PETITIONER:
VISWESHWAR RAO
Vs.
RESPONDENT:
THE STATE OF MADHYA PRADESH(AND OTHER CASES)
DATE OF JUDGMENT:
27/05/1952
BENCH:
GUPTA, A.C.
BENCH:
GUPTA, A.C.
BEG, M. HAMEEDULLAH
CHANDRACHUD, Y.V.
CITATION:
1975 AIR 1083
ACT:
Madhya Pradesh Abolition of Proprietory Rights (Estates,
Mahals, Ahenated Lands) Act (1 of 1951)--Law for abolision
of proprietory estates and tenures---Compensation inade-
quate--Jurisdiction of Court to inquire in to validity of
Act--Right of eminent domain--Necessity of provision for
payment of compensation and public purpose--Spirit of Con-
stitution--Delegation of legislative powers--Fraud on the
Constitution--Passing of Bills--Certificate of Speaker that
Bill was passed--Conclusiveness--Omission to note on record
that Bill was passed--Effect--Reserving law for assent of
President--Governor's signature to Bill, whether necessary-
"Law," " Legislature", "Public purpose" meanings
of--Compulsory acquisition of malguzari villages, and
property set apart as private property of Ruler under cove-
nant of merger----Legality----Constitution of India,
1950--Constitution (First Amendment) Act, 1951-Arts. 31,
31-A, 31-B, 362, 363.
HEADNOTE:
Held by the Full Court (PATANJALI SASTRI C.J., MAHAJAN,
MUKHERJEA, DAS and CHANDRASEKHARA AIYAR JJ.)--The Madhya
Pradesh Abolition of Proprietory Rights {Estates. Mahals,
Alienated Lands}, Act (1 of 1951) is valid in its entirety.
In view of the provisions contained in arts. 31 (4J, 31-A
and 31-B of the Constitution the court has no jurisdiction
to enquire into an objection to the validity of the Act on
the ground that it does not provide for adequate compensa-
tion. The Act does not involve any delegation of legisla-
tive powers and the provisions relating to compensation
therein are not a fraud on the Constitution.
Held also, that the certificate of the Speaker on the
original Bill when it was submitted to the President for his
assent, that the Bill was passed by the House was conclu-
sive. proof that the Bill was passed, and the mere fact that
there was nothing on the record of the proceedings to show
that the motion that the Bill be passed was voted upon and
carried, as required by rule 20(1) of the Rules of Proce-
dure, could not invalidate the Act. Per PATANJALI SASTRI
C.J.__In any case, the omission to put the motion formally
to the House, even if true, was, in the circumstances no
more than a mere irregularity of procedure as it was not
disputed that the overwhelming majority of the members
1021
present were in favour of carrying the motion and no dissen-
tient voice was actually raised.
Held further, (i) that though art. 31(3) speaks of a"
law" being reserved for the consideration of the President,
the Constitution does not contemplate that before submitting
a Bill which has been passed by a Legislative Assembly for
the assent of the President, the Governor should give his
assent to it;
(ii) that the President can perform both the duties
entrusted to him under art. 200 and art. 31 (3) and {4) at
one and the same time; he need not give his assent twice,
once to make the Bill a law under art. 200 and then give his
assent once more in order to make the law effective against
art. 31 (2); the word "Legislature" used in this connection
in art. 31(4) means the House or Houses of Legislature and
does not include the Governor;
(iii) that though malguzari villages are not included in
the expression "estate" as defined in art. 31-A, art. 31-B
(which is not merely illustrative of art. 31-A, but an
independent provision) validated the Act even in respect of
malguzari villages, and since art. 31 (4) is not limited to
"estates" its provisions also saved the law in its entirety;
(iv) Article 362 does not prohibit the acquisition of
properties set apart as private properties of a Ruler by a
covenant of merger.
Per MAHAJAN and DAs JJ.--In any event, the jurisdiction
of the Court to decide disputes which arise out of a cove-
nant of merger was barred by art. 363.
JUDGMENT:
PETITIONS under article 32 of the Constitution of
India for enforcement of fundamental rights. (Petitions
Nos. 166, 228, 230, 237, 245, 246, 257, 268, 280 to 285, 287
to 289, 317, 318 and 487 of 1951). The facts which gave
rise to these petitions and the arguments of counsel are
stated in the judgment.
B. Somayya (V. N. Swami, with him) for the petitioner in
Petition No. 166 of 1951.
N.S. Bindra (P.S. Safeer, with him) for the petitioner
in Petition No. 317 of 1951.
V.N. Swarni for the petitioners in Petitions Nos. 228,
230, 237, 245, 246, 280 to 285 of 1951, 257 and 287 to 289
of 1951.
K.B. Asthana for the petitioners in Petition No. 26 of
1951.
S.N. Mukherjee for the petitioner in Petition No. 318 of
1951.
1022
M.N. Jog for the petitioner in Petition No. 487 of 1951.
T.L. Shivde (Advocate-General of Madhya Pradesh), with
T.P. Naik for the respondent.
1951. May 2, 5, The judgment of the CHIEF JUSTICE print-
ed at pp. 893-916 supra covers these cases also. MAHAJAN,
MUKHERJEA, DAS and CHANDRASEKHARA AIYAR JJ. delivered sepa-
rate judgments.
MAHAJAN J.
Petition No. 166 of 1951.
This is a petition under article 32 of the Constitution
of India by Shri Visheswar Rao, zamindar and proprietor of
Ahiri zamindari, an estate as defined in section 2(3) of the
Central Provinces Land Revenue Act, II of 1917, and situated
in tehsil Sironcha, district Chanda (Madhya Pradesh), for
the enforcement of his fundamental right to property under
article 31(1) of the Constitution by the issue of an appro-
priate writ or a direction, to the respondent State re-
straining it from disturbing his possession of the estate,
and eighty malguzari villages situate in the Garchiroli
tehsil of the same district.
The petitioner and his ancestors have been owning and
enjoying these properties in full proprietary right for
several generations past. On the 5th April, 1950, the
Madhya Pradesh Legislative Assembly enacted an Act called
the Madhya Pradesh Abolition of Proprietary Rights Act. The
Act received the assent of the President of India on the
22nd January, 1951, and was published in the Madhya Pradesh
Gazette on the 26th January, 1951, as Act I of 1951. By a
notification in a gazette extraordinary issued on the 27th
January, 1951, the Madhya Pradesh Government fixed 31st
March, 1951. as the date of vesting of the estates under
section 3 of the Act. The petitioner thus was to lose his
estate and lands on the 31st March, 1951. On the 9th March,
1951, i.e., before the vesting date, he presented the
present application to this court for the issue of appropri-
ate writs against the Government prohibiting it from taking
possession of his properties. It was alleged
1023
that the Madhya Pradesh Act, I of 1951, was unconstitutional
and void and infringed the fundamental rights of the peti-
tioner in a variety of ways.
For a proper appreciation of the ground on which the
validity of the Act is being challenged, it is necessary to
set out the relevant provisions of the Act and to state the
facts which led to this enactment.
Madhya Pradesh is a composite State, comprising the
Central Provinces, Berar and the merged territories. By an
agreement of merger made between-the rulers of States
and the Dominion of India dated the 15th December, 1947,
certain territories which at one time were under the Indian
States Agency and were held by these rulers were integrated
with the Dominion. The integration actually took place on
the 1st January, 1948. On the 1st August, 1949, the States
were merged in the Madhya Pradesh. There were in all 106
estates in Madhya Pradesh as defined in section 2(3) of Act
I of 1951 and held by zamindars. Most of the lands are owned
by malguzars of mahals in the status of “Malkan cabza”
The land system prevailing in Madhya Pradesh is malgu-
zari (except in certain areas where the ryotwari system is
in vogue), the malguzar being an intermediary between the
State and the tiller. Land is also held on a variety of
subordinate tenures by absolute occupancy tenants, occupancy
tenants, ryots, thikedars, mafidars, ilaqadars, etc.
