Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 56, Cited by 10]

Allahabad High Court

Dr. Rajendra Prasad Agarwal vs Union Of India And Another on 18 May, 1993

Equivalent citations: AIR1993ALL258, AIR 1993 ALLAHABAD 258, 1993 ALL. L. J. 1061

ORDER

1. Present case, as it appears, is an outcome of erosion while history was on a changing course, which is led to issuance of proclamation under Art. 356 of the Constitution of India (for brevity hereinafter referred to as "the Constitution") vide Notification No. G.S.R. 912 dated December 6, 1992 (published in Gazette of India (Extraordinary) (part II) dated Dec. 6,1992) bringing the State of Uttar Pradesh under President Rule and banning the orgniasations, inter alia, the Rashtriya Swayam Sewak Sangh (for brevity hereinafter referred to as "the RSS") by declaring it unlawful vide composite Notification No. S. O. 901(E) dated December 10, 1992 (published in the Gazette of India (extraordinary) dated December 10, 1992 under sub-sec. (1) as well as the proviso to sub-sec. (3) of S. 3 of the Unlawful Activities (Prevention) Act, 1967 (Act No. 37 of 1967) (for brevity hereinafter referred to as "the Act") which reads as :--

Whereas the Rashtriya Swayam Sewak Sangh (hereinafter referred to as "RSS") has been encouraging and aiding its followers to promote or attempt to promote, on grounds of religion disharmony or feelings of enmity haired or ill-will between different religious communities;
And where as the RSS has been making imputations and assertions that members of certain religious communities have alien religions and cannot, therefore, be considered nationals of India, thereby causing and likely to caused disharmony or feelings of enmity or hatered or ill-will between such members and other persons;
And whereas the RSS Swayam Sewaks had participated in the demolition of the structure commonly known as Ram Janama Bhoomi-Babri Masjid situated in Ayodhya in the State of Uttar Pradesh on the 6th December, 1992;
And whereas for all or any of the grounds set out in the preceding paragraphs, as also on the basis of other facts and materials in its possession which the Central Government considers to be against the public interest to disclose, the Central Government is of the opinion that the Rashtriya Swayamsewak Sangh is an unlawful association;
Now, therefore, in exercise of the powers conferred by sub-sec. (1) of S. 3 of the Unlawful Activities (Prevention) Act, 1967 (37 of 1967), the Central Government hereby declares the "Rashtriya Swayam Sewak Sangh" to be an unlawful association and direct, in exercise of the powers conferred by the proviso to sub-sec. (3) of that section, that the notification, shall subject to any order that may be made under S. 4 of the said Act, have effect from the date of its publication in the official gazette.
No. 11/14034/2(iv)/92-15(DVJ) T. N. Srivastava, Jt. Secretary

2. The application for interim relief, which is for consideration contains the following prayers :

a) for staying the operation or enforcement of the impugned notification No. S.O. 90l(E) dated 10-12-1992 declaring Rashtriya Swayam Sewak Sangh (RSS) to be an unlawful association.
b) for directing that the locks wherever they have been put on the alleged "Karyalas" or "Ashrams" of RSS be removed as there is no authority under the law for the same and the State by itself and through its subordinate be restrained from interfering with the persons residing therein."

3. Heard the learned counsel for the petitioner Sri V. K. S. Chaudhary, the Senior Advocate assisted by Sri Ashok Mehta, Advocate and Sri S. S. Bhatnagar, the Advocate General, U. P. appearing for the Central Government assisted by Sri U. N. Sharma, the Senior Standing Counsel for the Union of India and Sri P. P. Srivastava, Special counsel appearing for the State of U. P.

4. Learned counsel for the petitioner did not dilate on the second prayer and in regard to the first prayer, he confined himself within self-circumscribed limit by limiting the reach of his submissions to the later part of the impeached notification.

5. Learned counsel appearing for Central Government, at the out-set raised following objections regarding maintainability of the claim of the petitioner for interim relief;

"one the petition not being on behalf of the RSS, the unlawful association, the petitioner in his individual capacity, as one of the member of the RSS, is not entitled to seek interim relief and, the other for the interim relief of the nature, the forum for redress, in case petitioner feels aggrieved, is available to him before the Central Government under S. 6 of the Act as well as before the Unlawful Activities (Prevention) Tribunal (for brevity hereinafter referred to as "the Tribunal) under S. 4 of the Act.
The objections being of preliminary nature, are considered first as the grant of interim relief is very much integrated to their determination.

6. The first objection is whether the petitioner, who is an individual member of the RSS, has locus standi for seeking interim relief of the nature pressed for, when the petition is not by or on behalf of the RSS, the unlawful association. In this connection, learned counsel submitted that it is the RSS, the unlawful association, whose, right, if any, is put in jeopardy could be entitled to claim interim relief and not the petitioner, whose individuality qua the RSS does not exist.

The question for filing petition by the RSS would arise only if it is a juristic or artificial person clothed with personality. According to the learned counsel for the petitioner, it is an organisation, founded in the year 1925 and adoped a written constitution on 1-8-1949, of Swayamsewaks, who are male Hindu of 18 years or above, subscribing to its aims and objects and conforming to its discipline and associates themselves with the activities of Shakha. It is not a society registered under the Societies Registration Act, 1860 or a body corporate constituted by or under any statute.

In the case of Board of Trustees Ayurvedic and Unani Tibia College, Delhi v. State of Delhi, AIR 1962 SC 458 Supreme Court had the occasion to answer the question whether the Board of trustees, which was originally registered under the Societies Registration Act, 1869 and new Board of Trustees, which was incorporated by an Act of the legislature called the Tibbia College Act, 1952 by which the old Board was dissolved and new Board was constituted were corporations. The Court held that the old Board was not, but the new Board was, even the society registered under the Societies Registration Act, was not held as a corporation.

Thus, an organisation, society or association of persons, not clothed with personality or status stands on a footing different than that of an organisation, society or association of individuals which is clothed with personality owing to its incorporation or regis-tration by or under a statute and not only the voluntary nature of the association of the members remains but also the individuality qua the Organisation, the society and association remains retained. In the absence of corporate or otherwise status of the RSS its members retain their individuality qua it and are entitled to claim the interim relief as they are affected adversely from the later part of the impeached notification, which affects "their freedom as well as liberty. The objection is, thus, overruled.

7. The second objection pertains to the availability of alternative forum for interim relief, relating to the validity of the later part of the impeached notification, before the Central Government under S. 6 of the Act as well as before the Tribunal under S. 4 of the Act.

So far as S. 6 of the Act, which is as extracted, is concerned, it provides for the life of the notification issued under sub-sec. (I) of S. 3 of the Act.

"6.(1) subject to the provisions of sub-sec. (2), a Notification issued under S. 3 shall, if the declaration made therein is confirmed by the Tribunal by an order made under S. 4, remain in force for a period of two years from date on which the notification becomes effective.
(2) Notwithstanding anything contained in sub-sec. (1), the Central Government may, either on its motion or on the application of any person aggrieved, at any time, cancel the notification issued under S. 3, whether or not the declaration made therein, has been con-firmed by the Tribunal."

Learned counsel relying on sub-sec. (2) of S. 6 of the Act submitted that the Central Government has the power to cancel, at any time, the notification issued under S. 3 of the Act either on its own motion or on the application of any other person aggrieved and the words "whether or not the declaration made therein has been confirmed by the Tribunal" have reference to the word "Notification" issued under S. 3, whether the same is under sub-sec. (1) or under proviso to sub-sec. (3) of S. 3 of the Act (for brevity hereinafter referred to as "the proviso"). The submission is sans merit. The words "whether or not" cannot be stretched to mean whether the notification under S. 3 requires confirmation from the Tribunal or not. The words "whether or not" in the said sub-sec. (2) specify stage for the cancellation, which could be done at any time, but during the currency of the life of the Notification. Sections of the Act, ex facie, provides for one Notification issued under sub-sec. (1) thereof which hereinafter to be referred to as "the Notification".

Further the Central Government, while exercising power under the proviso directing the Notification to have effect prior to its confirmation by the Tribunal, is obliged to form an opinion, which (such direction) could be interfered with, only, if there has been metamorphosis in the situation and not on the basis that the direction under the proviso for giving effect the Notification suffers from any error of law or is arbitrary of mala fide. In fact, it is not an adjudicatory forum for the purpose of determination that the formation of the opinion under the proviso or direction made thereunder was bad in law or not. Apart from this; even otherwise, it cannot be held to be the forum for redress, on the basis of principle "that it is not the person, who holds the opinion but it is the opinion which holds the person."

We, thus are of the opinion that the petitioner has no forum for redress before the Central Government under sub-sec. (2) of S. 6 of the Act.

The second limb of the objection is about availability of forum for seeking interim relief before the Tribunal, it has no merit as S. 4, which is as extracted below, provides for a reference to the Tribunal and the scope of which is limited to the adjudication of the declaration under the Notification whether or not there is sufficient cause for declaring the RSS as unlawful association. It is not for adjudicating the legality or otherwise of the direction issued under the proviso. According to the learned counsel the words "it shall decide whether or not there is sufficient cause for declaring the association to be unlawful", as used in sub-sec. (3) of S. 4 of the Act are of I wider amplitude so to include in its fold the direction issued under the proviso. It is not so, as it is the Notification issued under sub-sec. (1) of S. 3 which is referred to the Tribunal and not the declaration issued under the proviso. The authority of the Tribunal is circumscribed and the words, as relied on by the learned counsel, are of limited amplitude not including in its fold the legality of otherwise of the declaration made under the proviso.

