I. C. Golaknath & Ors vs State Of Punjab & Anrs.(With … on 27 February, 1967

0
77
Supreme Court of India
I. C. Golaknath & Ors vs State Of Punjab & Anrs.(With … on 27 February, 1967
Equivalent citations: 1967 AIR 1643, 1967 SCR (2) 762
Author: K S Rao
Bench: Rao, K. Subba Wanchoo, K.N., Hidayatullah, M. & Shah, J.C., Sikri, S.M. & Bachawat, R.S., Ramaswami, V. & Shelat, J.M., Bhargava, Vishishtha & Mitter, G.K. & Vaidyialingam, C.A.
           PETITIONER:
I.   C. GOLAKNATH & ORS.

	Vs.

RESPONDENT:
STATE OF PUNJAB & ANRS.(With Connected Petitions)

DATE OF JUDGMENT:
27/02/1967

BENCH:
RAO, K. SUBBA (CJ)
BENCH:
RAO, K. SUBBA (CJ)
WANCHOO, K.N.
HIDAYATULLAH, M.
SHAH, J.C.
SIKRI, S.M.
BACHAWAT, R.S.
RAMASWAMI, V.
SHELAT, J.M.
BHARGAVA, VISHISHTHA
MITTER, G.K.
VAIDYIALINGAM, C.A.

CITATION:
 1967 AIR 1643		  1967 SCR  (2) 762
 CITATOR INFO :
 RF	    1967 SC1776	 (7)
 F	    1968 SC1395	 (7)
 RF	    1970 SC 898	 (61)
 RF	    1972 SC 425	 (7,16,21)
 D	    1972 SC 963	 (27)
 O	    1973 SC1461	 (10,15,16,17,25,30,32,37,50,51
 RF	    1975 SC2299	 (251,325,522,576,577,649)
 F	    1976 SC 490	 (196)
 RF	    1976 SC1207	 (283,285,397,548)
 R	    1977 SC1027	 (42)
 R	    1978 SC  68	 (89,101,233,261)
 D	    1978 SC 489	 (9)
 E&R	    1978 SC 597	 (19)
 RF	    1979 SC1550	 (9)
 RF	    1980 SC1762	 (5)
 RF	    1980 SC1789	 (86)
 RF	    1981 SC 271	 (33,42)
 RF	    1981 SC 431	 (10)
 R	    1984 SC 326	 (8)
 O	    1984 SC 684	 (65)
 RF	    1987 SC1140	 (3)
 R	    1987 SC1986	 (29)
 F	    1991 SC 101	 (131)
 RF	    1991 SC1676	 (66,71)


ACT:
 Constitution of India, Arts. 13(2), 368, 245, 248, Schedule
7,  List  1.  Entry 97-Power  to  amend	 Constitution  where
resides-Whether resides in Art. 368 or in residuary power of
Parliament  under  Art.	 248  read with	 Entry	97  List  1-
Fundamental  Rights in Part III whether can be	amended	 and
abridged by the procedure in Art. 368-Law' under Art.  13(2)
Whether	  Includes   constitutional   amendments-Scheme	  of
Consitution  Fundamental  rights  whether  intended  to	  be
permanent  and	unamendable-Amendment  whether	exercise  of
sovereign power-Amendment whether a political matter outside
the purview of courts.
Constitution   Seventeenth  Amendment	Act,,	1964-Whether
invalid for contravention of Art. 13(2).
Prospective  overruling, doctrine of-Vast  agrarian  changes
under constitutional amendments-Necessity of preserving past
while protecting future decisis.
Punjab Security of Land Tenures Act, 1953 (Act 10 of  1953)-
Mysore	Land Reforms Act (Act 10 of 1962) as amended by	 Act
14  of	1965-Acts  contravening	 fundamental  rights-Whether
valid.



HEADNOTE:
The  validity  of the Punjab Security of Land  Tenures	Act,
1953  (Act  10 of 1953) and of the Mysore Land	Reforms	 Act
(Act 10 of 1962) as amended by Act 14 of 1965 was challenged
by the petitioners under Art. 32 of the Constitution.  Since
these  Acts  were  included  in	 the  9th  Schedule  to	 the
Constitution  by  the Constitution  (Seventeenth)  Amendment
Act,  1964, the validity of the said Amendment Act was	also
challenged.   In this connection it was urged  that  Sankari
Prasad's  case	in which the validity  of  the	constitution
(First)	 Amendment  Act,  1951 had been	 upheld	 and  Sajjan
Singh's	 case  in  which the validity  of  the	Constitution
(Seventeenth)  Amendment Act, 1964, had been upheld by	this
Court,	had  been wrongly decided.  It	was  contended	that
Parliament had no   power  to  amend fundamental  rights  in
Part III of the Constitution.
HELD:	Per  Subba  Rao,  C.J.,	 Shah,	Sikri,	Shelat	 and
Vaidialingam, JJ.   (Hidayatullah,    J.    Concurring)	   :
Fundamental Rights cannot be abridged	or taken away by the
amending  procedure  in Ail. 368 of  the  Constitution.	  An
amendment to the Constitution is 'law' within the meaning of
Art.  13(2)  and  is therefore subject to Part	III  of	 the
Constitution. Sri Sankari Prasad Singh Deo v. Union of India
JUDGMENT:

Rajasthan, [1965] 1 S.C.R. 933, reversed. Per Subba, Rao,
C.J., Shah, Sikri, Shelat and Vaidialingam, JJ.

(i) Fundamental rights are the primordial rights necessary
for the development of human personality. They are the
rights which enable a
763
man to chalk out his own life in the manner he likes best.
Our Constitution, in addition to the well-known fundamental
rights, also included the rights of minorities and other
backward communities in such rights. [789 E]
The fundamental rights are given a transcendental position
under our Constitution and are kept beyond the reach of
Parliament. At the same time Parts III and IV of the
Constitution constituted an integrated scheme forming a self
contained code. The scheme is made so elastic that all the
Directive Principles of State Policy can reasonably be
enforced without taking away or-abridging the fundamental
rights. While recognisingthe immutability of the
fundamental rights, subject to social control the
Constitution itself provides for the suspension or the
modification of fundamental rights under specific
circumstances, as in Arts. 33, 34 and 35. The non-obstante
clause with which the last article opens makes it clear that
all the other provisions of the Constitution are subject to
this provision. Article 32 makes the right to move the
Supreme Court by appropriate proceedings for the enforcement
of the rights conferred by the said Parts a fundamental
right. Even during grave emergencies Art. 358 only suspends
Art. 19 and all other rights are untouched except those
specifically suspended by the President under Art. 359. [789
H; 790 D]
The Constitution has given a place of permanence to the
fundamental freedoms. In giving to themselves the
Constitution the people have reserved the fundamental
freedoms to themselves. Art. 13 merely in-corporates that
reservation. The Article is however not the source of the
protection of fundamental rights but the expression of the
reservation. The importance attached to the fundamental
freedoms is so transcendatal that a bill enacted by a
unanimous vote of all the members of both Houses is
ineffective to derogate from its guaranteed exercise. It is
not what Parliament regards at a given moment as conducive
to the public benefit but what Part III declarer. protected,
which determines the ambit of the freedom. The incapacity of
Parliament therefore in exercise of its amending power to
modify, restrict, or imposefundamental freedoms in Part
III arises from the scheme of theConstitution and the
nature of the freedoms. [792 D-F]
A. K. Gopalan v. State of Madras, [1950] S.C.R.88, State
of Madras v. Smt. Champakam Dorairajan,
(1951) S.C.R.
525, Pandit M. S. M. Sharma v. Shri Sri Krishna Sinha,
[1959] Supp. 1 S.C.R. 806 and Ujjam Bai v. State of Uttar
Pradesh,
[1963] 1 S.C.R. 778, referred to.
If it is the duty of Parliament to enforce directive
principles it is equally its duty to enforce them without
infringing the fundamental rights. The verdict of
Parliament on the scope of the law of social control of
fundamental rights is not final but justiciable. If it were
not so, the whole scheme of the Constitution would break.
[815 H; 816 A-B] ,

(ii)Article 368 in terms only prescribes various steps in
the matter of amendment. The article assumes the power to
amend found else where. The completion of the procedural
steps cannot be said to culminate in the power to amend for
if that was so the Constitution makers could have stated
that in the Constitution. Nor can the power be implied
either from Art. 368 or from the nature of the articles
sought to be amended; the doctrine of necessary implication
cannot be invoked if there is an express provision. There
is no necessity to imply any such power as Parliament has
the plenary power to make any law including the law to amend
the Constitution subject to the limitations laid down
therein [793 E-G]

(iii)The power of Parliament to amend the Constitution
is derived from Arts. 245, 246 and 248 read with item 97 in
List I. The residuary
764
power of Parliament can certainly take in the power to amend
the Constitution. [794 A-D]
Though a law made under Art. 245 is subject to the
provisions of the Constitution it would be wrong to say that
every law of amendment made under it would necessarily be
inconsistent with the articles sought to be amended. It
cannot reasonably be said that a law amending an article is
inconsistent with it. The limitation in Art. 245 is in
respect of the power to make a law and not of the content of
the law made within the scope of its power. [794 E-F]
An order by the President under Art. 392 cannot attract Art
368 as the amendment contemplated by the latter provisions
can be initiated only by the introduction of a bill in
Parliament. It cannot therefore be said that if the power
of amendment is held to be a legislative power the President
acting under Art. 392 can amend the Constitution in terms of
Art. 368. [794 G-H]

(iv) The Constituent Assembly, it so minded, could certainly
have conferred an express legislative power on Parliament to
amend the Constitution by ordinary legislative process.
There is, therefore, no inherent inconsistency between
legislative process and the amending one. Whether in the
field of a constitutional law or statutory law amendment can
be brought about only by ‘law’. [794 C-D]
Article 13(2), for the purpose of that Article, gives an
inclusive definition of ‘law’. It does not Prima facie
exclude constitutional law. The process under Art. 368
itself closely resemble the legislative process.
Article 368 is not a complete code in respect of the
procedure of amendment. The details of procedure in respect
of other bills have to be followed so far as possible in
respect of a Bill under Art. 368 also, The rules made by the
House of the People providing procedure for amendments lay
down a procedure similar to that of other bills with the
addition of certain special provisions. If amendment is
intended to be Something other than law the constitutional
insistence on the said legislative process is unnecessary.
The imposition of further conditions is only a safeguard
against the hasty action or a protection to the states but
does not change the legislative character of the amendment
[795 G 796 C]
Article 3 of the Constitution permits changes in States and
their boundaries by a legislative process under Arts. 4 and
169 amendments in the Solution are made by ‘law’ but by a
fiction are deemed not to be amendments for the purpose of
Art. 368. This shows that amendment is law and that but for
the fiction it would be an amendment within the meaning of
Art, 368. [796 C-F]
Therefore amendments either under Art. 368 or under other
Articles are only made by Parliament following the
legislative process and are ‘law’ for the purpose of Art.
13(2). [798 C]
Mccawley v. The king, [1920]A.C., 691 and The Bribery
Commissioner v. Pedrick Ransinghe, [1964] 2 W.L.R. 1301,
referred to.

(v) One need not cavil at the description of amending power
as a sovereign power for it is sovereign only viithin the
scope of the power conferred by a particular Constitution
which may expressly limit the power of amendment both
substantive and procedural. If cannot therefore be said
that amending power can have no limitations being a sovere4p
power. [804]
The argument that the amending process involves political
questions and is therefore outside.the scope of judicial re-
view cannot also be aeCePted- It may be.Parliament seeks to
amend the Constitution for political reasons but the court
in denying that power will not be deciding
765
a political question; it will only be holding that
Parliament has no power to armed Particular articles of the
Constitution for any purpose whatsoever, be it political or
otherwise. [804 E-G]

(vi) If power to abridge the fundamental rights is denied to
Parliament revolution is not a necessary result. The
existence of an all comprehensive power cannot prevent
revolution if there is chaos in the country brought about by
misrule or abuse of power. Such considerations are out of
place in construing the provisions of the Constitution by a
Court of law. [816 B-C]

(vii) While-ordinarily @ Court will be reluctant to
reverse its previous decisions it is its duty in the
constitutional field to correct itself as early as possible,
for otherwise the future progress of the country and
happiness of the people will be at stake. As it was clear
that the decision in Sankari Prasad’s case was wrong, it was
pre-eminently a typical case where this Court should
overrule it. The longer it held the field the greater the
scope for erosion of fundamental rights. As it contained
the seeds of destruction of the cherished rights of the
people, the sooner it was overruled the better for the
country. [816 G-H]
The Superintendent and Legal Remembrancer Stale of West
Bengal v.The Corporation at Calcutta, [1967] 2 S.C.R., 170
relied on.

(viii) The Constitution (Seventeenth Amendment) Act,
1964, inasmuch as it takes away or abridges fundamental
rights was beyond ‘the amending power of Parliament and void
because of contravention of Art. 13(2). But having regard
to the history of this and earlier amendment to the
Constitution, their effect on the social and economic
affairs of the country and the chaotic situation that may be
brought about by the sudden withdrawl at this stage of the
amendments from the Constitution it was undesirable to give
retroactivity of this decision. The present was therefore a
fit case for the application of the doctrine of
“prospective. overruling, evolved by the courts in the
United States of America. [805 E; 807 E, G; 808 C-D]
Great Northern Railway v. Sunburst Oil & Ref. Co. (1932)
287 U.S. 358: 77 L. Ed. 360, Chicot County Drainage v.
Baxter State Bank, (1940) 308 U.S. 371, Griffin v. Illionis,
(1956) 351 U.S. 12, Wolf v. Colorado, 338 U.S. 25 : 193 L.
Ed. 872, Mapp v. Ohio, 367 U.S. 643 : 6 L. Ed. (2nd Edn.)
1081 and Link letter v. Walker, (1965) 381 U.S. 618,
referred to.

(ix), The doctrine of “prospective overruling” is a modern
doctrine suitable for a fast moving society. It does not do
away with the doctrine of state decision but confines it to
past transactions. While in Strict theory it may be said
that the doctrine ‘involves the making of law, *hat the
court really does is to declare the law but refuse to give
retroactivity to it. It is really a pragmatic solution
reconciling the two conflicting doctrines, namely, that a
court finds the law and that it does make law It finds law
but restricts its operation to the future. It enables the
court to bring about a smooth transition by correcting, its
errors without disturbing the impact of those errors on past
transactions. By the application of this doctrine the past
may be preserved and the future protected. [913 A-C; 814 E-
F]
Our Constitution does not expressly of by necessary
implication speak against the doctrine of prospective
overruling. Articles 32, 141 and 142 are designedly made
comprehensive to enable the Supreme Court to declare law and
to give such directions or pass such orders as are necessary
to do complete justice. The expression ‘declared’ in Art.
141 is wider than the words ‘found or made’. The law
declared by the Supreme Court is the law of the land.. If
so, there is no acceptable reason why
7 66
the Court, in declaring the law in supersession of the law
declared by it earlier, could not restrict the operation of
the law as declared to the future and save the transactions
whether statutory or otherwise that were affected on the
basis of the earlier law. [813 F-H]
As this Court for the first time has been called upon to
apply the doctrine evolved in a different country under
different circumstances, it would like to move warily in the
beginning and would lay down the following propositions :
(1) The doctrine of prospective overruling can be invoked
only in matters arising under our Constitution; (2) it can
be applied only by highest court of the country, ie. the
Supreme Court as it has the constitutional jurisdiction to
declare law binding on all the Courts as it has India; (3)
the scope of the retrospective operation of the law declared
by the supreme Court superseding its earlier decisions is
left to its discretion to be moulded in accordance with- the
justice of the cause or matter before it. [814 C-D]
Applying the doctrine of prospective overruling in the
circumstances of the present case the Court declared that
this decision would not affect the validity of the
Constitution (Seventeenth Amendment) Act 1964, or other
amendments to the Constitution taking away or abridge the
fundamental rights. It further declared that in future
Parliament will have no power to amend Part III of Abe
Constitution so as to take away or abridge the fundamental
rights. [814 F-G]

(x) As according to the above decision the Constitution
(Seventeenth Amendment) Act held the field the validity of
the two impugned Acts, namely the Punjab Security of Land
Tennures Act, 10 of 1953 and the Mysore Land Reforms Act, 10
of 1962, as amended by Act 14 of 1965, could, not be
questioned on the ground that they offended Art 13, 14 or 31
of the Constitution. [815 E]

(xi) On the findings the following, questions did not fall
to be considered :

(a) Whether in the exercise of the power of
amendment the fundamental structure of the
Constitution may be changed or even destroyed
or whether the power is restricted to making
modification within the framework of the
original instrument for its better
effectuation ?

(b) Whether the amendment of fundamental
rights is covered by the proviso to Art. 368 ?

(c) To what extent can the provisions of die
Constitution other than fundamental rights be
amended ?

(d) To what extent can Part III be amended
otherwise thin by taking away or abridging the
fundamental rights ?

(e) Whether the impugned Act could be
sustained under the provisions of the
Constitution without the aid of Arts. 31A and
31B of the Schedule.

Obiter If necessity to abridge the fundamental rights
does arise the residuary power of Parliament may be relied
upon to call for a constituent bly for making a new
Constitution or radically changing it. The recent Act
providing for a poll in Goa, Daman and Diu was an instance
of analogus exercise of such residuary power by the
Parliament, [816 E-F]
Per Hidayatullah. J. : (i) The scope of the amending power
under the COnstitution is not to be determined by taking an
apriori view of the
767
omnicompetence of Art. 368. When there is conflict between
that Article and Art. 13(2) juridical hermeneutics requires
the Court to interpret them by combining ‘them and not by
destroying one with the aid of the other. No part in a
Constitution is superior to another part unless the
Constitution-itself says so and there is no accession of
strength to any provision. by calling it a code. It is, the
context of the legal provisions that illustrates the meaning
of the different parts so that among them and between them
there should be correspondence and harmony. [857 H-858C]

(ii) It is wrong to think of the Fundamental Rights as
within Parliament’s giving or taking. They are secured to
the people by Arts. 12, 13, 32, 136, 141,,144 and 226. The
High Courts and finally this Court have been made the Judges
of whether any lagislative or executive action on the part
of the State, considered as comprehensively as is
possible,offends the Fundamental Rights and Art.
13(2)declares that legislation which so offends is to be
deemed to be void. The general words of art. 368 cannot be
taken to mean that by calling an Act an Amendment of the
Constitution Act a majority of total strengths and a 2/3rds
majority of the members presnt and voting in each House may
remove not only any of the Fundamental Rights but the whole
Chapter giving them. [860 A-D; 867 FF]

(iii) In Britain there is no distinction between
constitutional law and’ ordinary law as to the procedure of
their enactment. In our Constitution too in spite of the
claim that Art. 368 is a Code Arts. 4, 11 and 169 show that
the amendment of the Constitution can be by the ordinary law
making procedure. By this method one of the legislative
limbs in a State can be removed or created. This destroys
at one stroke the claim that Art. 368 is a code and. also
that any special method of amendment of the Constitution is
fundamentally necessary. [861 E-G]
The only difference between constitutional law and ordinary
law can, be said to arise from the fact that constitutional
laws are generally amend-able under a process which in
varying degrees, is more difficult or elaborate. This may
give a distinct character to the law of the Constitutionbut
it does not serve to distinguish it from the other laws of
the land for the purpose of Art. 13(2). The Article itself
does not exclude constitutional law which could have been
easily done had the constitution makers. so intended. [862
B; 866 B]
An amendment to the Constitution is not made under power
derived’ from Arts. 245 or 248 of the Constitution read with
entry 97 of List 1. The power of amendment is sui generis.
[900 E]

(iv) A narrow view need not be taken of the word
amendment’.. By an amendment new matter may be added, old
matter removed or altered. The power of amending the
Constitution is however not intended to be used for
experiments or as an escape, from restrictions against undue
State action enacted in the Constitution itself. Nor is the
power of amendment available for the purpose of remoing
express or implied restrictions against the State. [862 F;
863 B-C]
Coleman v. Milter, 307 U.S. 443 (83 L. Ed. 1385), Luther V.
Borden,, 7 How. 1(12 L. Ed. 58) and Baker v. Carr, 369 U.S.
186 (7 L. Ed. 2d., 633), referred to.

The State is no doubt supreme but in the supremacy of its
powers it may create impediments on its own sovereignty.
There is nothing to prevent the State from placing certain
matters outside the amending procedure. When this happens
the ordinary procedure of amendment ceases to apply.
Amendment can then only be by a freshly constituted body..

768

To attempt to do this otherwise is to attempt revolution
which is to alter the will of the people in an illegal
manner. Courts can interfere to nullify the revolutionary
change because there is an infraction of exiting legality.
Democracy may be lost if there is no liberty based on law
and law based on equality. The protection of the
fundamental rights is necessary so that we may not walk in
fear of democracy itself. [863 G; 864 A-C; 865 A-D]

(v) In Art. 13(2) the restriction is against the State.
There is a difference between the State and its agencies
such as Government, Parliament, the Legislature of the
States, and the local and other authorities. The State
means more than any of these or all of them put together.
By making the State subject to Fundamental Rights it is
clearly stated in Art. 13(2) that any of the agencies acting
alone or all the agencies acting together are not above the
Fundamental Rights. Therefore when the- House of the People
or the Council of States introduces a Bill for the
abridgement of the Fundamental Rights, it ignores the
injunction against it and even if the two Houses pass the
Bill the injunction is next operative against the President
since the expression Government of India in the General
Clauses Act means the President of India. Thus the
injunction in Art. 13(2) is against the whole force of the
State acting either in its executive or legislative
capacity. [866 E-H]

(vi) It is wrong to invoke the Directive Principles as if
there is some antinomy between them and the Fundamental
Rights. The Directive Principles lay down the routes of
State action but such action must avoid the restrictions
stated in the Fundamental Rights. It cannot be conceived
that in following the Directive Principles the Fundamental
Rights can be ignored. [867 G, 868 B]

(vii) Our Constitution has given a guaranteed right to
the persons whose fundamental rights are affected to move
the Court. The guarantee is worthless if the rights are
capable of being taken away. This makes our Constitution
unique and the American or other foreign precedents cannot
be of much assistance. [875 H]
Hollingsworth v. Virginia, 3 Dall. 378, Leser v. Garnett,
258 U.S. 130, Dillon v. Gloss, 256 U.S. 368 and Texas v.
White, 7 Wall, 700, referred to.

It is not that Fundamental Rights are not subject to any
change or modification. The Constitution permits a
curtailment of the exercise of most of the Fundamental
Rights by stating the limits of that curtailment. It
permits the Fundamental Rights to be controlled but
prohibits their erasure. [878 B]

(viii) Parliament today is not the constituent body as
the constituent ‘assembly was but a constituted body which
must bear true allegiance to the Constitution as by law
established. To change the Fundamental Part of the
individuals liberty is a usurpation of the constituent
functions because they have been placed outside the scope of
the power of the constituted Parliament. [870 B-D]
Our Constitution like some others has kept certain matters
outside the amendatory process so that the their
representatives. In Art. 35 obstante clause. They exclude
Article under the proviso. It is therefore a great error to
think of Art. 368 as a code or as omnicompetent. [901 C-E;
902 A-B]
769
Garnishee case, 46 C.L.R. 155, referred to.
Article 368 cannot directly be amended by Parliament to
confer power on itself over the fundamental rights, It would
be against Art. 13(2). Parliament cannot do indirectly what
it cannot do directly. [878 H]

(ix) If it is desired to abridge the Fundamental Rights the
legal method is that the State must reproduce the power
which it has chosen to put under restraint. Parliament must
amend Art. 368 to convoke another constituent assembly, pass
a law under item 97 of the List 1 of Schedule 7 to call a
constituent assembly, and then that assembly may be able to
abridge or take away the fundamental rights. Any other
method must be regarded as revolutionary. [878 D-E; 879 B]

(x) The various amendments that have been made by
Parliament in Arts. 15, 16 and 19 did not abridge
fundamental rights and were therefore valid. [879 C, 883 B]

(xi) Our Constitution accepted the theory that Right of
Property is a fundamental right though perhaps it was an
error to do so if socialisation was desired. It treated
property rights as inviolable except through law for public
good and on payment of compensation. However the various
amendments have significantly changed the position. As a
result of them, except for land within the prescribed
ceiling, all other land can be acquired or rights therein
extinguished or modified without compensation and no
challenge to the law can be made under Arts. 14, 19 or 31 of
the Constitution. [887 B; 888 B-C; 896 F-G]
As there is apprehension that the erosion of the right to
property may be practised against other fundamental rights
it is necessary to call a halt. An attempt to abridge or
take away Fundamental Rights by a constituted Parliament
even through an amendment of the Constitution can I declared
void. This Court has the power and the jurisdiction to do
so. The opposite view expressed in Sajjan Singh’s case was
wrong.. [898 B-C]

(xii) The First, Fourth and Seventh amendments of the
Constitution, cannot now be challenged because of long
acquiescence. It is good sense and sound policy for the
courts to decline to take up an amendment for consideration
after a considerable lapse of time when it was not
challenged before or was sustained on an earlier occasion
after challenge. [893 O, H 1902 D-E]
Lesser v. Garnett, 258 U.S. 130 (1922), referred to.

(xiii) In the Seventeenth Amendment, the extension of the
definition of ‘estate’ to include ryotwari and agricultural
lands is an inroad into the Fundamental Rights but it cannot
be questioned in view, of the existence of Art. 3 1A(1) (a)
whose validity cannot now be challenged. The new definition
of estate introduced by the amendment is beyond the reach of
the Courts not because it is not law but because it is “law”
and fills within that word in Art. 31(1) (2) (2A) and Art. 3
1-A(1). [899 C-G]
The third section of the Act is however invalid. It adds 44
State Acts to the ninth schedule. The Schedule is being
used to give advance protection to-legislation which is
known or apprehended to derogate,from the Fundamental
Rights. The power under Art. 368 was not meant to give
protection to State statute-, which offend the Constitution.
The intent here is to silence the courts and not to amend
the Constitution. [900 A-D]
770

(xiv) The two impugned Acts namely the Punjab Security
of Land Tenures Act, 1953 and the Mysore Land Reforms Act,
1962 as amended are valid under the Constitution not because
they are included in Schedule 9 of the Constitution but
because they are protected by Art. 3 1-A and the President’s
assent. [902 G-H]
Per Wanchoo, Bachawat, Ramaswami, Bhargava and Mitter, JJ.
(dissenting): Article 368 carries the power to amend all
parts of the Constitution including the fundamental rights
in Part III of the Constitution. An amendment is not ‘law’
for the purpose of Art. 13(2) and cannot be tested under
that Article.

Sri Sankari Prasad Singh Deo v. Union of India, [1952]
S.C.R. 89 and Sajjan Singh v. State of Rajasthan, [1965] 1
S.C.R. 933, reaffirmed.

Per Wanchoo, Bhargava and Mitter, JJ.-(i) The Constitution
provides a separate part headed ‘Amendment of the
Constitution’ and Art. 368 is the only article in that Part.
There can therefore, be no doubt that the power to amend the
Constitution must be contained in Art. 368. If there was
any doubt in the matter it is resolved by the words, namely,
“the Constitution shall stand amended in accordance with the
terms of the bill”. These words can only mean that the
power is there to amend ,the Constitution after the
procedure has been followed. [826 A-D]

(ii) While there is a whole part devoted to the amendment of
the Constitution there is no specific mention of the
amendment of the Constitution in Art. 248 or in any entry of
List 1. It would in the circumstances ‘be more appropriate
to read the power in Art. 368 than in Art. 248 read with
item 97 of List I. [826 H-827 A]
The original intention of the Constitution makers was to
give residuary power to the States. The mere fact that
during the passage of the Constitution by the Constituent
Assembly residuary power was finally vested in the Union
would not therefore mean that it includes the power to amend
the Constitution. Moreover residuary power cannot be used
to change the fundamental law of the Constitution because
all legislation is under Art. 245 “subject to the provisions
of this Constitution”. [827 B, H]
Mere accident of similarity of procedure provided in Art.
368 to that provided for ordinary legislation cannot
obliterate the basic difference ‘between constitutional law
and ordinary law. It is the quality and nature of what is
done under Art. 368 and not its similarity to other
procedure that should be stressed. What emerges after the
procedure in Art. 368 has been followed is not ordinary law
but fundamental law. [829 D; 830 C-D]

(iii) The procedure under the proviso to Art. III
cannot apply to a ‘bill to amend the Constitution. If the
President refused to, give his assent to such a bill-, the
proposed amendment falls. In this respect at any rate the
procedure under Art. 368 differs from, the ordinary
legislative process. [831 B-E]

(iv) The word ‘law’ has been avoided apparently with great
care in Art.368. What emerges after the procedure has been
followed is not an Act but the Constitution stands amended.
After that the courts can only see whether the procedure in
Art. 368 was followed. If it has been followed there is no
question of testing the amendment of the Constitution On the
avail of fundamental rights or in any other way as in the
case of ordinary legislation. [832 A-G]
771

(v) To say that ‘amendment’ in law only means a change
which results in improvement would make amendment impossible
for what is improvement is a matter of opinion. [834 B]
It may be open to doubt whether the power of amendment
contained in Art. 368 goes to the extent of completely
abrogating the present Constitution and substituting I it by
an entirely new one. But short of that the power to amend
includes the power to add any provision to the Constitution
to alter any provision and substitute any other provision in
its place or to delete any provision. [834 F-G]
The seventeenth amendment is merely in exercise of the power
of amendment as indicated above and cannot be struck down on
the ground that it goes beyond the power conferred by
Parliament to amend the Constitution by Art. 368. [834 H]

(vi) There is no express limitation on power of amendment in
Art. 368 and no limitation can or should be implied therein.
If the Constitution makers intended certain basic provisions
in the Constitution, and Part III in particular, to be not
amendable there is no reason why it was not so stated in
Art. 3 68. The acceptance of the principle that them is an
implied bar to amendment of basic features of the
Constitution would lead to the position that any amendment
to any article would be liable to challenge before the
courts on the ground that it amounted to amendment of a
basic feature. Constituent power like that in Art 368 can
only be subject to express limitations so far as the
substance of the amendments is concerned. [835 A; 836 D, G]

(vii) For interpreting Art. 369 it is not permissible to
read the speeches made in the Constituent Assembly.
Historical facts namely what was accepted or what was not
accepted or what was avoided in the Constituent Assembly can
be looked into; but in connection with Art. 368 no help can
be got from the historical material available. [838 C]
Administrator General, of Bengal v. Prem Lal Mullick, (1895)
XXII I.A- 107, Baxter v. Commissioner of Taxation, (1907) 4
C.I.R. 1087, A. K. Gopalan v. State of Madras [1950] S.C.R.
88 and The Automobile Transport (Rajasthan) Ltd. v. State of
Rajasthan,
[1963] 1 S.C.R. 491, referred to.

(viii) The preamble to the Constitution cannot prohibit
or control in any way or impose any implied restrictions or
limitations on the power to amend the Constitution contained
in Aft. 368. [838 H]
In re the Berubari Union and Exchange of Enclaves, [1960] 3
S.C.R. 250, referred to.

(ix) The word ‘law’ in Art. 13(1) does not include. any law
in the nature of a constitutional.provision for no such law
remained in view of Art. 395 which provided that “the Indian
Independence Act, 1947 and the Government of India Act,
1935, together with all enactments amending or supplementing
the latter Act, but not including the Abolition of Privy
Council Jurisdiction Act, 1949, are hereby repealed. There
is no reason why if the word ‘law’ in Art. 13(1) relating to
past laws does not include any constitutional provision the-
word ‘law’ in cl. (2) would take in an amount of the
Constitution for it would be reasonable to read the word in
the same sense in both the clauses. [839 D-F]
Article 13 (2) when it talks of the State making any law,
refers to the law made under the provisions contained in Ch.
1 of Part XI of the Constitution beginning with Art. 245.
It can have no reference to the
772
Constituent power of amendment under Art. 368. For it is
somewhat contradictory that in Art. 368 power should have
been given to amend any provision of the Constitution
without any limitations but indirectly that power should be
limited by using words of doubtful import in Art. 13(25.[841
C]
The power conferred by the words of Art. 368 being
unfettered, inconsistency between. that power and the
provision in Art. 13(2) must be avoided. Therefore in
keeping with the unfettered power in Art. 368 the word ‘law’
in Art. 13(2) must be read as meaning law passed under the
ordinary legislative power and not a constitutional
amendment. The words in Art. 13(2) are not specific and
clear enough to be regarded as an express limitation on Art.

368. [842 G-H]

(x) Merely because there was some indirect effect on Art.
226 it was not necessary that the Seventeenth Amendment
should have been ratified under the proviso to Art. 368.
Art. 245 had not also been directly affected by the said Act
and no ratification %-as required on this ground either.
[843 G-H; 846 C]

(xi) The laws added to the Ninth Schedule by the Seventeenth
Amendment Act had already been passed by the State
Legislatures and it was their constitutional infirmity, if
any, which was being cured by the device adopted in Art. 31B
read with the Ninth Schedule, the amendment being only of
the relevant provisions of Part III which were compendiously
put in one place in Art. 31B. Parliament could alone do it
under Art. 368 and there was no necessity for any
ratification under the proviso, for amendment of Part HI is
not entrenched in the proviso. [847 E]
In curing the infirmity of the said laws Parliament was not
encroaching on the exclusive legislative powers of the
States because only Partiament could card the infirmity.
For the same reason the fact that the laws in question were
State laws did. not make ratification obligatory.. [847 G]
A limited meaning cannot be given to Art, 368 because of the
possibility of abuse of the power. The check is not in the
courts but in the people who plect members of Parliament.
[848 F]
The power of amendment contained in a written federal
constitution is a safety valve which to a large extent
provides for stable growth and makes violent revolution more
or less unnecessary. The fact that in the last sixteen
years a large number of amendments , could be made and have
been made is due to the accident that one party has been
returned by electors in sufficient strength to be able to
command Special majorities which are required in Art. 368,
not only at the Centre but in all the States. But that is
no ground for limiting the clear words of Art. 368. [850 C-
D, E]

(xii)Though the period for which Sankari Prasad’s case has
stood unchallenged is not long, the effects which have
followed on the passing of State laws on the faith of that
decision, are so overwhelming that the decision should not
be disturbed otherwise chaos will follow. This is the
fittest possible case in which the principle of stare
decisis should be applied [851 G]
Keshav Mills: Company, Ltd V Commissioner of Income-
tax,[1965] 2 S.C.R. 908, referred to.

(xii)The doctrine of prospective overruling cannot be
accepted in this country. The doctrine accepted here is
that courts declare law and that a declaration made by a
court is the law of the land and takes effect
773
from the date the law came into force. It would be
undesirable to give up that doctrine and supersede it with
the doctrine of prospective overruling. [852,D-F]
Moreover a law contravening Art. 13(2) is void ab initio as
held by this Court in Deep Chand’s case and Mahendra Lal
Jaini’s case. In the face of these decisions it is
impowible to apply the doctrine of prospective overruling to
ordinary laws. If constitutional law is to be treated as
ordinary law the same principle applies. If however it is
not treated as ‘law’ under Art. 13(2) then there is no
necessity of applying the principle of prospective
overruling for in that case the amendment under Art. 368
does not have to be tested under Art. 13(2). [852 G-H; 853
B]
Deep Chand v. St ate of Uttar Pradesh, [1959] Supp. 2 S.C.R.
8 and Mahendra, Lal Jaini v. State of Uttar Pradesh, [1963]
Supp. 1 S.C.R. 912, referred to.

Per Bachawat J.-(i) Article 368 not only prescribes the
procedure but also gives the power of amendment. It is
because the power to amend is given by the article that by
following its procedure the Constitution stands amended.
The proviso is enacted on the assumption that the several
articles mentioned in it are amendable; but for the proviso
they would have been amendable under the main part. There
is no other provision in the Constitution under which these
articles’ can be amended. [904 D]
Articles 4, 169, Fifth Schedule Part D and Sixth Schedule
Para 21 empower the Parliament to make amendments to certain
parts of the Constitution by law, and by, express provision
such law is deemed not to be amendment for the purpose of
Art. 368. All other provisions of the Constitution can be
amended by recourse to Art. 368 only. No other article
confers the power of amending the Constitution. [904E-F]

(ii) The power to amend the Constitution cannot be said to
reside in Art. 248 and List 1, item 97 because if amendment
could be made by ordinary legislative process Art. 368 would
be meaningless. Under the residual power the Parliament has
no competence to make any law with respect to any matter
enumerated in Lists II and III of the 7th Schedule, but
under Art. 368 even Lists 11 and III can be amended.
Moreover a law passed by residual power is passed by virtue
of Art. 245 and must be subject to the provisions of the
Constitution so that it cannot derogate from the
Constitution or amend it. Such a law would be void. [905 C-
P]

(iii) Article 368 gives the power of amending ‘this
Constitution’. This Constitution means every part of the
Constitution including Part ITT and Art. 13(2). Thus Art.
13(2) is also within the reach of the amending power.
Instead of controlling Art. 368 it is controlled by that
Article. [906 C-D; H]

(iv) The contention that a constitutional amendment under
Art. 368 is a law within the meaning of Art. 13 must be
rejected. The distinction between the Constitution and law
is so fundamental that the Constitution is not regarded as a
law or a legislative act. The Constitution mean-, the
Constitution as amended. An amendment made in conformity
with Art. 368 is a part of the Constitution and is likewise
not law. Save as expressly provided in Arts. 4, 169 Fifth
Schedule Part D and Sixth Schedule para 21 no law can amend
the Constitution and a law which purports to make such an
amendment is void. It is for this reason that Art. 368
avoids all reference to law making by the Parliament. There
3 Sup. CI./67-4
774
are. also material differences between the ordinary law
making procedure and the procedure under the Article. [907
B-F; 908 D-H]
If a constitutional amendment creating a new fundamental
rights and incorporating it in Part III were a law, it would
not be open to the Parliament by a subsequent amendment to
abrogate the new fundamental right for such an amendment
would be repugnant to Part 111. But the conclusion is
absurd for the body which enacted the right can surely take
it away by the same process. [909 E]
Marbury v. Madison, (1803) 1 Cranch 137 :2 L.Ed. 60 and
Riley v. Carter, 88 A.L.R. 1008, referred to.

(v) There is no conflict between Arts. 13(2) and 368. The
two articles operate in different fields, the former in the
field of law, the latter in that of constitutional
amendment. [910 B]

(vi) The non-obstante clause in Art. 35 does not show that
the article is not amendable. The non-obstante clause is to
be found also in, Arts. 258(1). 364, 369, 370 and 371A. No
one has suggested that these articles are not amendable.
[910 D]

(vii) The words ‘fundamental’ used in regard to rights
in Part III and the word guaranteed in Art. 32 do not mean
that the said rights cannot be amended. The constitution is
never at rest; it changes with the progress of time. The
scale of values in Parts III and IV is not immortal and
these Parts being parts of the Constitution are not immune
from amendment under Art. 368. [910 F-G]
The impugned amendments to be Constitution were made to meet
the situations created by decisions of this Court and to
carry out urgent agrarian reforms. If it is held that the
rights, conferred by Part III cannot be abridged or taken
away by constitutional amendments, all these amendments
would be invalid. The Constitution makers could not have
intended that the ‘ rights conferred by Part III could not
be altered for’ giving effect to the policy of Part. IV.
Nor was it intended that defects in Part III could not be
cured or that possible errors in judicial interpretations of
Part III could not be rectified by constitutional
amendments. [913 D-E]

(viii) It cannot be said that the people in exercise of
their sovereign power have placed the fundamental rights
beyond the reach of the amending power. The people acting
through the Constituent Assembly reserved for themselves
certain rights and liberties and ordained that they shalt
not be curtailed by ordinary legislation. But the people by
the same Constitution also authorised the Parliament to make
amendments to the Constitution. In exercise of the amending
power the Parliament has ample authority to, abridge or take
away the fundamental rights under Part III [915 B-C]
Merely because of possibility of abuse, the power cannot be
denied. [916 H]
Webb v. Outrim, [1907] A.C. 81 and amalgamated Society of
Engineers’. The Adelaide Steamship Company Limited & Ors.
28 C.L.R. 129, referred to.

(ix) The main part of Art. 368 gives the power to amend or
make changes in the Constitution. A change is not
necessarily an improvement. Normally the change is made
with the object of making an improvement but the experiment
may fail to achieve the purpose. [916 A]
Livermore v. E. G. Waite, 102 Cal. 113-25 L.R.A. 312 and
National Prohibition case. 253 U.S. 350, referred to.

77 5

(x) The best exposition of the Constitution is that which
it has received from contemporaneous judicial decisions and
enactments. No one in Parliament doubted the proposition
that fundamental rights could be amended, when the First
Amendment Act of 1951 was passed. The concept of
amendability was upheld in S. Krishnan & Ors. v. State of
Madras
[1951] S.C.R. 621 decided in 1951,’in Sankari Prasad
decided in 1952 and Sajjan Singh decided in 1964. [918 C-D]

(xi) There is no provision in the Constitution for calling a
convention for its revision or far submission of any
proposal for amendment to the referendum. [918 G]

(xii) The impugned amendments affected Arts. 226 and 245
only indirectly and did not require ratification under the
proviso to Art. 168. [919 D-H]
In validating the impugned laws Parliament was not
encroaching on-.the State List. It was only validating the
said laws and such constitutional validating was within its
competence. [920 C-E]

(xiii) The abolition of Zamindari was a necessary reform.
It is the First Constitution Amendment Act that made this
reform possible., No legal argument’ can restore the
outmoded feudal Zamindari system.What has been done cannot
be undone. The battle for the put is lost. [921 B-C]
If the First Fourth, Sixteenth & Seventeenth Amendments Acts
are void they do not legally exist from their inception.
They cannot be, valid from 1951 to 1967 and invalid
thereafter. To say that they were valid in the past and
Will be invalid in the future is to amend the.Constitution.
Such a naked power of amendment is not given to the Judges
and therefore the doctrine of prospective overruling cannot
be, adopted. [921 D-E]
It is not possible to say that the First and Fourth
Amendments though originally valid have now been validated
by acquiescence. If they infringe Art. 13(2) they were void
from their inception. If these ammendments are validated by
acquiescence the Seventeenth Amendment is equally validated.
[921 F; 922 B]

(xv) The contention that Dr. Ambedkar did not regard the
fundamental rights as amendable is not supported by the
speeches in the’ Constituent Assembly. [922 C-D]
Per Ramaswami J.(i) In a written Constitution the amendment
of the Constitution is a substantive constituent act which,
is made in the exercise of the sovereign power through a
predesigned procedure unconnected with ordinary legislation.
The amending power in Art. 368 is hence sui generis and
cannot be compared to the law making power of Parliament
pursuant to Art. 246 read with Lists II and Ill. It follows
that the expression ‘law’ in Art. 13(2) cannot be construed
as including an amendment of the Constitution which is
achieved by Parliament in exercise of its sovereign
constituent power but must mean law made by Parliament in
its legislative capacity under Art. 246 read ‘with I List I
and III of the 7th Schedule. It is also clear on the same
line of reasoning that law in Art. 13(2) cannot be construed
so as to include “law’ made by Parliament under Arts. 4,
169, 392, 5th Schedule Part 1 and 6th Schedule para 21. The
amending power of Parliament exercised under these Articles
stands on the same pedestal as the constitutional amend ment
made under Art. 368 so far as Art. 13(2) is concerned. [930
H 931 E]

(ii) The language of Art. 368 is perfectly general and
empowers Parliament to amend the Constitution without any
exception whatsoever.

776

The use of the word ‘fundamental’ to describe the rights in
Part III and the word ‘guaranteed’ in Art. 32 cannot lift
the fundamental rights above the Constitution itself [931 F,
H]

(iii) It is unreasonable to suggest that what Art. 368
provides is only the mechanics of the procedure for
amendment and not the power to amend. The significant fact
that a separate part has been devoted in the Constitution
for “amendment of the constitution” and there is only one
Article in that Part shows that both the power and the
procedure to amend are enacted in Art. 368. Again the words
“the Constitution shall stand amended in accordance with the
terms of the Bill” in Art. 368 clearly contemplate and
provide for the power to amend after the requisite procedure
has been followed. [932 C-E]

(iv) The power of constitutional amendment cannot fall
within Arts. 246 and 248 read with item 97 of List I because
it is illogical and a contradiction in terms to say that the
amending power can be exercised “subject to the provisions
of the Constitution” as the power under these articles must
be. [933 B]

(v) There is no room for an implication in the construction
ofArt. 368. If the Constitution makers wanted certain
basic features to be unamendable they would have said so.
[933 G-H]
State of West Bengal v. Union of India, [1964] 1 S.C.R. 371
and In re The Berubari Union and Exchange of Enclaves [1960]
3 S.C.R. 250, referred to.

The concepts of liberty and equality are changing and
dynamic and hence the notion of permanency or immutability
cannot be attached to any of the fundamental rights. The
adjustment between freedom and compulsion, between the
rights of individuals and the social interest and welfare
must necessarily be a matter for changing needs and
conditions. The proper approach is therefore to look upon
the fundamental rights of the individual as conditioned by
social responsibility, by the necessities of the society, by
the balancing of interests and not as pre-ordained and
untouchable private rights. [934 E-935 C]

(vi) It must not be forgotten that neither the rights in
Art. 31 nor those in Art. 19 are absolute. The purposes for
which fundamental rights can be regulated which are
specified in cls. (2) to (6) could not have been assumed by
the Constitution makers to be static and incapable of
expansion. It cannot be assumed that the Constitution
makers intended to forge a political strait-jacket for
generations to come. Today at a time when absolutes are
discredited, it must not be too readily assumed that there
are basic features of the Constitution which shackle the
amending power and which take precedence over the general
welfare of nation and the need for agrarian and social
reform. [936 B-937 C]

(vii) In construing Art. 368 it is essential to remember
the nature and subject matter of that Article and to
interpret it subjectae materies. The power of amendment is
in point of quality an adjunct of sovereignty. It is in
truth the exercise of the highest sovereign power in the
State. if the amending power is an adjunct of sovereignty it
does not admit of any limitations. [937 D]

(viii) If the fundamental rights are unamendable and if
Art. 368 does not include any such power it follows that the
amendment of, say, Art. 31 by insertions of Arts. 31A and
31B can only be made by a violent revolution. It is
doubtful if the proceedings of a new Constituent Assembly
that may be called will have any legal validity for if the
777
Constitution provides its own method of amendment, any other
method will be unconstitutional and void. [490 A-B]
George S. Hawke v. Harvey C. Smith, 64 L.Ed. 871 and
Feigenspan v. Bodine, 264 Fed. 186, referred to.

(ix) It is not permissible in the first place to assume that
in a matter of constitutional amendment there will be abuse
of power and then utilise it as a test for finding out the
scope of the amending power. In the last analysis political
machinery and artificial limitations will not protect the
people from themselves. [941 F-G]
State of West Bengal v. Union of India, [1964] 1 S.C.R. 371
and American Federation of Labour v. American Sash & Door
Co. 335 U.S. 538, referred to.

(x) What the impugned Act purports to do is not to make any
and legislation but to protect and validate the legislative
measure passed by different State legislatures. This was
within the legislative competence of Parliament. [942 F]
Leser v. Garnett, 258 U.S. 130, National Prohibition Cases.
253 U.S. 350 and United States v. Sprague, 282 U.S. 716,
referred to.

Articles 226 and 245. were not directly affected by the
impugned Act and therefore no ratification by the State
Legislatures was necessary. [942 D-H; 945 D]
A. K. Gopalan v. State of Madras, [1950] S.C.R. 88, Ram
Singh & Ors. v. State of Delhi & Anr., [1951] S.C.R. 451,
Express Newspapers (Pvt.) Ltd. v. Union of India, [1959]
S.C.R. 12, Atiabari Tea Co. Ltd. v. State of Assam, [1961] 1
S.C.R. 809 and Naresh Shridhar Mirajkar v. State of
Maharashtra
[1966] 3 S.C.R. 744, referred to.

(xi) Even on the assumption that the impugned Act is
unconstitutional the principle of stare decisis must be
applied to the present case and the plea made by the
petitioners for reconsideration of Sankari Prasad’s case and
Sajjan Singh’s case must be rejected. [948 D-E]
On the landings it was not necessary to express an opinion
on the doctrine of prospective overruling of legislation.
[948 G-H]

&
ORIGINAL JURISDICTION: Writ Petition No. 153 of 1966. (Under
Article 32 of the Constitution of India for enforcement of
the Fundamental Rights)
And
Writ Petition No. 202 of 1966.

(Under Article 32 of the Constitution of India for enforce-
ment of the Fundamental Rights)
And
Writ Petition No. 205 of 1966.

(Under Article 32 of the Constitution of India for
enforcement of the Fundamental Rights)
778
In Writ Petition No. 153 of 1966.

R. V. S. Mani, S. K, Mehta and K. L. Mehta, for the
petitioners.

Niren,De, Additional Solicitor-General of India,and
R. N. Sachthey, for the Respondents.

Niren De, Additional Solicitor-General of India,G.Rajagopal,
and R. H. Dhebar,for Intervener Ng. 1.

S. D. Banerjee, Advocate-General for the State of West
Bengal,
B. Sen and P. K. Bose,for Intervener No.2.

Lal Narain Sinha, Advocate-General for the State of Bihar,
Bajrang Saha, M. M. Gajadhar, K. M. K. Nair, D. P. Singh,
M. K. Ramamurthi, R. K. Garg, S. C.. Agarwala and G. D.
Gupta, for Intervener No. 3.

Mohan Kumaramangalam., Advocate-General for the State of
Madras, B. Ramamurthi and A. V. Rangam, for Intervener No.
V. D. Mahajan and R. H. Dhebar, for Intervener No., 5.
K. L. Mishra, Advocate-General for the State of Uttar
Pradesh, and O. P. Rana, for Intervener No., 6.
V. A. Seyid Muhamad, Advocate-General for the State of
Kerala, B. R. L. Iyengar, A. G. Pudissery, for Intervener
No. 7.

Naunit Lal, for Intervener No. 8.

K. B. Mehta, for Intervener No. 9.

P. Ram Reddy and T. V. R. Tatachari, for Intervener No.

10.
M. C. Stealvad, B. R. L. Iyengar and R. H. Dhebar, for
Inter-vener No. 11.

R. Thiagarajan, for Intervener No. 12.

D. N. Mukherjee, for Interveners Nos. 13 and 19 to 21.
E. Udayairatnam, S. S. Dalal and D. D. Sharma, for Inter-
veners Nos. 14 and 15.

R. K Garg, D.. P. Singh, M. K. Ramamurthi, S. C. Agarwala,
G. D. Gupta and K. M. K. Nair’ for Intervener No. 16.
‘K. Parasaran and K. R. Chaudhuri, for Intervener No. 17.
Basudev Prasad, K. Parasaran and K. R. Chaudhuri, for
Intervener No. 18.

Basudev-Prasad, K. Rajendra Chaudhuri, K. R. Chaudhuri and
S. N. Prasad, for Interveners Nos. 22 to 24.

779

in Writ Petition No. 202 of 1966.

M.K. Nambyar, K. B. Jinaraja Hegde, N. A., Subramaniam,
Bhuvanesh Kumari, O. C. Mathur, J. B. Dadachanji and Ravin-
der Narain, for the Petitioner.

H. R. Gokhale, B. P.. G. K. Achar, K. H. Dhebar, R. N.
Sachthey and S. P. Nayyar, for Respondent No. 1.
Niren De, Additional Solicitor-General, N. S. Bindra and
R. N. Sachthey, for Respondent No. 2.

A. K. Sen, F. S. Nariman, M. L. Bhakte, S. I. Thakere, J.
B.

Dadachanji, O. C. Mathur and Ravinder Narain, for Intervener
No. 1.

N. A. Palkhiwala, F. S. Nariman, M. L. Bhakte, D. M.
Popat,0. P. Malhotra, J. B. Dadachanji, O. C. Mathur and
Ravinder Narain, for Intervener No. 2.

D. M., Parulekar B. Dutta, J. B. Dadachanji, O. C. Mathur
and Ravinder Narain, for Intervener No. 3.
In Writ Petition No. 205 of 1966.

M. K. Nambyar, K. B. Jinaraja Hegde, N. A. Subramaniam,
Bhuvanesh Kumari, O. C. Mathur, J. B. Dadachanji and Ravin-
der Narain, for the Petitioner.

H. R. Gokhale, B. R. G. K. Achar, R. H. Dhebar and S. P.
Nayyar, for Respondent No. 1.

S. G. Patwardhan, D. M. Parulekar, B. Dutta, S. K.
Dhelika,

1. B. Dadachanji, O. C. Mathur and Ravinder Narain, for
the Intervener.

The Judgment Of SUBBA RAO, C.J., SHAH, SIKRI, SHELAT and
VAIDIALINGAM, JJ. was delivered by SUBBA RAO, C.I. According
to this Judgment-(i) the power to amend the Constitution is
not to be found in Art. 368 but in Arts. 245, 246 and 248
read with Entry 97 of List 1; (ii) the amending power can.
not be used to abridge or take away the fundamental rights
guaranteed in Part III of the Constitution; (iii) a law
amending the Constitution is “Law” within the meaning of
Art. 13(2) and (iv). the First, Fourth and Seventeenth
Amendments though they abridged fundamental rights were
valid in the past on the basis of earlier decisions of this
Court and continue to be valid for the future. On the
application of the doctrine of “prospective over-ruling”, as
enunciated in the judgment, the decision will have only
prospective operation and Parliament will have no power to
abridge or take away Fundamental Rights from the date of the
judgment.

