pedestrian down in pursuit of a new story under the guise of “freedom of the
press”. Nor is a violent attack on someone (however dramatic the attack may
be) considered to be expression. Understanding freedom of expression
requires not only understanding its place in the Canadian constitution, but
also, understanding it within the context of society and society’s competing
values.

This Court has also extended the meaning of Articles 14, 19 and 21 of
the Constitution of India. [See; Jagdish Saran and Others vs. Union of
India
(1980) 2 SCC 768]
Decisions are many where this Court read various rights in Article 21
of the Constitution of India.

This Court has also interpreted the provisions of the Constitution of
India either in the light of the Directive Principles of the State Policy as
contained in Part IV of the Constitution of India or fundamental duties as
adumbrated in Part IVA thereof or both. Applying the said test and keeping
in view the fact that the right to fly the National Flag is not an absolute right
but a qualified right, such right can be read with having regard to Article 51-
A of the Constitution of India.

In People’s Union for Civil Liberties (PUCL) and Another etc. vs.
Union of India and Another [(2003) 4 SCC 399 at page 403], this Court
held:

“…It is established that fundamental rights
themselves have no fixed content, most of them
are empty vessels into which each generation must
pour its content in the light of its experience. The
attempt of the court should be to expand the reach

and ambit of the fundamental rights by process of
judicial interpretation. The Constitution is
required to be kept young, energetic and alive”.

The right to have a passport was also held to be a part of personal
liberty under Article 21 of the Constitution of India. [See: Maneka Gandhi
vs. Union of India
– [1978 ] 1 SCC 248]. Disturbance to ecological balance
has been held to be hazardous to life within the meaning of Article 21 of the
Constitution of India [See M.C. Mehta vs. Kamal Nath (2000) 6 SCC 213].

Different facets of Article 14 of the Constitution of India have been
discussed in a series of judgments. The expanded notion of the principle of
equality as enunciated by E.P. Royappa vs. State of Tamil Nadu [AIR 1974
SC 555] followed in Maneka Gandhi vs. Union of India [AIR 1978 SC 597
at para 56], R.D. Shetti vs. International Airport Authority of India [AIR
1979 SC 1628], Ajay Hasia vs. Khalid Mujib [AIR 1981 SC 487] and
Neelima Misra vs. Harinder Kaur [(1990) 2 SCC 746].

So far as right of speech and expression is concerned, vis-`-vis
censor and other regulations thereof, this Court in Kameshwar Prasad vs.
State of Bihar [AIR 1962 SC 1166] observed :

“Without going very much into the niceties of
language it might be broadly stated that a
demonstration is a visible manifestation of the
feelings or sentiments of an individual or a group.
It is thus a communication of one’s ideas to others
to whom it is intended to be conveyed. It is in
effect therefore a form of speech or of expression,
because speech need not be vocal since signs made
by a dumb person would also be a form of speech.”

In L.I.C. vs. Professor Manubhai D. Shah, [(1992) 3 SCC 637], it
was observed :

“5. Speech is God’s gift to mankind. Through
speech a human being conveys his thoughts,
sentiments and feelings to others. Freedom of
speech and expression is thus a natural right which
a human being acquires on birth. It is, therefore, a
basic human right. Everyone has the right to
freedom of opinion and expression; the right
includes freedom to hold opinions without
interference and to seek and receive and impart
information and ideas through any media and
regardless of frontiers.”

6. A constitutional provision is never static, it is
ever-evolving and ever-changing and, therefore,
does not admit of a narrow, pedantic or syllogistic
approach. If such an approach had been adopted by
the American Courts, the First Amendment –
(1971) – “Congress shall make no law abridging
the freedom of speech, or of the press” – would
have been restricted in its application to the
situation then obtaining and would not have
catered to the changed situation arising on account
of the transformation of the print media. It was the
broad approach adopted by the Court which
enabled them to chart out the contours on ever-
expanding notions of press freedom. In Dennis v.
United States (341 US 494 : 95 L Ed 1137 (1951))
Justice Frankfurter observed :