"4.(1) Where any association has been declared unlawful by a notification issued under sub-sec. (1) of the S. 3, the Central Government shall, within thirty days from the date of the publication of the notification under the said sub-section refer the notification to the Tribunal for the purpose of adjudicating whether or not there is sufficient cause for declaring the association unlawful.
(2) On receipt of a reference under sub-

sec. (1) the Tribunal shall call upon the association affected by notice in writing to show cause within thirty days from the date of the service of such notice, why the association should not be declared unlawful.

(3) After considering the cause, if any shown by the association or the office-bearers or members thereof, the Tribunal shall hold an enquiry in the manner specified in S. 9 and after calling for such further information as it may consider necessary from the Central Government or from any office-bearers or member of the association, it shall decide whether or not there is sufficient cause for declaring the association to be unlawful and make, as expeditiously as possible and in any case within a period of six months from the date of the issue of the notification under sub-sec. (1) of S. 3, such order as it may deem fit either confirming the declaration made in the notification or cancelling the same.

(4) The order of the Tribunal made under sub-sec. (3) shall be published in the official gazette."

Learned counsel for the petitioner, while questioning the legality of the later part of the impeached notification has put forward his case that since under the proviso the power given to the Central Government is the controlled power exercisable only under exceptional and emergent circumstances warranting the notification, the effect whereof being automatic and as there could not be interregnum was arrested by legislative mandate under sub-sec. (3) for the duration the same gets confirmation from the Tribunal under S. 4 of the Act, for having effect before confirmation by the Tribunal, but since it has failed to satisfy the mandatory requirement of law, the later part of the impeached notification is bad. The submission so advanced hinges on the interpretation of the proviso where for acts, if any, have only peripheral relevance.

Learned counsel for the petitioner, while developing his arguments, submitted that the conditions precedent for exercise of power under the proviso, which are sine qua non, are twofold. One the formation of opinion regarding existence of circumstances rendering it necessary for the Government to declare the association unlawful with immediate effect and the other about direction for bringing in effect of the notfiication for reasons to be stated in writing therein in the direction under the proviso but the later part of the impeached notification has been formed for reasons for directing the notification to have effect, have been stated in writing.

8-9. Before dilating on the controversy it is apt to have S. 3 of the Act, which reads as :

"Declaration      of   an     association    as

unlawful :--
  

(1) if the Central Government is of opinion that any association is or has become, an unlawful association, it may, by notification in the official gazette, declare such association to be unlawful.

(2) Every such notification shall specify the grounds on which it is issued and such other particulars as the Central Government may consider necessary.

Provided that nothing in this sub-section shall require the Central Government to disclose any fact which it considers to be against the public interest to disclose.

(3) No such notification shall have effect until the Tribunal, has by an order made under S. 4, confirmed the declaration made therein and the order is published in the official gazette.

Provided that if the Central Government is of the opinion that circumstances exist which render it necessary for that Government to declare an association to be unlawful with immediate effect, it may, for reasons to be stated in writing direct that the notification shall, subject to any order that may be made under S. 4. have effect from the date of its publication in the official gazette.

(4) Every such notification shall, in addition to its publication is the official gazette be published in not less than one daily newspaper having circulation in the State in which the principal office, if any, of the association affected is situated, and shall also be served on such association in such manner as the Central Government may think fit and all or any of the following modes may be followed in affecting such service, namely,

(a) by affixing a copy of the notification to some conspicuous part of the office, if any of the association; or

(b) by serving a copy of the notification where possible on the principal office-bearers, if any of the association; or

(c) by proclaiming by beat of drums or by means of loudspeakers, the contents of the notification in the area in which the activities of the association are ordinarily carried on; or (d) in such manner as may be prescribed."

(Underlining by us)

10. On analysing the scheme under S. 3 of the Act, we find that under sub-sec. (1) of S. 3 of the Act, the formation of opinion by the Central Government in respect of an association that it is or has become unlawful is the condition precedent, which is sine qua non, for declaring it to be unlawful by issuance of notification in the official gazette containing grounds as well as facts. Likewise the formation of opinion under the proviso in respect of existence of circumstances rendering it necessary for the Central Government to declare the association to be unlawful with immediate effect is the conditions precedent and the sine qua non for lifting the legislative veil under sub-sec. (3) bringing in abeyance the notification for the duration the same gets confirmed by the Tribunal. The words "if the Central Government is of opinion" are same both in sub-sec. (1) of S. 3 and in the proviso. The formation of opinion under sub-sec. (1) of S. 3 of the Act is made obligatory as the exercise of power under it has the effect of the fundamental rights of the members of the association guaranteed under Arts. 19(l)(c) and 21 of the Constitution. The notification declaring an association as unlawful is kept in abeyance for the same consideration by pro-cess of legislative mandate contained in sub-sec. (3) for the duration the same gets confirmed from the Tribunal and it is done, so, obviously, in the anxiety that the fundamental rights of thecitizens may not lightly be jeopardised. Thus, the proviso, which gives ridered power to the Central Government by placing dual conditions, as a measure of safety valves, so to provide protection from arbitrary exercise of power while encroaching upon the fundamental rights of the members of the association, has mandated the Central Government for forming opinion first regarding existence of circumstances rendering it necessary for it to declare an association to be unlawful with immediate effect. It aims at preservation of fundamental rights till the confirmation of the notification, declaring the association as unlawful, by the Tribunal. Formation of such opinion under the proviso is mandatory. The bare perusal of the impeached notification, which is composite -- one and referable to two separate powers one under sub-sec. (1) of S. 3 and the other under the proviso, and also severable, indicates that the earlier part contains recital to the effect "that the Central Government is of the opinion that the Rashtriya Swayam Sewak Sangh is an unlawful association" whereas the later part of the notification referable to the power under the proviso does not contain the recital of the nature to the effect "that the Central Government is of the opinion that the circumstances exist rendering it necessary for the Government to declare the association as unlawful with immediate effect," though the language regarding formation of opinion, as used, under the two provisions is the same. Learned counsel for the petitioner submitted that such a lapse, prima facie, makes one to think that under the proviso no opinion is formed by the Central Government regarding existence of emergency circumstances rendering it necessary for the Government for declaring an association unlawful with immediate effect despite the legislative mandate under the main enactment of the sub-section (3).

Learned counsel for the Central Government, on being called upon to explain the descrepancy, found not offer any satisfactory explanation except justifying the action on the plea that the recital of the words to the effect, "that the Central Government is of the opinion that the circumstances exist rendering it necessary for the Government to declare the Rashtriya Swayam Sewak Sangh as unlawful association with immediate effect" is not necessary in the impeached notification, which not to render the later part of the notification either defective, non-operative, or non est; inasmuch as according to him, the formation of opinion is implicit in such a notification, which is a composite one and the same could be traced out from the Governmental records. He, without claiming any privilege as to the record of the Government, relying on the decision of Supreme Court in Barium Chemical Ltd. v. The Company Law Board, AIR 1967 SC 295, further submitted that for satisfying the requirement of law under the proviso regarding formation of opinion, the record of the Government containing opinion based on objective material could be looked into. The requirement of law is that the formation of opinion, which is sine qua non for exercise of power, must be demonstrable from the notification and for the purpose of objectivity of the material Government record could be looked into. Though, the Government record, in this connection, was showed to the Court, but in the back ground of the fact that the later part of the impeached notification is silent about the formation of opinion, we do not consider it apt to express any opinion either way at the stage of consideration of prayer for interim relief without there being statement in the counter-affidavit of the Central Government on the record of this case stating in unequivocal terms that the opinion was formed by the Central Government in accordance with the rules of business, which was based on cogent and objective material demonstrable from the record and non-mention of it in the impeached notification is a casual omission. In such circumstances, as are in the present case, it is open to the Central Government to establish (1) that the opinion was formed by the Central Government after applying mind in accordance with law and (2) the opinion was formed on objective material, which was apt and sufficient. In view of it, we do not proceed to consider the point of invalidity of the later part of the impeached notification, which is severable, on the ground of non-formation of opinion as one of the conditions precedent for exercise of power under the proviso.

11. The second limb of attack impeaching the validity of the later part of the impeached notification is non-compliance of the mandatory requirement of law under the later part of the proviso.

12. One line of argument, as is adopted, is that there has been violation of general rule, which says "when the law directs certain thing to be done in a certain way that thing shall either be done in that manner or not done at all". According to the learned counsel for the petitioner, the proviso has provided manner that the direction for bringing the notification in effect in spite of mandate under the main clause, could be made by stating the reasons in writing and in the present case the manner provided for issue of direction having not been followed, the entire later part of the impeached notification becomes bad and he, in support of his submission, placed reliance on the following decisions :--

i) (1875) 1 Ch D 426 (Taylor v. Taylor)
ii) AIR 1936 PC 253 (2) (Nazir Ahamad's case)
iii) AIR 1972 SC 2563 (Para 31), Asstt. Collector Central Excise v. National Tobacco Co. of India.

