PETITIONER:
MINERVA TALKIES, BANGALORE & ORS. ETC.
	Vs.
RESPONDENT:
STATE OF KARNATAKA & ORS. ETC.
DATE OF JUDGMENT06/01/1988
BENCH:
SINGH, K.N. (J)
BENCH:
SINGH, K.N. (J)
VENKATARAMIAH, E.S. (J)
CITATION:
 1988 AIR  526		  1988 SCR  (2) 511
 1988 SCC  Supl.  176	  JT 1988 (1)	 36
 1988 SCALE  (1)10
 CITATOR INFO :
 R	    1992 SC1519	 (4,6)
ACT:
     Karnataka	Cinemas	 (Regulations)	Rules  framed  under
section 19  of the Karnataka Cinemas Regulations Act of 1964
Whether rule  41-A has	been made  "for purposes of the Act"
and places  unreasonable restrictions  on the right to carry
on business  of exhibiting  cinematograph films in violation
of Article 19(1) (g) of the Constitution.
HEADNOTE:
%
     These appeals and writ petitions involved two questions
of law-(i)  whether  Rule  41-A	 of  the  Karnataka  Cinemas
(Regulations)  Rules   (the  Rules)   framed  by  the  State
Government  under   section  19	 of  the  Karnataka  Cinemas
Regulations Act	 of  1964  (the	 Act)  had  been  made	"for
purposes of  the Act",	and (ii)  whether Rule	41-A  placed
unreasonable restrictions  on the appellants' right to carry
on their  business of  exhibiting  cinematograph  films,  in
violation of Article 19(1)(g) of the Constitution.
     The appellants/petitioners held licences for exhibiting
cinematograph films  in their  cinema theatres under the Act
and the Rules in Form prescribed by the Rules. Normally, the
Cinema owners  were holding  four shows	 in a day, but later
on, they  increased the shows to five in a day starting from
10 a.m.	 and ending  at 12  a.m. This  caused  a  number  of
problems. The  State Government	 in exercise  of its  powers
under section  19 of the Act framed Rule 41-A directing that
no licensee would exhibit more than four cinematograph shows
in a day. The appellants challenged the validity of the Rule
41-A  placing	restrictions  on   their  right	 to  exhibit
cinematograph films before the High Court by writ petitions.
The appellants	contended before  the High  Court  that	 the
restriction imposed  by Rule 41-A on the licensees requiring
them to exhibit more than four shows in a day was beyond the
rule-making power,  as	the  Rule  did	not  carry  out	 the
purposes of  the Act,  and that the Rule placed unreasonable
restrictions on	 their fundamental  right to  carry  on	 the
business of exhibiting cinematograph films.
     There was difference of opinion between the two learned
Judges constituting the Bench of the High Court, which heard
the petitions.	K.S. Puttaswamy, J. held infer alia that the
impugned rule was ultra
512
vires  as   it	was  beyond  the  rule-making  power  of the
Government under  section 19  of the Act, and that it placed
unreasonable restrictions  on the appellants' right to carry
on their  business guaranteed  under Article 19(1)(g) of the
Constitution. Narayan  Rai Kudoor, J. upheld the validity of
the Rule,  holding that	 the impugned  Rule carried  out the
purposes of  the Act, viz., the regulation of the exhibition
of cinematograph films, and the restriction placed by it was
reasonable. Since  there was  difference of  opinion between
the two learned Judges, the matter was placed before M. Rama
Jois, J.,  who agreed  with the	 opinion of N.R. Kudoor, J.,
holding that the State Government had the power to frame the
Rule and the Rule did not place any unreasonable restriction
on the	appellants' right to carry on business of exhibiting
cinematograph films, and that it was not utlra vires the Act
and did	 not violate  appellants' fundamental  rights  under
Article 19  of the  Constitution. Consequently, all the writ
petitions were	dismissed. Aggrieved  by the decision of the
High Court, the appellants filed appeals in this Court. Some
of the	aggrieved cinema owners filed writ petitions in this
Court, challenging the validity of Rule 41-A.
     Dismissing the  appeals and  the  writ  petitions,	 the
Court,
^
     HELD: The question whether Rule 41-A was validly framed
to carry  out the purposes of the Act could be determined on
the analysis  of the provisions of Act. The title of the Act
and the	 preamble clearly  indicate that the main purpose of
the Act	 is to	regulate the exhibition of the cinematograph
films in  places in  respect of	 which a  licence  for	that
purpose may  be issued. The extent of control and regulation
is evidenced  by the  provisions of  the Act.  The  ultimate
purpose	 of   these  provisions	 is  to	 ensure	 safety	 and
convenience of	the general  public  visiting  the  licensed
premises for  witnessing the  cinematograph films  exhibited
therein. [518D,H; 519A-B; 520F]
     Section 19	 of the	 Act  confers  power  on  the  State
Government to  frame rules  for carrying out the purposes of
the Act.  The preamble and the provisions of the Act provide
for the	 regulation of	the exhibition	of the cinematograph
films, which  is the  primary object  of the  Act. The	 Act
confers	 wide	powers	on  the	 State	Government  for	 the
regulation of  the exhibition  of  the	cinematograph  films
which  include	 power	to   regulate  hours   during  which
cinematograph  films   may   be	  exhibited,   the   seating
arrangements for  the members  of the  public, and any other
allied	matters	  pertaining  to   public  safety,   health,
sanitation and	incidental matters.  Rule 41-A	which limits
the numbers  of shows  in a day, regulates the exhibition of
the cinematograph films and carries out the
513
     purposes of  the Act.  It was,  therefore, referable to
the State  Government's general power under section 19(1) of
the Act.  Rule 41-A was further referable to clauses (a) and
(d) of section 19(2) of the Act. Clause (a) confers power on
the State  Government  to  frame  rules	 prescribing  terms,
conditions and	restrictions subject  to which a licence may
be granted. The State Government may lay down conditions and
impose restrictions prescribing hours during which the films
might be  exhibited and	 also the  number of  shows  in	 the
licensed premises.  Clause (d)	confers power  on the  State
Government to  frame  rules  regulating	 the  exhibition  of
cinematograph films  for  the  purpose	of  securing  public
safety.	 Any   rule  regulating	  the  exhibition   of	 the
cinematograph films  if	 reasonably  connected	with  public
safety would be justified under the said provision. Rule 41-
A adds	a condition  to the licence that exhibition of films
would be  limited to  four shows in a day. No licensee could
claim to  have unrestricted  right to  exhibit cinematograph
films for all the 24 hours of the day. Such a claim would be
against public interest. The restriction to limit the number
of shows to four in a day placed by rule 41-A was regulatory
in nature which clearly carried out purposes of the Act.
