CASE NO.: Appeal (civil) 5354 of 2002 PETITIONER: Surjit Singh RESPONDENT: Mahanagar Telephone Nigam Ltd DATE OF JUDGMENT: 21/04/2008 BENCH: H. K. Sema & Markandey Katju JUDGMENT:
J U D G M E N T
REPORTABLE
CIVIL APPEAL NO. 5354 OF 2002
Markandey Katju, J.
1. This appeal by special leave has been filed against the impugned
judgment of the Division Bench of the Delhi High Court dated 10.1.2002 in
LPA No. 665 of 2001.
2. Heard Shri R.L. Kapoor, learned counsel for the appellant and Shri
Amarendra Saran, learned Addl. Solicitor General for the respondent.
3. The facts of the case are that the appellant and his wife are living
together at their residence in Rajouri Garden, Delhi. At that residence, there
is one telephone line bearing No. 5121187 in the name of appellant Surjit
Singh and there is also another telephone line bearing No. 5416493 at the
same residence in the name of the appellant’s wife. There is a third
telephone line bearing No. 3265301 in the name of the appellant and
installed at the business premises of the appellant at 1195, Chahrahat
Building, Jama Masjid, Delhi.
4. It appears that there were arrears of telephone dues in connection with
line No. 5416493 which was in the name of the appellant’s wife. For non-
payment of the telephone dues in connection with this line, the other two
lines in the name of the appellant being 5121187 at his residential premises
and line No. 3265301 at his business premises were disconnected.
5. The contention of the appellant was that the telephone lines in his own
name being line No. 5121187 at his residence and line No. 3265301 at his
business premises should not be disconnected on account of non-payment of
dues in connection with the line in the name of his wife being line No.
5416493. He contended that he and his wife are two separate legal entities,
and he could not be penalized for the fault of his wife.
6. The appellant filed a writ petition in the Delhi High Court which was
dismissed by a learned Single Judge by his judgment dated 25.9.2001 and
his appeal before the Division Bench of the High Court was also dismissed
by the impugned judgment dated 10.1.2002. Hence, this appeal before this
Court.
7. Learned counsel for the appellant has relied on Rule 443 of the Indian
Telegraph Rules which states:
“443. Default of payment — If, on or before the due date,
the rent or other charges in respect of the telephone
service provided are not paid by the subscriber in
accordance with these rules, or bills for charges in
respect of calls of phonograms or other dues from the
subscriber are not duly paid by him, any telephone or
telephones or any telex service rented by him, may be
disconnected without notice. The telephone or
telephones, or the telex so disconnected may, if the
Telegraph Authority thinks fit, be restored, if the
defaulting subscriber pays the outstanding dues and the
reconnection fee together with the rental for such portion
of the intervening period as may be prescribed by the
Telegraph Authority from time to time. The subscriber
shall pay all the above charges within such period as may
be prescribed by the telegraph authority from time to
time.”
8. Learned counsel for the appellant submitted that in view of Rule 443
the telephone lines in the name of the appellant could not have been
disconnected because of non-payment of dues in respect of the line in the
name of his wife.
9. Learned counsel for the appellant invited our attention to the decision
of a Learned Single Judge of the Bombay High Court in Dr. B.V. Manek
vs. Mahanagar Telephone Nigam Ltd AIR 1996 Bom 53. We have
carefully perused the aforesaid decision and find that it is distinguishable. In
that case, the telephone line of the petitioner had been disconnected because
of non-payment of the dues of another line which was in the name of his
father. The learned Single Judge of the High Court held that the Department
cannot disconnect the telephone of the subscriber on account of the default
committed by a relation of such subscriber. It has not been mentioned in the
said decision of the Bombay High Court that the petitioner’s father was
economically dependent on the petitioner.
10. In the present case which is before us it has come on the record that
the appellant’s wife is a housewife who is living with the appellant at his
residential premises at Rajouri Garden, Delhi. It has not been alleged that
the appellant’s wife has an independent source of income by doing some
business or by some service etc. In these circumstances, it can be inferred
that the payment of the bill of the telephone line in the name of the
appellant’s wife was being made by the appellant himself, since his wife has
no independent source of income and is economically dependent on him.