There are catena of other cases on the principle relied on, but it is not necessary to catalogue them as so far as the general principle is concerned, there is no question of variance. The real question for consideration is whether such general rule is attracted in the context of the controversy in the present case and the reply hinges on the determination as to whether the later part of the proviso, for the purpose of making declaration, provided for any manner or mode for bringing the notification of declaration of the RSS as an unlawful association in effect. In this connection we have to bank upon the language of the later part of the proviso. The relevant words for the purpose in the proviso are : "it may, for reasons to be stated in writing, declare" and the word "for" in the context has got much relevancy whereupon hinges the answer. The word "for" cannot be attributed to prescribe any mode or mannerfor issuance of direction. Instead of it if there would have been the words "it may, by stating reasons in writing, direct" then it could have conveyed the sense of prescribing mode or manner for issuance of direction. Thus, the user of the word "for" or "by" makes much difference. On having look on the provision contained in sub-sec. (1) we find that the word "by" is used and the language is "it may, by notification in the official gazette, declare". Here it is the manner which is provided, as the answer to the question as to how the association to be declared unlawful is that it can be done only by notification in the official gazette. The position does not appear to be so under the proviso. The answer to the question as to how direction to be issued for bringing the notifi cation in effect is not by stating reasons in writing. In view of this, the submission as made by the learned counsel for the petitioner fails.

13. The objection as raised by the learned counsel for the Central Government, in the context of the submission as advanced by the learned counsel for the petitioner that the later part of the impeached notification is bad as it fails to satisfy the mandatory requirement of law under the later part of the proviso regarding stating of the reasons in writing in the order directing the notification for having effect, is whether under the later part of the proviso there is any such requirement regarding publication of the order, directing the notification to have effect, in the official gazette as the controversy regarding compulsion for spelling out the reasons for the direction would very much hinge on it. If there is statutory requirement regarding publication of direction in the official gazette then the question would arise for "consideration whether the spelling out of the reasons in the order directing the notification to have effect would be necessary and if it is found to be so then what would be the effect of non-spelling out the reasons in the said order though the same way be there in the official record.

Parties are not at variance on the proposition that the requirement, if found so, for stating the reasons in writing in the order, directing the notification to have effect, would be meaningful if the same is statutorily required to be published in the official gazette. The question is whether there is any such requirement regarding publication of the order in the official gazette under the later part of the proviso and, if it is so, then what is the nature of the proviso as to its directory or mandatory character qua the requirement thereunder.

According to the learned counsel for the Central Government there is no such statutory requirement under the later part of the proviso regarding publication of the order, directing the notification to have effect, in the official gazette under the proviso. Before dilating on the question the learned counsel was asked for justifying his submission by explaining the publication of the direction under the proviso, in the official gazette as is evident from the impeached notification. He tried to explain the publication of the order in the impeached notification by taking shelter of S. 21 of the General Clauses Act, 1897(Act No. 10 of 1897) for brevity hereinafter referred to as "the General Clauses Act"), which is. as extracted;

"Power to issue, to include power to add to amend, vary or rescind, notification, orders rules or bye-laws where, by any Central Act or Regulation, a power to issue notifications orders, rules or bye-laws is conferred, then that power includes a power, exercisable in the like manner and subject to the like sanction and conditions, if any, to add, to amend, vary or rescind any notification, orders rule or bye-laws so issued."

He submitted that the order directing the notification to have effect, prior to its confirmation by the Tribunal, issued under the later part of the proviso, in essence, had the effect of adding to the notification. The argument has no merit and deserves to be rejected straightway. The notification is about the declaration of the RSS as an unlawful association and the effect whereof, was arrested by legislative mandate contained under sub-sec. (3) "directing the notification not to have effect until confirmed by the Tribunal. The direction, as issued, under the later part of the proviso neither adds to nor amends or varies the notification in any manner. If, in fact, it could be said, has the effect of variation of the legislative mandate contained in sub-sec. (3), may be temporarily. The notification does not contain any such recjtal in itself that it would not have effect until confirmed by the Tribunal. In view of this, we are of the opinion that the provision of S. 21 of the General Clauses Act has no applicability here in the context of the controversy and the publication of the order directing the notification to have effect issued under the later part of the proviso has not been done as suggested by learned counsel for the Central Government.

14. Next an unsuccessful, attempt to justify the publication of the direction issued under the later part of the proviso in the Official Gazette, is made by submitting that the publication was made in the Official Gazette not because of any statutory requirement under the proviso but because of there having developed a joint requirement owing to formation of opinion under sub-sec. (1) regarding the character of the RSS that it has become an unlawful association as well as formation of opinion under the proviso regarding existence of such circumstances of emergent nature which rendered it necessary Tor the Central Government to declare the RSS to be unlawful, with immediate effect, which led to publication in the Official Gazette and further if there was no joint, simultaneous and composite act in the matter of formation of opinion there was no requirement of the publication of the direction, as contemplated under the proviso, in the Official Gazette. A close scrutiny of the proviso discloses that under sub-sec. (1) the formation of the opinion is confined to the fact as to whether any association is or has become unlawful. It is after formation of the opinion that the declaration is made by notification in the Official Gazette declaring the association to be unlawful. The words "in the Official Gazette" in sub-sec. (1) are purposely used as the General Clauses Act does not define the word "notification" as has been defined under the U.P. General Clauses Act, which means a notification published in the Official Gazette under sub-sec. (1) declaring the RSS as an unlawful association. There could not be any direction under the proviso for the notification to have effect unless there exists notification issued under sub-sec. (1) declaring the association to be an unlawful association and it is thereafter that as opinion is to be formed for declaring the association as unlawful, with immediate effect, as the declaration made under sub-sec. (1) came in abeyance by legislative mandate under sub-sec. (3). However, the argument was attempted to be strenghtened by relying on the, decision of the Supreme Court in S. Sundaram Filial v. V. R. Pattabiraman, AIR 1985 SC 582 that the proviso is an independent sub-section. Court, as per material contained in paras 26, 35, 36 and 42 propunded :--

"A proviso may have three separate functions, normally, a proviso is meant to be an exception to something within the main enactment or to qualify something enacted therein which but for the proviso would be within the purview of the enactment. In other words, a proviso cannot be torn apart from the main enactment nor can it be used to nullify or set at naught the real object of the main enactment. While interpreting a proviso care must be taken that it is used to remove special cases from the general enactment and provide for them separately. In short, generally speaking, a proviso is intended to limit the enactment provision so as to except something which would have otherwise been. within it or in some measure to modify the enacting clause, sometimes a proviso may be embedded in the main proviso and becomes an integral part of it so as to amount to a substantive provision itself.
To sum up, a proviso may serve four different purposes :
(1) qualifying, or excepting certain provisions from the main enactment.
(2) it may entirely change the very concept of the intendment of the enactment by insisting on certain mandatory conditions to be fulfilled in order to make the enactment workable;
(3) it may be so embedded in the Actltself as to become an integral part of the enactment and thus acquire the tenor and colour of the substantive enactment itself; and (4) it may be used merely to act as an optional addenda to the enactment with the sole object of explaining the real intendment of the statutory provision."

Whether the proviso construed as restricting the main provision or as a substantive clause, it cannot be divorced from the provision as a proviso. Under the main clause sub-sec. (3) the effect of the notification under sub-sec. (1) is kept in abeyance by Legislature till its confirmation by the Tribunal and publication thereof in the Official Gazette. The proviso carves out a power for the Central Government by means of legislature enactment for meeting the situation of emergent nature without waiting for confirmation of the notification by the Tribunal by lifting the veil under the main enactment. In the proviso itself the word "direct" would mean that the notification, subject to any order that may be made under sub-section (4), to have effect from the date of its publication in the Official Gazette.

If it is assumed, as argued, that the notification is joint under sub-section (1) and the proviso is an independent clause even then it by virtue of sub-sec. (3) could not have effect prior to its confirmation by the Tribunal by an order under sub-sec. (4) as, in fact, it would be a notification under sub-sec. (1) and not under the proviso. In the proviso the word "notification" refuses to the notification issued under sub-sec. (1) and does not speak for any other notification. We are, thus, of the opinion that there is no joint requirement of publication of the formation of opinion by notification in the Official Gazette under sub-sec. (1) and the proviso. Even otherwise to hold contrary would amount to divorce its completely form the provision to which it stands as a proviso. In the case relied on by the learned counsel, it is also observed that the proviso cannot be torn apart from the main enactment and it cannot be used to nullify and set at naught the real object to the main enactment.

15. Now the question, which comes up for consideration is to find out whether the proviso provides for publication of the order directing the notification to have effect, in the Official Gazette. In the context it is apt to reproduce the proviso at the costs of repetition :

"Provided that if the Central Government is of opinion that circumstances exist which render it necessary for that Government to declare an association to be unlawful with immediate effect, it may, for reasons to be stated in writing direct that the notification shall, subject to any order that may be made under S. 4, have effect from the date of its publication in the Official Gazette."

