PETITIONER:
P. N. KAUSHAL ETC.
Vs.
RESPONDENT:
UNION OF INDIA
DATE OF JUDGMENT16/08/1978
BENCH:
KRISHNAIYER, V.R.
BENCH:
KRISHNAIYER, V.R.
DESAI, D.A.
REDDY, O. CHINNAPPA (J)
CITATION:
1978 AIR 1457 1979 SCR (1) 122
1978 SCC (3) 558
CITATOR INFO :
R 1978 SC1476 (3)
R 1978 SC1484 (4)
RF 1979 SC 321 (9)
R 1979 SC1550 (17,18)
R 1979 SC1803 (12)
RF 1990 SC1927 (45,51,60)
RF 1992 SC1256 (14)
ACT:
Punjab Excise Act 1 of 1914, Section 59(f)(v) and
Punjab Liquor Licence Rules 1956-Rule 37-Constitutional
Validity of-Business in intoxicants- State if has power to
prohibit absolutely every form of activity relating thereto.
Constitution of India. 1950-Part IV of the Constitution
must enter the soul of Part III and the laws made by the
State-Articles 38 and 47-Progressive implementation of the
policy of prohibition.
HEADNOTE:
The Punjab Excise Act 1914 contemplates grant of
licences for trading in (Indian) foreign and country liquor.
Section 59(f) (v) of the Act provides for the fixing of the
days during which any licensed premises may or may not be
kept open for sale of liquor and the closure of such
premises on special occasions. The conditions of the licence
includes restrictions of various types including obligation
not to sell liquor on certain days and during certain hours.
Rule 37(a) as it originally stood prohibited sale of liquor
on Tuesdays upto 2 p.m. and also on tho 7th day of every
month. This rule was amended by a notification whereby in
place of "Tuesdays upto 2 p.m. plus the 7th of every month"
"Tuesday and Friday in every week", was substituted as the
days when liquor vending was prohibited. "Note" appended to
the said rule exempted tourist bungalows and. rest-houses
run by the Department of tho State Government from the
operation of the condition regarding closure. Consequent
upon the change of days, the . Licence fee payable by a
vendor was reduced from Rs. 12,000/- to Rs. 10,000/- to
compensate for the marginal loss caused by two days'
closure.
The petitioners who were licensed vendors of liquor in
the State challenged the constitutionality of section
59(f)(v) and the vires of Rule 37 on the ground that section
59(f)(v) vested an unguided, uncanalised, vague and
vagarious power in the Financial Commissioner to fix the
days or number of days and hours or number of hours without
laying down any guidelines, indicators or controlling
points.
The State on the other hand contended that the subject-
matter of the legislation being a deleterious substance
(liquor), requiring restrictions in the direction of
moderation in consumption, regulation regarding the days and
hours of sale and appropriateness in the matter of location
of the places of sale, reasonableness and arbitrariness must
be tested on the touchstone of principled pragmatism and
living realism,
Dismissing the writ petitions,
^
HELD: (a) Section 59(f)(v) of the Punjab Excise Act
1914 is valid. [158 C]
123
(b) The regulation of the number of days and the
duration of the hours when supply of alcohol by licensees
shall be stopped is quite reasonable whether it be two days
in a week or more. [158D]
(c) The exercise of the power to regulate, including to
direct closure for some days every week, being reasonable
and calculated to produce temperance and promote social
welfare, cannot be invalidated on the imaginary possibility
of misuse. The test of the reasonableness of a provision is
not the theoretical possibility of tyranny. [158E]
(d) There is enough guideline in the scheme and
provisions of the Punjab Excise Act to govern the exercise
of the power under sections 58 and 59. [158E]
(1) (a) The Constitutional test of reasonableness,
built into Article IV and of arbitrariness implied in
Article 14 has a relativist touch. The degree of
constitutional restriction and the strategy of meaningful
enforcement will naturally depend on the Third World
setting, the ethos of our people, the economic compulsions
of today and of human tomorrow. While scanning the rationale
of an Indian temperance measure it would be useful to
remember the universal evil in alcohol and the particularly
pernicious consequences of the drink evil in India. Societal
realities shape social justice. [133H, 134A-B]
(b) "We, the people of India" have enacted Article 47
and "we the Justices of India" cannot 'lure it back to
cancel half a life' or 'wash out a word of it especially
when progressive implementation of the policy of prohibition
is, by Articles 38 and 47, made fundamental to the country's
governance. [138H]
(c) The Constitution is the property of the people and
the court's know-how is to apply the Constitution not to
assess it. In the process of interpretation Part IV of the
Constitution must enter the soul of Part m and the
laws.[138H, 139A]
State of Kerala & Others v. N. M. Thomas & Others
[1976] 1 S.C.R. 906 referred to.
(d) Even restrictions under Article 19 may, depending
on situations be pushed to the point of prohibition
consistently with reasonableness. While the police power as
developed in the American Jurisprudence and Constitutional
law. may not be applicable in terms to the Indian
Constitutional law, there is much that is common between
that doctrine and the reasonableness doctrine under Article
19 of the Indian Constitution. There is also a close
similarity in judicial thinking on the subject. [148F, G]
South Western Law Journal-Annual Survey of Texas Law
Vol. 30 No. 1. Survey 1976 pp. 725-26.
Idaho Law Review Vol. 7 1970 p. 131, Fatehchand
Himmatlal v. Maharashtra [1977] 2 SCR 828 at 839-848
referred to.
(e) The statutory scheme of the Act is not merely
fiscal but also designed to regulate and reduce alcoholic
habit. While commodities and situation dictate whether
power, in given statutory provisions, is too plenary to be
other than arbitrary or is instinct with inherent
limitations, alcohol is so manifestly deleterious that the
nature of the guidelines is written in invisible ink. [151
G-H]
124
(f) The subject-matter of the legislation is a
deleterious substance (alcohol) requiring restrictions in
the direction of moderation in consumption, regulation
regarding the days and hours of sale and appropriateness in
the matter of the location of the places of sale. If it is
coal or mica or cinema, the test of reasonableness will be
strict, but if it is an intoxicant or a killer drug or a
fire-arm the restrictions must be stern. Just as the
difference between bread and brandy is felt in the field of
trade control, coal and gold are as apart from whisky and
toddy as cabbages are from kings. Life speaks through law. [
154D-F]
Nashirwar v. M.P. State [1975] 2 SCR 861 at 869-71
referred to.
(2) Even if section 59 and Rule 37 were upheld in toto
that does not preclude any affected party from challenging a
particular executive act pursuant Thereto on the ground that
such an act is arbitrary, malafide or unrelated to the
purposes and the guidelines available in the statute. To
illustrate, if the Financial Commissioner or the Excise
Commissioner as the case may be declares that all liquor
shops shall be opened on his birthday or shall remain closed
on his Friend's death anniversary, the executive order will
be invalid. The law may be good, but the executive action
may be corrupt and then it cannot be sustained. [145G-H]
(3) The most significant social welfare aspect of the
closure is the prevention of the ruination of the poor
worker by drinking down the little earnings he gets on the
wage day. Any government with worker's weal and their
families' survival at heart will use its 'police power'
under Article 19(6) read with. section 59(f)(v) of the Act
to forbid alcohol sales on pay days. To save the dependent
women and children of wage-earners the former unamended rule
had forbidden sales on the 7th day of every month the day
the monthly pay packet passes into the employees' pocket.
While bringing in the Tuesday-Friday for biddance of sales,
the ban on sales on the seventh of every month was entirely
deleted. The victims of the change are the weeping wives and
crying children of the workers. All power is a trust and its
exercise by governments must be subject to social audit and
Judas exposure. [146E-H]
(4) The liquor trade is instinct with injury to
individual and community aud has serious side effects
recognised everywhere in every age. Not to control alcohol
business is to abdicate the right to rule for the good of
the people. Not to canalize the age and sex of the consumers
and servers, the hours of sale and cash-and-carry basis, the
punctuation and pause in days, to produce partially the
'dry' habit it to fail functionally as a welfare state. The
whole scheme of the statute proclaims its purpose of control
in time and space and otherwise. Section 58 vests in
government the power for more serious restrictions and
laying down of principles. Details and lesser constraints
have been left to the rule-making power of the Financial
Commissioner. The complex of provisions is purpose-oriented,
considerably reinforced by Article 47. Old statutes get
invigorated by the Paramount Parchment. Interpretation of
the text of preconstitution enactments can legitimately be
infused with the concerns and commitments of the
Constitution as an imperative exercise. It is impossible 'to
maintain that no guidelines are found in the Act. [147D-F]
(5) While the forensic problem is constitutional, the
Constitution itself is a human document. The Court has
justified the ways of the Constitution and the law to the
consumers of social justice and spirituous potions. [128D,
158G]
125
(6) As between temperance and prohibition it is a
policy decision for the Administration. Hopefully it is
expected of the State to bear true faith and allegiance to
that Constitution orphan, Article 47. [158A, G]
The Collected Works of Mahatma Gandhi pp 29-30.
Society and the Criminal by M. J. Sethna 3rd Edn. P.
165, 166 & 168-69 .
Society, Crime and Criminal Career by Don C. Gibbars p.
427-428.
Har Shankar & others etc. v. Dy. Excise & Taxation
Commissioner & others [1975] 3 S.C.R. 254 at 266-267
referred to.
Report of the Study Team on Prohibition Vol. I pp. 344.
346, 347
JUDGMENT:
ORIGINAL JURISDICTION: Writ Petitions Nos. 4021-4022,
4024 4025, 4027-4032, 4037, 4040-4041, 4045-4047, 4049-4075,
4078- 4092, 4099, 4103-4111, 4120-4126, 4129-4140, 4142-
4143, 4155-4157,-4184, 4187, 4188-4190, 4192, 4202, 4203,
4205, 4206, 4212, 4214, 4217, 4223, 4231, 4234-4235, 4245,
4250, 4252, 4300, 4308 of 1978 and 4226 of 1978.
