PETITIONER: JETHANAND BETAB Vs. RESPONDENT: THE STATE OF DELHI(now Delhi Administration) DATE OF JUDGMENT: 15/09/1959 BENCH: SUBBARAO, K. BENCH: SUBBARAO, K. IMAM, SYED JAFFER CITATION: 1960 AIR 89 1960 SCR (1) 755 ACT: Repeal of Statute-Repealing and Amending Act, object of- Enactment making Possession of wireless telegraphy apparatus without licence punishable-Amending Act introducing new section making Possession of wireless transmitter without licence liable to heavier Punishment-Repeal of Amending Act- Whether amendment introduced by it survives-Indian Wireless Telegraphy Act, 1933 (XVII of 1933), ss. 3, 6 and 6(1A)- Indian Wireless Telegraphy (Amendment) Act, 1949 (XXXI of 1949), s. 5-Repealing and Amending Act, 1952 (XLVIII of 1952), ss. 2 and 4--General Clauses Act, 1879 (X of 1879), S. 6A. HEADNOTE: Section 3 of the Indian Wireless Telegraphy Act, 1933 provided that no person shall possess wireless telegraphy apparatus without a licence and s. 6 made such possession punishable. The Indian Wireless Telegraphy (Amendment) Act, 1949, introduced s. 6(1A) in the 1933 Act, which provided for a heavier sentence for possession of a wireless transmitter without a licence. The Repealing and Amending Act, 1952, repealed the whole of the Amendment Act of 1949, but by s. 4 provided that the repeal shall not affect any other enactment in which the repealed enactment had been applied, incorporated or referred to. The appellant was convicted under s. 6(1A) for being, in possession of a wireless transmitter on July 31, 1953. He contended that s. 6(1A) had been repealed and his conviction and sentence thereunder could not be sustained. Held, that s. 6(1A) was saved by s. 6A of the General Clauses Act, 1897, though s. 4 of the Repealing and Amending Act, 1952, did not save it. 756 The object of the Repealing and Amending Act, 1952, was to strike out unnecessary Acts and to excise dead matter from the statute book. Khuda Bux v. Manager, Caledonian Press, A.I.R. 1954 Cal. 484, referred to. Section 4 of the Repealing and Amending Act, 1952, only saved other enactments in which the repealed enactment had been applied, incorporated or referred to. It had no application to the case of a later amending Act inserting a new provision in an earlier Act as it could not be said that the earlier Act applied, incorporated or referred to the Amending Act. Secretary of State for India in Council v. Hindusthan Co- operative Insurance Society, Ltd., L.R. 58 I.A. 259, followed. Mohinder Singh v. Mst. Harbhajan Kaur, I.L.R. 1955 Punj. 625 and Darbara Singh v. Shrimati Karnail Kaur, 61 P.L.R. 762, disapproved. Section 6A of the General Clauses Act provided that when any Central Act repealed any enactment by which the text of any Central Act was amended then unless a different intention appeared the repeal would not affect such amendment. The word " text " in s. 6A was comprehensive enough to include the subject as well as the terminology used in a statute, and the insertion of s. 6(1A) in the 1933 Act was an amendment in the text. No different intention appeared either from the repealing Act or from the history of the legislation and s. 6A applied to the repeal of the Amendment Act, 1949. JUDGMENT:
CRIMINAL APPELLATE JURISDICTION: Criminal Appeal No. 185 of
1957.
Appeal	by special leave from the judgment and	order dated
the 6th December, 1955, of the Punjab High Court (Circuit
Bench)	at Delhi, in Criminal Revision No. 122-D of 1955,
arising	out of the judgment and order dated July 29, 1955,
of the First Additional Sessions Judge, Delhi, in Cr.	A.
No. 367/55.
Mohan Behari Lal and Eluri Udayarathnam, for the appellant.
N. S. Bindra and R. H. Dhebar, for the respondent.
1959.	September 15.	The Judgment	of the	Court	was
delivered by
SUBBA RAO J.-This appeal by	special	leave	is directed
against	the order of the High Court	of Punjab (Circuit
Bench), Delhi confirming the conviction of the appellant and
the sentence passed on him by the
757
Magistrate, First Class, Delhi, under s. 6(1-A) of	the
Indian	Wireless Telegraphy Act, 1933 (XVII of 1933)
(hereinafter called ” the Act “).