If the word "its" as finds place in the later part of the proviso would mean to qualify the word "notification", as is submitted by learned counsel for the Central Government, then it carries us nowhere as it would amount to republication of that which was already published under sub-sec. (1). It cannot be attributed to serve any purpose under the Act and would lead to absurdity. If the word "its" is made to qualify the word "declare" as is submitted by learned counsel for the petitioner, it carries sense and the interpretation becomes purpose oriented as what is required to be published is the order directing the notification to have effect from the date of its publication so to enable the public in geneall and the affected persons in particular to know that the association has become an unlawful association from a date prior to the confirmation of its declaration issued under sub-sec. (1) by the Tribunal so that they may direct themselves in a manner which may not saddle them with any liability of committing any offence inviting prosecution or punishment under the Act. Apart from this since the freedom and liberty of the citizens are affected and those whose freedom and liberty is affected, are entitled to know about it before hand and wherefor the publication of the order, directing the notification to have effect, in the Official Gazette is necessary. Such an interpretation makes sense with the context and it is preferred being context oriented satisfying the principle of context requirement. We, are thus of the opinion that the word "its" qualifies the word "declare" and it is this declaration which needs to be published in the Official Gazette and comes in effect from the date of its publication in the Official Gazette.

16. In connection with the second limb of the argument, as advanced by the learned counsel for the petitioner that the second condition precedent for exercise of power, under the proviso, by the Central Government for directing the notification to have effect, is that it could be done by stating reasons in writing for the direction so issued which, not having been satisfied renders the later part of the impeached notification bad, the following question crops up for considerations-

"Whether the condition contained in the later part of the proviso relating to the stating of the reasons in writing in the order declaring the notification to have immediate effect, is mandatory and, if so, its effect?"

Learned counsel for the petitioner submitted that the requirement of the proviso for stating reasons in writing in the order or direction, directing the notification to have effect from the date of its publication in the Official Gazette, is mandatory, but this mandatory requirement of law not having been complied with renders the direction, which effects adversely the fundamental rights of the citizens, invalid. Learned counsel for the Central Government submitted that it is not necessary for reasons to find place in the notification and the same could be traced out from the Government record and in this connection he submitted that requirement of stating the reasons in writing in the direction under the proviso is not mandatory and its no observance not to effect the direction adversely. The submission has no substance. S. 3 of the Act which aims at violation of the fundamental rights of the citizens has provided a procedure, prescribing condition for exercise of power which is the procedure established by law. The proviso gives emergency power to the Central Government for bringing in effect the notification declaring the RSS to be an unlawful association under sub-sec. (1) prior to its confirmation by the Tribunal. The main clause of sub-sec. (3) prohibits the declaration under sub-sec. (1) from having effect till its confirmation by the Tribunal and if the condition, as contained in the later part of the proviso, relating to statement of reasons in writing in the direction, is held directory then it would mean to allow the Central Government for bringing in effect the notification freely despite the legislative mandate to the contrary under the main enactment, which prohibits the notification from having effect till its confirmation by the Tribunal. Such an interpretation holding the requirement of stating the reasons in writing in the order directing the notification to have effect as directory would be to attribute an intention to the legislature for giving by one hand and taking such another. In this connection reliance was placed on a case of Supreme Court Tahsildar Singh v. State of U.P., AIR 1959 SC 1012 (para 14), where the Court observed :

"Unless the words are clear the Court should not so construe the proviso as to attribute the intention of the legislature to give by one hand and to take with other. To put in other words sincere attempts should be made to reconcile the enacting clause of the proviso and to avoid repugnancy between the two."

A reference was also made about the Supreme Court case Vishesh Kumar v. Shanti Prasad, AIR 1980 SC 892 (Para 14) wherein the Court observed :

"The proviso cannot be permitted by construction to defeat the basic intent."

Under the later part of the proviso, the use of the words "it may" indicates that a discretion is given to the Central Government for directing the notification to have effect afterit has formed opinion regarding existence of circumstances rendering it necessary to declare the association unlawful with immediate effect but since discretionary powers to be exercised not arbitrarily or for an unauthorised purpose, the legislature has regulated it by rendering with the mandatory condition, making the same sine qua non by using the words "for reasons to be stated in writing". -Further, Supreme Court in Jagir Singh v. Ranbir Singh, AIR 1979 SC 381 observed : "It is well known principle of law that the provisions of an Act of Parliament shall not be evaded by shift on contrivance". To hold the provision directory would amount to permit disobedience to law and its evasion, which is not permissible. We are, thus, of the opinion that under the later part of the proviso the requirement of stating reasons in writing is mandatory.

17. Now comes the main question, whether under the later part of the proviso, it is necessary to state the reasons in writing in the order, directing the notification to have effect and if it is found to be so then what would be the effect of non-compliance of the requirement under the proviso. So far as the factual position of the later part of the impeached notification is concerned, it is clear that it does not contain reasons in writing for directing the notification to have effect prior to its confirmation by the Tribunal.

During the course of argument in reply to specific query made us from the learned Advocate General about the stand of the Central Government regarding proviso to S. 3. Mr. Bhatnagar was very much emphatic in asserting that it is not necessary to spell out reasons or circumstances in the notification but it should be stated somewhere else i.e. the record of the Government, not only in the oral submission but also in the counter-affidavit filed on behalf of the Union of India, where the same stand has been taken in paragraph No. 5(f) of the counter-affidavit. The relevant portion is as extracted below :

"While sub-sec. (2) of S. 3 expressly requires that the notification shall specify the grounds on which it is issued, is significant variance in the language used in the proviso to sub-sec. (3) which only requires reasons to be stated in writing. Upon a plain interpretation, such reasons are not required to be com-pulsorily stated in writing in the body of the notification issued under S. 3(1) of the Act, but in an appropriate case, it shall be sufficient compliance of law if reasons exist on the concerned files or records."

In paragraph 8(b) of the petition, which is as extracted below, specific case pleaded is :

"Further absolutely no reasons have been given as required by the proviso to S. 3(3) of the Act. The wordings of S. 3(2) and the proviso to S. 3(3) of the Act show that the "grounds" and "other particulars" are something different from "reasons" for immediate application of the notification."

and this para, in the counter-affidavit is replied as :

"That the contents of paragraphs Nos. 8 and 9 of the writ petition are argumentative in nature. Sufficient legal reply has been given in the preceding paragraphs. The other legal arguments shall be made at the stage of hearing before this Hon'ble Court."

It has also not been canvassed before us on behalf of the Central Government that the opinion formed for declaration of an association as unlawful under S. 3, sub-cl. (1) of the Act is the opinion for issuing notification under sub-cl. (3) also. Mr. Bhatnagar, learned counsel appearing for the Union of India, has convassed before us in a very lengthy argument stretched for days together that proviso to sub-sec. (3) of S. 3 does not require any statement of reasons or circumstances for issuing notification under S. 3, sub-sec. (3). We have given our thoughtful consideration to the submissions, but we find ourselves completely unable to accept the position that the reasons and the circumstances not to be stated in the notification but the requirement of proviso will be fulfilled if the reasons shall be recorded in the records of the file.

18. It was submitted that under the proviso it is not the requirement of law that the reasons to be stated in writing in the order directing the notification to have effect and according to him, the words "reasons to be stated in writing" means that they must find place in the Government record and need not be spelled out to the public or the members of the association declared as unlawful. In this view of the matter, the proviso needs to be analysed for finding out the policy of the Act and the intention of the legislature. Though the proviso is as exception to sub-sec. (3), but contains the condition as asafeguard and part of fair play, obviously, because the legislature did not intend to authorise abuse.

However, in the context of the controversy learned counsel for the Union of India placed reliance on the order of the Bombay High Court passed in the Writ Petition Nos. 7953 of 1992 with 7899 of 1992 dated 28-1-1993. The said petition pertains the challenge to the declaration of the RSS and Vishwa Hindu Parishad as unlawful association and the qustion for determination was, "whether in the absence of the reasons being set forth in the impugned notification dated 10-12-1992 for giving immediate effect to the said notification or at any rate in the absence of the said reason being communicated to the banned organisation, in question, the immediate effect given to the said notification is legal and valid." in the said case also from the side of the Central Government stand taken was that it is not necessary to set forth the reasons in the said impeached notification itself and there is sufficient compliance of the proviso to sub-sec. (3) of the Act, if the reasons are recorded in the files of the Government.

In the case relied on a privilege under Ss. 23 and 124 of the Evidence Act was claimed. We, after going through the order, find that the same is of no avail as the words "for the reasons to be stated in writing" as contained in the later part of the proviso, were not interpreted. Court merely observed that "as regards, the claim about the privilege it is to certain extent inter-linked with the above question of interpretation of word "stated" used in the proviso of sub-sec. (3) of S. 3 of the Act, because if the said order implies the reasons to be communicated, there is no question of claiming any privilege about the same. However, still the question would remain whether the privilege can be claimed with regard the decision making process about the reasons forgiving immediate effect, as contained in the notings, minutes etc. In the file of the Executive Government, which is a privilege specifically provided for under S. 124 of the Evidence Act. Court while observing on that aspect said, that although there is prima facie force in the contention raised on behalf of the petitioners as required the interpretation of the proviso to sub-sec. (3) of the Act, the question needs to be settled at after hearing the elaborate arguments at the stage of final hearing considering the scheme, objection and purpose of the said proviso. In the said case, no decision either way was taken on the pretext of privilege under S. 124 of the Evidence Act. In the present petition no such privilege under S. 124 of the Evidence Act has been claimed.