The Judgment of WANCHOO, BHARGAVA and MITTER, JJ. was
delivered by WANCHOO, J. According to this Judgment (i) the
780
power of amending the Constitution resides in Art. 368 and
not in Arts. 245, 246 and 248, read with EntrY 97 of List 1;

(ii) there, are no restrictions on the power if the
procedure in Art. 368 is followed and all the Parts of the
Constitution including Part III, can be amended, (iii) an
amendment of the Constitution is not “‘law” under Art.
13(2); and (iv) the doctrine of “prospective overruling”
cannot be applied in India.

HIDAYATULLAH, J. delivered a separate judgment agreeing with
SUBBA RAo, CJ. on the following two points: (i) that the
power to amend the Constitution cannot be used to abridge or
take away fundamental rights; and (ii) that a law amending
the Constitution is “law” under Art. 13 (2). He agrees With
WANCHOO, J. that the power to amend does not reside in Arts.
245 and 248 read wish Entry 97 of List 1.

Art. 368, according to him, is sui generis and procedural
and the procedure when correctly followed, results in an
amendment. He does not rely on the doctrine of “prospective
overruling”. As regards the First, Fourth and Seventh
Amendments, these having long enured and been acquiesced in,
he does not treat the question of their validity as being
before him. As regards the Seventeenth Amendment he finds
sufficient support for it in the Constitution as amended by
the First, Fourth and Seventh Amendments and holds that the
new definition of “estate”, introduced by the Amendment,
though it is “law” under Art. 13 (2) and is an inroad into
fundamental rights, is beyond the reach of the courts
because it falls within the word “law” in Arts. 31 (1), (2),
2A and 31A(1). He, however, declares section 3 of the
Seventeenth Amendment Act ultra vires the amending process
as an illegitimate exercise of the amending power.
[BACHAWAT and RAMASWAMI, JJ. delivered separate judgments
concurring with WANCHOO, J.]
Subbarao, C.J. These three writ petitions raise the
important question of the validity of the Constitution
(Seventeenth Amendment) Act, 1964.

Writ Petition No. 153 of 1966, is filed by the petitioners
therein against the State of Punjab and the Financial
Commissioner, Punjab. The petitioners are the son, daughter
and granddaughters of one Henry Golak Nath, who died on July
30, 1953. The Financial Commissioner, in revision against
the order made by the Additional Commissioner, Jullundur
Division, held by an order dated January 22, 1962 that an
area of 418 standard acres and 9-1/4 units was surplus in
the hands of the petitioners under the provisions of the
Punjab Security of Land Tenures Act X of 1953, read with s.
10-B thereof. The petitioners, alleging that the relevant
provisions of the said Act where under the said area was
781
declared surplus were void on the ground that they infringed
their rights under cls. (f) and (g) of Art. 19 and Art. 14
of the Constitution, filed a writ in this Court under Art.
32 of the Constitution for a direction that the Constitution
(First Amendment) Act 1951, Constitution (Fourth Amendment)
Act, 1955, Constitution (Seventeenth Amendment) Act, 1964,
insofar as they affected their fundamental rights were
unconstitutional and inoperative and for a direction that s.
10-B of the said Act X of 1953 was void as violative of
Arts. 14 and 19 (1) (f) and (g) of the Constitution.
Writ Petitions Nos. 202 and 203 of 1966 were filed by
different petitioners under Art. 32 of the Constitution for
a declaration that the Mysore Land Reforms Act (Act 10 of
1962) as amended by Act 14 of 1965, which fixed ceilings on
land holdings and conferred ownership of surplus lands on
tenants infringed Arts. 14, 19 and 31 of the Constitution
and, therefore, was unconstitutional and void.
The States of Punjab and Mysore, inter alia, contended that
the said Acts were saved from attack on the ground that they
infringed the fundamental rights of the petitioners by
reason of the Constitution (Seventeenth Amendment) Act,
1964, which, by amending Art. 31-A of the Constitution and
including the said two Arts in the 9th Schedule thereto, had
placed them beyond attack.

In Writ Petition No. 153 of 1966, 7 parties intervened. In
Writ Petition No. 202 of 1966 one party intervened. In
addition, in the first petition, notice was given to the
Advocates General of various States. A11 the learned
counsel appearing for the parties, the Advocates General
appearing for the States and the learned counsel for the
interveners have, placed their respective viewpoints
exhaustively before us. We are indebted to all of them for
their thorough preparation and clear exposition of the
difficult questions of law that were raised in the said
petitions.

At the outset it would be convenient to place briefly the
respective contentions under different heads : (1) The
Constitution is intended to be permanent and, therefore, it
cannot be amended in a way which would injure, maim or
destroy its indestructible character. (2) The word
“amendment” implies such an addition or change within the
lines of the original instrument as will effect an
improvement or better carry out the purpose for which it was
framed and it cannot be so construed as to enable the
Parliament to destroy the permanent character of the
Constitution. (3) The fundamental rights are a part of the
basic structure of the Constitution and, therefore, the said
power can be exercised only to preserve rather than destroy
the essence of those rights. (4) The limits on the power to
amend are implied in Art. 368, for the
782
expression “amend” has a limited meaning. The wide
phraseo-logy used in the Constitution in other Articles,
such as “repeal” and “re-enact” indicates that art. 368 only
enables a modification of the Articles within the framework
of the Constitution and a destruction of them. (5) The
debates in the Constituent Assembly, particularly the speech
of Mr. Jawahar Lal Nehru, the first PA= Minister of India,
and the reply of Dr. Ambedkar, who piloted the Bill disclose
clearly that it was never the intention of the makers of the
Constitution by putting in Art. 368 to enable the Parliament
to repeal the fundamental rights, the circumstances under
which the amendment moved by Mr. H. V. Kamath, one of the
members of Constituent Assembly, was withdrawn and Art. 368
was finally adopted, support the contention that amendment
of Part II, is outside the scope of Art. 368. (6) Part III
of the Constitution is a self-contained Code. and its
provisions are elastic enough to meet all reasonable
requirements of changing situations. (7) The power to amend
is sought to be derived from three sources, namely, (i) by
implication under Art. 368 itself; The procedure to amend
culminating in the amendment of the Constitution necessarily
implies that power, (ii) the power and ,the limits of the
power to amend are implied in the Articles sought to be
amended, and (iii) Art. 368 only lays down the procedure to
amend, but the power to amend is only the legislative power
conferred on the Parliament under Arts. 245, 246 and 248 of
the Constitution. (8) The definition of “law” in Art. 13(2)
of the Constitution includes every branch of law, statutory,
constitutional, etc.,’ and therefore, the power to amend in
whichever branch it may be classified, if it takes away or
abridges fundamental rights would be void thereunder. (9)
The impugned amendment detracts from the jurisdiction of the
High Court under Art. 226 of the Constitution and also the
legislative powers of the States and therefore it falls
within the scope of the proviso to Art. 368.
The said summary, though not exhaustive, broadly gives the
various nuances of the contentions raised by the learned
counsel, who question the validity of the 17th Amendment.
We have not noticed the other arguments of Mr. Nambiar,
which are peculiar to the Writ Petition No. 153 of 1966 as
those questions do not arise for decision, in the view we
are taking on the common questions.

On behalf of the Union and the States the following points
were pressed : (1) A Constitutional amendment is made in
exercise of the sovereign power and not legislative power of
Parliament and,. therefore, it partakes the quality and
character of the Constitution itself. (2) The real
distinction is between a rigid and a flexible Constitution.
The distinction is based upon the express limits of the
amending power. (3) The provisions of Art.

783

368-axe clear and unequivocal and there is no-scope for
invoking implied limitations on that power: further the
doctrine of impliedpower has been rejected by the American
courts and jurists. (4) The object of the amending clause in
a flexible Consetitution is to enable the Parliament to
amend the Constitution in order to express the will of the
people according to the changing course of events and if
amending power is restricted by implied limitations, the
Constitution itself might be destroyed by revolution.
Indeed, it is a safety valve and an alternative for a
violent change by revolution. (5) There- are no basic and
non-basic features of the Constitution; everything in the
Constitution is basic and it can be amended in order to help
the future growth and progress of the country. (6) Debates.
in the Constituent Assembly cannot be relied upon for
construing Art. 368 of the Constitution and even if-they can
be, there is nothing in the debates to prove, positively
that fundamental rights were excluded from amendment. (7)
Most of the amendments are made out of political necessity:
they involve, questions, such. as, how to exercise power,,
how to make the lot of the citizens better and the like and,
therefore, not being judicial questions, they are outside
the court’s jurisdiction. (8) The language of Art. 368 is
clear, categorical, imperative and universal, on the other
hand, the language of Art. 13(2) is such as to admit
qualifications or limitations and, therefore, the Court must
construe them in such a manner as that Article could not
control Art. 368. (9) In order to enforce the Directive
Principles the Constitution was amended from time to time
and the great fabric of the Indian Union has been built
since 1950 on the basis that the Constitution could be
amended and, therefore, any reversal of, the previous I
decisions would introduce economic chaos in our country and
that, therefore, the burden is very heavy uponthe
petitioners to establish that the fundamental rights cannot
be amended under Art. 368 of the Constitution. (10) Art. 31-
A and the 9th Schedule do not affect the power of the High
Court under Art. 226 or the legislative power of the States
though the area of their operation is limited and,
therefore, they do not fall within the scope of the proviso
to Art. 3 68.

The aforesaid contentions only represent a brief summary of
elaborate arguments, advanced by learned counsel. We shall
deal in appropriate context with the other points mooted
before US.

It will be convenient to read the material
provisions of theConstitution at. this stage.
Article 13(1)
(2) The State shall not make any law which
takes away or abridges the rights conferred
by this part and any law made in
contravention of this clause shall, toy the
extent of the contravention, be void.

784

(3) In this article, unless the context
otherwise requires,-

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

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

(a) the acquisition by the State of any
estate or of any rights therein or the
extinguishment or modification of any such
rights,
shall be deemed to be void on the ground that
it is inconsistent with, or takes away or
abridges any of the rights conferred by
article 14, article 19 or article 31.

(2) (a) 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 tenure in force in that area and shall
also include,

(ii) any land held under ryotwari settlement,

(iii) any land held or let for purposes of
agriculture or for purposes ancillary
thereto……

Article 31-D. Without prejudice to the
generality of the provisions contained in
article 31-A, none of the Acts and Regulations
specified in the Ninth Schedule nor any of the
provisions thereof shall be deemed to be void,
or ever to have become void, on the ground
that such Act, Regulation or provision is
inconsistent with, or takes away or abridges
any of the rights conferred by, any provisions
of this Part, and not withstanding any
judgment decree or order of any court or
tribunal to the contrary, each of the said
Acts and Regulations shall, subject to the
power of any competent Legislature to repeal
or amend it, continue in force.

In the Ninth Schedule to the Constitution the Mysore Land
Reforms Act, 1961, (Mysore Act 10 of 1962) is included as
item 51 and the Punjab Security of Land Tenures Act, 1953
(Punjab Act 10 of 1953) is included as item 54. The
definition of “estate” was amended and the Ninth Schedule
was amended by including therein the said two Acts by the
Constitution (Seventeenth Amendment) Act, 1964.

785

The result of the said amendments is that both the said Acts
dealing- with estates, within their wide definition
introduced by the Constitution (Seventeenth Amendment) Act,
1964, having been included in the Ninth Schedule, are placed
beyond any attack on the ground that their provisions are
inconsistent with or take away or abridge any of the rights
conferred by Part III of the Constitution. It is common
case that if the Constitution (Seventeenth Amendment) Act,
1964, was constitutionally valid, the said Acts could not be
impugned on any of the said grounds.

The question of the amendability of the fundamental rights
was considered by this Court earlier in two decisions,
namely, Sri Sankari Prasad Singh Deo v. Union of India and
State of Bihar(1) and in Sajjan Singh v. State of Rajasthan
(2)
In the former the validity of the Constitution (First Amend-
ment) Act, 1951, which inserted, inter alia, Arts. 31-A and
31-B in the Constitution, was questioned. That amendment
was made under Art. 368 of the Constitution by the
Provisional Parliament. This Court held that Parliament had
power to amend Part III of the Constitution. The Court came
to that conclusion on two grounds, namely, (1) the word
“law” in Art. 13(2) was one made in exercise of legislative
power and not constitutional law made in exercise of
constituent power; and (ii) there were two articles (Arts.
13(2) and 368) each of which was widely phrased and,
therefore, harmonious construction required that one should
be so read as to be controlled and qualified by the other,
and having regard to the circumstances mentioned in the
judgment Art. 13 must be read subject to Art. 368. A
careful perusal of’ the judgment indicates that the whole
decision turned upon an assumption that the expression “law”
in Art 13(2) does not include constitutional law and on that
assumption an attempt was made to harmonise Article 13 (2)
and 368 of the Constitution.

The decision in Sajjan Singh’s case(2) was given in the con-
text of the question of the validity of the Constitution
(Seventeenth Amendment) Act, 1964. Two questions arose in
that case: (1) Whether the amendment Act insofar it
purported to take away or abridge the rights conferred by
Part III of the Constitution fell within the prohibition of
Art. 13(2) and (2) Whether Articles 31-A and 31-B sought to
make changes in Arts. 132, 136 or 226 or in any of the lists
in the Seventh Schedule and therefore the requirements of
the proviso to Article 368 had to be satisfied. Both the
Chief Justice and Mudholkar, J. made it clear that the first
contention was not raised before the Court. The learned
counsel appearing for both the parties accepted the
correctness of the decision in Sankari Prasad’s case(1) in
that
(1) [1952] S.C.R. 89,105.

(2) [1965] 1 S.C.R. 933, 946, 950, 959, 961, 963.

786

regard. Yet Gajendragadkar, C.J. speaking for the majority
,agreed with the reasons given in Sankari Prasad’s case(1)
on the first question and Hidayatullah and Mudholkar, JJ.
expressed their dissent from the-said view. But all of them
agreed, though for different reasons on the second question.
Gajendragadkar, C.J. speaking for himself, Wanchoo and
Raghubar Dayal, JJ. rejected the contention that Art. 368
did not confer power on Parliament to take. away the
fundamental rights guaranteed by Part III. When a suggestion
was made that the decision in the aforesaid case should be
reconsidered and reviewed, the learned Chief Justice though
he conceded that in a case- where a decision had a
significant impact on the fundamental rights of citizens,
the Court would be inclined to review its earlier decision
in the interests of the public good, he did not find
considerations of substantial and compelling character to do
so in that case. But after: referring to the reasoning
given in Sankari Prasad’s case(1) the; learned Chief Justice
observed
“In our opinion , the expression “amendment of
the, Constitution” plainly and unambiguously
means amendment of all the provisions of the
Constitution.”

Referring, to Art. 13 (2), he restated the same reasoning
found in, the earlier decision and added that if it was the
intention of the Constitution-makers to save, fundamental
rights from the amending,process they should have taken the
precaution of making A-. clear provision in that regard. In
short, the majority, speaking through Gajendragadkar, C.L
agreed that no case had been made, out for reviewing the
earlier decision and practically accepted the reasons given
in the-earlier decision. Hidyatullah J. speaking for
himself, observed
“But I make it clear that I must not be
understood to have subscribed to the view that
the word “law” in Art. 13(2) does not control
constitutional amendments., I reserve my
opinion on that case for I apprehend that it
depends on how wide is the “law”in that
Article.”

After giving his reasons for doubting the
correctness of the reasoning given in Sankari
Prasad’s case(1), the learned Judge concluded
thus :

“I would require stronger reasons than those
given in Sankari Prasad’s case(1) to make me
accept the view that Fundamental Rights were
not really fundamental but were intended to be
within the powers of amendment in common with
the other parts of the Constitution and
without the concurrence of the States.”

(1) [1952] S.C.R. 89.

787

The. learned Judge continued
“The Constitution gives so many assurances in
Part III that it would be difficult to think
that they were the playthings of a special
majority.”

Mudholkar, J. was positive that the result of a legislative
action of a legislature could not be other than “law” and,
therefore, it seemed to him that the fact that the
legislation dealt with the amendment of a provision of the
Constitution would not make, its results anytheless a ‘law”.
He further pointed out that Art. 368 did not say that
whenever Parliament made an amendment to the Constitution it
assumed a different capacity from that of a constituent
body. He also brought out other defects in the line of
reasoning adopted in Sankari Prasad’s case(1). It will,
therefore,be seen-that the correctness of the decision in
Sankari Prasad’s case(1) was not questioned in Sajjan
Singh’s case(2) Though it was not questioned, three of the
learned Judges agreed with the view expressed therein, but
two learned Judges were inclined to take a different view.
But, as that question was not raised, the minority agreed
with the conclusion, arrived at by the majority on the
question whether the Seventeenth Amendment Act was, covered
by the proviso. to Art. 368 of the Constitution. The
conflict between the majority and the minority in Sajjan’s
Singh’s case(1) falls to be resolved in this case. The said
conflict and, the great importance of the question raised is
the justification for-..the Constitution of the larger
Bench., The decision in Sankri Prasad’s case(1) was assumed
to be correct in subsequent decisions of this Court. See S.
Krishnan v. State of Madras
(1), The State-‘ of West Bengal
v. Anwar All Sarkar
(1) and Basheshar Nath v. The
Commissioner of Income-tax, Delhi and Rajasthan
(5). But
nothing turns upon that fact, as the correctness of the
derision was not questioned-. in those cases.
A correct appreciation of the scope and the place of funda-
mental rights in our Constitution will give its the right
perspective for solving the problem presented before us, Its
scope cannot be appreciated unless we have a conspectus of
the Constitution, its objects. and its machinery to achieve
those object. The objective sought- to be achieved by the
Constitution is declared in sonorous terms. in its preamble
which reads
“We the people of India having solemnly
resolved to constitute India into a Sovereign,
Democratic, Republic and to secure to all its
citizens justice. liberty. equality. and
fraternity-.

(1) [1952] S.C.R. 89
(3) [1951] S.C.R. 621 at page 652.

(2) [1965] 1 S.C.R.933.

(4) [1952] S.C.R. 284, 366.

(5) [1959] Supp. 1 S.C.R. 528,563.

788

It contains in a nutshell, its ideals and its aspirations.
The preamble is not a platitude but the, mode of its
realisation is worked out in detail in the Constitution.
The Constitution brings into existence different
constitutional entities, namely, the Union, the States and
the Union Territories. It creates three major instruments
of power, namely, the Legislature, the Executive and the
Judiciary. It demarcates their jurisdiction minutely and
expects them to exercise their respective powers without
overstepping their limits. They should function within the
spheres allotted to them. Some powers overlap and some are
superseded during emergencies. The mode of resolution of
conflicts and conditions for supersession are also
prescribed. In short, the scope of the power and the-manner
of its exercise are regulated by law. No authority created
under the Constitution is supreme; the Constitution is
supreme; and all the authorities function under the supreme
law of the land. The rule of law under the Constitution has
a glorious content. It embodies the. modem concept of law
evolved over the centuries. It empowers the Legislatures to
make laws in respect of matters enumerated in the 3 Lists
annexed to Schedule VII. In Part IV of the Constitution,
the Directive Principles of State Policy are laid down. It
enjoins it to bring about a social order in which justice,
social. economic and political-shall inform all the
institutions of national life. It directs it to work for an
egalitarian society where there is no concentration of
wealth, where there is plenty, where there is equal
opportunity for all, to education, to work, to livelihood’.
and where there is social justice. But, having regard to
the past history of our country, it could not implicitly
believe the representatives of the people, for uncontrolled
and unrestricted power might lead to an authoritarian State.
It, therefore, preserves the natural rights against the
State encroachment and constitutes the higher judiciary of
the State as the sentinel of the said rights and the
balancing wheel between the rights, subject to social
control. In short, the fundamental rights, subject to
social control, have been incorporated in the rule of law.
That is brought about by an interesting process. In the
implementation of the Directive Principles, Parliament or
the Legislature of a State makes laws in respect of matter
or matters allotted to it. But the higher Judiciary tests
their validity on certain objective criteria, namely, (i)
whether the appropriate Legislature has the legislative
competency to make the law; (ii) whether the said law
infringes any of the fundamental rights; (iii) even if it
Infringement the freedoms under Art. 19, whether the
infringement only amounts to “reasonable restriction” on
such rights in “public interest.” By this process of
scrutiny, the court maintains the validity of only such laws
as keep a just balance between freedoms and social control.
The duty of reconciling fundamental rights in Art. 19 and
the laws of social control is cast upon the courts
789
and the touchstone or the standard is contained in the said
two expressions. The standard is an elastic one; it varies
with time, space and condition. What is reasonable under
certain circumstances may not be so under different
circumstances. The constitutional philosophy of law is
reflected in Parts-1111 and IV of the Constitution. The
rule of law under the Constitution serves the needs of the
people without unduly infringing their rights. It
recognizes the social reality and tries to adjust itself to
it from-time, to time avoiding the authoritarian pat@.
EKery institution or political party that functions under
the Constitution must accept it; otherwise it has no place
under the Constitution.

Now, what are the fundamental rights ? They are embodied in
Part III of the Constitution and they may be classified thus
: (i) right to equality, (ii) right to freedom, (iii)right
against exploitation, (iv) right to freedom of religion, (v)
cultural and educational rights, (vi) right to property, and

(vii) right to constitutional remedies. They are the rights
of the people preserved by our Constitution. “Fundamental
rights” are the modern name for what have been traditionally
known as “natural rights”. As one author puts: “they are
moral rights which every human being everywhere at all times
ought to have sim y because of the fact that in
contradistinction with ot moral.” They are the primordial
ment of human personality. man to chalk out his own life in
is rational and ry for the developrights which enable a he
likes best. Our Constitution, in addition to the well-known
fundamental rights, also included the rights of the
minorities, untouchables and other backward communities, in
such rights.

After having declared the fundamental rights, our
Constitution says that all laws in force in the territory of
India immediately before the commencement of the
Constitution, insofar as they are inconsistent with the said
rights, are, to the extent of such inconsistency, void. The
Constitution also enjoins the State not to make any law
which takes away or abridges the said rights and declares
such laws, to the extent of such inconsistency, to be void.
As we have stated earlier, the only limitation c)n the
freedom enshrined in Art. 19 of the Constitution is that
imposed by a valid law rating as a reasonable restriction in
the interests of the public.

It will, therefore, be seen that fundamental rights are
given transcendental position under our Constitution and
are kept beyond the reach of Parliament. At the same time
Parts 1111 and V constituted an integrated scheme forming a
self-contained code. The scheme is made so elastic that
all the Directive ‘ Principles of State Policy can
reasonably be enforced ‘without taking

-up. Cl/67-5
790
away or abridging the fundamental rights. While recognizing
the immutability of fundamental rights, subject to social
control, the Constitutional itself provides for the
suspension or the modification of fundamental rights under
specific circumstances, for instance, Art. 33 empowers
Parliament to modify the rights conferred by Part III in
their application to the members of the armed forces, Art.
34 enables it to impose restrictions on the rights conferred
by the said parts while martial law is in force in an area,
Art. 35 confers the power on it to make laws with respect to
any of the matters which under clause (3) of Art. 16, Clause
(3) of Art. 32, Art. 33 and Art. 34 may
be provided for by law. The non-obstante clause with which
the last article opens makes it clear that all the
other provisions of the Constitution are subject to this
provision. Article 32 makes the right to move the Supreme
Court, by appropriate proceedings for the enforcement of the
rights conferred by the said Parts a guaranteed right. Even
during grave emergencies Art. 358 only suspends the
provisions of Art. 19; and Art. 359 enables the President by
order to declare the right to move any court for the
enforcement of such of the rights conferred by Part III as
may be mentioned in that order to be suspended; that is to
say, even during emergency, only Art. 19 is suspended
temporarily and all other rights are untouched except those
specifically suspended by the President.
In the Book “Indian Constitution-Corerstone of a Nation” by
Granville Austin, the scope origin and the object of funda-
mental rights have been graphically stated. Therein the
learned author says :

“…….. the core of the commitment to the
social revolution lies in Parts III and IV, in
the Fundamental Rights and fit the Directive
Principles of State Policy. These are the
conscience of the Constitution.”
Adverting to the necessity for incorporating
fundamental rights in a Constitution, the
learned author says
That a declaration of rights had assumed such
importance was not surprising; India was a
land of communities, of minorities, racial,
religious, linguistic, social and caste. For
India to become a state these minorities had
to agree to be governed both at the centre and
in the provinces by fellow Indian-members,
perhaps, of another minority-and not by a
mediatory third power, the British. On both
psychological and political, rounds.,
therefore-, the demand for written right
rights would provide tangible safeguards,
against oppression-proved overwhelming.

791

Motilal Nehru, who presided over the Committee called for by
the Madras Congress resolution, in May, 1928 observed in his
report :

“It is obvious that our first care should be
to have our Fundamental Rights guaranteed in a
manner which will not permit their withdrawal
under any circumstances …. Another reason
why great importance attached to a Declaration
of Rights- is the unfortunate existence of
communal differences in the country. Certain
safeguards are necessary to create and
establish a sense of security among those who
look upon each other with distrust and
suspicion. We could dot, better secure the
full enjoyment of religious and communal
rights to all communities than by including
them among the basic principles of the
Constitution.”

Pandit Jawaharlal Nehru, on April 30, 1947 in
proposing for the adoption of the Interim
Report on Fundamental Rights, said thus :
“A fundamental right should be looked upon,
not from the point of view of any particular
difficulty of the moment, but as something
that you want to make permanent in the
Constitution. The other matter should be
looked upon-however important it might be-not
from this permanent and fundamental point of
view, but from the more temporary point of
view.”

Pandit Jawaharlal Nehru, who was Prime Minister at that time
and. who must have had an effective voice in the framing of
the Constitution, made this distinction between fundamental
rights and other provisions of the Constitution, namely, the
former were permanent and the latter were amendable. On
September 18, 1949 Dr. Ambedkar in speaking on the amendment
proposed by Mr. Kamath to Art. 304 of the Draft Constitution
corresponding to the present Art. 368, namely, “Any
provision of this Constitution may be amended, whether by
way of variation, addition or repeal, in the manner provided
in this article”, said thus
“Now, what is it we do ? We divide the
articles of the Constitution under three
categories. The first category is the one
which consists of-articles which can be
amended by Parliament by a bare majority. The
second set of articles are articles which
require two-thirds majority. If the future
Parliament wishes to amend any particular
article which is not mentioned in Part III or
article 304, all that is necessary for them is
to have two-thirds majority. Then they can
amend it.”

792

Therefore, in Dr. Ambedkar’s view the fundamental rights
were so important that they could not be amended in the
manner provided by Art. 304 of the Draft Constitution, which
corresponds to the present Art. 368.

We have referred to the speeches of Pandit Jawaharlal Nehru
and Dr. Ambedkar not with a view to interpret the provisions
of Art. 368, which we propose to do on its own terms, but
only to notice the transcendental character given to the
fundamental rights by two of the important architects of the
Constitution.

This Court also noticed the paramountcy of the fundamental
rights in many decisions. In A. K. Gopalan v. State of Mad-
ras(1) they are described as “paramount’, in State of Madras
v. Smt. Champakam Dorairajan
(2) as “sacrosanct”, in Pandit
M. S. M. Sharma v. Shri Sri Krishna Sinha
(s) as “rights
reserved by the people’, in Smt. Vijam Bai v. State of
Uttar Pradesh(1) as “inalienable and inviolable”,and in
other cases as “transcendental”. The minorities regarded
them as the bedrock of their political existence and the
majority considered them as a guarantee for their way of
life. This, however, does not mean that the problem is one
of mere dialectics. The Constitution has given by its
scheme a place of permanence to the fundamental freedoms.
In giving to themselves the Constitution, the people have
reserved the fundamental freedoms to themselves. Article 13
merely incorporates that reservation. That Article is
however not the source of the protection of fundamental
rights but the expression of the reservation. The
importance attached to the fundamental freedoms is so
transcendental that a bill enacted by a unanimous vote of
all the members of both the Houses is ineffective to dero-
gate from its guaranteed exercise. It is not what the
Parliament regards at a given moment as conducive to the
public benefit, but what Part III declares protected, which
determines the ambit of the freedom. The incapacity of the
Parliament therefore in exercise of its amending power to
modify, restrict or impair fundamental freedoms in Part III
arises from the scheme of the Constitution and the nature of
the freedoms.

Briefly stated, the, Constitution declares certain rights as
fundamental laws infringing the said rights of social
control infringing the said power on Parliament and the them
in specified circumstances; if the decisions in San Prasad’s
case(1) and Sajjan Singh’s case(1) laid down the correct
law, it enables the same Parliament to abrogate them with
one stroke, provided the party in power singly or in
combination with other parties commands the neces-
(1) [1950] S.C.R. 88 198.

(3) [1959] Supp. 1 S.C.R. 806.

(5) [1952] S.C.P. 89,105.

(2) [1951] S.C.R, 525.

(4) [1963] 1 S.C.R. 778.

(6) [1965] S. C. R. 933.

793

sary majority. While articles of less significance would
require consent of the majority of the States, fundamental
rights can. be dropped without such consent. While a single
fundamental right cannot be abridged or taken away by the
entire Parliament unanimously voting to that effect, a two-
thirds’ majority can do away with all the fundamental
rights. The entire super structure built with precision and
high ideals may crumble at one false step. Such a
conclusion would attribute unreasonableness to the makers of
the Constitution, for, in that event they would be speaking
in two voices. Such an intention cannot be attributed to
the makers of the Constitution unless the provisions of the
Constitution compel us to do so.

With this background let us proceed to consider the
provisions of Art. 368, vis-a-vis Art. 13(2) of the
Constitution.

The first question is whether amendment of the Constitution
under Art. 368 is “law” within the meaning of Art. 13(2).
The marginal note to Art. 368 describes that article as one
prescribing the procedure for amendment. The article in
terms only prescribes various procedural steps in the matter
of amendment: it shall be initiated by the introduction of a
bill in either House of Parliament; it shall be passed by
the prescribed majority in both the Houses; it shall then be
presented to the President for his assent; and upon such
assent the Constitution shall stand amended. The article
assumes the power to amend found else and says that it shall
be exercised in the manner laid down therein. The argument
that the completion of the procedural AM culminates in the
exercise of the power to amend may be subtle but does not
carry conviction. If that was the intention of the
provisions, nothing prevented the makers of the Constitution
from stating that the Constitution may be amended in the
manner suggested. Indeed, whenever the Constitution sought
to confer a special power to amend on any authority it
expressly said so : (See Arts. 4 and 392). The alternative
contention that the said power shall be implied either from
Art. 368 or from the nature of the articles sought to be
amended cannot be accepted, for the simple reason that the
doctrine of necessary implication cannot be invoked if there
is an express sion or unless but for such implication the
article will no necessity to imply any plenary power to make
any Constitution subject to the
Uninfluenced by any foreign doctrines let us look at the
provisions of our Constitution. Under Art. 245, “subject to
the provisions of the Constitution, Parliament may make laws
for the whole or any part of the territory of India……..
Article 246 demarcates the matters in respect of which
Parliament and State
794
Legislatures may make laws. In the field reserved for
Parliament there is Entry 97 which empowers it to make laws
in respect of ” any other matter not enumerated in Lists II
and III including any tax not mentioned in either of those
lists.” Article 248 expressly states that Parliament has
exclusive power to make any law with respect to any matter
not enumerated in the Concurrent List ,or State List. It
is, therefore, clear that the residuary power of legislation
is vested in Parliament. Subject to the argument based upon
the alleged nature of the amending power as understood by
jurists in other countries, which we shal consider at a
later stage, it cannot be contended, and indeed, it was not
contended, that the Constituent Assembly, if it were so
minded, could not have conferred an express legislative
power on Parliament to amend the Constitution by ordinary
legislative process. Articles 4 and 169, and para 7 of the
5th Schedule and para 21 of the 6th Schedule have expressly
conferred such power. There is, therefore, no inherent
Inconsistency between legislative process and the amending
one. Whether in the field of a constitutional law or
statutory law amendment can be brought about only by law.
The residuary power of Parliament, unles there is anything
contrary in the ,Constitution, certainly takes in the power
to amend the Constitution. It is said that two Articles
‘indicate the contrary intention. As Art. 245, the argument
proceeds, is subject to the provisions of the Constitution,
every law of amendment will necessarily be inconsistent with
the articles sought to be amended. ‘Ibis is an argument in
a circle. Can it be said reasonably that a law amending an
article is inconsistent with the article amended ? If an
article of the Constitution expressly says that it cannot be
amended, a law cannot be made amending it, as the power of
Parliament to make a law is subject to the said Article. It
may-well be that in a given case such a limitation may also
necessarily be implied. The limitation in Art. 245 is in
respect of the power to make a law and not of the content of
the law made Within the scope of its power. The second
criticism is based upon Art. 39 of the Constitution. That
provision confers power on the President to remove
difficulties; in the circumstances mentioned in that
provision, he can by order direct that the Constitution
shall during such period as may be specified in that order
have effect subject to such adaptations, whether by way of
modification, addition ,or omission, as he may deem to be
necessary or expedient. The argument is that the
President’s power, though confined to a temporqry period,is
co-extensive with legislative power and if the power to
amend is a legislative power it would have to be held that
the President can amend the Constitution in terms of Art.

368. Apart from the limited scope of Art. 392, which is
intended only for the purpose of removing difficulties and
for bringing about a smooth transition, an order made by the
Presi-

795

dent cannot attract Art. 368, as the amendment contemplated
by that provision can be initiated only by the introduction
of a bill in the Parliament. There is no force in either of
the two criticisms.

Further, there is, internal evidence in the Constitution
itself which indicates that amendment to the Constitution is
a “law” within the meaning of Art. 245. Now, what is “law”
under the Constitution ? It is not denied that in its
comprehensive sense it includes constitutional law and the
law amending the Constitution is constitutional law. But
Art. 13(2) for the purpose of that Article gives an
inclusive definition. It does not exclude Constitutional
law.- It prima facie,takes in constitutional law. Article
368 itself gives the necessary clue to the problem. The
amendment can be initiated by. the introduction of a bill;
it shall be passed by the two Houses; it shall’ receive the
assent of the President. These are well-known procedural
steps in the process of law-making : Indeed this Court in
Sankari Prasads case(1) brought out this idea in clear
terms.. It said “in the first place, it is provided that the
amendment must be initiated by the introduction of a “bill
in either House of Parliament’ a familiar feature of
Parliament procedure (of Article 107(1) which says “A bill
may originate in either House of Parliament”). ‘Then, the
bill must be “Passed in each House,”-just what Parliament
does when it is called upon to exercise its normal
legisrative function Article 107(2)1; and finally, the bull
thus passed must be “president to the President” for his
“assent”, again a parliamentary process through which every
bill must pass before it can reach the statute-book,
(Article 1 1 1 ). We thus- find that each of the component
units of Parliament is to play its allotted part in bringing
about an amendment to the Constitution. We have already
seen that Parliament effects amendments of the first class
mentioned above by going through the same three-fold
procedure but with a simple majority. The fact that a
different majority in the same body is required for
effecting the second and third- categories of 1 amendments
make the amending agency a different body.”
In the same decision it is pointed out that Art. 368 is not
a complete code in respect of the procedure. This Court
said “There are gaps in the procedure as to how and after
what notice a bill is to be introduced, how it is to be
passed by each House and how the President’s assent is to be
obtained. Having provided for the Constitution of a
Parliament and prescribed a certain procedure for the
conduct of its ordinary legislative business to be
supplemented by rules made by each House (Article 118), the
makers of the Constitution must be taken to have intended
Parliament to follow that procedure, so far as they may be
applicable consistently with the express provision of Art.
368, when they have entrusted to it the power of =ending the
Con-

(1) ( 1 952) S.C. R. 89.

796

stitution.” The House of the People made rules providing
procedure for amendments, the same as for other Bills with
the addition of certain special provisions viz., Rules 155,
156, 157 and 158. If amendment is intended to be something
other than law, the constitutional insistence on the said
legislative process is unnecessary. In short, amendment
cannot be made otherwise than by following the legislative
process. The fact that there are other conditions, such as,
a larger majority and in the case of articles mentioned in
the proviso a ratification by Legislatures is provided, does
not make the amendment anytheless a law. The imposition of
further conditions is only a safeguard against hasty action
or a protection to the States, but does not change the
Legislative character of the amendment.

This conclusion is reinforced by the other articles of the
Constitution. Article 3 enables Parliament by law to form
now States and alter areas, boundaries or the names of
existing States. imposed two, further conditions, of the
President, and (ii) in therein, the views expressed by the
Legislatures. Notwithstanding the said conditions it cannot
be suggested that the expression “law” under the said
Article is not one made by the Legislative process. Under
Art. 4, such a law can contain provisions for amendment of
Schedules I and IV indicating thereby that amendments are
only made by Legislative process. What is more, cl. (2)
thereof introduces a fiction to the affect that such a law
shall not be deemed to be an amendment to the Constitution.
This shows that the amendment is law and that but for the
fiction it would be an amendment within the meaning of Art.

368. Article 169 which empowers Parliament by law to
abolish or create Legislative Councils in States, para 7 of
the 5th Schedule and para 21 of the 6th Schedule which
enable Parliament by law to amend the said Schedules, also
bring out the two ideas that the amendment is law made by
legislative process and that but for the fiction introduced
it would attract Article 368. That apart amendments
under the said provisions can be made by the Union
Parliament by simple majority. That an amendment is made
only by legislative process with or without conditions will
be clear if two decisions of the Privy Council are
considered in juxta-position. They are McCawley v. The
King(1) and The Bribery Commissioner v. Pedrick Rana
singhe(2).

The facts in McCawley v. The King(1) were these: In 1859
Queensland had been granted a Constitution in the terms of
an Order in Council made on June 6 of that year under powers
derived by Her Majesty from the Imperial Statute, 18 & 19
Vict.

(1) [1920] A.C. 691.

(2) [1964] W.L.R. 1301.

797

c. 54. The Order in Council had set up a legislature for
the territory, consisting of the Queen, a Legislative
Council and a. Legislative Assembly, and the law-making
power was vested in Her Majesty acting with the advice and
consent of the Council and Assembly. Any laws could be made
for the “peace, welfare and good government of the Colony”.
The said legislature of Queensland in the year 1867 passed
the Constitution Act of that year. Under that Act power was
given to the said legislature to make laws for “peace,
welfare and good Government of the Colony in all cases
whatsoever”. But, under s. 9 thereof a two-thirds majority
of the Council and of the Assembly %,as required as a
condition precedent to the validity of legislation altering
the constitution,of the Council. The Legislature, there-
fore, had, except in the case covered by s. 9 of the Act, an
unrestricted power to make laws. The Legislature passed a
law which conflicted with one of the existing terms of the
Constitution Act. Lord Birkenhead, L.C., upheld-the law, as
the Constitution Act conferred an absolute power upon the
legislature to pass any law by majority even though it, in
substance, amended the terms of the Constitution Act.
In The Bribery Commissioner v. Pedrick Ranasinghe(1), the
facts are these : By section 29 of the Ceylon (Constitution)
Order in Council, 1946, Parliament shall have power to make
laws for the, “peace. order and good government” of the
Island and in the exercise of its power under the said
section it may amend or repeal any of the provisions of the
Order in its application to the Island. The proviso to that
section says that no Bill for the amendment or repeal of any
of the provisions of the Order shall be presented for the
Royal assent unless it has endorsed on it a certificate
under the hand of the Speaker that the number of votes cast
in favour thereof in the House of Representatives amounted
to not less than two-thirds of the whole number of members
of the House. Under s. 55 of the said Order the appointment
of Judicial Officers was vested in the Judicial Service Com-
mission. But the Parliament under s. 41 of the Bribery
Amendment Act, 1958, provided for the appointment of the
personnel of the Bribery Tribunals by the Governor-General
on the advice of the Minister of Justice. The said
Amendment Act was in conflict with the said s. 55 of the
Order and it was passed without complying with the terms of
the proviso to s. 29 of the Order. The Privy Council held
that the Amendment Act was void. Lord Pearce, after
considering McCawley’s case(2) made the following
observations, at p. 1310 :

“…….. a legislature has no power to
ignore, the conditions of law-making that are
imposed by the
(1) [1964] 2 W.L.R. 1301.

(2) [1920] A.C. 69 1.

798

instrument which itself regulates its power to
make law. This restriction exists
independently of the , question whether the
legislature is sovereign, as is the
legislature of Ceylon, or whether the
Constitution is “uncontrolled”, as the Board
held the Constitution of Queensland to be.
Such a Constitution can, indeed, be altered or
amended by the legislature, if the regulating
instrument so provides and if the terms of
those provisions are complied with……..

It will be seen from the said judgments that an amendment of
the Constitution is made only by legislative process with
ordinary majority or with special majority, as the case may
be. There.fore, amendments either under Art. 368 or under
other Articles ,axe made only by Parliament by following the
legislative process adopted by it ‘ n making other law,. In
the premises, an amendment “Of the Constitution can be
nothing but “law”.

A comparative study of other Constitutions indicates that no
particular pattern is followed. AR the Constitutions confer
an ,express power to amend, most of them provide for
legislative procedure with special majority, referendum,
convention, etc., and a few with simple majority. Indeed,
Parliament of England, which is a supreme body, can amend
the constitution like any other :statute. As none of the
Constitutions contains provisions similar to Art. 368 and
Art. 13(2), neither the said Constitutions nor the decisions
given by courts thereon would be of any assistance in
construing the scope of Art. 368 of our Constitution.
A brief survey of the nature of the amending process adopted
by various constitutions will bring out the futility of any
attempt to draw inspiration from the said opinions or
decisions on the said constitutions. The nature of the
amending power in different constitutions generally depends
on the nature of the polity created by the constitution,
namely, whether it is federal or unitary constitution or on
the fact whether it is a written or an unwritten
constitution or on the circumstances whether it is a rigid
or a flexible constitution. Particularly the difference can
be traced to the “spirit and genius of the nation in which a
particular constitution has its birth”. The following
articles of the ‘Constitution of the different countries are
brought to our notice by one or other of the counsel that
appeared before us. Art. 5 of the Constitution of the
United States of America, Arts. 125 and 128 of the
Commonwealth of Australia Constitution Act, Art. 92 (1) of
the British North American Act, s. 152 of the South African
Act, Art. 217 of the Constitution of, the United States of
Brazil, Section 46 of the Constitution of Ireland, 1937,
Arts. 207, 208 and 209 of the Constitution of the Union of
Burma, Art. 88 ,of the Constitution of the Kingdom of
Denmark Act, Art. 90 of
799
the Constitution of the French Republic, 1954, Art. 135 of
the United States of Mexico, Art. 96 of the Constitution of
Japan, Art. 112 of the Constitution of Norway, Art. 85 of
the Constitution of the Kingdom of Sweden, Arts. 118, 119,
120, 121, 122 and 123 of the Constitution of the Swiss
Federation, Arts. 140, 141 and 142 of the Constitution of
Venezuela, and Art. 146 of the Constitution of the Union of
Soviet Socialist Republics, 1936 and s. 29(4) of Ceylon
Constitution Order in Council, 1946.

Broadly speaking amendments can be made by four methods (i) by
ordinary legislative process with or without restrictions,

(ii) by the people through, referendum, (iii) by majority of
all the units of a federal State; and (iv) by a special
convention. The first method can be in four different ways,
namely, (i) by the ordinary course of legislation by
absolute majority or by special majority, (See Section 92 (1
)- of the British North America Act, sub-section 152 South
African Apt, where under except sections 35, 137 and 152,
other provisions could be amended by ordinary legislative
process by absolute majority. Many constitutions provide
for special majorities.); (ii) by a fixed quorum of members
for the consideration of the proposed amendment and a
special majority for its passage; (see the defunct
Constitution of Rumania), (iii) by dissolution and general
election on a particular issue; (see the Constitutions of
Belgium, Holland, Denmark and Norway), and (iv) by a
majority of two Houses of Parliament in joint session as in
the Constitution of the South Africa. The second method
demands a popular vote, referendum , or plebiscite as in
Switzerland, Australia, Ireland, Italy, France and Denmark.
The third method is by an agreement in some form or other of
either of the majority or of all the federating units as in
Switzerland, Australia and the United States of America.
The fourth method is generally by creation of a special body
ad hoc for the purpose of constitution revision as in Latin
America. Lastly, some constitutions impose express
limitation on the power to amend. (See Art. 5 of the United
States Constitution and the Constitution of the Fourth
French Republic). A more elaborate discussion of this topic
may be found in the American political Constitution by
Strong. It will, therefore, be seen that the power to amend
and the procedure to amend radically-differ from State to
State; it is left to the constitution-makers to prescribe
the scope of the power and the method of amendment having
regard to the requirements of the particular State. There
is no article in any of the constitutions referred to us
similar to article 13(2) of our Constitution. India adopted
a different system altogether: it empowered the Parliament
to amend the Constitution by the legislative process subject
to fundamental rights. The Indian 1 Constitution has made
the amending process comparatively flexible, but it is made
subject to fundamental rights.

800

Now let us consider the argument that the power to amend is
a sovereign power, that the said power is supreme to the
legislative power, that it does not permit any implied
limitations and that amendments made in exercise of that
power involve political questions and that, therefore, they
are outside judicial review, This wide proposition is sought
to be supported on the basis of opinions of jurists and
judicial decisions. Long extracts have been read to us from
the book “The Amending of the Federal Constitution (1942)”
by Lester Bernhardt Orfield, and particular reference was
made to the following passages :

“At the point it may be well to note that when
the Congress is engaged in the amending
process it is not legislating. It is
exercising a peculiar power bestowed upon it
by Article Five. This Article for the most
part ,controls the process; and other
provisions of the Constitution, such as those
relating to the passage of legislation, having
but little bearing.”

Adverting to the Bill of Rights, the learned author remarks
that they may be repealed just as any other amendment and
that they are no more sacred from a legal standpoint than
any other part of the Constitution. Dealing with the
doctrine of implied limitations, he says that it is clearly
untenable. Posing the question ‘Is other a law about the
amending power of the Constitution ?”, he answers, “there is
none”. He would even go to the extent of saying that the
sovereignty, if it can be said to exist at all, is located
in the amending body. The author is certainly a strong
advocate of the supremacy of the amending power and an
opponent of the doctrine of implied limitations. His
opinion is based upon the terms of Art. 5 of the
Constitution of the United States of America and his
interpretation of the decisions of the Supreme Court of
America. Even such an extreme exponent of the doctrine does
not say that a particular constitution cannot expressly
impore restrictions on the power to amend or that a court
cannot reconcile the articles couched in unlimited
phraseology. Indeed Art. 5 of the American Constitution
imposes express limitations on the amending power. Some
passages from the book “Political Science and Government” by
James Wilford Garner are cited. Garner points out :

“An unamendable constitution, said Mulford, is
the &&worst tyranny of time, or rather the
very tyranny of time”

But he also notices
“The provision for amendment should be neither
so rigid as to make needed changes practically
impossible nor so flexible as to encourage
frequent and
801
unnecessary changes and thereby lower the authority of the
Constitution.”

Munro in his book “The Government of the United States”, 5th
Edition, uses strong words when he says
“……. it is impossible to conceive of an
unamendable constitution as anything but a
contradiction in terms.”

The learned author says that such a constitution would
constitute “government by the graveyards.” Hugh Evander
Wills in his book “Constitutional Law of the United States”
avers that the doctrine of amendability of the Constitution
is grounded in the doctrine of the sovereignty of the people
and that it has no such implied limitations as that an
amendment shall not contain a new grant of power or change
the dual form of government or change the protection of the
Bill of Rights, or make any other change in the
Constitution. Herman Finer in his book “The Theory and
Practice of Modem Government” defines “constitution” as its
process of amendment, for, in his view, to amend is to
deconstitute and reconstitute. The learned author concludes
that the amending clause is so fundamental to a constitution
that he is tempted to call it the constitution itself. But
the learned author recognizes that difficulty in amendment
certainly products circumstances and makes impossible the
surreptitious abrogation of rights guaranteed in the
constitution. William S. Livingston in “Federalism and
Constitutional Change” says :

“The formal procedure of amendment is of
greater importance than the informal
processes, because it constitutes a higher
authority to which appeal lies on any question
that may arise.”

But there are equally eminent authors who express a
different view. In “American Jurisprudence”, 2nd Edition,
Vol. 16, it is stated that a statute and a constitution
though of unequal dignity are both laws. Another calls the
constitution of a State as one of the laws of the State.
Cooley in his book on “Constitutional Law” opines that
changes in the fundamental laws of the State must be
indicated by the people themselves. He further implies
limitations to the amending power from the belief in the
constitution itself, such as, the republican form of
Government cannot be abolished as it would be revolutionary
in ifs characters. In the same book it is further said that
the power to amend the constitution by legislative action
does not confer the power to break it any more than it
confers the power to legislate on any other subject contrary
to the prohibitions. C. F. Strong in his book “Modem
Poliical Constitutions”, 1963 edition, does not accept the
theory of absolute sovereignty of the amending power which
does not brook any limitations, for he says.

802

“In short, it attempts to arrange for the
recreation of a constituent assembly whenever
such matters are in future to be considered,
even though that assembly be nothing more than
the ordinary legislature acting under certain
restrictions. At the same time, there may be
some elements of the constitution which the
constituent assembly wants to remain
unalterable by the action of any authority
whatsoever. These elements are to be
distinguished from the rest, and generally
come under the heading of fundamental law.
Thus, for example, the American Constitution,
the oldest of the existing Constitutions,
asserts that by no process of amendment shall
any State, without its own consent, be
deprived of its equal suffrage in the Senate,
, while among the Constitutions more recently
promulgated, those of the Republics of; France
and Italy, each containing a clause stating
that the republican form of government cannot
be the subject of an amending proposals”

it is not necessary to multiply citations from text-books.
A catena of American decisions have been cited before us in
support of the contention that the unending power is a
supreme power or that it involves political issues which are
not justiciable. It would be futile to consider them. at
length, for after going through them carefully we find that
there are no considered judgments of the American Courts,
which would have a persuasive effect in that regard. In the
Constitution of the United States of America, prepared by
Edwards S. Corwin, Legislative Reference Service, Library of
Congress, (1953 edn.), the following summary under the
heading “Judicial Review under Article V” is given :

“Prior to 1939, the Supreme Court had taken
cognizance of a number of diverse objections
to the validity of specific amendments. Apart
from holding that official notice of
ratification by the several States was con-
clusive upon the Courts, it had treated these
questions as justiciable, although it had
uniformly rejected them on the merits. In
that year, however, the whole subject was
thrown into confusion by the inconclusive
decision in Coleman v. Miller. This case came
up on a writ of certiorari to the Supreme
Court of Kansas to review the denial of a writ
of mandamus to compel the Secretary of the
Kansas Senate to erase an endorsement on a
resolution ratifying the child
labour amendment to the Constitution to re-
effect that it had been adopted by the Kansas
Senate. The attempted ratification was
803
assailed on three grounds : (1) that the
amendment had been previously rejected by the
State Legislature; (2) that it was no longer
open to ratification because an unreasonable
period of time thirteen years, had elapsed
since its submission to the States, and (3)
that the lieutenant governor had no right to
cast the deciding vote in the Senate in favour
of ratification. Four opinions were written
in the Supreme Court, no one of which
commanded the support of more than four mem-
bers of the Court. The majority ruled that
the plain-tiffs, members of the Kansas State
Senate, had a sufficient interest in the
controversy to give the federal courts
jurisdiction to review the case. Without
agreement as to the grounds for their
decision, a different majority affirmed the
judgment of the Kansas court denying the
relief sought. Four members who concur-red in
the result had voted to dismiss the writ on
the ground that the amending process “is
political” in its. entirety, from submission
until an amendment becomes part of the
Constitution, and is not subject to judicial
guidance, control or interference at any
point.” whether the contention that the
lieutenant governor should have been permitted
to cast the deciding vote in favour of
ratification presented a justiciable
controversy was left undecided, the court
being equally divided on the point. In an
opinion reported as “the opinion of the
Court”‘ but in which it appears that only
three Justices concurred, Chief Justice Hughes
declared that the writ of’ mandamus was
properly denied because the question as to the
effect of the previous rejection of the
amendment and the lapse of time since it was
submitted to the States were political
questions which should be left to Congress.
On the same day, the Court dismissed a. writ
of certiorari to review a decision ‘of the
Kentucky Court of Appeals declaring the action
of the Kentucky General Assembly purporting to
ratifying the child labour amendment illegal
and void. Inasmuch as the governor had
forwarded the certified copy of the resolution
to the Secretary of State before being served
with a copy of the restraining order issued by
the State Court, the Supreme Court found that
there ‘was no longer a controversy susceptible
of judicial determination.”