Land revenue in Madhya Pradesh was last assessed under
the Central Provinces Land Revenue Act, II of 1917. The
estate holders pay land revenue on the lands comprised in
the estates at a concession rate. The payment is technically
called “tekoli”. In 1939 there was an adhoc increase in the
amount of tekoli by the Central Provinces Revision of Land
Revenue Estates Act, I of 1939.
On the 3rd September, 1946, the Central Provinces and
Berar Legislative Assembly passed a resolution for the
elimination of intermediaries between the ‘State and the
peasant. Soon after the passing of this
1024
resolution several laws were enacted, it is said, with a
view to achieve this result, the impugned Act being the last
of that series. In 1947, the Central Provinces Land Revenue
Estates Act, XXV of 1947, was enacted. The revenue assess-
ment, viz., tekoli, on the estates was, we are told, en-
hanced in some places from thirty to fifty per cent. of the
full jama and in others from forty to sixty per cent. In
the same year was enacted the Central Provinces Land Revenue
Revision Mahals Act, XXVI of 1947. The land assessment on
malguzari villages was, it is alleged, raised to 75 per
cent. from 45 to 50 per cent. of malguzari assets. This was
done without recourse to a settlement. In 1948 came the
Central PrOvinces and Berar Revocation of Exemptions Act,
XXXVII of 1948, making persons exempted from payment of land
revenue liable for it. This legislation, it is urged, re-
sulted in the reduction of the net income of the proprietors
to a large extent. On the 11th October, 1949, the impugned
Act was introduced in the Madhya Pradesh Assembly. It was
referred to a Select Committee on the 15th October, 1949;
the Select Committee reported on the 9th March, 1950, the
report was published on the 17th March, 1950, and was taken
into consideration on the 29th March. 1950, by the Assembly.
On the 30th March, 1950, the opposition moved for the circu-
lation of the Bill. The circulation motion was negatived on
the 3rd April, 1950, and the Bill was discussed clause by
clause and the clauses were passed between the 3rd of April
and the 5th of April. On the 5th April, 1950, the member in
charge of the Bill moved as follows :-
“Speaker Sir, I now move that the Central Provinces &
Berar Abolition of Proprietary Rights (Estates, Mahals,
Alienated Lands) Bill, 1949 (No. 64 of 1949) as considered
by the House be passed into law.”
The Hon’ble the Speaker said:”Motion moved, that the
Central Provinces & Berar Abolition of Proprietary Rights
(Estates, Mahals, Alienated Lands) Bill, 1949 (No. 64 of
1949) as considered by the House be passed into law,”
1025
A number of speeches were made at the third reading
stage. The opposition was in a hopeless minority. The trend
of the speeches was of a laudatory character, each member
hailing the Bill as a piece of great reform in the Madhya
Pradesh land system. No motion of a dilatory nature was
tabled and as a matter of fact there was no opposition
whatsoever to the passing of the Bill. Some members ex-
pressed the opinion that the provisions of the Act did not
go far enough, others thought that the provisions as to
compensation should have been more liberal, but there was
none who was for rejecting the Bill as it stood. The report
of the proceedings of the5th April, 1950, does not contain
the note that the motion that the Bill be passed into law
was carried.
The omission of this note in the proceedings of the
legislature has furnished a basis for the argument that the
Bill was never passed into law. The proceedings were print-
ed on the 21st June, 1950, and were signed by the Speaker on
the 1st October, 1950. The original BiLl that was submitted
to the President for his assent was printed on the 29th
April, 1950, and it bears on it the certificate of the
Speaker dated the 10th May, 1950, stating that the Bill was
duly passed by the legislature on the 5th April, 1950. This
certificate was signed by the Speaker a considerable time
ahead of his signing the proceedings. The Act, as already
stated, received the assent of the President on the 22nd
January, 1951, and was published in the Madhya Pradesh
Gazette on the 26th January, 1951, as Madhya Pradesh Act I
of 1951.
Against the constitutionality of this Act a number of
petitions were made in the High Court of Nagpur but they
were all dismissed by that court on the 9th April, 1951,
while this petition along with some others was pending in
this Court.
The preamble of the Act is in these terms :–
“An Act to provide for the acquisition of the rights of
proprietors in estates. mahals, alienated villages and
alienated lands in Madhya Pradesh and
132
1026
to make provision for other matters connected therewith.”
The legislation clearly falls within entry 36 of List II
of the Seventh Schedule of the Constitution. ‘the Madhya
Pradesh Legislature had therefore undoubted competence to
enact it. The Act is divided into eleven chapters and
three schedules. Chapter II deals with “the vesting of
proprietary rights in the State and states the conse-
quences of the vesting. Section 3 is in these terms :–
“Save as otherwise provided in this Act, on and from
a date to be specified by a notification by the State
Government in this behalf, all proprietary rights in an
estate, mahal, alienated village or alienated land, as the
case may be, in the area specified in the notification
vesting in a proprietor of such estate, mahal, alienated
village, alienated land, or in a person having interest in
such proprietary right through the proprietor, shall pass
from such proprietor or such other person to and vest in
the State for the purposes State free of all encum-
brances ………….”.
Section 4 provides that after the publication of the
notification under section 3, all rights, title and interest
vesting in the proprietor or any person having interest in
such proprietary right through the proprietor in such area
including land (cultivable or barren), grass land. scrub
jungle, forest, trees, fisheries, wells, tanks, ponds,
water-channels, ferries, pathways, village sites, hats,
bazars and melas; and in all subsoil, including rights, if
any, in mines and minerals, whether being worked or not,
shall cease and be vested in the State for purposes of the
State free of all encumbrances; but that the proprietor
shall continue to retain the possession of his homestead,
home-farm land, and in the Central Provinces, also of land
brought under cultivation by him after the agricultural year
1948-49 but before the date of vesting- The proprietor is
entitled to recover any sums which became due to him before
the date of vesting by virtue of his proprietary rights.
All open enclosures used for agricultural or domestic pur-
poses, all buildings, places
1027
of worship, wells situated in and trees standing on lands
included in such enclosures or house sites etc. continue to
remain in possession of the proprietor and are to be settled
with him by the State Government on such terms and condi-
tions as it may determine. Similarly, certain private wells,
trees, tanks and groves continue to remain in possession of
the proprietor or other person who may be interested in
them. Chapter III deals with the assessment of compensa-
tion. It is provided in section 8 that the State Government
shall pay compensation to the proprietor in accordance with
the rules contained in Schedule I. Besides the amount so
determined, Government has to pay compensation for any
amount spent on the construction of a tank or well used for
agricultural purposes where such tank or well vests in the
State Government. In addition to all these amounts, the
State Government has to pay compensation for lands within
the area of a municipality or cantonment in accordance with
the rules contained in Schedule II. The compensation for
divestment of proprietary rights becomes due from the date
of vesting and it is enacted that it shall carry interest at
the rate of two and a half per cent. per annum from the date
of vesting to the date of payment. Section 9 provides as
follows :-
“The compensation payable under section 8 may, in ac-
cordance with the rules made in this behalf. be paid in one
or more of the following modes, namely:–
(i) in cash in full or in annual instalments not exceed-
ing thirty;
(ii) in bonds either negotiable or not negotiable carry-
ing interest at the rate specified in sub-section (4) of
section 8 and of guaranteed face value maturing within a
specified period not exceeding thirty years.
The other sections in this chapter deal with interim
payment and appointment of compensation officers and lay
down the procedure for the determination of compensation.