The second case, in the context relied on is the judgment of the Division Bench in O.P. Nd. 17028/92-BT.A.Abdul Nazarv. State of Kerala (dated 19-1-1993)* which related to Islamic Sewak Sangh (for brevity referred te as the ISS) wherein one of the question for consideration was "whether bringing into the immediate effect, Ext. P-2 notification dated 10-12-1992, issued under S. 3(1) of the Act is invalid on the ground that no reasons are stated in the notification as to why the ban should come into effect immediately."? The notification dated 10-12-1992, impeached in the said petition, related to the ISS, is as extracted herein :--

"S.O. 899(E) whereas Shri I. C. S. Abdul Nazar Madani, Chairman of the Islamic Sewak Sangh (hereinafter referred to as ISS) had been giving inflamatory speeches with a view to promoting on grounds of religion, disharmony of feelings of enmity hatred or ill-will between different communities.
And whereas Shri I.C.S. Abdul Nazar Madani, in a public meeting at Poonthura district Trivandrum on the 30th June, 1992 has stated that thousands of Muslims were killed and tortured in Kashmir and authorities were not taking effective steps and Muslim women were being raped by Hindus with the support of authorities.
And whereas Sri I.C.S. Abdul Nazar Madani, in a record speach for public circulation, has stated that a Muslim cannot live as a Muslim in this country and Muslim brothers should be prepared to get organised as also question the right of the people to hoist national flag in Kashmir.
And whereas the following criminal (sic) have been registered against Sri I.C.S. Abdul Nazar Madani under Ss. 153A and 153B of the Indian Pneal Code (45 of 1860)
(a) Karangapally P.S. (Distt. Kollam) case No. 109/92 dated 20th March, 1992 under S. 153A;
(b) Kundaram I.S. (District Kollam) case No. 117/92 dated 28th March, 1992, under S. 153A;
(c) Kasba P.S. (District Calicut) case No. 103/92 dated 21st May, 1992 u/S. 153B.

And whereas the I.C.S. has been encouraging and aiding its followers to undertake unlawful activities within the meaning of the Unlawful Activities (Prevention) Act, 1967 (37 of 1967).

And whereas for all or any of the grounds set out in the preceding paragraphs as also on the basis of other facts and materials in its possession which the Central Government consider to be against the public interest to disclose the Central Government is of the opinion that the ISS is an unlawful association.

Now, therefore, in exercise of the powers conferred by sub-sec. (2) of S. 3 of the Unlawful Activities (Prevention) Act, 1967 (37 of 1967) the Central Government hereby declares "the Islamic Sewak Sangh" to be an unlawful association and directs, in exercise of the power conferred by the proviso to sub-sec. (3) of that section, that this notification shall, subject to any order that may be made under S. 4 of the Act have effect from the date of its publication in the Official Gazette."

The aforesaid notification was a composite notification under sub-sec. (1) and the proviso containing the composite grounds on which the notification under sub-sec. (1) was issued, which were taken by the Court as reasons, which were required to be stated under the proviso without expressing any view whether it was necessary or not to state reasons in writing, in the order directing the notification to have effeci. In the said case Court observed as :

"If the Central Government states that the certain activities of the association are unlawful and the association should be declared as such, not from a future date, when the Tribunal would confirm such a declaration, but with immediate effect, it may be, in certain circumstances, necessary for the Gpvenment to mention reasons for the declaration under S. 3(1) separately, and the reasons for bringing into effect the notification immediately, again separately Obviously, such a situation may arise if both sets of reasons, which are different.
But where both sets of reasons either wholly or partly overlap, it may not be necessary for the Central Government to repeat in the notification issued under S. 3(1), the reason for bringing the notification into immediate effect once again, when'such reasons have already been set out in the grounds for the issuance of the notification under S. 3(2). In such a later situation, where the Central Government uses the words now, therefore, ''referring to the reasons and exercising powers under Ss. 3(1) and 3(3) such a notification cannot be challenged on the ground that no reasons have been given separately, under the proviso to S. 3 for bringing the notification into immediate effect."

(Underlying by us) One thing is clear here that if reasons under sub-sec. (1) and the later part of proviso are different then they necessarily need to be mentioned separately i.e. one regarding declaration of an association as unlawful under sub-sec. (1) and the other supporting the declaration under the proviso.

In the present case no such plea is put forward that both sets of reasons either wholly or partly are same or overlap. So far as the above reasoning is concerned, the same is not attracted in the present case, as the grounds set out in the notification under sub-sec.(1) even otherwise could not be read as reasons for order directing the notification to have effect under the later part of the proviso. It is also not the case of the Central Government that the grounds mentioned in the notification under sub-sec. (1) are the reasons' for the orders under the proviso directing the notification to have effect. However, the two words i.e. "grounds" and "reasons" have different meanings and cannotation. The case of Central Government itself is that the reasons for the direction under the proviso directing the notification to have effect are there in the Government records. In view of this, the above case is of no assistance to the learned counsel for the Central Government, but it certainly, to some extent lends support to the arguments as advanced by the learned counsel for the petitioner.

Further the decision in the aforesaid case was also founded on the reasoning contained in the Supreme Court's case in Satyabir Singh v. Union of India, AIR 1986 Sc 555, which is as extracted (para 63) :--

".....It is, however, not necessary that the reason should find place in the final order, but it would be advisable to record it in the final order in order to avoid an allegation that the reason was not recorded in writing before passing of final order, but was subsequently fabricated....."

The case of Satyabir Singh (AIR 1986 SC 555) (supra) and the reasoning therein are of no help in the present case, where the question of deprivation of fundamental right of the citizens is involved. The said case related to interpretation of Cl. (b) of the second proviso to sub-Art. (2) to Art. 311 of the Constitution, which reads as :-- (para 21) "where the authority empowered to dismiss or remove a person or to reduce him in rank is satisfied that for some reason, to be recorded by that authority in writing, it is not reasonably practicable to hold such enquiry."

The interpretation was given by the Supreme Court in the context of the phrase "for some reasons, to be recorded by that authority in writing," but here in the present petition the phrase involved for interpretation is "for reasons, to be stated in writing, direct.'' The law has provided strict safeguards, while permitting the Central Government to inter fere with the fundamental rights and it needs to be interpreted strictly so to advance the purpose of preservation of fundamental rights.

In the case (AIR 1986 SC 555) (supra) para 63, which is as extracted, relates to action under, Art. 311 of the Constitution requiring recording of some reason under Cl. (b) of second proviso to sub-Art. (2) of Art. 311 for dispensation of enquiry which was condition precedent. It was only a constitutional obligation not relating to preservation of the fundamental right or rights of the citizens, but is for pluging practical difficulty of the nature such as the person is not available for enquiry and it is in such a situation that the recording of some reason, dispensing enquiry, is made imperative, but it does not provide for stating reasons as it would be seen that in the words "record" and "state" there is marked difference.

"The recording of the reason fordispending with the enquiry is a condition precedent to the application of Cl. (b) of the second proviso. This is a constitutional obligation and if such reason is not recorded in writing the order dispending with the enquiry and orders of penalty following thereupon, would both be void and unconstitutional. It is, however, not necessary that the reason should find place in the final order, but it would be advisable to record it in the final order in order to avoid the allegation that the reason was riot recorded in writing before passing the final order, but was subsequently fabricated."

In the present case, the legislature has placed ample safeguards under S. 3 of the Act for preservation of liberty and freedom of the persons and protecting them from becoming victim of arbitrary and capricious exercise of power. The legislature while enacting the Act did not trust the Executive Government and conditioned its powers; under the proviso by placing safeguards for its exercise in emergent and exceptional circumstances to filter out its exercise in arbitrary, and capricious manner for the considerations -- political or otherwise not germane to the purpose of the Act. S. 3 permits the exercise of power by Central Government impinging upon the fundamental rights casting obligation for specifying the grounds and such other particular as may be considered necessary in the notification issued declaring the association as an unlawful association under sub-sec. (1) and only exception is in favour of the facts, which are considered against the public interest and the declaration not to have effect till its confirmation by the Tribunal manned by a High Court Judge. Apart from this, the legislature while entrusting the powers to the Executive Government did not stop there, but proceeded further to ensure the safeguards, while permitting it to proceed in the exceptional circumstances of emergent nature at a stage prior to confirmation of the notification by the Tribunal effecting deprivation of fundamental rights on the principle that no interest is higher than public interest but the interference was authorised by putting obligatory conditions; one regarding the formation of the opinion that the circumstances exist rendering it necessary to declare the association to be unlawful with immediate effect and the other regarding stating of the reasons in the order directing the notification to have effect from the date of publication of the direction in the Official Gazette.