This passage, in our view, correctly summarises the American
law on the subject. It will be clear therefrom that prior
to 1939 the Supreme Court of America had treated the
objections to the validity of specific amendments as
justiciable and that only in 1939 it rejected them in an
inconclusive judgment without
804
discussion. In this state of affairs we cannot usefully
draw much from the judicial wisdom of the Judges of the
Supreme Court of America.

One need not cavil at the description of an amending power
as sovereign power, for it is sovereign only within the
scope of the power conferred by a particular constitution.
All the authors also agree, that a particular constitution
can expressly limit the power of amendment, both substantive
and procedural. The only conflict lies in the fact that
some authors do not pen-nit implied limitations when the
power of amendment is expressed in general words. But
others countenance such limitations by construction or
otherwise. But none of the authors goes to the extent of
saying, which is the problem before us, that when there are
conflicting articles couched in widest terms, the court has
no jurisdiction to construe and harmonize them. If some of
the authors meant to say that-in our view, they did not-we
cannot agree with them, for, in that event this Court would
not be discharging its duty.

Nor can we appreciate the arguments repeated before us by
learned counsel for the respondents that the amending
process involves political questions which are, outside the
scope of judicial review. When a matter comes before the
Court, its jurisdiction does not depend upon the nature of
the question raised but on die, question whether the said
matter is expressly or by necesssary implication excluded
from its jurisdiction. Secondly, it is not possible to
define what is a political question and what is not. The
character of a question depends upon the circumstances and
the nature of a political society. To put if differently,
the court does not decide any political question at all in
the ordinary sense of the. term, but only ascertains whether
Parliament is acting within the scope of the amending power.
It may be that Parliament seeks to amend the Constitution
for political reasons, but the Court in denying that power
will not be deciding on political questions, but will only
be holding that Parliament has no power to amend particular
articles of the Constitution for any purpose whatsoever, be
it political or otherwise. We, therefore, hold that there
is nothing in the nature of the amending power which enables
Parliament to override all the express or implied limi-
tations imposed on that power. As we have pointed out
earlier, our Constitution adopted a novel method in the
sense that Parliament makes the amendment by legislative
process subject to certain restrictions and,that the
amendment so made being law” is.subject to Art. 13(2).
The next argument is based upon the expression “amendment”
in Art. 368 of the Constitution and if is contended that the
said
805
expression has-.a Positive and a negative content and that
in exercise of the power amendment parliament cannot destroy
the structure of the Constitution, but it can only modify
the provisions thereof within the framework of the original
instrument for its better effectuation. If the fundamentals
would be amenable to the ordinary process of amendment with
a special majority, the argument proceeds, the institutions
of the President can be abolished, the parliamentary
executive can be removed, the fundamental rights can be
abrogated, the concept of federalism’ can be obliterated and
in short the sovereign democratic republic can be converted
into a totalitarian system of government. There is
considerable force in this argument. Learned and lengthy
arguments are advanced to sustain it or to reject it. But
we are relieved of the necessity to express our opinion on
this all important question as, so far as the fundamental
rights are concerned, the question raised can be answered
on a narrower basis. This question may arise for
consideration only if Parliament seeks to destroy the
structure of the Constitution embodied in the provisions
other than in Part III of the Constitution. We do not,
therefore, propose to express our opinion in that regard.
In the view we have taken on the scope of Art. 368 vis–a
vis the fundamental rights, it is also unnecessary to
express our opinion on the question whether the amendment of
the fundamental rights is covered by the proviso to Art.

368.
The result is that the Constitution (Seventeenth Amendment)
Act, 1964, inasmuch as it takes away or abridges the funda-
mental rights is void under Art. 13(2) of the Constitution.
The next question is whether our decision should be given
retrospective operation. During the period between 1950
and 1967 i.e 17 years as many as 20 amendments were made in
our Constitution. But in the context of the present
petitions it would be enough if we notice the amendments
affecting fundamental right to property. The Constitution
came into force on January 26, 1950. The Constitution (First
Amendment) Act, 1951, amended Arts. 15 and 19, and Arts. 31-
A and 31-B were inserted with retrospective effect. The
object of the amendment was said to be to validate the
acquisition of zamindaries or the abolition of permanent
settlement without interference from courts. The occasion
for the amendment was that the High Court of Patna in
Kameshwar Singh v, State of Bihar(1) held that the Bihar
Land Reforms Act (30 of 1950) passed by the State of Bihar
was unconstitutional, while the High Courts of Allahabad and
Nagpur upheld the validity of corresponding legislations in
Uttar Pradesh and Madhya Pradesh respectively.
(1) A. I. R. 1951 Patna 91.

p.C.T.167-6
806
The amendment was made when the appeals from those decisions
were pending in the Supreme Court. In Sankari Prasad’s
case(1) the constitutionality of the said amendment was
questioned but the amendment was upheld. It may be noticed
that the said amendment was not made on the basis of the
power to amend fundamental rights recognized by this Court
but only in view of the conflicting decisions of High Courts
and without waiting for the final decision from this Court.
article 31-A was again amended by the Constitution (Fourth
Amendment) Act, 1955. Under that amendment cl. (2) of Art.
31 was amended and cl. (2-A) was inserted therein. While in
the original article 31-A the general expression “any
provisions of his Part” was found, in the amended article
the scope was restricted only.to the violation of Arts. 14,
19 and 31 and 4 other clauses were included, namely, clauses
providing for (a) taking over the management of any property
by the State for a limited-period; (b) amalgamation of two
or more corporations; (c) extinguishment or modification of
rights of person; interested in corporations; and (d)
extinguishment or modification of rights accruing under any
agreement, lease or licence relating to minerals, and the
definition of “estate” was enlarged in order to include the
interests of raiyats and under-raiyats. The expressed
object of the amendment was to carry out important social
welfare legislations on the desired lines, to improve the
national economy of the State and to avoid serious
difficulties raised by courts in that regard. Article 31A
has further been amended by the Constitution (Fourth
Amendment) Act, 1955. By the said amendment in the Ninth
Schedule to the Constitution entries 14 to 20 were added.
The main objects of this amending Act was to distinguish the
power of compulsory acquisition or requisitioning of private
property and the deprivation of property and to extend the
scope of Art. 31-A to cover different categories of social
welfare legislations and to enable monopolies in particular
trade or business to be created in favour of the State.
Amended Art. 31(2)makes the adequacy of compensation not
justiciable. It may be said-that the Constitution (Fourth
Amendment) Act, 1955 was made by Parliament as this Court
recognized the power of Parliament to amend Part III of the
Constitution; but it can’ also be said with some plausi-
bility that, as Parliament had exercised the power even
before the. decision of this Court in Sankari Prasad’s
case(1), it would have amended the Constitution even if the
said decision was not given by this Court. The Seventeenth
Amendment Act was made on June 20, 1964. The occasion for
this amendment was the decision of this Court in Karimbil
Kunhikoman v. State of Kerala
(2), which struck down the
Kerala Agrarian Relations Act IV of 1961 relating to
ryotwari lands. Under that amendment the definition of the
expression “estate” was enlarged so as to take
(1) [1952] S.C.R. 89, 105
(2) [1962] Supp. 1 S.C.R. 829
807
in any land held under ryotwari settlement and any held or
let for purposes of agriculture or for purposes ancillary
thereto, including waste land, forest land, land for pasture
or sites of buildings and other structures occupied by
cultivators of land, agricultural labourers and village
artisans. In the Ninth Schedule the amendment included
items 21 to 65. In the objects and reasons it was stated
that the definition”‘estate” was not wide enough, that the
courts had struck down many land reform Acts and that,
therefore, in order to give them protection the amendment
was made. The validity of the Seventeenth Amendment Act was
questioned in this Court and was held to be valid in Sajian
Singh’s case(1). From the history of these amendments, two
things appear, namely, unconstitutional laws were made and
they were protected by the amendment of the Constitution or
the amendments were made in order to protect the future laws
which would be void but for the amendments. But the fact
remains that this Court held as early as in 1951 that
Parliament had power to amend the fundamental rights. It
may, therefore, said that the Constitution (Fourth
Amendment) Act, 1955, and the Constitution (Seventeenth
Amendment) Act, 1964, were based upon the scope of the power
to end recognized by this Court. Further the Seventeenth
Amendment Act was also approved by this Court.
Between 1950 and 1967 the Legislatures of various States
made laws bringing about an agrarian revolution in our
country zamindaries, inams and other intermediary estates
were abolished, vested rights were created in tenants,
consolidation of holdings of villages was made, ceilings
were fixed and the surplus lands transferred to tenants.
All these were done on the, basis of the correctness of the
decisions in Sankari Prasads case(2) and Sajjan Singh’s
case(1), namely, that Parliament had the power to amend the
fundamental rights and that Acts in regard to estates were
outside judicial scrutiny on the ground they infringed the
said rights. The agrarian structure of our country has been
revolutionised on the basis of the said laws. Should we now
give retrospectivity to our decision, it would introduce
chaos and unsettle the conditions in our country. Should we
hold that because of the said consequences Parliament had
power to take away fundamental rights, a time might come
when we would gradually and imperceptibly pass under a
totalitarian rate. Learned counsel for the petitioners as
well as those for the respondents placed us on the horns of
this dilemma, for they have taken extreme positions-leamed
counsel for the petitioners want us to reach the logical
position by holding that all the said laws are void and the
learned counsel for the respondents persuade us to hold that
Parliament has unlimited power and, if it chooses, it can do
away with fundamental rights. We do not think that
(1) [1965] 1 S.C.R. 933.

(2) [1952] S.C.R. 89,
808
this Court is so helpless. As the highest Court in the land
we must evolve some reasonable principle to meet this
extraordinary situation. There is an essential distinction
between Constitution and statutes. Comparatively speaking,
Constitution is permanent; it is an organic statute; it
grows by its own inherent force. The constitutional
concepts are couched in elastic terms. Courts are expected
to and indeed should interpret, its terms without doing
violence to the language, to suit the expanding needs of the
society. In this process and in a real sense they make
laws. Though it is not admitted, the said role of this
Court is effective and cannot be ignored. Even in the realm
of ordinary statutes, the subtle working of the process is
apparent though the approach is more conservative and
inhibitive.–In the constitutional field, therefore, to meet
the present extraordinary situation that may be caused by
our decision, we must evolve some doctrine which has roots
in reason and precedents so that the past may be preserved
and the future protected.

There are two doctrines familiar to American Jurisprudence,
one is described as Blackstonian theory and the other as
“prospective over-ruling”, which may have some relevance to
the present enquiry. Blackstone in his Commentaries, 69
(15th edn., 1809) stated the common law rule that the duty
of the Court was “not to pronounce a new rule but to
maintain and expound .the old one”. It means the Judge does
not make law but only discovers or finds the true law. The
law has always been the same. If a subsequent decision
changes the earlier one, the latter decision does not make
law but only discovers the correct principle of law. The
result of this view is that it is necessarily retrospective
,operation. But Jurists, George F. Canfield, Robert Hill
Freeman, John Henry Wigmore and Cardozo, have expounded the
doctrine of “prospective over-ruling” and suggested it as “a
useful judicial .tool”. In the words of Canfield the said
expression means
“……a court should recognize a duty to an-
nounce a new and better rule for future
transactions whenever the court has reached
the conviction that an old rule (as
established by the precedents) is unsound even
though feeling compelled by stare decisis to
apply the old and condemned rule to the
instant case and to transactions which had
already taken place.”

Cardozo, before he became a Judge of the Supreme Court of
the United States of America, when he was the Chief Justice
of New York State addressing the Bar Association said thus
The rule (the Blackstonian rule) that we are
asked to apply is out of tune with the life
about us. It has been made discordant by the
forces that generate a
809
living law. We apply it to this case because
the repeal might work hardship to those who
have trusted to its existence. We give notice
however that any one trusting to it hereafter
will do at his peril.”

The Supreme Court of the United States of America, in the
year 1932, after Cardozo became an Associate Justice of that
Court in Great Northern Railway v. Sunburst Oil & Ref.
Co.,(1) applied the said doctrine to the facts of that case.
In that case the Montana Court had adhered to its previous
construction of the statute in question but had announced
that that interpretation would not be followed in the
future. It was contended before the Supreme Court of the
United States of America that a decision of a court over-
ruling earlier decision and not giving its ruling
retroactive operation violated the due process clause of the
14th Amendment. Rejecting that plea, Cardozo said :

“This is not a case where a Court in
overruling an earlier decision has come to the
new ruling of retroactive dealing and thereby
has made invalid what was followed in the
doing. Even that may often be done though
litigants not infrequently have argued to the
contrary …. This is a case where a Court has
refused to make its ruling retroactive, and
the novel stand is taken that the Constitution
of the United States is infringed by the
refusal. We think that the Federal
Constitution has no voice upon the subject. A
state in defining the elements of adherence to
precedent may make a choice for itself between
the principle of forward operation and that of
relation backward. It may be so that the
decision of the highest courts, though later
over-ruled, was law nonetheless for
intermediate transactions …. On the other
hand, it may hold to the ancient dogma that
the law declared by its Courts had a platonic
or ideal existence before the act of declara-
tion, in which event, the discredited
declaration will be viewed as if it had never
been and to reconsider declaration as law from
the beginning… . The choice for any state
maybe determined by the juristic philosophy of
the Judges of her Courts, their considerations
of law, its origin and nature.”

The opinion of Cardozo tried to harmonize the doctrine of
prospective over-ruling with that of stare decisis.
In 1940, Hughes, C.J., in Chicot County Drainage District v.
Baxter State Bank(2) stated thus
(1) (1932) 287 U.S. 358, 366. 17 L. Ed. 360.

(2) (1940) 308 U.S. 371.

810

“The law prior to the determination of
unconstitutionality is an operative fact and
may have consequences which cannot justly be
ignored. The past cannot always be erased by
a new judicial declaration.”

In Griffin v. Illionis(1) the Supreme Court of America
reaffirmed the doctrine laid down in Sunburst’s case (2).
There, a statute required defendants to Submit bills of
exceptions as a pre-requisite to an appeal from a
conviction; the Act was held unconstitutional in that it
provided no means whereby indigent defendants could secure a
copy of the record for this purpose. Frankfurter, J., in
that context observed
“…… in arriving at a new principle, the
judicial process is not important to, define
its scope and limits. Adjudication is not a
mechanical exercise nor does it compel
‘either/or’ determination.”

In Wolf v. Colorado(3) a majority of the Supreme Court held
that in a prosecution in a State Court for a state crime,
the 14th Amendment did not forbid the admission of evidence
obtained by an unreasonable search and seizure. But in
Mapp. v. Ohio(4) the Supreme Court reversed that decision
and held that all evidence obtained by searches and seizure
in violation of the 4th Amendment of the Federal
Constitution was, by virtue of the due process clause of the
14th Amendment guaranteeing the right to privacy free from
unreasonable State instrusion, inadmissible in a State
court. In Linkletter v. Walker(5) the question arose
whether the exclusion of the rule enunciated in Mapp v.
Ohio(4) did not apply to State Court convictions which had
become final before the date of that judgment. Mr. Justice
Clarke, speaking for the majority observed
“We believe that the existence of the Wolf
doctrine prior to Mapp is ‘an operative’ fact
and may have consequences which cannot justly
be ignored. The past cannot always be erased
by a new judicial declaration.”

“Mapp had as its prima purpose the enforcement
of the Fourth Amendment through the inclusion
of the exclusionary rule within its
rights…………..

We cannot say that this purpose would be
advanced by making the rule retrospective.
The misconduct of the police prior to Mapp has
already occurred and win
(1) [1956]351U.S.12,2..(2) (1932) 287 U. S.
358,366: 77 L Ed. 360.

(3) [1948-49] 338 U. S. 25: 193L.Ed. 872. (4)
[1966] 367 U.S. 643: 6 L. Ed.

(5) [1965] 381 U.S. 618.(2nd Edn.) 1081.

811

not be corrected by releasing the prisoners
involved…. On the other hand, the States
relied on Wolf and followed its command.

Final judgments of conviction were entered
prior to Mapp. Again and again the Court
refused to reconsider Wolf and gave its
implicit approval to hundreds of cases in
their application of its rule. In rejecting
the Wolf doctrine as to, the exclusionary rule
the purpose was to deter the lawless action of
the police add to effectively enforce the
Fourth Amendment. That purpose will not at
this late date be served by the wholesale
release of the guilty victims.”

“Finally, there are interests in the,
administration of justice and the integrity of
the judicial process to consider. To make the
rule of Mapp retrospective would tax the
administration of justice to the utmost.

Hearings would have to be held on the
excludability of evidence long since
destroyed, misplaced or deteriorated. If it
is excluded, the witness available at the time
of the original trial will not be available or
if located their memory will be dimmed. To
thus legitimate such an extraordinary
procedural weapon that has no bearing on guilt
would seriously disrupt the administration of
justice.”

This case has reaffirmed the doctrine of prospective
overruling and has taken a pragmatic approach in refusing to
give it retroactivity. In short, in America the doctrine of
prospective overruling is now accepted in all branches of
law, including constitutional law. But the carving of the
limits of retrospectivity of the new rule is left to courts
to be done, having regard to the requirements of justice.
Even in England the Blackstonian theory was criticized by
Bentham and Austin. In Austin’s Jurisprudence, 4th Ed., at
page 65, the learned author says :

“What hindered Blackstone was ‘the childish
fiction’ employed by our judges, that the
judiciary or common law is not ‘Made by them,
but- is a miraculous something made, by
nobody, existing, I suppose, from eternity,
and merely declared from time to time by the
Judges.”

Though English Courts in the past accepted the Blackstonian
theory and though the House of Lords strictly adhered to the
doctrine of ‘precedent’ in the earlier years, both the
doctrines were practically given up by the “Practice
Statement (Judicial Precedent)” issued by the House of Lords
recorded in (1966) 1 W.L.R. 1234. Lord Gardiner L.C.,
speaking for the House of Lords made the following
observations
812
“Their Lordships nevertheless recognise that
too rigid adherence to precedent may lead to
injustice in a particular case and also unduly
restrict the proper development of the law.
They propose, therefore, to modify their
present practice and, while treating former
decisions of this House as normally binding,
to depart from a previous decision when it
appears right to do so.

In this connection they will bear in mind the
danger of disturbing retrospectively the basis
on which contracts, settlements of property
and fiscal arrangements have been entered into
and also the especial need for certainty as to
the criminal law.”

This announcement is not intended to affect
the use of precedent elsewhere than in this
House.”

It will be seen from this passage that the House of Lords
hereafter in appropriate cases may depart from its previous
decision when it appears right to do so and in so departing
will bear in mind the danger of giving effect to the said
decision retroactivity. We consider that what the House of
Lords means by this statement is that in differing from the
precedents it will do so only without interefering with the
transactions that had taken place on the basis of earlier
decisions. This decision, to a large extent, modifies the
Blackstonian theory and accepts, though not expressly but by
necessary implication the doctrine of “prospective
overruling.”

Let us now consider some of the objections to this doctrine.
The objections are: (1) the doctrine involved legislation by
courts; (2) it would not encourage parties to prefer appeals
as they would not get any benefit therefrom; (3) the
declaration for the future would only be obiter, (4) it is
not a desirable change; and (5) the doctrine of
retroactivity serves as a brake on court which otherwise
might be tempted to be so fascile in overruling. But in our
view, these objections are not insurmountable. If a court
can over-rule its earlier decision-there cannot be any dis-
pute now that the court can do so there cannot be any valid
reason why it should not restrict its ruling to the future
and not to the past. Even if the party filing an appeal may
not be benefited by it, in similar appeals which he may file
after the change in the law he will have the benefit. The
decision cannot be obiter for what the court in effect does
is to declare the law but on the basis of another doctrine
restricts its scope. Stability in law does not mean that
injustice shall be perpetuated. An illuminating article on
the subject is found in Pennsylvania Law Review, [Vol. I 10
p. 650].

813

It is a modem doctrine suitable for a fast moving society.
It does not do away with the doctrine of stare decisis, but
confines it to past transactions. It is true that in one
sense the court only declares the law, either customary or
statutory or personal law. While in strict theory it may be
said that the doctrine involves making of law, what the
court really does is to declare the law but refuses to give
retroactivity to it. It is really a pragmatic solution
reconciling the two conflicting doctrines, namely, that a
court finds law and that it does make law. It finds law but
restricts its operation to the future. It enables the court
to bring about a smooth transition by correcting its errors
without disturbing the impact of those errors on the past
transactions. It is left to the discretion of the court to
prescribe the limits of the retroactivity and thereby it
enables it to would the relief to meet the ends of justice.
In India there is no statutory prohibition against the court
refusing to give retroactivity to the law declared by it.
Indeed,. the doctrine of res judicata precludes any scope
for retroactivity in respect of a subject-matter that has
been finally decided between the parties. Further, Indian
court by interpretation reject retroactivity. to statutory
provisions though couched in general terms on the ground
that they affect vested rights. The present case only
attempts a further extension of the said rule against
retroactivity.

Our Constitution does not expressly or by necessary implica-
tion speak against the doctrine of prospective over-ruling.
Indeed, Arts. 32, 141 and 142 are couched in such wide and
elastic terms as to enable this Court to formulate legal
doctrines to meet the ends of justice. The only limitation
thereon is reason, restraint and injustice. Under Art. 32,
for the enforcement of the fundamental rights the Supreme
Court has the power to issue suitable directions or orders
or writs. Article 141 says that the law declared by the
Supreme Court shall be binding on all courts; and Art. 142
enables it in the exercise of its jurisdiction to pass such
decree or make such order as is necessary for doing complete
justice in any cause or matter pending before it. These
articles are designedly made comprehensive to enable the
Supreme Court to declare law and to give such directions or
pass such orders as are necessary to do complete justice.
The expression “declared” is wider than the words “found or
made”. To declare is to announce opinion. Indeed, the
latter involves the process, while the former expresses
result. Interpretation, ascertainment and evolution are
parts of the process, while that interpreted, ascertained or
evolved is declared as law. The law declared by the Supreme
Court is the law of the and. If so, we do not see any
acceptable reason why it, in declaring the law in superses-

814

sion of the law declared by it earlier, could not restrict
the operation of the law as declared to future and save the
transactions, whether statutory or otherwise that were
effected on the basis of the earlier law. To deny this
power to the Supreme Court on the basis of some outmoded
theory that the Court only finds law but does not make it is
to make ineffective the powerful instrument of. justice
placed in the hands of the highest judiciary of this
country.

As this Court for the first time has been called upon to
apply the doctrine evolved in a different country under
different ,circumstances, we would like to move warily in
the beginning. We would lay down the following propositions
: (I) The doctrine of prospective over-ruling, can be
invoked only in matters arising under our Constitution; (2
it an be applied only by the highest court of the country,
i.e., the Supreme Court as it has the constitutional
jurisdiction to declare an binding on all the courts in
India; (3) the scope of the retroactive operation of the law
declared by the Supreme Court superseding its earlier
decisions .is left to its discretion to be moulded in
accordance with the justice of the cause or matter before
it.

We have arrived at two conclusions, namely, (1) Parliament
has no power to amend Part III of the Constitution so as to
take away or abridge the fundamental rights; and (2) this is
a fit case to invoke and apply the doctrine or prospective
overruling. What then is the effect of our conclusion on
the instant case ?. Having regard to the history of the
amendments their impact on the social and economic affairs
of our country and the chaotic situation that may be brought
about by the sudden withdrawal at this stage of the
amendments from the Constitution, we think that considerable
judicial restraint is called for. We, therefore, declare
that our decision will not affect the validity of the
Constitution (Seventeenth Amendment) Act, 1964, or other
amendments made to the Constitution taking away or abridging
the fundamental rights. We further declare that in future
Parliament will have no power to amend Part III of the
Constitution so as to take away or abridge the fundamental
rights. In this case we do not propose to express our
opinion on the question of the scope of the amendability of
the provisions of the Constitution other than the
fundamental rights, as it does not arise for consideration
before us. Nor are we called upon to express out opinion on
the question regarding the scope of the amends ability of
Part Ill of the constitution otherwise than by taking away
or abridging the fundamental rights. We will not also in-
dicate our view one way or other whether any of the Acts
questioned can be sustained under the provisions of the
Constitution without the aid of Arts. 31A, 31B and the 9th
Schedule.

815

The aforesaid discussion leads to the following results
(1) The power of the Parliament to amend the
Constitution is derived from Arts. 245, 246
and 248 of the Constitution and not from Art.
368 thereof which only deals with procedure.
Amendment is a legislative process.

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

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

(4) On the application of the doctrine of
‘prospective over-ruling’, as explained by us
earlier, our decision will have only
prospective operation and, therefore, the said
amendments will continue to be valid.

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

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

Before we close, it would be necessary to advert to an argu-
ment advanced on emotional plane. It was said that if the
provisions of the Constitution could not be amended it
would lead to revolution. We have not said that the
provisions of the Constitution cannot be amended but what we
have said is that they cannot be amended so as to take away
or abridge the fundamental rights. Nor can we appreciate
the argument that all the agrarian reforms which the
Parliament in power wants to effectuate cannot be brought
about without amending the fundamental rights. It was
exactly to prevent this attitude- and to project the rights
of the that the fundamental rights were inserted in the
Constitution. If it is the duty of the Parliament to
enforce the directive principles, it is equally its duty to
enforce them without infringing the fundamental rights. The
Constitution-makers thought that it could be done and we
also think that the directive prin-

816

ciples can reasonably be enforced within the self-regulatory
machinery provided by Part III. Indeed both Parts III and
IV of the Constitution form an integrated scheme and is
elastic enough to respond to the changing needs of the
society. The verdict of the Parliament on the scope of the
law of social control of fundamental rights is not final,
but justiciable. If not so, the whole scheme of the
Constitution will break. What we can- I not understand is
how the enforcement of the provisions of the Constitution
can bring about a revolution. History shows that
revolutions are brought about not by the majorities but by
the minorities and some time by military coups. The
existence of an all comprehensive amending power cannot
prevent revolutions, if there is chaos in the country
brought about by mis-rule or abuse of power. On the other
hand, such a restrictive power gives stability to the
country and prevents it from passing under a totalitarian or
dictatorial regime. We cannot obviously base our decision
on such hypothetical or extraordinary situations which may
be brought about with or without amendments. Indeed, a
Constitution is only permanent and not eternal. There is
nothing to choose between destruction by amendment or by
revolution, the former is brought about by totalitarian
rule, which cannot brook constitutional checks and the other
by the discontentment brought about by mis-rule. If either
happens, the constitution will be a scrap of paper. Such
considerations are out of place in construing the provisions
of the Constitution by a court of law.

Nor are we impressed by the argument that if the, power of
amendment is ‘not all comprehensive there will be no way to
change the structure of our Constitution or abridge the
fundamental rights even if the whole country demands for
such a change. Firstly, this visualizes an extremely
unforeseeable and
extravagant demand; but even if such a contingency arises
the residuary power of the Parliament may be relied upon to
call for a Constituent Assembly for making a new
Constitution or radically changing it. The recent Act
providing for a poll in Goa, Daman and Diu is an instance of
analogous exercise of such residuary power by the
Parliament. We do not express our final opinion on this
important question.

A final appeal is made to us that we shall not take a
different view as the decision in Sankari Prasad’s case(1)
held the field for many years. While ordinarily this Court
will be reluctant to reverse its previous decision, it is
its duty in the constitutional field to correct itself as
early as possible, for otherwise the future progress of the
country and the happiness of the people will be at stake.
As we are convinced that the decision in Sankari Prasad’s
case(1) is wrong, it is pre-eminently a typical case where
this Court should over-rule it. The longer it holds the
field the greater will
(1) [1952] S.C.R 89, 105
817
be the scope for erosion of fundamental rights. As it
contains the seeds of destruction of the cherished rights of
the people the sooner it is over-ruled the better for the
country.

This argument is answered by the remarks made by this Court
in the recent judgment in The Superintendent and Legal
Remembrancer State of West Bengal v., The Corporation of
Calcutta(1).

“The third contention need not detain us ]’or
it has been rejected by this Court in The
Bengal Immunity Company Limited v. The State
of Bihar
(2) . There a Bench of 7 Judges
unanimously held that there was nothing in the
Constitution that prevented the Supreme Court
from departing from a previous decision of its
own if it was satisfied of its error and of
its baneful effect on the general interest of
the public. If the aforesaid rule of
construction accepted by this Court is in-
consistent with the legal philosophy of our
Constitution, it is our duty to correct
ourselves and lay down the right rule. In
constitutional matters which affect the
evolution of our polity, we must more readily
do so than in other branches of law, as
perpetuation of a mistake will be harmful to
public interests. While continuity and
consistency are conducive to the smooth
evolution of the rule of law, hesitancy to set
right deviation will retard its growth. In
this case, as we are satisfied that the said
rule of construction is inconsistent with our
republican polity and, if accepted, bristles
with anomalies, we have no hesitation to
reconsider our earlier decision.”

In the result the petitions are dismissed, but in the
circumstances without costs.

Wanchoo, J. This Special Bench of eleven Judges of this
Court has been constituted to consider the correctness of
the decision of this Court in Sri Sankari Prasad Singh Deo
v. Union of India(,,) which was accepted as correct by the
majority in Sajjan Singh v. State of Rajasthan (4) .
The reference has been made in three petitions challenging
the constitutionality of the Seventeenth Amendment to the
Constitution. In one of the petitions, the inclusion, of
the Punjab Security of Land Tenures Act, (No. X of 1953) in
the Ninth Schedule, which makes it immune from. attack under
any provisions contained in Part III of the Constitution’
has been attacked on the ground that the Seventeenth
Amendment is in itself unconstitutional. In the other two
petitions, the inclusion of the Mysore Land Reforms Act,
(No. 10 of 1962) has been attacked on the same grounds. It
is not necessary to set out the facts in
(1) [1967] 2 S.C.R. 170,176
(2) [1955] 2S.C.R.603.

(3) [1952] S.C.R. 89.

(4) [1965] 1.C.S.R. 933.

818

the three petitions for present purposes. The main argument
in all the three petitions has been as to the scope and
effect of Art. 368 of the Constitution and the power
conferred thereby to amend the Constitution.
Before we come to the specific I points raised in the
present petitions, we may indicate the circumstances in
which Sankari Prasad’s case(1) as well as Sajjan Singh’s
case (2) came to be decided and what they actually decided.
The Constitution came into force on January 26,.1950. It
provides in Part III for certain fundamental rights.
Article 31 which is in Part 111, as it originally stood,
provided for compulsory acquisition of property. By clause
(1) it provided that “no person shall be deprived of his
property save by authority of law”. Clause (2) ;hereof
provided that any law authorising taking of Possession or
acquisition of property must provide for compensation
therefor and either fix the amount of compensation or
specify the principles on which, and the manner in which the
compensation was to be determined and paid. Clause(4) made
a special provision to the effect that if any Bill pending
at the commencement of the Constitution in the Legislature
of a State had, after it had been passed by such Legis-
lature, been reserved for the consideration of the President
and had received his assent, then such law would not be
called in question though it contravened the provisions of
cl. (2) relating to compensation. Clause (6) provided that
any law of the State enacted not more than eighteen months
before the Constitution might be submitted to the President
for his certification, and if so certified, it could not be
called in question on the ground that it contravened the
provision of cl. (2) of Art. 31 relating to compensation.
These two clauses of Art. 31 were meant to safeguard
legislation which either had been passed by Provincial or
State legislatures or which was on the anvil of State
legislatures for the purpose of agrarian reforms. One such
piece of legislation was the Bihar Land Reforms Act, which
was passed in 1950. That Act received the assent of the
President as required under cl. (6) of Art. 31. It was
however challenged before the Patna High Court and was
struck down by that court on the ground that it violated
Art’ 14 of the Constitution. Then there was an appeal
before this Court, but while that appeal was pending, the
First Amendment to the Constitution was made.
We may briefly refer to what the First Amendment provided
for. It was the First Amendment which was challenged and
was upheld in Sankari Prasad’s case(1). The First Amendment
contained a number of provisions; but it is necessary for
present purposes only to refer to those provisions which
made changes in Part III of the Constitution. These changes
related to Arts. 15
(1) [1952] S.C.R. 89.

(2) [1965] 1 S.C.R. 933
819
and 19 and in addition, provided for insertion of two
Articles, numbered 31-A and 31-Bin Part III Article 31-A
provided that no law providing for the acquisition by the
State of any estate or of any rights therein or the
extinguishment or modification of any such rights shall be
deemed to be void on the ground that it was. inconsistent
with, or took away or abridged any of the rights conferred
by any provision in part Ill. ‘The word “estate” was also
defined for the purpose of Art. 31-A Further Article 31-B.
provided for validation of certain Acts and Regulations and
specified such Acts and Regulations in the Ninth Schedule,
which was for the first time added to the Constitution. The
Ninth Schedule then contained 13 Acts, all relating to
estates , passed by various legislatures of the Provinces or
States. It laid down that those Acts and Regulations would
not be deemed to be void or ever to have become void, on the
ground that they were inconsistent with. or took away or
abridged any of the rights conferred by any provision of
Part III. It further provided that notwithstanding any
judgment, decree or order of any court or tribunal to the
contrary, all such Acts and Regulations subject to the power
of any competent legislature to repeal or amend them,
continue in force.

This amendment, and in particular Arts. 31-A and 31-B were.
immediately challenged by various writ petitions in this
Court and these came to be decided on October 5, 1951 in
Sankari Prasad’s case(1). The attack on the validity of the
First Amendment was made on various grounds; but three main
grounds which were. taken were, first 1 , that amendments to
the Constitution made under Art. 368 were liable to be
tested under Art. 13(2); secondly that in any case as Arts.
31 A and 31-B insert the Constitution by the First.
Amendment affected the power of the High Court under Art.
226 1 and of this Court under Articles 132 and 136; the
amendment required ratification under the proviso to Art.
368; and, thirdly that Acts. 31-A and 31 B were invalid on
the ground that they related to matters-covered by the State
List, namely, item 18 of List 11, and could not therefore be
passed by Parliament.This Court rejected all the three
contentions. It held that although .”law” would ordinarily
include constitutional law, there was a clear demarcation
between ordinary law made in the exercise of legislative
power and constitutional law made in the exercise of
constituent power, and in the context of Art. 13, “law” must
be taken to mean rules or regulations made. in exercise of
ordinary legislative power and not amendments to, the
Constitution made in the exercise of constituent power; in
consequence Art. 13(2) did not affect amendments made under
Art. 3 68. It further held that Arts. 3 1 A and 31-B did
not curtail the power of the High Court under Art. 226 or of
this court under Arts. 132 and 136- and did not require
ratification under the
(1) [1952] S.C.R. 89
820
proviso contained in Art. 368. Finally, it was held that-
Arts. 31.-A and 31-B were essentially amendments to the
Constitution and Parliament as such had the power to enact
such amendments. In consequence, the First Amendment to the
Constitution was upheld as valid.

After this decision, there followed sixteen more
amendment .to the Constitution till we come to the
Seventeenth Amendment, which was passed on June 20, 1964.
There does not seem to have been challenge to any amendment
up to the Sixteenth Amendment, even though two of them,
namely, the Fourth Amendment and the Sixteenth Amendment,,
contained changes in the provisions of Part III of the
Constitution. Further the nature of these amendments was to
add to, or alter or delete various other provisions of the
Constitution contained in Part III thereof On December 5,
1961 came the decision of this Court by which the Kerala
Agrarain Reforms Act (No. 4 of 1961), passed by the Kerala
legislature, was struck down, among other grounds, for the
reason that ryotwari lands in South India were not estates
within the meaning of Art. 31-A and therefore acquisition of
reyotwari land was not protected under Art. 31-A of the
Constitution : [see Karimbil Kunhikoman v. State of
Kerala
(1)]. This decision was followed by the Seventeenth
Amendment on June 20, 1964. By this amendment, changes were
made in Art. 31-A of the Constitution and 44 Acts were
included in the Ninth Schedule to give them complete
protection from attack under any provision of Part III of
the Constitution. Practically all these Acts related to
land tenures and were concerned with agrarian reforms. This
amendment was challenged before this ‘Court in Sajjan
Singh’s case(2). The points then urged were that as Art.
226 was likely to be affected by the Seventeenth Amendment,
it required ratification under the proviso to Art. 368 and
that the decision in Sankari Prasads case(3) which had
negatived this contention required re-consideration. It was
also urged that the Seventeenth Amendment was legislation
with respect to land and Parliament bad no right to
legislate in that behalf, and further that as the
Seventeenth Amendment provided that the Acts put in the
Ninth Schedule would be valid in spite of the decision of
the Courts, it was unconstitutional.. This Court by a
majority of 3 to 2 upheld the correctness of the decision
in Sankari Prasad’s case(,,). It further held unanimously
that the Seventeenth Amendment did not require ratification
under the proviso to Art. 368 because of its indirect effect
on Art. 226, and that Parliament in enacting the Amendment
was not legislating with respect to land and that it was
open to Parliament to validate legislation which had been
invalid by courts. Finally this Court held by majority
(1) [1962] Supp. 1 S.C.R. 829. (2) [1965] 1 S.C.R. 933.
(3) [1952] S.C.R. 89.

821

that the power conferred by Art. 368 included the power to
take away fundamental rights guaranteed by Part HI and that
the power to amend was a very wide power and could not be
controlled by the literal dictionary meaning of the word
“amend” and that the word “law” in Art. 13 (2) did not
include an amendment of the Constitution made in pursuance
of Art. 368. The minority however doubted the correctness
of the view taken in Sankari Prasads case(1) to the effect
that the word ‘law” in Art. 13 (2) did not include amendment
to the Constitution made under Art. 368 and therefore
doubted the competence of Parliament to make any amendment
to Part III of the Constitution. One of the learned Judges
further doubted whether making a change in the basic
features of the Constitution could be regarded merely as an
amendment or would, in effect, be re-writing a part of the
Constitution, and if so, whether it could’ be done under
Art. 368. It was because of this doubt thrown on the
correctness of the view taken in Sankari Prasad’s case(1)
that the present reference has been made to this Special
Bench.

As the question referred to this Bench is of great
constitutional importance and affected legislation passed by
various States, notice was issued to the Advocates General
of all States and they have appeared and, intervened before
us. Further a number of persons who were also affected by
the Seventeenth Amendment have been permitted to intervene.
The arguments on behalf of the petitioners and the
interveners who support them may now. be briefly summarised.
It is urged that Art. 368-when it provides for the amendment
of the Constitution merely’ contains the procedure for doing
so and that the power to make amendment has to be found. in
Art. 248 read with item 97 of List 1. It is further urged
that the word “amendment” in Art. 368 means that the
provisions in the Constitution can be changed so as to
important upon them And that this power is of a limited
character and does not authorise Parliament to make any
addition to, alteration of or deletion of any ,provision of
the Constitution, including the provision contained in Part
III. So Art. 368 authorises only those amendments which
have the effect of improving the Constitution. Then it is
urged that amendment permissible under Art. 368 is subject
to certain implied limitations and the these limitations are
that basic features of the Constitution cannot be amended at
all. An attempt was made to indicate some of these basic
features, as, f( example, the provisions in Part III, the
federal structure, the republican character of the State,
elected Parliament and State Legislatures on-the basis of
adult suffrage, control by the judiciary and so on, and it
is. said that- an amendment under Art. 3 69 is subject to
the implied limi-

(1) (1952] S.C.R. 89.

L3Sup.CI/67-7
822
tations that these basic features and others of the kind
cannot be, changed. Thus in effect the argument is that
there is a very limited power of amendment under the
Constitution.

It is further urged that apart from these implied
limitations, there is an express limitation under Art. 13(2)
and the word “law in that Article includes an amendment of
the Constitution. The argument thus in the alternative is
that as the word “law” in Art. 13(2) includes a
constitutional amendment, no amendment can be made in Part
HI under Art. 368 which would actually take away or abridge
the rights guaranteed under that Part. In effect, it is
said that even if there are no implied limitations to amend
the Constitution under Art. 368, Art. 13(2) is an express
limitation insofar as the power to amend Part III is
concerned and by virtue of Art. 13(2) the rights guaranteed
under Part III cannot be taken away or abridged under Art.
368, though it is conceded that Part III may be amended by
way of enlarging the rights contained therein.
Another line of argument is that in any case it was
necessary to take action under the proviso to Art. 368 and
as that was not done the Seventeenth Amendment is not valid.
It is urged that Art. 2,26 is seriously affected by the
provisions contained in the Seventeenth Amendment and that
amounts to an amendment of Aft. 226 and in consequence
action under the- proviso was necessary. It is also urged
that Art. 245 was addition of a number of Acts in the Ninth
13 (2) and therefore also it was necessary to take action
under the proviso. It is further urged that it was not
competent for Parliament to amend the Constitution by
putting a large number of Acts in the Ninth Schedule as the
power to legislate with respect to land is solely within
the. competence of State Legislatures and that is another
reason why the addition to the Ninth Schedule read with Art.
31 B should be struck down.

Lastly an argument had been advanced which we may call the
argument of fear. It is said that if Art.368 is held to
confer full to amend each and every part of the Constitution
as has been held in Sankari Prasad’s case(1). Parliament
May do all kinds of things, which were never intended, under
this unfettered power and may, for example, abolish elected
legislatures, abolish the President or change the present
form of Government into a Presedential type like the United
States. Constitution or do away with the federal structure
altogether. So it is urged that, we should,interpret Art.
368 in such a way that Parliament may not be able to do- all
these things. In effect this argument of fear has been put
forward to reinforce the contention that this Court should
(1)[1952] S.C.R. 89.

823

hold that there are some implied limitations on the amending
power and these implied limitations should be that there is
no power any where in the Constitution to change the basic
features of the Constitution to which reference has already
been made. This is in brief the submission on behalf of the
petitioners and the interveners who support them.
The submission on behalf of the Union of India and the
States may now be summarised. It is urged that Art. 368 not
only provides procedure or amendment but also contains in it
the power to amend the Constitution. It is further urged
that the word “amendment” in law does not merely mean making
such changes in the Constitution as would improve it but
includes the power to make any addition to the Constitution,
any alteration of any of the existing provisions and its
substitution by another provisions, and any deletion of any
particular provision of the Constitution. In .effect, it is
urged that even if the word “amendment” used in Art. 368
does not take in the power to abrogate the entire ‘Constitu-
tion and replace it by another new Constitution, it
certainly means that any provisions of the Constitution may
be changed and this change can be in the form of addition
to, alteration of or deletion of any provision of the
Constitution. So long therefore as the Constitution is not
entirely abrogated and replaced by a- new Constitution at
one stroke, the power of amendment would enable Parliament
to- make all changes in the existing Constitution by
addition, alteration or deletion. Subject only to co repeal
being not possible, the power of amendment contained in Art.
368 is unfettered. It is further urged that there can be no
implied limitations on the power to amend and the
limitations if any on this. power must be found hi express
terms in the Article providing for-amendment. It is
conceded that there may be an express limitation not merely
in the Article providing for amendment, but in some other
part of the Constitution. But it is said that if that is
so, there must be a clear provision to that effect. In the
absence of express limitations, therefore, there can be no
implied limitations ,on the power to amend the Constitution
contained in Art. 368 and that power will take in all
changes whether by way of addition, alteration or deletion,
subject only to this that the power of amendment may riot
contain the, power to abrogate and repeal the entire
Constitution and substitute it with a new one.
It is then urged that there is no express provision in
Art.368 itself so far as any amendment relating to the
substance of the amending power is concerned-, die only
limitations in Art, 368 are as to procedure and courts can
only see that the procedure as indicated in Art. 368 is
followed before an amendment can be said to be valid. It is
further urged that the word “law”, in Art. 13 does not
include an amendment of the Constitution and only
824
moans law as made. under the legislative provisions
contained in Chapter, I of Part XI read with, Chapters II
and III of Part V of the. Constitution and Chapters III and
V of Part VI thereof. In effect it is a law which is made
under the Constitution which included in the word “law” in
Art. 13(2) and not an amendment to the Constitution under
Art. 368.

As to Articles 226 and 245 and the necessity of taking
action under the proviso to Art. 368, it is urged that there
is no change in Arts. 226 and 245on account of any provision
in the Seventeenth Amendment and therefore no action under
the proviso was necessary. it is only direct change in
Arts. 226 and 245 which would require following the
procedure as to ratification or at any rate such change in
other Articles which would have the effect of directly
compelling change in Arts 226 and 245 and that in the
present case no such direct compulsion arises.
Lastly as to the argument of fear it is urged that there is
always a provision with respect to amendment in written
federal Constitutions. Such a provision may be rigid or
flexible. In our Constitution Art. 368 provides for a
comparatively flexible provision for amendment and there is’
no reason to make it rigid by implying any limitations on
that power. Further there Is no reason to suppose that all
those things will be done by Parliament which are being
urged to deny the power under Art. 368 which flows naturally
from its terms.

Besides the above, reliance is also placed on behalf of the
Union of India and the States on the doctrine. of stare
decisis. It is urged that since the decision of this Court
in Sankari Prasad’s case(1), sixteen further amendments have
been made by Parliament on the faith of that decision
involving over 200 Articles of the Constitution. The
amendments relating to Part III have been mainly with
respect to agrarian reforms resulting in transfers of title
of millions of acres of land in favour of millions of
people. Therefore’, even though Sankari Prasad’s case(1)
has stood only for fifteen years there has been a vast
agrarian revolution effected on the faith of that decision
and this Court should not now go back on what was decided in
that case. Further, besides the argument based on state
decisis, it is urged on the basis of certain decisions of
this Court that the unanimous decision in Sankari Prasad’s
case(1) which had stood practically unchallenged for
about’15’years till the decision in Sajjan Singh’s case(2),
should not be over-ruled unless it is found to be incorrect
by a large majority of the Judges constituting this Special
Bench. It is urged that if the present Bench is more or
less evenly divided it should not over-rule the unanimous
decision in’ Sankari Prasad’s case(1) by a Majority of one.
(1) (1952] S.C.R. 89.

(2) [1965] 1 S.C.R. 933
825
We shall first take Art, 368. It is found in Part XX of the
Constitution which is headed. Amendment of the
Constitution” and is the only Article in that Part. That
Part thus provides specifically for the amendment of the
Constitution, and the first question that arises is whether
it provides power for the amendment of the Constitution as
well as the procedure for doing so. It is not disputed that
the procedure for amendment of the Constitution is to be
found in Art. 368, but what is in dispute is whether Art.
368 confers power also in that behalf. Now the procedure for
the amendment of the Constitution is this: The amendment is
initiated by the introduction of a Bill in either House of
Parliament. The Bill has to be passed in each House by a
majority of the total membership of that House and by a
Majority of not less two-thirds of the members of that House
present and voting. After it is so passed, it has to be
presented to the President for his assent. On such
presentation if the President assents to the Bill, Art. 3-68
provides that the Constitution shall stand amended in
accordance with the terms of the Bill. Further there is a
proviso for ratification with respect to certain Articles
and other provisions of the Constitution including Art. 368,
and those matters can only be amended if the Bill passed by
the two Houses by necessary majority is ratified by the
legislatures of not less than one-half of the States by
resolutions to that effect. In such a case the Bill cannot
be presented for his assent to the President until necessary
ratification is available. But when the. necessary
ratification has been made, the Bill with respect to these
matters is then presented to the President and on his assent
being given, the Constitution stands amended. in accordance
with the terms of the Bill.

The argument is that there is no express provision in terms
in Art. 368 conferring power on Parliament to amend the
Constitution, and in this connection our attention has been
invited to an analogous provision in the Constitution of
Ireland in Art. 46, where cl. 1 provides that any provision
of the Constitution, may be amended in the manner provided
in that Article, and then follows the procedure for
amendment in clauses 2 to 5. Reference is also made to
similar provisions in. other constitutions, but it is
unnecessary to refer to them. . It is urged that as Art. 368
has nothing comparable to cl. I of Art. 46 of the Irish
Constitution, the power to amend the Constitution is not in.
Art. 3 68 and must .be. found elsewhere. We are not
prepared to accept this argument. The fact that Art. 368 is
not in two parts, the first part indicating that the
Constitution shall be amended in the manner provided
thereafter, and the second part indicating the procedure for
amendment, does not mean that the power to amend the Cons-
titution is not contained in Art. 368 itself. The very fact
that a
826
separate Part has been devoted in the Constitution for
amendment thereof and there is only one Article in that Part
shows that both the power to amend and the procedure for
amendment are to be found in Art. 368. Besides, the words
“the Constitution shall stands amended in accordance ‘with
the terms of the Bill” in Art. 368 clearly in our opinion
provide for the power to amend after the procedure has been
followed. It appears that our Constitution-makers were
apparently thinking of economy of words and elegance of
language in enacting Art. 368 in the terms in which it
appears and that is why it is not in two parts on the model
of Art.46 of the Irish Constitution. But there can in our
opinion. be not doubt, when a separate Part was provided
headed “Amendment of the Constitution” that the power to
amend the Constitution must also be contained in Art. 368
which is the only Article in that Part. If there was any
doubt about the- matter, that doubt in our opinion is
resolved by the words to which we have already referred
namely “the Constitution shall stand amended in the terms of
the Bill”. These words can only mean that the. power is
there to amend the Constitution after the procedure has been
followed.

It is however urged that the power to amend the
Constitution is not to be found in Art. 368 but is contained
in the residuary power of Parliament in Art. 48 read with
item 97 of List 1. It is true that Art. 248 read with item
97 of List I, insofar as it provides for residuary power of
legislation, is very wide in its scope and the argument that
the, power to amend the Constitution is contained in this
provision appears prima facie attractive ‘in view of the
width of the residuary power. But we fail to see why when
there is a whole Part devoted to the amendment of the Cons-
titution the power to amend should not be found in that
Part, if it can be reasonably found there and why Art. 368
should only be confined to providing for procedure for
amendment. It is true that the marginal note to Art. 368 is
“procedure for amendment of the Constitution”, but. the
marginal note cannot control the meaning of the words in the
Article itself, and we have no doubt that the words “the
Constitution shall stand amended in accord the power of
amendment. If we were to compare the language of cls. 2 to
5of Art. 46- of the Irish Constitution which prescribes the
procedure for amendment, we find no words therein comparable
to these words in Art. 368. These words clearly are com-
parable to cl. I of Art. 46-of the Irish Constitution and
must be rod as conferring power on Parliament to amend the
Constitution. Besides it is remarkable in contrast that
Art. 248 read with List I does not in terms mention the
amendment of the Constitution. while therefore there is a
whole Part devoted to the amendment of the Constitution, we
do not find any specific mention of the
827
amendment of the Constitution in Art. 248 or in any entry of
List 1.

It would in the circumstances be more appropriate to read
in power in Art. 3 68 in view of the, words which we have
already referred to than in Art. 248 read with item 97 of
List I. Besides it is a historical fact to which we can
refer that originally the intention was to vest residuary
power in States, and if that intention had been eventually
carried out, it would have been impossible for any one to
argue that the power to amend the Constitution was to be
found in the residuary power if it had been vested in the
States and not in the Union. The mere fact that during the
passage of the Constitution by the Constituent Assembly,
residuary power was finally vested in the Union would not
therefore mean that it includes the power to amend the Cons-
titution. On a comparison of the scheme, of the words in
Art 368 and the scheme of the words in Art. 248 read with
item 97 of List 1, therefore, there is no doubt in our mind
that both the procedure and power to amend the Constitution
are to be found in Art. 368 and they are not to be found in
Art. 248 read with item 97 of List I which provides for
residuary legislative power of Parliament.
There is in our opinion another reason why the power to
amend the Constitution cannot found in Art. 248 read with
item 97 of List 1. The Constitution is the fundamental law
and no law passed under mere legislative power conferred by
the Constitution can affect any change, in the Constitution
unless there is an express power to that effect given in the
Constitution itself. But subject to such express power
given by the Constitution itself, the fundamental law,
namely the Constitution, cannot be changed by a law passed
under the legislative provisions contained in the
Constitution as all legislative acts passed under the power
conferred by the Constitution must conform to the
Constitution can make no change therein. There are a number
of Articles in the Constitution, which expressly provide for
amendment by law, as,. for example, 3, 4, 10, 59(3), 65(3),
73(2), 97, 98(3), 106, 120(2), 135, 137, 142(1), 146(2),
148(3), 149, 169, 171(2), 196, 187(3), 189(3), 194(3), 195,
210(2), 221(2). 225, 229(2), 239(1), 241(3), 283(1) and (2),
285(2), 287, 306(1), 313, 345, 373, Sch. V. cl. 7 and Sch.
VI, cl. 21,, and so far as these Articles are concerned they
can be amended by Parliament by. ordinary law-making
process. But so far as the other Articles are concerned
they can only be amended by amendment of ‘the Constitution
under Art. 368. Now Art. 245 which gives power to make law
for the whole or any part of the territory of India by
Parliament is “subject to the provisions of this Consti-
tution” and any law made by Parliament whether under Art.
246 read with List I or under Art. 248 read with item 97 of
List I be subject to the provisions of the Constitution. If
therefore the power to amend the Constitution is contained
in Art. 248
828
read with item 97 of List 1, that power has to be exercised
subject to the provisions of the Constitution and cannot be
used to change the fundamental law (namely, the
Constitution) itself. But it is argued that Art. 368 which
provides a special procedure for amendment of the
Constitution should be read along with Arts. 245 248, and so
read it would be open to amend any provision of the
Constitution by law passed under Art. 248 on the ground that
Art. 248 is subject to Art. 368 and therefore the two
together give power to Parliament to pass a law under Art.
248 which will amend even those provisions of the
Constitution which are not expressly made amendable by law
passed under the legislative power of Parliament. This in-
our opinion is arguing in a circle.- If the fundamental law
(ie. the Constitution) cannot be I changed by any law passed
under the legislative powers contained therein, for
legislation so passed must conform to the fundamental law,
we fail to see how a law, passed under the residuary power
which is nothing, more than legislative power conferred on
parliament under the Constitution, can change the
Constitution (namely, the fundamental law) Itself.
We,may in this connection refer to the following passage in
The Law.and the Constitution by W. Ivor Jennings (1933 Ed.)
at p. 51 onwards :-

“A written constitution is thus the
fundamental law of a country, the express
embodiment of the doctrine of the region of
law. All public uthorities-legislative,
administrative and judical-take their powers
directly or indirectly from it…..Whatever
the nature of the written constitution it is
clear that there “is a fundamental distinction
between constitutional law and the rest of the
law…….. There is a clear separation,
therefore, between the constitutional law and
the rest of the law.”

