PETITIONER: RAMDHANDAS AND ANOTHER Vs. RESPONDENT: THE STATE OF PUNJAB DATE OF JUDGMENT: 10/04/1961 BENCH: AYYANGAR, N. RAJAGOPALA BENCH: AYYANGAR, N. RAJAGOPALA GAJENDRAGADKAR, P.B. SARKAR, A.K. WANCHOO, K.N. GUPTA, K.C. DAS CITATION: 1961 AIR 1559 1962 SCR (1) 852 CITATOR INFO : APL 1962 SC 316 (36) ACT: Shop Establishments--Enactment to Provide for regulation of hours work--Constitutional validity--Forty eight hour week-- Opening and closing hours--Reasonable restrictions--Punjab Shops and Commercial, Establishments Act, 1958 (Punj. 15 of 1958), SS. 4, 7, 9, 10--Constitution of India, Arts. 19(1) (g), 19(6). HEADNOTE: Section 7 of the Punjab Shops and Commercial Establishments Act, 1958, provided that no person shall be employed about the business of an establishment for more than forty eight hours in any week and nine hours in any one day. Under s. 9 of the Act no establishment shall save otherwise provided by the Act,open earlier than ten o'clock in the morning or close later than eight o'clock in the evening. The petitioners challenged the constitutional validity of the aforesaid provisions of the Act on the ground that having,, regard to the nature of their business, it would be impossible for them to carry it on in the manner in which they were doing unless the Act permitted them to work without regard to the restrictions imposed by the limitation as to hours of work of employees under s. 7(1) or the hours for the opening and closing of the establishments under s. 9, and that, 853 consequently, these provisions imposed unreasonable restric- tions on their fundamental right to carry on their trade or business under Art. 19(1)(e) of the Constitution of India. The petitioners' case was that their business was such that the customers who supplied them with goods brought them in vehicles which arrived at their godowns at all hours of the day and night and that they received messages by telephone and telegram similarly both during day and night. These according to them rendered it necessary that their place of business should be kept open practically for all the 24 hours of the day. Held, that ss.7 and 9 of the Punjab Shops and Commercial Establishments Act, 1958 are intra vires the Constitution of India. The test of constitutional validity is whether the impugned provisions of the Act which were enacted to afford the worker better conditions of work and more regulated hours so as to avoid physical overstrain and ensure to him a reasonable amount of leisure in the interest of the general public, are unreasonable restrictions from the point of view of the employer and go beyond what is reasonably needed to protect the worker. judged by this test, neither the 48-hour week, nor the specification of the opening and closing hours could be said to have gone beyond what by modern standards are necessary for ensuring the health and efficiency of the employee. Manohar Lal v. The State of Punjab, [1961] 2 S.C.R. 343, followed. JUDGMENT:
ORIGINAL JURISDICTION: Writ Petition No. 164 01 1958.
Writ Petition under Art. 32 of the Constitution of India for
the enforcement of Fundamental Rights.
N. C. Chatterjee and Naunit Lal, for the petitioners.
N. S. Bindra and D. Gupta, for the respondent.
1961. April 10. The Judgment of the Court was delivered by
AYYANGAR, J.-The constitutional validity of the	Ay.
operative provisions of the Punjab Shops and Commercial
Establishments	Act, 1958 (Punjab Act 15 of 1958), which we
shall hereafter refer to as the Act, is challenged in	this
writ petition	filed under Art. 32 of the Constitution,
seeking reliefs appropriate to such a challenge.
There are two petitioners and the nature of the business
carried on by, them, which is set out in the
854
petition, indicates that they have combined with a view to
bring up before the Court the implications of the enactment
with reference to different types of business which trades
in the	Punjab	might be’ carrying on and which would be
impeded	or restricted by the provisions of the Act.	The
first petitioner states that he has a shop at Mandi Dabwali
in Hissar District where he carries on business in	the
purchase and sale of	grains, etc.	in wholesale.	The
relevant averment in regard to the nature of his business is
that the customers who supply him with goods	bring	them
loaded	in carts drawn by camels or bullocks and that these
vehicles arrive at his godowns at all hours of the day	and
night.	He also states that for the purpose of the purchases
or sales effected by him, he receives messages by telephone
and telegram both during the day and	the night. These,
according to him, render necessary, if he has to carry on
business as he has been doing all along, that his place of
business should be kept open practically the whole of	the
day and night, i.e., for all the 24	hours.	The second
petitioner states that he is carrying on a retail business
on a small scale, and that he employs no outsider	but
attends	to all the work in the shop	himself, with	the
assistance, if necessary, of the members of his family.	In
this case also it is stated that the goods purchased	are
brought	to him at all hours of the	day and night	and
similarly he has to receive messages	during	the entire
period.	It is in this background that the	petitioners
desire	that the Court should view the restrictions imposed
upon them by	those provisions of the Act	which	are
challenged in the petition.