11. In our opinion, we have to draw a distinction between the cases where
a relative who though living in the same house has an independent source of
income, and cases where one relative is dependent on another. While in the
former case if there are two different lines, one in the name of the relative
who is economically independent and has his own source of income and the
other in the name of the petitioner, it could be held that non-payment of dues
by the relative cannot lead to the consequence of the disconnection of the
telephone line of the petitioner. However, in the latter category of cases i.e.
where one relative is economically dependent on another, the position, in our
opinion, is wholly different. For instance, if there is a telephone line in the
name of a minor child of a father, and another telephone line in the name of
the father, and both of them are living together in the same house, then
obviously the telephone bills of the telephone line in the name of the minor
child is being paid by the father. Hence, in our opinion, for non-payment of
the bills of the telephone line in the name of the minor child, the telephone
line of the father can be disconnected.
12. Similarly, there can be a case where the husband and wife are living in
the same house and both have independent sources of income, and the wife
herself is paying for the bills in connection with the telephone line in her
own name, whereas the husband is paying for the bills of his own telephone
line. In such a case, for non-payment of the bill of the wife the telephone
line of the husband cannot be disconnected.
13. As stated above, in the judgment of the learned Single Judge of the
Bombay High Court, it is not mentioned that the father was economically
dependent on the petitioner. Hence, the aforesaid decision can be of no help
in deciding the present dispute, since necessary factual details are lacking.
14. Learned counsel for the appellant then invited our attention to the
decision of a learned Single Judge of the Andhra Pradesh High Court in Y.
Pridhvi Kumar vs. The General Manager, Telecom District, Hyderabad
AIR 1993 AP 131. We have carefully perused the said decision and find
that that decision is also distinguishable. In the said decision it appears that
there was a telephone line in the name of the mother and another telephone
line in the name of the son, and both were living together. There were dues
in the name of the mother and it was held by the Andhra Pradesh High Court
that in that situation the liability could not be fastened on the son and his
telephone line could not be disconnected. It is not clear from the aforesaid
decision of the Andhra Pradesh High Court whether the mother was
economically dependent on her son. It is quite possible that the mother was
economically dependent on her husband who was paying her bills. It is also
possible that the mother was a working woman with an independent source
of income. Hence, the appellant in the present case cannot derive any
benefit from the aforesaid decision of the Andhra Pradesh High Court.
15. Learned counsel for the appellant also sought to rely on the decision
in Santokh Singh vs. Divisional Engineer, Telephones, Shillong and
others AIR 1990 Gauhati 47. However, it appears that an appeal was filed
against the aforesaid judgment in this Court being Civil Appeal No.
2849/1991 titled Divisional Engineer Telephone & Ors. vs. Sardar
Santokh Singh decided on 22.4.2001 by this Court. In the said decision it
was held that the judgment of the Gauhati High Court in Santokh Singh vs.
Divisional Engineer Telephone & Ors shall not be treated as a precedent.
16. On the other hand, learned counsel for the respondent has relied on
the decision of a Division Bench of the Delhi High Court in Madan Tayal
& Pran Kr. Tayal vs. MTNL 1989 (16) DRJ 51, the decision of a learned
Single Judge of the Delhi High Court in Rajiv Gosain vs. MTNL in Civil
Writ Petition No. 6343/1981 decided on 20.4.2000, and the decision of a
learned Single Judge of Delhi High Court in Sukh Dayal Narula vs. MTNL
in Civil Writ Petition No. 1693/1996 decided on 26.9.1997. In these
decisions the Delhi High Court has held that the telephone line of a
subscriber can be disconnected for non-payment of dues of a relative who is
living in the same premises. Learned counsel also relied on the decision of
the Gujarat High Court in Indravadan Pranlal Shah vs. General
Manager, Ahmedabad Telephones District Kharpur, Ahmedabad &
Anr. AIR 1990 Guj 85 in which it was held that the telephone of the
petitioner can be disconnected if there is failure by the firm in which he is a
partner to pay the dues of the telephone line in the name of the firm.