(Under article 32 of the Constitution of India.)
AND
Writ Petitions Nos. 966-971, 3643-3650, 3884-3896,
3900-3921, 3965, 3975-3990, 4001-4020, 4034, 4100, 4127 to
4128, 4186, 4193, 4208, 4271, of 1978 and 3968-3971, 4191,
4221 and 4272-4275 of 1978.
(Under article 32 of the Constitution of India.
AND
Writ petitions: 4154, 4209, 4242, 4243, 4247, 4248,
4253, 4254, 4310 and 4314 of 1978.
(Under article 32 of the Constitution of India.)
A. K. Sen and Mrs. Rani Chhabra in W.P. 4021/78 for the
Petitioners.
Yogeshwar Parshad and Mrs. Rani Chhabra in W.P. Nos.
4022, 4024, 4025, 4027-4032, 4037, 4040, 4041, 4045, 4047,
4046, 4064-4067, 4078, 4079, 4092, 4142, 4143, 4187, 4090,
4092 and 4231 of 1978.
V. C. Mahajan and Mrs. Urmila Sirur for the Petitioners
in W.P. 4049-63, 4080-91, 4108 to 4111/78.
K K. Mohan, S. K. Sabharwal, Pramod Swarup and Shreepal
Singh for the Petns. in W.P. Nos. 103, 4140, 4184, 4202 and
4234 of 1978.
126
O. P. Sharma, N. N. Sharma, A. K. Srivastava, Amlan
Ghosh and P. K. Ghosh. in W.P. Nos. 4190-92 and 4226 of
1978.
O. P. Sharma for the Petitioner in W.P. 4226/78. K. B.
Rohtgi for the Petitioners in W.P. 3975-76 and 4274-75/ 78.
O. P. Singh in W.P. 966-71 of 1978 for the Petitioners.
A. L. Trehan for the Petitioner in W.P. 4100/78.
S. K. Sabharwal for the Petitioner in W.P. 4214/78.
M. Qamaruddin for the petitioner in W.P. 4193 of 1978.
R. K. Jain, K. K. Mohan and Rajiv Dutt, L. R. Singh for
the Petitioners in W.P. 4271-73/78.
S. N. Kacker, Sol. Genl., O. P. Rana for the State of
U.P. Soli J. Sorabjee Addl. Sol. Genl. of India and Hardev
Singh for the State of Punjab,
J. D. Jain and B. R. Kapoor in W.P. Nos. 4242-4244,
4247 4228, 4209 and 4308 of 1978.
B. R. Kapoor and S. K. Sabharwal for the Petitioners in
W.P. 4150-4254/78.
M. P. Jha for the Petitioner in W.P. 4252/78.
S. K. Sabharwal for the Petitioner in W.P. 4245, 4253
and 4310/78.
Shreepal Singh for the Petitioners in W.P. 4235/78.
Hardev Singh on behalf of R. N. Sachthey for the State
of Punjab.
The Judgment of the Court was delivered by
KRISHNA IYER, J.- What are we about? A raging rain of
writ petitions by hundreds of merchants of intoxicants hit
by a recently amended rule declaring a break of two ‘dry’
days in every ‘wet’ week for licensed liquor shops and other
institutions of inebriation in the private sector, puts in
issue the constitutionality of section 59(f)(v) and Rule 37
of the Punjab Excise Act and Liquor Licence (Second
Amendment) Rules, (hereinafter, for short, the Act and the
Rules). The tragic irony of the legal plea is that Article
14 and 19 of the very Constitution, which, in Article 47,
makes it a fundamental obligation of the State to bring
about prohibition of intoxicating drinks, is pressed into
service to thwart the State’s half-hearted prohibitionist
gesture. Of course, it is on the cards that the end may be
good but the means may be bad, constitutionally speaking.
And there is a mystique about legalese beyond the layman’s
ken !
127
To set the record straight, we must state, right here,
that no frontal attack is made on the power of the State to
regulate any trade (even a trade where the turnover turns on
tempting the customer to take reeling rolling trips into the
realm of the jocose, belliocose, lachrymore and comatose).
Resort was made to a flanking strategy of anathematising the
statutory regulatory power in S. 59(f)v) and its offspring,
the amended rule interdicting sales of tipay ecstasy on
Tuesdays and Fridays, as too naked, unguided and arcane and,
resultantly, too arbitrary and unreasonable to comport with
Arts. 14 and 19.
Our response at the first blush was this. Were such a
plea valid, what a large communication exists between
lawyer’s law and judicial justice on the one hand and life’s
reality and sobriety on the other, unless there be something
occultly unconstitutional in the impugned Section and Rule
below the visibility zone of men of ordinary comprehension.
We here recall the principle declared before the American
Bar Association by a distinguished Federal……… Judge-
William Howard Taft-in 1895:
“If the law is but the essence of common-sense, the
protests of many average.- men may evidence a defect in
a legal conclusion though based on the nicest legal
reasoning and profoundest learning.”The Facts
The Punjab Excise Act, 1914, contemplates grant of
licences, inter alia, for trading in (Indian) foreign and
country liquor. There are various conditions attached to the
licences which are of a regulatory and fiscal character. The
petitioners are licence-holders and have, on deposit of
heavy licence fee, been permitted by the State to vend
liquor. The conditions of the licences include restrictions
of various types, including obligation not to sell on
certain days and during certain hours. Under the former rule
37 Tuesday upto 2 p.m. was prohibited for sale; so also the
seventh day of the month. The licences were granted subject
to rules framed under the Act and Section 59 is one of the
provisions empowering rule-making. Rule 37 was amended by a
notification whereby, in the place of Tuesdays upto 2 p.m.
plus the 7th day of every month, Tuesdays and Fridays in
every week were substituted, as days when liquor vending was
prohibited. Under the modified rules a consequential
reduction of the licence fee from Rs. 12,000/- to Rs. 10,000
was also made, probably to compensate for the marginal loss
caused by the two-day closure. Aggrieved by this amendment
the petitioners moved this
128
Court challenging its vires as well as the constitutionality
of S. 59(f)(v) which is the source of power to make rule 37.
If the Section fails the rule must fall, since the stream
cannot rise higher that the source. Various contentions
based on Art. 19(g) and (6) and Art. 14 were urged and stay
of operation of the new rule was granted by this Court.We will presently examine the tenability of the
argument and the alleged vice of the provisions; and in
doing so we adopt, as counsel desired, a policy of non-
alignment on the morality of drinking since law and morals
interact and yet are autonomous; but, equally clearly, we
inform ourselves of the plural ‘pathology’ implicit in
untrammelled trading in alcohol. He who would be a sound
lawyer, Andrea Alciati, that 16th century Italian humanist,
jurist, long ago stressed, should not limit himself to the
letter of the text or the narrow study of law but should
devote himself also to history, sociology, philology,
politics, economics, nostics and other allied sciences, if
he is to be a jurist priest in the service of justice or
legal engineer of social justice.(1) This is our perspective
because, while the forensic problem is constitutional, the
Constitution itself is a human document. The integral yoga
of law and life once underlined, the stage is set to unfold
the relevant facts and focus on the precise contentions.
Several counsel have made separate submissions hut the basic
note is the same with minor variations in emphasis.Why drastically regulate the drink trade ?-the Social
rationale-on Brandies brief
Anywhere on our human planet the sober imperative of
moderating the consumption of inebriating methane substances
and manacling liquor business towards that end, will meet
with axiomatic acceptance. Medical, criminological and
sociological testimony on a cosmic scale bears out the
tragic miscellany of traumatic consequences of, shattered
health and broken homes, of crime escalation with alcohol as
the hidden villain or aggressively promotional anti-hero, of
psychic breakdowns, insane cravings and efficiency
impairment, of pathetic descent to doom sans sense, sans
shame, sans everything, and host of other disasters
individuals, familial, genetic and societal.(2)
We need hot have dilated further on the deleterious
impost of unchecked alcohol intake on consumers and
communities but Shri Mahajan advocated regulation as valid
with the cute rider that even
(1) Encyclopaedia of the Social Sciences, Vol. J-ll p. 618.
(2) Ibid p. 619-27.129
water intake, if immoderate, may affect health and so
regulation of liquor trade may not be valid, if more
drastic than for other edibles. The sequitur he argued for
was that the two-day ban on liquor licensees was
unreasonable under Art. 19(g) read with Art. 19(6). He also
branded the power to restrict the days and hours of sale of
liquor without specification of guidelines as arbitrary and
scouted the submission of the Addl. Solicitor General that
the noxious nature of alcohol and the notorious fall-out
from gentle bibbing at the beginning on to deadly addiction
at the end was inherent guideline to salvage the provision
from constitutional casualty. Innocently the equate alcohol
with aqua is an exercise ill intoxication and straining
judicial credibility to absurdity. We proceed to explain why
alcohol business is dangerous and its very injurious
character and mischief potential legitimate active policing
of the trade by any welfare State even absent Art. 47.The alcoholics will chime in with A.E. Houseman(1): ‘
“And malt does more than Milton can to justify God’s
ways to man…But the wisdom of the ages oozes through Thomas Bacon who
wrote:“For when the wine is in, the wit is out.”
Dr. Walter Reckless, a criminologist of international
repute who had worked in India for years has in “The Crime
Problem” rightly stressed
“Of all the problems in human society, there is
probably none which is as closely related to criminal
behaviour as is drunkenness. It is hard to say whether
this close relation ship is a chemical one, a
psychological one, or a situational one.’ Several
different levels of relationship between ingestion of
alcohol and behaviour apparently exist. A recent
statement by the National Council on Crime and
Delinquency quite succinctly describes the effect of
alcohol on behaviour: Alcohol acts as a depressant; it
inhibits self- control before it curtails the ability
to act; and an individual’s personality and related
social and cultural factors assert themselves during
drunken behaviour …. Although its dangers are not
commonly understood or accepted by the public, ethyl
alcohol can have perhaps the most serious con sequences
of any mind-and-body-altering drug. It causes
(1) Makers of Modern world by Louis Untermeyer p. 275.