Schedule I provides that the amount
1028
of compensation in the Central Provinces and in Berar shall
be ten times the net income determined in accordance with
the rules mentioned in the schedule. In merged territories
the compensation is payable on a sliding scale varying from
two times to ten times the net income. Schedule 11 lays
down the measure of compensation on a scale varying from
five to fifteen times the assessment on the land as speci-
fied in the schedule. Section 2 of Schedule I provides for
the calculation of the gross income by adding the amount of
income received by a proprietor from the aggregate of the
rents from the tenants as recorded in the jamabandi for the
previous agricultural year; the siwai income, that is,
income from various sources such as jalkar, bankar, phalkar,
hats, bazars, melas, grazing and village forest calculated
at two times the income recorded in the current settlement
of 1923; and the consent money on transfer of tenancy
lands–the average of transactions recorded in the village
papers for ten years preceding the agricultural year in
which the date of vesting falls. The schedule also provides
the method of determination of the gross income of a mahal
as well as of an alienated village or alienated land sepa-
rately. It also provides for the determination of this
income in the case of mines and forests. The method suggest-
ed for assessing the net income is that out of the gross
income the following items have to be deducted, i.e., the
assessed land revenue, sums payable during the previous
agricultural year on account of casses and local rates, the
average of income-tax paid in respect of income received
from big forests during the period of thirty agricultural
years preceding the agricultural year in Which the relevant
date falls and cost of management varying from 8 to 15 per
cent. of the gross annual income on incomes varying from Rs.
2 000 to Rs. 15,000. It is further provided that notwith-
standing anything contained in sub-rule (2) the net income
shall in no case be reduced to less than five per cent. of
the gross income. Chapter IV deals with certain incidental
matters in respect of the determination of the debts of
proprietors. Its
1029
provisions are analogous to the provisions of Debt Concilia-
tion or Relief of Indebtedness Act. It is provided in Chap-
ter V how the actual amount of compensation is to be deter-
mined and paid. Chapter VI deals with that part of Madhya
Pradesh which is defined as Central Provinces in the Act.
It is provided herein’ that a proprietor who has been di-
vested of his estate will have malik-makbuza rights in his
homefarm lands. Absolute occupancy tenants and occupancy
tenants can also acquire malik-makbuza rights. Provision is
made for reservation of grazing lands and for the collection
of land revenue. Similar provisions are made in Chapter VII
in respect of management and tenures of land in the merged
territories Chapter VIII deals with management and tenures
of lands in Berar. Separate provision has been made for the
determination of compensation payable to lessees of mines
and minerals under the provisions of section 218 of the
Central Provinces Land Revenue Act and section 44 of the
Berar Land Revenue Code there is a presumption that all
mines and minerals belong to the State and the proprietary
rights in them could be granted by the State to any person.
Wherever a right of minerals has been so assigned, provision
has been made regarding its acquisition and the conse-
quences as resulting from such acquisition. The Act pro-
vides for the giving of rehabilitation grant to expropriated
proprietors within a certain range provided for in Schedule
III. The last chapter in the Act deals with miscellaneous
matters including the power of making rules.
The main purpose of the Act is to bring the actual
tillers of the soil in direct contact with the State by the
elimination of intermediary holders. In short, the Act aims
at converting malguzari into ryotwari land system. It also
aims at giving to the gram panchayats the management of
common lands freed from the grip of proprietors and contem-
plates the establishment of self-government for the vil-
lages. The provisions of the Act in respect of payment of
compensation, though they do not in any way provide for an
equivalent
1030
money of the property taken and in that sense nay not be
adequate, cannot be called illusory. This Act is a definite
improvement on the Bihar Act; at leaves the arrears of
rents due in the hands of the proprietors and does not
operate artificially to reduce the net income by any device.
It also provides that in no case the net income should be
reduced below five per cent. of the gross income. The
result is that in every case some amount of money becomes
payable by the State by way of compensation to the
proprietor and in no case does the compensation work into a
negative sum or to a mere zero or a minus figure. In other
respects the provisions of the Act in regard to compen-
sation follow the pattern which is common to all zamindari
legislation, which is to inflate the amount of expenditure
and deflate the actual income. The siwai income from jal-
kar, bankar, etc. and from village forests is calculated at
two times the siwai income recorded in the settlement made
in 1923. This Act was passed in 1951. The siwai income
recorded in the year 1923 is appreciably less than the
actual income of the proprietors from these sources in 1951.
Similarly the income from consent money has to be calculated
by taking the average income for ten years preceding the
date of vesting and not the actual income as in the case of
rent realized during the previous agricultural year. The
expenditure has been inflated by taking in respect of the
big forests the average income tax paid during the period of
thirty agricultural years. No agricultural income-tax exist-
ed during most of this period. It only came into existence
recently. The cost of management has been calculated at a
flat rate of eight to fifteen per cent. There can there-
fore be no doubt that the principles laid down for determi-
nation of compensation cannot be called equitable and they
do not provide for payment of just compensation to the
expropriated proprietor.
The petitioner’s case is that under the formula stated
in the Act, a compensation of 25 lakhs which would be due to
him on the basis of the value of the property taken, has
been reduced to a sum of Rs. 65,000 and is
1030
payable in thirty unspecified instalments and therefore it
is purely nominal and illusory. This figure of Rs. 65,000
is arrived at by the following process :-
(a) Gross income from rents … Rs. 55,000
(b) Siwai income … Rs. 80,050 Actually (according to the
affidavit the petitioner was
realizing 4,65,000 from this source).
Total … 1,35,000
Deductions permissible under the Act are the following
:-
(a) Revenue … 45,000
(b) Income-tax on 30 years’ average 66 600
(c) Cost of management … 21 000
——–
Total ... 1,32,600 Net income ... 2,400
Ten times net income would be Rs. 24,000; but as the net
income cannot be reduced below five per cent. of the gross
income which comes to Rs. 6 500, compensation payable is Rs.
65,000, while the yearly income of the petitioner was in the
neighbourhood of Rs. 5,65,000 and the market value of his
property is 25 lakhs.
The first and the main objection to the validity of the
Act taken by the learned counsel is that the Bill was never
passed into law. As already indicated, this objection is
founded on the omission from the proceedings of the Madhya
Pradesh Legislative Assembly dated the 5th April, 1950, of a
statement to the effect that the Bill was put to the House
by the Speaker and was passed by it. Reference was made to
rules 20, 22, 34 and 115 of the rules regulating the proce-
dure of the legislature framed under the Government of India
Act, 1935, in the year 1936, which provides as follows :–
“20 (1). A matter requiring the decision of the Assem-
bly shall be decided by means of a question put by the
Speaker on a motion made by a member.
1032
22. After a motion has been made, the Speaker shall
read the motion for the consideration of the Assembly.
34 (1). Votes may be taken by voices or division and
shall be taken by division if any member so desires. The
Speaker shall determine the method of taking votes by divi-
sion.
(2). The result of a division shall be announced by the
Speaker and shall not be challenged.
115 (1). The Secretary shall cause to be prepared a full
report of the proceedings of the Assembly at each of its
meetings and publish it as soon as practicable.
(2) One impression of this printed report shall be
submitted to the Speaker for his confirmation and signature
and when signed shall constitute the authentic record of
the proceedings of the Assembly.”
It was urged that the authentic report of the proceed-
ings of the Assembly was conclusive on the point, that the
Bill was not put to the Assembly by means of a question and
was not voted upon, and hence it could not be said to have
been passed by the legislature. It was said that even if
there was no open opposition to the passing of the Bill, it
was possible that if it was put to the Assembly, it might
have rejected it. As already pointed out, the proceedings
were signed by the Speaker on the 1st October, 1950, while
the certificate that the Bill was passed was recorded by him
on the original Bill when it was submitted to the President
for his assent on the th May, 1950. The certificate of the
Speaker is conclusive on the point that the Bill was passed
by the legislature (Vide Craies’ Statute Law, 4th Edn., p.
36). It seems to me that by an oversight it was not record-
ed in the proceedings that the motion was put to and passed
by the House and the Speaker while signing the proceedings
six months after the event failed to notice the error.