17. Learned counsel for the appellant has invited our attention to Rule
2(pp) of the Indian Telegraph Rules, 1951 which defines a ‘subscriber’ as
follows:
” ‘Subscriber’ means a person to whom a telephone
service has been provided by means of an installation
under these rules or under an agreement”.
18. Learned counsel for the appellant submitted that in view of the
definition of subscriber in Rule 2(pp), the telephone lines in the name of the
appellant could not have been disconnected for default in the payment of
dues in connection with the telephone line in the name of his wife.
19. We have already stated above that where two relatives are living in
the same house a distinction has to be drawn between a telephone line in the
name of a person who is economically dependent on another (who may be
the husband, father etc.), and the telephone line in the name of a person who
has an independent source of income from which he is paying the telephone
bills. In the case of the former, i.e. a person who is economically dependent
on another who is paying his telephone bills, the telephone line in the name
of such other relative on whom the subscriber is dependent can be
disconnected for non-payment of the telephone bills of the nominal
subscriber.
20. Learned counsel for the appellant protested that such an interpretation
would be in the teeth of the language used in Rule 443 read with Rule 2(pp)
of the Indian Telegraph Rules.
21. It is true that on a literal interpretation of Rule 443, we would have to
accept the contention of learned counsel for the appellant. However, in our
opinion, in this case, the literal rule has not to be adopted, because we have
also to see the intention of the rule. The intention obviously was that
payment of telephone dues should be made promptly, otherwise the
telephone department will suffer. We have, therefore, to take an
interpretation which effectuates and furthers the intention of Rule 443, i.e.
the telephone bills should be paid in time.
22. In the case of a wife who is a housewife and is economically
dependent on her husband, obviously the telephone bills in connection with
the line in her name are being paid by her husband and not by herself.
Hence, we have to adopt a purposive construction in this case and not go by
the literal rule of interpretation.
23. Though, no doubt, ordinarily the literal rule should be applied while
interpreting a statute or statutory rule, but the literal rule is not always the
only rule of interpretation of a provision in a statute, and in exceptional
cases the literal rule can be departed from. As observed in the Constitution
Bench decision of this Court in R.L. Arora vs. State of Uttar Pradesh and
others 1964 (6) SCR 784:
“Further, a literal interpretation is not always the only
interpretation of a provision in a statute, and the court has
to look at the setting in which the words are used and the
circumstances in which the law came to be passed to
decide whether there is something implicit behind the
words actually used which would control the literal
meaning of the words used in a provision of the statute.
It is permissible to control the wide language used in a
statute if that is possible by the setting in which the
words are used and the intention of the law-making body
which may be apparent from the circumstances in which
the particular provision came to be made.”
(emphasis supplied)
24. Hence it follows that to interpret a statute one has to sometimes
consider the context in which it has been made and the purpose and object
which it seeks to achieve. A too literal interpretation may sometimes
frustrate the very object of the statute, and such an approach should be
eschewed by the Court.
25. In Hindustan Lever Ltd. vs. Ashok Vishnu Kate and others
1995(6) SCC 326 (vide para 42) this Court observed:
“Francis Bennion in his Statutory Interpretation
Second Edn., has dealt with the Functional Construction
Rule in Part XV of his book. The nature of purposive
construction is dealt with in Part XX at p. 659 thus:
“A purposive construction of an enactment is
one which gives effect to the legislative purpose
by-
(a) following the literal meaning of the
enactment where that meaning is in accordance
with the legislative purpose (in this Code called a
purposive-and-literal construction), or
(b) applying a strained meaning where the
literal meaning is not in accordance with the
legislative purpose (in the Code called a
purposive and strained construction).”
At p. 661 of the same book, the author has considered the
topic of “Purposive Construction” in contrast with literal
construction. The learned author has observed as under:
“Contrast with literal construction – Although
the term ‘purposive construction’ is not new, its
entry into fashion betokens a swing by the
appellate courts away from literal construction.
Lord Diplock said in 1975: ‘If one looks back to
the actual decisions of the [House of Lords] on
questions of statutory construction over the last
30 years one cannot fail to be struck by the
evidence of a trend away from the purely literal
towards the purposive construction of statutory
provisions’. The matter was summed up by
Lord Diplock in this way –
…I am not reluctant to adopt a purposive
construction where to apply the literal meaning
of the legislative language used would lead to
results which would clearly defeat the purposes
of the Act. But in doing so the task on which a
court of justice is engaged remains one of
construction, even where this involves reading
into the Act words which are not expressly
included in it.”