(2) The Crime Problem (Fifth Edition) Walter C. Reckle Page
115, 116 & 117.130
addiction in chronic alcoholics, who suffer
consequences just as serious, if not more serious than
opiate addicts. It is by far the most dangerous and the
most widely used of any drug.” (emphasis added).
The President’s Commission on Law Enforcement and
Administration of Justice made the following pertinent
observation:The figures show that crimes of physical violence are
associated with intoxicated persons.. Thus the closest
relationship between intoxication and criminal
behaviour (except for public intoxication) has been
established for criminal categories involving
assaultive behaviour. This relationship is especially
high for lower class Negroes and whites. More than
likely, aggression in these groups is weakly controlled
and the drinking of alcoholic beverages serves as a
triggering mechanism for the external release of
aggression. There are certain types of key situations
located in lower class life in which alcohol is a major
factor in triggering assaultive behaviour. A frequent
locale is the lower class travern which is an important
social institution for the class group. Assaultive
episodes are triggered during the drinking situation by
quarrels that center around defaming personal honor,
threats to masculinity, and questions about one’s birth
legitimacy. Personal quarrels between husband and wife,
especially after the husband’s drinking, frequently
result in assaultive episodes, in the lower-lower class
family.”,
The steady flow of drunkenness cases through the hands
of the police, into our lower courts, and into our jails and
workhouses has been labelled the “revolving” door, because a
very large part of this flow of cases consists of chronic
drinkers who go through the door and out, time after time.On one occasion when the author was visiting a Saturday
morning session of a misdemeanor court, there was a case of
an old “bum” who had been in the local workhouse 285 times
previously.”An Indian author, Dr. Sethna dealing with society and
the criminal, has this to say :(1)
Many crimes are caused under the influence of
alcohol or drugs. The use of alcohol, m course of time,
causes great and irresistible craving for it. To retain
the so-called
(1) Society and the Criminal by M. J. Sethna 3rd Edn. P.164.
131
‘satisfaction’, derived from the use of alcohol or
drugs, the drunkard or the drug-addict has got to go
on increasing the quantities from time to time; such a
state of affairs may lead him even to commit thefts or
frauds to get the same otherwise. If he gets drunk so
heavily that he cannot understand the consequences of
his acts he is quite likely to do some harmful act-even
an act of homicide. Every often, crimes of violence
have been committed in a state of intoxication. Dr.
Hearly is of the opinion that complete elimination of
alcohol and harmful drug habits would cause a reduction
in crime by at least 20 per cent; not only that, but
there would also be cumulative effect on the
generations to come, by diminishing poverty, improving
home conditions and habits of living and environment,
and perhaps even an improvement in heredity itself.
Abstinence campaigns carried out efficiently and in the
proper manner show how crime drops. Dr. Hearly cites
Baer, who says that Father Mathew’s abstinence
compaigns in Ireland, during 1837-1842, reduced the use
of spirits SO per cent, and the crimes dropped from
64,520 to 47,027. According to Evangeline Booth, the
Commander of the Salvation Army, “In New York before
prohibition, the Salvation Army would collect from
1,200 to 1,300 drunkards in a single night and seek to
reclaim them. Prohibition immediately reduced the
gathering to 400 and the proportion of actual drunkards
from 95 per cent to less than 20 per cent”. And “a
decrease of two thirds in the number of derelicts,
coupled with a decrease in the number of drunkards
almost to the Vanishing point, certainly lightened
crime and charity bills. It gave many of the erstwhile
drunkards new hope and a new start”. So says E. E.
Covert, in an interesting article on Prohibition.
The ubiquity of alcohol in the United States has led to
nationwide sample studies and they make startling
disclosures from a criminological angle. For instance, in
Washington, D.C. 76.5 % of all arrests in 1965 were for
drunkenness, disorderly conduct and vagrancy, while 76.7% of
the total arrests in Atlanta were for these reasons(1)
Of the 8 million arrests in 1970 almost one-third of
these were alcohol-related. Alcohol is said to affect the
lives of 9 million persons
(1) Society, Crime and Criminal Careers by Don C. Gibbons p.
427-428.132
and to cost 10 billion in lost work time and an additional
15 billion health and welfare costs.”(1)
Richard D. Knudten stated “Although more than 35% of
all annual arrests in the United States are for drunkenness,
additional persons committing more serious crimes while
intoxicated are included within the other crime categories
like drunken driving, assault, rape and murder.(2)
President Brezhnev bewailed the social maladies of
increasing alcoholism. Nikita Krushchev was unsparing:“Drunks should be ‘kicked out of the party’ not moved
from one responsible post to another.”(3)
Abraham Lincoln, with conviction and felicity said that
the use of alcohol beverages had many defenders but no
defence and intoned:“Whereas the use of intoxicating liquor as a
beverage is productive of pauperism, degradation and
crime, and believing it is our duty to discourage that
which produces more evil than good, we, therefore,
pledge ourselves to abstain from the use of
intoxicating liquor as a beverage.”(4)
In his famous Washington’s birthday address said:
“Whether or not the world would be vastly
benefited by a total and final banishment from it of
all intoxicating drinks seems to me not now an open
question. Three fourths of mankind confess the
affirmative with their lips, and I believe all the rest
acknowledge it in their hearts.”(5)
Jack Hobbs, the great cricketer, held:
“The greatest enemy to success on the cricket
field is the drinking habit.”And Don Bradman, than whom few batsmen better wielded
the willow, encored and said:“Leave drink alone. Abstinence is the thing that
is what made me.”(6)
(1) Current perspectives on Criminal Behaviour edited by
Abraham S Blumberg P.23.(2) crime in a complex society by Richard D. Knudten P.138.
(3) Report of the study Team on Prohibition Vol. L. P. 344.
(4) Ibid p.34s.(5) Ibid p.345.
(6) Report of the Study Team on Prohibition vol. I. P.347.
133
Sir Andrew Clark, in Lachrymal language spun the lesson
from hospital beds:“As I looked at the hospital wards today and saw that
seven out of ten owed their diseases to alcohol, I
could but lament that the teaching about this question
was not more direct, more decisive, more home-thrusting
than ever it had been.”(1)
George Bernard Shaw, a provocative teetotaller, used
tart words of trite wisdom.‘If a natural choice between drunkenness and
sobriety were possible, I would leave the people free
to choose. But then I see an enormous capitalistic
organisation pushing drink under people’s noses of
every corner and pocketing the price while leaving me
and others to pay the colossal damages, then I am
prepared to smash that organisation and make it as easy
for a poor man to stay sober, if he wants to as it is
for his dog.Alcohol robs you of that last inch of efficiency
that makes the difference between first-rate and
second-rate.I don’t drink beer-first, because I don’t like it;
and second, because my profession is one that obliges
me to keep in critical training, and beer is fatal both
to training and to criticism.only teetotallers can produce the best and sanest
of which they are capable.Drinking is the chloroform that enables the poor
to endure the painful operation of living.
It is in the last degree disgraceful that a man cannot
pro vide his own genuine courage and high spirits
without drink.I should be utterly ashamed if my soul had
shrivelled up to such an extent that I had to go out
and drink a whisky. (2)
The constitutional test of reasonableness, built into
Art. 19 and of arbitrariness implicit in Art. 14, has a
relativist touch. We have to view the impact of alcohol and
temperance on a given society; and
(1) Ibid P. 347.(2) Report of the study Team on Prohibition Vol. I P. 346.
134
for us, the degree of constitutional restriction and the
strategy of meaningful enforcement will naturally depend on
the Third World setting, the ethos of our people, the
economic compulsions of today and of human tomorrow.
Societal realities shape social justice. While the universal
evil in alcohol has been indicated the particularly
pernicious consequence of the drink evil in India may be
useful to R r remember while scanning the. rationale of an
Indian temperance measure. Nearly four decades ago,
Gandhiji, articulating the inarticulate millions’ well-
being, wrote:“The most that tea and coffee can do is to cause a
little extra expense, but one of the most greatly felt
evils of the British Rule is the importation of
alcohol.. that enemy of mankind, that curse of
civilisation-in some form or an other. The measure of
the evil wrought by this borrowed habit will be
properly gauged by the reader when he is told that the
enemy has spread throughout the length and breadth of
India, in spite of the religious prohibition for even
the touch of a bottle containing alcohol pollutes the
Mohammedan, according to his religion, and the religion
of the Hindu strictly prohibits the use of alcohol in
any form whatever, and yet alas ! the Government, it
seems, instead of stopping, is aiding and abetting the
spread of alcohol. The poor there, as everywhere, are
the greatest sufferers. It is they who spend what
little they earn in buying alcohol instead of buying
good food and other necessaries It is that wretched
poor man who has to starve his family, who has to break
the sacred trust of looking after his children, if any,
in order to drink himself into misery and premature
death. Here be it said to the credit of Mr. Caine, the
ex-Member for Barrow, that, he undaunted, is still
carrying on his admirable crusade against the spread of
the evil, but what can the energy of one man, however,
powerful, do against the inaction of an apathetic and
dormant Government.”(1)
Parenthetically speaking, many of these thoughts may
well be regarded by Gandhians as an indictment of
governmental policy even to-day.The thrust of drink control has to be studied in a
Third World country, developing its; human resources and the
haven if offers to the poor, especially their dependents.
