Supreme Court of India

Harla vs The State Of Rajasthan on 24 September, 1951

Supreme Court of India
Harla vs The State Of Rajasthan on 24 September, 1951
Equivalent citations: 1951 AIR 467, 1952 SCR 110
Author: V Bose
Bench: Bose, Vivian
           PETITIONER:
HARLA

	Vs.

RESPONDENT:
THE STATE OF RAJASTHAN

DATE OF JUDGMENT:
24/09/1951

BENCH:
BOSE, VIVIAN
BENCH:
BOSE, VIVIAN
MAHAJAN, MEHR CHAND

CITATION:
 1951 AIR  467		  1952 SCR  110
 CITATOR INFO :
 R	    1962 SC 562	 (2)
 RF	    1978 SC1675	 (194)
 RF	    1980 SC1230	 (19)
 RF	    1988 SC 440	 (23)
 RF	    1990 SC1256	 (27)


ACT:
    Jaipur  Laws  Act,	1923,  s.  3(b)--Jaipur	 Opium	Act,
1923--Law passed by Council of Ministers not promulgated  or
published in Gazette--Validity of law--Necessity  of promul-
gation	of laws-Natural justice.



HEADNOTE:
    Natural  justice requires that before a law	 can  become
operative  it must be promulgated or published. It  must  be
broadcast in some recognisable way so that all men may	know
what  it is; or at least there must be some special rule  or
regulation  or	customary channel by or through	 which	such
knowledge  can	be  acquired with the exercise	of  due	 and
reasonable diligence.
    The	 Council of Ministers appointed by the Crown  Repre-
sentative  for	the  government and  administration  of	 the
Jaipur State passed a Resolution in 1923 purporting to enact
a law called the Jaipur Opium Act, but this law was  neither
promulgated  or published in the Gazette nor made  known  to
the  public.   The  Jaipur Laws Act, 1923,  which  was	also
passed	by the Council and which came into force on the	 1st
November,  1924,  provided by s. 3 (b) that the	 law  to  be
administered  by the court of the Jaipur State shall  be..."
(b) all the regulations now in force within the said  terri-
tories and the enactments and regulations that may hereafter
be  passed from time to. time by the State and published  in
the  Official  Gazette."  In 1938 the Jaipur Opium  Act	 was
amended by adding a clause to the effect that "it shall come
into force from the 1st of September, 1924."
    Held,  that	 the mere passing of the Resolution  of	 the
Council	 without further publication or promulgation of	 the
law  was  not sufficient to make the law operative  and	 the
Jaipur	Opium Act was not therefore a valid law.  Held	fur-
ther,  that  the said Act was not saved by s. 3 (b)  of	 the
Jaipur Laws Act, 1923, as it was not a valid law in force on
the 1st November, 1924, and the mere addition of a clause in
1938 that it shall come into force in 1924 was of no use.



JUDGMENT:

CRIMINAL APPELLATE JURISDICTION: Criminal Appeal No. 5
of 1951. Appeal from the Judgment and Order dated 18th
August, ‘1950, of the High Court of Judicature for Rajasthan
at Jaipur (Nawal Kishore C.J. and Dave J.) in Criminal
Reference No. 229 of Sambat 2005.

H. J. Umrigar for the appellant.

G. C. Mathur for the respondent.

111

1951. September 24. The Judgment of the Court was
delivered by
Bose J.–The appellant was convicted under section 7 of
the Jaipur Opium Act and fined Rs. 50. The case as such is
trivial but the High Court of Rajasthan in Jaipur granted
special leave to appeal as an important point touching the
vires of the Act arises. We will state the facts chronolog-
ically.

It is conceded that the Rulers of Jaipur had full powers
of government including those of legislation. On the 7th of
September, 1922, the late Maharaja died and at the time of
his death his successor, the present Maharaja, was a minor.
Accordingly,-the Crown Representative appointed a Council of
Ministers to look after the government and administration of
the State during the Maharaja’s minority-

On the 11th of December, 1923, this Council passed a
Resolution which purported to enact the Jaipur Opium Act,
and the only question is whether the mere passing of the
Resolution without promulgation or publication in the Ga-
zette, or other means to make the Act known to the public,
was sufficient to make it law. We are of opinion that it was
not. But before giving our reasons for so holding, we will
refer to some further facts.