“… The language of the First Amendment is to be
read not as barren words found in a dictionary but
as symbols of historic experience illuminated by
the presuppositions of those who employed them.”
Adopting this approach in Joseph Burstyn, Inc. v.
Wilson (343 US 495) the Court rejected its earlier
determination to the contrary in Mutual Film
Corporation v. Industrial Commission of Ohio
(236 US 230) and concluded that expression
through motion pictures is included within the
protection of the First Amendment. The Court thus
expanded the reach of the First Amendment by
placing a liberal construction on the language of
that provision. It will thus be seen that the
American Supreme Court has always placed a
broad interpretation on the constitutional provision
for the obvious reason that the Constitution has to
serve the needs of an ever-changing society.

7. The same trend is discernible from the decisions
of the Indian courts also. It must be appreciated
that the Indian Constitution has separately
enshrined the fundamental rights in Part III of the
Constitution since they represent the basic values
which the people of India cherished when they
gave unto themselves the Constitution for free
India. That was with a view to ensuring that their
honour, dignity and self respect will be protected
in free India. They had learnt a bitter lesson from
the behavior of those in authority during the
colonial rule. They were, therefore, not prepared to
leave anything to chance. They, therefore,
considered it of importance to protect specific
basic human rights by incorporating a Bill of
Rights in the Constitution in the form of
fundamental rights. These fundamental rights were
intended to serve generation after generation. They
had to be stated in broad terms leaving scope for
expansion by courts. Such an intention must be
ascribed to the Constitution-makers since they had
themselves made provisions in the Constitution to
bring about a socio-economic transformation. That
being so, it is reasonable to infer that the
Constitution-makers employed a broad
phraseology while drafting the fundamental rights
so that they may be able to cater to the needs of a
changing society…”

8. The words “freedom of speech and expression”
must, therefore, be broadly construed to include
the freedom to circulate one’s views by words of
mouth or in writing or through audio-visual
instrumentalities. It, therefore, includes the right to
propagate one’s views through the print media or
through any other communication channel e.g. the
radio and the television. Every citizen of this free
country, therefore, has the right to air his or her
views through the printing and/or the electronic
media subject of course to permissible restrictions
imposed under Article 19(2) of the Constitution.
The print media, the radio and the tiny screen play
the role of public educations, so vital to the growth
of a healthy democracy. Freedom to air one’s
views is the lifeline of any democratic institution
and any attempt to stifle, suffocate or gag this right
would sound a death-knell to democracy and
would help usher in autocracy or dictatorship….”

From the aforementioned observation, it is evident that LIC’s refusal
to publish respondent’s rejoinder was unfair and amounted to denial of his
right under Article 19(1)(a) of the Constitution of India.

In Secretary, Ministry of Information and Broadcasting vs. Cricket
Association of Bengal and Others [(1995) 2 SCC 161], it was observed :

“The freedom of speech and expression
includes right to acquire information and to
disseminate it. Freedom of speech and expression
is necessary, for self-expression which is an
important means of free conscience and self-
fulfilment. It enables people to contribute to
debates on social and moral issues. It is the best
way to find a truest model of anything, since it is
only through it that the widest possible range of
ideas can circulate. It is the only vehicle of
political discourse so essential to democracy.
Equally important is the role if plays in facilitating
artistic and scholarly endeavours of all sorts.”

“45. The burden is on the authority to justify the
restrictions. Public order is not the same thing as
public safety and hence no restrictions can be
placed on the right to freedom of speech and
expression on the ground that public safety is
endangered. Unlike in the American Constitution,
limitations on fundamental rights are specifically
spelt out under Article 19(2) of our Constitution.
Hence no restrictions can be placed on the right to
freedom of speech and expression on grounds
other than those specified under Article 19(2).”

Thus, the right to impart and receive information by air waves and
otherwise is a species of the right of freedom of speech and expression
guaranteed by Article 19(1)(a) of the Constitution.