(emphasis supplied)
We respectfully agree with the view expressed above.
26. In our opinion, in this case, a purposive construction has to be adopted
in interpreting Rule 443 of the Indian Telegraph Rules.
27. We may also consider the matter from the point of view of our
traditional principles of interpretation. The great Sanskrit grammarian
Nagesh Bhatt in his book ‘Param Laghu Manjusha’ has said that a word or
phrase can have three meanings:
“(i) Abhidha i.e. literal meaning; (ii) Lakshana
i.e. the indicative or suggestive meaning; (iii) Vyanjana
i.e. the figurative meaning.
Usually the literal meaning is followed, but some
times the suggestive or figurative meanings are adopted.
As regards the suggestive meaning (Lakshana) the oft
quoted example is ‘xaxk;ke~ a?kks”k’ : i.e. “I
live on the Ganges.” This sentence cannot be literally
interpreted because no one can live on the surface of the
Ganges river. Hence it has to be interpreted to mean “I
live on the bank of the Ganga river.”
As regards the third meaning Vyanjana, the oft
quoted example is ‘xrks vLredZ’ which means:
“The sun has set.” Here the real meaning has in fact nothing
to do with the sun or its setting, but it really means “light
the lamp” or “let us go home” (because the sun has
set).
28. In our opinion, in the present case, we have to adopt the Lakshana (or
Linga) rule of interpretation rather than the Shruti or Abidha (the literal)
rule. In other words, Rule 443 of the Indian Telegraph Rule has to be
interpreted in a purposive sense. Hence the telephone line in the name of the
person who is really paying the bills in connection with the telephone line in
the name of another person who is economically dependent on the former
can be disconnected for non payment of bills in connection with the
telephone line in the name of the latter. Such an interpretation would
effectuate the intention of Rule 443, which is that telephone bills should be
paid promptly.
29. Also, it would make no difference whether the telephone line is at the
residence or at the business premises, even if the two are entirely separate.
Hence in our opinion both the telephone lines in the name of the appellant,
one at his residence and the other at his business premises, can be
disconnected for non-payment of the dues in connection with the line in the
name of his dependent wife.
30. We can also utilize the Mimansa Rules of Interpretation in
interpreting Rule 443.
31. It is deeply regrettable that in our Courts of law, lawyers quote
Maxwell and Craies but nobody refers to the Mimansa Principles of
Interpretation. Today our so-called educated people are largely unaware
about the great intellectual achievements of our ancestors and the intellectual
treasury they have bequeathed us. The Mimansa Principles of Interpretation
is part of that intellectual treasury, but it is distressing to note that apart from
a reference to these principles in the judgment of Sir John Edge, the then
Chief Justice of Allahabad High Court, in Beni Prasad v. Hardai Devi (1892)
ILR 14 All 67 (FB), there has been almost no utilization of these principles
even in our own country (except by one of us, M. Katju, J.).
32. It may be mentioned that the Mimansa Rules of Interpretation were
our traditional principles of interpretation used for over two and a half
thousand years, laid down by Jaimini whose Sutras were explained by
Shabar, Kumarila Bhatta, Prabhakar, etc. These Mimansa Principles were
regularly used by our great jurists like Vijnaneshwara (Author of
Mitakshara), Jimutvahana (author of Dayabhaga), Nanda Pandit, etc.
whenever they found any conflict between the various Smritis or any
ambiguity or incongruity therein. There is no reason why we cannot use
these principles on appropriate occasions. However, it is a matter of deep
regret that these principles have rarely been used in our law Courts. It is
nowhere mentioned in our Constitution or any other law that only Maxwell’s
Principles of Interpretation can be used by the Court. We can use any
system of interpretation which helps us solve a difficulty. In certain
situations Maxwell’s principles would be more appropriate, while in other
situations the Mimansa principles may be more suitable.
33. The books on Mimansa are almost all in Sanskrit, but there is one
good book called the ‘Mimansa Rules of Interpretation’ by Prof. K.L.