[520G-H;521A-F]
     The provisions of the Act have laid down the policy for
regulating the	exhibition of the cinematograph films in the
licensed premises  and also  for regulating the construction
of   the   building,   auditorium,   galleries,	  balconies,
projection rooms,  seating accommodation  and  other  allied
matters related	 to public  health and safety, etc., and all
other matters  relating to the exhibition of films. Validity
of none	 of the	 other rules  has  been	 challenged  by	 the
appellants/petitioners although	 those provisions  placed  a
number	of   restrictions  on	their  right  of  exhibiting
cinematograph films.  The restrictions	placed by  Rule 41-A
are similar  to the  restrictions already  placed  on  their
right to  exhibit cinematograph	 films. It  is incidental to
the  general   power  of   regulating  the   exhibition	  of
cinematograph films, and it is connected with the regulation
of the exhibition of the cinematograph films.[522C-D,H;523A]
     The  question   arises   whether	rule   41-A   placed
unreasonable restrictions  on the appellants' right to carry
on business  of exhibiting  cinematograph films in violation
of   Article	19(1)(g)   of	 the	Constitution,	 The
appellants/petitioners have  not challenged  the validity of
the Act.  Therefore, they  claim no  unrestricted  right  to
exhibit cinematograph  films. They have been carrying on the
business exhibiting  films under  a licence  in	 form  which
contained the terms and conditions prescribed by the Act and
the  Rules  framed  therunder.	Rule  41-A  added  one	more
condition to  it, requiring the licensee not to exhibit more
than four
514
shows in  a day.  The freedom to practise any profession, or
to carry on any occupation, trade or business, guaranteed by
Article 19(1)(g),  is not  absolute, it is subject to clause
(6) of	Article 19,  which permits  imposition of reasonable
restrictions by	 law, if  it is necessary in the interest of
the general public. Any law imposing reasonable restrictions
on the	exercise of the right guaranteed by Article 19(1)(g)
would be  valid if  it is  in the  interest of	the  general
public. Restriction  contemplated in  Article 19(6)  may  in
certain circumstances  extend to  total prohibition, as held
by this	 Court in Narender Kumar v. Union of India, [1960] 2
SCR 375. The. material placed before the State Government as
also this  Court, clearly  demonstrated	 the  necessity	 for
curtailing the	holding of  five shows to four to remove the
public grievance,  as the  representation filed on behalf of
the public  highlighted the hazards to public safety and the
inconvenience caused  to the  members of the public visiting
the cinema  halls. Rule	 41-A was  framed to meet the public
need and to secure public safety by placing minimum possible
restrictions on	 the licensees.	 The Court found no merit in
the contentions of the appellants/petitioners that Rule 41-A
was neither  necessary nor  reasonable as  the	purpose	 for
which it was framed could have been achieved if the relevant
authorities carried  out their	duties in making inspections
and securing  the compliance of the existing rules, and that
the impugned  Rule did	not prescribe  the duration  of four
shows or  the intervals	 between them  and each	 one of	 the
reasons set  out by the State to justify the impugned Rules,
could be  fully achieved  by the enforcement of the existing
Rules.[523B-E;525A-C]
     In holding	 five shows,  the licensees  did not exhibit
approved documentaries	and  slides  and  adequate  measures
could not  be taken  to ensure public safety and health. The
Court had  no doubt  that the  existing Rules could not meet
the situation  and the	State Government  was  justified  in
framing	   Rule	    41-A    placing	limit	  on	 the
appellants'/petitioners'  right	  to  exhibit  cinematograph
films to  four shows  which was	 in the public interest. The
appellants/petitioners had no unrestricted fundamental right
to carry  on business  of  exhibiting  cinematograph  films.
Their right  to carry  on  business  was  regulated  by	 the
provisions of the Act and the Rules framed thereunder. These
provisions were	 necessary to  ensure public  safety. Public
health and  other allied  matters. The	Rule 41-A  does	 not
prohibit exhibition  of the cinematograph films, instead, it
regulates it  by providing  that instead  of five shows only
four shows  should be  exhibited in a day. The Rule does not
take away  the licensees'  right to  carry  on	business  of
exhibiting cinematograph  films; it  merely regulates it. No
rule or	 law could  be declared	 unreasonable merely because
there was  reduction in	 the income  of a  on account of the
regulation of  the business.  Rule 41-A	 does not  place any
unreason-
515
able restriction on the appellants'/petitioners' fundamental
right guaranteed  to them  under  Article  19(1)(g)  of	 the
Constitution. It  carries out  the purpose  of	the  Act  in
regulating the	exhibition of the cinematograph films in the
licensed premises.  Rule 41-A is inter vires the Act. [525G-
H;526C,527A-B]
     The Court was in agreement with the majority opinion of
the High Court.