In Indian Express Newspapers vs. Union of India & Ors. [(1985) 1
SCC 641], the law is stated in the following terms :

“Freedom of expression, as learned writers have
observed, has four broad social purposes to serve :

(i) it helps an individual to attain self fulfillment,

(ii) it is assists in the discovery of truth, (iii) it
strengthens the capacity of an individual in
participating in decision-making and (iv) it
provides a mechanism by which it would be
possible to establish a reasonable balance between
stability and social change. All members of
society should be able to form their own beliefs
and communicate them freely to others. In sum,
the fundamental principle involved here is the
people’s right to know. Freedom of speech and
expression should, therefore, receive a generous
support from all those who believe in the
participation of people in the administration.”

Thus, the burden of import duty imposed on newsprint was held to be
a restriction protected by Article 19(1)(a) of the Constitution of India.

In Tata Press Ltd. vs. MTNL and Others [(1995) 5 SCC 139], it was
observed :

“In a democratic economy free flow of
commercial information is indispensable. There
cannot be honest and economical marketing by the
public at large without being educated by the
information disseminated through advertisements.
The economic system in a democracy would be
handicapped without there being freedom of
“commercial speech”.

Thus, commercial speech has been held to be part of freedom of
speech and expression guaranteed under Article 19(1)(a) of the Constitution
of India.

In Bennett Coleman & Co. vs. Union of India & Ors. [(1972) 2 SCC
788] it was held :

“80. The faith of a citizen is that political wisdom
and virtue will sustain themselves in the free
market of ideas so long as the channels of
communication are left open. The faith in the
popular Government rests on the old dictum, “let
the people have the truth and the freedom to
discuss it and all will go well.” The liberty of the
press remains an “Art of the Covenant” in every
democracy. Steel will yield products of steel.”

It was further observed :

“97. Political philosophers and historians have
taught us that intellectual advances made by our
civilisation would have been impossible without
freedom of speech and expression. At any rate,
political democracy is based on the assumption that
such freedom must be jealously guarded. Voltaire
expressed a democrat’s faith when he told an
adversary in argument : “I do not agree with a word
you say, but I will defend to the death your right to
say it”. Champions of human freedom of thought
and expression, throughout the ages, have realised
that intellectual paralysis creeps over a Society
which denies, is however subtle a form, due freedom
of thought and expression to its members.”

In Gajanan Visheshwar Birjur vs. Union of India [(1994) 5 SCC
550], this court held :

10. Before parting with this case, we must express
our unhappiness with attempts at thought control
in a democratic society like ours. Human history is
witness to the fact that all evolution and all
progress is because of power of thought and that
every attempt at thought control is doomed to
failure. An idea can never be killed. Suppression
can never be a successful permanent policy. Any
surface serenity it creates is a false one. It will
erupt one day. Our Constitution permits a free
trade, if we can use the expression, in ideas and
ideologies. It guarantees freedom of thought and
expression – the only limitation being a law in
terms of clause (2) of Article 19 of the
Constitution. Thought control is alien to our
constitutional scheme. To the same effect are the
observations of Robert Jackson, J. in American
Communications Association v. Douds (339 US
382, 442-43 (1950) : 94 L Ed 925) with reference
to the U.S. Constitution :

“Thought control is a copyright of
totalitarianism, and we have no claim to it. It is
not the function of our Government to keep the
citizen from falling into error; it is the function
of the citizen to keep the Government from
falling into error. We could justify any
censorship only when the censors are better
shielded against error than the censored.”

In Hindustan Times and Others vs. State of U.P. and Another
[(2003) 1 SCC 591], this Court noticed as to how the right of its
shareholders to have a free press is a fundamental right keeping in view the
fact that the newspapers serve as a medium of exercise of freedom of
speech. Referring to Sakal Papers (P) Ltd. vs. Union of India [AIR 1962
SC 305], Tata Press Ltd. (supra) and Bennett Coleman (supra), it was held :
“It is neither in doubt nor in dispute that for
the purpose of meeting the costs of the newsprint
as also for meeting other financial liabilities which
would include the liability to pay wages,
allowances and gratuity etc to the working
journalists as also liability to pay a reasonable
profit to the shareholders vis-`-vis making the
newspapers available to the readers at a price at
which they can afford to purchase it, the
petitioners have no other option but to collect more
funds by publishing commercial and other
advertisements in the newspaper.”