Sarkar published in the Tagore Law Lecture Series, which may be seen.
34. It may be mentioned that the Mimansa Rules of Interpretation were
created for resolving the practical difficlties in performing the Vedic yagyas.
The rules for performing the various yagyas were given in books called
Brahmanas e.g. Shatapath Brahman, Aitareya Brahman, Taitereya Brahman,
etc. There were many ambiguities, conflicts, incongruities, ellipses etc. in
the Brahmana texts, and hence principles of interpretation had to be created
for this purpose. Thus the Mimansa principles were originally created for
religious purposes, but they were so rational and logical that subsequently
they began to be used in law, grammar, logic, philosophy etc., that is, they
became of universal application.
35. Jaimini in Sutra 6: 3: 9 states:
“When there is a conflict between the purpose and the
material, the purpose is to prevail, because in the absence
of the prescribed material a substitute can be used, for the
material is subordinate to the purpose”.
36. To explain this it may be mentioned that the Brahmanas state that the
prescribed Yupa (sacrificial post for tying the sacrificial animal) must be
made of Khadir Wood. However, Khadir wood is weak while the animal
tied may be restive. Hence, the Mimansa principle (stated above) permits
that the Yupa can be made of Khadar wood which is strong. Now this
substitution is being made despite the fact that the prescribed wood is
Khadir, but this prescription is only subordinate or accessory to the
performance of the yagya, which is the main object. Hence, if it comes in
the way of the yagya being performed, it can be modified or substituted.
37. In this connection we may also refer to the Wooden Sword Maxim
(Sphadi Nyaya), which is a well known Maxim in the Mimansa system.
This Maxim states “what is prescribed as a means to an action, is to be taken
in a sense suited to the performance of the action” (vide Jaimini 3:1:2,
quoted in the book ‘Mimansa Rules of Interpretation’ by K.L. Sarkar at p.
185). The word ‘ Spha’ in Sanskrit means a sword, which is normally a
metallic object for cutting. However, ‘Spha’ in connection with a Yagya has
to be interpreted as a wooden sword, because in a Yagya a small wooden
sword called ‘Spha’ is used which is a pushing instrument (as a Yagya
requires no cutting instrument, but only a pushing instrument). Thus,
‘Sphadi Nyaya’ implies that we have to see the object of the text to correctly
interpret it.
38. In the Mimansa system, the literal rule of interpretation is called the
Shruti (or Abhida) principle, and ordinarily it is this principle which is to be
applied when interpreting a text. However, there are exceptional situations
when we have to depart from the literal rule and then certain other principles
have to be resorted to e.g. (1) the Linga (also called Lakshana) principle or
the suggestive power of words or expressions, (2) the Vakya principle or
syntactical arrngement, (3) the Prakarana principle, which permits
construction by referring to other texts in order to make the meaning clear,
(4) the Sthana (position) principle which means the relative position of one
text with reference to another, (5) the Samakhya (name) principle which
means the connection between different passages by the indication accorded
by the derivative words of a compound name.
39. In the present case we are of the opinion that the Linga (Lakshana)
principle will apply.
40. Linga really means interpretation by understanding the context, and it
is a departure from the literal rule of interpretation.
41. The Linga principle can be illustrated by the decision of this Court in
U.P. Bhoodan Yagna Samiti vs. Brij Kishore AIR 1988 SC 2239 where
the words `landless person’ were held to mean ‘landless peasant’ and not
landless businessmen.
42. Here we see that the Court has departed from the literal rule of
interpretation, because by the literal rule even a very rich businessman who
owns no land will be regarded as a landless person. Since the object of the
U.P. Bhoodan Act was to give some land to the landless peasants, the
expression ‘landless person’ was interpreted to mean ‘landless peasant’ only.
This interpretation was necessary otherwise the entire object of the U.P.
Bhoodan Act would be frustrated and land donated for distribution to
landless peasants could be grabbed by rich businessmen on the ground that
they owned no land, although they may have huge amount of wealth in the
form of shares in their companies, securities, crores of rupees in banks etc..