     Narender Kumar  v. Union  of India,  [1960] 2  SCR 375,
referred to.
     Shelvarajan v.  State of  Mysore, [1963]  1 Mysore	 Law
Journal 28, disapproved.
     Vishnu Talkies v. State of Bihar, AIR 1975 Patna 26 and
D.K .  V. Prasad  Rao v.  State of  Andhra Pradesh, AIR 1984
A.P. 75, approved.
JUDGMENT:
 CIVIL APPELLATE JURISDICTION: Civil Appeal Nos. 54 to
73A of 1985 etc.
From the Judgment and order dated 9.10.1984 of	the
Karnataka High	Court in W.P.	Nos. 16170, 16171, 16172,
16173, 13198, 15052, 16283, 16285-86, 16331, 16334, 16335,
16597, 16598, 17116, 17612 of 1981, 39414 of 1982, 17183 of
1981, 42082 of 1982, 3833 of 1983 and 15053 of 1981
A.K. Sen. Padmanabha Mahle, Miss C.K. Sucharita, N.D.B.
Raju, M. Rangaswamy, K.R. Nagaraja, B. Krishna Prasad, Miss
Malini Poduval and R.B. Datar for the Appellants.
 B.R.L. Iyenger, M. Veerappa and Navin Singh for	the
Respondents.
 The Judgment of the Court was delivered by
SINGH, J.	These appeals and writ petitions involve two
questions of law; (i)	whether Rule 41-A of the Karnataka
Cinemas (Regulations) Rules (hereinafter referred to as the
Rules) framed by the State Government	under Section 19 of
the Karnataka Cinemas Regulations Act of 1964 (Karnataka Act
23 of 1964) (hereinafter referred to	as the Act) has been
made “for purposes of	the Act”, and (ii) whether Rule 41-A
places unreasonable restrictions on the appellants’ right to
516
carry on their business of exhibiting cinematograph films in
violation of Article 19(1)(g) of the Constitution.
 The appellants/petitioners hold licences for exhibiting
cinematograph films in their cinema theatres under the Act
and the Rules in Form prescribed by the Rules. The Rules and
conditions contained	in the	Licence (Form	F) do	not
prescribe any restriction on the number of shows of films
which a	licensee can exhibit in his theatre. Condition No.
11 of the licence, however, provides that: “No cinematograph
exhibition shall continue after such time not later	than
1.00 a.m.” Normally, the cinema owners were holding	four
shows but later on, they increased it to five shows in a day
starting from 10 a.m. to 12 noon, 12 noon to 3 p.m., 3 p.m.
to 6 p.m. 6 p.m. to 9 p.m. 9 p.m. to 12 a.m. Thus	the
cinematograph films were being	exhibited continuously from
10 a.m. to mid-night, which caused a number of problems. The
State Government in exercise of its power under Section 19
of the Act framed Rule 41-A directing that no licensee shall
exhibit more than four cinematograph shows in a day. Rule 4
1-A is as under:
“41-A. Number of shows permissible in a day: No
licensee shall exhibit more than four
cinematograph shows in a day. “
 In pursuance of Rule 41-A the appellants were directed
to exhibit cinematograph films for four shows only in a day.
The appellants	challenged validity of the aforesaid	rule
placing restriction on their right to exhibit cinematograph
films before the High	Court of Karnataka by means of writ
petitions under Article 226	of the Constitution.	The
appellants contended	before	the High Court that	the
restriction imposed by Rule 41-A on the licensees requiring
them not to exhibit more than four shows in a day was beyond
the rule making power,	as the	Rule did not carry out the
purposes of the Act. It was further contended that the Rule
placed unreasonable restriction on their fundamental right
to carry on the business of exhibiting cinematograph films.
The respondent	State submitted	before the High Court that
the State Government realised that on account of exhibition
of five	shows in a day, in a	cinema theatre, it was not
possible for the licensees to keep the theatres hygienically
clean and reports were	received that	for want of time the
licensees were	not exhibiting	approved films	and slides
required under	the provisions of the Act. The State
Government found that exhibition of five shows in a day was
not conducive to the health of the cine-goers and therefore
it framed Rule 41-A limiting the shows. It was contended
that the rule was
517
intended for	the regulation	of the exhibition	of
cinematograph films in the licensed premises, and was within
the scope and purposes	of the	Act. It was further pleaded
before the High Court	that the impugned Rule 41-A was not
violative of Article 19 of the Constitution as it placed a
reasonable restriction	in the interest of general public as
contemplated by Article 19(6) of the Constitution.
 A Division Bench of the High Court heard the parties at
length, but there was difference of opinion between the two
learned Judges	constituting the Bench of the High Court.
K.S. Puttaswamy	J. held that the impugned rule was ultra
vires as it was beyond the	rule making power of	the
Government under Section 19 of the Act. He further held that
the rule placed unreasonable restrictions on the appellants’
right to carry on their business guaranteed to them under
Article 19(1)(g) of the Constitution. The learned Judge held
that the restriction placed by the Rule 41-A was neither in
the interests of the general public nor it was reasonable.