Gandhiji again:“For me the drink question is one of dealing with a
growing social evil against which the State is bound to
(1) The Collected Works of Mahatma Gandhi pp.29-30
135
provide whilst it has got the opportunity. The aim is
patent. We want to wean the labouring population and
the Harijans from the curse. It is a gigantic problem,
and the best resources of all social workers,
especially women, will be taxed to the utmost before
the drink habit goes. The prohibition I have adumbrated
is but the beginning (undoubtedly indispensable) of the
reform. We cannot reach the drinker so long as he has
the drink ship near his door to tempt him ”(l)
Says Dr. Sethna in his book already referred to:
“And in India, with the introduction of
prohibition we find a good decline in crime. There are,
however, some per sons who cannot do without liquor.
Such persons even so to the extent of making illicit
liquor and do not mind drinking harmful rums and
spirits. The result is starvation of children at home,
assaults and quarrels between husband and wife, between
father and child, desertion, and other evils resulting
from the abuse of alcohol.The introduction of prohibition in India actually
caused considerable fall in the number of crimes caused
by intoxication. Before prohibition one often had to
witness the miserable spectacle of poor and Ignorant
persons-mill- hands. Labourers, and even the unemployed
with starving families at home-frequenting the pithas
(liquor and adulterated toddy shops) drinking burning
and harmful spirits, and adulterated toddy, which
really had no vitamin value; these persons spent the
little they earned after a hard day’s toil, or what
little that had remained with them or what they had
obtained by some theft, trick, fraud or a borrowing
they spent away all that, and then, at home, left wife
and children starving and without proper clothes,
education, and other elementary necessaries of
life.”(2) (emphasis added)
The Labour Welfare Department or the State Governments
and of the Municipalities are rendering valuable service,
through their labour welfare officers who work at the
centres assigned to them, impressing upon the people how the
use of alcohol is ruinous and instructing them also how to
live hygienically; there are lectures on the evils of drug
and drink habits.(1) The Collected Works of Mahatma Gandhi, Vol. 66 P. 47.
(2) Society and the Criminal by M. J. Sethna 3rd Edn. p.
165, 166 & 168-169.136
Partial prohibition of hot country liquors was
introduced by the Congress Ministries in Bombay, Bihar,
Madras (in Salem, Chittor, Cuddaph and North Arcot
Districts) when they first came into power. In C. P. and
Berar, prohibition covered approximately one-fourth of the
area and population of the State. In Assam, prohibition is
directed mainly against opium. In Deccan Hyderabad on 3rd
January, 1943, a Firman as issued by his Exalted Highness
the Nizam, supporting the temperance movement. Jammu and
Kashmir came also on the move towards prohibition. Since
1949 State Governments determined the policy of introduction
of total prohibition.On April 10, 1948, the Central Advisory Council for
Railways, under the Chairmanship of the Hon’ble Dr. John
Matthai, agreed to the proposal to ban the serving of liquor
in refreshment rooms at railway stations and dining cars.In Madras, prohibition was inaugurated on 2nd October
1948, by the Premier. the Hon’ble Mr. O. P. Ramaswami
Reddiar who pronounced it a red letter day.In 1949, West Punjab took steps for the establishment
of prohibition. In 1949, nearly half the area of the Central
Provinces and Berar got dry, and it was proposed to enforce
prohibition throughout the State.In Bombay the Prohibition Bill was passed and became
Act in 1949, and Bombay got dry by April 1950.The number of offences; under the Abkari Act is
notoriously high. It shows the craving of some persons for
liquor in spite of all good efforts of legal prohibition.
The remedy lies in making prohibition successful through
education (even at the school stage), suggestion re-
education.The Tek Chand Committee(1) surveyed the civilizations
from Babylon through China, Greece, Rome and India. X-rayed
the religions of the world and the dharmasastras and
concluded from this conspectus that alcoholism was public
enemy. Between innocent first sour sip and nocent never-stop
alcoholism only time is the thin partition and,
inevitability the sure nexus, refined arguments to the
contrary notwithstanding(2).In India, some genteel socialities have argued for the
diplomatic pay-off from drinks and Nehru has negatived it:(1) Report of the Study Team on Prohibition. (2) Ibid
p. 345. (Vol. l).137
“Not only does the health of a nation suffer from
this (alcoholism), but there is a tendency to increase
conflicts both in the national and the international
sphere.”I must say that I do not agree with the statement that
is sometimes made-even by our ambassadors-that drinks
attract people to parties and if there are no drinks served
people will not come. I have quite B: frankly told them that
if people are only attracted by drinks, you had better keep
away such people from our missions…… I do not believe in
this kind of diplomacy which depends on drinking….and, if
we have to indulge in that kind of diplomacy, others have
had more training in it and are like to win.(1)
Of course, the struggle for Swaraj went beyond
political liberation and demanded social transformation.
Redemption from drink evil was woven into this militant
movement and Gandhiji was the expression of this mission.“I hold drink to be more damnable than thieving and
perhaps even prostitution. Is it not often the parent to
both ? I ask you to join the country in sweeping out of
existence the drink revenue and abolishing the liquor shops.Let me, therefore, re-declare my faith in undiluted
prohibition before I land my self in deeper water. If I was
appointed dictator for one hour for all India, the first
thing I would do would be to close without compensation all
the liquor shops destroy all the toddy palms such as I know
them in Gujarat, compel factory owners to produce humane
conditions for the workmen and open refreshment and
recreation rooms where these workmen would get innocent
drinks and equally innocent amusements. I would close down
the factories if the owners pleaded for want of funds.”(2)
It has been a plank in the national programme since
1920. It is coming, therefore, in due fulfillment of the
national will definitely expressed nearly twenty years
ago.(3)
Sociological Journey to interpretative Destination.This long excursion may justly be brought to a close by
an off repeated but constitutionally relevant quotation from
Field, J. irresistible attractive for fine-spun feeling and
exquisite expression.“There is in this position an assumption of a fact
which does not exist, that when the liquors are taken in
excess the injuries are confined to the party offending. The
injury, if it is true, first falls upon
(1) Report of the Study Team on prohibition Vol. I P. 345.
(2) Ibid P. 344.(3) Collected Works of Mahatma Gandhi Vol. 69 P. 83. 10-
520SCI/78
138
him in his health, which the habit undermines; in his
morals, which it weakens; and in the self-abasement which it
creates. But as it leads to neglect of business and waste of
property and general demoralization, it affects those who
are immediately connected with or dependent upon him. By the
general concurrence of opinion of every civilised and
Christian community, there are few sources of crime and
misery to society equal to the dram shop, where intoxication
liquors, in small quantities, to be drunk at the time, are
sold indiscriminately to all parties applying. The
statistics of every State show a greater amount of crime and
misery attributable to the use of ardent spirits obtained at
those retail liquor saloons than to any other source. The
sale of such liquors in this way has therefore, been, at all
times, by the courts of every State, considered as the
proper subject of legislative regulation. Not only may a
licence be exacted from the keeper of the saloon before a
glass of his liquors can be thus disposed of. but
restrictions may be imposed as to the class of persons to
whom they may be sold, and the hours of the day, and the
days of the week, on which the saloons may be opened. Their
sale in that form may be absolutely prohibited. It is a
question of Public Expediency and public morality, and not
of federal law. The police power of the State fully
competent to regulate the business to mitigate its evils or
to suppress it entirely, there is no inherent right in a
citizen to thus sell intoxicating liquors by retail, it is
not a privilege of a citizen of the State or of a citizen of
the United States. As it is a business attended with danger
to the community, it may as already said, be entirely
prohibited, or be permitted under such conditions as will
limit to the utmost its evils. The manner and extent of
regulation rest in the discretion of the Governing
authority. That authority may vest in such officers as it
may deem proper and power of passing upon applications for
permission to carry it on, and to issue licenses for that
purpose. It is a matter of legislative will only.”(1)
The Panorama of views, insights and analyses we have
tediously. projected serves the sociological essay on
adjudicating the reasonableness and arbitrariness of the
impugned shut down order on Tuesdays and Fridays. Whatever
our personal views and reservations on the philosophy, the
politics, the economics and the pragmatics of prohibition,
we are called upon to pass on the vires of the amended
order. “We, the people of India’, have enacted Art. 47 and
‘we, the Justices of India’ cannot ‘lure it back to cancel
half a life’ or ‘wash out a word of it’, especially when
progressive implementation of the policy of prohibition is,
by Articles 38 and 47 made fundamental to the country’s
governance. The Constitution is the property of the people
(1) Crowely v. Christensen, 34, Law Ed. 620, 623.139
and the courts know-how is to apply the constitution, not to
assess it. In the process of interpretation, Part IV of the
Constitution must enter the soul of Part III and the laws,
as held by the Court in State of Kerala & Anr. v. N. M.