It is because of this difference between the. fundamental
law (namely, the Constitution) and the law passed under the
legislative provisions of the Constitution that it is not
possible in the absence of an express provision to that
effect in the fundamental law to ,change the fundamental law
by ordinary legislation passed thereunder, for such ordinary
legislation must always conform to the fundamental law (i.e.
the Constitution). If the power to amend the Constitution
is to be found in Art. 248 read with item 97 of List 1. It
will mean that ordinary legislation passed under fundamental
law would amend that law and this cannot be done unless
there is express provision as in Art. 3 etc. to that effect
In the absence of such express provisions any law passed
under the legislative powers granted under the fundamental’-
law cannot amend it. So if we were to hold that the power
to amend the
829
Constitution is comprised in-Art. 248, that would mean that-
no amendment-,of the Constitution would be possible at all
except to the extent expressly provided in various Articles
to which we have referred already, for the power to
legislate under Art. 245 read with Art. 248 is itself
subject to the Constitution. Therefore reading Art. 368 and
considering the scheme of the legislative powers conferred
by Articles 245 and 248 read with item 97 of List I” this to
our mind is clear, firstly that the power to amend the,
Constitution is to be found in Art. 368 itself, and
secondly, that the power to amend the Constitution can never
reside in Art. 245 and Art. 248 read with item 97 of List 1,
for that would make any amendment of the Constitution
impossible except with respect to the express-provisions
contained in certain Articles thereof for amendment by law-.
We may in this connection add that all this argument that
power to amend the Constitution is to be found in Art. 245
and Art. 248 read with item 97 of List I has been based on
one accidental circumstance, and that accidental
circumstance is that the procedure for amendment of the
Constitution contained in Art. 368 is more or less
assimilated to the procedure for making ordinary laws under
the Constitution. The argument is that constitutional
amendment is also passed by the two Houses of Parliament,
and is assented to by the President like ordinary
legislation, with this difference that a special majority is
required for certain purposes and a special majority plus
ratification is required for certain other purposes. It may
be admitted that the procedure for amendment under Art. 368
is somewhat similar to the procedure for passing ordinary
legislation under the Constitution. Even so, as pointed out
by Sir Ivor Jennings in the passage already quoted, there is
a clear separation between constitutional law and the rest
of the law and that must never be forgotten. An amendment
to the Constitution is a constitutional law and as observed
in Sankari Prasad’s case(1) is in exercise of constituent
power; passing of ordinary law is in exercise of ordinary
legislative power and is clearly different from the power to
amend the Constitution. We may in this connection refer,
for example, to Art. V of other U.S. Constitution, which
provides for the, amendment thereof. It will be clearly
seen that the power contained in Art. V of the U.S.
Constitution is not ordinary legislative power and no one
can possibly call it ordinary legislative power, because the
procedure provided for the amendment of the Constitution in
Art. V differs radically from the procedure provided for
ordinary legislation, for example, the President’s assent is
not required constitutional amendment under Art. V of the
U.S. Constitution,; Now if Art. 368 also had made a similar
departure from the procedure provided for ordinary
legislation, it could never have
(1) [1952 ] 1 S. C. R. 89
830
said that Art. 368 merely contained the procedure for
amendment and that what emerges after that procedure is
followed is ordinary law of the same quality and nature as
emerges after following the procedure for passing ordinary
law. If, for example, the assent of the President which is
to be found in Art. 368 had not been there and the
Constitution would have stood amended after the Bill had
been passed by the two Houses by necessary majority and
after ratification by not less than one-half of the States
where so required , it could never have been argued that the
power to amend the Constitution was contained in Art. 245
and 248 read with item 97 of List I and Art. 368 merely con-
tained the procedure.

We are however of opinion that we should look at the quality
and nature of what is done under Art. 368 and not lay so
much stress on the similarity of the procedure contained in
Art. 368 with the procedure for ordinary lawmaking. If we
thus look at the quality and nature of what is done under
Art. 368, we find that it is the exercise of constituent
power for the purpose of amending the Constitution itself
land is very different from the exercise of ordinary
legislative power for passing laws which must be in
conformity with the Constitution and cannot go against any
provision thereof, unless there is express provision to that
effect to which we have already referred. If we thus refer
to the nature and quality of what is done under Art. 368, we
immediately See that what emerges after the procedure in
Art. 368 is gone through is not ordinary law which emerges
after the legislative procedure contained in the
Constitution is gone through. Thus Art. 368 provides for
the coming into existence of what may be called the
fundamental law in the form of an amendment of the
Constitution and therefore what emerges after the procedure
under Art. 368 is gone through is not ordinary legislation
but an amendment of the Constitution which becoming a part
of the fundamental law itself, by virtue of the words
contained in Art. 368 to the effect that the Constitution
shall stand amended in accordance with the terms of the
‘Bill.

It is urged in this connection on behalf of the Union of
India that even though the assent of the President is
required under Aft. 368, the ;President must assent thereto
and cannot withhold his assent as is possible in the case of
ordinary law in view of Art. III of the Constitution, for
the words “that he withholds assent therefrom” found in Art.
III are not to be found in Art. 368. It is however
difficult to accept the argument on behalf of the Union that
the President cannot withhold his assent when a Bill for
amendment of the Constitution is presented to him. Article
‘368 provides that a Bill for the amendment of the,
Constitution shall be presented to the President for his
assent. It further provides
831
that upon such assent by the President, the Constitution
shall, stand amended. That in our opinion postulates that
if assent is not given, the Constitution cannot be amended.
Whether a President will ever withhold his assent in our
form of Government is a different matter altogether, but as
we road Art. 368 we cannot. hold that the President is bound
to assent and cannot withhold his assent when a Bill for
amendment of the Constitution is presented to him. We are
of opinion that ‘the President can refuse to give his assent
when a Bill for amendment of the Constitution is presented
to him, the result being that the Bill altogether falls, for
there is no specific provision for anything further to be
done,: about the Bill in Art. 368 as there is in Art. III.
We may in this. connection refer to the different language
used in cl. 5 of Art. 46 of the Irish Constitution which
says that “a Bill containing a proposal for the amendment of
this Constitution shall be signed by the President Forthwith
upon his being satisfied that the provisions of this Article
have been complied with, in respect thereof’. It will be
seen therefore that if the intention kinder Art. 368 had
been that the President cannot withhold his assent, we would
have found language similar in terms to that in cl. 5 of
Art. 46 of the Irish Constitution.

We thus see that in one respect at any rate Art. 368 even on
its present terms differs from the power of the President in
connection with ordinary legislation under the Constitution
and that is if the President withholds his assent the Bill
for amendment of’ the Constitution immediately falls. We
cannot accept that the procedure provided under the proviso
to Art. 111 can apply in such a case, for this much cannot
be disputed that so far as the procedure for amendment of
the Constitution is concerned we must look to Art. 368 only
and nothing else. In any case the mere fact that the
procedure in Art. 368 is very much assimilated. to the
procedure for passing ordinary legislation is no reason for,
holding that what emerges after the procedure under Art. 368
is followed is ordinary law and no more. We repeat that we
must look at the quality and nature of what is done under
Art. 368, and that is, the amendment of the Constitution.
If we look at that we must bold that what emerges is not
ordinary law passed under the Constitution but something
which has the effect of amending the fundamental law itself
which could not be done by ordinary legislative process
under the Constitution unless there is express provision to
that effect. We have already referred to such express
provisions in various Articles, but Art. 368 cannot be
treated as such an Article, for it deals specifically with
the amendment of the Constitution as a whole.
It is also remarkable to note in this connection that the,
word “law” which has been used in so many Articles of ‘the
Consti-

832

tution has been avoided apparently with great care in Art.

368. We again refer to the concluding words 368 which says
that the “Constitution shall stand amended in accordance
with the terms of the Bill. Now it is well-known that in
the case of ordinary legislation as soon both Houses and has
received the assent of the main part of Art. stand amended
in ac it is well-known that as the Bill is passed by of the
President it becomes an Act. But Art. 368 provides that as
soon as the Bill for amendment of the Constitution has been
passed in accordance with the procedure provided there in
the Constitution shall stand amendmend in accordance with
the terms of the Bill. These words in our opinion have
significance of their own. It is also remarkable that these
words clearly show the difference between the, quality of
what emerges after the procedure under Art., 368 is followed
and what happens when ordinary law-making procedure is
followed. Under Art. III, in the case of ordinary law-
making when a Bill is passed by the two Houses of parliament
it is presented to the President and the President shall
declare either that he assents to the Bill or that he
withholds assent therefrom. But it is remarkable that Art.
111 does not provide that when the Bill has been assented to
by the President it becomes an Act’ The reason for this is
that the Bill assented to by the President though it may
become law is still not declared by Art. I I I to be a law,
for such law is open to challenge in courts on various
,grounds, namely, on the ground that it violates any
fundamental rights, or on the ground that Parliament was not
competent to pass it or on the ground that it is in breach
of any provision of the Constitution. On the other hand we
find that when a Bill for the amendment of the Constitution
is passed by requisite majority and assented to by the
President, the Constitution itself ,declares that the
Constitution shall stand amended in accordance with the
terms of the Bill. Thereafter what courts can see is
whether the procedure provided in Art. 368 has been
followed, for if that is not done, the Constitution cannot
stand amended in accordance with the terms of the Bill. But
if the procedure has been followed, the Constitution stands
amended, and there is no question of testing the amendment
of the Constitution thereafter on the anvil of fundamental
rights or in any other way as in the case of ordinary
legislation. In view of an this we have no
doubt that- even though. by accident the procedure provided
in the Constitution for amendment thereof is very akin to
the procedure for passing ordinary legislation, the power
contained in Art. 368 is still not ordinary legislative
power but constituent power for the specific purpose of
amendment of the Constitution; and it is the quality of that
power which determines the nature of what emerges after the
procedure in Art. 368 has been followed and what thus
emerges is not ordinary legislation but fundamental law
which cannot be tested,. for example, under Art. 13(2) of
the Constitution or under any other provision of the
Constitution.

833

We may briefly refer to an argument on behalf of the Union
of India that the amending power contained in Art. 368 is
same sovereign power which was possessed by the Constituent
Assembly when it made the Constitution and therefore it is
not subject to any fetters of any kind. We do not think it
necessary to enter into the academic question as to where
sovereignty re-sides and whether legal sovereignty is in the
people and political. sovereignty in the body which has the
power to amend the Constitution and vice versa. In our view
the words of Art. 368 clearly confer the power to amend the
Constitution and also provide the procedure for doing so,
and that in our opinion is enough for the purpose of
deciding whether the Seventeenth Amendment is valid or not.
Further as we have already stated, the power conferred under
Art. 368 is constituent power to change the fundamental law
i.e. the Constitution, and is distinct and different from
the ordinary legislative power conferred on Parliament by
various other provisions in the Constitution. So long as
this distinction is kept in mind Parliament would have the
power under Art. 368 to amend the Constitution and what
Parliament does under Art. 368 is not ordinary law-making
which is subject to Art. 13 (2) or any other Article of the
Constitution. What is the extent of the power conferred on
Parliament and whether there are any limitations on
it–express or implied-will be considered by us presently.
But we have no doubt, without entering into the question of
sovereignty and of whether Art. 368 confers the same
sovereign power on Parliament as the Constituent Assembly
had when framing the Constitution, that Art. 368 does confer
power on Parliament subject to the procedure provided
therein for amendment of any provision of-the Constitution..
This brings us to the scope and extent of the power
conferred, for amendment under Art. 368. It is urged that
Art. 368 only gives power to amend the Constitution.
Recourse is had on behalf of the petitioners to the
dictionary meaning of the word, “amendment”. It is said
that amendment implies and means improvement in detail and
cannot take in any change in the basic features of the
Constitution. Reference in this connection may be made to-
the following meaning of the word “‘amend” in the Oxford
English Dictionary, namely, “to make professed improvements
in a, measure before Parliament; formally, to after in
detail, though practically it may be to alter its principle,
so as to thwart “. This meaning lit any rate does not
support the case of the petitioners that amendment merely
means such change as results in improvement in detail. It
shows that in-law though amendment MAY professedly, be
intended to make- improvements and to alter only in detail,
in reality, it may make a radical change in the provision
which is amended. In any case, as was pointed out in Sajjan
Singh’s case(1) the word “amend” or “amendment”‘ is well
under-

(1) [1965] 1 S.C.R. 933.

834

stood in law and will certainly include any change whether
by way of addition or alteration or deletion of any
provision in the Constitution. This is no reason to suppose
that when the word. “amendment” of the Constitution was
being used in Art. 368, the intention was to give any
meaning less than what we have stated above. To say that
“amendment” in law only means a change ‘which results in
improvement would make amendments impossible, for what- is
improvement of an existing law is a matter of opinion and
what, for example, the legislature may consider an
improvement may not be so considered by others. It is
therefore in our opinion impossible to introduce in the
concept of amendment as used in Art. 368 any idea of
improvement as to details of the Constitution. The word
“amendment” used in Art. 368 must therefore be given its
full meaning as used in law and that .means that by
amendment an existing Constitution or law can be changed
and this change can take the form either of addition to the
existing provisions, or alteration of existing provisions
and their substitution by others or deletion of certain
provisions. altogether. In this connection reference has
been made-to contrast certain other provisions of the
Constitution, where, for example the word “amend” has been
followed by such words as “by way of addition, variance or
repeal” (see Sixth Schedule, paragraph 2-1) and more or less
similar expressions in other Articles,of the Constitution.
it is very difficult to say fact, that no such words appear
in Art. make any difference, for the meaning of the word why
this was done. But the 368 does not in our, mind
“amendmend” in law is clearly as indicated above by us and
the presence or sense, of explanatory words of the nature
indicated above do not in our opinion make any difference.
The question whether the power of amendment given by Art.
368 also ‘includes the power to abrogate the Constitution
completely and to replace it by an entire new Constitution,
does not really arise in the present case, for the
Seventeenth Amendment has not done any such thing and need
not be considered. It is enough to say that it may be open
to doubt whether the power of amendment contained in Art.
568 goes to the extent of completely abrogating the present
Constitution and substituting it by an entirely new one.
But short of that, we are of opinion that the power to amend
includes the power to add any provision to the
Constitution. to alter any provision and substitute any
other provision in its place and to delete any provision.
The Seventeenth Amendment is merely in exercise of the power
of amendment a indicated above and cannot be struck down on
the ground that it goes beyond the power conferred on
Parliament to amend the Constitution by Art. 368.
The next question that arises is whether there is any limi-
tation on the power of amendment as explained by us above.

835

Limitations may be of two kinds, namely, express or implied.
So far as express limitations are concerned, there are none
such in’ Art. 368. When it speaks of the “amendment of this
Constitution it obviously and clearly refers to amendment of
any provision thereof, including the provisions contained in
Part III relating to fundamental rights. Whether Art. 13(2)
is an express limitation on the power of amendment will be
considered by us law, but so far as, Art. 368 is concerned
there are no limitation whatsoever in the matter of
substance on the amending power and any provision of the
Constitution, be it in Part III and any other Part, can be
amended under Art. 368.

The next question is whether there are any implied limita-
tions on the power of amendment contained in Art. 368, and
this Wags us to the argument that there are certain basic
features of the Constitution which cannot be amended at all
and there is an implied limitation on the power of amendment
contained in Art. 5-68 so far as these basic features are
concerned. We may in this connection refer to the view
prevailing amongst jurists in the United States of America
as to whether there are any plied limitations on the power
of amendment contained in Art. V of the U.S. Constitution.
There are two lines of thought in this matter in the United
States. Some jurists take the, view that there are certain
implied limitations on the power to amend contained in Art.
V of the U.S. Constitution. These are said to be with
respect to certain basic features, like, the republican
character of Government, the federal structure etc. On the
other hand, it is that the more prevalent view amongst
jurists in the United States is that there are no implied
limitations on the scope of the amending power in Art. V of
the U.S. Constitution. Willis on the Constitutional Law of
the United States of America (1936-Edition says that
probably the correct position is that the amending power
embraces everything; in other words there are no legal
limitations whatever on the power of amendment, except what
is expressly provided, in Art. V : (see- discussion on pp.
1.22 to 127). Even with respect to these express
limitations, Munro in The Government of the United States
(Fifth Edition) at p. 77 says that even these express
limitations can be removed and one of the ways of doing so
is “to remove, the exception by a preliminary amendment and
thus clear the way for further action”. Besides, as a
matter of fact there is no decision of the Supreme Court of
the United States holding that there are implied limitations
on the power of amendment contained in Art. V of the U.S.
Constitution and all amendments so far made in the United
States have been upheld by the Supreme Court there in the
few cases that have been taken to-it for testing the
validity of the amendments.

836

We have given careful consideration to the argument that
certain basic features of our Constitution cannot be amended
under Art. 368 and have come to, the conclusion that no
limitations can be and should be implied upon the power of
amendment under Art. 368. One. reason for coming to this
conclusion is that if we were to accept that certain basic
features of the Constitution cannot be amended under Art.
368, it will lead to the position that any amendment made to
any Article of the Constitution would be liable to challenge
before courts on the ground that it amounts to amendment of
a basic feature. Parliament would thus never be able to
know what amendments it can make in the Constitution and
what it cannot; for, till a complete catalogue of basic
features of the Constitution is available, it would be
impossible to make any amendment under Art. 368 with any
certainty that it would be upheld by courts. If such an
implied limitation were to be put on the power of amendment
contained in Art. 368, it would only be the courts which
would have the power to decide what are basic features of
the Constitution and then to declare whether a particular
amendment is valid or not on the ground that it amends a
particular basic feature or not. The .result would be that
every amendment made in the Constitution would provide a
harvest of legal wrangles so much so that Parliament may
never know what provisions can be amended and what cannot.
The power to amend being a constituent power cannot in our
opinion for these reasons be held subject to any implied
limitations thereon on the ground that certain basic
features of the Constitution cannot be amended. We fail to
see why if there was any intention to make any part of the
Constitution unamendable, the Constituent Assembly failed to
indicate it expressly in Art. 368. If, for example, the
Constitution-makers intended certain provisions in the
Constitution, and Part III in particular, to be not
amendable, we can see no reason why it was not so stated in
Art. 368. On the clear words of Art. 368 which provides for
amendment of the Constitution which means any provision
thereof,. we cannot infer an implied limitation on the power
of amendment of any provision of the Constitution’, be it
basic or otherwise. Our conclusion is that constituent
power, like that contained,in Art. 368, can only be subject
to express limitations and not to any implied limitations
so,far as substance of the amendments are concerned and in
the absence of anything in Art. 368 making any provision of
the Constitution unamendable, it Must be held that the power
to. amend in Art. .3 68 reaches every provision of the
Constitution and can be used to amend any provision thereof
provided the procedure indicated, in Art. 368 is followed.
Copious references were made during the course of arguments
to debates in Parliament and it is urged that it is open to
this
837
Court to look into the debates in order to interpret Art.
368 to find out the intention of the Constitution makers.
We are of opinion that we cannot and should not look into
the debates that took place in the Constituent Assembly to
determine the interpretation of Art. 368 and the scope and
extent of the provision contained therein. It may be
conceded that historical background and perhaps what was
accepted or what was rejected by the Constituent Assembly
while the Constitution was being framed, may be taken into
account in finding out the scope and extent of Art. 368.
But we have no doubt that what was spoken in the debates in
the Constituent Assembly cannot and should not be looked
into- in order to interpret Art. 368. Craies on Statute Law
(Sixth Edition) at p. 128 says that “it is not permissible
in discussing the meaning of an obscure enactment, to refer
to ‘parliamentary history’ of a statute, in the sense of the
debates which took place in Parliament when the statute was
under consideration”, and supports his view with reference
to a large number of English cases. The same is the view in
Maxwell on Interpretation of Statutes, (11th Edition) p. 26.
Crawford on Statutory Construction (1940 Edition) at p. 340
says that resort may not be had to debates to ascertain
legislative Intent though historical background in which the
legislation came to be passed, can be taken into
consideration-.

In Administrator General of Bengal v. Prem Lai Mullick(1),
the Privy Council held that “proceedings of the legislature
cannot be referred to as legitimate aids to the construction
of the Act in which they result.”

In Baxter v. Commissioner of Taxation(2), it was said that
reference to historical facts can be made in order to
interpret a statute. There was however no reference to the
debates in order to arrive at the meaning of a particular
provision of the Constitution there in dispute.
In A. K. Gopalan v. the State of Madras(3), Kania C.J. re-
ferring to the debates and reports of the Drafting Committee
of the Constituent Assembly in respect of the words of Art.
21 observed at p. I 10 that they might not be read to
control the meaning of the Article. In that case all that
was accepted was that “due process of law” which was a term
used in the. U.S. Constitution, was not accepted for the
purpose of Art. 21 which used the words 44 the procedure
established by law”. Patanjali Sastri J. (at p. 202) also
refused to look at the debates ‘and particularly the
speeches made in order to determine the meaning of Art. 21.
Fazl Ali, J. (at p. 158) was of opinion that the pro-
(1) [1895] 22 LA. 107. (2) [1907] 4 C.L.R. 1087.
(3) [1950] S.C.R. 88.

Sup.CI/67-8
838
ceedings and discuss ions In Constituent Assembly were not
relevant for the purpose of construing the expressions used
in Art. 2 1.

Again in The Automobile Transport (Rajasthan) Limited v. the
State of Rajasthan(.’), this Court looked into the
historical background but refused to look into the debates
in order to determine the meaning of the provisions of the
Constitution in dispute in that case.

We are therefore of opinion that it is not possible to read
the speeches made in the Constituent Assembly in order to
interpret An. 368 or to define its extent and scope and to
determine what it,takes in and what it does not. As to this
historical facts.. namely, what was accepted or what was
avoided in the Constituent Assembly in connection with Art.
368, it is enough to say that we have not been able to find
any help from the material relating to this. There were
proposals for restricting the power of amendment under Art.
368 and making fundamental rights immune from and there were
counter proposals before the Constituent assembly for making
the power, of amendment all embracing They were all either
dropped or negatived and in the circumstanses are of no help
in determining the interpretation of Art. 368 which must be
interpreted on the words thereof as they finally found place
in the Constitution, and on those words we have no doubt
that there are no implied limitations of any kind on the
power to amend given therein.

An argument is also raised that limitations on the power to
amend the Constitution can be found in the preamble to the
Constitution. As to that we may refer only to in re: the
Berubari Union and Exchange of Enclaves(2) with respect to
the value of the preamble to the Constitution and its
importance therein. It was observed in that case
unanimously by a Bench of nine judges that “although it may
be correct to describe the preamble as a key to the mind of
the Constitution-makers, it form no part of the Constitution
and cannot be regarded as the source of any substantive
power which the body of the Constitution alone can confer on
the Government , expressly or by implication. This is
equally true to prohibitions and limitations”. The Court
there was considering whether the preamble could in any way
limit the power of Parliament to cede any part of the
national teritory and held that it was not correct to say
that “the preamble in any way limit the power of Parliament
to cede parts of the national territory”. On a parity, of
reasoning we are of opinion that the preamble cannot
prohibit or control in any way or impose any implied
prohibitions or limitations oft Me power to amend the
Constitution contained in Art. 368.

(1) [1963] 1 S.C.R. 491. (2) [1960] 3 S.C.R. 250.

839

This brings us to the question whether the word “law” in
Art. 13 (2) includes an amendment of the Constitution, and
therefore there is an express provision in Art. 1 3 (2)
which at least limits the power of amendment under Art. 3 68
to this extent that by such amendment fundamental rights
guaranteed by Part 111 cannot be taken away or abridged. We
have already pointed out that in Sankari Prasad’s case(1) as
well as Sajjan Singh’s case(1) it has already been held, in
one case unanimously and in the other by majority, that the
word “law” in Art. 13(2) does not include an amendment of
the Constitution, and it is the correctness of this view
which is being imputed before this Bench, Article 13 is in
three parts. The first part lays down that “all laws in
force in the territory of India immediately before the
commencement of this Constitution, insofar as they are
inconsistent with the provisions of this Part, shall, to the
extent of such inconsistency, be void”. Further all
previous constitutional,provisions were repealed by Art. 395
which provided that “‘the Indian Independence Act, 1947, and
the Government of India Act, 1935, together with all
enactments amending or supplementing the latter Act, but not
including the Abolition of Privy Council Jurisdiction Act,
1949, are hereby repealed.”‘ Thus it is clear that the word
“law” in Art. 13(1) does not include any law in the nature
of a constitutional provision, for no such law remained
after the repeal’in Art. 395.

Then comes the second part of Art. 13, which says that State
shall not make any law which takes away or abridges the
rights conferred by this Part and any law made in
contravention of this clause shall, to the extent of the
contravention, be void”. The third part defines the word
“law” for the purpose of Art. 13; the definition is
inclusive and not exhaustive. It is because of the
definition in cl. (3-) of Art. 13 being inclusive that it is
urged that the word “law” in Art. 13 (2) includes an
amendment of the Constitution also. Now we see no reason
why if the word “law” in Art. 13(1) relating to past laws
does not include any constitutional provision the word “law”
in cl. (2) would take in an amendment of the Constitution,
for it would be reasonable to the word “law”‘in Art. 13(2)
includes an amendment of the 13. But apart from this
consideration, we are of opinion that the word “law” in Art
13(2) could never have been intended to take in an amendment
of the Constitution. What Art. 13(2) means is that a law
made under the constitutional provisions would, be tested on
the anvil of Part III and if it takes away or abridges
rights conferred by Part III it would be void to the extent
of the contraventions. There are many Articles in the Con-
stitution, which directly for making law in addition to
Articles 245, 246, 248, etc. and the three Lists and-Aft.
13(2)
(1) [1952] S.C.R. 89.

(2) [1965] 1 S.C.R 933.

840

prohibits the State from making any law under these
provisions. We see no difficulty in the circumstances in
holding that Art. 13 (2) when it talks of the State making
any law, refers to the law made under the provisions
contained in Ch. I of Part XI of the Constitution beginning
with Art. 245 and also other provisions already referred to
earlier. Article 246 provides that Parliament may make laws
for the whole or any part of the territory of India and the
legislature of a State may make laws for the whole or any
part of the State. Article 246(1) gives exclusive power to
Parliament to make laws with respect to subjects enumerated
in List 1. Article 246(3) gives exclusive power to State
legislatures to make laws with respect to List II. Article
248(1) gives exclusive power to Parliament to make laws with
respect to any matter not enumerated in the Concurrent List
or the State List. We are referring to these provisions
merely to show that the various provisions in Chapter I of
Part XI provide for making laws,and these laws are all laws
which are made under the legislative power conferred on
Parliament or on State legislatures under the Constitution.
Therefore when in Art. 13( ) it is said that the State shall
not make any law (State there including Parliament and
legislature of each State), its meaning could only take in
laws made by Parliament and State legislatures under the
powers conferred under Chapter I of Part XI. and also other
provisions already referred to earlier. We have already
held that the power to amend the Constitution is to be found
in Art. 368 along with the procedure and that such power is
not to be found in Art. 248 read item 97 of List I.
Therefore an amendment of the Constitution is not an
ordinary law made under the powers conferred under Chapter I
of Part XI of the Constitution and cannot be subject to Art.
13(2) where the word “law” must be read as meaning law made
under the ordinary legislative power. We have already
referred to a large number of Articles where Parliament is
given the power to make law with respect to those Articles.
So far as this power of Parliament is concerned it is ordi-
nary legislative power and it will certainly be subject to
Art. 13 (2). But there can in our opinion be no doubt that
when Art. 13(2) prohibits the State from making any law
which takes away or abridges rights conferred by Part III,
it is only referring to ordinary legislative power conferred
on Parliament and legislatures of States and cannot halve
any reference to the constituent power for amendment of the
Constitution contained in Art. 368.

We have already pointed out that there are no implied
limitative on the power to amend under Art. 368 and it is
open to Parliament under that Article to amend any part of
the Constitution, including Part M. It is worth remembering
that a whole Part XX is devoted by the Constitution-makers
to the subject of
841
amendment of the Constitution. If it was their intention
that Part III of the Constitution will not be liable to
amendment by way of abridgement or abrogation under the
amending power contained in Art. 368 we see no reason why an
express provision to that effect was not made in Art. 368.
We cannot see what prevented the Constituent Assembly from
making that clear by an express provision in Art. 368. It
is however said that it was not necessary to say so in Art.
368, because the provision was already made in Art. 13(2).
We are unable to accept this contention, for we have no
doubt that Art. 13(2), when it refers to making of laws is
only referring to the ordinary legislative power and not to
the constituent power which results in amendment of the Con-
stitution. In any case it seems to us somewhat
contradictory that in Art. 368 power should have been given
to amend any provision of the Constitution without any
limitations but indirectly that power is limited by using
words of doubtful import in Art. 13(2). It is remarkable
that in Art. 13(2) there is no express provision that
amendment of the Constitution, under Art. 368, would be
subject thereto. It seems strange indeed that no express
provision was made in Part XX in this matter and even in
Art. 13(2) no express provision is made to this effect, and
in both places the matter is left in a state of uncertainty.
It is also remarkable that in Art. 368 the word “law”, which
we find so often used in so many Articles of the
Constitution is conspicuously avoided, and it is
specifically provided that after the procedure has been gone
through the Constitution shall stand amended in accordance
with the terms of the Bill. This language of Art. 368 is
very significant and clearly makes a distinction between a
constitutional Amendment and an ordinary law passed as an
Amending Act. The validity of a law has to be determined at
the time when the Bill actually matures into an Act and not
at the stage while it is still a Bill. The provision in
Art. 368 has the effect that when a Bill amending the
Constitution receives the assent of the President, the
Constitution stands amended in accordance with the terms of
the Bill. The Constitution thus stands amended in terms of
the Bill if the Bill has been introduced, passed and
assented to by the President in accordance with the
procedure laid down in Art. 368 and not as a result of the
Bill becoming an Amendment Act introducing amendment in the
Constitution. The provision that the Constitution shall
stand amended in terms of the Bill was thus clearly intended
to indicate that the amendment of the Constitution is not
dependent on the Bill being treated as a law or an Act duly
passed by Parliament. Thus it is clear that by indicating
that the Constitution is to stand amended in accordance with
the terms of the Bill, Art. 368 clearly envisages that the
power of amendment of the Constitution stands on an entirely
different footing from an ordinary law made by Parliament in
exercise of its legislative power.

842

If We keep in mind this difference, between constitutional
amendment or constitutional law and an ordinary amending Act
or law, it should not be difficult to hold that when Art 13
(2), speaks of the St-ate making a law, it is referring to
ordinary law made under the powers conferred by Art. 245 etc
read with various Lists and various provisions of the
Constitution where express provision to that effect has been
made and is not referring to the amendment of the
Constitution which is made under the ‘constituent power.
Once it is held that the power to amend is found in Art. 368
and is not to be found in Art. 248 read with item 97 of List
I, it must follow that the power to amend the Constitution
under Art. 368 is a different power (namely, constituent
power) and when Art. 13 (2) speaks of making ‘law, it can
only refer to making ordinary law, particularly when we
compare the words of Art. 13 (2) (namely, the State shall
not make any law) and the words of Arts. 245, 248, and 250
(which all speak of Parliament making law, State-
legislatures making law, and so on).

Lastly, as the power to amend is in Art. 368 and on the
words, as they stand in that Article, that power is
unfettered and includes the power to amend Part III, it is
strange that that power should be limited by putting an
interpretation on the word “law” in Art. 13(2), which would
include constitutional law also. There is nothing to
suggest this even in the inclusive definition of the words
“law” and “laws in force” in Art. 13(3). Besides, it is
conceded on behalf of the petitioners that Art. 368 gives
power to amend Part 111, but that power is only to amend one
way, namely, towards enlargement of the rights contained
therein, and not the other way, namely, for, abridging or
taking away the rights contained therein. W.-, must say
that it would require a very clear provision in the
Constitution to read the power to amend the Constitution
relating to Part III in this manner. We cannot find that
clear provision in Art. 1 3 (2). We repeat that when the
Constituent Assembly was taking the trouble of providing a
whole Part for amendment of the Constitution and when the
words in Art. 368 clearly give the power to amend the
Constitution and are subject to no implied limitations and
contain no express limitations, it is strange indeed that it
should have omitted to provide in that very Article that
Part III is not liable to amendment thereunder. In any case
if the power of amendment conferred by the words of Art. 368
is unfettered, we must avoid any inconsistency between that
power and the provision contained in Art. 13 (2). We avoid
that in keeping with the unfettered power in Art. 368 by
reading the word “law” in Art. 13 (2) as meaning law passed
under: ordinary legislative power and thus not including an
amendment of the Constitution therein. The words in Art.II
(2) are in our opinion not specific and clear’ enough to
take in
843
the power of amendment under Art. 368 and must be confined
only to the power of ordinary law-making contained in Arts.
245 etc., and other provisions of the Constitution read with
various Lists. We have therefore no hesitation in agreeing
with the view taken in Sankari Prasad’s case(1) which was
upheld by the majority in Sajjan Singh’s case(2).
The next argument is that action under the proviso to Art.
368 is necessary as the Seventeenth Amendment affects the
power of the High Court contained in Art. 226. It is said
that by including various Acts in the Ninth Schedule and
making them immune from challenge under the provisions
contained in Part III, the power of the High Court under
Art. 226 is affected inasmuch as the High Court cannot
strike down any of the Acts included in the Ninth Schedule
on the ground that they take away or abridge the rights
conferred by Part III. So it is said that there has been a
change in Art. 226 and it was necessary that the Seventeenth
Amendment should have been ratified by more than half the
States under the proviso. A similar argument was raised in
Sankari Prasad’s case(1) and was turned down unanimously.
The same argument was again raised in Sajjan Singh’s case(2)
and was also turned down. Now ratification is required
under the proviso if the amendment seeks to make any change
in various provisions mentioned therein and one such
provision is Art. 226. The question therefore is whether
the Seventeenth Amendment makes any change in Art. 226 and
whether this change has to be a direct change in the words
of Art. 226 or whether merely because there may be some
effect by the Seventeenth Amendment on the, content of the
power in Art. 226 it will amount to change in Art. 226. We
are of opinion that when the proviso lays down that there
must be ratification when there is any change in the
entrenched provisions, including Art. 226, it means that
there must be actual change in the terms of the provision
concerned. If there is no actual change directly in the
entrenched provision, no ratification is required, even if
any amendment of any other provision of the Constitution may
have some effect indirectly on the entrenched provisions
mentioned in the proviso. But it is urged that there may be
such a change in some other provision as would seriously
affect an entrenched provision, and in such a case
ratification should be necessary. This argument was also
dealt with ‘in the majority judgment in Sajjan Singh’s
case(2) where the doctrine of pith and substance was applied
and it was held that where the amendment in any other
Article so affects the entrenched Article as to amount to an
amendment therein, then ratification may be necessary, even
though the entrenched Article may not be directly touched.
Perhaps the use of the doctrine of pith and substance
(1) [1952] S. C. R. 89.

(2) [1965] 1 S.C.P. 933.

844

in such a case is not quite apt. But what was meant in
Sajjan Singh’s case(1) was that if there is such an
amendment of an unentrenched Article that it will directly
affect an entrenched Article and necessitate a change
therein, then recourse must be had to ratification under the
proviso. We may illustrate this by two examples. Article
226 lays down inter alia that the High Court shall have
power to issue writs for the enforcement of any of the
rights conferred by Part III and for any other purpose. Now
assume that Part III is completely deleted by amendment of
the Constitution. If that takes place, it will necessitate
an amendment of Art. 226 also and deletion therefrom of the
words “for the enforcement of any of the rights conferred by
Part III”. We have no doubt that if such a contingency ever
happens and Part III is completely deleted, Parliament will
amend Art. 226 also and that will necessitate ratification
under the proviso. But suppose Parliament merely deletes
Part III and does not make the necessary consequential
amendment in Art. 226, it can then be said that deletion of
Part III necessitates change in Art. 226 also, and therefore
in such a case ratification is necessary, even though
Parliament may not have in fact provided for amendment of
Art 226.

Take another example. Article 54 is an entrenched Article
and provides for the election of the President. So is Art.
55 which provides for the manner of election. Article 52
which lays down that there shall be a President is on the
other hand not an entrenched Article. It is said that Art.
52 may be altered and something else may be substituted in
its place and that would not require ratification in terms
as Art. 52 is not among the entrenched Articles. But we are
of opinion that if Parliament amends Art. 52, it is bound to
make consequential amendments in Arts. 54 and 55 which deal
with the election of the President and the manner thereof
and if it is so the entire amendment must be submitted for
ratification. But suppose Parliament merely amends Art. 52
and makes no change in Arts. 54 and 55 (a supposition which
is impossible to visualise). In that case it would in our
opinion be right to hold that Art. 52 could not be altered
by abolition of the office of the President without necessi-
tating a change in Arts. 54 and 55 and in such a case if
Art. 52 alone is altered by Parliament, to abolish the
office of President, it will require ratification.
These two examples will show where alteration or deletion of
an unentrenched Article would necessitate amendment of an
entrenched Article, and in such a case if Parliament takes
the incredible course of amending only the unentrenched
Article and not amending the entrenched Article, courts can
say that ratifi-

(1) [1965] 1 S.C.R. 933.

845

cation is necessary even for amending the unentrenched
Article, for it directly necessitates, a change in an
entrenched Article. But short of that we are of opinion
that merely because there is some effect indirectly on an
entrenched Article by amendment of an unentrenched Article
it is not necessary that there should be ratification in
such circumstances also.

Besides, let us consider what would happen if the argument
on behalf of the petitioners is accepted that ratification
is necessary whenever there is even indirect effect on an
entrenched Article by amending an unentrenched Article.
Take the case of Art. 226 itself.. It gives power to the
High Court not only to issue writs for the enforcement of
fundamental rights but to issue them for any other purpose.
Writs have thus been issued by High Courts for enforcing
other rights conferred by ordinary laws as well as under
other provisions of the Constitution, like Arts. 301 and

311. On this argument if any change is made in Arts. 301
and 311 there is bound to be an effect on Art. 216 and
therefore ratification would be necessary, even though both
Arts. 301 and 311 are not entrenched in the proviso.
Further, take an ordinary law which confers certain rights
and it is amended and those rights are taken away. Article
226 would be clearly affected. Before the amendment those
rights may be enforced through Art. 226 while after the
amendment the rights having disappeared there can be no
enforcement thereof. Therefore, on this argument even if
there is amendment of ordinary law there would be an effect
on Art. 226 and it must therefore be amended every time even
when ordinary law is changed and the entire procedure under
Art. 368 must be gone through including ratification under
the proviso. It is however said that when ordinary law is
amended, rights disappear and therefore there is no question
of enforcement thereof; if that is correct with respect to
ordinary law, it is in our opinion equally correct with
respect to the amendment of an unentrenched provision of the
Constitution. The answer given in Sankari Prasad’s case(1)
to this argument was that Art. 226 remained just the same as
it was before, and only a certain class of cases had been
excluded from the purview of Part III and the courts could
no longer interfere, not because their powers were curtailed
in any manner or to any extent, but because there would be
no occasion thereafter for the exercise of their power in
such cases. We respectfully agree with these observations
and are of opinion that merely because there is some
indirect effect on Art. 226 it was not necessary that the
Seventeenth Amendment should have been ratified by more than
one half of the States. It is only in the extreme case, the
examples of which we have given above, that an amendment of
an unentrenched Article without amendment of entrenched
Article
(1) [1952] S.C.R. 89.

846

might be had for want of ratification, and this is what was
intended- by the majority judgment in Sajjan Singh’s
case(1), when it applied the doctrine of pith and substance
in these circumstances. The argument that ratification is
necessary as Art. 226 is indirectly affected has therefore
no force and must be rejected. This is equally true with
respect to the power of this Court under Arts. 132 and 136.
Then it is urged that Art. 245 is enlarged by the
Seventeenth Amendment inasmuch as State legislatures and
Parliament were freed from the control of Part III in the
matter of certain laws affecting, for example. ryotwari
lands, and therefore as Art. 245 is an entrenched Article
there should have been ratification under the proviso. This
argument in our opinion is of the same type as the argument
with respect to the effect on Art. 226 and our answer is the
same, namely, that there is no direct effect on Art. 245 by
the amendment and the indirect effect, if.-any, does not
require that there should have been ratification in the
present case.

It is then urged that ratification is necessary as Art. 31-B
deals with State legislation and in any case Parliament
cannot make, any law with respect to Acts which were put in
the Ninth Schedule and therefore Parliament could not amend
the Constitution in the manner in which it was done by
making additions in the Ninth Schedule, both for want of
ratification and for want of legislative competence. The
answer to this argument was given in Sahkari Prasad’s
case(2) and it was observed there that-

“Article 31-A and 31-B really seek to save a
certain class of laws and certain specified
laws already passed from the combined
operation of Art. 13 read with other relevant
Articles of Part III. The new Articles being
thus essentially amendments of the Con-
stitution, Parliament had the power of
enacting them. That laws thus saved relate to
matters covered by List II does not in any way
affect the position. It was said that
Parliament could not validate a law which it
had no power to enact. The proposition holds
good where. the validity of the impugned
provision turns on whether the subject matter,
falls within or without the jurisdiction of
the legislature which passed it.. But to make
a law which contravenes the Constitution,
constitutionally valid is a matter of
constitutional amendment and as such it falls
within the exclusive power of Parliament.”

(1) [1965] 1 S.C.R. 933.

(2) [1952] S.C.R. 89.

847

We respectfully agree with these observations. They
succinctly put the legal and constitutional position with
respect to the ‘validity of Arts, 3 1 A and 3 1 B. It seems
to us that Art. 3 1 B in particular is a legislative
drafting device which compendiously puts in one place
amendments which would otherwise have been added to the
Constitution under various Articles in Part III. The laws
in the Ninth Schedule have by the device of Art. 3 1 B been
excepted from the various provisions in Part ]III, which
affected them and this exception could only be made by
Parliament. The infirmity in the Arts put in the Ninth
Schedule was apprehended to be a constitutional infirmity on
the ground that those laws might take away or abridge rights
conferred by Part HI. Such a constitutional infirmity could
not be cured by State legislatures in any way and could only
be cured by Parliament by constitutional amendment. What
Parliament in fact did by including various Acts in the
Ninth Schedule read with Art. 3 1 B was to amend the various
provisions in Part III, which affected these Acts by making
them an exception to those provisions in Part III. This
could only be done by Parliament under the constituent power
it had under Art. 368 and there was no question of the
application of the proviso in such a case, for Parliament
was amending Part III only with respect to these laws. The
laws had already been passed by State legislatures and it
was their constitutional infirmity, if any, which was being
cured by the device adopted in Art. 3 1 B read with the
Ninth Schedule, the amendment ‘being only of the relevant
provisions of Part III which was compendiously put in one
place in Art. 3 1 B. Parliament could alone do it under
Art. 368 and there was no necessity for any ratification
under the proviso, for amendment of Part III is not
entrenched in the proviso.

Nor is there any force in the argument that Parliament
could’ not validate those laws by curing the constitutional
infirmity because they dealt with land which is in List 11
of the Seventh Schedule to the Constitution over which State
Legislatures have exclusive legislative power. The laws had
already been passed by State legislatures under their
exclusive powers; what has been done by the Seventeenth
Amendment is to cure the constitutional’ infirmity, if any,
in these laws in relation to Part III. That could only be
done by Parliament and in so doing Parliament was not
encroaching on the exclusive legislative power of the State.
The States had already passed the laws and all that was done
by the Seventeenth Amendment was to cure any constitutional
infirmity in the laws by including them in the Ninth
Schedule read with Art. 31-B. We must therefore reject the
argument that the Seventeenth Amendment required
ratification because laws put in the Ninth Schedule were
State law-,. We must equally reject the argument that as
these laws dealt with land, which is in the-

848

exclusive legislative power of State legislature, Parliament
could not cure the constitutional infirmity, if any, in
these laws by putting them in the Ninth Schedule.
We now come to what may be called the argument of fear. It
is urged that if Art. 368 confers complete power to amend
each and every provision of the Constitution as we have held
that it does-frightful consequences will follow on such an
interpretation. If Parliament is clothed with such a power
to amend the Constitution it may proceed to do away with
fundamental rights altogether, it may abolish elected
legislatures, it may change the present form of Government,
it may do away with the federal structure and create a
unitary state instead, and so on. It is therefore argued
that we should give a limited interpretation to the power of
amendment contained in Art. 368, as otherwise we shall be
giving power to Parliament to destroy the Constitution
itself.

This argument is really a political argument and cannot be
taken into account in interpreting Art. 368 when its meaning
to our mind is clear. But as the argument was urged with a
good deal of force on behalf of the petitioners and was met
with equal force on behalf of the Union and the States, we
propose to deal with it briefly. Now, if this argument
means that Parliament may abuse its power of amendment
conferred by Art. 368, all that need be said in reply is
that mere possibility of abuse cannot result in courts
withholding the power if the Constitution grants it. It is
well-settled so far as ordinary laws are concerned that mere
possibility of abuse will not induce courts to hold that the
power is not there, if the law is valid and its terms
clearly confer the power. The same principle in our opinion
applies to the Constitution. If the Constitution gives a
certain power and its terms are clear, there is no reason
why that power should be withheld simply because of
possibility of abuse. If we may say so, possibility of
abuse of any power granted to any authority is always there;
and if possibility of abuse is a reason for withholding the
power, no power whatever can ever be conferred on any
authority, be it “executive, legislative or even judicial.
Therefore, the so-called fear of frightful consequences,
which has been urged on behalf of the Petitioners (if we
hold, as we do, that the power to amend the Constitution is
unfettered by any implied limitations), is no ground for
withholding the power, for we have no reason to suppose that
Parliament on whom such power is ,conferred will abuse it.
Further even if it abuses the power of constitutional
amendment under Art. 368 the check in such circumstances is
not in courts but is in the people who elect members of
Parliament. The argument for giving a limited
849
meaning to Art. 368 because of possibility of abuse must
therefore be rejected.

The other aspect of this argument of fear is that we should
not make the Constitution too flexible so that it may be
open to the requisite majority with the requisite
ratification to make changes too frequently in the
Constitution. It is said that the Constitution is an
organic document for the governance of the country and it is
expected to endure and give stability to the institution
which it provides. That is undoubtedly so and this is. very
true of a written federal Constitution. But a perusal of.
various Constitutions of the world shows that there are
usually provisions for amendment of the Constitution in the
Constitution itself. This power to amend a Constitution may
be rigid or flexible in varying degrees. Jurists have felt
that where the power to amend the Constitution is made too
rigid and the people outgrow a particular Constitution and
feel that it should be amended but cannot do so because of
the rigidity of the Constitution, they break the
Constitution, and this breaking is more often than not by
violent revolution. It is admitted by even those writers on
the United States Constitution who are of the view that
there are certain basic features which cannot be amended and
who would thus make the U. S. Constitution even more rigid’
than it is; that howsoever rigid the Constitution may be its
rigidity will not stop the people from breaking it if they
have outgrown it and this breaking is, generally speaking,
by violent revolution. So, making our Constitution rigid by
putting the interpretation which the petitioners want us to
put on it will not stop the frightfulness which is conjured
up before us on behalf of the petitioners. If anything, an
interpretation which will make our Constitution rigid in the
manner in which the petitioner want the amending power in
Art. 368 to be interpreted will make a violent revolution,
followed by frightfulness of which the petitioners are
afraid, a nearer possibility than an interpretation which
will make it flexible.

It is clear that our Constitution-makers wanted to avoid’
making the Constitution too rigid. It is equally clear that
they did not want to make an amendment of the Constitution
too easy. They preferred an intermediate course which would
make,the Constitution flexible and would still not allow it
to be amended too easily. That is why Art. 368 provides for
special majorities of the two Houses for the purpose of
amendment of the Constitution. Besides it also provides for
ratification by more than half the States in case of
entrenched Provisions in the proviso. Subject to these
limitations, the Constitution has been, made moderately
flexible to allow any change when the people feel that
change is necessary. The necessity for special majorities
850
in each House separately and, the necessity for,
ratification by more than half the States in certain cases
appear to us to be sufficient safeguards to prevent too easy
change in the Constitution without making it too rigid. But
it is said that, in the last sixteen Years, a large number
of amendments have been made to the constitution and that
shows that the power to amend is much too easy and should be
restricted by judicial interpretation. Now, judicial
interpretation cannot restrict the power on the basis of a
political argument. It has to interpret the Constitution
and finds it on the basis of well-known,canons of
construction,and on the terms of Art. 368 in particular. If
on those terms it is clear we think it is-that power to
amend is subject to no limitations except those to be
expressly found in the Constitution, courts must give effect
to that. The fact that ‘m the last sixteen years a large
number of amendments could be made and have been made is in
our opinion due to the accident that one party has been
returned by electors in sufficient strength to be able to
command the special majorities which are required under Art.
368, not only at the Centre but also in all the Stites. It’
is because of this circumstance that we have had so many
amendments in the course of the last sixteen years. But
that in our opinion is no ground for limiting the clear
words of Art. 368.

The power of amendment contained in a written federal Con-
stitution is a safety valve which to a large extent provides
for stable growth and makes violent revolution more or less
unnecessary. It has been said by text-book writers that the
power of amendment, though it allows for change, also makes
a Constitution long lived and stable and serves the needs of
the people from time to time. If this power to amend is
made too rigid it loses its value as a safety valve. The
more rigid a Constitution the more likely it is that people
will outgrow it and throw it over-board violently. On the
other hand, if the Constitution is flexible (though it may
not be made too easy to modify it) the power of amendment
provides for stability of the Constitution itself and for
ordered progress of the nation. If therefore there had to
be a choice between giving an interpretation-to Art. 368
which would make our Constitution rigid and giving an
interpretation which would make it flexible, we would prefer
to make it flexible, so that it may endure for a long period
of time and may, if necessary, be amended from time to time
in accordance with the progress in the ideas of the people
for whom it is meant. But we feel that it is not necessary
to go to this extent, for that would be entering into the
field of politics. As we see the terms of Art. 368, we are
clearly Df opinion that the Constitutionmakers wanted to
make our Constitution reasonably flexible and ,.that the
interpretation that we have given to Art. 368 is in
851
consonance with the terms thereof and the intention of those
who made it. We therefore reject the argument of fear
altogether.

This brings us to the argument of stare decisis raised on
behalf of the Union of India and the States. The argument
is put thus. After the decision of the Patna High Court
invalidating the Bihar Land Reforms Act, 1950, Parliament
passed the First Amendment to the Constitution. That
Amendment was challenged in this Court by a number of writ
petitions and was upheld in Sankari Prasad’s case(-) in
1951. That case practically stood unchallenged till Sajjan
Singh’s case(2) in 1964 after the Seventeenth Amendment was
passed. Thus in the course of these fifteen years or so a
large number of State Acts were passed on the basis of the
First Amendment by which in particular Arts. 31-A and 31-B
were introduced in the Constitution. It is said that though
Sankari Prasad’s case (1) has stood for less than 15 years
there have been so many laws dealing with agrarian reforms
passed on the basis of the First Amendment which was upheld
by this Court that the short period for which that case has
stood should not stand- in the way of this Court acting an
the principle of, stare decisis. The reason for this is
that an agrarian revolution, has taken place all over the
country after the First Amendment by State laws passed on
the faith of the decision of this Court in Sankari Prasad’s
case(1). This agrarian revolution has led to millions of
acres of land having changed hands and millions of now
titles having been created. So it is urged that the un-
animous decision in Sankari Prasad’s case(2), which was
challenged when the Seventeenth Amendment was passed and was
upheld by majority in Sajjan Singh’s case(2) should not now
be disturbed as its disturbance would create chaos in the
country, particularly in the agrarian- sector which
constitutes the vast majority of the population in this
country.