Narayan Rai Kudoor; J.	in a separate judgment upheld the
validity of the Rule holding that the impugned Rule carried
out the	purposes of the Act, namely, the regulation of the
exhibition of cinematograph films and the restriction placed
by it was reasonable and in the interests of the general
public. Since there was difference of	opinion between the
two learned Judges the	matter was placed before M.	Rama
Jois, J., who agreed with the	opinion expressed by	N.R.
Kudoor J. Rama Jois J. held that the State Government had
power to frame Rule 41-A under Section 19 of the Act and the
Rule did not place any unreasonable	restriction on	the
appellants’ right to	carry	on business of exhibiting
cinematograph films. The learned Judge ruled that	the
impugned Rule was not	ultra vires the Act and it did not
violate appellants’ fundamental rights	under Article 19 of
the Constitution. In view of the majority opinion, all the
writ petitions	were dismissed. Aggrieved by the decision of
the High Court the	appellants have challenged	the
correctness of	the High Court Judgment in these appeals.
Some of	the aggrieved	cinema owners have also filed writ
petitions before this Court	under	Article	32 of	the
Constitution challenging validity of Rule 41-A. The appeals
and writ petitions raise common questions of law, and they
are being disposed of by a common order.
 Mr. A.K. Sen, learned counsel	for	the
appellants/petitioners contended that the provisions of the
Act do	not confer any power on the State Government to
regulate the number of	shows, and the restrictions imposed
by the	impugned Rule 41-A limiting the number of shows to
four did not fall within the	purview of Section 19 of the
Act.
518
He further urged that	the restriction	placed by Rule 41-A
was unreasonable and violative	of appellants	fundamental
right to carry on their business under Article 19(1)(g) of
the Constitution. According to the learned	counsel	the
restriction placed by the Rule was unreasonable because the
mischief it sought to	meet by	placing the restriction was
not established	and its impact was excessive which caused
undue hardship	to the cinema owners, as by the reduction of
the number of shows from 5 to 4 there was corresponding
reduction in the income of the cinema owners. Shri B.R.L.
Iyengar, learned counsel for the State of Karnataka,
submitted that	the purpose of	the Act was	to regulate
exhibition of cinematograph films in licensed premises and
the power of regulation of exhibition of cinematograph films
was wide enough embracing the power to limit the number of
shows. He referred to Sections 14 and 19(2)(d) in support of
his submission	that the impugned rule 41-A carried out the
purposes of the Act. The learned counsel further urged that
the restriction	placed by the impugned Rule was reasonable
and made in the public interest and there was no violation
of appellants	right	guaranteed by	Article	19 of	the
Constitution.
 The question whether Rule	41-A is validly framed to
carry out the purposes	of the Act can be determined on the
analysis of the provisions of the Act. The declared will of
the legislature	and the policy and purpose of the Act are
discernable from the	title,	preamble and	the express
provisions of the Act.	The legislative will is declared by
the Preamble of the Act which seeks to deal with the subject
of enactment.	Generally, preamble to an Act, briefly
indicates the object of the legislation. It	may not be
exhaustive, but	still it discloses the primary purpose of
the legislation. If the express provisions of the Act are
plain and unambiguous, it is always advisable to find out
the purpose of the legislation from those provisions, but if
the provisions	are ambiguous	and the courts face	the
difficulty in deducing the purpose of	the Act from	the
express provisions of the Act it is permissible to refer to
the title and preamble of	the Act to find out	the
legislative object, and the purpose of the Act. In	the
instant case the title of the Act is “The Karnataka Cinemas
(Regulation) Act 1964” and its preamble declares that it is
“An Act	to provide for regulating exhibition by means of
cinematographs	and the licensing of places in which
cinematograph films are exhibited	in the	State	of
Karnataka.” It	further provides that “whereas it is
expedient to provide for regulating exhibition by means of
cinematograph and the licensing of places in which
cinematograph films are exhibited in the State of Karnataka
and for other allied matters,” the Act is being enacted. The
title of the Act and the preamble clearly indicate that the
main purpose of the Act is to
519
regulate the exhibition of cinematograph films in places in
respect of which a licence for that purpose may be issued.
The extent of control	and regulation	is evidenced by the
provisions of the Act. Section 4 of the Act provides that no
person shall exhibit cinematograph films in a place except
in accordance with the licence issued under the Act. Section
5 provides for making	of application	in writing to	the
licensing authority for the grant of	licence. Section 6
requires the	licensing authority to consider matters
specified therein in granting	or refusing a licence, with
special reference to the interest of the public generally.
Section 7 provides for	limiting the number of places that
can be	licensed in any area.	Section 8 provides that the
licensing authority shall not	grant a licence unless it is
satisfied that-the rules made	under	the Act have	been
substantially complied	with and adequate precautions	have
been taken in the place in respect of which the licence is
to be granted providing for the safety, convenience	and
comfort	of the persons attending exhibitions therein.
Section 7 confers power on the licensing authority to limit
the number of places that can	be licensed in an area.
Section 10 provides for appeal against the decision under
Sections 5 and 9. Section 11	provides for regulating the
construction or	reconstruction of a building for the use of
exhibition of	cinematograph	films after obtaining	the
permission of the licensing authority. Section 12 confers
power on the State Government to issue directions from time
to time to any licensee to exhibit (a) such film or class of
films having scientific or educational value; (b) films
dealing with news and	current events;	and (c) documentary
films indigenous films, or such other films having special
value to the public. Subsection (2) further provides that
any directions	issued by the State Government under Section
(1), shall be	deemed	to be	additional conditions	and
restrictions subject to which the licence has been granted.