The third case in the sequence relied on by the learned counsel for the Central Government is the order dated 22-12-1992 in C.M.P. No. 30464/92 with C.M.P. No. 30248/92 and in O.P.; No. 16849/92-E to an association known as "Jamaet-E-Islami Hind" declared unlawful by the Central Government in purported exercise of power under the proviso and was filed at a stage when no Tribunal under S. 5 of the Act was constituted. In this case, Court considered the proviso and said "that it is true that no reasons are stated for attracting the proviso to sub-sec. (3) of S. 3 of the Act. In Ext. P-3 notification it has to be noted that in sub-sec. (2) of S. 3 the legislature having already stated that the notification shall specify the grounds on which it is issued. So the grounds for declaring an association as unlawful should be specified in the nbtifica-tion itself. At the same time, the legislature by provisd to sub-sec. (2) made it clear that the Central Government need not disclose any fact, which it considers to be against the public interest to disclose'when it comes to the question of stating reasons for the purpose of giving immediate effect to the notification, the language used is not identical but totally different. It is not stated where the reasons should be recorded. The only thing that it requires reasons and it has to be in writing."

In this case also Court relied on the same decision of the Supreme Court in Satyabir Singh v. Union of India (AIR 1986 SC 555) (supra) saying of course, reasons or circumstances should exist and when once it has said that those reasons have to be recorded, recording should not necessarily be in the order, but it can be in the files are sufficient compliance of the conditionally of the proviso to sub-sec. (3) of S. 3. The case of Satyabir Singh (supra) for the reasons already stated is of no relevance in the context of controversy in the present petition.

The fourth case, in the sequence relied on, is the judgment of the Patna High Court dated 2-3-93 in C.W.J.C. No. 477 of 1993* (Ahmad Ali Akhtar v. Union of India), wherein the order dated 10-12-1992 declaring Jammat-E-

Islami Hind "JEIH" as an unlawful associa tion, was the subject-matter of the challenge, inter alia, on the ground of unconstitu-

tionality of the Act. It is not relevant so far as the consideration of the aspect of the matter as are involved in the present case are con-

cerned. However, in the said case Court took view that it is not necessary to set out in the notification justification for issuance of the notification under S. 3(1) or for recording of reasons in the direction under proviso to sub-

sec. (3) of S. 3, which, if challenged, could be justified through the counter-affidavit of the Government, against this judgment, an appeal, after grant of the special leave is pending in the Supreme Court and the discussion made therein is subject-matter of scrutiny.

The proviso, without any ambiguity, ex-

pressly mentioned the words "it may, for the reasons to be stated in writing, direct that the notification shall, subject to any order that may be made under S. 4, have effect from the date of its publication in the Official Gazette "The reasons are to be stated in the order directing the notification to have effect and gives no scope, for introducing to it the interpretation to the effect that these words meant for recording of the reason in writing in the record of the Central Government and not in the order directing the notification to have effect and it is based on the maxim "Expressum Facit a Cessarie Tacitum", which means that when there is expressly mention of certain things then anything mentioned is not excluded.

The fifth case in the sequence, relied on, is the order of the Calcutta High Court in F.M.A.T. No. 225 of 1993 Muhammad Raisuddin v. Union of India dated 7-4-1993 relating to the declaration of Jamat-e-Islami Hind (JEIH) as unlawful association vide composite notification No. S. O. 898 (E) dated 10-12-1992, referable to two distinct powers under sub-section (1) of the proviso. The interim relief was refused relying other reasonings in T.A. Abdul Nazar v. State of Kerala (O.P. No. 10028 of 1992-B) decided on 19th January, 1993* in which case Court observed:

"The relevant Notification in the Kerala case was also couched in similar frame and fashion wherein only one set of reasons was specified both for declaring the Association unlawful under Section 3(1) of the Act and also for bringing the same into immediate operation under Section 3(3) of the Act without stating the reasons again separately for bringing the same into immediate operation. We respectfully agree with the Kerala decision."

The order in the Calcutta High Court case, has no applicability to the present case as the context of the controversy involved is dif ferent. Calcutta High Court did not rely on the three Judge Bench decision of Patna High Court in Ahmad AH Akhtar v. Union of India, (C.W.J.C. No. 477 of 1993) dated 2nd March, 1993 (reported in 1993 (1) Pat LJ R

664) and observed :--

"We have not, and this we say with respect, been able to derive much assistance from the Patna decision on the question before us. The decision is no doubt in favour of the respon-
dents but the reasons are not clearly dis-
cernible."

In connection with the submission on behalf of the Central Government the Calcutta High Court relying on the decision in a case of Satyavir Singh (AIR 1986 SC 555) (supra) stated that though the reasons have got to be stated the same need not be communicated to the party affected. The Court observed:

"The provisions of the second proviso of Art. 311(2), which fell for consideration in Satyavir's case (supra) contain the expression "recorded in writing" while the expression in Section 3(3) of the present Act in question is "for reasons to be stated in writing". We are inclined to think that the very expression "stated"would convey the idea of being stated to the person concerned which may not be implied in the expression "recorded". Further the decision in C.B. Gautam (1993 (1) SCG 78) (supra) is of a much larger Bench than that of in Satyavir (AIR 1986 SC 555) (supra) and if it was necessry for us to decide the question we would have had to be governed by the decision in C.B. Guatam". The Court further' observed as :
"Not that the reasons must always be incorporated in the order itself, though it would be very much advisable to do so. It may be permissible to state or record the reasons separately, but the order would be incomplete unless either reasons are incorporated therein or are served separately along with the order on the affected party. As non-communicated offer is no offer, a non-communicated order is also no order unless the relevant law expressly dispenses with communication to the party aggrieved."

In C.B. Gautaro's case (1993) 1 SCC 78 at page 104 para 31) Court propounded the following purpose about the requirement of recording of the reasons:

(1) that the "party aggrieved" in the proceeding before acquires knowledge of the reasons and, in a proceeding before the High Court or the Supreme Court (since there is no right of appeal or revision) it has an opportunity to demonstrate that the reasons which persuaded the authority to pass an order adverse to his interest were erroneous, irrational or irrelevant, and (2) that the obligation to record reasons and convey the same to the party concerned operates as a deterrent against possible arbitrary action by the quasi-judicial or the executive authority invested with judicial powers.

19-20. After process of filteration now the residue for determination remains to find out the difference between the phrase "reasons to be recorded" and "reasons to be stated".

The proviso contains a safeguards for preserving sanctity of the fundamental rights relating to liberty and freedom and as such it has to be read as mandatory in nature, and needs to be construed strictly so to ensure satisfaction of condition, which are sine qua non for exercising the power and for bringing into effect the notification by issuing direction containing the reasons in writing which has to be published in the official Gazette. The learned counsel for the petitioner submitted that the procedural safeguards have to be held as mandatory and the requirement of recording of the reasons in writing in the order directing the notification to have effect need to be held mandatory. Non-compliance of the mandatory requirement regarding reasons to be stated in writing in the order directing the notification to have effect, would be characterised as something relating to the procedural ultra vires.

In Smt. Ujjan Bai v. State of U.P., AIR 1962 SC 1621, Court considered the class of cases which have some time been characterised as cases of procedural ultra vires and observed as "when the statute prescribes a manner of forum in which the duty is to be performed or a power exercised it seldom, lays down, what will be legal consequences of failure to observe its prescription. The Courts must, therefore, formulate their own criteria for determining whether the procedural rules are recorded to be mandatory in which case the disobedience will render void or voidable what has been done or as directory in which case dis-obedience will be treated as mere, irregularity, not affecting the validity of what has been done. A quasi judicial authority is under an obligation to act judicially."

In the present case statute has prescribed the safeguards against exercise of the power under the proviso by the Central Government and it has to be exercised by satisfying the sine qua non requirement as, the exercise of power is directed against the fundamental rights, such a power cannot be held to be directory, but has to be held as mandatory. The proviso, without any ambiguity, expressly mentions the words "it may, for reasons, to be stated in writing, direct, that the notification shall, subject to any order that may be passed under Section 4, have effect from the date of its publication in the official Gazette."

21. It is settled position that the reasons are link between the material on which certain conclusions are based and the actual conclusions. They disclose how the mind is applied to the subject matter for a decision whether it is purely administrative or quasi judicial. They should reveal the rational nexus between the facts considered and conclusion reached. Only in this way, can opinion or decision recorded to be shown to be the manifestly just and reasoned. The reason must exist on the file even if the law does not require them to be stated. In this connection, a reference may be had to the case of Km. Shrilekha Vidyarthi v. State of U.P., AIR 1991 SC 537, wherein Court while interpreting the words "without assigning any cause" held "that it is not equated with", "without existence of any cause". It merely means that the reasons for which termination is made need not to be assigned or communicated to the appointee and the Court relied on the case of Liberty Oil Mills v. Union of India, AIR 1984 SC 1271, wherein the Court said that the expression "without assigning any reason" implies that the decision has to be communicated, but the reasons for decision have not to be stated, but the reason must, exist otherwise, the decision would be arbitrary. Here it becomes clear from the phrase in the judgment "but reasons for decision have not to be stated" that the word "stated" means stated in the order or decision.

