Supreme Court of India

Madhu Limaye vs The Superintendent, Tihar Jail, … on 19 February, 1975

Supreme Court of India
Madhu Limaye vs The Superintendent, Tihar Jail, … on 19 February, 1975
Equivalent citations: 1975 AIR 1505, 1975 SCR (3) 582
Author: V Krishnaiyer
Bench: Krishnaiyer, V.R.
           PETITIONER:
MADHU LIMAYE

	Vs.

RESPONDENT:
THE SUPERINTENDENT, TIHAR JAIL, DELHI & ORS.

DATE OF JUDGMENT19/02/1975

BENCH:
KRISHNAIYER, V.R.
BENCH:
KRISHNAIYER, V.R.
MATHEW, KUTTYIL KURIEN
GOSWAMI, P.K.

CITATION:
 1975 AIR 1505		  1975 SCR  (3) 582
 1975 SCC  (4) 148


ACT:
Constitution   Article	 32--Habeas   Corpus--Punjab	Jail
Manual--Racial	discrimination	beteen Indian  and  European
prisoners--Whether  question  raised can  be  determined  if
detenu released.



HEADNOTE:
The  petitioner	 filed the present  Habeas  Corpus  Petition
challenging  his detention.  The petitioner also  challenged
the  provisions	 of  the Punjab Jail  Manual  which  creates
artificial   discrimination  between  Indian  and   European
prisoners   in	the  matter  of	 treatment  and	 diet.	 The
respondent  contended  that since the  petitioner  has	been
released   the	 petition  has	become	 infructuous.	 The
petitioner  cited various authorities of this Court as	well
as  of the Supreme Court of United States that where  issues
of  great  moment  affecting  liberty  of  the	citizen	 are
involved the decision should not be avoided even though	 the
immediate  prohibition' which led to the filing of the	writ
petition has for the time being disappeared.
HELD : The Court would not decide the issue for two reasons.
Firstly,  the  petitioner  is  no  longer  in  prison,	and,
secondly,  the	Leamed Solicitor General assured  the  Court
that he would draw attention of the Punjab Government to the
need  for revision of the impugned rules from the  point  of
view  of  racial equality.  The court hoped that  the  State
Government  would take up the reform of the  law,  eluminate
the  vice of inequality and update the regulations to be  in
keeping	 with  the spirit and letter of the  paramount	law.
[583D-E]
Petition dismissed.



JUDGMENT:

ORIGINAL JURISDICTION : Writ Petition No. 318 of 1970.
Petition under Article 32 of the Constitution of India.
Santok Singh, for the Petitioner.

L. N. Sinha and R. N. Sachthey, for Respondents Nos. 1 & 3.
The Judgment of the Court was delivered by :
KRISHNA IYER, J.-Shri Madhu Limaya, M.P. moved this petition
while he was prisoner, imbued more by the pro bono publico
sphit than perhaps by his own invidious lot in jail. The
gravamen of this public grievance in that a long silver
jubilee span of years. having elapsed after India became a
Sovereign Democratic Republic. it is obnoxious that racial
discrimination, smacking of colonial hangover, should
stubbornly resist arts. 14 & 15 of the Constitution and
survive in the Punjab Jail Manual. If it were so, it were a
matter to blush for, but the preliminary objection raised by
the Solicitor General is that the petitioner having been
freed from prison years ago, this Court should not be
invited into an academic exercise on a constitutional issue.
of course, he concedes that the Court is not deprived of
jurisdiction by the cessation of incarceration. An inflexi-
ble rule that as soon as a custodial term or prohibitory
order expires the Court will not investigate its legality
may well immunize ephemeral illegality against judicial
review on unwitting infraction of the amplitude of the
Court’s powers. But there are cases and cases.

583

Mr. Santok Singh, for the petitioner, has brought to Our
notice decisions of this Court and of the Supreme Court of
the United States to press home his point that issues of
such great moment affecting the liberty of the citizens
should not be avoided even though the immediate prohibition
which has led to the’ writ petition has, or the time being,
disappeared (See Carroll v. Commissioners of Princess
Anne(1) and United States v. Phosphate Export Asso(2); also
Madhu Limaye V. Ved Murti(s) and Himat Lal K. Such v.
Commr. of,-Police, Ahmedabad(4).

The thrust of the charge of unconstitutionality made bv.Sri
Madhu Limaye consists in the artificial discrimination
between Indian and European prisoners in the matter of
treatment and diet, going by the rules he has set out in his
petition. it is true that many laws which do not square with
the equality enshrined in Arts. 14 and 15 die hard until
pronounced dead by the ‘Court Prima facie the rules quoted
are neither fair on their face nor equal in their bosom, as
between. Indians and Europeans., This white-complex has no
right to remain extent in the rules, according to counsel
for the petitioner. We have drawn the attention of the
Solicitor General to what appears to be an obsolete but
overlooked discrimination. We are not inclined to examine
this matter more incisively for two reasons. The petitioner
is ‘no longer in prison. Even so may-be the matter can be
competently scrutinized from the constitutional angle by
this Court. But the learned Solicitor General assures us
that he will draw the ‘attention of the Punjab Government to
the need for revision of the impugned rules from the point
of view of racial equality. In the light of this submission
we hope the State Government will take up the reform of the
law, lop off dead wood, eliminate the vice of inequality and
update the regulations to be in keeping with the spirit and
letter of the paramount law.

In- view of this attitude of the Solicitor General, counsel
for tile petitioner himself expressed that he was not keen
on going on with the case. We hope that the above
observations would be sufficient for the high purpose the
petitioner has in view.

We. accordingly dismiss the petition.

P.H.P. Petition dismissed.

(1) 21 L. Ed. 2d. 325.

(2) 21. L Ed. 2nd. 344.

(3) A.I.R. 1971 S.C. 2481.

(4) [1973] 1 S.C.C. 227, 232
470SupCI/75.

584