Jethanand, the appellant herein, was prosecuted, along	with
another, in the Court of the Magistrate, First Class, Delhi,
under s. 6(1-A) of the Act	for possessing	a wireless
transmitter in contravention of the provisions of s. 3 of
the Act, and	was sentenced	to six months rigorous
imprisonment.	On appeal, the learned First Additional
Sessions Judge, Delhi, upheld the conviction but reduced the
sentence to the period of imprisonment already undergone
plus a	fine of Rs. 500. On	revision, the	High Court
confirmed both	the conviction and the sentence. On an
application filed for special leave, this Court gave	the
same, but limited it	to the question of sentence.
Learned	Counsel raised before us the	following
contentions: (1) s. 6(1-A) of the Act was repealed, and,
therefore, neither the conviction	nor the sentence
thereunder could be sustained; and (2) if s. 6(1-A) of	the
Act was repealed, this Court in limiting the appeal to	the
question of sentence only went wrong, for, if that section
was not on the statute book at the time of	the alleged
commission of the offence, not only the sentence but	also
the conviction thereunder would be bad.	Both	the
contentions raised turn upon the same point. The different
steps in the argument may be stated thus: In the Act XVII of
1933, as it originally stood, there was no specific
provision making the possession of wireless transmitter an
offence. By the Indian Wireless Telegraphy (Amendment) Act,
1949 (XXXI of 1949) (hereinafter called the ” 1949 Act”), s.
6(1-A) was inserted in the Act, whereunder the possession of
a wireless transmitter was constituted a separate offence.
The amending Act was repealed by the Repealing and Amending
Act, 1952 (XLVIII of 1952) (hereinafter called the ”	1952
Act “), with the result that on the date of	the alleged
commission of the offence the said section was not on	the
statute	book.	If that was	the legal position,	the
limitation on the leave granted by this Court would result
in an
96
758
anomaly, namely, that the conviction would stand but	the
sentence would	be quashed.	The argument so presented
appears to be plausible, but, in our view, not sound.
There is a real justification for this Court limiting	the
scope of the special leave. The High Court by mistake cited
in its judgment the provisions of s. 6(1) of the Act instead
of s. 6(1-A) thereof. If the conviction was under s. 6(1),
the maximum sentence	permissible on	the first offence
thereunder was	only fine which may extend to Rs.	100.
Presumably on the assumption that the conviction could be
sustained under s. 6(1), even if s. 6(1 -A) was not on	the
statute	book-there may be justification for this view, as
the words it wireless telegraphy apparatus ” in s. 6(1)	are
comprehensive enough to take	in ”	wireless telegraphy
transmitter “-this Court gave leave limited to the question
of sentence. The inconsistency, if any, was the result of
the appellant’s presentation of his case at that stage,	and
he cannot now be allowed to take advantage of his default to
enlarge the scope of the appeal.
That apart, there are no merits in the contention. At	the
outset	it would be	convenient to	read the relevant
provisions of the three Acts:
The Indian Wireless Telegraphy Act, 1933.
S. 3	: Save as provided by section 4, no person shall
possess	wireless telegraphy apparatus except under and in
accordance with a licence issued under this Act.
S. 6(1): Whoever possesses	any wireless	telegraphy
apparatus in contravention of the provisions of section 3
shall be punished in the case of the first offence,	with
fine which may extend to one hundred rupees, and, in	the
case of a second or subsequent offence, with fine which	may
extend to two hundred and fifty rupess.
The Indian Wireless Telegraphy (Amendment) Act, 1949.
S. 5. Amendment of section 6, Act XVII of 1933. In section
6 of the said Act,-
*	*	*
759
(ii) after sub-section (1), the following sub-section shall
be inserted, namely:-
“(1A)	whoever	possesses any	wireless transmitter	in
contravention of the	provisions of section	3 shall be
punished with imprisonment which may extend to three years,
or with fine which may extend to one thousand	rupees, or
with both.”
REPEALING AND AMENDING ACT, 1952.
S. 2:	The enactments specified in the First Schedule	are
hereby repealed to the extent mentioned in the fourth column
thereof
The First Schedule
Year No.	Short title	Extent of repeal
(1) (2)	(3)	(4)
1949 XXXI The Indian Wireless Telegraphy	The whole
(Amendment) Act, 1949.
S. 4:	The repeal by this Act of any enactment shall	not
affect	any other enactment in which the repealed enactment
has been applied, incorporated or referred to;
*	*	*
The substance	of the aforesaid provisions may be stated
thus: The Act of 1949 inserted s. 6 (1 -A) in the Act of
1933.	The 1949 Act was repealed by the 1952 Act, but	the
latter Act saved the operation of other enactments in which
the repealed enactment has been applied, incorporated or
referred to.	The first question	that	arises	for
consideration is whether the amendments inserted by the 1949
Act in the 1933 Act were saved by reason of s. 4 of the 1952
Act.