There can be no doubt that the sense of the House on the 5th
April, 1950, was for passing the Bill and there was no one
present who was for rejecting it,
1033
The motion before the House was that the Bill be passed’
The Speaker could not possibly have appended a certificate
on a Bill that it was passed by the House if it had not been
so passed. There are no grounds whatever for doubting the
correctness of his certificate. In my opinion, the conten-
tion raised that the Bill was not passed into law fails and
must be rejected.
Next it is contended that articles 31-A and 31-B have no
application to this Bill as it never became law by following
the procedure prescribed in the Constitution and that those
articles have only application to a Bill that had become an
Act. The Legislature of Madhya Pradesh consists of the
Governor and the Legislative Assembly. It was said that even
if the Bill was passed by the Legislative Assembly, it was
not assented to by the Governor but was straightaway sent to
the President and that without the assent of the Governor
the Bill could not become law despite the fact that it was
assented to by the President and it was pointed out that
sub-clause (3) of article 31 of the Constitution speaks of
“law” being reserved for the consideration of the President
and not merely a “Bill”. This argument, in my opinion, has
not much force having regard to the terms and scope of
article 200.The Governor under that article could assent to
a Bill or could reserve it for the consideration of the
President at his option. The Governor being empowered to
reserve the Bill for the consideration of the President and
this having been done, it was for the President either to
assent to the Bill or to withhold his assent. The President
having given his assent, the Bill must be held to have been
passed into law. It does not seem to have been intended
that the Governor should give his assent to the Bill and
make it a full-fledged law and then reserve it for the
President’s consideration so that it may have effect.
Mr. Somayya pressed the point that the President could not
perform both his functions under article 200 and article
31(4) concerning this Bill at one and the
133
1034
same time, that first the procedure laid down in Article 200
for the passing of the Bill into law should been followed,
i.e., the Governor should have either assented to the Bill
or should have reserved it for the consideration of the
President, and if it was so reserved,, the President should
then have given his assent and the Bill would then become
law, that after the Bill had become law, the Governor should
again have reserved this Bill for the consideration of the
President as required by the provisions of article 31 (3) in
order to make it effective law against the provisions of
article 31 (2) and that if the President then gave his
assent, the law so assented to could not be called in ques-
tion in a court of law. It was said that only in case where
this double procedure is followed that it could be said that
the President had satisfied himself that the law did not
contravene the provisions of article 31 (2). In my opinion,
the argument is fallacious. It would be a meaningless for-
mality for the President to give his assent to the same Bill
twice over. I cannot see why the President cannot perform
both the duties entrusted to him by articles 200 and 31 (3)
and (4) at one and the same time. He is not disabled under
the Constitution from applying his mind to such a Bill once
and for all and to see whether it has to be passed into law
and whether it fulfils the requirements of article 31 (2).
The President’s assent therefore to the Bill attracts the
application of articles 31-A and 31-B to it and deprives
persons affected by it of the rights guaranteed in Part III
of the Constitution.
The provisions of article 31 (4) support the view of the
learned Attorney-General that what has to be sent to the
President is the Bill as passed by the legislature and not
the Bill after it has been assented to by the Governor. The
article reads thus :-
“If any Bill pending at the commencement of this Constitu-
tion in the Legislature of a State has, after it has been
passed by such Legislature, been reserved for the considera-
tion of the President. and has received his assent, then,
notwithstanding anything in this
1035
Constitution, the law so assented to shall not be called in
question in any court on the ground that it contravenes the
provisions of clause (2).”
In this context the- word “Legislature” means the House
or Houses of Legislature and does not include the Governor
within its ambit. This word has not the same meaning in all
the articles. In some articles it means the Governor as
well as the Houses of Legislature, while in a number of
other articles it only means the House or Houses of Legisla-
ture. Article 31(4) means that if any Bill contravening
the provisions of clause (2)of article 31 is passed by the
House or Houses of Legislature but is reserved for the
consideration of the President and receives his assent, then
it shall become law, not open to any objection on the ground
of such contravention.
Next it was contended that the obligation to pay compen-
sation was implicit in the legislative power contained in
entry 36 of List II and that the Act was unconstitutional as
it had provided for acquisition of zamindaris without pay-
ment of compensation, the provisions relating to it being
illusory. This contention fails for the reasons given in my
judgment in the Bihar case. Moreover, the compensation
provided for in the impugned Act cannot be dubbed as illuso-
ry. All that can be said is that it is grossly inadequate
and it is not the equivalent of the value of the property
acquired, but this issue is not justiciable in view of the
provisions of article 31 (4). This Bill was pending at the
commencement of the Constitution, it was reserved for the
consideration of the President and the President gave his
assent to it. The conditions for the application of article
31(4) thus stand fulfilled. Besides the obstacle of article
31(4), two further hurdles, viz., of articles 31-A and 31-B
introduced by the amendments to the Constitution, stand in
the way of the petitioner and bar an enquiry into the ques-
tion of the quantum of compensation.
The contention that there is no public purpose behind
the impugned Act has also to be repelled on the
1036
same reasoning as given by me in the Bihar case. The purpose
behind the Act is to establish direct contact between till-
ers of the soil and the Government and to eliminate the
intermediaries, as in the view of the Government this is for
the welfare of the society as a whole. It is also the
purpose of the Act to confer malik maqbuza status on occu-
pancy tenants and improve their present position and to vest
management of village affairs and cultivation in a democrat-
ic village body. It is too late in the day to contend that
reform in this direction is not for general public benefit.
The next argument of Mr. Somayya that the Act is a fraud
on the Constitution in that in legislating under entry 42 of
List III, it has legislated for non-payment of compensation
has also to be repelled, for the reasons given in the Bihar
case. Under the provisions of this Act compensation can
in no case work out into a mere nothing. On the other hand,
in every case some amount of compensation is payable and in
the majority of cases it is also not inadequate. Mr.
Somayya contended that payment of Rs. 65,000 as compensation
to his client for property worth twenty-five lakhs of rupees
was purely illusory. The assessment of value by the peti-
tioner cannot be taken at its full value. It cannot at any
rate be held that legislation which provides for the payment
of a sum of Rs. 65,000 provides for no compensation. The
amount of instalments, Hpayment is to be in instalments, is
bound to be fixed by the rules made under the statute and in
case the rules are so made that they amount to an abuse of
the exercise of that power, they can always be challenged on
that ground.
The argument that the Act is bad inasmuch as it dele-
gates essential legislative power to the executive is nega-
tived for the reasons given in the Bihar case.
A point was raised that the constitutional amendments in
articles 31-A and 31-B could not affect the petitioner’s
guaranteed rights contained in Part III of the Constitution
in so far as the eighty malguzari villages were concerned,
because those mahals did not
1037
fall within the ambit of the word “estate” as defined in
article 31-A. In sub-clause (2) (a) the definition is in
these terms :-
“The expression ‘estate’ shall, in relation to any local
area, have the same meaning as that expression or its local
equivalent has in the existing law relating to land tenures
in force in that area, and shall also include any jagir,
inam or muafi or other similar grant.”
Section 2 (3) of Act II of 1917, C.P. Land Revenue Act,
defines the expression “estate” thus :”an estate as declared
by the State Government.” The learned Advocate-General
conceded that these villages are not within the ambit of
this definition but he contended that they are within the
scope of the definition of the expression given in article
31-A, as mahals in Central Provinces are local equivalents
of the expression “estate”, though not so declared by the
Act. There is nothing on the record to support this conten-
tion. The contention that those eighty mahals are not “an
estate” and are thus excluded from the reach of article 31-A
does not, however, very much advance the petitioner’s case,
because the hurdles created in his way by articles 31-B and
31(4) stand in spite of the circumstance that article 31-A
has n0 application. It was contended that article 31-B was
merely illustrative of the rule stated in article 31-A and
if article 31-A had no application, that article also should
be left out of consideration. Reference was made to the
decision of the Privy Council in King Emperor v. Sibnath
Banerjee(1) on the construction of sub-sections (1) and (2)
of section 2 of the Defence of India Act. The material
portion of section 2 considered in that ease runs thus :–
“(1). The Central Government may, by notification in the
official gazette, make such rules as appear to it to’ be
necessary or expedient for securing the defence of British
India, the public safety, the maintenance of public order or
the efficient prosecution of war, or for maintaining sup-
plies and services essential to the life of the community.