We are of opinion that there is force in this argument .
Though the period for which Sankari Prasad’s case(1) has
stood unchallenged is not long, the effects which have
followed in, the passing of State laws on the faith of that
decision’, are so overwhelming that we should not disturb
the decision in that case. It is not disputed that millions
of acres of land have changed hands and millions of new
titles in agricultural lands have been created and the State
laws dealing with Agricultural land which have been passed
in the course of the last fifteen years after the decision
in Samkari Prasad’s case(1) have brought about an agrarian
revolution. Agricultural population constitutes a vast
majority of the population in this country. In these
circumstances it would in our opinion be wrong to hold now
that
(1) [1952] S.C.R. 89.

(2) [1965] 1 S.C.R. 933.

852

Sankari Prasad’s case (1) was not correctly decided and thus
disturb all that has been done during the last fifteen years
and create chaos into the lives of millions. of our
countrymen who have benefited by these laws relating, to
agrarian reforms. We would in the circumstances accept the
argument on behalf of the Union of India and the States that
this is the fittest possible case in which the principle of
stare decisis should be applied. On this basis also, apart
from our view that Sankari Prasad’s case (1) was in fact
rightly decided, we would not interfere with that decision
now.

But it is urged that instead of following the principle of
stare decisis which would make die decision in Sankari
Prasad’s case(1) good for all times., we should follow the
doctrine of prospective over-ruling, which has been evolved
by some United States courts so that everything that has
been done up to now, including the Seventeenth Amendment
would be held good but in future it would not be open to
Parliament to amend Part III by taking away or abridging any
of the rights conferred thereby and, if the argument as to
implied limitations on the power to amend is accepted,
further limit the power of Parliament to amend what may be
called basic features of the Constitution. We must say that
we are not prepared to accept the doctrine of prospective
over-ruling. We do not know whether this doctrine which it
is urged should be applied to constitutional amendment would
also be applied to amendments of ordinary laws. We find it
difficult to visualise what would be the effect of this
doctrine if it is applied to amendment of ordinary laws. We
have so far been following in this country the well-known
doctrine that courts declare law and that a declaration made
by a court is the law of the land and takes effect from the
date the law came into force. We would on principle be
loath to change that well-known doctrine and supersede it by
the doctrine of prospective over-ruling. Further it seems
to us that in view of the provisions of Art. 13(2) it would
be impossible to apply the doctrine of prospective over-
ruling in our country, particularly where a law infringes
fundamental rights. Article 13(2) lays down that all. laws
taking away or abridging fundamental rights would be void to
the extent of contravention. It has been held by this Court
in Deep Chand v. The State of Uttar Pradesh (2) that a law
made after the Constitution came into force which infringes
fundamental rights is a stillborn law and that the
prohibition contained in Art. 13(2) went to the root of the
State power of legislation and any-law made in contravention
of that provision was void ab initio. This case has been
followed in Mahendra Lal Jaini v. The State of Uttar
Pradesh
(3). In the face of these
(1) [1952] S.C.R. 89. (2) [1959] Supp. 2 S.C.R. 8.
(3) [1963] Supp. 1. S.C.R. 912.

853

decisions it is impossible to apply the principle of
prospective over-ruling in this country so far as ordinary
laws are concerned. Further, if the word “law” in Art.
13(2) includes an amendment of the Constitution, the same
principle will apply, for that amendment would be stillborn
if it infringes any fundamental rights contained in Part
III. In these circumstances, it would be impossible to
apply the principle of prospective over-ruling to
constitutional amendments also. On the other hand, if the
word “law” in Art. 13(2) does not include an amendment of
the Constitution, then there is no necessity of applying the
principle of prospective over-ruling, for in that case
unless some limitations on the power of amendment of the
Constitution are implied the amendment under Art. 368 would
not be liable to be tested under Art. 13(2). We are
therefore unable to apply the doctrine of prospective over-
ruling in the circumstances. Further as we are of opinion
that this is the fittest possible case in which the prin-
ciple of stare decisis applies,we must uphold Sankari
Prasad’s case (1) for this reason also.

Lastly we would refer to the following observations in
Sajjan Singh’s case(2) (at pp. 947-48) with respect to over-
ruling earlier judgments of this Court and specially those
which are unanimious like Sankari Prasad’s case(1):-

“It is true that the Constitution does not
place any restriction on our powers to review
our earlier decisions or even to depart from
them and there can be no doubt that in matters
relating to the decision of constitutional
points which have a significant impact on the
fundamental rights of citizens, we would be
prepared to.’ review our earlier decisions in
the interest of public good…………. Even
so, the normal principle that “judgments
pronounced by this Court would be final,
cannot be ignored and unless considerations of
a substantial and compelling character make it
necessary to. . do so, we should be slow to
doubt the correctness of previous decisions.or
to depart from them.

“It is universally recognised that in regard
to a large number of constitutional problems
which are brought before this Court for its
decision, complex and difficult questions
arise and on many of such questions two views
are possible. Therefore, if one view has
been taken. by this Court after mature
deliberation, the fact that another Bench is
inclined to take a different-view may not
justify the Court in reconsidering the earlier
decision or in departing from,
it……………. Even so, the Court should
be re-

(1) (1952] S.C.R. 89. (2) [1965] 1 S.C.R.

933.
p. CI/67-9
854
luctant to accede to the suggestion that its
earlier decisions should be light-heartedly
reviewed and departed from. In such a case
the test should be: is it absolutely necessary
and essential that the question already
decided should be reopened The answer to this
question would depend on the nature of the
infirmity alleged in the earlier decision, its
impact on public good, and the validity and
compelling character of the considerations
urged in support of the contrary view. If the
said decision has been followed in a large
number of cases, that again is a factor which
must be taken into account.”

A similar view was taken in the Keshav Mills Company Limited
v. Commissioner of Income-tax,
(1) where it was observed
that-

“…before a previous decision is pronounced
to be plainly erroneous, the Court must be
satisfied with a fair amount of unanimity
amongst its members that a revision of the
said view is fully justified.”

These principles were applied in Sajjan Singh’s case(2) and
it was observed that if Sankari Prasad’s case(3) were to be
overruled, “it would lead to the inevitable consequence that
the amendments made in the Constitution both in 1951 and
1955 would be rendered invalid and a large number of
decisions dealing with the validity of the Acts included in
the Ninth Schedule which have been pronounced by, different
High Courts ever since the decision of this Court in Sankari
Prasad’s case(3) was declared, would also be exposed. to
serious jeopardy.”

The majority in that case therefore was not in favour of
reviewing Sankari Prasad’s case(“.) even so in View of the
argument raised and the importance of the question it
considered the arguments against that decision and came to
the conclusion its that that case was rightly decided We may
add that besides so many cases in the High Courts there have
been a large number of cases in this Court to which it is
unnecessary to refer where on the faith of various
amendments made in the Constitution, particularly the First,
the Fourth and the Sixteenth, amending fundamental rights,
this Court has upheld the, validity of various Acts on the
basis of these amendments. Further we would be very
reluctant to over-rule the unanimous decision in Sankari
Prasad’s case.(3) or any other unanimous decision by the
slender majority of one in a larger Bench constituted for
the purpose. We say this with great respect and would hold
that apart ‘from the principle of stare decisis we should
not say that the
(1) [1965] 2 S.C.R. 908.

(2) [1965] 1 S.C.R. 933
(3) [1952] S.C.R. 89
855
unanimous judgment in Sankari Prasad’s case(,) was wrongly
decided by such a slender majority in this Special Bench.
We therefore hold that Sankari Prasad’s cases(1) was
correctly decided and that the majority,in Sajjan Singh’s
case(2) WAS Correct in following that decision. We would
follow the decision in Sankari Prasad’s case(1) even now as
in our opinion it was correctly decided.’ Following that
decision we hold that the Seventeenth Amendment is good.
In view of this decision it is unnecessary to refer to other
arguments raised with respect to the two petitions
challenging the Mysore Land Reforms Act.

In our view therefore all the three petitions should fail
and we would dismiss them. In the circumstances we would
pass no order as to costs.

Hidayatulla. J In these three writ petitions, the facts of
which appear in the two judgment just delivered, the
validity of the Punjab Security of Land Tenures Act, 1953
and the Mysore Land Reforms Act, 1953, is principally
involved. ‘ Since these Acts are protected by the
Constitution (Seventeenth Amendment) Act, 1964, the validity
of the constitutional amendment is also questioned.
Therefore, a much larger field must be traversed because of
the claim of the State that no part of the Constitution from
the Preamble to the Ninth Schedule, is beyond the provision
for amendment contained in Art. 368. The article, forms the
Twentieth Part of the Constitution and is said to be a code
by itself in which reposes a sovereign power, transcending
anything elsewhere in the Constitution. The State submits
that (except as stated in the article) there are no
limitations on the amending power and denies that there are
any implied restrictions. It claims, therefore, that an
amendment of the Constitution Or of any of its part can
never be a justiciable issue if the procedure for amendment
has been duly followed. In this claim no exception is made-
the Preamble, the Fundamental Rights, the guaranteed remedy
to uphold them all of them severally and together are said
to be capable of being Partially or wholly abrogated by an
amendment. Looked at from, this Point of view the Seven-
teenth Amendment Act not only ‘must be valid but also beyond
the Power of the courts to question. The petitioners, on
the other hand, contend that this is to deny the real
importance and inviolability of the Fundamental Rights which
the Constitution itself, paramount even to Art., 368
consideration.’ before we can Acts are valid or not.
(1) [1952] S.C.R. 89. (2) [1965] 1 S.C. R.933.

856

The same questions were before this Court on two earlier
occasions. They arose for the first time immediately after
the Constitution (First Amendment) Act, 1951 was adopted and
became the subject of a decision of this Court reported in
Sri Sankari Prasad Singh Deo v. Union of India(1). There
Patanjali Sastri J. speaking for Harilal Kania C.J.,
Mukherjea, Das and Chandrasekhara Aiyar, JJ.and himself
upholds the First Amendment on the grounds that the power
conferred by Part XX is constituent, paramount and sovereign
and is, therefore, not subject to Art. 13(2) which prohibits
the making of ordinary laws tending to abridge or take
away Fundamental Rights.The questions were again before
the Court in sajjan Singh c. State of Rajasthan(2) when the
Seventeenth Amendment was impugned. The authority of Sankari
Prasad’s case(1) was the ministry ofof the argument in
support of the validity of the new amendment. This time the
Court was not unanimous although the Court as aas a whole
did not strike down the Act. Three opinions weredelivered
by Gajendragadkar, C.J. on behalf of Wanchoo and Raghubar
Dayal, JJ. and himself, by Mudholkar, J. and by me. I found
the reasoning in Sankari Prasad’s case(1) to be unaccept-
able, although for reasons which I shall give, I refrained
from expressing a final opinion. Mudholkar, J. in his
opinion supported me with additional and forceful reasons
but he also did not express himself finally on the broader
question. I closed my opinion with the following
observations :–

“I would require stronger reasons than those
given in Sankari Prasad’s case(1) to make me
accept the view that Fundamental Rights were
not really fundamental but were intended to be
within the powers of amendment in common with
the other parts of the Constitution and
without the concurrence of the States. No
doubt Art. 19 by clauses numbered 2 to 6
allows a curtailment of rights in the public
interest. Ibis shows that Part III is not
static. It Visualises changes and progress
but at the same time it preserves the
individual rights. There is hardly any
measure of reform which cannot be introduced
reasonably, the guarantee of individual
liberty notwithstanding. Even the agrarian
reforms could have been partly carried out
without Article 31-A and 31-B but they would
have cost more to the public exchequer. ‘the
rights of society are made paramount and they
ire placed above those of the individual.
This is as it should be. But restricting the
Fundamental Rights by resort to cls. 2 to 6 of
Mt. 19 is
(1) [1952] S.C.R. 89.

(2) [1965] 1 S.C.R. 933.

857

one thing and removing the rights from the
Constitution or debilitating them by an
amendment is quite another. This is the
implication of Sankari Prasad’s case(1). It is
true that such things would never be, but one
is concerned to know if such a doing would be
possible.”

“The Constitution gives so many assurances in
Part III that it would be difficult to think
that they were the playthings of a special
majority. To hold this would prima facie that
the most solemn parts of our Constitution
stand on the same footing as any other
provision and even on a less firm ground than
one on which the articles mentioned in the
proviso stand. The anomaly that Art. 226
should be somewhat protected but not Art. 32
must give us pause. Article 32 does not erect
a shield against private conduct but against
state conduct including the legislatures (See
Art. 12). Can the legislature take away this
shield ? Perhaps by adopting a liberal
construction of Art. 368 one can say that.
But I am not inclined to play a grammarian’s
role. As at present advised I can only say
that the power to make amendments ought not
ordinarily to be a means of escape from
absolute constitutional restrictions.”

My opposition (lest one misunderstands its veridical charac-
ter) appears to be cautious and even timid but this was
because it was attended by an uneasy feeling that I might
have missed some immanent truth beyond what was said in
Sankari Prasad’s case(1). The arguments then were extremely
brief. After hearing full arguments in this- case, which
have not added to the reasoning of the earlier cases, I am
not satisfied that the reasons are cogent enough for me to
accept them. I say it with respect that I felt then, as I
do so even more strongly now, that in the two earlier cases,
the result was reached by a mechanical juris prudence in
which harmonious construction was taken to mean that unless
Art. 368 itself made an exception the existence of any other
provision indicative of an implied limitation on the
amending power, could not be considered. This was really to
refuse to consider any argument which did not square with
the a priori view of the omnicompetence of Art. 368. Such
reasoning appears to me to be a kind of doctrinaire
conceptualism based on an and textual approach supplemented
by one concept that an amendment of the Constitution is not
an exercise of legislative
(1) [1952] S.C.R. 89.

858

power but of constituent Dower and, therefore, an amendment
of the Constitution is not law at all as contemplated by
Art. 13(2). I. am reminded of the. words of. Justice
Holmes that “we ,must think- things and not words”. The
true principle is that if there are two provisions in the
Constitution which seem to be hostile, juridical
hermeneutics requires the Court to interpret them by
combining them and not by destroying one with the aid of the
other. No part in a Constitution is superior to another
part unless the Constitution itself says so and there is no
accession ‘of strength to any provision by calling it a
code. Portalis, the great. French Jurist .(who helped in
the making of the Code Napole on) supplied the correct
principle when he said that it is the context of the legal
provisions which serves to illustrate the meaning. of the
different parts, so that among them and between them there
should be correspondence and harmony.

We have two provisions to reconcile. Article 368 which says
that the Constitution may be amended by, following this and
this. procedure, and Art. 13(2) which says, the State shall
not make any law which takes away or abridges the rights
conferred by Part III and that any law made in contravention
of the clause shall, to the extent of the contravention, be
void. The question, therefore, is : does- this create any
limitation upon the amending process ? On the answer to
this question depends the solution of all the problems in
this case.

It is an error to view our Constitution as if it were a mere
organisational document by which the people established the
atructure and the mechanism of their Government. Our
Constitution is intended to be much more because it aims at
being a social document In which the relationship of society
to the indiVidual and of Government to both and the rights
of the minorities and the backward classes are clearly laid
down. This social document is headed by a Preamble* which
epitomizes the principles on which the Government is
intended to function and these principles are later expanded
into Fundamental Rights in Part III and the Directive
Principles of Policy in Part TV. The former ‘are protected
but the latter are not. The former represent the
“PREAMBLE WE THE PEOPLE OF INDIA having solemnly Resolved
to .constitute India into a SOVEREIGN DEMOCRATIC REPUBLIC
and to secure all Its citizens:

JUSTICE, social, economic and political;
EQUALITY of status and of opportunity; and to promote among
them.all
FRATERNITY assuring the, dignity of the individual and.the
unity of
Nation:

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

859

limits of State action and the latter are the obligations
and the duties of the Government as a good and social
Government.

Why was it necessary to have the Fundamental Rights at all
and make them justiciable ? As we seem to be forgetting our
own history so soon let me say that the answer lies there
the Nationalist Movement and the birth of the Indian
National Congm in 1885 were the direct result of the
discriminatory treatment of the Indians in their own
country. The demand for the guarantee of Fundamental Rights
had unfortunately to be made. then to a foreign ruler and it
appeared in the Constitution of India Bill framed by the
Indian National Congress ten years later. All that is
valuable to an Individual in civilized society, including
free speech, imprisonment only by a competent authority,
free law education, etc. were claimed therein. Resolutions
of the Congress since then reiterated this demand and the
securing of Fundamental Rights in any future Constitution
became one of the articles of faith. To cut the narration
short, the main steps may only be mentioned. Mrs. Besant’s
Commonwealth of India Bill 1925 with its seven fundamental
rights (the precursor of Art. 19), the Madras Congress
Resolution of 1927–“a constitution on the basis of
declaration of rights”– the Nehru Report–it is obviour,
that our first care should be to have the Fundamental Rights
guaranteed in a manner which will not permit their
withdrawal in any circumstancees–, the draft article in the
Nehru Constitution “No person shall be deprived of his
liberty, nor shall his dwelling or property be entered,
requisitioned or confiscated save in accordance with law”-,
the Independence Resolution of 26th January, 1930–We
believe that it is the inalienable right of the Indian
people, as of any other people, to have freedom and to enjoy
the fruits of their toil and have the necessities of life,
so that they may have full opportunities of growth” the
Karachi Resolution on Fundamental Rights, Economic and
Social Change (1931), the Sapru Report (1945) which for the
first time distinguished between justiciable and non-
,justiciable rights, the Suggestion of the Cabinet Mission
for the constitution of an Advisory Committee on Fundamental
and Minority Rights, and, lastly the Committee on
Fundamental Rights of the Constituent Assembly, are just a
few of the steps to be remembered. The Fundamental Rights
and the Directive Principles were the result.
Fundamental laws are needed to make a Government of laws and
not of men and the Directive Principles are needed to lay
down the objectives of a good Government. Our Constitution
was not the cause but the result of political and personal
freedom”. Since Dicey had said that “the proclamation . in
a Constitution or Charter of the right to personal freedom,
or indeed of any other right, gives of itself but slight
security that the right has more than a
860
nominal existence”,(1) provision had to be made for
guaranteeing them andto make them justiciable and
enforceable. This result is reachedby means of Arts. 12,
13, 32, 136, 141, 144 and 226. The The High Courts and
finally this Court have been made the Judges of whether any
legislative or executive action on the part oft the State
considered as comprehensively as is possible, offends the
Fundamental Rights and Art. 13(2) declares that legislation
which so offends is to be deemed to be void. It is thus
that Parliament cannot today abridge or take away a single
Fundamental Right even by a ‘unanimous vote in both the
Chambers. But on the argument of the State it has only ‘to
change the title of the same Act to an Amendment of the
Constitution Act and then a majority of the total strength
and a 2/3rds majority of the members present and voting in
each House may remove not only any of the Fundamental
Rights, but the whole Chapter giving them. And this is said
to be possible because of Art. 368 and its general language
which, it is claimed, makes no exception in its text and,
therefore, no exception can be implied. It is obvious that
if an Act amending the Constitution is- treated as a law it
must also be subject to the provisions of Art. 13(2). Since
the definition of the word ‘law’, makes no exception a
strenuous eeffort is made on the basis of argument and
authority to establish that a constituent power does not
result in a law in the ordinary sense. Distinction is thus
made between laws made ordinarily that is to say, from day
to day by ordinary majority and laws made occasionally for
the amendment of the Constitution by a slightly enhanced
majority. In our Constitution this distinction is not valid
in the eye of Art. 13(2).

It is not essential,, of course, that a difference must
always exist in the procedure for the exercise of
constituent and ordinary, legislative power. One has not to
go far to find the example of a country in which
constitutional law as such may be made by the same agency
which makes ordinary laws. The most outstanding, example is
that of England about which de Tocqueville observed.

“the Parliament has an acknowledged right to
modify the Constitution; as, therefore, the
Constitution may undergo perpetual changes, it
does not in reality exist; the Parliament is
at once a legislative and a constituent
assembly:”(2)
of course, the dictum of de Tocqueville that the English
Constitution “elle n’existe point” (it does not exist) is
far from accu-

(1)Dicey: “Law of the Constitution” 10th Edn. p. 207.
(2)Introduction to the Study of the Law of the Constitution
A.V. Dicey Tenth Edn p. 88 quoting from OEuvres completes
(14th ed.,1864) (Democratie en Amerique), pp. 166, 167.

861

rate. There is a vast body of constitutional laws in
England which is written and statutory but it is not all
found in one place and arranged as a written Constitution
usually is. The Act of Settlement (1701), the Act of Union
with Scotland (1707), the Act of Union with Ireland (1800)
the Parliament Act (1911) the Representation of the Peoples
Acts of 1832, 1867, 1884, 1918, 1928 and 1948, the Ballot
Act (1872), the Judicature Acts 1873, 1875 and 1925, the
Incitement to Disaffection Act (1934), His Majesty’s
Declaration of Abdication Act (1936), the Regency Act (1937)
and the various Acts setting up different ministries are
examples of what will pass for constitutional law under our
system(1). The Bill of Rights (1689) lays down the
fundamental rule in England that taxation may not be levied
without the consent of Parliament which in our Constitution
has its counterpart in Art. 265. In our Constitution also
the laws relating to delimitation of constituencies or
allotment of seats to such constituencies made or purporting
to be made under Art. 327 or Art. 328, by reason of the
exclusion of the powers of the courts to question them, are
rendered constitutional instruments. Other examples of
constitutions which, in addition to constitution proper,
contain certain ordinary legislation, having constitutional
qualities, also exist. (2)
What then is the real distinction between ordinary law and
the law made in the exercise of constituent power? I would
say under the scheme of our Constitution none at all. This
distinction has been attempted to be worked out by several
authors. It is not necessary to quote them. Taking the
results obtained by Willoughby(3) it may be said that the
fact that a Constitution is written as a Constitution is no
distinction because in Britain constitutional law is of both
kinds and both parts coexist. The test that the
Constitution requires a different kind of procedure for
amendment, also fails because in Britain Parliament by a
simple majority makes laws and also amends constitutional
statutes. In our Constitution too, in spite of the claim
that Art. 368 is a code (whatever is meant by the word
,code, here), Arts. 4, 11 and 169 show that the amendment of
the Constitution can be by the ordinary law making
procedure. By this method one of the legislative limbs in a
State can be removed or created. ‘This destroys at one
stroke the claim that Art. 368 is a code arid also that any
special method of amendment of the Constitution is
fundamentally necessary.

(1) The list is raken from K. C. Wheare’s: “The Statute of
Westminster and Dominion Status” (4th Edn) p. 8. Dicey and
others give different list.

(2) See Constitutions of Austria, Honduras, Nicaragua Peru,
Spain and Sweden among others. The Constitution of Spain,
in particular is in several Instruments. The Constitution
of Austria (A-t. 149) makes special mention of these
constitutional instruments.

(3) Tagore Law Lectures (1924) p. 83.

862

The next test that the courts must apply the Constitution in
preference to the ordinary law may also be rejected on the
ansalogy of the British practice. There, every statute has
equal standing. Therefore, the only difference can be said
to arise from the fact that.constitutional laws are
generally amendable under a process which in varying
degrees, is more difficult or elaborate. This may give a
distinct character to the law of the Constitution but it
does not serve to distinguish it from the other laws of the
land for purposes of Art. 13(2). Another difference is that
in the written constitutions the form and power of
Government alone are to be found and not rules of private
law as is the case with ordinary laws. But this is also not
an invariable rule. The Ame Constitution and our
Constitution itself are outstanding examples There are
certain other differences of degree, such as that nary
_legislation may be tentative or temporary, more detailed or
secondary, while the Constitution is intended to be
permanent, general and primary. Because it creates
limitations on the ordinary legislative power,
constitutional law in a sense is fundamental law, but if the
legislative and constituent processes can become one, Ls
there any reason why the result should be regarded as law in
the one case and not in the other ? On the whole, therefore,
as observed in the American Jurisprudence
“It should be noticed however that a statute
and a constitution, though of unequal dignity
are both laws and each rests on the will of
the people……..”

A Constitution is law which is intended to be, for all time
and is difficult to change so that it may not be subject to
“impulses ofmajority” “temporary excitement and popular
caprice or passion”(2).

I agree with the authors cited before us that the power of
amendment must be possessed by the State. I do not take a
narrow view of the word “amendment” as including only minor
changes within the general framework. By an amendment new
matter may be added, old matter removed or altered. I alm
concede that the reason for the amendment of the
Constitution is a political matter although I do not go as
far as some Justice of the Supreme court of the United
States did in Coleman v. Miller(3) that the whole process is
“political in its entirely from submission until an
Amendment becomes part of the Constitution and is not
subject to judicial guidance, control or interference at any
point.” There are fundamental differences between our Con-
(1) American Jurispruence Vol. II Section 3.
(2) Amendment is expressly called a legislative process in
the Constitutions of Colombia:, Costa Rica, Hungary, Panama
and Peru.. In Portugal the ordinary legislatures enjoy
constituent powers every 10 years.

(3) 3)7 U.S. 443 (83 L. Ed. 1385).

863

stitution and the Constitution of the United States of
America.. Indeed this: dictum of the four Justices based
upon, the case of Luther v. Borden(1) has lost some of its
force after Baker v. Carr(2)
A Republic must, as says Story, (8) possess the means for
altering and improving the fabric of the Government so as,
to promote the happiness and safety of the people. The
power is also needed to disarm opposition and prevent
factions over the Constitution. The power, however, is not
intended to be used for experiments or as an escape from
restrictions against undue state action enacted in the
Constitution itself. Nor %’LS the power of amendment
available for the purpose of removing express or fmplied
restrictions against the State.

Here I make a difference between Government and State which
I shall explain presently. As Willoughby(4) points out
constitutional law ordinarily limits Government but not the
State because a constitutional law is the creation of the
State for its own purpose. But there is nothing to prevent
the State from limiting itself. The rights and duties of
the individual and the manner in which such rights are to be
exercised and enforced ;ire ordinarily to be found in the
laws though some of the Constitutions also fix them. It is
now customary to have such rights guaranteed in the
Constitution. Peaslee,(5) writing in 1956 says that about
88% of the national Constitutions contain clauses respecting
individual liberty and fair legal process; 83% respecting
freedom of speech and the press; 82% respecting property
right; 80% respecting rights of assembly and association;
80% respecting rights of conscience and religion; 79% res-
pecting secrecy of correspondence and inviolability of domi-
cile; 78% respecting education; 73% respecting equality 64%
respecting right to petition; 56% respecting labour; 51%
respecting social security; 47% respecting rights of
movement within, and to and from the nation; 47% respecting
health and motherhood; and 35% respecting the non-
retroactivity of laws. In some of the Constitutions there
is an attempt to put a restriction against the State seeking
to whittle down the rights conferred on the individual. Our
Constitution is the most outstanding example of this
restriction which is to be found in Art. 13(2). ‘The State
is no doubt legally supreme but in the supremacy of its
powers it may create, impediments on its own sovereignty.
Government is always bound by the restrictions created in
favour of fundamental Rights but the State may or may not
be. Amendment may be open to the State according to the
procedure laid
(1) 7 How. 1 (12 L. Ed. 58). (2) 369 U. S. 186 (7 L.
Ed. 2d 633).

(3) Commentaries on the Constittition of the United States
(1833) Vol. III pp 686-687.

(4) Tagore Law Lectures, p. 84.

(5) Constitutions of Nations, Vol. I (2nd Edn.) p. 7.

863

stitution and the Constitution of the United States of
America.this: dicttan of the four Justices based upon, the
case of Luther v. Borden(1) has lost some of its force after
Baker v. Carr(2).

A Republic must, as says Story,-(,,) ssess the means for ai
and:improving the ‘fabric of tc Government so as, to promote
the happiness and safety, of the people. The power, is dw
needed to disarm opposition and prevent factions over theThe
power, however, is not intended to be used for experiments
or as an escape from restrictions against undue state action
enacted in the Constitution itself. Nor is the power of
amendment available for the purpose of removing express or
implied restrictions against the State.

Here I make a difference between Government and Statewhich I
shall explain presently. As Willoughby(4) points out
wmtitutional law ordinarily limits Government but not the
State because a constitutional la,* is the creation of the
State for its own pu, se. But there is nothing to prevent
the State from rpo limiting itself. The rights and duties
of the individual and the. manner in which such rights are
to be exercised and enforced are ordinarily to be found in
the laws though some of the Constitutions also fix them. It
now customary to have such rights guaranteed in the
Constitution. Peaslee,(5) writing in 1956 says that about
88,Yo of the, national Constitutions contain clauses
respecting individual liberty and fair legal process; 83%
respecting freedom of speech and the press; 82% respecting
property right; 80% respecting rights of assembly and
association; 80% respecting rights of conscience and
religion; 79% respecting secrecy of correspondence and’
inviolability of domicile; 78% respecting education; 73%
respecting equality; .64% respecting right to petition; 56%
respecting labour; 51% respecting social security; 47%
respecting rights of movement within, and to and from the
nation; 47% respecting health and motherhood; and 35%
respecting the non-retroactivity of laws. In some of the
Constitutions there is an attempt to put a restriction
Against the State seeking to whittle down the rights
conferred’ on the ‘individual. Our Constitution is the most
outstanding i6xample of this restriction Which is to be
found in Art. 1.3(2). ,Tbe State is no doubt legally supreme
but in the supremacy of its powers it may creat-e-
impediments on its OI%M sovereignty. Govent is always bound
by the restrictions created in favour of Fundamental Rights
but the State may or may not be. Amendment may be open to
the State according to the procedure lai(r
(1)7 How. 1 (12 L. Ed. 58). (2) 369 U. S. 186 (7 L. Ed.
2d 633).

(3) Commentaries on the Constitution of the United, Sta:tes
(1 833)’Vol. III PP, 686-687.

(4)Tagore Law Lectures, p. 84.

(5)Constitutions of Nations, Vol. I (2nd Edn.) p. 7.

864

down by the Constitution. There is nothing, however, to
prevent the State from placing certain matters outside the
amending procedure(‘). Examples of this exist in several
Constitutions of the world : see Art. 5 of the American
Constitution; Art. 95 of -the Constitution of France,; Art.
95 of the Constitution of Finland; Art. 97 of the
Constitution of Cambodia; Art. 183 of the Constitution of
Greece; Art. 97 of the Japanese Constitution; Art. 139 of
the Italian Constitution, to mention only a few.
When this happens the ordinary procedure of amendment
,ceases to apply. The unlimited competence (the kompetenz-
kompetenz of the Germans) does not flow from the amendatory
process. Amendment can then be by a fresh constituent body.
To attempt to do this otherwise is to attempt a revolution.
I do not known why the word “revolution”, which I have used
before, should evoke in some persons an image of violence
and subversion. The whole American Constitution was the
result of a bloodless revolution and in a sense so was ours.
The adoption of the whole Constitution and the adoption of
an amendment to the Constitution have much in common. An
amendment of the Constitution has been aptly called a
Constitution in little and the same question arises whether
it is by a legal process or by revolution. There is no
third alternative. An amendment, which repeals the earlier
Constitution, unless legal, is achieved by revolution. As
stated in the American Jurisprudence :

“An attempt by the majority to change the fundamental law in
violation of self-imposed restrictions is unconstitutional
and revolutionary”.(‘)
There are illegal and violent revolutions and illegal and
peaceful revolutions. Modification of Constitution can only
be by the operation of a certain number of wills acting on
other wills. The pressure runs through a broad spectrum,
harsh at one end and gentle at the other. But whatever the
pressure may be, kind or cruel, the revolution is always
there if the change is not legal. The difference is one of
method, not of kind. Political thinking starts from the few
at the top and works downward more often than in the reverse
direction. It is wrong to think that masses alone, called
“the people” after Mazini, or “the proletariate” after Marx,
‘begin a revolutionary change. Political changes are always
preceded by changes in thought in a few. They may be
outside the
(1) In the Constitution of Honduras, partial amendment only
is possible. For a complete amendment a Constituent
Assembly has to be convoked. In the Constitution of Brazil,
the Constitution cannot be amended when there is a state of
seige (our emergency). In Turkey an amendment of Article 1
cannot even be proposed.

(2) Vol. 12, Section 25 pp. 629-630.

865

Government or in it. It is a revolution nevertheless, if an
attempt is made to alter the will of the people in an
illegal manner. A revolution is successful only if there is
consent and acquiescence and a failure if there is not.
Courts can interfere to nullify the revolutionary change
because in all cases of revolution there is infraction of
existing legality. It is wrong to classify as revolution
some thing coming from outside the Government and an
illegality committed by the Government against the
Constitution as evolution. I am mindful of the observations
of Justice Holmes, that-

“We need education in the obvious to learn to
transcend our own convictions and to leave
room for much that we hold dear to be done
away with short of revolution, by the orderly
change of law.”(1)
But the problem we are faced with is not an orderly change
of law but of a claim to a revolutionary change against the
vitals of the Constitution. In such a case the apprehension
is that democracy may be lost if there is no liberty based
on law and law based on equality. The protection of the
fundamental Rights is necessary so that we may not walk in
fear of democracy itself.

Having assumed the distinction between Government and’ State
let me now explain what I mean by that distinction and what
the force of Art. 13(2) in that context is. I shall begin
first by reading the pertinent article. Article 13 (2),
which I quoted earlier, may again be read here:

“13………………………….
(2)The State shall not make any law which
takes away or abridges the rights conferred by
this Part and any law made in contravention of
this clause shall, to the extent of
contravention, be void.”

The definition of the State in Art. 12 reads
“12. In this Part, unless the context
otherwise requires, “the State” includes.the
Government and Parliament of India and the
Government and the Legislature of each of the
States and all local or other authorities
within the territory of India or under the
control of the Government of India.”

The State is the sum total of all the agencies which are
also individually mentioned in Art. 12 and by the definition
all the parts severally are also included in the
prohibition. Now see how ‘law’ is defined:
“13…………………..

(1) The Mind and Faith of Justice Holmes p. 390.

866

(3)In this article, unless the context otherwise requires,-

(a) “law” includes any ordinance, order, bye-law, rule,
regulation, notification, custom or usage having in the
territory of India the force of law;”

In Sajjan Singh’s case(1) I said that if amendments of the
constitution were meant to be excluded from the word “law”
it was the easiest thing to add to the definition the
further words “but shall not include an amendment of the
Constitution”. it ‘LS argued now before us that this wag not
necessary because Art. 368 does not make any exception.
This argument came at all stages like a refrain and is the
real cause of the obfuscation in the opposite view. Those
who entertain this thought do not pause to consider : why
make a prohibition against the State? As Cooley said:

“there never was a republican Constitution
which delegated to functionaries all the
latent powers which lie dormant in every
nation and are boundless in extent. and
incapable of definition.”,
If the State wields more power than the functionaries there
must be a difference between the. State and its agencies
such as Government, Parliament, the Legislatures of the
States and the local and other authorities. Obviously, the
State means more than any of there or all of them put
together. By making the State subject ‘to Fundamental
Rights it is clearly stated in Art. 13 (2) that any’ ,of the
agencies acting alone or all the agencies, acting together
are not above the Fundamental Rights. Therefore, when the
House .of the People or the Council of States introduces a
Bill- for the abridgement of the Fundamental Rights, it
ignores the injunction against it and even if the two Houses
pass the Bill the injunction is next operative against the
President since the expression “Government of India” in the
General Clauses Act means the President of India. This is
equally true of ordinary laws and laws seeking to amend the
Constitution. The meaning of the word “State” will become
clear if I draw attention at this stage to Art. 325 of the
Constitution of Nicargua, which reads as follows:-

“325. The agencies of the Government, jointly
or separately, are, for-bidden to suspend the
Constitution or to restrict she rights granted
by it, except in the cases provided therein.”

In our Constitution the agencies of the State are controlled
jointly and separately and the prohibition is against the
whole force of
(1) [1965] 1 S.C.R. 933.

867

the State acting either in its executive or legislative
capacity. Ile of the Executive is more important than even
the Legislature. In modem politics run on parliamentary
democracy the Cabinet attains a position of dominance over
the Legislature. The Executive, therefore, can use the
Legislature as a means of securing changes in the laws which
it desires. It happened in Germany under Hitler. The fact
has been noticed by numerous writers. for example, Wade and
Philips(1), Sir Ivor Jennings(2) , Dawson(3), Keith(4) and
Ramsay Muir(5). Dawson in particular said that a Cabinet is
no longer responsible to the Commons but the Commons has
become instead responsible to the Government. Ivor Jennings
added that if a Government had majority it could always
secure the legislation. The others pointed out that the
position of the Cabinet towards Parliament tends to assume
more or less dictatorial powers and that was why people
blamed Government, this is to say, the Cabinet rather than
Parliament for ineffective and harsh laws.
This is true of our country also regarding administration
and Station. Fortunately, this is avoided at least in so
far as the Fundamental Rights are concerned. Absolute,
arbitrary power in defiance of Fundamental Rights exist
nowhere under our Constitution, not even in the largest
majority. The people’s representatives have, of course,
inalienable and undisputable right to alter, reform or
abolish the Government in any manner they think fit, but the
declarations of the Fundamental Rights of the citizens are
the inalienable rights of the people. Ile extent of the
power of the rulers at any time is, measured by the
Fundamental Rights. It is wrong to think of them as rights
within the Parliament’s giving or taking. Our Constitution
enables an individual to oppose successfully the whole
community and the State and claim his rights. This is
because the Fundamental Rights are I so safe-guarded that
within the limits set by the Constitution they are
inviolate. The Constitution has itself said what protection
has been created round the person and property of the citi-
zens and to what extent this protection may give way to the
general good. it is wrong to invoke the Directive Principles
as if there is some antinomy between them and the
Fundamental Rights. The Directive Principles lay down the
routes of State but such action must avoid the restrictions
stated in the Fundamental Rights. Prof. Anderson (6)
taking the constitutional amendments, as they have been in
our country, considered the Directive principles to be more
potent than the Fundamental
(1) Constitutional Law, 6th Edn. p. 27.

(2) Parliament (1957) pp. 11-12.

(3) Government of Canada (1952) Chapter XIX.
(4) An Introduction to British Constitutional Law (1931) P.
48,
(5) How Britain is Governed P. 5,6.

(6) Changing Law in Developing Countries, pp. 88, 89.

868

Rights. That they are not, is clear when one takes the
Fundamental- Rights. with- the guaranteed remedies. The
Directive Principles are not justiciable but the Fundamental
Rights are’ made justiciable. This gives a judicial control
and check over State action even within the four corners of
the Directive Principles. It cannot be conceived that in
following the Directive Principles the Fundamental Rights
(say for example, the equality clause) can be ignored. If
it is attempted, then . the action is capable of being
struck down. In the same way, if an amendment of the
Constitution is law for the reasons explained by me, such an
amendment is also open to challenge under Art. 32, if it
offends against the Fundamental Rights by abridging or
taking them away. Of course, it is always open to better
Fundamental Rights. A law or amendment of the Constitution
would offend the Fundamental Rights only when it attempts to
abridge or take them away.

The importance of Fundamental Rights in the world of today
cannot be-lost sight of. On December 10, 1948, the General.
Assembly of the United Nations adopted the Universal
Declaration of Human Rights without a dissent. This draft
was made after the Third Committee of the United Nations had
devoted 85 meetings to it. The Declaration represents the
civil, political and religious liberties for which men have
struggled through the centuries and those new social and
economic rights of the Individual which the Nations are
increasingly recognising in their Constitutions. Some of
these were proclaimed during the French Revolution and
areincluded in the declarations of Nations taking pride in
the dignity and liberty of the Individual. They are
epitomized in the Preamble, and more fully expressed in
Parts III and IV of our Constitution. These Declarations
wherever found are intended to give a key to social progress
by envisaging rights to work, to education and to’social
insurance.

The Nations of the world are now in the second stage, where
Covenants are being signed on the-part of the States to
respect such rights. United Nations Human Rights Commission
has worked to produce two drafts-one dealing, with civil and
political rights and the other with economic, social and
cultural rights., The third stage is still in its infancy in
which it is hoped to provide for the enforcement of these
rights on an international basis. The Regional Charter of
the Human Rights under which there is established already a
European Commission of Human Rights to investigate and
report on violations of Human Rights, is a significant step
in that direction. After 1955 the European Commission has
become competent to receive complaints from individuals
although the enforceability of Human Rights on an
international basis is still far from being achieved. If
one compares the Uni
869
versal Declaration with Parts III and IV of our Constitution
one finds remarkable similarity in the two. It is
significant that our Committee on Fundamental Rights was
deliberating when the This Committee of the United Nations
was deliberating on the. Universal Declaration of Human
Rights. Both are manifestos of man’s inviolable and
fundamental freedoms.

While the world is anxious to secure Fundamental Rights in-
ternationally, it is a little surprising that some
intellectuals in our country, whom we may call “classe non
classe” after Hegel, think of the Directive Principles in
our Constitution as if they were superior to Fundamental
Rights. As a modern philosopher(1) said such people ‘do lip
service’ to freedom thinking all the time in terms of social
justice “with ‘freedom’ as a by-product”. Therefore, in.
their scheme of things Fundamental Rights become only an
epitheton ornans. One does not know what they believe in
the communistic millennium of Marx or the individualistic
Utopia of Bastiat. To them an amendment of the Fundamental
Rights is permissible if it can be said to be within a
scheme of a supposed socioeconomic reform, however, much the
danger to liberty, dignity and freedom of the Individual.
There are others who hold to liberty and freedom of the.
Individual under all conditions. Compare the attitude of
Middleton Murray who would have Communism provided “there
was universal freedom of speech, of association, of
elections and of Parliament” To such the liberty and
dignity of the Individual are inviolable. Of course, the
liberty of the individual under our Constitution, though
meant to be fundamental, is subject to such restrictions as
the . needs of society dictate. These are expressly
mentioned in the Constitution itself in the hope that no
further limitations would require to be imposed at any time.
I do not for a moment suggest that the question about
reasonableness, expediency or desirability of the amendments
of the Constitution from a political angle is to be
considered by the courts. But what I do say is that the
possession of the necessary majority does not put ‘any party
above the constitutional limitations implicit in the
Constitution. It is obvious that the Constituent Assembly
in making the Fundamental Rights justiciable was not
justisfied with reliance on the sense of self-restraint or
public opinion(2) on which the majority in Sajjan Singh’s(3)
case does. This is not argument of fear: The question to
ask is : can a party, which enjoys 2/3rds majority today,
before it
(1)Benedetto Croce.

(2)Sir Robert Peel calls it “that great compound of foiiy,
weakness, prejudice, wrong feeling, right feeling, obstinacy
and newspaper paragraphs”

(3)[1965] 1 S.C.R. 933.

CI/67-10
870
loses it, amend Art. 368 in such wise that a simple majority
would be sufficient for the future amendments of the
constitution ? Suppose it did so, would there be any
difference between the constitutional and the Ordinary laws
made thereafter ?

The liberty of the Individual has to be fundamental and it
has been so declared by the people. Parliament today is not
the constituent body as the Constituent Assembly was, but is
a constituted body which must bear true, allegiance to the
Constitution ‘as by law established. To change the
Fundamental part of the Individual’s liberty is a usurpation
of constituent functions be-cause they have been placed
outside the scope of the- power of constituted. Parliament.
It is obvious that Parliament need not now legislate at all.
It has spread the umbrella of Art. 31-B and .has only to
add, a clause that all legislation involving Fundamental
Rights would be deemed to be within that protection
hereafter. Thus the only palladium against legislative
dictatorship may be removed by a 2/3rds majority not only in
praesanti but, defuturo. This can hardly be open to a
constituted Parliament.

Having established, that there is no difference between the
ordinary legislative and the amending processes in so far as
cl.(2) of Aft. 13 is concerned, because both being laws in
their true character, come within the prohibition created,
by that, clause against the State and that the Directive
Principles cannot be invoked to destroy Fundamental Rights.
I proceed now to examine whether the English and Amercan
precedents lay down any principle applicable to amendments
of our Constitution. In, Britain the question whether a
constitutional amendment is valid or not at arise because
the courts are powerless’ Parliamentary Sovereignty under
the English Constitution means that Parliament enjoys the
right to make or unmake any law whatever and no person or
body has any right to question the legislation. The utmost
and absolute despotic power belongs to Parliament. It
“make, confirm, enlarge, restrain, abrogate, repeal, revise
and expand law concerning matters of all possible
denominations”. What Parliament does, no authority on earth
can undo. The The Queen, each House of Parliament the
constituencies and the law courts have in the past claimed
independent legislative powers but these claims are
unfounded. It is impossible to compare the Indian
Parliament with the Brittsh Parliament as the former con-
codedly in the ordinary legislation is subject to judicial
review, both on the ground of competence arising from a
federal structure And the existence of Fundamental Rights.
The question of competence in the matter of amendment of the
Constitution depends upon, firstly, compliance with the
procedure laid down in Art. 368 and, secondly, upon the
question whether,the.process is in
871
any manner restricted by the Fundamental -Rights. Such
questions cannot obviously arise in the British
Parliament(‘).

The example of the Constitution of the United States cannot
also serve any purpose although the greatest amount of
support was sought to be derived from the decisions of the
Supreme Court and the institutional writings in the United
States. The power of amend in the United States
Constitution flows from Art. V. (1). It must be noticed
that the power is clearly not made equal to ordinary
legislative process. One salient point of difference is
that the President is nowhere in’ this scheme because his
negative does not run.(‘) The amendment is thus not of the
same quality as ordinary legislation.

The Supreme Court of the United States has no doubt brushed
aside objections to amendments of the Constitution on the
score of incompetence, but has refrained from giving any
reasons. In the most important of them, which questioned
the 18th Amendment, the Court only stated its conclusions.
After recalling the texts of the Article under which
Amendments may be made and of the 18th Amendment proposed by
the Congress in 1917 and proclaimed as ratified by the
States in 1919, the Court announced :

“4. The prohibition of the manufacture, sale, trans-
portation, importation, and exportation of intoxicating
liquors for beverage purposes, as embodied in the 18th
amendment, Is within the power to amend reserved by Art. 5
of the Constitution.” (emphasis supplied) (4)
One would have very much liked to know why this proposition
was laid down in the terms emphasised above if the effective
exercise of the. power depended upon a particular procedure
which was immaculately followed. The silence of the Court
about its reasons has been noticed in the same judgment by
Mr. Justice
(1) Dicey gives three supposed limitations on the power of
Parliament. Of these one that language has been used in
Acts of Parliament which implies that one Parliament can
make laws which cannot be touched by any subsequent
Parliament, is not true. The best examples are Act of
treaties with Scotland and Ireland but these same Acts have
been amended later. Francis Bacon found this claim to be

-untenable. See Dicey ‘The Law of the Constitution pp. 64,

65.
(2) Article V. The Congress, whenever two-thirds of both
houses shall deem it necessary, shall propose -amendments to
this Constitution, or, on the application of the
legislatures of two-thirds of the several States, shall call
a convention for proposing amendments, which, in either
case, shall be valid to all intents and purposes, as part of
this Constitution, when ratified by the legislatures of
three-fourths of the several States, or by conventions in
three-fourths thereof, as the one or the other mode of
ratification may be proposed by the Congress, provided that
no amendment which may be made prior to the year’ one
thousand eight hundred and eight shall in any manner affect
the first and fourth clauses in the ninth section of the
first article; and that no State, without its consent, shall
be deprived of its equal suffrage in the Senate.”
(3) Hollingsworth v. Virginia 3 Dall. 378.
(4) National Prohibition Cases, 253 U.S. 350.

872

Mckenna. In feser v. Garnett(1) the Court was hardly more
expressive. The only question considered by the Court was
“The first contention is that the power of amendment
conferred by the’ Federal Constitution, and sought to be
exercised, does not dxtend to this Amendment, because of its
character.” (emphasis supplied).

This was repelled by Brandeis, J on behalf of the unanimous
court on the grx)und that the- Amendment was in character
and phraseology similar to the 15th Amendment and was
adopted by following the same method. As the,lsth Amendment
had been accepted for half a century the suggestion that it
was not in accordance with law, but as a war measure
validated by acquiescence was not accepted.
It is significant, however, that at the time of the 18th
Amendment, the arguments were (a) that ‘amendment’ was’
limited to the correction of error in the framing of the
Constitution, (b) Article V did not comprehend the adoption
of additional or supplementary provisions, (c) ordinary
legislation could not be embodied. in the constitutional
amendment, and (d) Congress could not ‘propose amendment
which pared the sovereign power of the States. None of
these at I guin ents was accepted. At the time of the 19th
Amendment, which increased the franchise in the States, the
narrow ground was that a State which had not ratified the
Amendment would be, deprived of its equal suffrage in the
Senate because its representatives in that body would be
persons not of its choosing, i.e. persons,chosen by voters
whom the State itself had not authorised to vote for
Senators. This argument was rejected. However, in Dillion
v. Gloss(2) the Supreme Court held that Congress had the,
power to a time limit for ratification because Art. V
implied that application must be within some reasonable time
after. the proposal”. The fixation of 7 years was held by
the Court to be reasonable.

In 1939 came the case of Coleman v. Miller(3) which dealt
with the Child Labour Amendment. Such a law was earlier re-
jected by the Kansas Leizislature. Later the State ratified
the amendment after a lapse of 13 years by the casting vote
of the Lt. Governor. Mandamus was asked against the
Secretary of Kansas Senate to erase the endorsement of
ratification from its record and it was denied. The Supreme
Court of Kansas refused to review this denial on certiorari.
The Supreme Court of the United States in an opinion, in
which not more than 4 Justices
(1) 258-U.S. 130. (2)256 U.S. 368.

(3) 307 U.S. 443.

873

took any particular view,. declined to interfere. Majority
affirmed the decision of Supreme Court of Kansas. Four
Justices considered that the question was political from
start to finish and three Justices that the previous
rejection of the law and the extraordinary time taken to
ratify were political questions.

Although the Supreme Court has scrupulously refrained from
passing on the ambit of Art. V it has nowhere said that it
will not take jurisdiction in any case involving the
amending process. (1) In Hollingsworth v. Virginia(2) the
supreme Court assumed that the question was legal. The
Attorney General did not even raise an objection. In Luther
v. Borden($) the matter was finally held to be political
which opinion prevailed unimpaired ’till some doubts have
arisen after Baker v. Carr(4). In the case the Court
remarked-

“We conclude…… that the non-justiciability
of claims resting on the guarantee clause
which arises from the embodiment of questions
that were thought ‘Political’ can have no
bearing upon the justiciability of the, equal
protection claim presented in this case……
We ernphasise that it is the involvement in
guarantee clause claims of the elements
thought to define “political questions” and no
other feature, which could render them non-
justiciable. specifically, We have said that
such claims are not held non-justiciable
because they touch matters of State
governmental Organisation.

It would appear that the Equal Protection Clause was held to
supply a guide for examination of apportionment methods
better than the Guarantee Clause.

Although there is no clear pronouncement, a great contro-
versy exists whether questions of substance can ever come
before the Court and whether there are any implied
limitations upon the amendatory Power. In the cases above
noted, the other articles (particularly the Bill of Rights)
were not read as limitations and no limitation outside the
amending clause was implied. In the two cases inwhich the
express limitation of Equal suffrage Clause was involved the
Court did not enter the question. Thus the 15th and, on its
strength, the 19th Amendments were upheld. In Coleman v.
Miller(5) the political question doctrine brought the
support of only four Justices and in Baker v. Carr(4) the
Federal, Courts were held to have jurisdiction to scrutinise
the fairness of legislative apportionment, under the 14th
Amendment and to take steps to assure that serious
inequities were wiped out.. The
(1) See Rottschaeffer: Handbook of American Constitutional
Law (1939) pp. 397, 398, though the author’s opinion is that
it will deny jurisdiction.

(2) 3 Dall. 378.

(3) 12 L. Ed. 58.

(4) 369 U.S. 186.