About the same time (that is to say, in the year 1923
we have not been given the exact date) the same Council
enacted the Jaipur Laws Act, 1923. Section 3(b) of this Act
provided as follows :–

“3. Subject to the prerogative of the Ruler the law to
be administered by the Court of Jaipur State shall be as
follows:

(b) All the regulations now in force within the said
territories, and the enactments and regulations that may
hereafter be passed from time to time by the State and
published in the Official Gazette.”

This law came into force on the 1st of November, 1924.
It is admitted that the Jaipur Opium Act was never
published in the Gazette either before or after the 1st of
November, 1924. But it is contended that was
112
not necessary because it was a “regulation” already in force
on that date.

The only other fact of consequence is that on the 19th
of May, 1938, section 1 of the Jaipur Opium Act was amended
by the addition of sub-section (c) which ran as follows:
“(c) It shall come into force from the 1st of September,
1924.”

The offence for which the appellant was convicted took
place on the 8th of October, 1948.

Dealing first with the last of these Acts, namely the
one of the 19th of May, 1938, we can put that on one side at
once because, unless the Opium Act was valid when made, the
mere addition of a clause fourteen years later stating that
it shall come into force at a date fourteen years earlier
would be useless. In the year 1938 there was a law which
required all enactments after the 1st of November, 1924, to
be published in the Gazette. Therefore, if the Opium Act
was not a valid Act at that date, it could not be validated
by the publication of only one section of it in the Gazette
fourteen years later. The Jaipur Laws Act of 1923 required
the whole of the enactment to be published; therefore publi-
cation of only one section would not validate it if it was
not already valid. We need not consider whether a law could
be made retroactive so as to take effect from 1924 by publi-
cation in 1938, though that point was argued. That throws us
back to the position in 1923 and raises the question whether
a law could be brought into operation by a mere resolution
of the Jaipur Council.

We do not know what laws were operative in Jaipur re-
garding the coming into force of an enactment in that State.
We were not shown any, nor was our attention drawn to any
custom which could be said to govern the matter. In the
absence of any special law or custom, we are of opinion that
it would be against the principles of natural justice to
permit the subjects of a State to be punished or penalised
by laws of which they had no knowledge and of which they
could not even with the exercise of reasonable diligence
have acquired any knowledge. Natural justice requires that
113
before a law can become operative it must be promulgated or
published. It must be broadcast in some recognisable way so
that all men may know what it is; or, at the very least,
there must be some special rule or regulation or customary
channel by or through which such knowledge can be acquired
with the exercise of due and reasonable diligence. The
thought that a decision reached in the secret recesses of a
chamber to which the public have no access and to which even
their accredited representatives have no access and of which
they can normally know nothing, can nevertheless affect
their lives, liberty and property by the mere passing of a
Resolution without anything more is abhorrent to civilised
man. It shocks his conscience. In the absence therefore of
any law, rule, regulation or custom, we hold that a law
cannot come into being in this way. Promulgation or publica-
tion of some reasonable sort is essential.
In England the rule is that Acts of Parliament become
law from the first moment of the day on which they receive
the Royal assent, but Royal Proclamations only when actually
published in the official Gazette. See footnote (a) to
paragraph 776. page 601, of Halsbury’s Laws of England
(Hailsham edition), Volume VI and 32 Halsbury’s Laws of
England (Hailsham edition), page 150 note (r). But even
there it was necessary to enact a special Act of Parliament
to enable such proclamations to become law by publication in
the Gazette though a Royal Proclamation is the highest kind
of law, other than an Act of Parliament, known to the Brit-
ish Constitution; and even the publication in the London
Gazette will not make the proclamation valid in Scotland nor
will publication in the Edinburgh Gazette make it valid for
England. It is clear therefore that the mere enacting or
signing of a Royal Proclamation is not enough. There must
be publication before it can become law, and in England the
nature of the publication has to be prescribed by an Act of
Parliament.