(1) (T945) L.R. 72 J.A. 241; [1945] F.C.R. 195.
1038
(2). Without prejudice to the generality of the powers
conferred by sub-section (1), the rules may provide for, or
may empower any authority to make orders providing for, all
or any of the following matters, namely,……………..”.
Their Lordships made the following observations about
the meaning to be given to the language of subsection (2) :-
“the function of sub-section (2) is merely an illustra-
tive one; the rule-making power is conferred by sub-section
(1), and ‘the rules’ which are referred to in the opening
sentence of sub-section (2)are the rules which are author-
ized by, and made under, sub-section (1); the provisions of
sub-section (2) are not restrictive of sub-section (1), as,
indeed, is expressly stated by the words’ without prejudice
to the generality of the powers conferred by sub-section
(1)’.”
Article 31-B is in these terms :
“Without prejudice to the generality of the provi-
sions contained in article 31-A, none of the Acts and Regu-
lations specified in the Ninth Schedule nor any of the
provisions thereof shall be deemed to be void ………on
the ground that such Act, Regulation or provision is incon-
sistent with, or takes away or abridges any of the rights
conferred by, any provisions of this Part, and notwithstand-
ing any judgment, decree or order of the court or tribunal
to the contrary, each of the said Acts and Regulations
shall, subject to the power of any competent Legislature to
repeal or amend it, continue in force.”
On the basis of the similarity of the language in the
opening part of article 31-B with that of sub-section (2) of
section 2 of the Defence of India Act, “without prejudice to
the generality of the provisions contained in article 31-A”,
it was urged that article 31-B was merely illustrative of
article 31-A and as the latter was limited in its applica-
tion to estates as defined therein, article 31-B was also so
limited. In my opinion, the observations in Sibnath Baner-
jee’s case(1)
(1) (1945) L.R. 72 I.A. 24z; [1945] F.C.R. x95.
1039
far from supporting the contention raised, negatives it.
Article 31-B specifically validates certain Acts v mentioned
in the schedule despite the provisions of article 31-A and
is not illustrative of article 31-A but stands independent
of it. The impugned Act in this situation qua the acquisi-
tion of the eighty malguzari villages cannot be questioned
on the ground that it contravenes the provisions of article
31 (2) of the Constitution or any of the other provisions of
Part III. The applicability of article 31 (4) is not limited
to estates and its provisions save the law in its entirety.
This petition is accordingly dismissed but in the cir-
cumstances I make no order as to costs.
Petition No. 317 of 1951.
Mr. Bindra, who appeared for the petitioner, placed
reliance on the observations of Holmes C.J. in Communica-
tions Assns. v. Douds(1), viz., “that the provisions of the
Constitution are not mathematical formulas having their
essence in their form; they are organic living institutions
transplanted from English soil. Their significance is vital,
not formal; it is to be gathered not simply by taking the
words and a dictionary, but by considering their origin and
the line of their growth”, and contended that if the Consti-
tution of India was construed in the light of these observa-
tions, then despite the express provisions of article 31 (2)
it would be found that there is something pervading it which
makes the obligation to pay real compensation a necessary
incident of the compulsory acquisition of property. It was
said that the right to compensation is implied in entry 36
of List II of the Seventh Schedule and that article 31(2)
does not confer the right but merely protects it. Mr.
Bindra merely tried to annotate the arguments of Mr. Das but
with no better result. The dictum of Holmes C.J. has no
application to the construction of a Constitution which has
in express terms made the payment of compensation obligatory
for compulsory acquisition of property, which again in
express terms by an amendment of it,
(1) 319 U.S. 38z, 384.
1040
has deprived persons affected by the impugned Act of this
right.
One further point taken by Mr. Bindra was that “nation-
alization” of land is a separate head of legislation and
that “acquisition in general” does not fall within the scope
of entry 36 of List II of the Seventh Schedule. This propo-
sition was sought to be supported by reference to a passage
from Stephen’s Commentaries on the Laws of England, Vol.
III, p. S41. The passage, however, read in its entirety,
negatives the contention, It may be mentioned that under
powers of compulsory acquisition a number of properties have
been nationalized in England and other countries.
Lastly, it was urged that the legislation in question
was not enacted bona fide inasmuch as in 1946 the legisla-
ture having passed a resolution to end zamindaries, proceed-
ed to enact laws with the purpose-of defeating the constitu-
tional guarantees regarding payment of compensation by
various devices. As a first step in this direction the
revenue was enhanced in order to reduce the gross income of
the zamindars, then other Acts mentioned in the earlier part
of the main judgment were enacted with the same end in view.
In my opinion, this argument is void of force. It was within
the competence of the Government in exercise of its govern-
mental power to enhance land revenue, to withdraw exemption
of land revenue, wherever those had been granted, and to
enact other laws of a similar character. There is no
evidence whatsoever that all these enactments were enacted
with a fraudulent design of defeating the provisions of
payment of compensation contained in the Constitution. The
Constitution had not even come into force by the time that
most of these statutes were enacted.
The petition is therefore dismissed. I, however, make
no order as to costs.
Petition No. 268 of 1951
This petition is concluded by my decision in Petition
No. 166 Of 1951 except as regards one matter,
1041
The properties belonging to the petitioner and acquired
under the statute were originally situate in an Indian State
which became subsequently merged with Madhya Pradesh. It
was contended that by the terms of the covenant of merger
those properties were declared as the petitioner’s private
properties and were protected from State legislation by the
guarantee given in article 362 of the Constitution and hence
the impugned Act was bad as it contravened the provisions of
this article. Article 362 is in these terms :–
“In the exercise of the power of Parliament or of the
legislature of a State to make laws or in the exercise of
the executive power of the Union or of a State, due regard
shall be had to the guarantee or assurance given under any
such covenant or agreement as is referred to in clause (1)
of article 291 with respect to the personal rights, privi-
leges and dignities of the Ruler of an Indian State.”
Article 333 takes away the jurisdiction of the courts
regarding disputes arising out of treaties, agreements,
covenants, engagements, sanads etc.
It is true that by the covenant of merger the properties
of the petitioner became his private properties as distin-
guished from properties of the State but in respect of them
he is in no better position than any other owner possessing
private property. Article 362 does not prohibit the acqui-
sition of properties declared as private properties by the
covenant of merger and does not guarantee their perpetual
existence. The guarantee contained in the article is of
a limited extent only. It assures that the Rulers’ proper-
ties declared as their private properties will not be
claimed as State properties. The guarantee has no greater
scope than this. That guarantee has been fully respected by
the impugned statute, as it treats those properties as their
private properties and seeks to acquire them on that assump-
tion. Moreover, it seems to me that in view of the compre-
hensive language of article 363 this issue is not justicia-
ble
134
1042
This petition is accordingly dismissed but there will be no
order of costs.
Petitions Nos. 228,230. 237, 245,246,257,280, 281, 282,
283, 284, 285,287, 288 and 289 of 1951.
In all these fifteen petitions, Mr. Swami appeared for
the petitioners. Seven of these are by zamindars from
Madhya Pradesh who are owners of estates. The petitioner in
Petition No. 246 also owns certain malguzari villages.