This Court, thus, held that no tax can be levied on the newsprint for
the purpose of granting wages, allowances and gratuity etc. to the working
journalists.

In this connection, it is useful to note the first amendment of the
Constitution of the United States of America in respect of Religion and Free
Expression :

“Congress shall make no law respecting an
establishment of religion, or prohibiting the
free exercise thereof; or abridging the
freedom of speech, or of the press; or the right
of the people peaceably to assemble, and to
petition the Government for a redress of
grievances.”

The law of the United States of America not only recognize the right
to fly National flag but it has gone to the extent of holding that the flag
burning as an expression of free speech and free expression of its citizens
against the establishment but we do not approve later part of right.

In Harold Omand Spence 41 L Ed 2d 842, it was held
“He displayed it as a flag of his country in a
way closely analogous to the manner in which
flags have always been used to convey ideas.
Moreover, his message was direct, likely to be
understood, and within the contours of the First
Amendment.”

In Sidney Street v. State of New York, 22 L Ed 2d 572, it was held :
“we are unable to sustain a conviction that
may have rested on a form of expression, however
distasteful, which the Constitution tolerates and
protects.”

In Texas v. Johnson, 105 L Ed 2d 345 at 345 it was held :
“But whether or not he could appreciate the
enormity of the offence he gave, the fact remains
that his acts were speech, in both the technical and
the fundamental meaning of the Constitution. So I
agree with the Court that he must go free.”

In US v. Shawn D. Eichman, 110 L Ed 2d 287, it was held :
“Government may create national symbols,
promote them, and encourage their respectful
treatment. But the Flag Protection Act of 1989
goes well beyond this by criminally prescribing
expressive conduct because of its likely
communicative impact.”

We may, however, notice that in Board of Educ. V. Barnette, 319
US 624, it has been held :

“Freedom to differ is not limited to
things that do not matter much. That would
be a mere shadow of freedom. The test of its
substance is the right to differ as to things that
touch the heart of the existing order.

If there is any fixed star in our
constitutional constellation, it is that no
official, high or petty, can prescribe what shall
be orthodox in politics, nationalism, religion,
or other matters of opinion or force citizens to
confess by word or act their faith therein. If
there are any circumstances which permit an
exception, they do not now occur to us.”

Here it is necessary to notice the distinction between the Constitution
of India and that of United States of America and that is that in U.S.A. the
first amendment gives an absolute right to a citizen of religion and free
expression, but under Constitution of India Article 19(1)(a) does not confer
such an absolute right of free speech and expression. It only provides for a
qualified right. Such a fundamental right of a citizen of speech and
expression is subject to the regulatory measures contained in clause (2)
thereof. So long as the expression is confined to nationalism, patriotism and
love for motherland, the use of the National Flag by way of expression of
those sentiments would be a fundamental right. It cannot be used for
commercial purpose or otherwise.

Flag Code is not a statute; thereby the Fundamental Right under
Article 19(1) (a) is not regulated. But the guidelines as laid down under the
Flag Code deserve to be followed to the extent it provides for preservation of
dignity and respect for the national flag. The right to fly the National Flag is
not an absolute right. The freedom of expression for the purpose of giving a
feeling of nationalism and for that purpose all that is required to be done is
that the duty to respect the flag must be strictly obeyed. The pride of a
person involved in flying the Flag is the pride to be an Indian and that, thus,
in all respects to it must be shown. The state may not tolerate even the
slightest disrespect.

Last question which arises in this respect is whether the right to fly the
National Flag is to be considered in the context of fundamental duties.

Every right is coupled with a duty. Part III of the Constitution of
India although confers rights, duties and regulations are inherent thereunder.
Such reasonable regulations have been found to be contained in the
provisions of Part III of the Constitution of India, apart from clauses 2 to 4
and 6 of Article 19 of the Constitution of India.
Thus, this right is subject to certain restrictions which can be read
from Chapter IV A. Article 51A(c) reads as under:

“(c) to uphold and protect the sovereignty, unity and
integrity of India.”