In Union of India v. E. G. Nambudiri, AIR 1991 SC 1216, Court held ''where an administrative authority is required to act judicially; it is under an obligation to record reasons, but every administrative authority is not under the legal obligation to record the reason for decision, although it is desirable to record reason to avoid any suspicion, where a statute requires an authority, though acting administratively, to record the reasons, it is mandatory for the authority to pass speaking order and in the absence of the reason, the order would be rendered illegal. Right to reason is an undispensable part of the sound System of judicial review as under our Constitution the decision is subject to judicial review, if it affects the right of a citizen. It is, therefore, desirable that the reason should be stated. Here the word "stated" indicates stated in the decision and not otherwise.

In Management of M/s. Nenelty Bharat Engineering Co. Ltd. v. State of Bihar, (1990) 1 UJ (SC) 500 (paras 7-8), Court held that when once a decision is taken to transfer a pending case then the requirement of giving reasons becomes mandatory. In the case of Associated Electrical (Pvt) Ltd. v. Its Workmen, (1961) 2 Lab LJ 122 at p. 130 ; (AIR 1967 SC 284 at p. 285), Gajendragadkar, J. (as he then was) speaking for the Court observed that the requirement about the statement of reasons to be recorded must be complied with both in substance and in letter.

In the case of Hochtief Gammon v. State of Orissa, AIR 1975 SC 2226, the Court held as (at p. 2232, para 10) :--

"Needless to say that the courts in India which function under written constitution which confers fundamental rights on citizens have exercised far greater powers than those exercised by Court in England where there is no written constitution and there are no fundamental rights. Therefore, the decision of the Courts of England as regards powers of Courts "surveillance" as Lord Pearce calls it or control which the judiciary have over the executive as Lord Upjohn put it indicates at least the minimum limit to which the Courts in this country would be prepared to go in considering the, validity of order of the Government or. Its officer. In that sense the decision of the House of Lords and Padfield v. Minister of Agriculture, Fisheries and Food, 1968 AC 997, is a land mark in the history of the. exercise by Courts of their power of surveillance." and The executive have to reach their decision by taking into account relevant consideration they should not refuse to consider the relevant matter nor should take into account wholly irrelevant or extraneous consideration. They should not misdirect themselves on a point of law only such a decision will be lawful. The Courts have power to see that the executive acts lawfully. It is no answer to exercise of that power to say that the executive acted bona fide nor that, they have bestowed painstaking consideration they cannot avoid scrutiny by courts by failing to give reason. If they give reason and they are not apt reasons Court can direct them to reconsider the matter in the light of the relevant matter, though the propriety adequacy or satisfactory character of those reasons may not be open to judicial scrutiny even if the executive con siders it inexpedient to exercise their powers, they are stated their reasons and there should be material to show that they have considered all the relevant facts." '

22. Lord Denning, on duty to give reasons in Breen v. A. E. U., (1971) 2 QB 175, observed as "duty to give reason is a fundamental of good administration. He further mentioned that the Court, in absence of the reasons for decision by a Minister, may assume that there was no good reason and quash the decision. Lloyd in his famous treatise "Introduction to Jurisprudence" has described the giving of reasons as of the essence of a judicial decision. It is a part of rule of fairness. It is rooted in the maxim that justice should not only be done, but seem to be done. Article 51 of the European Convention of Human Rights requires the Court itself to give reasons for its decisions. It is implicit in the right to fair trial (see F. G. Jacobs, The European Convention on Human Rights).

In our country, the law in this field has made a march in the same direction. In fact, it has made far greater strides than that has been made in English law. In Travancore Rayons Ltd. v. Union of India, AIR 1971 SC 862, Shah, J. observed as follows (at p. 866) :--

"When judicial power is exercised by an authority normally performing executive or administrative functions the Supreme Court insists upon disclosure of reasons in support of the order on two grounds, one that the party aggrieved in a proceeding before the High Court or Supreme Court has the opportunity to demonstrate that the reasons which persuaded the authority to reject his case were erroneous, the other, that the obligation to record reasons operates as a deterrent against possible arbitrary action by the executive authority invested with the judicial power."

A great leap forward in this brench of law was witnessed in the Siemens Engineering and Manufacturing Co. of India Ltd. v. Union of India, AIR 1976 SC 1785, when Hon'ble BhagwatiJ. propounded the law thus (at p. 1789) :

"If the courts of law are to be replaced by administrative authorities and tribunals, with the projiferation of administrative law, it is essential that administrative authorities and tribunals should accord fair and proper hearing to the persons sought to be affected by their orders and give sufficiently dear and explicit reasons in support of the orders made by them".

He went on to say that "the rule requiring reasons to be given in support of an order is, like the principle of audi alteram partem, a basic principle of natural justice which/must inform every quasi-judicial process and this rule mupt be observed in its proper spirit and mere pretence of compliance with it would not satisfy the requirement of law."

Krishna Iyer, J. picked up the threads. He gave a farther thrust. In Organo Chemical Industries v. Union of India, AIR 1979. SC 1803. In his inimitable style, he spoke thus (at p. 1806, para 8) :

"This court has impressed the requirements of natural justice on such jurisdictions and one such desideratum is spelling out reasons for the order made, in other words, a speaking order. The inscrutable face of a sphinx is ordinarily incongruous with a judicial or quasi-judicial performance."

While examining the scope of the power of the Provident Fund Commissioner to impose damages under S. 14B of the Employees' Provident Fund and Miscellaneous Provi-

sions Act. He further observed :

"The constitutionality of the power, rested on the anvil of Articles 14 and 19, necessitates this prescription. Such a guarantee ensures rational action by the officer, because the reasons imply relevant reasons, not capricious ink arid the need for cogency rivets the officer mind to the partinent material on record. Moreover, once reasons are set down; the order readily exposes itself to the writ jurisdiction of the court Under Article 226 of the Constitution of India so that perversity, illiteracy, extraneous influence, mala fides and other blatant infirmities straight get caught and corrected."

This view was approved in Rama Varma v. State of Kerala, AIR 1979 SC 1918 and Bombay Oil Industries Pvt. Ltd. v. Union of India, AIR 1984 SC 160. As Flick has stated in his celebrated work 'Natural Justice', giving of reasons serves fourfold purpose :--

(a) it provides considerable assurance that the decision will be getter as a result of its being properly thought out.
(b) it will enable aperson who has a right to appeal to determine whether he has good grounds for an appeal and it will inform him of the case he will have to meet if does decide to appeal.
(c) It will make a tribunal more amenable , to the supervisory jurisdiction of the courts, it will further ensure that a tribunal acts within its powers.
(d) Reasoned opinions will encourage public confidence in the administrative process.

In our country, we may judge the plenitude of a power vis-a-vis, giving of reasons with reference to Articles 14, 19 and 21. Having thus laid out the canvas, we may examine the impugned order with reference to the far reaching consequences the exercise of power it may, in R. C. Cooper v. Union of India, AIR 1970 SC 564, the Supreme Court observed that the validity of an exercise of power may be judged in the context of its impact on exercise of other fundamental rights by a citizen.

23. The banning of an organisation has a muzzling effect on various fundamental rights of a citizen. It tends to cripple the freedom to form association, freedom to assemble pea-cheably freedom of speech and expression etc. The repercussions are pervasive and deep. Under the normal procedurre envisaged under the Act, an order banning an organisation comes into effect only when the Tribunal constituted under the Act examines it. The power to affect citizen fundamental rights providing for preventive measures or damages for wrong doings is quasi judicial in character even if exercised by executive echelons. The procedure is, thus quasi-judicial. Justice is parlicipatory. The order has to be a reasoned one. The aforesaid procedures inspires public confidence. It accords with the requirements of reasonableness and fairness. But an order passed by the Executive under the garb of "immediacy" under the proviso throws overboard the aforesaid judicial pro-cedure. Such execise of power, as already seen, is fraught with very serious and ominous consequences. It instantaneously imperils liberty of individuals, who are member of such organisations. It also endangers exercise of other fundamental rights as contained in Article 19 of the Constitution.

24. It is, therefore exiomatic that such an order has to spell the reasons on the face of it. Otherwise, the Courts will have to group in dark to find out the reasons. Such being the plenitude of power, a non-speaking order cannot at all be brooked.

Learned counsel for the Central Government made a vain attempt to draw a distinction between stating the reasons and record-ing the reasons. We are afraid the argument could find acceplibility. the obligation for giving reasons is cast in clear and explicit terms.

In our opinion, such a course is not permissible. Since reasons have to be stated. They have to appear on the face of the order. The Court will not launch a fishing and roving expedition to fathom reasons. Vivian Bose, J. in Commissioner of Police v. Gordhandas Bhanji, AIR 1952 SC 16 at para 18 observed as follows :

"Public orders publicly made, in exercise of a statutory authority cannot be construed in the light of explanations subsequently given by the officer making the order of what he meant, or fo what was in his mind, or what he intended to do. Public orders made by public authorities are meant to have public effect and are intended to affect the acting and conduct of those to whom they are addressed and must be construed objectively with reference to the language used in the order itself. Order are not like old wine becoming better as they grow older."