Petitioner in Petition No. 237 is a malguzar of eighteen
villages but owns no estate. Petitions Nos. 280 to 285 and
257 relate to merged territories. The petitioner in Peti-
tion No. 282 was ruler of a State (Jashpur) and the petition
concerns his private properties. Petitioners in Petitions
Nos. 283, 284 and 257 are Ilakadars and in Petitions Nos.
280 and 285 they are mafidars. Petitioner in Petition No.
281 is a Thikedar. i.e., revenue farmer of three villages.
Mr. Swami reiterated the contention raised by Mr. Somayya
that the Act was not duly passed by the legislature. For
the reasons given in Petition No. 166 of 1951, I see no
force in this contention. Mr. Swami also reiterated Mr.
Bindra’s contention that the legislation was not bona fide.
For the reasons given in Petition No. a17, this contention
is’ not accepted. Mr. Swami vehemently argued that the
Government has by this Act become a super-zarnindar, that
there is no public purpose behind the Act, that there is no
change in the existing order of things, that the Act has
achieved nothing new, the tenants remain as they were, the
malikan cabza were also already in existence, that acquisi-
tion of that status by occupancy tenants was possible under
existing statutes and that they had also the power of trans-
fer of their holdings. In my opinion, the argument is based
on a fallacy. As already stated, the purpose of the Act is
to bring about reforms in the land tenure system of the
State by establishing direct contact between the tillers of
the soil and the Government.
These petitions are accordingly dismissed, I make no
order of costs in them.
1043
Petition No. 318 of 1951.
Mr. Mukherji who appeared in this petition merely adopt-
ed the arguments taken in other petitions. For the reasons
given therein this petition is also dismissed, but I make no
order as to costs in it.
Petition No. 487 of 1951.
Mr. Jog appeared in this petition and raised the same
points as in other petitions. This petition also fails and
is dismissed. There will be no order as to costs.
MUKHERJEA J.–I agree with my Lord the Chief
Justice that these petitions should be dismissed.
DAS J.–The Madhya Pradesh Abolition of Proprietary
Rights (Estates, Mahals, Alienated Lands) Act, 1950 (Act I
of 1951)having on January 22, 1951, received the assent of
the President of India a Notification was published in the
Madhya Pradesh Gazette of January 27, 1951, fixing March 31,
1951, as the date of vesting of all proprietary rights in
the State under section 3 of the Act. A number of applica-
tions were made under article 226 of the Constitution to the
Madhya Pradesh High Court by or on behalf of different
persons variously described as Zamindars or Malguzars or
Proprietors of “alienated villages” praying for the issue of
appropriate writs against the State of Madhya Pradesh pro-
hibiting them from proceeding under the Act the validity of
which was challenged on a variety of grounds. Eleven of
these applications came up for hearing before a Full Bench
of the High Court (B.P. Sinha C.J. and Mangalmurthi and
Mudholkar JJ.) and were, on 9th April, 1951, dismissed. The
High Court certified under article 132 (1) that the cases
involved a substantial question of law as to the interpreta-
tion of the Constitution. No appeal, however, appearsto have
been actually flied presumably because the present applica-
tions under article 32 had already been flied in this Court.
It may be mentioned here that the States of Bihar and
Uttar Pradesh also passed legislation for the
1044
abolition of zamindaries in their respective States and the
validity of those legislations was also contested by the
proprietors affected thereby. While the High Court of
Allahabad upheld the validity of the Uttar Pradesh Act, the
High Court of Patna held the Bihar Land Reforms Act, 1950,
to be unconstitutional only on the ground that it offended
the fundamental right of equal protection of the laws gua-
ranteed by article 14 of the Constitution. In the circum-
stances, the Constituent Assembly passed the Constitution
(First Amendment) Act, 1951, by sections 4 and 5 of which
two new articles, namely, article 31-A and article 31-B were
inserted into the Constitution. A new schedule called the
Ninth Schedule specifying 13 several Acts and Regulations
including the Madhya Pradesh Act, I of 1951, was also added
to ‘the Constitution. The legal validity of the Constitu-
tion (First Amendment) Act, 1951, which was challenged, has,
however, been upheld by this Court and all Courts must give
effect to the two new articles which are now substantive
parts of our Constitution. Article 31-A relates back to the
date of the Constitution and article 31-B to the respective
dates of the Acts and Regulations specified in the Ninth
Schedule.
The present bunch of petitions has been flied in this
Court under article 32 of the Constitution challenging the
validity of the Madhya Pradesh Act and praying for appropri-
ate writs, directions and orders restraining the State of
Madhya Pradesh from acting under that Act and disturbing the
petitioner’s title to, and possession of, their respective
estates, villages or properties. Learned counsel appearing
for the different petitioners accept the position that as a
result of the Constitutional amendments the impugned Act has
been removed from the operation of the provisions of Part
III of the Constitution and that consequently the attack on
the Act will have to be founded on some other provisions of
the Constitution. Mr. B. Somayya appearing for the petition-
er in Petition No. 166 of 1951 (Visheshwar Rao v. The Slate
of Madhya Pradesh)
1045
challenged the validity of the Act on the following grounds
:-
(a) that the Bill itself was not passed by the Madhya
Pradesh Legislature;
(b) that the procedure laid down in article 31 (3) had
not been complied with;
(c) that the Madhya Pradesh Legislature was not compe-
tent to enact the said Act, inasmuch as-
(i) the acquisition sought to be made under the Act is
not for a public purpose, and
(ii) there is no provision for payment of compensation
in the legal sense;
(d) that the Act constitutes a fraud on the Constitu-
tion;
(e) that the Act is unenforceable in that it provides
for payment of compensation by instalments but does not
specify the amount t of the instalments;
(f) that the Act has delegated essential legislative
functions to the executive Government;
(g) that the Act in so far as it purports to acquire the
Malguzari villages or Mahals is not protected by article
31-A.
Learned counsel for other petitioners adopted and in
some measure reinforced the arguments of Mr. B. Somayya.
Re (a): In dealing with this ground of objection it
will be helpful to note the course which the Bill took
before it was put on the Statute Book. There is no dispute
as to the correctness of the dates given to us by counsel
fort he petitioners. The Bill was introduced in the Madhya
Pradesh Assembly on 11th October, 1949. It was referred to
a Select Committee on 15th October, 1949. The Select Com-
mittee made its Report on 9th March, 1950, which was pre-
sented to the Assembly on 29th March, 1950. The Assembly
considered the Bill in the light of the Report between that
date and 5th April, 1950, during which period the amendments
proposed by the Select Committee were moved and disposed of.
It appears from the Official
1046
Proceedings of the Madhya Pradesh Legislative Assembly of
5th April, 1950. that after the last amendment had been put
to the House and accepted, the Hon’ble Minister for Educa-
tion (Sri P.S. Deshmukh) moved that the Bill be passed into
law and delivered a short speech inviting the members to
finally pass the Bill The Speaker then read out the motion.
Then followed speeches by 11 speakers congratulating the
Government and so, me of the members who took an active part
in carrying through this important measure of land reform
and relief to the tillers of the soil. Nobody put forward
any reasoned amendment and the trend of the speeches shows
that the House accepted the Bill. From the Official Report
of proceedings it does not, however, appear that after the
speeches the Speaker formally put the motion to the vote or
declared it carried. It only shows that the House passed on
to discuss another Bill, namely, the Madhya Pradesh State
Aid to Industries (Amendment) Bill, 1950. The text of the
Bill as it emerged through the House was printed on 29th
April, 1950, and the Speaker signed a copy of the Printed
Bill on 5th May, 1950, and certified that it had been passed
by the House and forwarded it to the Governor. By an en-
dorsement on that copy of the Printed Bill the Governor
reserved the Bill for the assent of the President and the
President., on 22nd January, 1951, signified his assent by
endorsing his signature at the foot of that copy of the
Printed Bill. The learned Advocate-General has produced the
original printed Act signed by the Speaker, the Governor and
the President. It appears that the Official Report of
Proceedings of the Legislative Assembly of 5th April, 1950,
was printed in June, 1950, and were on 1st October, 1950,
signed by the Speaker along with the ,proceedings of many
other meetings of the Assembly. It is to be noted that the
Speaker simply signed the printed proceedings without stat-
ing one way or the other whether the Bill in question was
passed or not.