Thomas & Ors.(1) and earlier. The dynamics of statutory
construction, in a country like ours, where the pre-
Independence Legislative package has to be adapted to the
vital spirit of the Constitution, may demand that new wine
be poured into old bottles, language permitting. We propound
no novel proposition and recall the opinion of Chief Justice
Winslow of Wisconsin upholding as constitutional a Workmen’s
Compensation Act of which he said:“when an eighteenth century constitution forms the
charter of liberty of a twentieth century government,
must its general provisions be construed and
interpreted by an eighteenth century mind surrounded by
eighteenth century conditions and ideals ? Clearly not.This were a command of half the race in its progress,
to stretch the state upon a veritable bed of
Procrustes. Where there is no express command or
prohibition, but only general language of policy to be
considered, the conditions prevailing at the time of
its adoption must have their due weight hut the changed
social, economic and governmental conditions of the
time, as well as the problems which the changes have
produced, must also logically enter into the
consideration and become influential factors in the
settlement of problems of construction and
interpretation.”(2)
In short, while the imperial masters were concerned
about the revenues they could make from the liquor trade
they were not indifferent to the social control of this
business which, if left unbridled, was fraught with danger
to health, morals, public order and the flow of life without
stress or distress. Indeed even collection of revenue was
intertwined with orderly milieu; and these twin objects are
reflected in the scheme and provisions of the Act. Indeed,
the history of excise legislation in this country has
received judicial attention earlier and the whole position
has been neatly summarised by Chandrachud J. (as he then
was) if we may say so with great respect, as a scissor-and-
paste operation is enough for our purpose:
(1) [1976] I S.C.R. 906.(2) Borgnis v. The Falk Co. 147 Wisconsin Reports P. 327 at
348 et See (1911). That this doctrine is to be deemed to
apply only to “due process’ and “police – Power”
determinations, see especially concurring opinions of
Marshalle, and Barness, J.140
“Liquor licensing has a long history. Prior to the
passing of the Indian Constitution, the licensees
mostly restricted their challenge to the demand of the
Government as being in excess of the condition of the
licence or on the ground that the rules in pursuance of
which such conditions were framed were themselves
beyond the rule-making power of the authority
concerned.The provisions of the Punjab Excise Act, 1914,
like the provisions of similar Acts in force in other
States, reflect the nature and the width of the power
in the matter of liquor licensing. We will notice first
the relevant provisions of the Act under consideration.
Section S of the Act empowers the State Government
to regulate the maximum or minimum quantity of any
intoxicant which may be sold by retail or wholesale.
Section 8(a) vests the general superintendence and
administration of all matters relating to excise in the
Financial Commissioner, subject to the control of the
State Government. Section 16 provides that no
intoxicant shall be imported, exported or transported
except after payment of the necessary duty or execution
of a bond for such payment and in compliance with such
conditions as the State Government may impose. Section
17 confers upon the State Government the power to
prohibit the import or export of any intoxicant into or
from Punjab or any part thereof and to prohibit the
transport of any intoxicant. By section 20(1) no
intoxicant can be manufactured or collected, no hemp
plant can be cultivated no tari producing tree can be
tapped, no tari can be drawn from any tree and no
person can possess any material or apparatus for
manufacturing an intoxicant other than tari except
under the authority and subject. to the terms and
conditions of a licence granted by the Collector. By
sub section (2) of section 20 no distillery or brewery
can be constructed or worked except under the authority
and subject to the terms and conditions of a licence
granted by the Financial Commissioner. Section 24
provides that no person shall have in his possession
any intoxicant in excess of such quantity as the State
Government declares to be the limit of retail sale,
except under the authority and in accordance with the
terms and conditions of a licence or permit. Sub-
section (4) of section 24 empowers the State Government
to prohibit the posses
141
sion of any intoxicant or restrict its possession
by imposing such conditions as it may prescribe.
Section 26 prohibits the sale of liquor except
under the authority and subject to the terms and
conditions of a licence granted in that behalf.Section 27 of the Act empowers the State
Government to “lease” on such conditions and for
such period as it may deem fit or retail, any
country liquor or intoxicating drug within any
specified local area. On such lease being granted
the Collector, under sub-section (2), has to grant
to the lessee a licence in the form of his lease.Section 34(1) of the Act provides that every
licence, permit or pass under the Act shall be
granted (a) on payment of such fees, if any, (b)
subject to such restrictions and on such
conditions, (c) in such form and containing such
particulars, and (d) for such period as the
Financial Commissioner may direct. By section
35(2), before any licence is granted for the
retail sale of liquor for consumption on any
premises the Collector has to ascertain local
public opinion in regard to the licensing of such
premises. Section 36 confers power on the
authority granting any licence to cancel or
suspend it if, inter alia; any duty or fee payable
thereon has not been duly paid.Section 56 of the Act empowers the State
Government to exempt any intoxicant from the
provisions of the Act. By section 58 the State
Government may make rules for the purpose of
carrying out the provisions of this Act. Section
59 empowers the Financial Commissioner by clause(a) to regulate the manufacture, supply, storage
or sale of any intoxicant.xxx xxx xx
The Prohibition and Excise Laws in force in
other States contain provisions substantially
similar to those contained in the Punjab Excise
Act. Several Acts passed by State Legislatures
contain provisions rendering it unlawful to
manufacture export, import, transport or sell
intoxicating liquor except in accordance with a
licence, permit or pass granted in that behalf.
The Bombay Abkari Act 1878; the Bombay Prohibition
Act 1949, the Bengal Excise Acts of 1878 and 1909;
the Madras Abkari Act 1886;142
the Laws and Rules contained in the Excise Manual
United Province, the Eastern Bengal and Assam
Excise Act 1910; the Bihar and orissa Excise Act
1915; the Cochin Abkari Act as amended by the
Kerala Abkari Laws Act 1964; the Madhya Pradesh
Excise Act 1915, are instances of State
legislation by which extensive powers are
conferred on the State Government in the matter of
liquor licensing. (1)
In this background, let us read S. 59(f)(v) and Rule 37
before and after the impugned amendment:“59(f)(v). The fixing of the days and hours
during which any licensed premises may or may not
be kept open, and the closure of such premises on
special occasions;Rule 37(9). Conditions dealing with licensed hours-
Every licensee for the sale of liquor shall
keep his shop closed on the seventh day of every
month, on all Tuesdays upto 2 p.m. On Republic day
(26th January), on Independence day (15th August),
on Mahatma Gandhi’s birthday (2nd October) and on
such days not exceeding three in a year as may be
declared by the Government in this behalf. He
shall observe the following working hours.
hereinafter called the licensed hours, and shall
not, without the sanction of the Excise
Commissioner, Punjab or other competent authority,
keep his shop open outside these hours The
licensed hours shall be as follows:xx xx xx
After amendment
37(9). Conditions dealing with licensed hours.-Every licensee for the sale of liquor shall
keep his shop closed on every Tuesday and Friday,
on Republic Day (26th January), on Independence
day (15th August), on Mahatma Gandhi’s birthday
(2nd October) and on such days not exceeding three
in a year as may be declared by the Government in
this behalf. He shall observe the following
working hours, hereinafter called the licensed
hours, and shall not, without the sanction of the
Excise
(1) Har Shankar & Ors. etc. v. Dy. Excise & Taxation Commr..and ors. [1975 ], 3 S.C.R. 254 at 266-267.
143
Commissioner, Punjab or other competent authority,
keep his shop open outside these hours. The
licensed hours shall be as follows:* * * Note: The condition regarding closure of liquorshops on very Tuesday and Friday shall not be
applicable in the case of licenses of tourist bungalows
and re sorts being run by the Tourism Department of the
State Government.Before formulating the contentions pressed before us by
Shri A. K. Sen, Shri Mahajan and Shri Sharma, we may mention
that Shri Seth, one of the Advocates who argued
innovatively, did contend that the Act was beyond the
legislative competence of the State and if that tall
contention met with our approval there was nothing more to
be done. To substantiate this daring submission the learned
counsel referred us to the entries in the Seventh Schedule
to the Constitution. All that we need say is that the
argument is too abstruse for us to deal with intelligibly.
To mention the plea is necessary but to chase it further is
supererogatory.The main contention
The primary submission proceeded on the assumption that
a citizen had a fundamental right to carry on trade or
business in intoxicants. The learned Addl. Solicitor General
urged that no such fundamental right could be claimed,
having regard to noxious substances and consequences
involved and further contended that, notwithstanding the
observations of Subba Rao, C.J. in Krishna Kumar Narula etc.
v. The State of Jammu & Kashmir & ors.(I) the preponderant
view of this Court, precedent and subsequent to the ‘amber’
observations in the aforesaid decision, has been that no
fundamental right can be claimed by a citizen in seriously
obnoxious trades, offensive businesses or outraging
occupations like trade in dangerous commodities, trafficking
in human flesh, horrifying exploitation or ruinous gambling.
Even so, since the question of the fundamentality of such
right is before this Court in other batches of writ
petitions which are not before us, we have chosen to proceed
on the footing, arguendo, that there is a fundamental right
in liquor trade for the petitioners. Not that we agree nor
that Shree Sorabjee concedes that there is such a right but
that,
(1) [1961] S S.C.R. SO.144
for the sake of narrowing the scope of the colossal number
of writ petitions now before us, this question may well be
skirted. The Bench and the Bar have, therefore, focussed
attention on the vires of the provision from the standpoint
of valid power of regulation of the liquor trade vis-a-vis
unreasonableness, arbitrariness and vacuum of any indicium
for just exercise. Essentially, the point pressed was that
S. 59(f)(v) vested an unguided, uncanalised, vague and
vagarious power in the Financial Commissioner to fix any
days or number of days and any hours or number of hours as
his fancy or humour suggested. There were no guidelines, no
indicators, no controlling points whereby the widely-worded
power of the Excise Commissioner on whom Government has
vested the power pursuant to Sec. 9) should be geared to a
definite goal embanked by some clear-cut policy and made
accountable to some relevant principle. Such a plenary power
carried the pernicious potential for tyrannical exercise in
its womb and would be still born, judged by our
constitutional values. If the power is capable of fantastic
playfulness or fanciful misuse it is unreasonable, being
absolute, tested by the canons of the rule of law. And if,
arguendo, it is so unreasonably wide as to imperil the
enjoyment of a fundamental right it is violative of Art.
19(1)(g) and is not saved by Art. 19(6). Another facet of
the same submission is that if the provision is an arbitrary
armour, the power-wielder can act nepotistically, pick and
choose discriminatorily or gambol goodily. Where a law
permits discrimination, huff and humour, the guarantee of
equality becomes phoney, flimsy or illusory Art. 14 is
outraged by such a provision and is liable to be quashed for
that reason. .An important undertaking by the State
We must here record an undertaking by the Punjab
Government and eliminate a possible confusion. The amended
rule partially prohibits liquor sales in the sense that on
Tuesdays and Fridays no hotel, restaurant or other
institution covered by it shall trade in liquor. But this
prohibition is made non-applicable to like institutions run
by the Government or its agencies. We, prima face, felt that
this was discriminatory on its face. Further, Art. 47
charged the State with promotion of prohibition as a
fundamental policy and it is indefensible for Government to
enforce prohibitionist restraints on others and itself
practise the opposite and betray the constitutional mandate.