43. We may also like to point out that there is a difference between Linga
(Lakshana) principle and the Vakya principle. In the former no violence is
done to the wording of the text, but the words or expressions are construed
differently from the literal sense, and hence Linga is really construction by
context. In Vakya, however, some violence is done to the text, e.g. by
connecting two separate sentences, or by adding words or expressions, or by
transferring words or expressions up or down a sentence. This violence may
sometimes become necessary to save the text from becoming meaningless or
absurd, just as the surgeon may have to do violence to the body (by
operation) to save the patient’s life. For this purpose the Uha principle is
utilized (The Uha principle or use of reason, is generally applied for
construction of texts). In this connection it may be mentioned that Maxwell
also permits doing violence to the statute in exceptional situations. He says
“Where the language of a statute, in its ordinary meaning and grammatical
construction leads to a manifest contradiction of the apparent purpose of the
enactment, or to some inconvenience or absurdity, hardship or injustice,
presumably not intended, a construction may be put upon it which modifies
the meaning of the words, and even the structure of the sentence. This may
be done by departing from the rules of grammar, by giving an unusual
meaning to particular words, by altering their collocation, by rejecting them
altogether, or by interpolating other words, under the influence, no doubt, of
an irresistible conviction that the legislature could not possibly have
intended what the words signify, and that the modifications thus made are
mere corrections of careless language and really give the true intention”.
Thus, in S.S. Kalra vs. Union of India 1991(2) SCC 87 this Court observed
that sometimes courts can supply words which have been accidentally
omitted. (See also the rulings mentioned in G.P. Singh’s book “Principles of
Statutory Interpretation” 9th Edition, 2004 pages 70 to 77).
44. The principle of Linga is illustrated by Jaimini in numerous Sutras
and Adhikarnas. Thus the Pranabhrit Adhikarana which is based on
Jaimini’s Sutra 28, Chapter IV, Book 1 shows how words acquired a wider
meaning by the Linga or Lakshana process.
45. In the Taittiriya Samhita (5.3.1.2) there is a passage :
“He disposes the Pranabhrit – gkFR’r min|kfr”
46. Again in the same Samhita (5.7.2.5) there is a similar passage :
“He disposes the Ajyani – AT;ku(jsrk
min|kfr”
47. Now what is the meaning of Pranabhrit in the one case and of Ajyani
in the other ? The words Pranabhrit and Ajyani are respectively the names
of two Mantras or verses which begin with those words. These verses are
used in consecrating bricks required for a certain purpose in a yagya. From
this fact the bricks consecrated by the Pranabhrit Mantra acquired the name
of Pranabhrit. Similarly the bricks consecrated by the Ajyani Mantra
acquired the name of Ajyani. But in course of time the whole heap of bricks
of a particular kind came to be called Pranabhrit, because one or two bricks
of that heap were consecrated as Pranabhrit bricks. Thus the instance of
Pranabhrit becomes a maxim for extending the scope of a name in the above
manner. In fact, the meaning of the words Pranabhrit and Ajyani in these
cases is determined by the peculiar association of the words and by the
context of the passages in which they are used. Such a use is called
Lingasamabaya (embodiment of the Linga).
48. Nanda Pandit, in his work ‘Dattaka Mimansa’, refers to the Pranabhrit
maxim to show that although the word `substitute’ was at first applied in
express term only to six descriptions of sons, later the word by general use
became applicable to all the twelve descriptions.
49. The Pranabhrit maxim gkFR’r U;k; states :
“The peculiar feature of one leading object
belonging to a class may give name to the whole class.”
50. Pranabhrit literally means filling with life or inspiring life; but the
expression forms the commencement of a Mantra which is used in
consecrating certain bricks. Hence the word has come to mean a kind of
bricks (gkFR’nkfnSCnkukaa! LrqR;IZRoef|djFe). This is
the way in which the word Ajyani also has come to mean another class of
bricks.
51. The Pranabhrit maxim applies in the present case also because we
have to fill life (i.e. given an appropriate interpretation) to the word
`subscriber’ in Rule 443 of the Indian Telegraph Rules.