(5) 307 U. S. 443
874
courts have thus entered the political thicket’.The question
of delimitation of constituencies cannot, of, course, arise
before courts under our Constitution because of Art. 329.
Baker v. Carr(1) makes the Court sit in judgement over the
possession and distribution of politcal power which is an
essential part of a Constitution. The magical formula of
“political questions” is losing ground and it is to be hoped
that a change may be Soon. coming. Many of the attacks on
the amendments were the result of a misunderstanding that
the Constitution Was a compact between States and that the
allocation of powers was not to be changed at all. This was
finally decided by Texas v. White (2) as far back as 1869.
The main question of implied limitations has evoked a spate
of writings. Bryce(s), Weaver(4), Mathews(5), Burdick(6),
Willoughby(7), Willis(8), Rottshaefer(9), Orfield(10) (to
name only a few) are of the opinion that there are no,
implied limitations, although, as Cooley points out, “it is
sometimes expressly declared-what indeed is implied without
the declaration that everything in the declaration of rights
contained is excepted out of the general powers of
Government, and all laws contrary thereto shall be
void(11).” Ex-press checks there are only three. Two
temporary checks were operative till 1808 and dealt with
interference with importation of slaves and the levying of a
direct tax without apportionment among then States according
to population. Permanent check that now remains is equality
of representation of States in the Senate. Some writers
suggest that this, check may also be-removed in two moves.
By the- first the Article can be, amended and by the second
the equality removed. When this happens it will be seen
whether the Supreme Court invokes any doctrine such as
achieving. indirectly what cannot be done directly.
It will, of course, be completely out of place in a judgment
to discuss the. views of the several writers and so I shall
confine myself to the observation of Orfield to whom again
and again counsel for the State turned either for support or
inspiration. Accord. ing to him, there are’ no implied
limitations unless the Courts adopt
(1) 369 U.S. 186.

(2) Wall.700.

(3) The American Commonwealth Vol. I.

(4) Constitutional law and its Administration (1946).
(5) American Constitutional System (2nd Edn.) p. 43-45.
(6)The Law of the American Constitution (7th Imp.) p. 45.
(7) Tagore Law Lectures (1924).

(8)constitutionaI Law of United States (1936).
(9) Handbook of American Constitutional Law.
(10)The Amending of the Federal Constitution
(11)Constitutional Limitations Vol. I, 8th Edn. pp. 95,

96.
875
that view and therefore no limitations on the substance of
the amendments except the Equality Clause. His view is that
when Congress is in the amending process, it is not
legislating but exercising a peculiar power bestowed by Art.
V. I have already shown that under our Constitution the
amending process is a legislative process, the only
difference being a special majority and the existence of
Art. 13(2). Orfield brushes aside the argument that this
would destroy the very concept of the Union which, as Chief
Justice. Marshall had said, was indestructible. Orfield
faces boldly the question whether the whole Constitution can
be overthrown by an amendment and answers yes. But he says
that the amendment must not be in violation of the Equality
Clause. This seems to be a great concession. He makes this
exception but Munro(-‘), who finds it difficult to conceive
of an unamendable constitution suggests that it should be
possible to begin with that clause and then the door to
amendments would be wide open. Of course, the Supreme,
Court has not yet faced an amendment of this. character and
it has not yet denied jurisdiction to itself. In the.
United States the Constitution works because, as observed by
Willis, the Supreme Court is allowed to do “‘the work of
remolding the Constitution to keep it abreast with new
conditions and new times, and to allow the agencies
expressly endowed with the; amending process to act only in
extraordinary emergencies or when, the general opinion
disagrees with the opinion of the Supreme Court.” In our
country amendments, so far have bean made only with the
object of negativing the Supreme Court,decisions, but more
of it later.

I have referred to Orfield although there are greater names
than his expounding the same views. I have refrained from
referring to the opposite view which in the words of
Willoughby has been “strenuously argued by reputable
writers” although Willis discourteously referred to them in
his book. My reason for not doing so is plainly this. The
process of amendment in the United States is clearly not a
legislative process and there is no provision like Art. 13
(2) under which “laws” abridging or taking away Fundamental
Rights can be declared void. Our liberal Constitution has
given to the Individual all that he should have-freedom of
speech, of association, of assembly, of religion, of motion
and locomotion, of property and trade and profession. In
addition it has made the State incapable of abridging or
taking away these rights to the extent guaranteed, and has
itself shown how far the enjoyment of those rights can be
curtailed. It; has given a guaranteed right ‘to the person
affected to move the Court.-, I-le guarantee is worthless if
the rights are capable of being taken away. This makes our
Constitution unique and the American precedents cannot be of
much assistance.

(1) The Govenment of the United States (5th Edn.) p. 77.

876

The Advocate General of Madras relied upon Vedel.(1)
According to Vedel, a prohibition in the Constitution
against its own amendment has a political but not juridical
value, and from the juridical point of view, a declaration
of absolute constitutional immutability cannot be imagined.
The constituent power being supreme, the State cannot be
fettered even by itself. He notices, however, that the
Constitution of 1791 limited the power of amendment
(revision) for a certain time and that of 1875 prohibited
the alteration of the Republican form of Govermment. He
thinks that this hindrance can be removed by a two step
amendment. He concludes that the constituent of today
cannot bind the nation of tomorrow and no Constitution can
prohibit its amend-

Of course, the French have experimented with over a dozen
Constitutions, all very much alike, while the British have
slowly changed their entire structure from a monarchical
executive to an executive from Parliament and have reduced
the power of the House of Lords. Cambell-Bannerman former
Prime Minister of England summed up the difference to
Ambassador M. de Fleurian thus :

“…. Quand nous faisons une Revolution, nous
ne ditruisons
pas notre maison, nous en conservons avec soin
la facade, et, derriere cette facade, nous
reconstruisons une nouvelle maison. Vous,
Francais, agissez autrement; vous jetez bas le
vieil edifice et vous reconstruisez la mime
maison avec une autre facade et sous un nom
different.” (When we make a Revolution we do
not destroy an house, we save with care the
facade and behind construct a new house. You,
Frenchmen, act differently. You throw down
the old edifice and you reconstruct the same
house with a different facade and under a
different name).

M.de Fleurian agreed that there was a lot of truth in it
(ll ya du vrai dans cette boutade) (2).

But of course to a Frenchman brought up in a legal system in
which the Courts do not declare even an ordinary statute to
be invalid, the idea of the unconstitutionality of a
constitutional amendment does not even occur. France and
Belgium have created no machinery for questioning
legislation and rely on moral and political sanctions. Even
an English lawyer and less so an American lawyer find it
difficult to understand how the legality of an amendment of
the Constitution can ever be questioned. It
(1) Mannual Elementaire da Droil Constitutional (Sirey) p..

117.
(2) Recounted by M. de Fleuriau in the Preface to J. Magnan
de Bornier, L’Empire Britannique, son evolution politique
et constitutionnelle p. 6, quoted in Wheare: The Statute of
Westminster and Dominion status, P. 9-10.

877

appears to them that the procedure for the amendment being
gone through there is no one to question and what emerges is
the Constitution as valid as the old Constitution and just
as binding. The matter, however, has to be looked at in
this way. Where the Constitution is overthrown and the
Courts lose their position under the old Constitution, they
may not be able to pass on the validity of the new
Constitution. This is the, result of a revolution pure and
simple. Where the new Constitution is not accepted and the
people have not acquiesced in the change and the courts
under the old Constitution function, the courts can declare
the new Constitution to be void. Perhaps even when the
people acquiesce and a new Government comes into being, the
courts may still declare the new Constitution to be invalid
but only if moved to do so. It is only when the courts
begin to function under the new Constitution that they
cannot consider the vires of that Constitution because then
they owe their existence to it. I agree with Or field in
these observations taken from his book. He, however, does
not include amendments of the Constitution in these remarks
and expressly omits them. His opinion seems to indicate
that in the case of amendments courts are completely free to
see that the prescribed constitutional mode, of alteration
is complied with and the alteration is within the permissive
limits to which the Constitution wishes the amendments to
go. This is true of all amendments but particularly of an
amendment seeking to repeal the courts’ decision and being
small in dimension, leaves the courts free to consider its
validity. The courts derive the power from the existing
terms of the Constitution and the amendment fails if it
seeks to overbear some existing restriction on legislation.
What I have said does not mean that Fundamental Rights are
not subject to change or modification. In the most
inalienable of such rights a distinction must be made
between possession of a right and its exercise. The first
is fixed and the latter controlled by justice and necessity.
Take for example Art. 21 :

“No person shall be deprived of his life or
personal liberty except according to procedure
established by law”.

Of all the rights, the right to one’s life, is the most
valuable. This article of the Constitution, therefore,
makes. the right fundamental. But the inalienable right is
curtailed by a murderer’s conduct as viewed under law. The
deprivation, when it takes place, is not of the right which
was immutable but of the continued exercise of the right.
Take a Directive Principle which is not enforceable at law
but where the same result is reached. The right to employ-
ment is a directive principle. Some countries even view it
as a Fundamental Right. The exercise, however, of that
right must depend upon the capacity of Society to afford
employment to all
878
and sundry. The possession of this right cannot be confused
with its exercise. One right here is positive and can be
enforced although its, exercise can be curtailed or taken
away, the other is a right which, the State must try to give
but which cannot be enforced. The Constitution permits a
curtailment of the exercise of most of the Fundamental
Rights by stating the limits of that curtailment. But this
power does not permit the, State itself, to take away or
abridge the right beyond the limits set by the Constitution.
It must also be remembered that the rights of one%
individual are often opposed by the rights of another
individual and thus also become limitative. The
Constitution in this way” permits the Fundamental Rights to
be controlled in their exercise but prohibits their erasure.
It is argued that such approach makes Society static and
robs the State of its sovereignty. It is submitted that it
leaves revolution as the holy alternative if change is
necessary. This is not right. The whole Constitution is
open to amendment only two dozen articles are outside the
reach of Art. 368. That too because the Constitution has
made them fundamental. What is being suggested by the
counsel or the State is itself a revolution, because as
things are that method of,amendment is illegal. There is a
legal method. Parliament must act in a different way reach
the Fundamental Rights. The State must reproduce the power
which it has chosen to put under a restraint. Just as the
French or the Japanese,etc. cannot change the articles of
their Constitution which are, made free, from the power of
amendment and’ must call a convention or a constituent body,
so also we’ India cannot abridge or take away the
Fundamental Rights by the ordinary amending process.
Parliament must amend Art. 369 to convoke another
Constituent Assembly pass a law under item 97 of the First
List of Schedule VII to call a Constituent Assembly and then
that assembly may be able to abridge or take away the
Fundamental Rights if desired. It cannot be done otherwise.
The majority in Sajjan Singh’s case(1) suggested bringing
Art. 32 under the Proviso to improve protection to the
Fundamental Rights. Article 32 does not stand in need of
this Protection. To abridge or take away that article (and
the same is true of all other Fundamental Rights) a
constituent body and not a constituted body is required.
Parliament today is a constituted body with powers of
legislation which include amendments of the Constitution by
a special majority but only so far as Art. 13 (2) allows.
To bring into existence a constituent body is not impossible
as, I had ventured to suggest during the hearing and which I
have now more fully explained here.It may be said that. this
is not necessary because Art. 368 can be amended by
Parliament to confer on itself constituent powers over the
Fundamental Rights. This would he wrong and against- Art.
13 (2). Parliament cannot. increase its
(1) [1965] 1 S.C.R. 933.

879

powers in this way and do indirectly which it is intended
not to de. directly. The State does not lose its
sovereignty. but as it has chosen. to create, self-imposed
restrictions through one constituent body those restrictions
cannot be ignored by a constituted body which makes laws.
Laws so made can affect those parts of the Constitution
which are outside the restriction in Art. 13 (2) but any’law
(legislative or mendatory) passed by such a body must
conform to that article. To be able to abridge, or take
away the Fundamental Rights which give so many assurances
and guarantees a fresh Constituent Assembly must be,
convoked. Without such action the protection of the
Fundamental Rights must remain immutable and any attempt to
abridge or take them away in any other way must be regarded
as revolutionary.

I shall now consider the amendments of the Fundamental
Rights made since the adoption of the Constitution, with a
view to illustrating my meaning. Part III is divided under
different headings. They are (a), General (b) Right to
Eqility (c) Right to Freedom (d) Right against exploitation

(e) Right to Freedom of Religion (f) Cultural and
Educational Rights (g) Right to Property (h) Right to
Constitutional Remedies. I shall first deal with amendments
of topics other than the topic (g)- Right to Property. ‘The
articles which are amended in the past are Art 15 & and 19
by the 1st Amendment (18th June 1951) and Art, 16 by the 7th
Amendment (19th October 1956). The 16th Amendment added the
words “the sovereignty and integrity of India to some
clauses. As that does not abridge or take away any
Fundamental Right, I shall not refer to the 16th Amendment
hereafter. That Amendment was valid. The changes so made
may be summarized. In Art. 15, which deals with.
prohibition or discrimination on the ground of religion,
race, caste, sex or place of birth, clause (3) allowed the
State to make special provision for women and children. A
new clause was added which reads:

“(4) Nothing in this article or in clause (2)
of article 29 shall prevent the State from
making any special provision for the
advancement of any socially and educationally
backward classes of citizens or for the
Scheduled Castes and the Scheduled Tribes”.

It is argued by counsel for the State that by lifting the
ban to make special- provision for backward classes of
citizens, there is discrimination against the higher
classes. This is the view which classes in a privileged
position who had discriminated against the backward ,classes
for centuries, might indeed take. But I cannot accept this
contention. The Constitution is intended to secure to all
citizens “Justice, social, economic and political and
Equality of status and opportunity” (vide the Preamble) and
the Directive Principles include Art. 38 which provides:

880

.lm15
“38 The State shall strive to promote the welfare of the
people by securing and protecting as effectively as it may a
social order in which justice, social, economic and
political, shall inform all the institutions of the national
life.”

To remove the effect of centuries of discriminatory
treatment and to raise the down-trodden to an equal status
cannot be regarded ,as discriminatory against any one. It
is no doubt true that in State of Madras v.. Champakam(1)
the reservation of seats for Backward Classes, Scheduled
Castes and Tribes in public educational institutions was
considered invalid. Articles 16(4) and 340 had already
provided for special treatment for these backward ,classes
and Art. 46 had provided that the State shall promote, with
special care their educational and economic interests. With
all ,due respects the question of discrimination hardly
arose because in view of these provisions any reasonable
attempt to raise the status of the backward classes could
have been upheld on the principle of classification. In any
event, the inclusion of this clause to Art. 16 does not
abridge or take away any one’s Fundamental Rights unless the
view be taken that the backward classes for ever must remain
backward.

By the First Amendment the second and the sixth clauses of
Art. 19 were also amended. The original cl. (2) was
substituted by a new clause and certain words were added in
clause (6). The changes may be seen by comparing the
unamended and the amended clauses side by side :
“19( 1) All citizens shall have the right-

(a) to freedom of speech and expression;

(2) (Before Amendment) (After Amendment)
Nothing in sub-clause (a) of clause (1), Nothing in sub-
clause (a) of clause (1)shall affect the operation of any
existing law in so far as it relates to, or prevent the
State from making any law relating to libel, slander,
defamation, contempt of Court or any matter which offends
against decency or morality or which undermines the security
or tends to overthrow, the State. shall affect the operation
of any existing law, or prevent the State from making any
law. in so far as such law imposes reasonable restrictions
on the exercise of the right conferred by the said sub-
clause in the interest of the… security of the
State, friendly relations with foreign States, public order,
decency or morality, or in relation to contempt of court,
defamation or incitement to an offence,
The amendment was necessary because in Romesh Thapar v State
of Madras(2) it was held that disturbances of public
tranquallity did not come within the expression “undermines
the secu-

(1)[1951]S.C.R.525.

(2) [1950] S.C.R. 594.

881

rity of the State”. Later the Supreme Court itself observed
in the State of Bihar v. Shailabala Devi(1) that this Court
did not intend to lay down that an offence against public
order could not in any case come within that expression.
The changes related to (a) “friendly relations with foreign
States”, (b) “public order” and (c) “incitement to an
offence” and the words .”undermines the security of the
State or tends to, overthrow the State”. were replaced by
the words “in the interests of the security of the State”.
This change could be made in view of the existing provisions
of the clause as the later decision of this Court above
cited ‘clearly show that “public order” and “incitement to
offence” were already comprehended. The amendment was
within the permissible limits as it did not abridge or take
away any Fundamental Right.

The Amending Act passed by Parliament also included a sub-
section which read
“(2) No law in force in the territory of
India, immediately before the commencement of
the Constitution which is consistent with the
provisions of article 19 of the Constitution
as amended by sub-section (1) of this section
shall be deemed to be void, or ever to have
become void, on the ground only that being a
law which takes away or abridges the right
conferred by sub-clause (a) of clause ( I ) of
the said article, its operation was not saved
by clause (2) of that article as originally
enacted.

Explanation.-In this sub-section, the
expression “law in force” has the same meaning
as in clause (1) of article 1 3 of this
Constitution”.

This sub-section was not included in the Constitution. That
device was followed in respect of certain State statutes
dealing with property rights by including them in a now
Schedule. It did not then occur to Parliament that the laws
could be placed. under a special umbrella of constitutional
protection. Perhaps it was not considered’ necessary
because Art. 19(2) was retrospectively changed, and the,
enactment of this sub-section was an ordinary legislative
action. If the amendment had failed, the second subsection
of section 3 would not have availed at all.

Tuming now to clause (6), we may read the original and the
amended clause side by side
“19(1) All citizens shall have the right=

(g) to practise any profession, or to carry on any
occupation, trade or business.

(1) [1952] S.C.R. 654.

882

(6) (Before, Amendment)
Nothing, in sub-clause (g) of the said clause shall affect
the operation of any existing law in so far as it imposes,
or prevent the State from making any law imposing, in the
interests of the general public, reasonable restrictions on
the exercise of the right conferred by the said sub-clause,
and, in particular nothing in the said sub-clause, shall
affect the operation of any existing law in so far as it
prescribes or empowers any authority to prescribe, or
prevent the State from making any law prescribing or
empowering any authority to prescribe, the professional or
technical qualifications necessary for practising any
profession or carrying on any occupation, trade or business.
(After Amendment)
Nothing in sub-clause (g) of the said clause shall affect
the operation of any existing law in so far as it imposes,
or prevent the State from making any law imposing, in the
interests of the general public, reasonable restrictions on
the exercise of the right conferred by the said sub-clause,
and, in particular, nothing in the said sub-clause, shall
affect the operation of any existing law in so far as it
relates to, or prevent the State from making any law
relating to,-

(i)the professional or technical qualifications necessary
for practising any profession or carrying on any occupation,
trade or business, or

(ii)the carrying on by the State, or a corporation owned or
controlled by the State, of any trade, business, industry or
service, whether to the exclusion, complete or partial, of
citizens or otherwise,
The first change is in the verbiage and is not one of
substance. It -only removes some unnecessary words. The
new sub-clause is innocuous except where it provides for the
exclusion of citizens. It enables nationalisation of
industries and trade. Sub-clause (g) (to the generality of
which the original clause (6) created some exceptions)
allowed the State to make laws imposing, in the interests of
the general public, reasonable restrictions on the exercise
of the right conferred by the sub-clause. A law creating
restrictions can, of course, be made outside the
Constitution or inside it. If it was considered that this
right in the state was required in the interests of the
general public, then the exercise of the right to practise
profession or to carry on an occupation, trade or business
could be suitably curtailed. It cannot be said that
nationalisation is never in the interest of the general
public. This amendment was thus within the provision for
restricting the exercise of the Fundamental Right in sub-cl.

(g) and was perfectly in order.

The Seventh Amendment introduced certain words in Art. 16
(3). ‘no clauses may be, compared:

” 16.

(3) (Before Amendment)
Nothing in this article shall prevent Parliament from
making any law prescribing, in regard to a class or classes
of employment or appointment to an office under any State
specified in the First Schedule or any local or other
authority within its territory, any requirement as to
residence within the ‘State prior to such employment or
appointment.

(After Amendment)
Nothing in this article shall prevent Parliament from
making any law prescribing, in regard to a class or classes
of employment or appointment to an office under the
Government of, or any local authority within, a State or
Union territory, any requirement as to residence within that
State or Union territory prior to such employment or
appointment.”

883

The change, is necessary to include a reference to Union
territory. It has no breaking upon Fundamental Rights.,
and, neither abridges nor, takes away any of them. In the
result none of the, amendments, of the article. in parts
other than that dealing with Right to property is, outside
the amending process because Art. 13(2) is in no manner
breached.

This brings me, to the main question in this case,, It is
whether the amendments of the part Right to Property in
Part, III of the Constitution were legally made or not. To
understand this part of the case I must first begin by
discussing what property rights mean and how they were
safeguarded by the Constitution as it was originally framed.
“Right to Property”in Part III was originally the subject of
one article, namely, Art. 31. Today there are three
articles 3 1, 3 1 A and 31-B and the Ninth Schedule. The
original thirty-first article read:

“31 Compulsory acquisition of property.

(1) Nov person shall be deprived of his property save by
authority of law.

(2) ‘No property, movable or immovable, including any
interest in or in any company owning, any commercial or
industrial undertaking, shall be taken possession of or
acquired for public purposes under any law authorising the
taking of such possession or such acquisition, unless the
law provides for compensation for the property taken
possession of or acquired and either fixes the amount of the
compensation, or specifies the principle on which, and the
manner. in which, the compensation is, to be determined and
given.

No such law as is referred to in clause. (2) made by the
Legislature of the State shall have effect unless such law,
having been reserved for the consideration of the President,
has received his assent.

(4) If any Bill pending at the commencement of this
Constitution in the Legislature of a State has, ‘after it
has been passed by such Legislature, been reserved for the
consideration of the President and has received his assent,
then, notwithstanding anything in this 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).

(5) Nothing in clause(2) shall affect-

(a) the provisions of any existing law other
than a law to which the provisions of clause
(6) apply,.or
884

(b) the provisions of any law which the
State may hereafter make-

(i) for the ,purpose of imposing or levying
any tax or penalty, or

(ii) for the promotion of public health or
the prevention of danger to life or property,
or

(iii) in pursuance of any agreement entered
into between the Government of the Dominion of
India or the Government of India and the
Government of . any other country, or
otherwise, with respect to property declared
by law to be evacuee property.

(6) Any law of the State enacted not more
than eighteen months before the commencement
of this Constitution may within three months
from such commencement be submitted to the
President for his certification; and
thereupon, if the President by public
notification so certifies, it shall not be
called in question in any court on the ground
that it contravenes the provisions of clause
(2) of this article or has contravened the
provisions of sub-section (2) of section 299
of the Government of India, Act, 1935″.

The provisions of this article are intended to
be read with Art. 19(1) (f) which reads
“19(1) All citizens shall have the right-

(f) to acquire, hold and dispose of
property”.

Article 19 1 ) (f ) ‘is subject to clause (6) which I have
already set out elsewhere and considered. Ownership and
exchange of property are thus recognised by the article.
The word “property” is is not defined and I shall presently
consider what may be included in ‘property’. Whatever the
nature of property, it is clear that by the first clause of
Art. 3 1 the right to property may be taken away under
authority of law. This was subject to one condition under
the original Art. 3 1, namely, that the law must either fix
the compensation for the deprivation or specify the
principles on which and the manner in which compensation was
to, be determined and given. This was the heart of the
institution ‘of property as understood by the Constituent
Assembly. The rest of the article only gave constitutional
support against the second clause, to legislation already on
foot in the States. This created a Fundamental Right in
property. The question may now be
885,
asked,:why- was it necessary to make such a Fundamental
Right at all ?

There is no natural right in property and as Burke said in
his Reflections, Government is not made in virtue of natural
rights, which may and do exist in total independence of it.
Natural rights embrace activity outside the status of
citizen. Legal rights are required for free existence as a
social being and the State undertakes to protect them.
Fundamental Rights are those rights which the State enforces
against itself. Looking at the matter briefly but
historically, it may be said that the Greeks were not aware
of these distinctions for as Gierke(1) points out they did
not distinguish between personality as a citizen and
personality as a human being. For them the Individual was
merged in the citizen and the citizen in the State. There
was personal liberty and private law but there was no sharp
division between the different kinds of laws. The Romans
evolved this gradually not when the Roman Republic existed,
but when the notion of a Fiscus developed in the Empire And
the legal personality of the Individual was separated from
his membership of the State. It was then that the State
began to recognize the rights of the Individual in his
dealings with the State. It was Cicero(2) who was the first
to declare that the’ primary duty of the Governor of a State
was to secure to each individual in the possession of his
property. Here we may see a recognition of the ownership of
property as a Fundamental Right. This idea wasso engrained
in early social philosophy that we find Locke opining in his
Civil Government’ (Ch. 7) that “Government has no other end
but the preservation of property”. The concepts of liberty,
equality and religious freedom were well-known. To them was
added the concept of property rights. Later the list
included “equalitas, libertas ius securitatis, ius
defensionis and ius puniendi. The concept of property right
gained further support from Bentham and Spencer and Kant and
Hegel(3). The term property in its pristine meaning
embraced only land but it soon came to mean much more.
According to Noyes(4)_
“Property is any protected right or bundle of
rights (interest or thing) with direct, or
indirect regard to any external object (i.e.
other than the person himself) which is
material or quasi material (i.e. a protected
,process) and which the then and there
Organisation of Society permits to be either
private or public, which is connoted by the
legal concepts of occupying, possessing or,
using”.

(1) Das Doutscheg Genossenschaftrecht (III, 10).
(2) De Off. (The Offices) It Ch. XXI (Everyman) p. 105.
(3) W. Friedman:Legal Theory (4th Edn.) see pp. 373-376.
(4) The Institution of Property (1936) p. 436.
L3Sup CI/67-11
886
The right is enforced by excluding entry or interference by
a per. son not legally entitled. The position of the State
vis a vis the individual is the subject of Arts. 19 and 31,
31-A and 31-B.

Now in the enjoyment, the ultimate right may be an interest
which is connected to the object through a series of
intermediaries in which each ‘holder’ from the last to the
first ‘holds of’ ‘the holder’ before him. Time was when
there was a lot of ‘free property’ which was open for
appropriation. As Noyes(‘) puts it, “all physical
manifestations capable of being detected, localised and
identified” can be the objects of property. One exception
now made by all civilized nations is that humanbeings are no
longer appropriable. If any free property was available
then it could be brought into possession and ownership by
mere taking. It has been very aptly said that all private
property is a system of monopolies and the right to
monopolise lies at the foundation of the institution of
property. Pound(-) in classifying right in rem puts private
property along with personal integrity [right against injury
to life, body and health (bodily or mental), personal
liberty (free motion and locomotion)], Society and control
of one’s family and dependents. An extremely valuable
definition of ownership is to be found in the Restatement of
the Law of Property where it is said :

“It is the totality of rights as to any specific objects
which are accorded by law, at any time and place, after
deducting social reservations”.

This is the core from which some rights may be detached but
to which they must return when liberated.

The right to property in its primordial meaning involved the
acquisition, of ‘a free object by -possession and conversion
of this possession into ownership by the protection of State
or the ability to exclude interference. As the notion of a
State grew, the right of property was strong or we according
to the force of political opinion backing it or the
legislative support of the State. The English considered
the right as the, foundation of society. Blackstone(&)
explained it on religious; and social ground% claiming
universality for it and called it the right of the English
people. William’ Paley(4),although he thought the
institution paradoxical and unnatural found it full of
advantage and Mackintosh in his famous diatribe against the
French Revolution described it as the “sheet-anchorof
society”. This in”stitution’ appeared in the Magna Carta,
in the American Declaration of Independence and the French
Declaration of Rights of Man. Later we find it in many
(1) The Institution of Property (1936)p. 438.
(2) Readings; p. 420.

3) Commentaries.

(4) Moral Philosophy.

887

Constitutions described as Fundamental, general and guaran-
teed(1).

Our Constitution accepted the theory that Right of Property
is a fundamental right. In my opinion it was an error to
place it in that category. Like the original Art. 16 of the
Draft Bill of the Constitution which assured freedom of
trade, commerce and intercourse within the territory of
India as a fundamental right but was later removed, the
right of property should have been placed in a different
chapter. Of all the fundamental rights it is the weakest.
Even in the most democratic of Constitutions, (namely, the
West German Constitution of 1949) there was a provision that
lands, minerals and means of production might be socialised
or subjected to control. Art. 31, if it contemplated
socialization in the same way in India should not have
insisted so plainly upon payment of compensation. Several
speakers warned Pandit Nehru and others of the danger of the
second clause of Art. 31, but it seems that the Constituent
Assembly was quite content that under it the Judiciary would
have no say in the matter of compensation. Perhaps the dead
hand of s. 299 of the Constitution Act of 1935 was upon the
Constituent Assembly. Ignored were the resolutions passed
by the National Planning Committee of the Congress (1941)
which had advocated the co-operative principle for
exploitation of land, the Resolution of 1947 that land with
its mineral resources and all other means of production as
well as distribution and exchange must belong to and be
regulated by the Community, and the warning of Mahatma
Gandhi that if compensation had to be paid we would have to
rob Peter to pay Paul(2) In the Constituent Assembly, the
Congress (Which wielded the majority then, as it does today)
was satisfied with the Reprt of the Congress Agrarian
Reforms Committee 1949 which declared itself in favour of
the elimination of all intermediaries between the State and
the tiller and imposition of prohibition against subletting.
The Abolition Bills were the result. Obviously the Sardar
Patel Committee on Fundamental Rights was not prepared to go
far. In the debates that followed, many amendments and
suggestions to alter the draft article protecting property,
failed. The attitude was summed up by Sardar Patel. He
conceded that land would be required for public purposes but
hopefully added : “not only land but so many other things
may have to be acquired. And the State will acquire them
after paying compensation and not expropriate thenm”. (3)
(1) Under the Constitution of Norway the rights (Odels and
Asaete rights) cannot be abolished but if the State requires
the owner must surrender the property and he is compensated.
(2) Gandhi : Constituent Assembly Debates Vol. IX pp.
1204-06.

(3) Patel : Constituent Assembly Debates Vol. I p. 517.

888

What was then the theory about Right- to Property accepted
by the Constituent Assembly ? Again I can only describe it
historically. Grotius(1) had treated the right as acquired
right (ius quaesitum) and ownership (dominium) as either
serving individual interests (vulgare) or for the public
good (eminens). According to him, the acquired right had to
give way to eminent domain (ex vi auper-eminentis dominii)
but there must be public interest (publicautilitas) and if
possible compensation. In– the social contract theory
also . the contract included protection of property with
recognition of the power of the ruler to act in the public
interest and emergency. Our constitutional theory treated
property rights as inviolable except through law for public
good and on payment of compensation. Our Constitution saw
the matter in the way of Grotius but overlooked the
possibility that just compensation may. not be possible. It
follows almost literally the German jurist Ulrich Zasius
(except in one respect) : Princeps non potest auferee mihi
rem mean sive iure gentium, sive civile sit facta mea.
All would, have been well if the Courts had construed
Article 31 differently. However, the decisions of the High
Courts and the Supreme Court, interpreting and expounding
this philosophy took a different view of compensation. I
shall refer only to some of them., First the Patna High
Court in. Kameshwar v. Bihar(2) applied Art. 14 to strike
down the Reforms Act in Bihar holding it to be
discriminatory. This need not have occasioned an amendment
because the matter could have been righted, as indeed it
wag, by,an appeal to the Supreme Court [see State of Bihar
v. Kameshwar(3)].The Constitution (First Amendment) Act,
1951 followed. It left Art. 31 intact but added two fresh
articles, Arts. 31-A and 31-B which are respectively headed
“saving of laws providing for acquisition of estates etc.”
and “Validation of certain Acts and Regulations” and added a
schedule (Ninth) to be read with Art 31-B naming thirteen
Acts of the State Legislatures. Article 31-A was deemed
always to have been inserted and Art. 31-B wiped out
retrospectively all decisions of the courts which had.
declared any of the scheduled Acts to be invalid. The texts
of these new articles may now be seen:

“31A. Saving of laws providing for
acquisition of estates, etc.-

(1) Notwithstanding anything in foregoing
provisions of this Part, no law providing for
the acquisition by the State of any estate or
of any rights therein or for
(1) Grotius : De jure Belli ac Pacis. 11 c. 2
2 (5)6. 1 c. I 6 and II c.

	      14    7 and 8.
	      (2)   A.L.R. 1951 Patna 91.
	      (3)   [1952] S.C.R. 889.
	      889

the extinguishment or modification of any such
rights shall be deemed to be void on the:

ground that it is consistent with, or takes
away or abridges any of the rights conferred
by, any provisions of this Part
Provided that where such law is a law made by
the Legislature of a State, the provisions of
this article shall not apply thereto unless
such law, having been reserved for the
consideration of the President, has received
his assent.

(2) In this article,

(a) 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;

(b) the expression “right” in relation to an
estate shall include ‘any rights vesting in a
proprietor, sub-proprietor, tenure-holder or
other intermediary and any rights or
privileges in respect of land revenue.”

“31-B. Validation of certain Acts and
Regulations.

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

Article 31-A has been a Protean article. It has changed its
face many times. Article 31-B has remained the same till
today but the Ninth Schedule has grown.. The Constitution
(Fourth Amendment) Act, 1955, took the number of the
Scheduled statutes to 20 and the Constitution (Seventeenth
Amendment) Act, 1964 to 64 and a so-called explanation which
saved the application of the Proviso in Art. 31-A, was also
added. The device [approved by Sankari Prasad’s case(1)]
was,found so
(1) [1952] 1 S.C.R. 89.

890

attractive that many more Acts were sought to be included
but were dropped on second thoughts. Even so, one wonders
how the Railway Companies (Emergency Provisions) Act, 1951,
The West Bengal Land Development and Planning Act and some
others could have been thought of in this connection. By
this device, which can be extended easily to other spheres,
the Fundamental Rights can be completely emasculated by a
2/3 majority, even though they cannot be touched in the
ordinary way by a unanimousvote of the same body of men!
The State Legislatures may drive a coach and pair through
the Fundamental Rights and the Parliament by 2/3 majority
will then put them outside the jurisdiction of the courts.
Was it really intended that the restriction against the
State in Arts. 13(2) might be overcome by the two agencies
acting hand in hand ?

Article 3 1 A dealt with the acquisition by the State of
an .estate’ or of any rights therein or the extinguishment
or modification of any such rights. A law of the State
could do these with the President’s assent, although,it took
away or abridged any of the rights conferred by any
provisions of Part Ill. The words ‘estate’ and ‘rights in
relation to an estate’ were defined. The constitutional
amendment was challenged in Sankari Prasad’s case(1) on
various grounds but was upheld mainly on two grounds to
which I objected in Sajjan Singh’s case(2). I have shown in
this judgment, for reasons which I need not repeat and which
must be read in addition to what I said on the earlier
occasion, that I disagree respectfully but strongly with the
view of the Court in those two cases. This touches the
first part of the amendment which created Art.31-A. I do not
and cannot question Art.31-A because (a) it was not
considered at the hearing of this case, and (b) it has stood
for a long time as part of the Constitution under the
decision of this Court and has been acquiesced in by the
people. If I was free I should say that the amendment was
not legal and certainly not justified by the reasons given
in the earlier cases of this Court. Under the original Art.
31, compensation had to be paid for acquisition by the
State. This was the minimum requirement of Art. 31 (1) and
(2) and no amendment could be made by a constituted
parliament to avoid compensation. A law made by a
constituted Parliament had to conform to Art. 13(2) and Art.
31 could not be ignored.

In 1954 the Supreme Court in a series of cases drew the dis-
tinction between Art. 19(1)(f) and Art. 31, particularly in
West Bengal v. Subodh Gopal(3), Dwarkadas Srinivas v.
Sholapur Spinning Co.
(4). In State of I West Bengal v.
Mrs. Bela Banerjee and Others
(5), this Court held a
compensation in Art. 31(2) meant
(1) [1952] S.C.R. 89. (2) [1965] 1 S.C.R. 933.
(3)[1954] S.CR. 587. (4) [1954] S.CR. 558.
(5) [1954] S.C.R. 678.

891

just equivalent, i.e. full and fair money equivalent’ thus
making the adequacy of compensation justiciable.
The Constitution (Fourth Amendment) Act, 1955 then amended
both Art. 31 and Art. 31-A. Clause (2) of Art.. 31 was
substituted by-

“(2) No property shall be compulsorily
acquired or requisitioned save for a public
purpose and save by authority of a law which
provides for compensation for the property so
acquired or requisitioned and other fixes the
amount of the compensation or specifies the
principles on which, and the manner in which,
the compensation is to be determined and
given; and no such law shall be called in
question in any court on the ground that the
compensation provided by that law is not
adequate”.

The opening words of the former second clause were modified
to make them more effective but the muzzling of courts in
the matter of adequacy of the compensation was the important
move. As Basu says :

“It is evident that the 1955 amendment of
clause (2) eats into the vitals of the
constitutional mandate to pay Compensation and
demonstrate a drift from the meetings of the
American concept of private Property and
judicial review to which our Constitution was
hitherto tied, to that of socialism.”(1)
It is appropriate to recall here that as expounded by
Professor Beard (2) (whose views offended Holmes and the
Times of New York but which are now being recognised after
his further explanation(3) the Constitution of the United
States is an economic document prepared by men who were
wealthy or allied with property rights, that it is based on
the concept that the fundamental rights of property are
anterior to Government and morally beyond the, reach of
popular majorities and that the Supreme Court of the United
States preserved the property rights till the New Deal era.

The, threat at that time was to enlarge the Supreme Court
but not to amend the Constitution. It appears that the
Indian Socialists charged with the idea of Marx, the Webbs,
Green, Laski and others viewed property rights in a
different way. Pandit Nehru once said that he had no
property sense,meaning that he did not value property at
all. The Constitution seems to have changed its property
significantly. In addition to avoiding
(1) Basu : commentaries on the Constitution of India (5th
Edn.) Vol. 2 p. 230.

(2) An Economic Interpretation of the United States
Constitution-

(3) See Laski : The American democracy; Weaver :
Constitutional Law, Brown: Charles Beard and the
constitution; will is constitutional Law.

892

the concept of just compensation, the amendment added a new
clause (2A) as follows :-

“(2A) Where a law does not provide for the
transfer of the ownership or right to
possession of, any property to the State or to
a corporation owned or control led by the
State, it shall not be deemed to provide for
the compulsory acquisition or requisitioning
of property, notwithstanding that’ it deprives
any person of his property.”

This narrowed the field in which compensation was payable.
In addition to this, clause (1) of Art. 31-A was substituted
and was deemed to be always substituted by a new clause
which provided:

“(1) Notwithstanding anything contained in
article 13, no law providing for-

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

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

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

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

(e) the extinguishment or modification of any
rights accruing by virtue of any agreement,
lease or licence for the purpose of searching
for, or winning, any mineral or mineral oil,
or the premature termination or cancellation
of any such agreement, lease or licence,
shall be deemed to be void on the ground that it is
inconsistent with, or takes away or abridges any of the
rights conferred by Art. 14, article 19 or article 31
Provided that where such law is a law made by the
Legislature of a State, the provisions of this article shall
not apply thereto unless such law, having been reserved
893
for the consideration of the President, has received
assent.”

In clause (2)(a) after the word ‘grant’, the words “and in
any State of Madras and Travancore Cochin any, Janmam right”
were inserted ‘and deemed always to have been inserted and
in clause (2) (b) after the words ‘tenure-holder’ the words
“raiyat, under raiyat” were inserted and deemed always to-
have been inserted. Once again the reach of the State
towards private property was made longer and curiously
enough it was done retrospectively from the time of the
Constituent Assembly and so to speak, in its name. As to
the retrospective operation of these, Constitutional
amendment. I entertain considerable doubt… A Constituent
Assembly makes a new Constitution for itself. Parliament is
not even a Constituent Assembly and to. abridge fundamental
rights in the name of the Constituent Assembly appears
anomalous. I am reminded of the conversation between apo-
leon and Abe . Sieyes, the, great jurist whose ability to
draw up one Constitution after another has been recognised
and none of whose efforts lasted for long. When Napoleon
asked him “what has survived ?” Abe Sieyes answered “I have
survived”. I wonder if the Constituent Assembly will be
able to say the same thing What it had written or the,
subject of property rights, appears to have been written on
water. The Fourth Amendment served to do away with the
distinction made by this Court between Arts. 19 and 31 and
the theory of just compensation. The Fourth Amendment has
not been challenged before us. Nor was it challenged at any
time before. For the reasons for which I have declined to
consider the First Amendment I refrain from considering the
validity of the Fourth Amendment. It may, however, be
stated here that if I was free to consider it,, I would have
found great difficulty in accepting that the constitutional
guarantee could be abridged in this way.

I may say here that the method I have followed in not recon-
, sidering an amendment which has stood for a long time, was
also invoked by the Supreme Court of United: States in Leser
v. Garnett(1). A constitution works only because of
universal recognition. This recognition may. be voluntary
or forced where people have lost liberty of speech. But the
acquiescence of the people is necessary for the working of
the Constitution. The examples of our neighbours, of
Germany, of Rhodesia and others illustrates the recognition
of Constitutions by acquiescence.. It is obvious that it is
good sense and sound policy for the ‘Courts to decline to
take ‘up an amendment for consideration after a considerable
lapse of time when it was not challenged before, or was
sustained on an earlier occasion after challenge.
(1) (1922) 258 U.S. 130.

894

It is necessary to pause here and see what the property
rights have become under the repeated and retrospective
amendments of the Constitution. I have already said that
the Constitution started with the concept of which, Grotius
may’ be said to be the author, although his name is not
particularly famous for theories of constitutional or
municipal laws. The socialistic tendencies which the
amendments now manifest take into consideration some later
theories about the institution of property. When the-
original Art. 31 was moved by Pandit Jawaharlal Nehru, he
had described it as a compromise between various approaches
to the question and said that it did justice and equality
not only to the individual but also to the community’ He
accepted the principle of compensation but compensation as
determined by the Legislature and not the Judiciary. His
words were
“The law should do it. Parliament should do
it. There is no reference in this to any
judiciary coming into the picture. Much
thought has been given to it and there has
been much debate as to where the judiciary
comes in. Eminent lawyers have told us that
on a proper construction of this clause,
normally speaking the judiciary should not
come in. Parliament fixes either the
compensation itself or the principle governing
that compensation and they should not be
challenged except for one reason, where it is
thought that there has been a gross abuse of
the law, where, in fact, there has been a
fraud on the Constitution. Naturally the
judiciary comes in to see if there has been a
fraud on the Constitution or not.”(1)
He traced the evolution of property and observed that
property was becoming a question of credit, of monopolies,
that there were two approaches, the approach of the
Individual and the approach of the community. He expressed
for the for protection of the indi vidual’s rights.(2) The
attitude changed at the time of the First Amendment. Pandit
Nehru propheised that the basic problem would come before
the House from time to, time. That it has, there is no
doubt, just as there is no doubt that each time the
individual’s rights have suffered.

Of course, the growth of collectivist theories have made
elsewhere considerable inroads into the right of property.
In Russia there is no private ownership of. land and even in
the Federal Capital Territory of Australia, the ownership of
land is with the Crown and the individual can get a
leasehold right only. Justification for this is found in
the fact that the State must benefit from
(1) Constituent Assemembly Debates Vol. IX pp. 1193-1195.
(2) Constituent Assembly Debates Vol. IX p. 1135.

895

the rise in the value of land. The paucity of land and of
dwelling houses have led to the control of urban properties
and creation of statutory tenancies. In our country a
ceiling is put on agricultural land held by an individual.
The Supreme Court, in spite of this, has not frustrated any
genuine legislation for agrarian reform. It has upheld the
laws by which the lands from latifundia have been
distributed among the landless. It seems that as the
Constitutions of Peru, Brazil, Poland, Latvia, Lethuania and
Mexico contain provisions for such reforms, mainly without
payment of compensation, our Parliament has taken the same
road. Of course, the modem theory regards the institution
of proper on a functional basis(1) which means that property
to be productive must be property distributed. As many
writers have said property is now a duty more than a right
and ownership of property entails a social obligation.
Although Duguit(2), who is ahead of others, thinks that the
institution of property has undergone a revolution, the
rights of the Individual are not quite gone, except where
Communism is firmly entrenched. The rights are qualified
but property belongs still to the owner. The Seventeenth
Amendment, however, seems to take us far away, from even
this qualified concept, at least in so far as “estates” as
defined by Art. 31-A. This is the culmination of a process.
Previous to the Constitution (Seventeenth Amendment) Act the
Constitution (Seventh Amendment) Act, 1956 had given power
indirectly by altering entry No. 42 in List III. The
entries may be read side by side :

“42. (Before Amendment) (After Amendment)
Principles on which compensation for Acquisition and
requisitioning, of pro property acquired or
requisitioned for perty. the purposes of the Union or of a
State or for any other public purpose is to be determined,
and the form and the manner in which such compensation is to
be given.”

This removed the last reference to compensation in respect
of acquisition and requisition. What this amendment began,
the Constitution (Seventeenth Amendment) Act, 1964 achieved
in full. The Fourth Amendment had added to the
comprehensive definition of ‘right in relation to an estate,
the rights of raiyats and under-raiyats. This time the
expression ‘estate’ in Art. 31 A was amended retrospectively
by a new definition which reads:

“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
(1) See G.W. Paton : Text Book of
Jurisprudence (1964) pp. 484-485.
(2) Transformations du droit prive.

896

land tenures in force in that area, and shall
also include-

(i) any jagir, inam or muafi or other
similar grant and in the States of Madras and
Kerala, any janmam right;

(ii) any land held under ryotwari settlement;

(iii) any land held or let for purposes of
agriculture or for purposes ancillary thereto,
including waste land, forest land, land for
pasture or sites of buildings and other
structures occupied by cultivators of land,
agricultural labourers and village artisans,”
The only saving of compensation is now to be
found in the second proviso added to clause
(1) of the article which reads
“Provided further that, where any law makes
any provision for the acquisition by the State
of any estate. and where any land comprised
therein is held by a per-, son under his
personal cultivation, it shall not be lawful
for the State to acquire any portion of such
land as is within the ceiling limit applicable
to him under any law for. the time being in
force or any building or structure standing
thereon or appurtenant thereto, unless the law
relating to the acquisition of such land,
building or structure, provides for payment of
compensation at a rate which shall not be less
than the market value thereof.”

There is also the provision for compensation introduced
indirectly in an Explanation at the end of the Ninth
Schedule, in respect of the Rajasthan Tenancy Act, 1955. By
this explanation the provisions of this Tenancy Act in
conflict with the proviso last
last quoted are declared to be void.

The sum total of this amendment is that except for land
within the ceiling,all other land can be acquired ed or
rights therein extinguished or modified without compensation
and no. challenge to the law can be made under Arts. 14, 19
or 31 of the Constitution. The same is also true of the
taking over: of ‘the management of any property by the State
for a limited period either in the public interest or in
order to secure the proper management of the property, or
the amalgamation of two or more companies, or the
extinguishment or modification of any rights of managing
agents,, secretaries, treasurers, managing directors,
directors or managers, of corporations or of any voting
right, of shareholders thereof any rights by virtue of an),
agreement, lease, or licence for the purpose of searching
for, or winning, any mineral or mineral oil, or of the
premature
897
termination. or cancellation of any such agreement,- lease
or licence.

It will be noticed further that deprivation of property of
any person is not to be regarded as acquisition or
requisition unless the benefit of the transfer of the
ownership or right to possession goes to the State–or to a
corporation owned or controlled by the State. Acquisition
or requisition in this limited sense alone requires that it
should be for public purpose and under authority of law
which fixes the compensation or lays down the principles on
which and. the manner in which compensation is to be deter-
mined. and given, and the adequacy of the compensation
cannot be any ground of attack. Further still acquisition
of estates and of rights therein and the taking over of
property, amalgamation of corporations, extinguishment or
modification of rights in companies and mines may be made
regardless of Arts. 14, 19 and 31. In addition 64 State
Acts are given special protection from the courts regardless
of therein contents which ‘may be in derogation of the
Fundamental Rights.

This is the kind of amendment which has been upheld in
Sajjan Singh(1) case on the theory of the omnipotence of
Art. 368. The State had bound itself not to’ enact any law
in derogation of Fundamental Rights. Is the Seventeenth
Amendment a law ? To this question my answer is a categoric
yes. It is no answer to gay that this is an amendment and;
therefore; not a law, or that it is passed by a special
power of voting. It is the action of the State all the
same. The State had put restraints on itself in law making
whether the laws were made without Dr. within the
Constitution.. it is also’ no answer to say that this Court
in a Bench of five Judges on one, occasion and by a majority
of 3 to 2 on another, has said the,same thing. In a. matter
of the interpretation of the-Constitution this Court
must,look at the functioning of the Constitution as a whole.
The rules of res indicate and stare decisis are not, always
appropriate in interpreting a Constitution, particularly
when Art. 13(2) itself declares a law to be void. The
sanctity of a former judgment is for the matter then
decided-. In Plessy v. Fergusson(2), Harlan, J. alone,
dissented against the “separate but equal doctrine uttering
the memorable words that there was no caste and that the
Constitution of the United States was ‘colour blind. This
dissent made some Southern Senators to oppose his grandson
(Mr. Justice John Marshall Harlan) in 1954. It took fifty-
eight years for the words of Harlan, J.’s lone dissent (8 to

1) to become, the law of the united states at least in
respect of segregation in the public schools [See Brown v.
Board of Education(3)]. As Mark Twain
(1) (1965] 1 S. C. R. 933.

(2)163 U. S. 537.

(3) (1954) 347 U. S. 483.

898

said very truly-“Loyality to a petrified opinion never yet
broke a chain or freed a human soul”

I am apprehensive that the erosion of the right to property
may be practised against other Fundamental Rights. If a
halt is to be called, we must declare the right of
Parliament to abridge or take away Fundamental Rights.
Small inroads lead to larger inroads and become as habitual
as before our freedom won The history of freedom is not only
how freedom is achieved but how it is preserved. I am of
opinion that an attempt to abridge or take away Fundamental
Rights by a constituted Parliament even through an amendment
of the Constitution can be declared void. This Court has
the power and jurisdiction to make the declaration. I
dissent from the opposite view expressed in Sajjan
Singh’s(1) case and I overrule that decision.
It remains to consider what is the extent of contravention.
Here I must make it clear that since the First, Fourth and
Seventh Amendments are not before me and I have not,
therefore, questioned them, I must start with the provisions
of Arts. 31, 31-A, 31-B, List III and the Ninth Schedule as
they were immediately preceding the Seventeenth Amendment.
I have elsewhere given a summary of the inroads made into
property rights of individuals and Corporations by these
earlier amendments. By this amendment the definition of
‘estate’ was repeated for the most part but was extended to
include:

“(ii) any land held under ryotwari settlement;

(iii) any land held or let for purposes
ancillary thereto, including waste land,
forest land, land for pasture or sites of
buildings and other structures occupied by
cultivators of land, agricultural labourers
and village artisans.”

Further reach of acquisition or requisition without adequate
compensation and without a challenge under Arts. 14, 19 and
31 has now been made possible. There is no kind of
agricultural estate or land which cannot be acquired by the
State even though it pays an illusory compensation. The
only exception is the second proviso added to Art. 31-A(1)
by which, lands within the ceiling limit applicable for the
time being to a person personally cultivating his land, may
be acquired only on paying compensation at a rate which
shall not be less than the-market value. This may prove: to
be an illusory protection. The ceiling may be lowered by
legislation. The State may leave the person an owner in
name and acquire all his. other rights. The latter question
did come before this Court in two cases-Ajit Singh v. State
of Punjab (2)
(1) (1965] 1 & C. R. 933
(2) [1967] 2 S. C. R. 143.

899

and Bhagat Ram and Ors. v. State of Punjab, and Ors. (1)
decided on December 2, 1966. My brother Shelat and, I
described the device as a fraud upon this proviso but it is
obvious that a law lowering the ceiling to almost nothing
cannot be declared a fraud on the Constitution. In other
words, the agricultural landholders hold land as tenants-at-
will. To achieve this a large number of Acts of the State
Legislatures have been added to the Ninth Schedule to bring
them under the umbrella of Art. 31-B. This list may grow.
In my opinion the extension of the definition of ‘estate’ to
include ryotwari and agricultural lands is an inroad into
the Fundamental Rights but it cannot be questioned in view
of the existence of Art. 31-A(1) (a) as already amended.
The constitutional amendment is a law and Art. 31 (I)
permits the deprivation of property by authority of law.
The law may be made outside the Constitution or within it.
The word ‘law’ in this clause includes both ordinary law or
an amendment of the Constitution. Since “no law providing
for the acquisition by the State of any estate or of any
rights therein or the extinguishment or modification of any
such rights shall be deemed to be void on the ground that it
is inconsistent with, or takes away or abridges any of the
rights conferred by Art. 14, Art. 19 or Art. 31”, the
Seventeenth Amendment when it gives a new definition of the
word ‘estate cannot be questioned by reason of the
Constitution as it exists. The new definition of estate
introduced by the amendment is beyond the reach of the
courts not because it is not law but because it is “law” and
falls within that word in Art. 31 (1) (2) (2-A) and Art. 31-
A(1). 1, therefore, sustain the new definition, not on the
erroneous reasoning in Sajjan Singh’s case (2 ) but on the
true construction of the word ‘law’ as used in Arts. 13(2),
31(1)(2-A) and 31-A(1). The above reason applies a fortiori
to the inclusion of the proviso which preserves (for the
time being) the notion of compensation for deprivation of a
cultural property. The proviso at least saves something.
It prevents the, agricultural lands below the ceiling from
being appropriated without payment of pro-per compensation.
It is clear,that the proviso at least cannot be held to
abridge or take away fundamental rights. In the result I
uphold the second section of the Constitution (Seventeenth
Amendment) Act, 1964.