It suggests dubious dealing by State Power. Such hollow
homage to Art. 47 and the Father of the nation gives
diminishing credibility mileage in a democratic polity The
learned Additional Solicitor General, without going into the
correctness of propriety of
145
our initial view-probably he wanted to controvert or
clarify-readily agreed that the Tuesday-Friday ban would
be equally observed by the State organs also. The
undertaking recorded, as part of the proceddings of the
Court, runs thus:-“The Additional Solicitor General appearing for
the State of Punjab states that the Punjab State
undertakes to proceed on the footing that the ‘Note’ is
not in force and that they do not propose to rely on
the ‘Note’ and will, in regard to tourist bungalows and
resorts run by the Tourism Department of the State
Government observe the same regulatory provision as is
contained in the substantive part of Rule 37 Sub-rule9. We accept this statement and treat it as an
undertaking by the State. Formal steps for deleting the
‘Note’ will be taken in due course.”Although a Note can be law, here the State concedes
that it may not be treated as such. Even otherwise, the note
is plainly severable and the rule independently viable. Shri
A. K. Sen who had raised this point at the beginning allowed
it to fade out when the State’s undertaking was brought to
his notice. The vice of discrimination, blotted out of the
law by this process, may not be sufficient, if the
traditional approach were to be made to striking down; but
if restructuring is done and the formal process delayed,
there is no reason to quash when the correction is done.
Courts try to save, not to scuttle, when allegiance to the
Constitution is shown.In short, Tuesdays and Fridays, so long as this rule
remains (as modified in the light of the undertaking) shall
be a holiday for the liquor trade in the private Or public
sector throughout the State. We need hardly state that if
Government goes back on this altered law the consequences
may be plural and unpleasant. Of course, we do not expect,
in the least, that any such apprehension will actualise.one confusion that we want to clear up is that even if
S. 59 and Rule 37 were upheld in toto that does not preclude
any affected party from challenging a particular executive
act pursuant thereto on the ground that such an act is
arbitrary, mala fide or unrelated to the purposes and the
guidelines available in the Statute. If, for instance, the
Financial Commissioner or the Excise Commissioner, as the
case may be declares that all liquor shops shall be opened
on his birthday or shall remain closed on his friend’s death
anniversary, whatever our pronouncement on the vires of the
impugned provisions, the executive order will be sentenced
to death. The law may be good, the act may be corrupt and
then it cannot be saved.146
The only question seriously canvassed before us is as
to whether the power under S. 59(f)(v) unguided and the rule
framed there under is bad as arbitrary. We will forthwith
examine the soundness of that proposition.An irrelevant controversy consumed some court time
viz., that the two-day shut-down rule meant that a
substantial portion of the year for which the licence was
granted for full consideration would thus be sliced off
without compensation. This step was iniquitous and inflicted
loss and was therefore ‘unreasonable’-therefore void. The
Additional Solicitor General refuted this charge on facts
and challenged its relevance in law. We must not forget that
we are examining the vires of a law, not adjudging a breach
of contract and if on account of a legislation a party
sustains damages or claims a refund that does not bear upon
the vires of the provision but be longs to another province.Moreover, the grievance of the petitioners is mere
‘boloney’ be cause even their licence fee has been reduced
under the amended rule to compensate, as it were, for the
extra closure of a day or so. We do not delve into the
details nor pronounce on it as it is not pertinent to
constitutionality. But a disquieting feature of the rule, in
the background of the purpose of the measure, falls to be
noticed. Perhaps the most significant social welfare aspect
of the closure is the prevention of the ruination of the
poor worker by drinking down the little earnings he gets on
the wage day. Credit sales are banned and cash sales spurt
on wage days. Any Government, with -workers’ weal and their
families’ survival at heart, will use its police power’
under Art. 19(6) read with Sec. 59(f)(v) of the Act to
forbid alcohol sales on pay days. Wisely to save the
dependent women and children of wage-earners the former
unamended rule had forbidden sales on the seventh day of
every month (when, it is well known, the monthly pay packet
passes into the employees’ pocket). To permit the tavern or
liquor bar to transact business that tempting days is to
abet the dealer who picks the pocket of the vulnerables and
betray the Gandhian behest. And yet, while bringing in the
Tuesday-Friday forbiddance of sales, the ban on sales on the
seventh of every month was entirely deleted-an oblique bonus
to the liquor lobby, if we look at it sternly, an unwitting
indiscretion, if we view it indulgently. The victims are the
weeping wives and crying children of the workers. All power
is a trust and its exercise by governments must be subject
to social audit and Judas exposure. ‘For whom do the
constitutional bells toll ?’ this court asked in an earlier
147
judgment relating to Scheduled Castes.(1) We hope Punjab
will rectify the error and hearten the poor in the spirit
of Art. 47 and not take away by the left hand what the right
hand gives. We indicated these thoughts in the course of the
hearing so that no one was taken by surprise. Be that as it
may, the petitioner can derive no aid and comfort from our
criticisms which are meant to alert the parliamentary
auditors of subordinate legislation in our welfare 1 State.
The Scheme and the subject matter supply the guidelines
We come to the crux of the matter. Is Section 59(f)(v)
‘bad for want of guidelines ? Is it over-broad or too bald ?
Does it lend itself to naked, unreasonable exercise? We were
taken through a few rulings where power without embankments
was held bad. They related to ordinary items like coal or
restrictions where guidelines were blank. Here, we are in a
different street altogether. The trade is instinct with
injury to individual and community and has serious side-
effects recognised everywhere in every age. Not to control
alcohol business is to abdicate the right to rule for the
good of the people. Not to canalise the age and sex of
consumers and servers, the hours of sale and cash-and-carry
basis, the punctuation and pause in days to produce
partially the ‘dry’ habit-is to fail functionally as a
welfare State. The whole scheme of the statute proclaims its
purpose of control in time and space and otherwise. Section
58 vests in Government the power for more serious
restrictions and laying down of principles. Details and
lesser constraints have been left to the rule-making power
of the Financial Commissioner. The complex of provisions is
purpose-oriented, considerably reinforced by Art. 47. Old
statutes get invigorated by the Paramount Parchment.
Interpretation of the text of pre-constitution enactments
can legitimately be infused with the concerns and
commitments or the Constitution, as an imperative exercise.
Thus, it is impossible to maintain that no guidelines are
found in the Act.We wholly agree with the learned Additional Solicitor
General that the search for guidelines is not a verbal
excursion. The very . subject-matter of the statute
intoxicants-eloquently impresses the Act with a clear
purpose, a social orientation and a statutory strategy. If
bread and brandy are different the point we make argues
itself. The goal IS promotion of temperance and, flowing
there out, of sobriety, public order, individual health,
crime control, medical bills, family welfare, curbing of
violence and tension, restoration of the addict’s mental,
moral and physical personality and interdict on
(1) [1977] 1.S.C.R. 906.148
impoverishment, in various degrees, compounded. We have
extensively quoted supportive literature; and regulation of
alcohol per se furnishes a definite guideline. If the
Section or the Rule intended to combat an evil is misused
for a perverse, ulterior or extraneous object that action,
not the law, will be struck down. In this view,
discrimination or arbitrariness is also excluded.A final bid to stigmatize the provision [Sec. 59
(f)(v)] was made by raising a consternation. The power to –
fix the days and hours is so broad that the authority may
fix six out of seven days or 23 out of 24 hours as ‘dry’
days or closed hours and thus cripple the purpose of the
licence. This is an ersatz apprehension, a caricature of the
provision and an assumption of power run amok. An Abkari
law, as here unfolded by the scheme (chapters and Sections
further amplified by the rules framed thereunder during the
last 64 years) is not a Prohibition Act with a mission of
total prohibition. The obvious object is a to balance
temperance with tax, to condition and curtail consumption
without liquidating the liquor business, to experiment with
phased and progressive projects of prohibition without total
ban on the alcohol trade or individual intake. The
temperance movement leaves the door half-closed, not wide,
ajar; the prohibition crusade banishes wholly the drinking
of intoxicants. So it follows that the limited temperance
guideline writ large in the Act will monitor the use of the
power. Operation Temperance, leading later to the former,
may be a strategy within the scope of the Abkari Act.Both may be valid but we do not go into it. Suffice it
to say that even restrictions under Art. 19 may, depending
on situations, be pushed to the point of prohibition
consistently with reasonableness. The chimerical fear that
‘fix the days’ means even ban the whole week, is either
pathological or artificial, not certainly real under the
Act. We are not to be understood to say that a complete ban
is without the bounds of the law-it turns on a given
statutory scheme.While the police power as developed in the American
jurisprudence and constitutional law, may not be applicable
in terms to the Indian Constitutional law, there is much
that is common between that doctrine and the reasonableness
doctrine under Art. 19 of the Indian Constitution. Notes an
American Law Journal:“The police power has often been described as the
“least limitable” of the governmental powers. An
attempt to define its reach or trace its outer limits
is fruitless for each case turns upon its own facts..