The objection formulated by learned counsel for the
petitioners is founded on the Rules of Procedure
1047
framed by the Assembly under section 84 of the Government of
India Act, 1935, which were continued in force until new
rules were framed under article 208 of the Constitution.
That old rule 22 which required that after a motion was made
the Speaker should read the motion for the consideration of
the Assembly has been complied with is not disputed. What
is contended is that the provisions of old rule 20 (1) have
not been followed. That rule was in these terms:
“A matter requiring the decision of the Assembly
shall be decided by means of a question put by the Speaker
on a motion made by a member.”
It is urged that the question that the Bill be passed
into law was not put to the Assembly under rule 20 and if it
was at all put the result of the voting, whether by voices
or division, was never announced by the Speaker as required
by old rule 34. There being a presumption of regularity
attached to all official business the onus is undoubtedly on
the petitioners to allege and prove that the procedure
prescribed by the rules was not followed. There is no
evidence on affidavit by anybody who was present at the
meeting of the Assembly held on 5th April, 1950, as to what
had actually happened on that date. The petitioners rely
only on the absence in the Official Report of proceedings of
any mention of the question being put to or carried by the
Assembly. The Official Proceedings were prepared and con-
firmed in terms of old rule 115 which was as follows :–
“(1) The Secretary shall cause to be prepared a full
report of the proceedings of the Assembly at each of its
meetings and publish it as soon as practicable.
(2) One impression of this printed report shall be
submitted to the Speaker for his confirmation’ and signature
and when signed shall constitute the authentic record of the
proceedings of the Assembly.”
The argument is that the initial onus that was on the
petitioners has been quite adequately and
1048
effectively discharged by the authentic record of the pro-
ceedings of the Assembly and consequently ‘it must be held
that the Bill did not actually become law at all. I am not
prepared to accept this contention as sound. I have already
pointed out that the original printed Act produced before us
clearly shows that on 5th May, 1950, the Speaker certified
that the Bill had been passed by the Assembly. It is
pointed out that old rule b7 under which the Speaker certi-
fied that the Bill had been passed did not give any finality
or conclusiveness to the Speaker’s certificate that the Bill
had been passed, such as is provided for in old rules 34 (2)
or 39 (3) and, therefore, the certification under old rule87
cannot affect the authenticity of the record confirmed and
signed by the Speaker under old rule 115. This does not
appear to me to be a correct approach to the problem. The
question before us is whether as a matter of fact the Bill
had been duly passed according to the rules. The certifica-
tion of the Speaker was within a month from 5th April. 1950,
while the confirmation of the proceedings took place on 1st
October, 1950. There can be no doubt that the memory of the
Speaker was fresher on 5th May, 1950, than it was on 1st
October, 1950, when he signed a bunch of reports of proceed-
ings Therefore, as a statement of a fact more reliance must
be placed on the certification of the Bill than on the
confirmation of the proceedings and it will not be unreason-
able to hold that the omission of any mention of the ques-
tion having been put wand carried by the Assembly was an
accidental slip or omission. Further, the speeches delivered
by the eleven speakers clearly indicate that at that stage
there was no opposition to the Bill. Therefore, putting the
question at the end of the third reading of the Bill would
have been at best a mere formality. (See May’s Parliamen-
tary Practice, 14th Edn., p. 544). It is, after all, a
matter for the Speaker to declare the result. The authenti-
cation by the Speaker on the printed Act that the Bill was
passed involves such a declaration having been duly made. In
British Parliamentary
1049
practice the Speaker’s authentication is taken as conclu-
sive. (See Crates’ on Statute Law, 4th Ed., p. 36). The
petitioners, as I have said, strongly rely on the Official
Report of the Proceedings. It should, in this connection be
borne in mind that article 208 of the Constitution continued
the old rules until new rules were framed. It appears that
new rules were framed and actually came into force on 8th
September, 1950. New rule 148 does not reproduce sub-rule
(2) of old rule 115. After the new rules came into force it
was no longer the duty of the Speaker to confirm the pro-
ceedings at all. Therefore, the purported confirmation of
the proceedings by the Speaker on 1st October, 1950, cannot
be given any legal validity and the argument founded on
authentication under defunct rule 115 (2) must lose all its
force. Finally, the irregularity of procedure,. if any, is
expressly cured by article 212. , I am not impressed by the
argument founded on the fine distinction sought to be made
between an irregularity of procedure and an omission to take
a particular step in the procedure. Such an omission in my
opinion, is nothing more than an irregularity of procedure.
In my judgment this ground of attack on the validity of the
Act is not well-founded and must be rejected.
Re (b): Article 31 (3) on which this ground of attack
is based runs as follows :–
“(3). No such law as is referred ‘to in clause (2) made
by the Legislature of a State shall have effect unless such
law, having been reserved for the consideration of the
President, has received his assent.”
Great stress is laid on the words “law” and “legislature
of a State”. It is said that this clause postulates a “law”
made by the “Legislature of a State”. Reference is then
made to article 168 which provides that for every State
there shall be a Legislature which shall consist of the
Governor and, so far as Madhya Pradesh is concerned, of one
House, i.e., the Legislative Assembly. The argument is that
article 31(3) requires that a “law” must be reserved for the
consideration of the President. If a Bill passed by the
Assembly is 135
1050
reserved by the Governor for the consideration of the Presi-
dent without giving his own assent thereto, it cannot be
said that a “law” is reserved for the consideration of the
President, for up to that stage the Bill remains a Bill and
has not been passed into law. Therefore, it is urged, that
after a Bill is passed by the State Assembly, the Governor
must assent to it so that the Bill becomes a law and then
that law to have effect, must be reserved for the considera-
tion of the President. This, admittedly, not having been
done, the provisions of article 31 (3) cannot be said to
have been complied with and, therefore the Act cannot have
any effect at all. I am unable to accept this line of
reasoning. For one thing, it assumes that a Bill passed by
the State Assembly can become a law only by the assent of
the Governor. That is not so. The procedure to be followed
after a Bill is passed by the State Assembly is laid down
in article 200. Under that article, the Governor can do one
of three things, namely he may declare that he assents to
it, in which case the Bill becomes a law, or he may declare
that he withholds assent therefrom, in which case the Bill
falls through unless the procedure indicated in the proviso
is followed, or he may declare that he reserves the Bill for
the consideration of the President, in which case the
President will adopt the procedure laid down in article
201. Under that article the President shall declare either
that he assents to the Bill in which case the Bill will
become law or that he withholds assent therefrom, in which
case the Bill falls through unless the procedure indicated
in the proviso is followed. Thus it is clear that a Bill
passed by a State Assembly may become a law if the Governor
gives his assent to it or if, having been reserved by the
Governor for the consideration of the President, it is
assented to by the President. In the latter event happen-
ing. the argument of learned counsel for the petitioners
will require that what has become a law by the assent of the
President will, in order to be effective, have to be again
reserved for the consideration of the President, a curious
conclusion I should be 1oath to reach unless I
1051
am compelled to do so. Article 200 does not contemplate a
second reservation by the Governor. The plain meaning of
the language of article 31 (3) does not lead me to the con-
clusion. The whole argument is built on the word ‘ ‘law”. I
do not think that what is referred to as law in article
31(a) is necessarily what had already become a law before
receiving the assent of the President. If that were the
meaning, the clause would have said “unless such law, having
been reserved lot the consideration of the President, re-
ceives his assent”. The words “has received his assent”
clearly imply and point to an accomplished fact and the
clause read as a whole does not grammatically exclude a law
that eventually became a law by having had received the
assent of the President. The question whether the require-
ments of article 31 (3) have been complied with will arise
only when the State purports to acquire the property of any
person under a law and that person denies that the asserted
law has any effect. It is at that point of time that the
Court has to ask itself–‘ ‘is it a law which, having been
reserved for the consideration of the President, has re-
ceived his assent”. I think it is in this sense that the
word “law” has been used. In other words, the word “law” has
been used to mean what at the time of dispute purports to be
or is asserted to be a law. The language of article 31 (4)
also supports this interpretation. In my judgment article
31 (3), on its true interpretation, does not require that
the Governor must first assent to the Bill passed by the
Assembly so as to convert it into a law and then reserve
that law for the consideration of the President. I have
already pointed out that article 200 does not contemplate a
second reservation which will be necessary if initially the
Governor instead of himself assenting to the Bill had re-
served it for the consideration of the President. In my
opinion there is no substance in the second objection which
must, therefore, be overruled.