This brings me to the third section of the Act. That does
no more than add 44 State Acts to the Ninth Schedule. The
object of Art. 31-B, when it was enacted, was to save
certain State Acts notwithstanding judicial decision to the
contrary. These Acts were already protected by Art. 31.
One can with difficulty understand such a provision. Now
the Schedule is being used to
(1) 11967] 2 S. C. R. 165.

(2) (1965) 1 S. C. R. 933.

900

give advance protection to legislation which is known appre-
hended to derogate from the Fundamental Rights. The power
under Art. 368, whatever it may be, was given to amend the
Constitution. Giving. protection to statutes of State
Legislatures which offend the Constitution in its most
fundamental part, can hardly merit the description amendment
of the Constitution in fact in so cases it is not even known
whether the statues in question stand in need of such aid.
The intent is to silence the courts and not to amend the
Constitution. If these Acts were’, not included in the
Schedule they would have to face the Fundamental Rights and
rely on Arts. 31 and 31-A to save them. By this device
protection far in excess of ‘these articles is afforded to
them. This in my judgment is not a matter of amendment at
all. The power which is given is for the specific purpose
of amending the Constitution and not to confer validity on
State Acts against the rest of the Constitution. If the
President’s assent did not do this, no more would this
section. I consider s.. 3 of the Act., to be invalid as an
illegitimate exercise of the powers . of amendment however
generous. Ours is the only Constitution in the world which
carries a long list of ordinary laws which it protects
against itself,. In the result I declare s. 3 to be ultra
vires the amending process.

As stated by me in Sajjan Singh’s case(1) Art. 368 outlines
process, which if followed strictly results in the amendment
of the Constitution. The article gives power to no
particular person or persons. All the named authorities
have to act according to the letter of the article to
achieve the result. The procedure of, amendment, if it can
be called a ‘power at all is a legislative power but it is
sui generi and outside the three lists in Schedule 7 of the
Constitution. ‘It does ‘not’ have to depend. upon any
entry,in the lusts.

Ordinarily there would-be no limit to the extent of the ,
amendatory legislation but. the Constitution itself makes
distinctions. It states three methods and places certain
bars. For some amendments an ordinary, majority fs
sufficient; for some others ‘a 2/3rd majority of the,
members present and voting with a majority of the total
members, in each House is necessary: and for some others in
addition to the second requirement, ratification by at least
one,half of the legislatures of the States must be forthcom-
ing. Besides these methods, Art. 13(2) puts an embargo on
the legislative power of the State and consequently upon the
agencies of the State. By its means the boundaries of
legislative action of any of including legislation to amend
the Constitution have been marked out.

(1) [1965]1 S.C.R 933.

901

I have attempted to show hem that under our Constitution
revolution is not the only alternative to change of
Constitution under Art. 368. A Constitution can. be
changed by consent or, revolution Rodee, Anderson and
Christol (1) have shown the sovereignty of the People is
either electoral or constituent. When the People elect the
Parliament and the Legislatures they exercise their
electoral sovereignty. I includes some constituent
sovereignty also but only in so far as conceded. The
remaining constituent sovereignty which is contained in the
Preamble and Part III is in abeyance because of the curb
placed by the People on the state under Art. 13(2). It is
this power which can be reproduced. I have indicated the
method. Watson(2) quoting Ames- On Amendments p. 1 note 2)
points out that the idea that provision should be made in
the instrument of Government itself for the method of its
amendment is peculiarly American. But even in the
Constitution of the United States of America some matters
were kept away from the amendatory process Other temporarily
or permanently. Our Constitution has done the same . Our
Constitution provides for minorities, religions, socially
and educationally backward peoples, for ameliorating the
condition of depressed classes, for removing class
distinctions, titles, etc. This reservation was made so
that in the words of Madison(3), men of factious tempers, of
local prejudices, or sinister designs may not by intrigue,
by corruption, or other means , first obtain the suffrages
and then betray the interests of the people. It was to plug
the loophole such as existed in s. 48 of the Weimar
Constitution( 4) that Art. 13 (2) was. adopted. of course,
as. Story(”) says, an amendment process is a safety valve
to, let off all temporary effervescence and excitement, as
an effective instrument to control and adjust the Movements
of the machinery when out of order or in danger of self-d
tion but is not an open valve to let, out’ even that which
was intended to be retained. In the words of Wheare(6) the
people or a Constituent Assembly acting on their behalf, has
authority to enact a Constitution and by the same token a
portion of-the Constitution placed outside the-amenditory
process by one Constituent body can only be amended by
another Constituent body. In the Commonwealth of, Australia
Act the provisions of the last Paragraph of s. 128 have
been regarded as, mandatory, and- held to be clear
limitations of the power of amendment. Dr. Jethro Brown
considered that the amendment of the paragraph was logically
impossible even by a two step amendment. Similarly, s. 105-
A has been judicially
(1) Introduction to Political Science, p. 32 et seq.
(2) Constitution” Its History, Application and Construction
Vol.II (1910) p. 1301.

(3) Federalist No. 10.

(4) See Louis L. Snyder: The Weimar Constitution, p. 42 et
seq.

(5) Commentaries on the Constitution of the United States
(I 833) Vol. II.

(6) K. C. Wheare: Modern Constitutions, p. 78.
sup Cl/67-12
902
considered in the Garnishee case(-‘) to be an exception to
the power of amendment in s. 128 although Wynes(2) does not
agree. I prefer the judicial view to that of Wynes. The
same position obtains under our Constitution in Art. 35
where the opening words, are more than a non-obstante
clause. They exclude Art. 368 and even amendment of that
article under the proviso. It is, therefore, a grave error
to think of Art. 368 as a code ;Dr as omnicompetent. It is
the duty of this Court to find the limits which the
Constitution has set on the amendatory power and to enforce
those limits. This is what I have attempted to do in this
judgment.

My conclusions are

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

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

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

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

13(2) in particular,

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

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

(1) 46 C. L. R. 155.

(2) Legislative, Executive and Judicial Powers in Australia
pp. 695-698.

903

In view of my decision the several petit ions will be
dismissed, but without costs. The State Acts Nos. 21-64 in
the Ninth Schedule will have to be tested under Part HI with
such protection as Arts. 31 and 31 A give to them.
Before parting with this case I only hope that the
Fundamental Rights will be able to withstand the pressure of
textual readings by “the depth and toughness of their
roots”.

Bachawat, J The constitutionality of the Constitution First,
Fourth and Seventeenth Amendment Acts is challenged on the .
ground that the fundamental rights conferred by Part HI are
inviolable and immune from amendment. It is said that art.
368 does not give any power of amendment and, in any event,
the amending power is limited expressly by art. 13(2) and
impliedly by the language of art. 368 and other articles as
also the preamble. It is then said that the power of
amendment is abused and should be subject to restrictions.
The Acts are attacked also on the ground that they made
changes in arts. 226 and 245 and such changes could not be
made without complying with the proviso to art. 368.
Article 31-B is subjected to attack on several other
grounds.

The constitutionality of the First Amendment was upheld in
Sri Sankari Prasad Singh Deo v. Union, of India and State of
Bihar(1), and that of the Seventeenth amendment, in Sajjan
Singh is that these cases were
Part XX of the Constitution specifically provides for its
amendment. It consists of a single article-. Part XX- is
as follows
“PART XX.

Amendment of the Constitution
Procedure for amendment of the Constitution

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

Provided that if such amendment seeks to make any change in

(a) article 54. article 55, article 73, article 162 or
(1) [1952] S.C.R. 89.

(2) [1965] 1 S.C.R. 933.

1196712 S.C.IL
904

(b) Chapter IV of Part V, Chapter V of Part
VI, or Chapter 1 of Part XI, or

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

(d) the representation of States in
Parliament, or

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

The contention that article 368 prescribes only the
procedure of amendment cannot be accepted. The article not
only prescribes the procedure but also gives the power of
amendment. If the procedure of art.368 is followed, the
Constitution “shall stand amended” in accordance with the
terms of the bill. It is because the power to amend is
given by the article that the Constitution stands amended.
The proviso is enacted on the assumption that the several
articles mentioned in it are amendable. The object of the
proviso is to lay down a stricter procedure for amendment of
the articles which would otherwise have been amendable under
the easier procedure of the main part. There is no other
provision in the Constitution under which these articles can
be amended.

Articles 4, 169, Fifth Schedule Part D, and Sixth Schedule
Para 21 empower the Parliament to. pass laws amending the
provisions of the First, Fourth, Fifth and Sixth Schedules
and making amendments of the Constitution consequential on
the abolition or creation of the legislative councils in
States, and by express provision no such law is deemed to be
an amendment of the Constitution for the purposes of art.

368. All other provisions of the Constitution can be
amended by recourse to art. 368 only. No other article
confers the power of amending the Constitution.
Some articles are expressed to continue until provision is
made by law [see articles 59(3), 65(3), 73(2), 97, 98(3),
106, 135, 142(1), 148(3), 149, 171(2), 186, 187(3), 189(3),
194(3), 195, 221(2), 283(1) and (2), 285, 313, 345, 372(1),
373]. Some articles continue unless provision is made
otherwise by law [see articles 120(2), 133(3), 210(2) and
some continue save as otherwise provided by law [see
articles 239(1), 287]. Some articles are subject to the
provisions of any law to be made [see articles 137, 146(2),
225, 229(2), 241(3), 300(1), 309], and some are expressed
not to derogate from the power of making laws [see articles
5 to 11, 289(2)]. All these articles are transitory in
nature and cease to operate when provision is made by law on
the subject. None of them can be regarded as conferring
905
the power of ‘amendment of the Constitution. Most of
articles continue until provision is made by law made by the
Parliament. But some of them continue until or unless
provision is made by the State Legislature (see articles 189
(3), 194 (3), 195, 210(2), 229(2), 300(1), 345) or by the
appropriate legislature (see articles 225, 241(3)); these
articles do not confer a power of amendment, for the State
legislature cannot amend the Constitution. Many of the
above-mentioned articles and also other articles (see
articles 22(7), 32(3), 33 to 35, 139,140, 239A, 241, 245 to
250, 252, 253, 258(2), 286(2), 302, 307, 315(2), 327, 369
delegate powers of making laws to the legislature. None of
these articles gives the power of amending the Constitution.
It is said that art. 248 and List 1 item 97 of the 7th
Schedule read with art. 246 give the Parliament the power of
amending the Constitution. This argument does not bear
scrutiny. Art. 248 and List I item 97 vest the residual
power of legislation in the Parliament. Like other powers
of legislation, the residual power of the Parliament to make
laws is by virtue of art. 245 subject to the provisions of
the Constitution. No law made under the residual power can
derogate from the Constitution or amend it. If such a law
purports to amend the Constitution, it will ‘be void. Under
the residual power of legislation, the Parliament has no
power to make any law with respect to any matter enumerated
in Lists II and III of the 7th Schedule but under art. 368
even Lists II and III can be amended. The procedure for
constitutional amendments under art. 368 is different from
the legislative procedure for passing laws under the
residual power of legislation. If a constitutional
amendment could be made by recourse to the residual power of
legislation and the ordinary legislative procedure, art. 368
would be meaningless. The power of amending the Con-
stitution is to be found in art. 368 and not in art. 248 and
List I item 97. Like other Constitutions, our Constitution
makes express provisions for amending the Constitution.
The heading of art. 368 shows that it is a provision for
amendment of the Constitution, the marginal note refers to
the procedure for amendment and the body shows that if the
procedure is followed, the Constitution shall stand amended
by the power of the article.

Chapter VIII of the Australian Constitution consists of a
single section (S. 128). The heading is “Alteration of the
Constitution”. The marginal note is “Mode of altering the
Constitution”. The body lays down the procedure for
alteration. The opening words are : “This Constitution
shall not be altered except in the following manner”.
Nobody has doubted that the section gives the power of
amending the Constitution. Wynes in his book on Legislative
Executive and Judicial Powers in Australia, third edition,
906
p. 695, stated “The power, of amendment extends to
alteration of this Constitution’ which includes S. 128
itself. It is true that S. 128 is negative in form, but
the power is impled by the terms of the section.”
Article 5 of the United States Constitution provides that a
proposal for amendment of the constitution by the Congress
on being ratified by the three-fourth of the states “shall
be valid to all intents and purposes as part of this
Constitution”. The accepted view is that “power to amend
the Constitution was reserved by article 5”, Per Van
Devanter, J, in Rhode Island v. Palmer(1): Art .368 uses
stronger words. On the passing of the bill for amendment
under art. 368, “the Constitution shall stand amended in
accordance with the terms of the bill”.

Article 368 gives the power of amending “this-Constitution”.
This Constitution means any of the provisions of the
Constitution. No limitation on the amending power can be
gathered from the language of this article. Unless this
power is restricted by some ,other provision of the
Constitution, each and every part of the Constitution may be
amended under art. 368. AR the articles mentioned in the
proviso are necessarily within this amending power. From
time to time major amendments have been made in the articles
mentioned in the proviso (see articles 80 to 82, 124
(2A),131,214,217(3),222,(k2) 224A,226(IA) 230,231,241 and
Seventh Schedule) and other articles (see articles 1, 3, 66,
71, 85, 153. 158, 170, 174, 239, 239A, 240, 258A, 2,69, 280,
286, 290A, 291, 298, 305, 311, 316, 350A, 350B, 371, 371A,
372A, 376, 379 to 391, the first third and fourth
schedules), and minor amendments have been made in
innumerable articles. No one has doubted so far that these
articles are amendable. Part III is a part of the
Constitution and is equally amendable.

It is argued that a Constitution Amendment Act.is a law and
therefore the power of amendment given by art. 368 is
limited by art. 13(2)., Art. 13(2) is in these terms:–

“13(1)…………………………………
(2) The State shall not make any law which
takes away or abridges the tights conferred by
this Part and any law made in
contravention of this clause shall, to the
extent of the contravention, be void.”

Now art. 3 68 gives, the power of amending each and every
provision of the Constitution Art. 13 (2) is a part of the
Constitution and is within the reach of the amending power.
In other words art 13 (2) is subject to the overriding power
of an. 368 and is controlled by it. Art. 368 is not
controlled by art. 13 (2) and the
(1) 253 U.S. 350 : 64 LE.d. 946.

907

prohibitory injunction in art. 13(2) is not directed against
the amending power Looked at from this broad angle, art. 13
(2) does not forbid the making of a constitutional amendment
abridaing or taking away any right confesed by Part III.
Let us now view the matter from a narrower angle. The con-
tention is that a constitutional amendment under art. 368 is
a law within the meaning of art. 13. 1 am inclined to think
that this narrow contention must also be rejected.
In art. 13 unless the context otherwise provides ‘law’
includes any ordinance, order, bye-law, rule, regulation,
notification, custom or usage having in the territory of
India the force of law [article 13(3).(a)]. The inclusive
definition of law in art. 13 (3) (c) neither expressly
excludes nor expressly includes the Constitution or a
constitutional amendment.

Now the term law’ in its widest and generic sense includes
the Constitution and a constitutional amendment. But in the
constitution this term is employed to designate an ordinary
statute or legislative act in contradistinction to the
Constitution or a constitutional amendment. The
Constitution is the basic law providing the framework of
government and creating the organs for the making of the
laws. The distinction between the Constitution and the laws
is so fundamental that the Constitution is not regarded as a
law or a legislative act. The Constitution means the
Constitution as amended. An amendment made in conformity
with art. 368 is a part of the. Constitution and is
likewise not a law.

The basic theory of our Constitution is that it cannot be
changed by a law or legislative Act. It is be-cause special
provision is made by articles 4, 169, Fifth Schedule Part D
and Sixth Schedule para 21 that some parts of the
Constitution are amendable by ordinary laws. But by express
provision no such law is deemed to be a constitutional
amendment. Save as express.1y provided in articles 4, 169,
Fifth Schedule Part D and Sixth Schedule para 21, no law can
amend the Constitution, and a law which purports to make
such an amendment is void.

In Marbury v. Madison(1), Marshall, C.J., said:

“It is a proposition too plain to be
contested, that the Constitution controls any
legislative Act repugnant to it; or, that the
legislature may alter the Constitution by an
ordinary Act.

Between these alternatives there is no middle
ground. The Constitution is either a superior
paramount law, unchangeable by ordinary means,
or it is on a level with
(1) [1803] 1 Cranch 137,177:. 2 L. Ed. 60,

73.
908

Ordinary legislative Acts, and, like other Acts, is alter-
able when the legislature shall please to alter it. If the
former part of the alternative be true, then a legislative
Act contrary to the Constitution is not law; if the, latter
part be true, then written constitutions are absurd
attempts, on the part of the people, to limit a power in its
own nature illimitable.

Certainly all those who have framed written constitutions
contemplate them as forming the fundamental and paramount
law of the nation, and, consequently, the theory of every
such government must be, that an Act of the Legislature,
repugnant to the Constitution, is void. This theory is
essentially attached to a written constitution, and is
consequently to be considered, by this court, as one of the
fundamental principles of our society.”

It is because a Constitution Amendment Act can amend the
Constitution and is not a law that art. 368 avoids all
reference to law making by the Parliament. As soon as a
bill is passed in conformity with art. 368 the Constitution
stands amended in accordance with the terms of the bill.
The power of amending the Constitution is not an ordinary
law making power. It is to be found in art. 368 and not in
articles 245, 246 and 248 and the Seventh Schedule.
Nor is the procedure for amending the Constitution under
art. 368 an ordinary law making procedure. The common
feature of the amending process under art, 368 and the
legislative procedure is that a bill must be passed by each
House of Parliament and assented to by the President. In
other respects the amending process under art. 368 is very
different from the ordinary legislative proms. A
constitution amendment Act must be initiated by a bill
introduced for that purpose in either House of Parliament.
The bill must be passed in each House by not less than two
thirds of the members present and voting, the requisite
quorum in each House being a majority of its total
membership; and in cases coming under the proviso, the
amendment must be ratified by the legislature of not less
than one half of the States. Upon the bill so passed being
assented to by the President, the Constitution stands.
amended in accordance with the terms of the bill. The
ordinary legislative process is much easier. A bill
initiating a law may be passed by a majority of the members
present and voting at a sitting of each House or at a joint
sitting of the Houses, the quorum for the meeting of either
House being one tenth of the total number of members of the
House. The bill so passed on being assented to by the
President becomes a law. A bill though passed by all the
members of both Houses cannot take effect as a
909
Constitution amendment Act unless it is
initiated for the express purpose of amending
the Constitution.

The essence of ,a written Constitution is that
it cannot be changed by an ordinary law. But
most written Constitutions Provide for their
organic growth by constitutional amendments.
The main method of constitutional amendments
are (1) by the ordinary legislature but under
certain restrictions, (2) by the people
through a- referendum, (3) by a majority of
all the units of a Federal State; (4) by a
special convocation, see C.F. strong Modem
Political institutions, 5th Edition, pp. 133-
4,146. Our Constitution hag by article 368
chosen the first and a combination of the
first and the third methods.

The special attributes of constitutional
amendment under art. 368 indicate that it is
not a law or a legislative act. Moreover it
will be seen presently that the Constitution
makers could not have intended that the term
“law” in art. 13 (2) would include a consti-
tutional amendment under art. 368.

If a constitutional amendment creating a new
fundamental right and incorporating it in Part
III were a law, it would not be open to the.

parliament by a subsequent constitution to
abrogate the new fundamental right for such an
amendment would be repugnant to Part ]III.
Bit the conclusion is absurd for. the body
which created the right can surely take it
away by the same process.

Shri A. K. Sen relied upon a decision of the
Oklahoma Supreme Court in Riley v. Carter(1)
where it was held that for some purposes the
Constitution of a State was one of the laws of
the State. But even in America, the term
“law’ does not ordinary include the-

Constitution or a constitutional amendment in
this connection, I will read the following
passage in Corpus Juris Secundum, Vol, XVI
Title Constitutional Law Art. 1, P. 20:

.lm15
“The term ‘constitution’ is ordinarily
employed to designate the organic law in
contradistinction to the term law, which is
generally used to designate statutes Or
legislative enactments. Accordingly the term
‘law.’ under this distinction does not include
a constitutional amendment. However, the term
“law’ may, in accordance with the context in
which it is used, comprehend or included
the constitution or a constitutional provision
or amendment. A statute and a constitution,
although of unequal dignity,, are both ‘laws’,
and rest on the will of the people.”

(1) 88 A:A.L.R. 1008.

910

In our Constitution, the expression “law” does not include
either the constitution or a constitutional amendment. For
all these reasons we must hold that a constitutional
amendment under art. 368 is not a law within the meaning of
art. 13 (2).

I find no conflict between articles 13(2) and 368. The two
articles operate in different fields. Art. 13(2) operates
on laws; it makes no express exception regarding a
constitutional amendment, because a constitutional amendment
is not a law and is outside its purview. Art. 368 occupies
the field of constitutional amendments. It does not
particularly refer to the, articles in Part III and many
other articles, but on its true construction it gives the
power of amending each and every provision of the Constitu-
tion and necessarily takes in Part III. Moreover, art. 368
gives the power of amending itself, and if express power for
amending the provisions of Part III were needed, such a
power could be taken by an amendment of the article.
It is said that the non-obstante clause in art. 35 shows
that the article is not amendable. No one has amended art.
35 and the point does not arise. Moreover, the non-obstante
clause is to be found in articles 258(1), 364, 369, 370 and
371A. No one has suggested that these articles are not
amendable.

The next contention is that there are implied limitations on
the amending power. It is said that apart from art. 13 (2)
there are expressions in Part III which indicate that the
amending power ,cannot touch Part III. Part III is headed ”
fundamental rights”. The right to move the Supreme Court
for enforcement of the rights conferred by this Part is
guaranteed by art. 32 and cannot be suspended except as
otherwise provided for by the Constitution (art. 32(4)). It
is said that the terms “fundamental” and “guarantee”
indicate that the rights conferred by Part HI are not
amendable. The argument overlooks the dynamic character of
the Constitution. While the Constitution is static, it is
the fundamental law of the country, the rights conferred by
Part III are, fundamental, the right under art. 32 is
guaranteed, and the principles of State policy enshrined in
Part IV are fundamental ‘m the governance of the country.
But the Constitution is never at rest; it changes with the
progress of time. Art. 368 provides the means for the
dynamic changes in the Constitution. The scale cf values
embodied in Parts III and IV is not immortal. Parts III and
IV being parts of the Constitution are not immune from
amendment under art. 368.

Demands for safeguards of the rights embodied in Part III
and IV may be traced to the Constitution of India Bill 1895,
the Congress Resolutions between 1917 and 1919, Mrs.
Beasan’s Commonwealth of India Bill of 1925, the Report of
the Nehru Committee set up under the Congress Resolution in
1927, the Congress
911
Resolution of March. 1931 and the Sapru Report of 1945. The
American bill of rights,the constitutions of other countries
the declaration of human rights by the United Nations and
other declarations and charters gave impetus to the demand.
In this background the Constituent Assembly embodied in
preamble to the Constitution the resolution to secure to all
citizens social, economic and political justice, liberty of
thought, expression, belief, faith and worship, equality of
status and opportunity and fraternity assuring the dignity
of the individual and the unity of the nation and
incorporated safeguards as to some human rights in Parts III
and IV of the Constitution after separating them into two
parts on the Irish model. Part III contains the passive
obligations of the State. It enshrines the right of life,
personal liberty, expression, assembly, movement, residence,
avocation, property, culture and education, constitutional
remedies, and protection against exploitation and obnoxious
penal laws. The State shall not deny these rights save as
provided in the Constitution. Part IV contains the active
obligations of the State. The State shall secure a social
order in which social, economic and political justice shall
inform all the institutions of national life. Wealth and
its source of production shall not be concentrated in the
hands of the few but shall be distributed so as to subserve
the common good, and there shall be adequate means of
livelihood for all and equal pay for equal work. The State
shall endeavour to secure the health and strength of
workers, the right to work, to education and to assistance
in cases of want, just and humane conditions of work, a
living wage for workers, a uniform civil code, free and
compulsory education for children. The State shall take
steps to organize village panchayats, promote the
educational and economic interests of the weaker sections of
the people, raise the level of nutrition and standard of
living, improve public health. organize agricultural and
animal husbandry separate the judiciary from executive and
promote international peace and security.
The active obligations of the State under Part IV are not
justiciable. If a law made by the State in accordance with
the fundamental directives of Part IV comes in conflict with
the fundamental rights embodied in Part II the law to the
extent of repugnancy is void. Soon after the Constitution
came into force, it became apparent that laws for agrarian
and other reforms for implementing the directives of Part IV
were liable to be struck down as they infringed the
provisions of Part III. From time to time constitutional
amendments were proposed with the professed object of
validating these laws, superseding certain judicial inter-
pretations of the Constitution and curing defects in the
original Constitution. The First, Fourth, Sixteenth and
Seventeenth Amendments made important changes in the
fundamental rights. The First amendment introduced cl. (4)
in art. 15 enabling the State to make special provisions for
the benefit of the socially and
912
educationally backward class of citizens, the,scheduled
castes and the scheduled tribes in derogation of articles 15
and 29,(2) with a view to implement art. 46 and to supersede
the decision in State of Madras v. Champakam(1), substituted
a new cl. (2) in art. 19 with retrospective effect chiefly
with a view to be in public order within the permissible
restrictions and to supersede the decisions in Romesh
Thappar v. State of Madras
(‘), Brij Bhushan v. State of
Delhi
(-‘),, amended cl. (6) of art. 19 with a view to free
state trading monopoly from the test of reasonable ness and
to supersede the decision in Moti Lal v. Government of State
of Uttar Pradesh
(). Under the stress of the First amendment
it is now suggested that Champakam’s case(‘), Romesh
Thappar’s case(‘) and Motilal’s(4) case were wrongly
decided, and the amendments of articles 15 and 19 were in
harmony with the original Constitution and made no real
change in it. It is to be, noticed however that before the
First amendment no attempt was made to overrule these cases,
and but for the amendments, these judicial interpretations
of the Constitution would have continued to be the law of
the land. The Zamindari Abolition Acts were the subject of
bitter attack by the zamindars. The Bihar Act though
protected by cl. 6 of art. 31 from attack under art. 31 was
struck down as violative of art. 14 by the Patna High Court
(see the State of Bihar v. Maharajadhiraj Sri Kameshwar
Singh
(5), while the Uttar Pradesh Act (see Raja Surya Pal
Singh v. The State. of U.P.) (6) and the Madhya Pradesh Act
(see Visweshwar Rao v. State.of Madhya Pradesh (7), though
upheld by the High Courts were under challenge in this
Court. The First amendment therefore introduced art. 31A,
31B and the Ninth Schedule with a view to give effect to the
policy of agrarian reforms, to secure distribution of large
blocks of land in the hands of the zamindars in conformity
with art. 39, and to immunize specially 13 State Acts form
attack under Part Ill. The validity of the First Amendment
was upheld in Sri Sankari Prasad Singh Deo’s case(8). The
Fourth amendment changed art. 31(2) with a view to supersede
the decision in State of West Bengal v. Bela Banerjee(9) and
to provide that the adequacy of compensation for property
compulsorily acquired would not be justiciable, inserted Cl.
(2A) in art. 31 with a view to supersede the decisions in
the State of West Bengal v. Subodh Gopal Bose(“), Dwarka Das
Shrinivas v. Sholapur Spinning and Weaving Co., Ltd.,
(“),
(1) [1951] S.C.R. 525.

(2) [1950] S.C.R, 605.

(3) [1952] S.C.R. 654.

(4) I.L.R. [1951] 1 All. 269.

(5) [1952] S.C.R. 389 (A.I.R. 1951 Pat. 91).
(6) (1952] S.C.R. 1056 (A.I.R. 1961).

(7) [1952] S.C.R. 1020. All. 674.)
(8) [1952] S.C.R. 89. (9) [1954] S.C.R. 558.
(10) 11954] S.C.R. 587.(11) [1954] S.C.R. 674.

913

Saghir Ahmad v. The State of Uttar Pradesh,(1) and to make
it clear that clauses (1) and (2) of art. 31 relate to
different subject’ matters and a deprivation of property
short of transference of ownership or right to possession to
the State should not be treated as compulsory acquisition of
property. The Fourth amendment also amended art. 31A with a
view to protect certain laws other than agrarian laws and to
give effect to the policy of fixing ceiling limits on land
holdings and included seven more Acts in the Ninth Schedule.
One of the Acts (item 17) though upheld in Jupiter General
Insurance Co. v. Rajgopalan(2) was the subject of criticism
in Dwarka Das’s case (3 ) . The Sixteenth amendment amended
clauses (2), (3) and (4) of art. 19 to enable the imposition
of reasonable restrictions in the interest of the
sovereignty and integrity of India. The Seventeenth
amendment amended the definition of estate in art. 31A with
a view to supersede the decisions in Karimbil Kunhikoman v.
State of Kerala
(4 ) and A. P. Krishnaswami Naidu v. State
of Madras(‘) and added a proviso to art. 31A and included 44
more Acts in the Ninth Schedule, as some of the Acts had
been struck down as unconstitutional. The validity of the
Seventeenth amendment was upheld in Sajjan Singh’s case(‘).
Since 1951, numerous decisions of this Court have recognised
the validity of the First, Fourth and Seventeenth
amendments. If the rights conferred by Part III cannot be
abridged or taken away by constitutional amendments, all
these amendments would be invalid. The Constitution makers
could not have intended that the rights conferred by Part
TIT could not be altered for giving effect to the policy of
Part TV. Nor was it intended that defects in Part III could
not be cured or that possible errors in judicial
interpretations of Part III could not be rectified by
constitutional amendments.

There are, other indications in the Constitution that the
fundamental rights are not intended to be inviolable. Some
of the articles make express provision for abridgement of
some of the fundamental rights by law (see articles 16(3),
19(1) to (6), 22(3), 23(2), 25(2), 28(2), 31(4) to (6), 33,

34). Articles 358 and 359 enable the suspension of
fundamental rights during emergency. Likewise, art. 368
enables amendment of the Constitution including all the
provisions of Part Ill.

It is argued that the preamble secures the liberties grouped
together in Part III and as the preamble cannot be amended,
Part III is not amendable. The argument overlooks that the
preamble is mirrored in the entire Constitution., If the
rest of the Constitution is amendable, Part III cannot stand
on a higher
(1) [1954) S.C.R. 1218.

(3) [1954] S.C.R. 674,706.

(5) [1964] 7 S.C.R. 82.

(2) A.I.R. 1952 Pun. 9.

(4) [1962] Supp. I S.C.R. 829.

(6) [1965] 1 S.C.R. 933.

914

control the unambiguous language of the articles of the
Constitution, see’ Wynes, Legislative Executive and Judicial
Powers in Australia third edition, pp. 694-5; in Re Berubari
Union & Exchange of Enclaves(“). The last case decided that
the Parliament can under art. 368 amend art. 1 of the
Constitution so as to enable the cession of a part of the
national territory to a foreign power, The Court brushed
aside the argument that “in the transfer of the areas of
Berubari to Pakistan the fundamental rights of thousands of
persons are involved.” The case is an authority for the
proposition that the Parliament can lawfully make a con-
stitutional amendment under art. 368 authorising cession of
a part of the national territory and thereby destroying the
fundamental rights of the citizens of the Effected
territory, and this power under art. 368 is not limited by
the preamble.

It is next argued that the people of India in exercise of
their sovereign power have placed the fundamental rights
beyond the reach of the amending power. Reliance is place
on the following passage in the judgment of Patanjali
Sastri, J., in A. K. Gopalan V. The State of Madras(2):

“There can be no doubt that,the people of
India have, in exercise of their sovereign
will as expressed in the Preamble, adopted the
democratic ideal which assures to the citizen
the dignity of the, individual and other
cherished human values as a means to the full
evolution and expression of his personality,
and in delegating to the Legislature the
executive and the Judiciary their respective
powers in the Constitution, reserved to
themselves certain fundamental rights, so-
called, I apprehend, because they have been
retained by the people and made, paramount to
the delegated powers, as in the
American Model.”

I find nothing in the passage contrary to the view
unequivocally expressed by the same learned Judge in Sri
Sankari Prasad Singh Deo’s(3) case that the fundamental
rights are amendable. The power to frame the Constitution
was vested in the Constituent Assembly by s. 8 (1 ) of the
Indian Independence Act, 1947. ‘The Constitution though
legal in its origin was revolutionary in character and
accordingly the Constituent Assembly exercised its powers of
framing the Constitution in the name of the people. The
objective resolution of the Assembly passed on January 22,
1947
(1) [1960] 3 S.C.R. 250,261-2,281
(2)[1950] S.C.R. 88, 98.

(3) (1952] S.C.R. 89.

915

solemnly declared that all power and authority of sovereign
independent India, its constituent parts, and organs and the
Government were derived from the people. The preamble to
the Constitution declares that the people of India adopts,
enacts and gives to themselves the Constitution. In form
and in substance the Constitution emanates from the people.
By the Constitution. the people constituted themselves into
a republic. Under the republic all public power is derived
from the people and is exercised by functionaries chosen
either directly or ‘indirectly by the people. The
Parliament can exercise only such powers as are delegated to
it under the Constitution. The people acting through the
Constituent Assembly reserved for themselves certain rights
and liberties and ordained that they shall not be curtailed
by ordinary legislation. But the people by the same Con-
stitution also authorised the Parliament to make amendments
to, the Constitution. In the exercise of the amending power
the Parliament has ample authority to abridge or take away
the fundamental rights under Part III.

It is urged that the word ‘amend’ imposes the limitation
that an amendment must be an improvement of the
Constitution. Reliance is placed on the dictum in Livermore
v. E. C. Waite(1): “On, the other hand, the significance of
the term ‘amendment’ implies such an addition or change
within the lines of the original instrument as will effect
an improvement, or better carry out the purpose for which it
was framed.” Now an attack on the eighteenth amendment of
the U.S. Constitution based on this passage was brushed
aside by the U.S. Supreme Court in the decision in the
National Prohibition(2) case. The decision totally
negatived the contention that “an amendment must be confined
in its scope to, an alteration or improvement of that which
is already contained in the Constitution and cannot change
its basic structure, include new grants of power to the
Federal Government nor relinquish, in the State those which
already have been granted to it”, see Cooley on
Constitutional Law, Chapter III Art. 5, pp. 46 & 47. 1 may
also read a passage from Corpus Juris Secundum Vol. XVI,
title ‘Constitutional Law, p. 26 thus : “The term ‘amendment
a-, used in the constitutional article giving Congress a
power of proposal includes additions to, as well as
corrections of, matters. already treated, and there is
nothing there which suggests that it is used in a restricted
sense.”

Article 368 indicates that the term “amend” means “change”.
The proviso is expressed to apply to amendments which seek
to make any “change” in certain articles. The main part of
art. 368
(1) 102 Cal. 11 3-25 L.R.A. 312.

(2) Rhode Island v. Palmer-253 U.S. 350 : 64 L. ed. 947,
960, 978.

916

thus gives the power to amend or to make changes in the
Constitution. A change is not necessarily an unprovement.
Normally the change is made with the object of making an
improvement, but the experiment may fail to achieve the
purpose. Even the plain dictionary meaning of the word
“amend” does not support the contention that an amendment
must take an improvement, see Oxford English Dictionary
where the word “amend” is defined thus : “4. to make
professed improvements (in a measure before Parliament);
formally to alter ‘in detail, though practically it may be
to alter its principle so as to thwart it.” The 1st, 4th,
16th and. 17th Amendment Acts made changes in Part III of
the Constitution. All the changes are authorized by art.

368.
It is argued that under the amending power, the basic
features .,of the Constitution cannot be amended. Counsel
said that they could not give an exhaustive catalogue of the
basic features, but sovereignty, the republican form of
government the federal structure and the fundamental rights
were some of the features. The Seventeenth Amendment has
not derogated from the sovereignty, ,the republican form of
government and the federal structure, and ‘the question
whether they can be touched by amendment does not arise for
decision. For the purposes of these cases, it is sufficient
to say- that the fundamental rights are within the reach of
the amending power.

It is said that in the course of the last 16 years there
have been numerous amendments in our Constitution whereas
there have been very few amendments of the American
Constitution during ‘the last 175 years. Our condition is
not comparable with the American. The dynamics of the
social revolution in our country may require more rapid
changes. Moreover every part of our Constitution is more
easily amendable than the American. Alan Gledhill in his
book “The Republic of India”, 1951 Edition, pp. 74 & 75 ,
said:

“The Indian Founding, Fathers were less
determined than were their American
predecessors to impose rigidity on their
Constitution………………… The Indian
Constitution assigns different degrees of
rigidity to its different parts, but any part
of it can be more easily amended than the
American Constitution.”

It is said that the Parliament is abusing its power of
amendment by making too many frequent changes. If the
Parliament ‘has the power- to make the amendments, the
choice of making- any particular amendment must be left to
it. Questions of policy cannot be debated in ‘ this Court.
The possibility of, abuse of a power is not the test of its
existence. In Webb v. Outrim(1) lord
(1) [1907] A.C. 81.

917

Hobhouse said, “If they find that on the due construction of
the Act a legislative power falls within s. 92, it would be
quite wrong of them to deny its existence because by some
possibility it may be abused, or limit the range which
otherwise would be open to the Dominion Parliament”. With
reference to the doctrine of implied prohibition against the
exercise of power ascertained in accordance with ordinary
rules of construction, Knox C.J., in the Amalgamated Society
of Engineers v. The Adelaide Steams Company Limited and
others(1) said, “It means the necessity of protection
against the aggression of some outside and possibly hostile
body. :It is based on distrust, lest powers, if once
conceded to the least degree, might be abused to the point
of destruction. But possible abuse of powers is no reason
in British law for Emiting the natural force of the language
creating them
The historical background in which the Constitution was
framed shows that the ideas embodied in Part III were not
intended to be immutable. The Constituent Assembly was corn
of representatives of the provinces elected by,the members
of the lower houses of the provincial legislatures and
representatives of the Indian States elected by electoral
colleges constituted by the rules. The draft Constitution
was released on February 26, 1948While the Constitution was
on the anvil it was envisaged the, future Parliaments would
be elected on the basis of adult suffrage. Such a provision
was later incorporated in art. 326 of the Constitution. In
a special article written on August 15, 1948, Sir B., N. Rau
remarked:

“It seems rather illogical that a constitution
should be settled by a simple majority by an
assembly elected indirectly on a very limited
franchise and that it should not be capable of
being amended in the same way by a Parliament
elected-and perhaps for the most Part elected
directly by adult suffrage”, (see B. N. Rau’
India’s Constitution in the making, 2nd
Edition p. 394).

The conditions in India were rapidly changing and the
country was in a state of flux politically and economically.
Sir B. N. Rau therefore recommended that the Parliament
should be empowered to amend the Constitution by its
ordinary law making process for at least the first five
years. Earlier, para 8 of the Suggestions of the Indian
National Congress of May 12, 1946 and para 15 of the
Proposal of the Cabinet Mission of May 16, 1946 had recom-
mended similar powers of revision by the Parliament during
the initial years or at stated intervals. The Constituent
Assembly did not- accept these recommendations. On
September 17, 1949 an amendment (No. 304) moved by Dr.
Deshmukh providing
(1) 28 C.L.R. 129,151.

Cf/67-13
918
for amendment of the Constitution at any time by a clear
majority in each house of Parliament was negatived. The
Assembly was conscious that future Parliaments, elected on
the basis of adult suffrage would be more representative,
but they took the view that art. 368 provided a sufficiently
flexible machinery for amending all part-, of the
Constitution. The Assembly never entertain the proposal
that any part of the Constitution including Part III should
be beyond the reach of the, amending power. As a matter of
fact, Dr. Deshmukh proposed an amendment (No. 212) habiting
any amendment of the rights with respect to property or
otherwise but on September 17, 1949 he withdrew this
proposal (we Constituent Assembly Debates Vol. IV pp. 1
642-43).

The best exposition of the Constitution is that which it has
received from contemporaneous judicial decisions and
enactments. We find a rare unanimity of view among Judges
and legislators from the very commencement of the
Constitution that the fundamental rights are within the
reach of the amending power. No one in the Parliament
doubted this proposition when the Constitution First
Amendment Act of 1951 was passed. It is remarkable that
most of the members of this Parliament were also. members of
the Constituent Assembly. In, S. Krishnan and Others v. The
state of Madras(1), a case decided on May 7, 1951 Bose, J.
said:

“My concept of a fundamental right is
something which Parliament cannot touch save
by an amendment of the Constitution”. ,
In Sri Sankari Prasad Singh Deo’s case(2), decided on
October 5, 1951, this Court expressly decided that-

fundamental rights could be abridged by a constitutional
amendment. This view was acted upon in all the subsequent
decisions and was reaffirmed in Sajjan Singh’s case(3). Two
learned Judges then expressed some doubt but even they
agreed with the rest of the Court in upholding the validity
of the amendments.

A static system of. laws is the worst tyranny that any
constitution can impose upon a country.. An unamendable
constitution means that all. reform and progress are at a
standstill. If Parliament cannot amend Part III of the
Constitution even by recourse to art. 368, no other power
can do so. There is no, provision in the Constitution for
calling a convention for its revision or for submission of
any proposal for amendment to the referendum. Even if power
to call a convention or to submit a proposal. to the refere
be taken by amendment of art. 368, Part III. would sip
remain unamendable on the assumption that a constitutional
amendment is a law. Not even the unanimous vote of the 500
(1) [1951] S.C.R. 621, 652.

(2) [1952] S. C. R, 89.

(3) [1965] 1 S. C. R. 933.

919

million citizens or their representatives, at a special
convocation could amend Part III. The deadlock could be
resolved by revolution only. Such a consequence was not
intended by the framers of the Constitution. The
Constitution is meant to endure.

It has been suggested that the Parliament may provide for
another Constituent Assembly by amending the Constitution
and that Assembly can amend Part III and take away or
abridge “the fundamental rights. Now if this proposition is
correct, a suitable amendment of the Constitution may
provide that the Parliament will be the Constituent Assembly
and there upon the Parliament may amend Part III. If so, I
do not see why under the Constitution as it stands now, the
Parliament cannot be regarded as a recreation of the
Constituent Assembly. for the special purpose of making a
constitutional amendments under art. 368, and why the
amending power cannot be regarded a a constituent power as
was held in Sri Sankari Prasad-Singh Deo’s (1) case.
The contention that the constitutional amendments of Part
III had the effect (I changing articles 226 and 245 and
could not be passed without complying with the proviso to
art. 368 is not tenable; A constitutional amendment which
does not profess to amend- art. 226 directly or by inserting
or striking words therein cannot be regarded as seeking to
make, any change in it and thus falling within the
constitutional inhibition of the proviso. Art. 226 gives
power to the High Court throughout the territories in
relation to which it exercises jurisdiction to issue to any
person or authority within those territories directions,
orders and Writs for the enforcement of any of the rights
conferred by Part III and for any purpose- The Seventeenth
Amendment made no direct change in art. 226. It made
changes in Part In and abridged or took away some of the
rights conferred by that Part. As a result of the changes,
some of those rights no longer exist and as the High Court
cannot issue writs for the enforcement of those rights its
power under art. 226 is affected incidentally. But an
alteration in the area of its territories or in the number
of persons or authorities within those territories or in the
number of enforceable rights under Part III or other rights
incidentally affecting the Power of the High Court under
art. 226 cannot be regarded as an’ amendment of that
article.

Art. 245 empowers the Parliament and the Legislatures-of,
the States to make laws subject to the provisions of the
Constitution. This power to make laws is subject to the
limitations imposed by Part M. The abridgement of the rights
conferred by Part III by the Seventeenth Amendment
necessarily enlarged the scope of the legislate power, and
thus affected art. 245 indirectly. But the Seventeenth
amendment made no direct change in art. 145 and did not
amend it.

(1) [1952] S.C.R. 89.

920

Art 3 1B retrospectively validated the Acts mentioned in
the Ninth Schedule notwithstanding any judgment decree or
order of any court though they take away or abridge the
rights conferred by Part Ill. It is said that the Acts are
still-bom and cannot be validated. But by force of Art. 31B
the Acts are deemed never to have become void and must be
regarded as valid from their inception. The power to amend
the Constitution carries with it the power to make a
retrospective amendment. It is Said that art. 3 1B amends
art. 141 as it alters the law declared by this Court on the
validity of the Acts. This argument is baseless. As the
Constitution is amended retrospectively, the basis upon
which the judgments of this Court were pronounced no longer
exists, and the law declared by this Court can have no
application. It is said that art. 3 1B is a law with
respect to land and other matters within the competence of
the State Legislature, and the Parliament has no power to
enact such a law. The argument is based on a misconception.
The Parliament has not passed any of the Acts mentioned in
the Ninth Schedule. Art. 3 IB removed the constitutional
bar on the making of the Acts. Only the Parliament could
remove the bar by the Constitution amendment. It has done
so by art. 3 1 B. The Parliament could amend each article in
Part III separately and provide that the Acts would be
protected from attack under each article. Instead of amend-
ing each article separately, the Parliament has by art. 3 1
B made a comprehensive amendment of all the articles by
providing that the Acts shall not be deemed to be void on
the ground that they are inconsistent with any of them. The
Acts as they stood on the date of the Constitution
Amendments are validated. By the last part of Art. 31B the
competent legislatures will continue to the power to repeal
or amend the Acts. The subsequent repeals and amendments
are not validated. If in future the competent legislature
passes a repealing or amending Act which is inconsistent
with Part III it will be void.

I have, therefore, coma to the conclusion that the First,
Fourth, Sixteenth and Seventeenth Amendments are
constitutional and am not void. If so, it is common ground
that these petitions must be
For the last 16 years the validity of constitutional
amendments of fundamental rights have been recognized by the
people and all the organs of the government ‘including the
legislature, the judiciary and the executive.
Revolutionary, social and economic changes have taken place
on the strength of the First, Fourth and Seventeenth
Amendments. Even if two views were possible on the question
of, the validity of the amendments, we should not now
reverse our previous decisions and pronounce them to be
invalid. Having heard lengthy arguments on the question I
have
921
come to the conclusion that the validity of the
constitutional amendments was rightly upheld in Sri Sankari
Prasad Singh Deo’s(1) and Sajjan Singh’s(2) cases and I find
no reason for over-ruling them.

The First, Fourth and Seventeenth amendment Acts are sub-
jected to bitter attacks because they strike it the
entrenched property rights. But the abolition of the
zemindari was a necessary reform. It is the First
Constitution Amendment Act that made this reform possible.
No legal argument can restore the outmoded feudal zemindari
system. What has been done cannot be undone. The battle
for the past is lost. The legal argument necessarily
shifts. The proposition now is that the Constitution
Amendment Acts must be recognized to be valid in the past
but they must be struck down for the future. The argument
leans on the ready made American doctrine of prospective
overruling.

Now the First, Fourth, Sixteenth and Seventeenth Amendment
Acts take away and abridge the rights conferred by Part M.
If they are laws they are necessarily rendered void by art.
13(2). If they are void, they do not legally exist from
their very inception. They cannot be valid from 1951 to
1967 and invalid thereafter. To say that they were valid in
the past and will be invalid in the future is to amend the
Constitution. Such a naked power of amendment of the
Constitution is not given to the Judges. The argument for
the petitioners suffers from a double fallacy, the first
that the Parliament has no power to amend Part III so as to
abridge or take away the entrenched property rights, and the
second that the Judges have the power to make such an amend-
ment.

I may add that if the First and the Fourth amendments are
valid, the Seventeenth must necessarily be valid. It is not
possible to say that the First and Fourth amendments though
originally invalid have now been validated by acquiescence.
If they infringed art. 13(2),t they were void from their
inception. Referring to the 19th amendment of the U.S.
Constitution, Brandeis, J. said in Leser v. Garnett(3)
“This Amendment is in character and
phraseology precisely similar to the 15th.
For each the same method of adoption was
pursued. One cannot be valid and the other
invalid. That the 15th is valid, although
rejected by six states, including Maryland,
has been recognized and acted on for half a
century………. The suggestion that the 15th
was incorporated in the Constitution,
(1) [1952] S.C.R. 89. (2) [1965] 1 S.C.R.

933.
(3) 258 US 130 : 66 L.Ed.. 505, 51 1.

922

not in accordance with law, but practically as
a war measure, which has been validated by
acquiescence, cannot be entertained.”

Moreover the Seventeenth amendment has been acted upon and
its validity has been upheld by this Court in Sajjan Singh’s
case. If the First and the Fourth Amendments are validated
by acquiescence, the Seventeenth is equally validated.
Before concluding this judgment I must refer to some of the
speeches made by the members of the Constituent Assembly in
the course of debates on the draft Constitution. These
speeches cannot be used as aids for interpreting the
Constitution. See State of Travancore-Cochin and others v.
The Bombay Co. Ltd.(‘-). Accordingly, I do not rely on them
as aids to construction. But I propose to refer to them, as
Shri A K. Sen relied heavily on the speeches of Dr. B. R.
Ambedkar. According to him, the speeches of Dr. Ambedkar
show that he did not regard the fundamental rights as
amendable. This contention is not supported by the
speeches. Sri Sen relied on the following passage in the
speech of Dr. Ambedkar on September 17, 1949
“We divide the articles of the Constitution
under three categories. The first category is
the one which consists of articles which can
be, amended by Parliament by a bare majority.
The second set of articles are articles which
require two-thirds majority. If the future
Parliament wishes to amend any particular
article .which is not mentioned in Part III
or- art. 304, all that is necessary for them
is to have two-thirds majority. They can
amend it.

Mr. President : Of Members present.

Yes. Now, we have no doubt put articles in a
third .category where for the purposes of
amendment the .mechanism is somewhat different
or double. It requires two thirds majority
plus ratification by the, States.”(2)
I understand this passage to mean that according to Dr. Am-
bedkar an amendment of the articles mentioned in Part. III
and 368 requires two-thirds majority plus ratification by
the States He seems to have assumed (as reported) that the
provisions of Part III fall within the. proviso to art. 368.
But he never said that part III was s not amendale. He
maintained consistently that all the articles of the
Constitution are amendable under art. 368 On November 4,
1948, be. said :

“The second means adopted to avoid rigidity
and legalism is the provision for facility
with which the
(1) (1952] S.C.R. 1112.

(2) Constituent Assembly Debat Vol. IX p.
1661.

923

Constitution could be amended. The provisions
of the Constitution relating to the amendment
of the Constitution divide the Articles of the
Constitution into two groups. In the one
group are placed Articles relating to (a) the
distribution of legislative powers between the
Centre and the States, (b) the representation
of the States in Parliament, and (c) the
powers of I the Courts. All other Articles
are placed in another group. Articles placed
in the second group cover a very large part of
the Constitution and can be amended by
Parliament by a double majority, namely, a
majority of not less than two-thirds of the
members of each House present and voting and
by a majority of the total membership of each
House. The amendment of these Articles does
not require ratification by the States. It is
only in those Articles which are placed in
group one that an additional safeguard of
ratification by the States is introduced. One
can therefore safely sky that the Indian
Federation will not suffer from the faults of
rigidity or legalism. Its distinguishing
feature is that it is a flexible Federation.
The provisions relating to amendment of the
Constitution have come in for a virulent
attack at the hands of the critics of the
Draft Constitution. it is said that the
provisions contained in the Draft make
amendment difficult. It is proposed that the
Constitution should be amendable by a simple
majority at least for some. years. The
argument is subtle and ingenious. It is said
that this Constituent Assembly is not elected
on adult suffrage while the future Parliament
will be elected on adult suffrage and yet the
former has been given the right to pass the
Constitution by a simple majority while ‘the
latter has been denied the same right. It is
paraded as one of the absurdities of the Draft
Constitution. I must repudiate the charge
because it is without foundation. To know how
simple are the provisions of the Draft
Constitution in respect of amending the
Constitution one has only to study the
provisions for amendment contained in the
American and Australian Constitutions.
‘Compared to them those contained in the Draft
Constitution will be found to be the simplest.
‘The Draft Constitution has eliminated the-
elaborate and difficult procedures such as a
decision- by a convention or are ferenduni.
The Powers of amendments left with the
Legislatures Central and Provincial. It is
only, for amendment-, or specific matters-and
they are only few, that the ratification of
the State Legislatures is required.