The question as to whether Article 51-A is not justiciable or
enforceable thus takes a backseat. In Indian Handicraft Emporium and
Others vs. Union of India and Others
[JT 2003 (7) SC 446], it was held :
“The provisions of the statute are also required to
be considered keeping in view Article 48-A and
Article 51A(g) of the Constitution of India which
are in the following terms:

“48-A. Protection and improvement of
environment and safeguarding of forests and
wild life.– The State shall endeavour to protect
and improve the environment and to safeguard the
forests and wild life of the country.”

“51-A. Fundamental duties. — It shall be the
duty of every citizen of India —

… … … … … … …

(g) to protect and improve the natural environment
including forests, lakes, rivers and wild life, and
to have compassion for living creatures;”

We cannot shut our eyes to the
statements made in Article 48-A of the
Constitution of India which enjoins upon the State
to protect and improve the environment and to
safeguard the forests and wild life of the country.
What is destructive of environment, forest and
wild life, thus, being contrary to the Directive
Principles of the State Policy which is fundamental
in the governance of the country must be given its
full effect. Similarly, the principles of Chapter
IVA must also be given its full effect. Clause (g)
of Article 51A requires every citizen to protect and
improve the natural environment including forests,
lakes, rivers and wild life and to have compassion
for living creatures. The amendments have to be
carried out keeping in view the aforementioned
provisions.

The recent amendments made in the Flag Code by the Union of India
and the stand taken by the learned Solicitor General that the Central
Government is not against the flying of the Flag by an individual is itself
indicative of the fact that a liberal construction so far as Article 19(1) (a) is
concerned may be adopted. The extreme proposition of law taken in the
American decisions that burning of the flag is an expression of anger cannot
be accepted in India as it would amount to disrespect of the National Flag.

This Court in S. Rangarajan etc. vs. P. Jagjivan Ram and Others
[(1989) 2 SCC 574], laid down the law in the following terms :

“We are amused yet troubled by the stand taken by the
State Government with regard to the film which has
received the National Award. We want to put the
anguished question, what good is the protection of
freedom of expression if the State does not take care to
protect it? If the film is unobjectionable and cannot
constitutionally be restricted under Article 19(2),
freedom of expression cannot be suppressed on account
of threat of demonstration and processions or threats of
violence. That would tantamount to negation of the rule
of law and a surrender to blackmail and intimidation. It
is the duty of the State to protect the freedom of
expression since it is a liberty guaranteed against the
State. The State cannot plead its inability to handle the
hostile audience problem. It is its obligatory duty to
prevent it and protect the freedom of expression.”

In Ranganath Misra vs. Union of India and Others [(2003) 7 SCC
133], this Court referred to the recommendations of Justice Verma
Committee, which has been taken note by the National Commission to
Review the Working of the Constitution, which are as under :
“Duties are observed by individuals as a result of
dictates of the social system and the environment
in which one lives, under the influence of role
models, or on account of punitive provisions of
law. It may be necessary to enact suitable
legislation wherever necessary to require
obedience of obligations by the citizens. If the
existing laws are inadequate to enforce the needed
discipline, the legislative vacuum needs to be
filled. If legislation and judicial directions are
available and still there are violations of
fundamental duties by the citizens, this would call
for other strategies for making them operational.
The desired enforceability can be better
achieved by providing not merely for legal
sanctions but also combining it with social
sanctions and to facilitate the performance of the
task through exemplar, role models. The element
of compulsion in legal sanction when combined
with the natural urge for obedience of the norms to
attract social approbation would make the citizens
willing participants in the exercise. The real task,
therefore, is to devise methods which are a
combination of these aspects to ensure a ready
acceptance of the programme by the general
citizenry and the youth, in particular.

The Committee is strongly of the view that
the significance of dignity of the individual in all
its facets and objective of overall development of
the personality of the individual must be
emphasized in the curriculum at all the stages of
education. This requires consciousness of
citizenship values which are a combination of
rights and duties, and together give rise to social
responsibilities. Methods must be devised to
operationalize this concept as a constitutional
value in our educational curriculum and in co-
curricular activities, in schools and colleges.”

