High Court Punjab-Haryana High Court

Sardarni Gurdial Kaur vs The State on 27 September, 1951

Punjab-Haryana High Court
Sardarni Gurdial Kaur vs The State on 27 September, 1951
Equivalent citations: AIR 1952 P H 55
Author: Weston
Bench: Weston, H Singh


JUDGMENT

Weston, C.J.

1. On 17-7-1951 a Bench of this Court, of which I was a member, declared the Punjab Requistioning of Immovable Property Act, 1947 and 1948, ‘ultra vires’ of the Government of India Act, 1935, on the ground that by those Acts permissible requisitioning of property was not required to be for a public purpose. To meet this decision the Punjab Requisitioning of Immovable Property (Amendment and Validation) Ordinance, 1951, has been promulgated on 3-8-1951 by the President exercising under Article 356 of the Constitution the powers of the Governor. This Ordinance made under Clause (1) of Article 213 of the Constitution amends Ss. 2 and 3 of the East Punjab Requisitioning of Immovable Property (Temporary Powers) Act, 1948 in the following manner. In Sub-section (1) of Section 2 of the Act, after the words “requisition any immovable property” the words “for a public purpose” are, and are deemed always to have been, inserted. In Sub-section (1) of Section 3 of the Act, after the words “acquire such property” the words “for a public purpose” are and are deemed always to have been inserted. By Clause 4 of the Ordinance provision is made for validation of requisitions and acquisitions made before the commencement of the Ordinance. It is provided that a presumption ‘shall exist that every such requisition or acquisition was made for a public purpose, and this presumption is to exist notwithstanding any judgment, decree or order of any Court. By Clause 5 of the Ordinance provision is made for restoration of proceedings in which any requisition or acquisition has been found to be invalid on the ground that the Act under which the requisition or acquisition was made did not contain a specific provision that the requisition or acquisition should be for a public purpose. I understand that this Ordinance has since been replaced by an Act in similar terms made by the President under powers conferred by Section 3 of the Punjab State Legislature (Delegation of Power Act, 1951 (XLVI of 1951).

2. The application before us in Civil Writ No. 40 of 1951 is under Article 226 of the Constitution and is directed against action taken or about to be taken by Government to requisition or acquire land held by the petitioner in village Dhirpur of the Kharar Tehsil of the Ambala District for the purpose of rehabilitating persons whose land has been acquired in the Chandigarh area for the purpose of construction of the new capital of the Punjab. The same points are taken in this application as were taken in those applications in which the validity of the Requisitioning Acts of 1947 and 1948 was considered. The present application has now come up for hearing with certain companion applications — Civil Writs Nos. 96, 106, 115 and 145 of 1951. The contentions now

taken by the learned Advocates who appear for the petitioners in these matters are firstly that Ordinance No. IV of 1951 is ‘ultra vires’ of the powers of the President. This is claimed to be so on two grounds: (1) that as the Requisitioning of Immovable Property Act, 1948, has been declared invalid no amendment of that Act could be, made; and (2) that as Ordinance No. IV of 1951, although published in Delhi on 3-8-1951, was not published in the Punjab Gazette until 7-8-195.1, the promulgation of the Act was on this latter date, and as Parliament was in session on 7-8-1951, therefore the President had no power to promulgate an Ordinance under Article 213(1) of the Constitution. Secondly, it is claimed that assuming the Ordinance to be valid it is for the Courts to determine whether the requisitioning was or was not for a public purpose, and it is claimed that in the particular cases no public purpose could be served by the requisitioning which is to be made or which has been made.

3. For the argument that no amendment can be made of an Act which has been declared invalid reliance has been placed mainly upon observations made by the Supreme Court of America in ‘Norton v. Snelby County’, 30 J S SC L Ed 178, where it was said (at p. 186):

“An unconstitutional act is not a law; it confers no rights; it imposes no duties; it affords no protection; it creates no office; it is, in legal contemplation, inoperative as though it had never been passed.”