The police power must be used to promote the health,
safety, or general welfare of the public, and the
exercise of the power must be
149
“reasonable”. An exercise of the police power going
beyond these basic limits is not constitutionally
permissible.Noxious Use Theory: . This theory upholds as valid
any regulation of the use of property, even to the
point of total destruction of value, so long as the use
prohibited is harmful to others.” (1)
In a Law Review published from the United States
‘police power’ with reference to intoxicant liquors has been
dealt with and is instructive:“Government control over intoxicating liquors has
long been recognized as a necessary function to protect
society from the evils attending it. Protection of
society and not the providing of a benefit of the
license holder is the chief end of such laws and
regulations. There is no inherent right in a citizen to
sell intoxicating liquors as retail. It is a business
attended with danger to the community and it is
recognised everywhere as a subject of regulation.”As to the legislative power to regulate liquor, the
United States Supreme Court has stated:“If the public safety or the public morals require
the discontinuance of the manufacture or traffic (of
intoxicating liquors) the hand of the legislature
cannot be stayed from providing for its discontinuance,
by any incidental inconvenience which individuals or
corporations may suffer.”The States have consistently held that the
regulation of intoxicants is a valid exercise of its
police power. The police power stands upon the basic
principle that some rights must be and are surrendered
or modified in entering into the social and political
state as indispensible to the good government and due
regulation and well being of society.In evaluating the constitutionality of a
regulation within the police power, validity depends on
whether the regulation is designed to accomplish a
purpose within the scope of that power.”(2)
(1) South Western Law Journal-Annual Survey of Texas Law,
vol. 30 No. I, Survey 1976 pp. 725-26.(2) Idaho Law Review, Vol. 7, 1970 p. 131.
150
It is evident that there is close similarity in
judicial thinking on the subject. This has been made further
clear from several observations of this Court in its
judgments and we may make a reference to a recent case,
Himmatlal, and a few observations therein:“In the United States of America, operators of
gambling sought the protection of the commerce clause.
But the Court upheld the power of the Congress to
regulate and control the same. Likewise, the pure Food
Act which prohibited the importation of adulterated
food was upheld. The prohibition of transportation of
women for immoral purposes from one State to another or
to a foreign land was held valid. Gambling itself was
held in great disfavour by the Supreme Court which
roundly stated that ‘there is no constitutional right
to gamble`.Das, C.J., after making a survey of judicial
thought, here and abroad, opined that freedom was
unfree when society was exposed to grave risk or held
in ransom by the operation of the impugned activities.
The contrary argument that all economic activities were
entitled to freedom as ‘trade’ subject to reasonable
restrictions which the Legislature might impose, was
dealt with by the learned Chief Justice in a sharp and
forceful presentation;“on this argument it will follow that criminal
activities undertaken and carried on with a view to
earning profit will be protected as fundamental rights
until they are restricted by law. Thus there will be a
guaranteed right to carry on a business of hiring out
goodness to commit assault or even murder, of house-
breaking, of selling obscene pictures, of trafficking
in women and so on until the law curbs or stops such
activities. This appears to us to be completely
unrealistic and incongruous. We have no doubt that
there are certain activities which can under no
circumstances be regarded as trade or business or
commerce although the usual forms and instruments are
employed therein. To exclude those activities from the
meaning of those words is not to cut down their meaning
at all but to say only that they are not within the
true meaning of those words. Learned Counsel has to
concede that there can be no ‘trade’ or business in
crime but submits that this principle should not be
extended .. ”(1) Fatehchand Himmatlal v. Maharashtra [1977] 2 S.C.R. 828
at 839-840.151
We have no hesitation, in our hearts and our
heads, to hold that every systematic, profit oriented
activity, how ever sinister, suppressive or socially
diabolic, cannot, ipso facto, exalt itself into a
trade. Incorporation of Directive principles of State
policy casting the high duty upon the State to 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, is
not idle print but command to action. We can never
forget, except at our peril, that the Constitution
obligates the State to ensure an adequate means of
livelihood to its citizens and to sec that the health
and strength of workers men and women, are not abused,
that exploitation, normal and material, shall be
extradited. In short State action defending the weaker
sections from social injustice and all forms of
exploitation and raising the standard of living of the
people, necessarily imply that economic activities,
attired as trade or business or commerce, can be de-
recognised as trade or business. At this point, the
legal culture and the public morals of a nation may
merge, economic justice and taboo of traumatic trade
may meet and jurisprudence may frown upon day dark and
deadly dealings. The Constitutional refusal to
consecrate exploitation as ‘trade’ in a socialist
Republic like ours argues itself.”A precedentral approach to the ultra vires argument.
The single substantive contention has incarnated as
triple constitutional infirmities. Counsel argued that the
power to make rules fixing the days and hours for closing or
keeping open liquor shops was wholly unguided. Three
invalidatory vices flowed from this single flaw viz. (i)
excessive delegation of legislative power, (ii) unreasonable
restriction on the fundamental right to trade in intoxicants
under Art. 19(1) (g), and (iii) arbitrary power to pick and
choose, inherently violative of Art. 14.Assuming the legality of the triune lethal blows, the
basic charge of uncanalised and naked power must be
established. We have already held that the statutory scheme
is not merely fiscal but also designed to regulate and
reduce alcoholic habit. And, while commodities and
situations dictate whether power, in given statutory
provisions, is too plenary to be other than arbitrary or is
instinct with inherent limitations, alcohol is so manifestly
deleterious that the nature of the guidelines is written in
invisible ink.152
A brief reference to a few rulings cited by counsel may
not be inept.It is true that although the enactment under
consideration is more than five decades old, its validity
can now be assailed on the score of unconstitutionality:“When India became a sovereign democratic Republic
on 26th January, 1950, the validity of all laws had to
be tested on the touchstone of the new Constitution and
all laws made before the coming into force of the
Constitution have to stand the test for their validity
on the provisions of Part Ill of the Constitution.”(1)
This is why the principle of excessive delegation, that is
to say, the making over by the legislature of the essential
principles of legislation to another body, becomes relevant
in the present debate. Under our constitutional scheme the
legislature must retain in its own ‘hands the essential
legislative functions. Exactly what constitutes the
essential legislative functions is difficult to define.“The legislature must retain in its own hands the
essential legislative function. Exactly what
constituted “essential legislative function”, was
difficult to define in general terms, but this much was
clear that the essential legislative function must at
least consist of the determination of the legislative
policy and its formulation as a binding rule of
conduct. Thus where the law passed by the legislature
declares the legislative policy and lays down the
standard which is enacted into a rule of law, it can
leave the task of subordinate legislation which by its
very nature is ancillary to the statute to subordinate
bodies, i.e., the making of rules, regulations or bye-
laws. The subordinate authority must do so within the
frame-work of the law which makes the delegation. and
such subordinate legislation has to be consistent with
the law under which it is made and cannot go beyond the
limits of the policy and standard laid down in the law.
Provided the legislative policy is enunciated with
sufficient clearness or a standard is laid down, the
courts should not interfere with the discretion that
undoubtedly rests with the legislature itself in
determining the extent of delegation necessary in a
particular case.”(2)
(1) Suraj Mall Mohta and Co.v.A.V. Visvanatha Sastri and
another [1955] 1. S.C.R. 448 at 457.
(2) Municipal Corporation of Delhi v. Birla Cotton, Spinning
and Weaving Mills Delhi & Anr. [1968] 3 S.C.R. 251 at 261
153
In Vasanthlal Maganbhai Sajanwal v. The State of Bombay(1)
the same point was made:
“A statute challenged on the ground of excessive
delegation must therefore be subject to two tests, (1)
whether it delegates essential legislative function or
power and (2) WHETHER- the legislature has enunciated
its policy and principle for the guidance of the
delegate.”
Likewise, if the State can choose any day or hour for
exclusion as it fancies and there are no rules to fix this
discretion, plainly the provision [Sec.59(f)(v)] must offend
against Art.14 of the Constitution. (See Saghir Ahmed’s
case)(2)
Another aspect of unguided power to affect the
citizen’s fundamental rights in the province of Art. 19
since imposition of unreasonable restrictions on the right
lo carry on business is violative of Art. 19(1)(g).
Patanjali Sastri, C.J., in V. G. Row’s case observed(2)
“The test of reasonableness, wherever prescribed
should l) applied to each individual statute impugned
and no abstract standard or general pattern of
reasonableness can be Laid down as applicable to all
cases. The nature of the right alleged to have been
infringed, the underlying purpose of the restriction
imposed, the extent or urgency of the evil sought to be
remedied thereby, the disproportion of imposition, the
prevailing conditions at the time should enter into the
judicial verdict”
This Court, in R. M. Seshadri,(4) dealt with unreasonable
restrictions on showing of films by theatre owners and
struck down the provisions. Similarly, in Harichand(5) an
unreasonable restriction on the right to trade was struck
down because the regulation concerned provided no principles
nor contained any policy and this Court observed:
“A provision which leaves an unbridled power to an
authority cannot in any sense be characterised as
reasonable. Section 3 of the Regulation is one such
provision and is therefore liable to be struck down as
violative of Art. 19(1)(g)”.
(1) [1961] 2 S.C.R. 341.
(2) [1955] 1 S.c.R. 707.
(3) [1952] S.C.R. 597.
(4) [1955]1 S.C.R. 686.
(S) LALA Hari Chand Sarda v. Mizo District Council & Anr
[1967]1 S.C.R. 1012
11-520 SCI/78
154
other decisions in the same strain were cited. Indeed an
annual shower of decisions on this point issues from this
Court. But the essential point made in all these cases is
that unchannelled and arbitrary discretion is patently
violative of the requirements of reasonableness in Art. 19
and of equality under Art. 14, a proposition with which no
one can now quarrel. lt is in the application of these
principles that disputes arise as Patanjali Sastri, C.J.
clarified early in the day in V. G. Row’s case (cited
Supra). Reasonableness and arbitrariness are not
abstractions and must be tested on the touchstone of
principle pragmatism and living realism.
