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 20, Cited by 0]

Law Commission Report

Speech Of Hon’Ble Chairperson, 22Nd Law Commission Of India, On The Occasion Of ...

                                                                   Page 1 of 23


                  Lecture by Justice RituRaj Awasthi,
               Chairperson, 22nd Law Commission of India


           ''The Idea of Justice after 75 years of Independence"

The preamble of our Constitution begins with the words -


We, the people of India, having solemnly resolved to constitute
India into a sovereign socialist secular democratic republic and
to secure to all its citizens:
JUSTICE, social, economic and political..........


So the very opening lines in the Preamble of our great
Constitution lay down one of the most significant purposes of
our Constitution, JUSTICE.


A very good evening to all the esteemed guests.
Mr. Guru Krishna Kumar, Senior Advocate, Guest of Honour in
today's function.


Today we discuss a very interesting topic- The Idea of Justice
after 75 years of Independence.
All of us often wonder, what is Justice? What is this wonderful
notion? And what is the concept of justice in today's time?
                                                            Page 2 of 23


The concept of justice is as old as civilization and society. It is
deeply ingrained in the roots of our Indian Civilization. The
word 'Justice' finds its roots in the Latin term 'JUSTITIA'
which signifies righteousness or equity. It is also derived from
the French word 'JOSTISE' which means uprightness, equity,
vindication of right, administration of law.


The idea of justice is most frequently linked to the underlying
presumption that justice is synonymous with the idea of equal
rights and opportunities and to get fair treatment. Justice is the
quality that ensures that each person receives their rightful
compensation in opposed to any violation or harm. Justice
means to give each and every person what they deserve. Justice
means the standard of rightfulness, by standard of rightfulness
one means to say that the minimum threshold should be
applicable of what will amount to right or wrong. 'Justice can
also be understood as the correct application of law, as opposed
to arbitrariness'.


A society cannot exist without the presence of justice which is
one of the most important pillars of any nation. Justice can be
                                                            Page 3 of 23


attained in the society only by correct interpretation and
implementation of Laws.


The perception of the concept of justice may change over time
in every society. This can lead to differences in social and
physical systems. My aim today is to focus on philosophical
and social interpretation of justice in India and the changes in
the definition of justice that have taken place in this society
during different periods of time and what Justice means in
today's date.


The idea of justice is so ancient that everything has been said
about it and at the same time, it is so modern that it constitutes
an ever-changing context of contemporary society. From this
perspective, we may say that justice has a traditional meaning
and has also acquired a more technical and complex meaning in
modern times. Traditionally, justice was seen as a moral virtue
of character as well as an important and desirable attribute that
a political society requires. For Plato, justice is "giving to each
person his due". Justice in this sense involves the fair, equal,
moral and impartial treatment of all. In a simple sense therefore,
                                                             Page 4 of 23


justice traditionally means ensuring that fair results are
produced and each person duly receives what he is entitled to.


When we look at the Modern view of justice in the context of a
legal system, natural justice is built into the legal rules and their
observance becomes compulsory in the realization of justice.
Justice dispensed in accordance with such legal rules is legal
justice. The Law determines what a person is entitled to and
also lays down the circumstances in which he can stake his
claim to such entitlement. A person so entitled or having a
claim is said to be a right -holder. Another, who has a
corresponding duty to recognize and respect the right of its
holder, is referred to as the duty bearer. Where the law confers
rights, justice is achieved when rights are enforced in
accordance with the law. Where the right of another is not
respected, it amounts to the violation of the right of the former.
In case of a violation of his right, the right -holder would be
caused an injustice. This means that for justice to be realized,
the right -holder would require a remedy and this remedy is
provided by the courts. Hence the existence of a remedy is
crucial to the enjoyment of a right conferred by the law as
without a remedy the enjoyment of the right becomes
                                                              Page 5 of 23


meaningless. According to the modern view, justice is about
translating the right into action.


Thus, we can say that the idea that justice as a moral obligation
or a religious mandate in the ancient times got secularized with
the passage of time in the modern period thereby emphasising
the importance of access to justice in today's date.


When we talk about the Concept of Justice in India, we need to
focus on two things.       One is the traditional Indian (or the
Hindu) view of Justice and second is the concept of Justice
enshrined in the constitution. The concept of justice has also
been incorporated into the spiritualist philosophy of Indian
thought. To the best of my knowledge there is no single treatise
on the subject of justice per se in traditional Indian literature;
however, ideas related, directly or indirectly, to justice can be
gleaned from the Indian scriptures and other philosophical and
spiritual    literature   depicting    Indian     thought.        The
Dharmashastras, include some forms of justice under the rubric
& "vyahar". The ancient concept finds justice as a recurring
theme in aphorisms, codes in various texts, anecdotes and
dialogues. One important feature of the traditional Indian idea
                                                            Page 6 of 23


of justice that stands out is the predominance of religious code
over legal code i.e., if there is a conflict between two legal
codes, equity should supersede law which means that fairness
and equity is given more importance over legality.


To understand the idea of justice in today's date, it is important
to understand the concept of justice is enshrined in the preamble
of Indian Constitution. The framers of Indian constitution were
aware about the need of establishing justice in a country
therefore they made sure that it is included in Indian
constitution. Article 14, 15, 16 and 17 of the Indian constitution
also reflect the idea of justice enshrined in the preamble of the
constitution. All these articles are incorporated under part III of
the constitution which gives fundamental rights to every citizen.
Provisions relating to 'Equal Justice and Free Legal Aid' are
enshrined under article 39A of the Indian constitution. Which
give every citizen right to get free legal help from officers of the
court. No one can be denied access to free legal aid. It is the
duty of the State to secure that working of the legal system is
based on justice, it should provide equal opportunity, and also,
provide free legal aid, to ensure that any opportunity for
                                                           Page 7 of 23


securing justice is not denied to any citizen due to his economic
or other disabilities.