We shall now proceed to set out he impugned provisions of
the Act with a view to determine whether for all or any of
the reasons set out in the petition,any of them could be
said to constitute an unreasonable restriction on the right
to carry on trade or business so as not to be protected by
Art. 19(6) of the Constitution which is the gravamen of	the
complaint formulated in the petition.
The Act received the assent of the President on April	25,
1958, and was published in the Punjab
855
Gazette on May 1, 1958.	According to the preamble, it is an
Act to provide for the regulation of conditions	of work and
employment in shops and commercial establishments. The	Act
repealed and re-enacted, with	modifications,	the Punjab
Trade Employees Act, 1940, to which enactment also it would
be necessary to advert in its proper place. Section 1(3) of
the Act provides that the Act shall come into force on	such
date as Government may, by notification appoint in	this
behalf	and by a notification under this provision the	Act
was directed to come into force from June 1, 1958. The Act,
however,, did not of its own force apply to the entirety of
the Punjab State, for s. 1(4) enacted:
“1(4). It shall apply in the first instance
to the areas specified in the Schedule, but
Government may by notification direct that it
shall also apply to such other area and on
such date as may be specified in the
notification.”
Mandi Dabwali where the petitioners carry on business is one
of the local areas in the district of Hissar set out in	the
Schedule annexed. We	might	here note that the	main
grievance of the petitioners appears to, be that it has	not
been brought into force in neighbouring local areas and that
this disparity in the regulations	is acting to	the
disadvantage of people carrying on business in the areas set
out in the Schedule. This, however, cannot obviously be a
ground	of constitutional grievance and learned Counsel
therefore very properly did not rely on it except merely to
draw our attention to this fact.
Section	2(iv)	defines a ‘a commercial establishment’ to
which the Act applies as meaning “any premises wherein	any
business, trade or profession is carried on for profit”,
omitting the unnecessary words.	Section 2(v) defines ‘day’
as meaning “the period of twenty-four hours beginning at
midnight”, again omitting what is immaterial. The operative
provisions of the Act which were attacked in the petition
are ss. 7 and 9 and it would be convenient to set out their
material terms:
	“7. Hours of employment.–(1) Subject to
the
856
provisions of this Act, no person shall be employed about
the business of an establishment for more than	forty-eight
hours in any one week, and nine
hours in any one day.
(2)………………………….
(3)………………………….
(4)………………………….
(5)………………………….
9. Opening and closing hours.– No establishment shall, save
as otherwise provided by this Act, open earlier than	ten
o’clock in the morning or close later than eight o’clock in
the evening;
Provided that	any customer who was in the establishment
before	the closing hour may be served during the period of
fifteen minutes immediately following such hour;
Provided further that the State Government may, by order and
for reasons	to be	recorded in writing,	allow	an
establishment attached to a factory to open at eight o’clock
in the morning and close at six o’clock in the evening.
Provided further that the State Government may,	by
notification in the official Gazette, fix such other opening
and closing hours in respect of any establishment or class
of establishments, for such period and on such	conditions,
as may be specified in such notification.”
For the sake of completeness and to understand the scheme of
the enactment	we would set out the terms of s. 10 also,
which reads:
“10. Close day.-(1) Save as otherwise
provided by this Act, every establishment
shall remain close on every Sunday:
Provided that, in the case of an establishment
attached to a factory, the employer may
substitute the close day of such establishment
so as to correspond to the substituted close
day of the factory in the same manner and
subject to the same conditions as are laid
down in this behalf in the Factories Act,
1948.
(2) (i) The employer of an establishment shall
in the prescribed form intimate to the
prescribed
857
authority the working hours and the period of
interval of the employed persons within
fifteen days of the date of registration of
the establishment.
(ii)The employer of an establishment may
change, the working hours and the period of
interval once in a quarter of the year by
giving intimation in the prescribed form to
the prescribed authority at least fifteen days
before the change is to take place.