It is in this context that the observations of this
Court in Nashirwar(1) become decisive. While considering the
soundness of the propositions advanced by the advocate for
the petitioners the Additional Solicitor General rightly
shielded the statutory provisions i question by drawing our
attention to the crucial factor that the subject matter of
the legislation was a deleterious substance requiring
restrictions in the direction of moderation in consumption.
regulation regarding the days and hours of sale and
appropriateness in the matter of the location of the places
of sale. If it is coal or mica or cinema, the test of
reasonableness will be stricter, but if it is an intoxicant
or a killer drug or a fire-arm the restrictions must be
stern. When the public purpose is clear and the policing
need is manifest from the nature of the business itself, the
guidelines are easy to find. Shri Mahajan’s reliance on the
Coal Control Case(‘) or Shri A. K. Sen’s reliance on the
Gold Control case (3)is inept. Coal and gold are as apart
from whisky and toddy as cabbages are from kings. Don’t we
feel the difference between bread and brandy in the field of
trade control ? Life speaks through Law.
Counsel after counsel has pressed that there is no
guideline for the exercise of the power of rule-making and
the Addl. Solicitor General has turned to the history,
sociology and criminology relating to liquor. In support of
his contention, Shri Soli Sorabjee for the State has drawn
our attention to the following passages in Nashirwar which
are quoted is extenso because of the persistence of counsel
on the other side in pressing their point about unbounded
power:
“In our country the history of excise shows that
the regulations issued between 1790-1800 prohibited
manufacture or sale of liquors without a licence from a
Collector. In 1 808 a regulation was introduced in tile
Madras Presidency
(1) [1975] 2 S.C.R. 861.
(2) A.I.R. 1954 S.C. 224.
(3) A.I.R. 1970 S.C. 1453.
155
Which provided that the exclusive privilege of
manufacturing and selling arrack should be farmed in
each district. In 1820 the law was amended to authorise
the treatment of toddy and other fermented liquors in
the same way as spirits by allowing Collectors to
retain the manufacture and sale under direct management
if deemed preferable to farming. In 1884 a Committee
was appointed to investigate the excise system. The
recommendations of the Committee were adopted. Under
the new system the monopoly of manufacture was let
separately from that of sale. The former was granted on
condition of payment of a fee per shop or a number of
shops, or on payment of a fee determined by auction. In
the Bombay Presidency the monopoly of the retail sale
of spirits and the right to purchase spirits was
formed. In 1857 the Government declared its future
policy to be the letting by auction of each shop, with
its still, separately. In 1870-71 a change was made.
The rule at that time was that the Collector would fix
the number and locality of the different shops and
determine their letting value according to the
advantages possessed by each. It was not intended that
they should, as a rule, be put up to public
competition; but competition might be resorted to by
the Collector and taken into account in determining the
same at which each would be leased. This rule remained
in force for many years. The practice of putting the
shops up to auction was, thereafter followed. The
history of excise administration in our country before
the Independence shows that there was originally the
farming system and thereafter the central distillery
system for manufacture. The retail sale was by auction
of the right and privilege of sale. The Government of
India appointed an Excise Committee in 1905. The
measures recommended by the Committee were the advances
of taxation, the concentration of distillation the
extended adoption of the contract distillery system.
The Committee suggested among other things the
replacement of the then existing excise law by fresh
legislation on the lines of the Madras Abkari Act. (See
Dr. Pramatha Nath Banerjee: History of Indian Taxation
P. 470 seq.).
Reference may be made to the Taxation Enquiry
Commissioner Report 1953-54 Vol. 3. At page 130
following there is a discussion of State excises. Among
the major sources of revenue which are available to the
State Government there is a duty on alcoholic liquors
for human consumption. At page 132 of the Report it is
stated that in addition
156
to the excise duties, licence fees are charged for
manufacture or sale of liquor or for tapping toddy
trees etc. Similarly, several fees like permit fees,
vend fees, outstill duties are also levied. Manufacture
or sale of liquor is forbidden except under licences
which are generally granted by auction to the highest
bidders. The manufacture of country spirit is done in
Government distilleries or under the direct supervision
of the excise staff. All supplies are drawn from
Government warehouses which ensures that the liquor is
not more than of the prescribed strength. The licensed
sellers have to sell the country spirit between fixed
hours and at fixed selling rates. As in the case of
country spirit, the right of tapping and selling toddy
is also auctioned. In addition to the licence, in some
States the licensee has to pay a tree tax to
Government.
Traditionally tobacco, opium and intoxicating
liquors have been the subject matter of State monopoly.
(See section IV of the Madras Regulation XXV of 1 802
relating to permanent settlement of land revenue).
Section IV states that the Government having reserved
to itself the entire exercise of its discretion in
continuing or abolishing, temporarily or permanently,
the articles of revenue included, according to the
custom and practice of the country, under the several
heads inter alia of the abkary, or tax on the sale of
spirituous liquors and intoxicating drugs, of the
excise on articles of consumption, of taxes personal
and professional, as well as those derived from
markets, fairs, or bazars. of lakhiraj lands (or lands
exempt from the payment of public revenue), and of all
other lands paying only favourable quit rents, the
permanent assessment of the land-tax shall be made
exclusively of the said articles now recited.
The excise revenue arising out of manufacture and
sale of intoxicating liquors is one of the sources of
State revenue as is customs and excise. In England sale
of intoxicating liquors although perfectly lawful at
common law is subject to certain statutory
restrictions. These restrictions are primarily of two
kinds; those designed for the orderly conduct of the
retail trade and those designed to obtain revenue from
the trade r whether wholesale or retail.
Trade in liquor has historically stood on a
different footing from other trades. Restrictions which
are not permissible other trades are lawful and
reasonable so far as the trade
157
in liquor is concerned. That is why even prohibition of
the trade in liquor is not only permissible but is
also reasonable. The reasons are public morality,
public interest and harmful and dangerous character of
the liquor. The State possesses the right of complete
control over all aspects of intoxicants, viz.,
manufacture, collection, sale and consumption. The
State has sight in order to raise revenue. That is the
view of this Court in Bharucha’s case (supra) and
jaiswal’s case ( supra) . The nature of the trade is
such that the State confers the right to vend liquor by
farming out either in auction or on private treaty.
Rental is the consideration for the privilege granted
by the Government for manufacturing or vending liquor.
Rental is neither a tax nor an excise duty. Rental ii
the consideration for the agreement for grant of
privilege by the Government.” (pp. 869-871)
The guide-lines.
Now that we have held that the provision [Section
59(f)(v)] is valid on a consideration of the criteria
controlling the wide words used therein there is a minor
matter remaining to be disposed of. The extract from the
Section, as will be noticed, contains a clause which runs:
“and the closure of such premises on special occasions”.
Thus, rules may be made by the Financial Commissioner for
fixing the closure of licensed premises on ‘special
occasion’. Shri Mahajan insisted that ‘special occasions’
may mean anything and may cover any occasion dictated by
humour, political pressure or other ulterior considerations.
It is thus a blanket power which is an unreasonable
restriction on the licensee’s trade. Certainly if ‘special
occasions’ means any occasion which appeals to the mood of
the Financial Commissioner or has other casual fascination
for him the rule may suffer from arbitrary and unreasonable
features. Gandhiji’s birthday and also Vinobaji’s birthday
have been included in the licence itself. ‘Special
occasions’ contemplated by Sec. 59(f) (v) are not stricken
by such a vice for the obvious reasons we have elaborately
given in the earlier part of our argument. The occasion must
be special from the point of view of the bread
considerations of national solemnity. public order, homage
to national figures, the likelihood of eruption of inebriate
violence On certain days on account of meals, festivals or
frenzied situations or periods of tension. Bapuji’s
birthday, election day, hours of procession by rival
communities when tensions prevail or festivals where
colossal numbers of people gather and outbreak of violence
is on the agenda, are clear illustrations. ‘Special
occasions’ cannot be equated with fanciful occasions but
such as promote the policy of the statute as expounded by us
earlier. There is no merit in this argument either and we
reject it.
158
As between temperance and prohibition it is a policy
decision for the Administration. Much may be said for and
against total prohibition as an American wit has cryptically
yet sarcastically summed up(1): “The chief argument against
prohibition is that it does not prohibit. This is also the
chief argument in favour of it.”
This survey of the law-ways of Art. 19 and the
police power is sufficient in our view to clinch the
issue.
our conclusions may now be set out.
(a) Section 59(f)(v) of the Punjab Excise Act, 1914, is
perfectly valid;
(b) The regulation of the number of days and the
duration of the hours when supply of alcohol by licensees
shall be stopped is quite reasonable, whether it be two days
in a week or even more. We leave open the question as to
whether prohibition of the number of days and the number of
hours, if it reaches a point of substantial destruction of
the right to vend, will be valid, since that question arises
in other writ petitions;
(c) The exercise of the power to regulate, including to
direct closure for some days every week, being reasonable
and calculated to produce temperance and promote social
welfare, cannot be invalidated on the imaginary possibility
of misuse. The test of the reasonableness of a provision is
not the theoretical possibility of tyranny; and
(d) There is enough guideline in the scheme and
provisions of the Punjab Excise Act to govern the exercise
of the power under Secs. 58 and 59.
In a few beer bar cases the grievance ventilated is
regarding the manipulation of hours of sale. Nothing has
been made out to hold that the readjustment of the hour of
beer-bidding is unrelated to the statutory guidelines or
destructive of the business. We reject the objection.
We have reasoned enough to justify the ways of the
Constitution and the law to the consumers of social justice
and spirituous potions. The challenge fails and the Writ
Petitions Nos. 4108-4109 tc., of 1978 are hereby dismissed
with costs (one hearing fee). May we hopefully expect the
State to bear true faith and allegiance to that
Constitutional orphan, Art. 47 ?
N V.K Petitions dismissed.
(1) “Reconsiderations H. L. Meneken-Anti All Kinds of Blah
by Lila Ray appeared in “Span” Aug. 1978 p. 41.
159