Re (c), (d),(e) and (f): Similar heads of objections
were formulated and argued at considerable length by Mr. P.
R. Das in the Bihar appeals and learned counsel
1052
appearing for the petitioners in the present proceedings
have adopted the same. Shortly put, the argument is that
although the impugned Act cannot, in view of articles 31
(4), 31-A and 31-B be called in question on the ground that
it takes away or abridges or is inconsistent with the funda-
mental rights, it can, nevertheless, be challenged on other
grounds. Thus it is open to the petitioners to show that the
Legislature had no power to enact the law or that it offends
against any other provision of the Constitution. Mr. N. S.
Bindra and Mr. Swami have sought to reinforce those argu-
ments by citing certain further passages from certain text
books and reported decisions. The provisions of the impugned
Act have been analysed and summarised by Mahajan J. in the
judgment just delivered by him and it is not necessary for
me to recapitulate the same. Nor is it necessary for me to
formulate in detail the various heads of arguments founded
principally on what is said to be the legislative incompe-
tence of the Madhya Pradesh Legislature to enact the im-
pugned Act in view of the language of legislative topics set
forth in entry 36 in List II and entry 42 in List III or on
the ground that the Act is a fraud on the Constitution or
that it delegates essential legislative power to the execu-
tive Government which is not permissible. Suffice it to say
that for reasons stated in my judgment in the Bihar appeals
I repel these heads of objections. If anything, the exist-
ence of a public purpose is more apparent in the Madhya
Pradesh Act than in the Bihar Land Reforms Act. Further,
the compensation provided in the Madhya Pradesh Act is more
liberal than that provided in the Bihar Act, for under
clause 4(2) of Schedule I the net income can in no case be
reduced to less than 5 per cent. of the gross income. In
any event the Act cannot, for reasons stated by me in my
judgment in the Bihar appeals, be questioned on the ground
of absence of public purpose or of compensation. The fact
that the Madhya Pradesh Legislature passed several Acts one
after another, e.g., C.P. Revision of the Land Revenue of
Mahals Act, 1947, enhancing the land revenue of the Mahals,
1053
C.P. Revision of Land Revenue of Estates Act, 1939 and C.P.
Revision of Land Revenue of Estates Act, 1947, increasing
the land revenue of the estates, Revocations of Exemptions
Act, 1948, revoking the exemptions from land revenue enjoyed
by certain proprietors and finally the impugned Act, has
been relied on as evidence of a systematic scheme for expro-
priating the zamindars and it is contended that such a
conduct clearly amounts to a fraud on the constitution. I
am unable to accept this line of reasoning, for the series
of legislation referred to above may well have been con-
ceived and undertaken from time to time in utmost good
faith. It is true that section 9 of the Act does not spe-
cifically indicate when the instalments will begin or what
the amount of each instalment will be but the section clear-
ly contemplates that these details should be worked out by
rules to be framed under section 91 of the Act. Further,
under section 10 the State Government is bound to direct
payment of an interim compensation amounting to one-tenth of
the estimated amount of compensation if the whole amount is
not paid within a period of six months from the date of
vesting of the property in the State. I see no improper
delegation of legislative power at all. In my opinion all
these heads of objections must be rejected.
Re (g): The last ground of attack is that the 80 Malgu-
zari Mahals belonging to the petitioner in Petition No.
166of 1951 are not estates and, therefore, the impugned Act
in so far as it purports to acquire the Malguzari Mahals is
not a law which is protected by article 31-A. Learned Advo-
cate-General of Madhya Pradesh concedes that these Malguzari
Mahals are not estates within the meaning of the C.P. Land
Revenue Act but contends that the word “estate” has been
used in a larger sense in article 31-A. In any case the im-
pugned Act is protected by article 31-B. I do not think it
necessary to discuss the meaning of the word “estate” as
used in article 31-A for, in my opinion, the argument of the
learned Advocate-General founded on article 31-B is well-
founded and ought to prevail.
1054
Mr. B. Somayya has drawn our attention to the words “without
prejudice to the generality of the provisions of article
31-A occurring in the beginning of article
31-B and contended that the interpretation put upon
these words by the Judicial Committee in Shibnath Banerjee’s
case(1) should be applied to them. I do not see how the
principles enunciated by the Judicial Committee can have any
possible application in the interpretation of article 31-B.
Article 31-B is neither illustrative of, nor dependant on.,
article 31-A. The words referred to were used obviously to
prevent any possible argument that article 31-B cut down the
scope or ambit of the general words used in article 31-A.
A question was raised by Mr. Asthana appearing for the
Ruler of Khairagarh who is the petitioner in Petition No.
268 of 1951. Khairagarh is one of the States which formerly
fell within the Eastern States Agency. On 15th December,
1947, the Ruler entered into a covenant of merger. In that
covenant the properties in question were recognised as the
personal properties of the Ruler as distinct from the State
properties. Reference is made to article 362 which provides
that in the exercise of the power of Parliament or of the
Legislature of a State to make laws or in the exercise of
the executive power of the Union or of a State, due regard
shall be had to the guarantee or assurance given under any
such covenant or agreement as is referred to in clause (1)
of article 291 with respect to the personal rights, privi-
leges and dignities of the Ruler of an Indian State. It is
said that the impugned Act is bad as it contravenes the
above provisions. There occur to me several answers to this
contention. The guarantee or assurance to which due regard
is to be had is limited to personal rights, privileges and
dignities of the Ruler qua a Ruler. It does not extend to
personal property which is different from personal rights.
Further, this article does not import any legal obligation
but is an assurance only. All that the covenant does is to
recognise the title of the Ruler as owner of certain proper-
ties. To say that the Ruler is
(1) (1945) L.R. 72 I.A. 241 1[1945] F.C.R.
1055
the owner of certain properties is not to say that those
properties shall in no circumstances be acquired by the
State. The fact that his personal properties are sought to
be acquired on payment of compensation clearly recognises
his title just as the titles of other proprietors are recog-
nised. Finally, the jurisdiction of the Court to decide any
dispute arising out of the covenant is barred by article
363.
In my judgment, for reasons stated above and those
stated in my judgment in the Bihar appeals, these petitions
must be dismissed.
CHANDRASEKHARA AIYAR J.– I have nothing useful to add
and I agree with the orders made by my Lord the Chief Jus-
tice and my learned brothers.
Petitions dismissed.
Agents for the petitioners:
Petition No. 166 of 1951: M.S.K. Sastri.
,, No. a317 of 1951: R.S. Narula.
,, Nos. 228, 237,245, 246 and 280 to 285 of
1951: M.S.K. Bastri.
,, Nos. 230, 257 and 287 to 289 of 1951:
Rajinder Narain.
” No. 268 of 1951: S.P. Varma.
,, No. 318 of 1951: Ganpat Rai.
,, No. 487 of 1951: Naunit Lal.
Agent for the Respondent (the State of Madhya Pradesh)
in all the petitions:P. A. Mehta.
1056