Section 13 confers power on the licensing authority to issue
directions to any licensee to exhibit	in each show	such
slides of public interest as	may be supplied by	that
authority. Section 14 confers power on the State Government
to issue orders and directions of general character in
respect of matters relating to licence subject to	the
provisions of the Pact	and Rules to licensing authorities,
such orders and directions	for the exhibition	of
cinematograph films, and every licensing authority is bound
to give	effect to such orders	and directions. Section 15
confers power on the State Government or the licensing
authority to suspend exhibition of films if it is of opinion
that any film, which is being	or is	about to be publicly
exhibited is likely to cause a breach of the peace. Section
16 provides for penalties and Section	17 confers power to
revoke or suspend a licence. Section 18 confers power on the
State Government to call for and revise orders passed by the
licensing
520
authority. Section 19 confers power on the State Government
to make	rules after previous publication, to carry out the
purposes of the Act. The relevant provisions of Section 19
are as under:
“19. Powers to make rules-(I) The State Government
may, by notification, after publication, make
rules to carry out the purposes of this Act.
(2) In particular and without prejudice to the
generality of the foregoing power, such rules may
provide for- (a) the particulars to be given in an
application for a licence and the terms,
conditions and restrictions, subject to which a
licence may be granted under this Act and the fees
to be paid in respect of such licence;
. . . . . . .. . .. . .. .. … …… .. . .. . . .. .
(d) the regulation of cinematograph exhibitions
for securing public safety;
(e) regulating the means of entrance and exit at
places licensed under this Act; and providing for
prevention of disturbance there at;
(3) Subject to any modification made Section 22,
every rule made under this Act shall have effect
as if enacted in this Act.”
Section 22 provides for placing the rules before each House
of the	State Legislature, which has power to modify, amend
or annul the same. The aforesaid provisions of the Act seek
to regulate the exhibition of	cinematograph	films in a
licensed premises. The ultimate purpose of these provisions
is to ensure safety, and convenience, of the general public
visiting the	licensed premises for witnessing	the
cinematograph films exhibited therein.
 Section 19	of the	Act confers power on the State
Government to frame rules for carrying out the purposes of
the Act. Sub-section (2) of Section 19 requires the State
Government to	frame	rules in respect of	the matters
specified in clauses (a) to (h). While Section 19(1) confers
general power on the State Government to make rules to carry
out the	purposes of the Act,	sub-section (2) specifies
particular matters in respect	of which rules may be made.
The power conferred under subsection (2) is not exhaustive
instead it is illustrative and it does not	restrict or
affect the general power of the State Government under
521
sub-section ( 1) to make rules for carrying out the purposes
of the	Act.	A The	power conferred by Section 19(1)
contemplates the framing of any rule which may have bearing
on the	regulation of exhibition of cinematograph films. The
rule so made must be related to the purposes of the Act. The
preamble and the provisions of the Act provide for	the
regulation of the exhibition of cinematograph films which is
the primary purpose of	the Act. Under Section 19(1)	the
Legislature has conferred wide powers on	the State
Government to	make rules embracing	all the legitimate
activities connected with the	exhibition of cinematograph
films which include rules for incidental matters like period
of show, admission to the cinema hall, interval between two
shows including	the number of shows which a	licensee may
hold in	a day. No person has right to exhibit cinematograph
films in a place except under a licence in accordance with
its conditions and restrictions imposed by such licence. The
State Government has general power to	issue directions to
any licensee or licensees under Section 12 with regard to
the exhibition	of films. Section 14 further confers powers
on the	State Government to issue orders and directions of
general character which it may consider necessary in respect
of any	matter relating to	the exhibition of	the
cinematograph films. Such directions issued by the State
Government are binding on the licensee. These directions may
be in the form	of rules or	instructions directing	the
licensee to limit the number of shows if the State
Government considers it necessary to do so, in the public
interest. The	Act confers	wide powers on the State
Government for	the regulation	of the	exhibition of	the
cinematograph films which includes power to regulate hours
during which cinematorgraph films may	be exhibited,	the
seating arrangements for the members of the public, and any
other allied matters pertaining to public safety, health,
sanitation an(l	incidental matters. Rule 41-A which limits
the number of shows in a day regulates the exhibition of the
cinematograph films, and it carries out the purposes of the
Act. It	is, therefore,	referable to the State Government’s
general power under Section 19(1) of the Act. Rule 41-A is
further referable to clauses (a) and (d) of Section 19(2) of
the Act. Clause (a) confers power on the State Government to
frame rules prescribing terms,	conditions and restrictions
subject to which a licence may be granted, in exercise of
that power. The State Government may lay down conditions and
impose restrictions prescribing hours during which films may
be exhibited and also	the number of shows in the licensed
premises. Similarly clause (d)	confers power	on the State
Government to frame rules regulating	the exhibition of
cinematograph films for the purpose	of securing public
safety.	Any rule regulating	the exhibition of	the
cinematograph films if	reasonably connected	with public
safety would H
522
be justified under the aforesaid provision. Rule ’11-A adds
a condition to the licence that exhibition of films will be
limited to four shows	in a day. No licensee can claim to
have unrestricted right to exhibit cinematorgraph films for
all the 24 hours of the day. Such a claim would obviously be
against public	interest. Rights to exhibit cinematograph
films is regulated by	the provisions	of the	Act in	the
interest of the general public. The restriction to limit the
number of shows to four in a day placed by Rule 4 I-A is
regulatory in nature which clearly carries out the purposes
of the Act.