(3) Notwithstanding anything contained in
subsection (1), the employer of an
establishment may open his establishment on
the close day if–
(a) such day happens to coincide with. a
festival; and
(b) employees required to work on that day are
paid remuneration at double the rate of their
normal wages calculated by the hour”.
It is	urged by Mr. Chatterji–learned Counsel for	the
petitioners-that having regard to the nature of	the
petitioners’ business,	whose	features we have set	out
earlier, it would be impossible for them to carry it on in
the manner in which they have been doing up to now, unless
the Act permitted the first petitioner to work without
regard	to the restrictions imposed by-the limitation as to
hours of work of employees imposed by s. 7(1) of the	Act,
and both the petitioners without regard to the hours for the
opening and closing of the “establishments” under s. 9.
Before	entering on a	discussion of	the constitutional
propriety of the restrictions imposed we may point out	that
the provisions of the Act contemplate	that establishments
might	fall under three categories:.-(1) where it	is
necessary in the public interest, and having regard to	the
service which they render to the community, that the normal
hours of working should not be subject to the	restrictions
imposed by ss. 9 or 10, (2) those in which there is no	need
for complete freedom from these restrictions, but in which
an adjustment merely as regards the hours set out in s. 9 is
sufficient, (3) those in which neither the requirements of
the trade nor, of course, the interest of the general public
858
would suffer if the establishment adjusted its operations in
conformity with the Act.
The first head is dealt with by s. 4 of the Act which reads:
“4. Provisions	of sections 9 and 10	not applicable to
certain	establishments.-Nothing in sections 9 and 10 shall
apply to-
(a) clubs, hotels, boarding houses, stalls and	refreshment
rooms at the railway stations;
(b) shops of barbers and hair-dressers;
(c) shops dealing mainly in meat, fish, poultry,
eggs, dairy produce (except ghee), bread, confectionery,
sweets,	chocolates, ice, ice-cream, cooked food, fruit,
flowers, vegetables or green fodder;
(d) shops dealing mainly in medicines or medical or surgical
requisites or	appliances and establishments for	the
treatment or care of the sick, infirm, destitute or mentally
unfit;
(e) shops dealing in articles required for funerals, burials
or cremations;
(f) shops dealing in pans	(betel	leaves), biris	or
cigarettes, or	liquid refreshments sold retail for	con-
sumption on the premises;
(g) shops dealing in newspapers or periodicals, editing	and
despatching sections of the newspaper offices and offices of
the news agencies;
(h) cinemas,	theatres and	other	places	of public
entertainment;
(i) establishments for the retail sale of	petrol	and
petroleum products used for transport;
(j) shops in regimental institutes, garrison shops and troop
canteens in cantonments;
(k) tanneries;
(1) retail trade carried on at an exhibition or show, if
such retail trade is subsidiary or ancillary only to	the
main purpose of the exhibition or show;
(m) oil mills not registered under the Factories Act, 1948;
(n) brick and lime kilns;
(o) commercial establishments engaged in the manufacture of
bronze and brass utensils so far as
859
it is confined to the process of	melting in
furnaces; and
(p) saltpetre refineries.”
	Similarly	by notification of	the State
Government State	dated	June 1, 1958,	the
following	classes	of establishments wer
e
exempted from the provisions of SS. 9 and 10:
“(1) establishments dealing in the retail sale
of Phullian, Murmura, sugar-coated grams	and
Reoris;
	(2) commercial colleges of shorthand and type-
writing.
	(vide Punjab Government notification No. 6567.
S-Lab. 58/1737-RA, dated June 1, 1958.)
(3)all booking offices of the Transport (vide
Punjab Government notification No. 6147/ 5815-
C-Lab-58/1741-RA, dated June 1, 1958).”
(2)The	second	category of cases are those covered by	the
second	and third provisos to S. 9. Action has	been taken
under the third proviso to S. 9, by a notification which was
issued	at the same time as when the Act was brought	into
force which runs in the following terms:
“The following categories of establishments in
the State of Punjab shall not open earlier
than eight o’clock in the morning or close
later than six o’clock in the evening during
the period from 1st May to
thirty-first August every year:-
(1)establishments dealing in timber,
manufacture of furniture, tents, supply of
furniture or tents on hire, cycles or their
repairs or painting or dyeing;
(2)establishments, other than tailoring
establishments, which include ‘workshops’ or
other establishments where articles are
produced, adapted or manufactured, with a view
to their use, transport or sale; and
(3) establishments dealing in agricultural
produce brought for sale by producers.(vide
Notification No. 6567. S-Lab-58/1735-RA,
dated June 1, 1958).”