These observations were quoted with approval by Krishna Iyar, J. In Mohinder Singh Gill v. Chief Election Commissioner, AIR 1978 SC 851. In Smt. Sheela Wanti v. State Transport Authority U.P. (1981) 3 SCC 665, the Supreme Court observed.

"May be there is truth in the facts stated in the counter-affidavit but what is important is as to whether the statutory body when it actually re-classified the route had given thoughts to the three criteria mentioned in the rule subsequent affidavits incorporating materials in compliance with the statute cannot make use for the fatal omission at the inception when the classification was made."

25. So the position comes where there is no such statutory requirement by user of the words "reasons to be stated in writing" the file noting to contain the reasons otherwise the action would become arbitrary when the statute uses the words "reasons to belated in writing" then the reason must be contained in the notification or order, as the case may be, as the purpose is to communicate the reasons to the persons, who are adversely affected by such action. In this connection, learned counsel for the petitioner placed reliance on following passage from the case of Dwarika Das Marfatia & Sons v. Board of trustees, Bombay Port, AIR 1989 SC 1642 (Para 25) "every action of the executive authority must be subject to rule of law and must be informed by reasons."

26. The legislature acts by keeping in consideration the principle of law judicially propounded. The abuse of power is inevitable, if uncontrolled power is conferred. If the Government department is given a blank cheque, the day will certainly come when they will over draw. Thus the limitations on the exercise of power are put on the principle that the urridered, uncontrolled or unlimited power will put an end to rule of law. On the said principle the Parliament "did not give blank cheque to the Central Government to appropriate while exercising the power under Section 3 of the Act. The powers, which are given by Parliament to the public authority are given to them as it whereupon the trust that it is not for the personal benefit of the Ministers or official concerned, but for the benefit of the public that of course is assumed upon which the Parliament may grant such power at all, though the statute needs not to say so. Since it is general 'principle (like the principle of natural justice), which the Court can take for grant. It follows that every power conferred on the public authority is conferred upon the condition that it will be used only for good and sufficient reason in the public interest. If the reasons are irrelevant, un-designable or based upon the mistake of law or facts, then the power is being exercised out side the area within which legislature intended that it should be conferred and Our old friend the Doctorine of ultra vires is enough to establish the illegality.

27. In Ajanta Industries v. Central Board of Direct Taxes, New Delhi, AIR 1876 SC437 the argument was that since the reasons were communicated to the assessee in the notice for filing objection and it is, therefore, manifest that the reasons given in the show cause notice can be read as part of the impugned order, although there is no mention of any reason therein, as such, the Court did not accept the submission. Court also did not accept the submission that the reasons are recorded in the file, although these are not communicated to the assessee fully meet the requirement under Section 127(1) of the Income-tax Act and the Court held the requirement of reasons under Section 127(1) as mandatory direction under the law and non-communication thereof is saved by showing that the reasons exist in the file, although not communicated to the assessee. In the case of Pragdas Umar Vaishya v. Union of India, 1967 MP LJ 868 (SC) Court held that under Rule 55 of the Mineral Concession Rules, 1960, the Central Government in disposing of the review application must record its reasons and communicate these reasons to the parties affected thereby. It was further held that the reasons.could not be gathered from the notings of the Central Government. Recording and disclosing of the reasons is not a mere formality. When the law requires reasons to be recorded in a particular order affecting prejudicially the interest of any person, who can challenge the order in Court, it ceases to be a mere administrative order and the vice of violation of the princi-. pies of natural justice on account of omission to communicate the reasons is not expiated.

In the case of State of U.P. v. Lalai Singh, AIR 1977 SC 202 paras 8 and 10 Court held;

"When the section says that you must state the grounds it is no answer to say that they need not be stated because they are implied. You do not state a thing when you are expressively silent about it. To state is to declare or to set forth, especially in a precise, formal or authoritative manner to say (something) specially in an emphatic way; to assert (Random House Dictionary). The conclusion is inescapable that a formal authoritative setting forth of the grounds is statutory mandatory. If you laze and omit the law visits the order with voidness.
The wages of neglect is invalidity going by the text of the code. These considerations are magnified in importance when we regard the changeover from the Raj to the Republic and the higher value assigned to the great rights of the people. Where there is statutory duty to speak, silence is lethal sin for a good rea'son disclosed by the scheme of the faciculus of sections."

In (1984) 2 All ER 481, at page 486, (R. v. Secretary of State) the treaty of European Economic Community required reasons to be furnished for deportation. The reasons existed on the file, they were well known to the deportee and his advocate had conceded to it; yet the recommendation regarding deportee was struck down.

28. In the present case we are very much concerned with the interpretation of the words "for the reasons to be stated in writing" and whether the direction under the later part of the proviso to be coupled with the reasons in writing for making a direction. The word in the proviso "it may, for the reasons to be stated in writing, declare" arouse curiousity as to where the reasons to be stated in writing, it is not the mode but is requirement of the law and part of the procedure established by law. The words "it may, for reasons to be stated, declare" would have conveyed complete meaning, but for the use of additional word "writing" some meaning has to be given as.it is settled proposition of law that the legislature do not use superfluous words and in view of it the user of word "writing" cannot be ignored. It can convey meaning or can be interpreted to mean the reasons to be stated in writing for the direction. The dictionary meaning of the word "stated" itself is "express particular in writing". If the words "reasons in writing" were not there even then the proviso would not have made any difference as per the argument of the learned counsel for the Central Government. According to him, the reasons to be stated in the record of the Government and not in the order relating to the direction under the proviso. The dictionary may be taken help to find out the meaning of the words "record" and "state" or "record" or "stated". From Blacks Law Dictionary, where the word "record" (verb) to mean "commit to writing", "make an official note" and the word "state (verb)" means "to express the particulars in writing or in words, to set down or set forth in detail. In Random House Dictionary the word "state"means "to declare", "to set forth". These words "for the reasons to be stated", thus may mean "for the reasons to be declared". In Websters III New International Dictionary the word "stated" to mean "set down explicitly." Thus the word "for the reasons to be stated" may mean "for the reasons set down explicity" and the words "for the reasons to be stated in writing" may mean "for the reasons to be set down explicitly in writing."Thus the word "writing" has to be interpreted to mean" "writing in the order issuing direction to the notification to have effect". The word "for" used in the Phrase "for reasons to be stated in writing" also need to be interpreted. It is a conjunction -and shows effect of an (sic) the effect is reasons to be stated. Stated means uttered a fact, opinion or principle. The Central Government is not a sentient being and it can only act by writing i.e. by written order, written direction of notification and there can be no such thing as oral direction.

29. The Hindi translation of the Act was also published under the authority of the President, which is deemed to be authori tative text thereof in Hindi under clause (a) of sub-section (1) of Section 5 of the Official Languages Act, 1963 (Act No. XIX of 1963), the Hindi text of the proviso is as extratted below :--

^^ijUrq ;fn dsfUnz; ljdkj dh ;g jk gka fd ,slh ifjfLFkfr;ksa fo/keku gS ftlesa ml ljdkj ds fy, fdlh laxe dks rkRdkfyd izHkko fof/k fo:) ?kksf"kr djuk vko';d gks tkrk gS rks og ,sls dj.kks ls ftUgs fyf[kr :i esa dfFkr fd;k tk;sxk] funs'k ns ldsxh fd vf/klwpuk fdlh ,sls vkns'k ds v/;k/khu jgrs gq, tks /kkjk 4 ds v/khu fd;k tk,s] 'kkldh; jkti= esa mlds izdk'ku dh rkjh[k ls izHkkoh gksxh**  Both Hindi and English version of the proviso are the authorised version. The word in Hindi version also makes the above interpretation beyond air 'doubts that the word "it" qualified the word "direcf'and also the phrase "for the reasons stated to be in writing, direct" of which Hindi equivalent is    rks og ,sls dkj.kksa ls ftUgs fyf[kr :i ls fd;k tk;sxk funsZ'k gS A clearly means the reasons to be stated in writing in the direction.

30. We are, thus, clearly of the opinion that under later part of the proviso, the, sine qua non condition is that the reasons must find place in the order directing the notifica-tion under sub-section (1) to have effect, which are to be published in the official Gazette and any storage of reasons in the Government record would not satisfy the mandatory requirement under the proviso.

We find the later part of the impeached Notification fails to. satisfy the mandatory requirement of law and held it to be bad.

31. In the light of what have been observed heretofore, we hereby suspend the operation of the later part of the impeached notification No.S.O. 901(E) dated JO-12-1992 (Published in the Gazette of India (Extraordinary)) of the same date, which is severable and contains the direction under the proviso to sub-section (3) of Section 3 of the Unlawful Activities (Prevention) Act, 1967 directing the Notification declaring the RSS as an unlawful association under sub-section (1) to have effect from the date of its publication in the Gazette till the time the declaration under sub-section (1) is confirmed by the Unlawful Activities (Prevention) Tribunal by order, and is duly published in the Official Gazette.

As a consequence of this order the Rash-triya Swayam Sewak Sangh is not an unlawful association, till declaration made under sub-clause (1) by the Central Government is not confirmed by "Unlawful Activities (Prevention) Tribunal" constituted under Section 5 of the Act.

32. Order accordingly.