This Court directed that the recommendations of the said Committee
should be considered by the Central Government in the right earnest and to
take appropriate steps for the implementation thereof.
The right to fly the National Flag is a fundamental right but subject to
restrictions. The right is not unfettered, unsubscribed, unrestricted and
unchannelled one. Even assertion of the right to respectfully fly the flag vis-
a-vis the mere right to fly the flag is regulated and controlled by two
significant parliamentary enactments, namely, the Emblems and Names
(Prevention of Improper Use) Act, 1950 and the Prevention of Insults to
National Honour Act, 1971.

The courts jealously protects the honour of the National Flag as would
be noticed from a decision of a Division Bench of the Andhra Pradesh Court
of which one of us, Sinha, J. was a party, in A. Satya Phaneendra vs. S.H.O.
Kodad (PS) Nalgonda and Others [2001 (2) ALT 141], wherein considering
a letter enclosing therewith a tri-coloured cloth resembling the National Flag
which was sold as handkerchief, the court referring to the provisions of the
said Acts held and directed :

“9. The aforementioned provisions, having regard
to the purpose and object thereof, must be given
strict construction. They also must be construed in
the context of Article 51-A of the Constitution of
India.

10. The provisions of the aforementioned Acts
and the Flag Code of India clearly state the reasons
as to why the same had to be enacted by the
Parliament inasmuch as it is expected of every
citizen of India to pay respect to the National Flag,
National Anthem and the Constitution of India
they deserve and any case involving deliberate
disrespect thereto must be seriously dealt with…”

11. The appropriate authorities including the
Collector of Nalgonda District and the
Superintendent of Police, Nalgonda should have
taken all steps to prevent the misuse of the Indian
National Flag.

12. They evidently have failed to perform their
statutory duties.

13. Having regard to the fact that it has been
stated in the letter dated 15.12.2000 that the writer
thereof is not aware of the name(s) of the person(s)
manufacturing the same, we direct the State and in
particular the District Collector and the
Superintendent of Police, Nalgonda District to take
steps to conduct investigation with regard to the
misuse of the National Flag and see to it that the
offenders are brought to book. Let a copy of this
order be sent to the Chief Secretary to the
Government of Andhra Pradesh so that necessary
directions to all concerned may be issued so as to
prevent such misuse of the Indian National Flag.
Accordingly, we dispose of this writ petition. No
costs.”

We, however, hope and trust that the Parliament, keeping in view the
importance of the question involved in this matter, shall make a suitable
enactment for the aforementioned purpose.
For the aforesaid reason, we hold that- (i) Right to fly the National
Flag freely with respect and dignity is a fundamental right of a citizen within
the meaning of Article 19(1) (a) of the Constitution of India being an
expression and manifestation of his allegiance and feelings and sentiments
of pride for the nation; (ii) The fundamental right to fly National Flag is not
an absolute right but a qualified one being subject to reasonable restrictions
under clause 2 of Article 19 of the Constitution of India; (iii) The Emblems
and Names (Prevention of Improper Use) Act, 1950 and the Prevention of
Insults to National Honour Act, 1971 regulate the use of the National Flag ;

(iv) Flag Code although is not a law within the meaning of Article 13(3)(a)
of the Constitution of India for the purpose of clause (2) of Article 19
thereof, it would not restrictively regulate the free exercise of the right of
flying the national flag. However, the Flag Code to the extent it provides for
preserving respect and dignity of the National Flag, the same deserves to be
followed. (v) For the purpose of interpretation of the constitutional scheme
and for the purpose of maintaining a balance between the fundamental/legal
rights of a citizen vis-`-vis, the regulatory measures/restrictions, both Parts
IV and IVA of the Constitution of India can be taken recourse to.
For the reasons aforementioned, we do not find any merit in this
appeal which is accordingly dismissed. But in the facts and circumstances
of this case, there shall be no order as to costs.