 The provisions of the Act have laid down the policy tor
regulating the	exhibition of cinematograph films, in	the
licensed premises, and also for regulating the construction
of building,	the auditorium, galleries,	balconies,
projection rooms, seating accommodation and other allied
matters related	to public health and	safety etc. and all
other matters related to exhibition of films. The Act does
not regulate exhibition of films only. Instead, it provides
for regulation	of all other	allied	matters which	are
incidental, or	necessary to the exhibition of cinematograph
film in	a licensed premises.	Necessity to	provide	for
incidental matters to facilitate successful operation of
exhibition of cinematograph film, may arise from time to
time having regard to the prevailing situation and changing
circumstances.	The legislature has therefore conferred,
general	power	on the	State	Government to	frame rules
regulating the	incidental matters also. The Rules contain
provisions regulating construction of	building, electric
installation, galleries, balconies, fire-safety and other
allied	matters. Rule	49 and 50	regulate seating
accommodation inside the hall	or the	auditorium requiring
the licensee to make provision for entrance, exit, isles and
placement of seats with further provision that there would
be an exit after every sixth row of seats. Rule 50 requires
the licensee to provide for passages,	corridors and their
use and	ventilation. Rule 54 provides for water closets and
urinals	and water facilities. Rule 55 provides	for
regulation of ticket booths, reservation of seats and other
incidental matters, so that there may not be over-crowding
near the ticket booths. Rules 77 to 83 contained in Chapter
X of the Rules	provide for maintenance of cleanliness and
prevention of over-crowding in the C; cinema hall. lt is not
necessary to refer to	the entire set of Rules regulating
matters incidental to the exhibition of cinematograph films.
Validity of none of these Rules has been challenged by the
appellants/ petitioners	although they	place a number of
restrictions of	their	right of exhibiting cinematograph
films. The restrictions placed	by the Rule 41-A is similar
to the restrictions already placed on their right to exhibit
cinematograph films. It is incidental to the general power
of
523
regulating the	exhibition Of cinematograph films, and it is
connected with the	regulation	of exhibition	of
cinematorgraph films.
 The question arises whether Rule 4	l-A places
unreasonable restrictions on the appellants’ right to carry
on business of exhibiting cinematograph films in violation
of Article	19(1)(g) of	the	Constitution.	The
appellants/petitioners have not challenged the validity of
the Act. Therefore they have	no unrestricted right to
exhibit	cinematograph	films.	They are carrying on	the
business under a licence containing the terms and conditions
prescribed by the Act	and the Rules framed thereunder. The
licence issued	under Form contains a	number of terms and
conditions which a licensee is required to comply with,
including condition No. 11 which provides that no exhibition
of cinematograph film shall continue after 1.00 a.m.. Rule
41-A adds one more condition to it, requiring the licensee
not to	exhibit more than four	shows	in a day. Article
19(1)(g) guarantees freedom to	practise any profession, or
to carry on any occupation, trade or business. The freedom
so guaranteed is not absolute. It is subject to clause (6)
of Article 19 which	permits imposition of reasonable
restrictions by	law, if it is necessary in the interest of
the general public. Any law imposing reasonable restrictions
on the	exercise of the right guaranteed by Article 19(1)(g)
would be valid if it is in the interest of	the general
public.	Restrictions occuring	in Article 19(6) may in
certain circumstances extend to total prohibition as held by
this Court in Narender Kumar v. Union of India, [1960] 2 SCR
375. A law placing restrictions on the citizens’ right to do
business must satisfy two conditions set out in clause (6)
of Article 19, firstly, the restrictions imposed by the law
must be	reasonable, and, secondly, the restrictions must be
in the	interests of the general public. If these two tests
are satisfied the law	placing restriction on the citizens’
right guaranteed under Article	19 must be upheld. While
considering the	validity of Rule 41-A	it is	necessary to
ascertain whether the restrictions placed by the said rule
are reasonable	and the	same are in the interests of	the
general public.
 In its return the	State Government has stated that a
number	of complaints	had been received by the State
Government against the licensees exhibiting five shows in a
day. These complaints disclosed that licensees had not been
exhibiting approved films and	slides as directed by	the
authorities under Sections 12 and 13 for want of time as the
licensees were interested in exhibiting the main film within
the short period at their disposal for completing each show.
On receipt of reports	from various authorities the State
Government found that the licensees were not exhibiting the
approved films and slides as required
524
by the	existing Rules	and directions	issued from time to
time. It was also brought to its notice that. the holding of
continuous five shows from	10 a.m. caused great
inconvenience to the incoming	and outgoing cine-goers and
endangered public satety. After the end of one show the next
show followed shortly within 15 minutes, and on account of
shortage of time in between the two shows there was little
time left for cleaning	the cinema halls and there was also
rush by	the cine-goers	to occupy the seats. The licensees
generally started exhibiting	approved films	and slides
before the cine-goers could occupy their seats with	the
result they could not	have the benefit of the same.	The
reports further	disclosed that the absence	of interval
between	the shows resulted	in denial of	fresh	air,
ventilation and	cleanliness in	the cinema halls. The State
Government was	satisfied that	these maladies had primarily
arisen on account of five shows being shown	in a day. It
accordingly published the draft rule proposing to place the
limit of four shows in a day, and invited objections. A
number of objections were filed before the State Government
to the	proposed rule,	by the cinema exhibitors and members
of public. In their objections the exhibitors stated that
five shows did not cause any inconvenience to the public and
the restrictions proposed to be placed were	not in	the
interests of the general public representations were made by
the members of the public, submitted	that continuance of
five shows, one after	the other from 10 a.m. On a day to 1
a.m. Of	the next day were resulting in; (a) heavy rush at
theatres between any two shows as a result of which entering
into and coming out of the theatres	had become highly
inconvenient and hazardous. (b) stampede giving room	for
pick-pocketing, (c) lack of adequate	time to clean	the
auditorium and lavatories resulting in unhygienic conditions
(d) lack of time for exchange of fresh air to foul air, (e)
commencement of	show even before cine-goers can enter the
auditorium and take their seats. (fl not exhibiting approved
films, news-reels etc. for want of time, (g) switching of
air-conditioners coolers, fans, exhaust fans to	save
electricity causing lot of discomfort, and (h) creating
problems of conveyance and traffic jam, over-loading of
buses etc. After considering	the objections, the State
Government was	satisfied that	the restriction	as proposed
placing the limit of four shows in a day was necessary in
the interests of the general public.	The State Government
thereupon promulgated Rule 41-A placing the limit of four
shows. The material placed before the State Government has
been placed before the	Court also. It clearly demonstrates
the necessity for curtailing the holding of five shows to
four shows to remove the public grievance.	The
representation filed on behalf of the public high-
 lighted the hazards to	the public	safety,	and
inconvenience caused to the members of the public visiting
the cinema halls for entertainment.