Application of this principle was approved by the Patna High Court in ‘Kameshwar Singh v. Province of Bihar’, AIR (37) 1950 Pat 392 at p. 417, where Sinha J., when dealing with Clause (6) of Article 31 of the Constitution, the clause which provides for certification by the President of any law of the State enacted not more than eighteen months before the commencement of the Constitution, said:

“Hence, in order to attract the operation of the clause, the first essential condition is that it must be a valid law of the State. In other words, the certification by the President may cure an irregularity or an illegality in borne details of the law in a valid piece of legislation; but it cannot cure a nullity. If the impugned Act was nullity, the certification by the President could not give life to something which was void ‘ab initio’, and a law which is void ‘ab initio’ is something which was never in existence.”

 Willis in his 'Constitutional Law', 1936 Edn., at p, 90 after referring to 'Norton's case', 30 US SC L Ed.  178, points out that the statement made therein  needs many  qualifications.   In  Sutherland    Statutory    Construction,    3rd    Edn.,    by Horack, at page 333 it is said: 
   "Amendments are frequently used to cure an unconstitutional   enactment;  'but   clearly   no Court will enforce the amendment unless the law  as  amended is  constitutional.    Constitutional limitations may be complied with, but not avoided by amendment.
Some  Courts  have  indicated   that   an  unconstitutional act is legally non-existent and cannot   be   given   effect   by   an   attempt   to amend it." 
 

  And again: 
  "In these states to validate an unconstitutional Act by amendment, the whole Act as amended must be re-enacted." 
 

  At page 335 it is said: 
  

“Probably a majority of the Courts have rejected the theory that an unconstitutional Act has no existence, at least for the purpose of amendment. The unconstitutional Act physically exists in the official statutes of the state and is there available for reference, and as it is only unenforceable, the purported amendment is given effect. If the law as amended is constitutional, it will be enforced. The amendment need not be intelligible and complete on its subject although that is obviously desirable.

This escape from the legal fiction that an unconstitutional Act does not exist is sound. That fiction serves only as a top convenient method of stating that an unconstitutional Act gives no rights or imposes no duties. This conclusion should not be used to determine an issue which was not considered in formulating the fiction. The intent of the legislature in amending an unconstitutional Act is just as easily ascertained as it is when it amends a valid Act. Amendment offers a convenient method of curing a defect in an unconstitutional Act.”

I think that this statement represents the true position. The learned Advocate-General has pointed out that this has received recognition by the action of the legislature in making formal repeal of enactments declared to be invalid. By a decision of the Federal Court ‘Emperor v. Benoari Lall’, AIR (30) 1943 FC 36, certain provisions of Ordinance No. II of 1942 were declared invalid. This decision of the Federal Court was reversed by the Privy Council ‘Emperor v. Benoari Lall’, AIR (32) 1945 PC 48, but in the meanwhile formal repeal of Ordinance No. II of 1942 had been made by Ordinance No. XIX (19) of 1943. The enactment considered in our judgment of 17-7-1951 happened to be a Punjab enactment. Had it been a Central enactment it could hardly have been suggested that by a judgment of this Court that enactment had been erased from the statute book, per decision would have been in no way binding upon any Court in any other State. It would not be a judgment of the nature of those judgments set out in Section 41, Evidence Act. The effect of our judgment is not that the impugned Acts never existed or have ceased to exist, but only that so long as the judgment is not overruled the Courts in this State will decline to recognise the two impugned Acts. It seems to me there can be no objection to Ordinance Nos. IV of 1951 on the ground that it validates something which could not be validated. I think therefore the first argument against the constitutionality of the Ordinance is not an argument of substance.

4. It may be conceded that Ordinance No. IV of 1951 must be regarded as a Punjab enactment, for it was promulgated by the President under Clause (1) of Article 213 of the Constitution, and when acting under this Article the President undoubtedly was exercising the powers of the Governor. Section 3 of the Punjab General Clauses Act as amended by the Adaptation of Laws (Third Amendment) Order, 1951, which came into force 011 26-1-1950, provides :

“3. Where any Punjab Act is not expressed to come into operation on a particular day, then,

(a) in the case of a Punjab Act made before
the commencement of the Constitution, * * * * *

(b) in the case of a Punjab Act made after the commencement of the Constitution, it
shall come into operation on the day on
which the assent thereto of the Governor
or the President, as the case may require,
is first published in the Official Gazette;

and in every such Act the date of the first
publication thereof shall be printed either
above or below the title of the Act and shall
form part of every such Act.”