The general object of a repealing and amending Act is stated
in Halsbury’s Laws of England, 2nd Edition, Vol. 31, at p.
563, thus:
“A statute Law Revision Act does not alter the law,	but
simply	strikes	out certain enactments which	have become
unnecessary. It invariably contains elaborate provisos.”
In Khuda Bux v. Manager, Caledonian	Press Chakravartti,
C.J., neatly brings out the purpose and
(1) A.I.R. 1954 Cal. 484.
760
scope of such Acts. The learned Chief Justice says at p.
486:
” Such Acts have no Legislative effect, but are
designed for editorial revision, being intended only to
excise	dead matter from the statute book and to reduce	its
volume.	Mostly, they	expurgate amending Acts, because
having imparted the amendments to the main Acts, those	Acts
have served their purpose and have no further	reason	for
their existence. At times inconsistencies are also removed
by repealing and ‘amending Acts. The only object of	such
Acts, which in England are called Statute Law Revision Acts,
is legislative spring-cleaning and they are not intended to
make any change in the law. Even so, they are	guarded by
saving clauses drawn with elaborate care,. . .”.
It is, therefore, clear that the main object of the 1952 Act
was only to strike out the unnecessary Acts and excise	dead
matter from the statute book in order to lighten the burden
of ever increasing spate of	legislation and to remove
confusion from the public mind.	The object of the Repealing
and Amending Act of 1952 was only to expurgate the amending
Act of 1949, along with similar Acts, which had served	its
purpose.
The next question is whether s. 4 of the Act of 1952 saved
the operation of the amendments that had been	inserted in
the Act of 1933 by the repealed Act. The relevant part of
s. 4 only saved other enactments in	which the repealed
enactments have been applied, incorporated or referred	to.
Can it	be said that the amendments are covered by	the
language of the crucial words in s. 4 of the Act of 1952,
namely,	applied, incorporated or referred to”. We think
not. Section 4 of the said Act is designed to provide for a
different situation, namely, the repeal of an	earlier	Act
which has been applied, incorporated or referred to in a
later Act. Under hat section the repeal of the earlier	Act
does not affect the subsequent Act. The said principle	has
been succinctly stated in Maxwell on Interpretation of
Statutes, 10th Edition, page 406:
Where the provisions	of one statute	are, by reference,
incorporated in another and the earlier
761
statute	is afterwards	repealed the	provisions so	in-
corporated obviously continue in force so far as they	form
part of the second enactment.”
So too, in Craies on Statute Law, 3rd Edition, the sama idea
is expressed in the following words, at p. 349:
” Sometimes an Act of Parliament, instead of expressly
repeating the words of a section contained in a former	Act,
merely refers to it, and by relation applies its provisions
to some new state of things created by the subsequent	Act.
In such a case the is rule of construction is that where a
statute is incorporated by reference into a second statute,
the repeal of the first statute by a third does not affect
the second “.
The Judicial Committee in Secretary of State for India in
Council v. Hindusthan Co-operative Insurance Society,	Ltd.
(1) endorsed the said principle and restated the same, at p.
267, thus:
” This doctrine finds expression in a	common-form section
which regularly appears in the amending and repealing	Acts
which are passed from time to time in India.	The section
runs: ” The repeal by this Act of any enactment shall	not
affect	any Act………….. in which such enactment	has
been applied, incorporated or referred to.” The	independent
existence of the two Acts is therefore recognized; despite
the death of the parent Act, its offspring survives in	the
incorporating Act. Though no such saving clause appears in
the General Clauses Act, their Lordships think that	the
principle involved is as applicable in India as it is in
this country.”
It is, therefore, manifest that s. 4 of the 1952 Act has no
application to a case of a later amending Act inserting	new
provisions in an earlier Act, for, where an earlier Act is
amended	by a later Act, it cannot be said that the earlier
Act applies, incorporates or refers to the amending	Act.
The earlier Act cannot incorporate the later Act, but	can
only be amended by it.	We cannot, therefore, agree with the
view expressed by the Punjab High Court in Mohinder Singh v.
Mst.
(1) L.R. 58 I.A. 259.