(3) Those outside S.	4 and	which are not	covered by
notifications under the provisos to S. 9 have, of
860
course,	to adjust their business in accordance with	the
requirements of the Act. It is in the context of these
exceptions and the elasticity for which provision is made to
meet the imperative requirements of particular types of
business, that	the constitutional objection	has to be
considered.
The constitutional objection is that, the impugned
provisions impose unreasonable restrictions on	the
fundamental right of the petitioners “to carry on their
trade or business”. The regulation of contracts of labour
so as to ameliorate their conditions of work is in reality a
problem	of human relationship and social control for	the
advancement of	the community. The	public	and social
interest in the health and efficiency of the worker is, at
the present day, beyond challenge. Our Constitution does not
protect or guarantee any fundamental right in the nature of
the provision in Art. 1, s. 10(1), of the U. S. Constitution
against	“impairment of the obligation of contracts”.	The
only test of constitutional validity therefore	is whether
the provision in the impugned law, which is enacted to avoid
physical overstrain of the worker, and so as to afford	him
better	conditions of work, and more regulated	hours,	thus
ensuring to him a reasonable amount of leisure-factors which
would render the restrictions in the interest of the general
public,	is unreasonable from the point of view of	the
employer. For answering this question it would be necessary
to ask-are the restrictions necessary,	or do they go beyond
what is reasonably needed to protect the worker? Judged by
this test, neither the 48-hour week, nor the specification
of the opening and closing hours can be said to have	gone
beyond	what by modern standards are necessary for ensuring
the health and efficiency of the employee. It might also be
added that the concept of what is necessary to	secure	the
welfare of labour, or indeed of the elements which determine
its content are neither of them fixed or static, but	are
dynamic, being	merely the manifestation or index of	the
social	conscience as it grows and develops from time to
time.
Besides, this point regarding restrictions of this
861
nature	being	unreasonable is concluded against	the
petitioners by the decision of this Court in Manohar Lal v.
The State of Punjab (1) judgment on which was delivered on
November 11, 1960. The provision there impugned was s. 7
of the Punjab Trade Employees Act, 1940, (which, as stated
earlier, had been repealed and re-enacted with modifications
by the Act) which directed that the shops and establishments
to which it applied should remain closed on one day in	the
week (corresponding to s. 10 of the Act of	1958).	The
appellant before this Court was a small trader who did	not
employ	any person under him but who, like	the second
petitioner before us, himself with the members of his family
attended to all the requirements of	his shop. Basing
himself	on this feature he challenged the validity of	the
provision which restricted his right to carry on	his
business in such manner as he chose on all the seven days in
the week. In repelling these objections this Court said:
“The ratio of the legislation is social
interest in the health of the worker who forms
an essential part of the community and in
whose welfare, therefore, the community is
vitally interested. It is in the light of
this purpose that the provisions of the Act
have to be scrutinized……. The learned
Judges of the High Court have rested their
decision on this part of the case on the
reasoning that the terms of the impugned
section might be justified on the ground that
it is designed in the interest of the owner of
the shop or establishment himself and that his
health and welfare is a matter of interest not
only to himself but to the general public..A
restriction imposed, with a view to secure thi
s
purpose would, in our opinion, be clearly
saved by Art. 19(6)… Apart from this, the
constitutionality of the impugned provision
might be sustained on another ground also,
viz., with a view to avoid evasion of
provisions specifically designed for the
protection of workmen employed. It may be
pointed out that acts innocent in themselves
may be prohibited and the restrictions in that
regard would
(1) [1961] 2 S.C.R. 343.
862
be reasonable, if the same were necessary to
secure the efficient enforcement of valid
provisions. The inclusion of a reasonable
margin to ensure effective enforcement will
not stamp a law otherwise valid as within
legislative competence with the character of
unconstitutionality as being unreasonable.”
These observations, in our opinion,	clearly apply	and
suffice	to support the validity of the	related provisions
here impugned.
The petition fails and is dismissed with costs.
Petition dismissed.