525
Rule 41-A was framed to meet the public need, and to secure
public safety by placing minimum possible restrictions on
the licensees.
 Mr. Sen appearing for the appellants/petitioners urged
that Rule 4 I-A was neither necessary nor reasonable as the
purpose for which the Rule 4 I-A was framed could have been
achieved if the relevant authorities	carried out their
duties in making inspections and securing the compliance of
the existing Rules. He urged that the impugned Rule does not
prescribe the duration	of four shows or the intervals
between them and each	of one of the reasons set out by the
State to justify the impugned Rules, could be fully achieved
by the	enforcement of	the existing Rules. We find no merit
in these submissions. Indisputably, the licensees had only
15 hours in a	day for the exhibition of films as condition
number l l of	the licence prohibits exhibition of films
beyond I a.m. Ordinarily, no show of cinema	takes place
earlier to 10 a.m. If five shows are permitted within a span
of 15 hours commencing	from 10 a.m. Of a day to I a.m. Of
the next day, it would be impossible to find reasonable time
to comply with the requirement of cleanliness and exhibition
approved films	and slides. The appellants’/petitioners’ I
own case is that one show of cinematograph film consumes two
to two	and a half hours’ time. They	further	admit	that
approved documentary films and	slides	are exhibited	for
about ten minutes, and	in addition to that the licensees
exhibit slides	and commercial	shots for about ten minutes
and there is an interval of ten minutes in the middle of
each show. It is further admitted that on the conclusion of
one show there	was interval of fifteen minutes before the
commencement of the next show. Thus according to	the
appellants/petitioners own case one show takes about three
hours an i if fifteen minutes interval between one show and
other is credited, the	total period of time	required for
five shows	would	come	to sixteen	hours.	The
appellants/petitioners have been commencing their first show
at l()	a.m. and they assert that they have been completing
five shows before I a.m. the next day in accordance with the
conditions of the licence. The licensees had fifteen hours
at their disposal for	holding five shows from 10 a.m. to I
a.m. the next day but in actual practice they require at
least sixteen hours minimum time for holding five shows. lt
was therefore physically impossible to comply with the Rules
and the	licensees were	bound to rush through, to complete
five shows by I a.m. These facts are	eloquent enough to
demonstrate that in holding five shows the licensees could
not exhibit approved documentaries and slides and adequate
measures could	not be	taken to ensure public	safety	and
health. If five shows are held continuously from 10 a.m. to
l a.m.	the next day with an interval	of fifteen minutes
between one show and the other, there would be acute H
526
shortage of time for exhibiting approved films and slides
and the	licensee would certainly be in hurry to exhibit the
main film. In fifteen minutes interval, it was not possible
to get	the hall cleaned or to allow	fresh air set in, as
during that period cine goers would rush in to take their
seats for witnessing the next show. If your shows are held
in a day there will be no shortage of time and the licensees
would have sufficient	time to comply with	the various
statutory obligations as prescribed by the Act and Rules to
ensure public safety, health and convenience.. In this view
we have	no doubt in our mind that the existing Rules could
not meet the	situation and	the State Government	was
justified in framing Rule 41-A which serves public interest.
As regards the grievance that the State Government has not
prescribed any	time gap between the	shows it has	been
asserted in the counter affidavit filed on behalf of the
State that the Government intended to issue further detailed
directions regulating the time	gap between the shows	and
also for curtailment of noon show or the mid-night show but
before these directions could be issued the validity of Rule
41-A was challenged and no further action could be taken in
the matter. Learned counsel appearing on behalf of the State
Government stated before us that further instructions in the
matter would be issued	by the State	Government. Having
regard to the facts and circumstances as discussed earlier
we have	no doubt in our mind that the restriction placed by
Rule 41-A placing limit on the appellants’/petitioners’
right to exhibit cinematograph films to four shows is in the
public interest.
 The appellants’/petitioners’	contention	that
restriction under Rule 41-A is unreasonable is founded on
the premise that Rule	41-A is	not regulatory in nature
instead it totally prohibits exhibition of cinematograph
films for one show and its impact is excessive as it reduces
appellants’/petitioners’ income	to the extent of one-fifth.