924

All other Articles of the Constitution are
left to be amended by Parliament. The only
limitation is that it shall be done by a
majority, of not less than two-thirds of the
members of each House present and voting and a
majority of the total membership of each
House. It is difficult to conceive a simpler
method of amending the Constitution.”(,’)
On December 9, 1948 , Dr. Ambedkar said with
reference to art. 32:

“The Constitution has invested the Supreme
Court with these rights and these writs could
not be taken away unless and until the
Constitution itself is amended by means left
open to the legislature.”(2)
On November- 25, 1949, Dr. Ambedkar strongly refuted the
suggestion that fundamental rights should’ be absolute and
unalterable. He said:

“The condemnation of the Constitution largely
comes from-two quarters, the Communist Party
and the Socialist Party………. The second
thing that the Socialists want is that the
Fundamental Rights mentioned in the
Constitution must be absolute and without any
limitations so that if their Party comes into
power, they would have the unfettered freedom
not merely to criticize, but also to overthrow
the State………… Jefferson, the great
American statesman who played so great a part
in the making of the American Constitution,
has expressed some- very weighty views which
makers of Constitution can never afford to
ignore. In one place, he has said:- ‘We may
consider each generation as a distinct nation,
with a right, by the will of the majority, to
bind themselves, but none to bind the
succeeding generation, more than the
inhabitants of another country. In another
place, he has said: ‘The idea that
institutions established for the use of the
nation cannot be touched or modified, even to
make them answer their end, because of rights
gratuitously supposed in those employed to
manage the min the trust for the public, may
perhaps be a Salutary provision against the
abuses of a monarch, but is most absurd
against the nation itself. Yet our lawyers
and priests generally inculcate this doctrine,
and suppose that preceding generations held
the earth more freely than we do; had a right
to impose laws on us, unalterable by
ourselves, and
(1) Constituent Assembly Debates Vol. 7, pp.
35-6, 43-4.

(2) Constituent Assembly Debates Vol. 7,

953.
925
that we, in the like manner, can make laws and
impose burdens on future generations, which
they will have no right to alter; in fine,
that the earth belongs to the dead and not the
living. I admit that what Jefferson has said
is not merely true, but is absolutely true.
There can be no question about it. Had the
Constituent Assembly departed from this
principle laid down by Jefferson it would
certainly be liable to blame, even to
condemnation. But I ask, has it? Quite the
contrary. One has only to examine the
provision relating to the amendment of the
Constitution. The Assembly has not only
refrained from putting a seal of finality and
infallibility upon this Constitution by
denying to the people the right to amend the
Constitution as in Canada or by making the
amendment of the Constitution subject to the
fulfilment of extraordinary terms and
conditions as in America of Australia but has
provided a most facile procedure for amending
the Constitution. I challenge any of the
critics of the Constitution to prove that any
Constituent Assembly anywhere in the world
has, in the circumstances in which this
country finds itself, provided such a facile
procedure for the amendment of the Constitu-
tion. If those who are dissatisfied with the
Constitution have only to obtain a 2/3
majority and if they cannot obtain even a two-
thirds majority in the parliament elected on
adult franchise in their favour, their
dissatisfaction with the Constitution cannot
be deemed to be shared by the general
public.'(1)
On November 11, 1948, Pandit Jawahar Lal Nehru
said:

“And remember this, that while we want this
Constitution to be as solid and as permanent a
structure as we can make it, nevertheless
there is no permanence in Constitutions.

There should be a certain flexibility. If you
make anything rigid and permanent, you stop a
Nation’s growth, the growth of living vital
organic people. Therefore it has to be
flexible.”(2)
The views of Jefferson echoed by Ambedkar and Nehru were
more powerful expressed by Thomas Paine in 1791
“There never did, there never will, and there
never can, exist a parliament, or any
description of men, or any generation of men,
in any country, possessed of the
(1) Constituent Assembly Debates Vol. I 1,
pp. 975-6.

(2) Constituent Assembly Debates Vol. 7, p.

322.
926
right or the power of binding and controuling
posterity to the end of time’, or of
commanding for ever how the world. shall be
governed, or who shall govern it-, and
therefore all such clauses, acts or
declarations by which the makers of them
attempt to do what they have neither the right
nor the power to do, nor take power to
execute, are in themselves null and void.

Every age and generation must be as free to
act for itself in all cases as the ages and
generations which preceded it. The vanity and
presumption of governing beyond the grave is
the most ridiculous and insolent of all
tyrannies. Man has no property in man;

neither has any generation a property in the
generations which are to follow. The parlia-
ment of the people of 1688 or of any other
period, had no more right to dispose of the
people of the present day, or to bind or to
controul them in any shape whatever, than the
parliament or the people of the present day
have to dispose of, bind or controul those who
are to live a hundred or a thousand years
hence. Every Generation is, and must be,
competent to all the purposes which its
occasions require. It is the living, and not
the dead, that are to be accommodated. When
man ceases to be, his power and his wants
cease with him; and having no longer any
participation in the concerns of this World,
he has no longer any authority in directing
who shall be its governors, or how its
government shall be organized, or how
administered.” (See ‘Rights of Man’ by Thomas
Paine, unabridged edition by H. B. Bonner, pp.
3 & 4).

For the reasons given above, I agree with Wanchoo, J. that
the writ petitions must be dismissed.

In the result, the writ petitions are dismissed without
costs.

Ramaswami, J. I have perused the judgment of my learned
Brother Wanchoo, J. and I agree with his conclusion that the
Constitution (Seventeenth Amendment) Act, 1964 is legally
valid, but in view of the importance.of the constitutional
issues raised in this case I would prefer to state, my own
reasons in a separate judgment.

In these petitions which have been filed under Art. 32 of
the Constitution, a common question arises for
determination, viz.,. whether the Constitution (Seventeenth
Amendment) Act, 1964 which amends Art. 31 A and 3 1 B of the
Constitution is ultra vires- and unconstitutional, .

927

The petitioners are affected either by the Punjab Security
of Land Tenures Act, 1954. (Act X of 1953) or by the Mysore
Land Reforms Act (Act 10 of 1962) as amended by Act 1 1965
which were added to the 9th Schedule of the Constitution by
the impugned Act and, their contention is that the impugned
Act being unconstitutional and invalid , the validity of the
two Acts by which they are affected cannot be saved.
The impugned Act consists of three sections. The first
section. gives its short title. Section 2 (i) adds a
proviso to Cl.. ( 1 ) of Art.. 3 I-A after the existing
proviso. This proviso reads, thus:

“Provided further that where any law makes any
provision for the acquisition by the State of
any estate and where any land comprised
therein is held by a person under his personal
cultivation, it shall not be lawful for the
State to acquire any portion of such land as
is within the ceiling limit applicable to him
under any law for the time being in force or
any building or structure standing thereon or
appurtenant thereto, unless the law relating
to the acquisition of such land, building or
structure, provides for payment of
compensation at a rate which shall not be less
than the market value thereof.”

Section 2(ii) substitutes the following sub-
clause for sub-cl. (a) of cl. (2) of Art. 31-A
“(a) 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
force in that area and all to land tenures in
also include-

(i) any jagir, inam or muafi or other
similar grant and in the States-of Madras and
Kerala, any ianmam right;

(ii) any land held under ryotwari settlement;

(iii) any land held or let for purposes of
agriculture or for purposes ancillary there
to, including wast land, forest land, land for
posture or ones of buildings and other
structures occupied by cultivators of land,
agricultural labourers and village artisans;”

Section 3 amends the 9th Schedule by adding 44 entries to
it.

In dealing with the question about the validity of the im-
pugned Act, it is necessary to consider the scope and effect
of the provisions contained in-Art. 368 of the Constitution,
because the main controversy in the present applications
turns upon:the-

928

decision of the question as to what is the construction of
that Article. Article 368 reads as follows:

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

Provided that if such amendment seeks to make
any change

(a) Article 5, article 55, article, 73,
article 162 or
article 241, or

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

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

(d) the representation of States in
Parliament, or

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

It is necessary at this stage to set out briefly the history
of Arts. ..31-A and 31-B. These Articles were added to the
Constitution with retrospective effect by s. 4 of the
Constitution (First Amendment) Act, 1951. Soon after the
promulgation of the Constitution, the political party in
power, commanding as it did a majority of votes in the
several State legislatures as well as in Parliament, carried
out radical measures of agrarian reform in Bihar, may be
referred to as Zamindari Abolition Acts. Certain zamindars,
feeling themselves aggrieved, attacked the validity of those
Acts in courts of law on the ground that they contravened
the ‘fundamental rights conferred on them by Part III of the
Constitution. The High Court of Patna held that the Act
passed iii Bihar was unconstitutional while the High Courts
of Allahabad and Nagpur upheld the validity of the
corresponding legislation in Uttar Pradesh and Madhya
Pradesh respectively (See Kameshwar Uttar Pradesh and Madhya
Pradesh by enacting legislation which
929
v. State of Bihar(1) and Surya Pal v. U.P. Government(1).
The parties aggrieved by these respective decisions had
filed appeals by special leave before this Court.At the same
time petitions had also been preferred before this Court
under Art. 32 by certain other Zamindars, seeking the
determination of the same issues It was atstage that the
Union Government, with a view to put an endall this
litigation and to remedy what they considered to be certain
defects brought to light in the work of the Constitution,
brought forward a bill to amend the Constitution, which,.
after undergoing amendments in various particulars, was
passed by the require majority as the Constitution (First
Amendment) Act, 1951 by which Arts. 31-A and 31-B were added
to the Constitution. That was the first step taken by
Parliament to assist the process of legislation to bring
about agrarian reform, by introducing Articles 31-A and 31-
B. The second step in the same direction was taken by
Parliament in 1955 by amending Art. 31-A by the Constitution
(Fourth Amendment) Act, 1955.. The object of this amendment
was to widen the scope of agrarian reform and to confer on
the legislative measures adopted in that behalf immunity
from a possible attack that they contravened’ the
fundamental rights of citizens. In other words, the
amendment Protected the legislative measures in respect of
certain other items of agrarian and social welfare
legislation, which affected the proprietary rights of
certain citizens. At the time when the first amendment was
made, Art. 31-B expressly provided that none, of the, Acts
and Regulations specified in the 9th Schedule, nor any of
the provisions thereof, shall be deemed to be void or ever
to have become void on the ground that they were
inconsistent with or took: away or abridged any of the
rights conferred by Part III, and it added that
notwithstanding any judgment, decree or order of any Court
or tribunal to the contrary, each of the said Acts and
Regulations shall subject to the power of any competent
legislature to repeal or amend, continue in force. At this
time, 19 Acts were listed in Schedule 9, and they were thus
effectively validated. One more Act was added to this list
by the Amendment Act of 1955, so that as a result of the
second amendment, the Schedule contained 20 Acts which were
validated.

It appears that notwithstanding these amendments, certain
other legislative measures adopted by different States for
the purpose of giving effect to the agrarian policy of the
party in power, were effectively challenged. For instance,
the Karimbil Kunhikoman v. State of Kerala(3), the validity
of the Kerala Agrarian Relations Act (IV of 1961) was
challenged by writ petitions filed under Art. 32, and as a
result of the majority decision of this Court, the whole Act
was struck down. The decision of this
(1) A-I-R. 1951 Pat. 91 (2) A.I.R. 1951 All. 674.
(3)[1962] Supp. 1 S.CR. 829..

930

Court was pronounced on December 5, 1961. In A. P. Krishna-
swami Naidu v. The State of Madras(1) the constitutionality
of the Madras Land Reforms (Fixation of Ceiling on Land) Act
(146. 58 of 1961) was the subject matter of debate, and by
the decision of this Court pronounced, on March 9, 1964, it
was declared that the whole Act was invalid. It appears
that the Rajas than Tenancy Act III of 1955 and the
Maharashtra Agricultural Lands (Ceiling and Holdings) Act 27
of 1961 had been similarly declared invalid, and in
consequence, Parliament thought it necessary to make a
further amendment in Art: 31-B so as to gave the validity of
these Acts which had been struck down and of other similar
Acts which were likely to be challenged. With that object
in view, the impugned Act has enacted S. 3 by which 44 Acts
have been added to Schedule 9. It is therefore clear that
the object of the First, Fourth and the Seventeenth
Amendments of the Constitution was to help the State
Legislatures to give effect to measures of agrarian reform
in a broad and comprehensive sense in the interests of a
very large section of Indian ,citizens whose social and
economic welfare closely depends on the persuit of
progressive agrarian policy.

The first question presented for determination in this case
is whether the impugned Act, in so far as it purports to
take away or abridge any of the fundamental rights conferred
by Part III .or the Constitution,falls within the
prohibition of Art. 13 (2) which provides that “the State,
‘shall, not make any law which takes away or abridges the
rights conferred by this Part and any law made in
contravention of this clause shall to the extent of the
Contravention, be void”. In other words, the argument, of
the petitioners was that the law to which Art, 13(2)
applies, would include a law passed by Parliament by virtue
of its constituent power to amend the Constitution, and so,
its validity will have. to be tested by Art. 13(2) itself.
It was contended that the State” includes Parliament within
Art. 12 and “law” must include, a constitutional amendment.
It was said that it was the deliberate intention of the
framers of the Constitution, who realised the sanctity of
the fundamental rights conferred by Part III, to make them
immune from interference not only by ordinary laws passed by
the legislatures in the country but also from constitutional
amendments. In my opinion, there is no substance in this
argument.- Although “law” must ordinarily include
constitutional law, there is ‘a juristic distinction between
ordinary law made in exercise of legislative power and
constitutional law which is Made in exercise of constituent
power. In a written federal form of Constitution there is a
clear and well-known distinction between the law of the
Constitution and ordinary law made by the legislature on the
basis of separation of powers and
(1)[1964]7 S.C.R.82.

931

pursuant to the power of law-making conferred by the Consti-
tution (See Dicey on ‘Law of the Constitution, Tenth: Edn.
p. 110, Jennings, ‘Law and the Constitution’ pp. 62-64, and
‘American Jurisprudence’, 2nd Edn. Vol. 16, p. 181). In
such a written Constitution, the amendment of the
Constitution is .a substantive, constituent act which is
made in the exercise, of the sovereign power which created
the Constitution and which is effected by a special means,
namely, by a predesigned fundamental procedure unconnected
with ordinary legislation. The amending power under Art.
368 is hence sui generis and cannot be, compared to the law-
making power of Parliament pursuant to Art. 246 read with
List I and 111. It follows that the expresSion “law” in
Art. 13(2) of the Constitution cannot be construed as
including an amendment of the Constitution which is by
Parliament in exercise of, its sovereign constituent power,
but must mean law made by Parliament in its legislative
capacity :pursuant to the powers of law-making given by the
Constitution itself under Art. 246 read with Lists I and In
of the 7th Schedule. It is also clear, on the same line of
reasoning, that ‘law’ in Art. 13(2) cannot be construed so
as to include ‘law’ made by Parliament under Arts. 4, 169,
392, 5th Schedule Part D and 6th Schedule para 2 1. The
amending power of Parliament exercised under these Articles
stands on the same as the constitutional amendment made
under Art. U8 so far as Art. 13(2) is concerned and does
not fall within the definition of law within the meaning of
this last article.

It is necessary to add that the definition of ‘law’ in Art.
13(3) does not include in terms a constitutional amendments
though it includes “any Ordinance,, order, bye-law, rule,
regulation, notification, custom or usage “. It should be
noticed that The language. of Art. 3 6 8 is perfectly
general and empowers Parliament to amend the Constitution
without any exception Whatsoever. H I ad it been intended
by the Constitution-makers that the fundamental rights
guaranteed under Part III should be completely outside the
scope of Art. 368, it is reasonable to assume that they
would have made an express provision to that effect. It
was stressed by the petitioners during the course ‘of the,
argument that Part III is headed as ‘Fundamental Rights” and
that Art. 32 “guarantee’s’ the right to move the Supreme
Court by appropriate proceedings for enforcement of rights
conferred by Part M. But the expression “fundamental” in the
phrase “Fundamental Rights” means that such rights are
fundamental vis-a-vis the laws of the legislatures and the
acts of the executive authorities mentioned in Art. 12. It
cannot be suggested, that the expression “fundamental” lifts
the fundamental rights above the Constitution itself.
Similarly, the expression “guaranteed’ in Art. 32(1) and
32(4) means that the right to move the Supreme Court for
enforcement of fundamental rights without
932
exhausting the, normal channels through the High Courts or
the lower courts is guaranteed. This expression also does
not place the fundamental rights above the Constitution.
I proceed to consider the next question arising in this
case, the scope of the amending power under Art. 368 of the
Constitution. It is contended on behalf of the petitioners
that Art. 368 merely lays down the procedure for amendment
and does not vest the amending power as such in any agency
constituted under that article. I am unable to accept this
argument as correct Part XX of the Constitution which
contains only Art. 368 is described as a Part dealing with
the Amendment of the Constitution and Art. 368 which
prescribes the procedure for amendment of the Constitution,
begins by saying that an amendment of this Constitution may
be initiated in the manner therein indicated. In MY
Opinion, the expression “amendment of the Constitution” in
Art. 368 plainly and unambiguously means amendment of all
the provisions of the Constitution. It is unreasonable to
suggest that what Art. 368 provides is only the mechanics of
the procedure to be followed in amending the Constitution
without indicating which provisions of the Constitution can
be amended and which cannot. Such a restrictive
construction of the substantive part of Art. 368 would be
clearly untenable. The significant fact , that a separate
Part has been devoted in the Constitution for “amendment of
the Constitution and there is only one Article in that Part
shows that both the power to amend and the procedure to
amend are enacted in Art. 368. Again, the words “the
Constitution shall stand amended in accordance with the
terms of the Bill” in Art. 368 clearly contemplate and
provide for the power to amend after the requisite procedure
has been followed. Besides, the words used in the proviso
unambiguously indicate that the substantive part of the
article applied to all the provisions of the Constitution.
It is on that basic assumption that the proviso prescribes a
specific procedure in respect of the amendment of ,the
articles mentioned in cls. (a) to (e) thereof. Therefore it
must be held that when Art. 368 confers on Parliament the
right to amend the Constitution the power in question can be
exercised over all the provisions of the Constitution. How
the power should be exercised, has to be determined by
reference to the question as to whether the proposed
amendment falls under the substantive part of Art. 368, or
whether it attracts the procedure contained in the proviso.
It was suggested for the petitioners that the power of
amendment is to be found in Arts. 246 and 248 of the
constitution read with item 97 of List I of the 7th
Schedule. I do not think that it is possible to accept this
argument. Article 246 stats that
933
Parliament has exclusive power to make laws with respect to
matters enumerated in List I in the Seventh Schedule, and
Art. 248, similarly, confers power on Parliament to make any
law with respect to any matter not enumerated in the
Concurrent List or State List. But the power of law-making
in Arts. 246 and 248 is “subject to the provisions of this
Constitution”. It is apparent that the power of
constitutional amendment cannot fall within these Articles,
because it is illogical and a contradiction in terms to say
that the amending power can be exercised and at the same
time it is “subject to the provisions of, the Constitution”.
It was then submitted on behalf of the petitioners that the
amending power under Art. 368 is subject to the doctrine of
implied limitations. In other words, it was contended that
even if Art. 368 confers the power of. amendment, it was not
a general but restricted power confined only to the
amendable provisions of the Constitution, the amendability
of such provision being determined by the nature and
character of the respective provision. It was argued, for
instance, that the amending power cannot be used to abolish
the compact of the Union or to destroy the democratic
character of the Constitution teeing individual and minority
rights. It was said that the Constitution was a permanent
compact of the States, that the federal character of the
States was individual, and that the existence of any. of the
States as part of the federal Compact Cannot4be put an end
to by the power of amendment. It was also said that the
chapter of fundamental rights of the Constitution cannot be
the subject-matter of any amendment under Art. 368. It was
contended that the preamble to the Constitution declaring
that India was a sovereign democratic republic was beyond
the scope of the amending Power. it, was suggested that
other basic, features of the Constitution were the Articles
relating to. distribution of legislative powers, the
Parliamentary form of Government and the establishment of
Supreme Court and the High, Courts in the various States. .
I am unable to accept this argument as correct. If the
Constitution-makers considered that there were certain basic
features of the Constitution which were permanent it. is
must unlikely that they should not have expressly said in
Art 368 that these basic features were. not amendable. On
the contrary, the Constitution-makers have expressly
provided. that Art. 368 itself should be amendable by the
process indicated in the proviso to that Article. This cir-
cumstance is significant and suggests. that all the articles
of the Constitution are amendable either under the proviso
to Art. 368 or under the main part of that Article. In MY
opinion, there is no room for an. implication in the
construction of Art. 368. So far as the federal character
of the Constitution is concerned, it was held by this Court
in State of West Bengal v. Union of
Cl/67-14

934
India(1) that the federal structure is not an essential pan
of our Constitution and there is no compact between the
States and them is no dual citizenship in India. It was
pointed out in that case that there was no constitutional
guarantee against the alteration of boundaries of the
States. By An. 3 the Parliament is by law authorised to
form a new State by redistribution of the territory of a.
State or by uniting two or more States or parts of States or
by uniting any territory to a part of any State, to increase
the area of any State, to diminish the area of any State to
alter the boundaries of any State, and to alter the name of
any State. In In Re The Berubari Union and Exchange of
Enclaves (2) it was argued that the Indo-Pakistan agreement
with regard to Berubari could not be implemented even by
legislation under Art. 368 because of the limitation imposed
by the preamble to the Constitution and that such an
agreement could not be implemented by a referendum. The
argument was rejected by this Court and it was held that the
preamble could not, ‘in i any way, limit the power of
Parliament to cede parts of the national territory. On
behalf of the petitioners the argument was s that the
chapter on fundamental rights was the basic feature, of the
Constitution and cannot be the subject of the amending
power under Art 368. It was argued that the freedoms of
democratic life are secured by the chapter on fundamental
rig its and dignity of the individual cannot be preserved if
any of the fundamental rights is altered or diminished. It
is not possible to accept this argument as correct. The
concepts of liberty and equality are changing and dynamic
and hence the notion of permanency or immutability cannot be
attached to any of the fundamental rights. The Directive
Principles of Part IV are as fundamental as the
constitutional rights embodied in Part III and Art. 37
imposes a constitutional duty upon the States to apply these
principles in making laws. Reference should in particular
be made to Art. 39(b) which enjoins upon the State to direct
its policy towards securing that the ownership and control
of the material resources of the community are so
distributed as best to subserve the common good. Art. 3 8
imposes a duty upon, the State to promote the welfare of the
people by securing and protecting as effectively as it may,
a social order in which justice, social, economic and
political, shall inform all the institutions of the national
life. I have already said that the language of Art. 368 is
clear and unambiguous in support of, the view that there is
no implied limitation on the amending power. In Principle
also it aPPears unreasonable to suggest that the
Constitution-makers wanted to provide that the fundamental
rights guaranteed by the Constitution should never be
touched by way of, amendment. In modern democratic thought
I there are two main trends– the liberal idea of individual
‘rights
(1) [1964] 1 S.C.R. 371 p 405. (2) [1960] 3 S.C.R. 250.

935

protecting the individual and the democratic idea proper pro
claiming the equality of rights and popular sovereignty .
The gradual extension of the idea of equality from political
to economic and social fields in the modern State has led to
the problems of social security, economic planning
and industrial welfare legislation. The implementation and
harmonisation of these. somewhat conflicting principles is a
dynamic task. The adjustment between freedom and
compulsion, between the rights of individuals and the social
interest and welfare must necessarily be a matter for
changing needs and conditions. The proper approach is
therefore to look upon the fundamental rights of the
individual as conditioned by the social responsibility, by
the necessities of the Society, by the balancing of
interests and not as pre-ordained and untouchable private
rights.

As pointed out forcefully by Laski:

“The struggle for freedom is largely
transferred from the plane of political to
that of economic rights. Men become less
interested in the abstract fragment of politi-
cal power an individual can secure than in the
use of massed pressure of the groups to which
they belong to secure an increasing share of
the social Product. Individualism gives way
before socialism. The roots of liberty are
held to be in the ownership and control of the
instruments of production by the state, the
latter using its power to distribute the
results of its regulation with increasing
approximation to equality. So long, as there
is inequality, it is argued, there cannot be
liberty.

The historic inevitability of this evolution
was seen a century ago by de tocqueville. It
is interesting to compare his insistence that
the democratization of political power meant
equality and that its absence would be
regarded by the masses as oppression with the
argument of Lord Action that liberty and
equality are antitheses. To the latter
liberty was essentially an autocratic ideal;

democracy destroyed individuality, which was
the very pith of liberty, by seeking identity
of conditions. The modem emphasis is rather
toward the principle that material equality is
growing inescapable and that the affirmation
of personality must be effective upon an
immaterial plane. it is found that doing as
one likes, subject only to the demands of
peace, is incompatible with either
international or municipal necessities. We
pass from contract to relation as
we have
passed from status to contract. Men are so
involved in intricate networks of relations
that the place for their
936
liberty is in a sphere where their behaviour
does not impinge upon that self-affirmation of
others which is liberty.”

(Encyclopaedia of the Social Sciences, Vol. IX, 445.).
It must :not be forgotten that the fundamental right guaran-
teed- by Art. 31, for. instance. is not absolute. It should
be not that cl. (4) of that Article, provides an exception
to the requirements of cl. (2). ‘Clause (4) relates ‘to
Bills- of a State Legislature relating to public acquisition
which were pending at the-commencement of fhe Co’stitution.
If such a Bill has been passed and assented to by the
President, the Courts shall have no jurisdiction to question
the validity of such law on the of contravention of cl. (2),
ie., on the ground that it does not- provide for
compensation or that it has been enacted without a public
purpose. Clause (6) of the, Article is another exception to
cl. (2) and provides for ouster of jurisdiction of the
Courts. While cl. (4) relates to Bills pending in the State
Legislature at the encement of the Consistitution, cl. (6)
relates to Bills enacted by the State within IS I months
before commencement of the Constitution i.e., Acts providing
for public acquisition which were enacted not earlier than
July 26, 1948. If the President certifies’ ‘such an Act
within 3 months from the commencement of the Constitution,
the Courts shall have no jurisdiction to invalidate that Act
on the ground of contravention of cl. (2) of that Article
Similarly, the scheme of Art 19 indicates that the
fundamental rights guaranted by sub-cls. (a) to (g) of cl,
(1) can be validly regulated in the light of the provisions
contained in cls. (2) to (6) of Art. 19. In other words,
the scheme of Art.19 is two-fold; the fundamental rights of
the citizens are of paramount importance, but even the said
fundamental rights can be regulated to serve the interests
of the general public or other objects mentioned
respectively in cls. (2) to (6) of Art. 19. It is right to
state that the purposes for which fundamental rights can be
regulated which are s specified in cls. (2) to (6), could
not have been assumed by the Constitution-makers to be
static and incapable of expansion. It cannot be assumed
that the Constitution-makers intended to forge a political
strait jacket for generations to come. The Constitution-
makers , must have anticipated that in dealing with,
socioeconomic problems which the 1egislatures may have to
face from time to time, the concepts of public interest and
other important considerations which are the basis of cls.
(2) to (6), may change and may even expand. As Holmes’ J.

has said in Abrams v. United States (1) :

“the .,Constitution is an experiMent, as all life is- an
experiment”. It is therefore legitimate to assume that the
Constitution-makers
(1) 250 U.S. 616, 630.

937

intended that Parliament should be competent to make amend-
ments in these rights so as to meet the challenge of the
problems which may arise in the course of socioeconomic
progress and development of the country. I find it
therefore difficult to accept the argument of the
petitioners thal the Constitution-makers contemplated that
fundamental rights enshrined in Part III were finally and
immutably settled and determined once and for all and these
rights are beyond the ambit of any future amendment. Today
at a time when absolutes are discredited, it must riot be
too readily assumed that there are basic features of the
Constitution which shackle the amending power and which take
precedence over the general welfare of the nation and the
need for agrarian and social reform.

In construing Art. 368 it is moreover essential to remember
the nature and subject-matter of that Article and to
interpret it subjectae materies. The power of amendment is
in point of quality an adjunct of sovereignty. It is in
truth the exercise of the highest sovereign :power in the
State. If the amending power is an adjunct of sovereignty
it does not Admit of any limitations. This view is
expressed by Dicey in “Law of the Constitution”, 10th Edn.,
at page 148 as follows
“Hence the power of amending the constitution
has been placed, so to speak, outside the
constitution, and that the legal sovereignty
of the United States resides in the States’
governments as forming one aggregate body
represented by three-fourths of the several
States at any time. belonging to the Union.”
A similar view is stated by Lord Bryce in” “The” American
Commonwealth”, Vol. 1, ch. XXXII, page 366. Lester
Bernhardt Orfield states,as follows in his book he Amending
of the Federal Constitution”

“In the last analysis, one is brought to the
conclusion that sovereignty in the United
States, if it can be said to exist at all, is
located in the amending body. The amending
body has often beep referred to as the
sovereign, because it meets the fest of the
location of sovereignty. As Willoughby has
said:

‘In all those cases in which, owing to the
distribution of governing power, there is
doubt as to the political body in which the
Sovereignty rests, the test to be applied is
the determination of which authority has, in
the last instance, the legal power to
determine its own competence as well as that
of others’.

938

Applying the criteria of sovereignty which
were laid down at the beginning of this
chapter, the amending, body is sovereign as a
matter of both law and fact. Article Five
expressly creates the amending body. Yet in a
certain manner of speaking the amending body
may be said to exist as a matter of fact since
it could proceed to alter Article Five or any
other part of the Constitution. While it is
true that the sovereign cannot act otherwise
than in compliance with law, it is equally
true that it creates the law in accordance
with which it is to act.”

In his book “Constitutional Law of the United States”, Hugh
Evander Willis says that the doctrine of amendability of the
Constitution is based on the doctrine of the sovereignty of
the people ,and that-it has no such implied limitations as
that an amendment shall not contain a new grant of , power
nor be in the form of legislation, nor change “our dual form
of government nor change the protection of the Bill of
Rights, nor make any other change in the Constitution.”
James G. Randall also enunciates the proposition that when a
constitutional amendment is adopted “it is done not by the
‘general government, but by the supreme sovereign power of
the nation i.e., the people, acting through State Legis-
latures or State conventions” and that “the amending power
is ‘equivalent to the Constitution-makin power and is wholly
above ‘the authority of the Federal Government”-
(‘Constitutional Pro Under Lincoln’, p. 395). , The legal
position is summarised ‘by Burdick at page 48 of his
treaties “The Law of the American Constitution as follows :

“The result of the National Prohibition Cases
(253 U.S. 350) seems to be that there is no
limit to the power to amend the Constitution,
except that a State may not without its
consent be deprived of its equal suffrage in
the Senate. To out the case most extremely,
this means that by action of two-third, of
both Houses of Congress and of the,
legislatures in three-fourths , of the states
all of the powers of the national- government
could be surrendered to the States, or all of
the reserved powers of the States could be
transferred to the federal government. It is
only public opinion acting upon these agencies
which places any check upon the amending
power. But the alternative to this result
would be to recognize- the power of the
Supreme Court to veto the will of the people
expressed in a constitutional amendment
without any possibility of the reversal of the
court’s action except through revolution.”

939

The matter has been clearly put by George Vedel in Manuel
Elementaire De Droit Constitutionnel (Recueil Sirey) at page
117 as follows :

“Truly speaking no constitution prohibits for ever its
amendment or its amendment in all its aspects.
But it can prohibit for example, the amendment (revision)
during a certain time (the Constitution of 1791) or it can
prohibit the amendment (revision) on this or that point (as
in the Constitution of 1875) which prohibits amendment of
the republican form of Government and the present
Constitution follows the same rule.

But this prohibition has only a political but no juridical
value. In truth from the juridical viewpoint a declaration
of absolute , constitutional immutability cannot be
imagined. The Constituent power being the supreme power in
the state cannot be fettered, even by itself. For
example,article 95 of our constitution stipulates, “The
republican form of Government cannot be the subject of a
proposal for amendment.

But juridically the obstacle which this provision puts in
the way of an amendment of the republican form of government
can be lifted as follows.

It is enough to abrogate, by way of amendment (revision) the
article 95 cited, above. After this, the obstacle being
removed, a second amendment can deal with the republican
form of Government.

In practice, this corresponds to the idea that the
constituent assembly of today cannot bind the nation of
tomorrow.”

the argument of implied limitation was advanced by Mr. N. C.
Chatterji and it was contended that item No. 3 of the Indo-
Pakistan Agreement providing for a division of Berubari
Union between India and Pakistan was outside the power of
constitutional amendment and that the preamble to the,
Constitution did not permit the dismemberment of India but
preserved the integrity of the territory of India. The
argument was rejected by this Court and it was held that
Parliament acting under Art. 368 can make a law to give
effect to and implement the Agreement in question or to pass
a law amending Art. 3 so as to cover cases of cession of the
territory of India and thereafter make a law under the
amended Art. 3 to implement the Agreement.
(1) [1960] 3 S.C.R. 250.

940

There is also another aspect of the matter to be taken into
account. If the fundamental rights are unamendable and if
Art. 368 does not include any such power it follows that the
amendment of, say, Art. 31 by insertion of Arts. 31-A and
31-B can only be made by a violent revolution. It was
suggested for the petitioners that an alteration of
fundamental rights could be made by convening a-new
Constituent Assembly outside the frame-work of the present
Constitution, but it is doubtful if the proceeding,., of the
new Constituent Assembly will have, ‘any legal validity, for
the reason is that if the Constitution provides its own
method of amendment, any other method of amendment of the
Constitution will be unconstitutional and void. For
instance, in George S. Hawke v. Harvey C. Smith, as
Secretairy of State of Ohio(1) it was held by the Supreme
Court of the U.S.A. that Referendum provisions. of State
Constitutions’ and statutes cannot be applied in the
‘ratification or rejection of amendments to the Federal
Constitution without violating the requirements of Article 5
of such Constitution and that such ratification shall be by
the legislatures of the-several states, or by conventions
therein, as Congress shall decide. It was held in that case
that the injunction was properly issued against the calling
of a referendum election on the act of the legislature of a
State ratifying an amendment to the Federal Constitution.
If, therefore, the petitioners are right in their contention
that Art. 31 is not amendable within the frame-work of the
present Constitution, the only other recourse for making the
amendment would, as I have already said, be by revolution
and not through, peaceful means, It cannot be reasonably
supposed. that the Constitution-makers contem- plated that
Art. 31 or any other article on fundamental rights should be
altered by a-violent revolution and not by peaceful change.
It was observed in Feigenspan v. Bodine (2)
“If the plaintiff is right in its contention
of lack of power to insert the Eighteenth
Amendment into the United States Constitution
because of its subject matter. it follows that
there is no way to incorporate it and others
of like character into the national organic
law, except, through revolution. This, the
plaintiff concedes, is the inevitable
conclusion of its contention. This is so
starting a proposition that the judicial mind
may be pardoned for not readily acceding to
it, and for insisting that only the most
convincing reasons will justify ‘its
acceptance.”

I am, therefore, of the opinion that the petitioners Are
unable to make good their argument on this aspect of: the
case.

It was then contended for the petitioners,that there would
be
anomalies if Art. 368 is interpreted to have no implied
limita-

(1) 64 L. Ed. 871. (2)264 Fed. 186.

941

tions. It was said that the more important articles of the
Constitution can be amended by the procedure mentioned in
the substantive part of Art. 368 but the less important
articles would require ratification by the legislatures of
not less than half of the States under the proviso to that
Article. It was argued that the fundamental rights and also
Art. 32 could be amended by the majority of two-thirds of
the members of Parliament but Art. 226 cannot be amended
unless there was ratification of the legislatures of not
less than half- of the States, It was pointed out that Arts.
54 and 55 were more difficult to amend but not Art. 52.
Similarly, Art.’ 162 required ratification of the States but
not Art. 163 which related to the ‘Council of Ministers to
aid and advise the Governor in the exercise of his
functions. In my opinion the argument proceeds on a
misconception. The scheme of Art. 368 is not to divide the
Articles of the Constitution into two categories, viz.,
important and not so important Article. It was contemplated
by the Constitution-makers that the amending power in the
main part of Art. 368 should extend to each and every
article of the Constitution but in the case of such articles
which related to the federal principles or the relation of
the States with the Union, the ratification of the
legislatures of at least half the States should be obtained
for any amendment. It was also contended that if Art. 368
was construed without any implied limitation the amending
power under that Article could be used for subverting the
Constitution. Both Mr. Asoke, Sen and Mr. Palkiwala
resorted to the method of reduction ad absurdem ‘MI pointing
out the abuses that might occur if there were no limitations
on the power to amend. It was suggested that Parliament
may, by a constitutional amendment, abolish the
parliamentary system of government or repeal the chapter of
fundamental rights or divide India into. two States, or even
reintroduce the rule of a monarch. It.. is inconceivable
that ‘Parliament should utilise the amending power for
bringing about any of these contingencies. It is, however,
not permissible, in the first place, to assume that in a
matter of constitutional amendment there will be abuse of
power and then utilise it as a test for finding out the
scope of the amending power. This Court has declared
repeatedly that the possibility of abuse is not to be used
as a test of the existence or extent of a legal power [See
for example, State of West Bengal v. Union of India(1), at
page 407]. In the second place, the amending power is a
power, of an altogether different kind from the ordinary
governmental power and if an abuse occurs,, it occurs at the
hands of Parliament and the State Legislatures representing
an extraordinary majority of the people, so that for all
practical purposes it may be said to be the people, or at
least. the highest agent of the people, and one exercising
sovereign powers. It is therefore
(1) [1964]1 S.C.R. 371.

942

anomalous to speak of ‘abuse’ of a power of this
description. In the last analysis, political machinery and
artificial limitations will not protect the people from
themselves. The perpetuity of our democratic institutions
will depend not upon special mechanisms or devices, nor even
upon any particular legislation, but rather upon the
character and intelligence and the good conscience of our
people themselves. As observed by Frankfurter, 1. in
American Federation of Labour v. American Sash & Door Co.(1)
“But a democracy need rely on the courts to
save it from its own unwisdom. If it is
alert-and without alertness by the people
there can be no enduring democracy unwise or
unfair legislation can readily be removed from
the statute books. It is by such vigilance
over its representatives that democracy proves
itself”

I pass on to consider the next objection of the petitioners
that the true purpose and object of the impugned Act was to
legislate in respect of land and that legislation 1n respect
of land falls within the jurisdiction of State legislatures
under Entry 18 of List 11, and the argument was. that since
the State Legislatures alone can make laws in respect of
land, Parliament had no right to pass the impugned Act. The
argument was based on the assumption that the impugned Act
purports to be, and in fact is, a piece of land legislation.
It was urged. that the scheme of Arts. 245 and 246 of the
Constitution ‘clearly showS that Parliament has no right to
make a law in respect of land, and since the impugned Act is
a legislative measure in relation to land, it is in Valid.
In my opinion, the argument is based upon a misconception.
Whet the impugned Act purports to do is not to make any land
legislation but to protect and validate the legislative
measures in respect of agrarian reforms passed by the
different State Legislatures in the country by granting them
immunity from attack based on the plea that they contravene
fundamental rights. The impugned Act was passed by
Parliament in exercise of the amending power conferred by
Art. 368 and it is impossible to accept the argument that
the constitutional power of amendment can be fettered by
Arts. 245 and 246 or by the legislative Lists. It was
argued for, the petitioners that Parliament cannot validate
a law Which it has no Power to enact. The proposition holds
good where the validity on impugned Act turns on whether the
subject-matter falls within or without the jurisdiction of
the legislature which passed it. But to make a law which
contravenes the Constitution constitutionally valid is a
matter of constitutional amendment, and as such it falls
within the exclusive power of Parliament and within the
amending power conferred by Art. 368. I am accordingly of
the opinion that the petitioners are unable to
(1) 335 U.S. 538,556.

943

substantiate their argument on this aspect of the case. I
should like to add that in Lesser v. Garnett(1), in National
Prohibition Cases(2 ) and in United States v. Sprague(3), a
similar argument Was advanced to the effect that a
constitutional amendment was not valid if it was in the form
of legislation. But the argument was rejected by the
Supreme Court of the U.S.A. in all the three cases.
It remains to deal with the objection of the petitioners
that the newly inserted articles 31-A and 31-B require
ratification of the State legislatures under the proviso to
Art. 368 of the Constitution because these articles deprive
the High Courts of the power to issue appropriate writs
under Art. 226 of the Constitution. I do not “think there
is any substance in this argument. The impugned Act does
not purport to change the provisions of Art. 226 and it
cannot be, said even to have that effect directly or in any
substantial measure. It is manifest that the newly inserted
articles do I not either in terms or in effect seek to make
any change in Art. 226 of the Constitution. Article 31-A
aims ‘at saving laws providing for the compulsory
acquisition by the State of a certain kind-of property from
the operation of article 1 3 read with other relevant
articles in Part III, while article 31-b purports to
validate certain specified Acts g Regulations, already
passed, which, but for such a; provision , would be liable
to be impugned under Art. 13 It is therefore’ not correct to
say that the powers of High Courts to issue writs is, in’any
way, affected. The jurisdiaction ‘of the High Courts remains
just the same as it Was before. Only’a certain category-of
cases has been excluded from the purview of Part III and the
High Courts can no longer intervene, not because their
Jurisdiction or powers have been curtailed in any manner or
to. any but because there would be no occasion hereafter for
the exercise of their power in such cases. As I have
already said, the effect of the impugned Act on the
jurisdiction of the High Courts under Art. 226 of the, Con-
stitution is not direct but only incidental in character and
therefore the contention ” of the petitioners on this point
against the validity of the impugned Act must be rejected.
It is well-settled that in examining a constitutional
question of this character, it is legitimate to consider
whether the impugned legislation is a legislation directly
in respect of the subject-matter covered by any particular
article of the Constitution or whether touches the said
articles only incidentally or indirectly. In A. K. Gopalan
v. The State of Madras
(4), kania , C.J., had occasion to
consider the validity of the argument that, the Preventive
detention order resulted in the detention of the applicant
in a cell, and so, it contravened his fundamental rights
guaranteed by
(1) 258 U. S. 130.

(2)253 U.S. 350.

(3) 282 U.S. 716.

(4) [1950] S.C.R 88- 101.

944

Art. 19(1)(a), (b), (c), (d), (e) and (g)., Rejecting this
argument, the learned Chief Justice observed that the true
approach in dealing with such a question was only to
consider the directness of the legislation and not what will
be the result of the detention otherwise valid, on the mode
of the detenu’s life. On that ground alone, he was inclined
to reject the contention that the order of
detention.contravened the fundamental rights guaranteed to
the petitioner under Art. 19(1). At page 100 of the report,
Kania, C.J., stated as follows :

“As the preventive detention order results in
the detention of the applicant in a cell it
was contended on his behalf that the rights
specified in Article 19(1) (a), (b), (c), (d),

(e) and (g) have been infringed. It was
argued that because of his detention he cannot
have a free right to speech as and where he
desired and the same argument was urged in
respect of the rest of the rights mentioned in
sub-clauses (b), (c), (d) (e) and (g).

Although this argument is advanced in a case
which deals with preventive detention, if
correct, it should be applicable in the case
of punitive detention also to any one
sentenced to a term of imprisonment under the
relevant section of the Indian Penal Code. So
considered, the argument must clearly be
rejected. In spite of the saving clauses (2)
to (6), permitting abridgement of the rights
connected with each of them, punitive
detention under several sections of the Penal
Code, i.e., for theft, cheating, forgery and
even ordinary assault, will be illegaL Unless
such conclusion necessarily follows from the
article, it is obvious that such construction
should be avoided. In my opinion, suc
h result
is. clearly not the outcome of the
Constitution. The article has to be read
without any pre-conceived notions. So read,
it clearly means that the legislation to be
examined must be directly in respect of one of
the rights mentioned in the sub-clauses. If
there is a legislation directly attempting to
control a citizen’s freedom of speech or ex-
pression, or his right to assemble peaceably
and without arms, etc., the question whether
that legislation is saved by the relevant
saving clause of article 19 will arise. If,
however, the legislation is not directly in
respect of any of these subjects but as a,
result of the operation of other legislation,
for instance, for punitive or preventive
detention, his right under any of these sub-
clauses is abridged, the question of the
application of article 19 does not arise. ‘Me
true approach is only to consider the direct-
ness of the legislation and not what will be
the result of the detention otherwise valid,
on the mode of the detenu’s
945
life. On that , short ground, in my opinion,
this argument about the infringement of the
rights mentioned in article 19(1) generally
must fail. Arty other construction put on the
article, it seems to me , will be unreason-

It is true that the opinion thus expressed by Kania, C.J. in
the case of A. K. Gopalan v. The State of Madras(-) did not
receive, the concurrence of the other learned Judges who
heard the said case. Subsequently, however, in Ram Singh &
Others v. The State of Delhi & Anr.(2) the said observations
were cited with approval by the Full Court. The same.
principle was accepted by this Court in Express Newspapers
(Pvt.) Ltd. v. The Union of India
(‘), in the majority
judgment in Atiabari Tea Co. Ltd. v. The State of Assam (4 )
and in Naresh Shridhar Mirajkar v. The State of
Maharashtra
(“),. Applying the same principle to the present
case, consider that the effect of the impugned Act on the
powers of the High Court under Art. 226 is indirect and
incidental and not direct. I hold that the impugned Act
falls under the substantive part of Art. 368 because the
object of the impugned Act is to amend the relevant Articles
in Part III which confer fundamental rights on citizens and
not -to change the power of the High Courts under Art. 226.
In this connection I should like to refer to another aspect
of the matter. The question about the validity of the
Constitution (First Amendment) Act has been considered by,
this Court in Sri Sankari Prasad Singh Deo v. Union of India
and State of Bihar(6). In that case, the validity of the
said Amendment Act was challenged, firstly, on the ground
that the newly inserted Arts. 31 -A and 31-B sought to make
changes in Arts. 132 and 136 in Ch. IV of Part V and Art.
226 in Ch. V of Part VI. The second ground was that the
amendment was invalid because it related to legislation in
respect of land. It was also urged, in the third place,
that though it may be open to Parliament to amend the
provisions in respect of fundamental rights contained in
Part ITT, the amendment made in that behalf would have to be
tested in the light of provisions of Art. 13(2) of the
Constitution. The argument was that the law to which Art.
13(2) applied would include a law passed by Parliament by
virtue of its constituent power to amend the Constitution,
and so, its validity will have to be tested by Art. 13(2)
itself. All these arguments were rejected by this Court and
it was held in that case that the Constitution (First
Amendment) Act was legally valid. The same question arose
for consideration in Sajjan Singh v. State of Rajasthan (7)
with regard to the validity of the Constitution (Seventeenth
Amendment) Act, 1964. In that case, the petitioners in
their
(1) [1950 S.C.R. 88.

(2) [1951] S.C.R. 451,456.

(3) [1959] S.C.R. 12,129-30.

(4) [1961] 1 S.C.R. 809, 864.

(5) [1966] 3 S.C.R. 744. (6) [1995] 1 S.C.R.

89.
(7) [1963] 1 S.C. R. 933.

946

Writ Petitions in this Court contended that
the Constitution (Seventeenth Amendment)’ Act
was constitutionally invalid since the powers
Prescribed by Art. 226 which is in Ch. V,
Part VI of the Constitution Were likely to be
affected by the Seventeenth Amendment, and
therefore the special procedure laid down
under Art. 368 should have been followed. It
was further contended in that case that the
decision of this court in Sankari Prasads(1)
case should be reconsidered. ‘Both the
contentions were re-, rejected by this Court
by’ a majority Judgment and it was held that
the Constitution (Seventeenth Amendment) Act
amended the fundamental rights solely with the
object of assisting the State Legislatures to
give effect to the socioeconomic policy of the
party inpower and its effect on Art. 226 was
incident and insignificant and the impugned
Act therefore fell under the substantive part
of Art. 368 and did not attract the proviso to
that article. It was further held. by this
Court that there Was no justification for re-
considering Sankari Prasad’s(1) case. On
behalf of the respondents it was submitted by
the Additional Solicitor- Generat that this
was a very strong case for the
application of the principle of stare decisis. In
my opinion, this contention must be accepted
as correct.If the arguments urged by the
petitioners are to prevail it would leadto the
inevitable consequence that the amendments
made to the Constitution both in 1951 and in
1955 would be rendered invalid and. a large
number of decisions dealing with the validity
of the Acts included in the 9th Schedule which
were pronounced by this Court ever since, the
decision in Sankari Prasad’s(1) case was dec-
lared, would also-have to be overruled. It
was also pointed out that Parliament, the
Government and the people have acted on the,
faith of the decision of this Court in Sankari
Prasad’s(1) case and titles to property have
been transferred, obligations have been
incurred and rights have been acquird in the
implementation of the legislation included in
the 9th Schedule.

The, effect of land reform legislation has
been clearly summarised in ch. VIII of Draft
Outline on Fourth Plan as follows
“Fifteen years ago when the First Plan was
being formulated, intermediary tenures like
zamindaris, jagirs and inams covered more than
40 per cent of the area. There were large
disparities in the ownership of land held
under ryotwari tenurer which covered the other
60 per cent area; and’ a substantial portion
of the land was cultivated through tenants at-
will and share-croppers-who paid about one
half the produce as rent. Most holdings were
small and fragmented. Besides, there was a
large population of landless agricultural
labourers. In these conditions, the,
principal. measures recommended for securing
the objec-

(1)[1952] S.C.R. 89.-

947

tives of the land policy were the abolition of
intermediary tenures, reform of the tenancy
system, including fixation of fair rent at
one-fifth to one-fourth of the grossproduce,
security of I tenure for the tenant, bringing
tenants into direct relationship with the
State and investing in them ownership of land.
A ceiling on land holding was also recmmended
so that some surplus land, may be made
available for redistribution to the landless
agricultural workers. Another important part
of, the progamme was consolidation of
agricultural holdings and increse in the size-
of the operational unit to an economic scale
through cooperative methods.

Aboiition of Intermediaries.-During the past
15 years, progress has been made in several
directions. Theprogramme for the abolition of
intermediaries has been carried out
practically all over, the country. About 20
million tenants of former intermediaries came
into direct relationship with the State and
became owners of their holdings. State
Governments are now engaged in the assessment
and payment of compensation. There were some
initial delays but a considerable progress hag
been made in this direction in recent years
and it is hoped that the issue of compensatory
bonds will be completed in another two years.
Tenancy Reform.-TO deal with the problem of
tenants-at-will in the ryotwari areas and of
‘sub’-tenants in the zamindari areas, a good
deal of legislation has been enacted. .

Provisions for security of tenure, for
bringing them into direct relation with the
State and converting them into owners
have’been made in several States. As a
result, about 3 million tenants and share-
croppers have acquired ownership of ‘More than
7 million acres.

Ceiling on Holdings. Laws imposing ceiling on
agri,cultural holdings bave been enacted in
all- the States.In the former Punjab area,
however the State Government has the power to
settle tenants on land in excess of the
permissible limit although it has not set a
ceiling on ownership. According to available
reports over 2 million acres of surplus areas
in excess of the ceiling limits have, been
declared or taken possession of by
Government.”

It is true that the principle of stare decisis may not
strictly apply to, a decision on a constitutional point.
There is no restriction in the Constitution itself which
prevents this Court from reviewing its earlier decisions or
even to depart from them in the interest of public good. It
is true that the problem of construing constitutional
provisions cannot be adequately solved by merely adopting
948
the literal construction of the words used in, the various
articles. The Constitution is an organic document and it is
intended to serve as a guide to the solution of changing
problems which the Court’ may have to face from time to
time. It is manifest that in a progressive and dynamic
society the character of these problems is bound to change
with the inevitable consequence that the relevant words used
in the Constitution may also change their meaning and
significance. Even so., the Court is reluctant to accede
to, the suggestion that its earlier decisions should be
frequently reviewed or departed from. In such a case the
test should be : what is the nature of the error alleged in
the earlier decision, what is its impact on the public good
and what is the compelling character of the considerations
urged in support of the contrary view. It is also a
relevant factor that the earlier decision has been followed
in, a large number of cases, that titles to property have
passed and multitude of rights and obligations have been
created in consequence of the earlier decision. I have
already dealt with the merits of the contention of the
petitioners with regard to the validity of the impugned Act
and I have given reasons for holding that the impugned Act
is constitutionally valid and the contentions ,of the
petitioners are unsound. Even on the assumption that it is
possible to take a different view and to hold that the
impugned Act is unconstitutional I am of opinion that the
principle of state decisis must be applied to the present
case and the plea made by the, petitioners for
reconsideration of Sankari Prasad(1) case and the decision
in Sajjan Singh v. State of Rajasohan(2) is wholly
unjustified and must be rejected.

In Writ Petition No. 202 of 1966, it was contended by Mr.
Nambyar that the continuance of the Proclamation of
Emergency under Art. 352 of the Constitution was a gross
violation of power because the emergency had ceased to
exist. It was also contended that Art. 358 should be so
construed as to confine its operation on to legislative or
executive action relevant to the Proclamation of Emergency.
It was submitted that the Mysore State was rot a border area
and the land reform legislation of that State had no
relevant-connection with the Proclamation of Emergency and
the fundamental rights conferred by Art. 19 cannot be
suspended so far as the petitions are concerned. I do not
think that it is necessary to express any opinion on these
points because the Writ Petition must fail on the other
grounds which I have already discussed above. It is also
not necessary for me to express an opinion on the doctrine
of prospective overruling of legislation.
For the reasons already expressed I hold that all these
petitions fail and should be dismissed, but there will be no
order as to
Petitions dismissed.

Costs.

G.C.

(1) [1952] S.C.R. 89.

(2) [1965] S.C.R. 933.

949

LEAVE A REPLY

Please enter your comment!
Please enter your name here