762
Harbhajan Kaur (1) and in Darbara Singh v. Shrimati Karnail
Kaur(2)that s. 4 of the Repealing and Amending Act of	1952
applies to a case of repeal of an amending Act.
This legal position does not really help the appellant,	for
the case on hand directly falls within the four corners of
s. 6-A of the General Clauses Act, 1897 (X of 1897). –	The
above section reads:
“Where	any Central Act or Regulation made	after	the
commencement of this Act repeals any enactment by which	the
text of any Central Act or Regulation was amended by	the
express	omission, insertion or substitution of any matter,
then, unless a different intention appears, the repeal shall
not affect the continuance of any such amendment made by the
enactment so repealed and in operation at the time of	such
repeal.”
As, by the amending Act of 1949, the text of the Act XVII of
1933, was amended by the insertion of 6 (1-A) therein,	the
repeal	of the amending Act by the 1952 Act did	not affect
the continuance of the amendment made by the enactment so
repealed. It is said that for the application of s. 6-A of
the General Clauses Act, the text of any enactment should
have been amended; but in the present case the insertion of
s. 6 (1-A) was not a textual amendment but a	substantial
one. The text of an enactment, the argument proceeds, is
the phraseology or the terminology used in the Act, but	not
the content of that Act. This argument, if we may say	so,
is more subtle than sound. The word ” text	“, in	its
dictionary meaning, means ” subject or theme	“. When an
enactment amends the text of another, it amends the subject
or theme of it, though sometimes it may expunge	unnecessary
words without	altering the subject. We must, therefore,
hold that the word ” text ” is comprehensive enough to	take
in the subject as well as the terminology used in a statute.
Another	escape from the operation of s. 6-A of the General
Clauses	Act is sought to be effected on the basis of	the
words ” unless a different intention
(1) I.L.R. 1955 Punj. 625.
(2) 61 P.L.R. 762.
763
appears “. The repealing Act does not indicate any intention
different from that envisaged by the said section. Indeed,
the object of the said Act is not to give it any legislative
effect but to excise dead matter from the statute book.	The
learned	Counsel placed before us the historical background
of the	amending Act with a view to	establish that	the
intention of the legislature in passing the said Act was to
expurgate s. 6 (1 -A) from the statute as it was redundant
and unnecessary. It is said that the Indian Telegraph	Act,
1885 (XIII of 1885) provided for the offence covered by s. 6
(1-A), and, therefore, the legislature though, by the Act of
1948, inserted the said section in the Act of 1933, removed
it in the year 1952 as the said amendment was	unnecessary
and redundant.	There is no foundation for this argument,
and the entire premises is wrong. Section 20 of Act XIII of
1885 reads;
S. 20 (1): If any person establishes, maintains or works a
telegraph within India in contravention of the provisions of
section 4 or otherwise than as permitted by rules made under
that section, he shall be punished, if the telegraph is a
wireless telegraph with imprisoment which may extend to
three years, or with fine, or with both, and in any other
case, with a fine which may extend to one thousand rupees.
Though	the words are comprehensive enough to	take in a
wireless transmitter,	the section does not prohibit	the
possession of a wireless apparatus. As the Act only	gave
power to control the establishment, maintenance and working
of wireless apparatus, in practice it was found that	the
detection of	unlicenced apparatus and the	successful
prosecution of the offenders were difficult, with the result
that the State was losing revenue. To remove this defect,
Act XVII of 1933 was passed to prohibit the possession
without	licence of a wireless apparatus. Under s. 6,	the
penalty for such illegal possession of a wireless telegraphy
apparatus was made an offence, but the sentence prescribed
was rather lenient. Subsequently, the legislature thought
that the possession of a wireless transmitter
764
was a graver offence; sometimes involving the	security of
the State, and so an amendment was	introduced in	1949
constituting the possession of such	apparatus a graver
offence	and imposing a more severe punishment.	Therefore,
it cannot be said that s. 6(1-A), inserted in the Act	XVII
of 1933 by the amending Act of 1949, is either	covered by
the provisions	of the Indian Telegraph Act,	1885, or a
surplusage not serving any definite purpose. Even from	the
history	of the legislation we find it not possible to	say
that it disclosed an intention different from that envisaged
in s. 6-A of the General Clauses Act.
For the aforesaid reasons, we hold that s. 6 (1 -A) of	the
Act continued	to be on the statute book even after	the
amending Act of 1949 was repealed by Act XLVIII of 1952, and
that it was in force when the offence was committed by	the
appellant.
The appeal fails and is dismissed.