The appellants/petitioners have no unrestricted fundamental
right to carry	on business of exhibiting cinematograph
films. Their right to carry on business is regulated by the
provisions of the Act and the Rules framed thereunder. These
provisions are	necessary to ensure public safety, public
health and other allied matters. As already discussed Rule
41-A has placed limit	on the	number	of shows which a
licensee can hold in a day. The Rule	does not prohibit
exhibition of cinematograph films instead it regulates it by
providing that	instead of five shows only four shows should
be exhibited in a day. In Narender Kumar v. Union of India,
this Court held that a law made in the public interest
prohibiting a business would be valid as the ‘prohibition’
is only a kind of ‘restriction’. The	expression
“restriction” includes	“prohibition”	also.	Rule 41-A.
however, does not take away the licensees’ right to carry on
527
business of exhibiting cinematograph films. It merely
regulates it.	No rule or law can	be declared to be
unreasonable merely because there is reduction in the income
of a citizen on account of the regulation of the business.
In our	opinion, Rule 41-A does not place any unreasonable
restriction on	the appellants’/petitioners’	fundamental
right guaranteed to them under Article 19( l)(g) of	the
Constitution.
 Learned counsel for the appellants/petitioners place
reliance on a decision on	the Mysore High Court in
Shelvarajen v.	State of Mysore. [ 1963 ] I	Mysore	Law
Journal 28 in support of his contention that Rule 41-A does
not regulate the exhibition of cinematograph films instead
it is prohibitory in nature and the restriction so placed is
not in	the interests of the general public. Puttaswamy, J.
also relied upon on the aforesaid decision of the Mysore
High Court in	upholding the	appellants’ contention. In
Shelvarajen v.	State of Mysore the petitioner was exhibitor
of travelling cinema show. His application for renewal of
licence for a	further	period	of four months had	been
rejected by the licensing authority on the ground that under
Rule 67 of the Hyderabad Cinemas Rules 1953 framed under the
Hyderabad Cinemas (Regulation) Act 1952 no licence for a
travelling cinema show could be issued more than once during
the same year for the same place. The petitioner therein
challenged the	validity of Rule 67 of the Hyderabad Cinema
Rules 1953 on the ground that	the Rule did not carry into
effect the provisions of the Act and also on the ground that
the Rule violated fundamental	right guaranteed by Article
19( I)(g) of the Constitution. The High Court struck-down
Rule 67	on the	ground	of it	being	made in excess of
statutory power	conferred on the State Government. The High
Court held that the Act contained no prohibition against
making of an application for licence more than once and it
did not confer power for	refusing to entertain of
considering the application merely on the ground that during
the same year, the applicant had been once granted licence
for that purpose. We do not agree with the view taken by the
Bench, in that case. as in our opinion Rule 67 regulated the
grant of licence in respect of travelling cinemas. We do not
consider it necessary to pursue the matter further as in the
instant case Rule 41-A	carries out the purposes of the Act
in regulating the exhibition	of cinematograph films in
licensed premises. In Vishnu Talkies v. State of Bihar, AIR
1975 Patna . A	Division Bench	of the Patna	High Court
considered the	validity of Condition 8-B of	the licence
which required	a licensee to hold only four shows in a day
and it	further directed that no	other show in	any
circumstances without obtaining the prior permission of the
licensing authority would be
528
allowed. The validity of condition No. 8-B was challenged on
the ground that it was excessive and beyond the purview on
the provisions of the Act and that it placed unreasonable
restriction on	the fundamental	right	of the	petitioners
therein to carry on their business. A Division Bench of the
Patna High Court after analysing the provisions of the Bihar
Cinema (Regulation) Act, held that the condition imposed in
the licence was sustainable in view of Section 5(2) of the
Bihar Act. Section 5(2) of the Bihar Act conferred power on
the licensing authority to grant licence under the Act on
such terms and conditions and subject to such restriction as
it may	determine. Condition No. 8-B was prescribed by the
State Government in exercise of its powers under Section
S(2) of	the Bihar Act. I he Bench held that the restriction
placed, was in the public interest which was reasonable and
therefore it was saved by Article 19(6) of the Constitution.
We are	in agreement with the	view taken by the Patna High
Court.
 In D.K.V.	Prasad Rao v. State of Andhra Pradesh. AIR
1984 A.P. 75 validity	of Rule 12(3)	of Andhra Pradesh
Cinemas (regulation) Rules 1970 fixing maximum rate of
admission to	different classes in	a cinema hall	for
witnessing the	cinematograph films was challenged on	the
ground	that the rule was beyond the purview of	the
provisions of the Andhra Pradesh Cinemas (Regulation) Act
1955 and that it placed unreasonable	restriction on	the
fundamental right of the petitioners therein in violation of
Article 19 of the Constitution. A Division Bench of	the
Andhra Pradesh High Court rejected both the contentions. The
Court held that since the purpose of Andhra Pradesh Cinemas
(Regulation) Act was	to regulate	the exhibition of
cinematograph films the State	Government could frame rules
to carry out those purposes. The Court observed that the
power to regulate includes the power	to restrain, which
embraces limitations and restrictions	on all incidental
matters connected with the right to trade or business under
the existing	licence. Rule	12(3)	regulated entry to
different classes to the cinema hall and it was within the
rule making power of the State Government to	frame	such
rule. The court further held that fixing limit of rate of
admission was an absolute necessity in the interest of the
general public	and the restriction so placed was reasonable
and in	public interest. On these findings the court upheld
the validity of the rule. We are in agreement with the view
taken by the Andhra Pradesh High Court.
 In the result, we are of the opinion that Rule 41-A is
intra vires the Act as it carries out the purposes of the
Act and it does not place
529
any unreasonable restriction	in violation	of Article
19(1)(g) of the A Constitution. We are in agreement with the
majority opinion of the High Court. Accordingly, the appeal
as well as the writ petitions are dismissed with costs.
S. L.			      Appeals & Petitions dismissed.
530