5. By Clause 1 (3) of the Ordinance (No. IV (4) of 1951) it is provided that the Ordinance shall come into force at once. The Ordinance admittedly was published in Delhi under the authority of the President on 3-8-1951 and I do not consider it can be said that it is not expressed to come into force on a particular day. The words “at once” read with the date which appears above the title of the Act as published in the Gazette of India can only mean that the Ordinance was expressed to come into force on 3-8-1951. The provisions of the Punjab General Clauses Act are applicable to an Ordinance published under Article 213 of the Constitution, for in Section 27 of the Act as now adopted express provision for such application is made. The circumstance that the Ordinance was promulgated by the President having assumed to himself the functions of the Governor of the State under Article 356 of the Constitution would make no difference. Even assuming that promulgation is publication and not signature, I think that Ordinance No. IV (4) of 1951 must be taken to have been promulgated on 3-8-1951, when admittedly Parliament was not in session. The second objection to validity also must fail,

6. On the question of public purpose being a matter into which the Courts can enquire, reliance is placed upon observations made in a recent Patna decision ‘Kameshwar Singh v. State of Bihar’, AIR (38) 1951 Pat 91 at p. 106 where the question was considered whether the Bihar Land Reforms Act, 1950, an Act according to its preamble “to provide for the transference to the State of the interests of proprietors and tenure-holders in land…” was legislation for acquisition for public purposes. This, however, is a matter different from that before us. The question before us, is when a finding has been come to by the requisitioning or acquiring authority that the requisitioning or acquisitioning is for a public purpose, whether the Courts can enquire into that question. Section 9 (2) of the East Punjab Requisitioning of Immovable Property (Temporary Powers) Act, 1948, in terms excludes, the jurisdiction of the Civil Courts to call in question proceedings taken or orders made under the Act. In ‘Province of Bombay v. Khushaldas Section Advani’, AIR (37) 1950 SC 222 it was held by a majority of the Supreme Court when considering a similar Requisitioning Ordinance of Bombay that the decision of the Provincial Government as to public purpose required to be served by the requisitioning contained no judicial element in it and therefore there was no scope for issue of a writ of certiorari. In my judgment given on 17-7-1951 on the validity of the two Punjab Requisitioning Acts I expressed the opinion that if a public purpose had been required to be considered by the requisitioning authority, his decision that a public purpose was to be served by the requisition would be final. I am still of the same opinion.

7. Assuming that I am wrong in this, in Civil Writ No. 40 of 1951 the purpose of requisitioning was to rehabilitate a number of persons who had been dispossessed of their agricultural lands for the purpose of the construction of the new capital. It could not possibly he disputed that the acquisition of land for the new capital is a public purpose. A considerable number of persons have been dispossessed and their rehabilitation in such manner that they can pursue their ordinary and probably hereditary occupation of agriculture seems to me clearly a public purpose. While it may be unfortunate that the applicant in possession of a large area of land is to be deprived of that land, yet her rights may properly be held subordinate to the necessities of a considerable body of persons. The applicant is not in fact the owner of the lands but has rights of occupation or at the most a life estate in them in lieu of maintenance. In Civil Writ No. 96 of 1951 the purpose of the requisitioning was to give residential accommodation to a Professor of the Government College, Rohtak. The existence of a College must be admitted to be a public purpose, and to provide suitable accommodation for its professors is equally a public purpose. In Civil Writ No. 106 of 1951 the requisitioning was to give residential accommodation to a Subordinate Judge. This also is clearly a public purpose. In Civil Writ No. 115 of 1951 the requisitioning is for accommodation to the Principal of the Government College, Mukatsar. Civil Writ No. 145 of 1951 is again a case where residential accommodation has been requisitioned for a Lecturer of the Government College, Ludhiana.

8. On all grounds therefore the various petitions must fail and the rules granted are discharged. In the circumstances I would make no order as to costs.

Harnam Singh, J.

9. I agree.