The Act of Parliament regulating this matter is the
Crown Office Act of 1877′ (40 and 41 Victoria Ch. 41). That
Act, in addition to making provision for publication in
certain official Gazettes, also provides for the
114
making of rules by Order in Council for the best means of
making Proclamations known to the public. The British Par-
liament has therefore insisted in the Crown Office Act that
not only must there be publication in the Gazette but in
addition there must be other modes of publication,if an
Order in Council so directs, so that the people at large may
know what these special laws are. The Crown Office Act
directs His Majesty in Council carefully to consider the
best mode of making these laws known to the public and
empowers that body to draw up rules for the same and embody
them in an Order in Council. We take it that if these Proc-
lamations are not published strictly in accordance with the
rules so drawn up, they will not be valid law.
The principle underlying this question has been judi-
cially considered in England. For example, on a somewhat
lower plane, it was held in Johnson v. Sargant (1) that an
Order of the Food Controller under the Beans, Peas and Pulse
(Requisition) Order, 1917 does not become operative until it
is made known to the public, and the difference between an
Order of that kind and an Act of the British Parliament is
Stressed. The difference is obvious. Acts of the British
Parliament are publicly enacted. The debates are open to the
public and the Acts are passed by the accredited representa-
tives of the people who in theory can be trusted to see that
their constituents know what has been done. They also re-
ceive wide publicity in papers and, now, over the wireless.
Not so Royal Proclamations and Orders of a Food Controller
and so forth. There must therefore be promulgation and
publication in their cases. The mode of publication can
vary; what is a good method in one country may not neces-
sarily be the best in another. But reasonable publication
of some sort there must be.

Nor is the principle peculiar to England. It was ap-
plied to France by the Code Napoleon, the first Article of
which states that the laws are executory “by virtue of the
promulgation thereof” and that they shall come into effect
“from the moment at which their
(1) [1918] 1 K.B. 10I; 67 L.J.K.B. 122.

115

promulgation can have been known.” So also it has been
applied in India in, for instance, matters arising under
Rule 119 of the Defence of India Rules. See, for example,
Crown v. Manghumal Tekuml(1), Shakoor v. King Emperor (2)
and Babulal v. King Emperor (3). It is true none of these
cases is analogous to the one before us but they are only
particular applications of a deeper rule which is rounded on
natural justice.

The Council of Ministers which passed the Jaipur Opium
Act was not a sovereign body nor did it function of its own
right. It was brought into being by the Crown Representa-
tive, and the Jaipur Gazette Notification dated the 11th
August, 1923, defined and limited its powers. We are enti-
tled therefore to import into this matter consideration of
the principles and notions of natural justice which underlie
the British Constitution, for it is inconceivable that a
representative of His Britannic Majesty could have contem-
plated the creation of a body which could wield powers so
abhorrent to the fundamental principles of natural justice
which all freedom loving peoples share. We hold that, in
the absence of some specific law or custom to the contrary,
a mere resolution of a Council of Ministers in the Jaipur
State without further publication or promulgation would not
be sufficient to make a law operative.

It is necessary to consider another point. It was urged
that section 3(b) of the Jaipur Laws Act of 1923 saved all
regulations then in force from the necessity of publication
in the Gazette. That may be so, but the Act only saved laws
which were valid at the time and not resolutions which had
never acquired the force of law.

The appeal succeeds. The conviction and sentence are
set aside. The fine, if paid, will be refunded.

Appeal allowed.

Agent for the appellant: R.A. Govind. Agent for the re-
spondent: P.A. Mehta.

(1) I.L.R. 1944 Karachi 107. (3) I.L.R. 1945
Nag. 762.

(2) I.L.R. 1944 Nag. 150.

116