52. The Pranabhrit maxim is often used in the interpretation of a text by
treating it as illustrative and not exhaustive. The illustrative rule of
interpretation is a departure from the literal rule which normally has to be
adopted while construing a text. However, sometimes departures from the
literal rule are permissible, and one of such departures is the illustrative rule.
To give an example, in Sanskrit there is an oft-quoted statement “Kakebhyo
Dadhi Rakshitam” which means “protect the curd from the crows”. Now in
this sentence the word ‘crow’ is merely illustrative and not exhaustive. The
statement does not mean that one should protect the curd only from crows
but allow it to be eaten up by cats, dogs or to get damaged by dirt or filth etc.
It really means that one should protect the curd from all dangers. Hence the
word ‘crow’ in the above statement is only illustrative and not exhaustive.
53. We can take another example. In the U.S. Constitution, Article 1
Section 8 states that Congress (the American Parliament) can raise Armies
and Navies. There is no mention of an Air Force there, obviously because
there were no aircraft in 1791 when the U.S. Constitution was promulgated.
The first aircraft was invented by the Wright brothers in 1903. However,
today’s reality is that a modern Army cannot fight without air cover.
Amendment to the U.S. Constitution is a very ardous and lengthy procedure
because it requires two-third majority of both Houses of Congress and
ratification by three-fourth of the States. By the time this is done, the enemy
may invade and occupy the country. Hence the words `Armies and Navies’
have to be interpreted as illustrative and not exhaustive, and they really
mean all armed forces necessary for the security of the country (which
would include an Air Force, also).
54. Thus Article 1 Section 8 of the U.S. Constitution has to be interpreted
not by applying the Shruti rule (literal rule), but by applying the Linga rule.
The words ‘Armies and Navies’ in Article 1 Section 8 are to be construed not
literally but as suggestive. In other words, they are only illustrative, and
they really mean all Armed Forces necessary for the security of the country.
55. We may also refer to Maxwell’s ‘Interpretation of Statutes’ where it is
stated :
“But it is another elementary rule, that a thing which is
within the letter of a statute is not within the statute
unless it be also within the real intention of the
Legislature, and the words, if sufficiently flexible, must
be construed in the sense which, if less correct
grammatically, is more in harmony within that intention.
Language is rarely so free from ambiguity as to be
incapable of being used in more than one sense; and to
adhere rigidly to its literal and primary meaning in all
cases would be to miss its real meaning in many. If a
literal meaning had been given to the laws which forbade
a layman to “lay hands” on a priest, and punished all who
drew blood in the street, the layman who wounded a
priest with a weapon would not have fallen within the
prohibition, and the surgeon who bled a person to save
his life, would have been liable to punishment. On a
literal construction of his promise, Mohammed II.’s
sawing the Venetian Governor’s body in two, was no
breach of his engagement to spare his head; nor
Tamerlane’s burying alive a garrison, a violation of his
pledge to shed no blood.”
Maxwell also states:
“The words of a statute are to be understood in the sense
in which they best harmonize with the subject of the
enactment and the object which the Legislature has in
view. Their meaning is found not so much in a strictly
grammatical or etymological propriety of language, nor
even in its popular use, as in the subject or in the
occasion on which they are used and the object to be
attained.”
(emphasis supplied)
56. Thus, in both systems of interpretation, the Mimansa system as well
as Maxwell’s system, it is emphasized that the intention of a statute has
often to be seen to properly interpret it, and it is not that the Court can never
depart from the literal rule of interpretation. It all depends on the context,
the subject-matter, the purpose for which the provision was made, etc.
57. As already stated above, while construing Rule 443 we have to give
an interpretation which subserves the intention of the Rule which is that
telephone bills should be promptly paid, otherwise the department will be
short of the funds needed for financing the telephone services which are to
be rendered to the consumers. After all, the salary of the employees of the
telephone department have to be paid, the telephone equipment has to be
maintained, repaired and kept up-to-date. Sometimes new technology has to
be introduced. There may be various other requirements for which funds
may be required, and all these can only be possible if the telephone bills are
paid in time. Hence, in our opinion, the word ‘subscriber’ in Rule 2(pp) has
to be given a wider meaning, as already stated above.
58. In view of the above, we find no merit in this appeal which is
accordingly dismissed. There shall be no order as to costs.