One of the important concepts of justice as enshrined in the
constitution is the concept of Distributive justice. Distributive
justice means fair distribution of resources among those who
are in need of it. This has been described in Article 38 and 39 of
Indian Constitution. Natural justice, economic justice, political
justice, social justice, and legal justice are a few examples of
the many diverse types of justice. Indian Constitution defines 3
types of justice:-
Social Justice
Economic Justice
Political justice
Social Justice
Social justice as a concept arose during industrial revolution of
19th century. Different definitions of social justice is provided
by different institutions, for few it is fair and comprehensive
distribution of goods among people for economic growth and
for few its equality of status among individuals.
                                                            Page 8 of 23


Social justice means greater good for larger number of people
and un-equals should be treated equally. The apex court in
the Kesavananda Bharati case held that social justice is part of
Basic structure of the Indian Constitution.


Social justice means that equal social opportunities are
available to every person for personal development of every
person without any discrimination based on race, sex or caste.


No person should be deprived of social conditions necessary for
development due to these differences. The concept of social
justice is based on the practice of social equality. Social justice
can only be enforced in a society where exploitation of man by
a man is not present.


In the Case of S.R Bommai v. Union of India, the apex court
held that social justice and judicial review are two basic
features of the Indian constitution.


Economic Justice
                                                            Page 9 of 23


Economic justice is somehow part of social justice itself; the
Indian constitution visualizes socio-economic justice as
incorporated under Directive principles of state policy.


Economic justice means providing economic opportunity,
economic equality and removing economic disabilities. It is
always implemented under the umbrella of Social Justice.


Economic justice means there should be economic equality
among everyone in the society. There should not exist any
inequality among individuals based on their economic status.
No one should be deprived of any opportunity due to his/her
economic status.


Economic status of any person should not be responsible for the
lack of opportunities provided to him. Economic justice means
eradication of poverty by adding on to national wealth and
resources and distributing this wealth equally among everyone
who contributes in its production.


Political Justice
                                                              Page 10 of 23


Political   Justice   means    a      system   free   from   political
arbitrariness. There should be political fairness in the working
of the government. Political status of any person should not
give him any advantage. In Raghunathrao Ganpatrao v. Union
of India, the Court attempted to provide a meaning to the term
political justice and observed thus: "96. Political justice relates
to the principle of rights of the people, i.e., right to universal
suffrage, right to democratic form of Government and right to
participation in political affairs"


In Canara Bank v. V.K. Awasthy, the Court highlighted the
fundamental premise of natural justice and observed thus: "9.
The expressions "natural justice" and "legal justice" do not
present a water-tight classification. It is the substance of justice
which is to be secured by both, and whenever legal justice fails
to achieve this solemn purpose, natural justice is called in aid of
legal justice. Natural justice relieves legal justice from
unnecessary technicality, grammatical pedantry or logical
prevarication. It supplies the omissions of a formulated law."


Reference could also be had to State Bank of Patiala & Ors. v.
S.K. Sharma wherein the Court had noted thus: "32. Justice
                                                           Page 11 of 23


means justice between both the parties. The interests of justice
equally demand that the guilty should be punished and that
technicalities and irregularities which do not occasion failure of
justice are not allowed to defeat the ends of justice. Principles
of natural justice are but the means to achieve the ends of
justice. They cannot be perverted to achieve the very opposite
end. That would be a counter-productive exercise."


All these types of justice are closely related to each other. One
can't be obtained unless and until the other two are present.
Social justice can be obtained only when economic and political
justice is present. Indian Constitution under part III enforces all
three types of justice by making provisions relating to equality
under article 14 and 15. Also in 2019, 103rd constitutional
amendment was enacted to ensure economic justice for
everyone. The jurisprudence behind this amendment was
implementation of economic justice.


The Role of Judiciary becomes all the more important in our
constitution as judiciary is the protector of civil rights and it
acts as a custodian of fundamental rights. It plays an important
                                                          Page 12 of 23


role in enforcement of all three types of justice given under the
Indian constitution.


Judiciary has played an important role in the establishment of
justice in the country and to make the concept of justice given
in preamble a reality. The approach of judiciary has been
progressive in this regard and it has shown through its decisions
that justice is an essential ingredient of a developed and law-
abiding society. In cases like Maneka Gandhi v. UOI (right of
liberty) the court has enforced the concept of social justice time
and again.


The role of judiciary has also changed over the years and the
courts have taken a more active role in realization of justice
through judicial activism. In recent years, courts have risen in
power across the world, and the Indian Supreme Court has
rightly been pointed to as an example of this global trend. In
many ways the Indian Court has become a court of good
governance that sits in judgment over the rest of the Indian
government. The Court has been able to expand its mandate as
a result of the shortcomings (real, perceived, or feared) of
India's representative institutions. The Indian Supreme Court's
                                                            Page 13 of 23


institutional structure has also aided its rise and it helps explain
why the Indian Courts have gained more influence than most
other judiciaries in the world. The Indian Supreme Court has
been called the most powerful court in the world for its wide
jurisdiction, its expansive understanding of its own powers and
the billion plus people under its authority.


The Doctrine of Basic Structure was propounded by the Indian
Judiciary on 24th April 1973 in Keshavananda Bharati case to
put a limitation on the amending powers of the Parliament so
that the 'basic structure of the basic law of the land' cannot be
amended in exercise of its 'constituent power' under the
Constitution. What constitutes basic structure although not
explicitly defined, most of its constituents can be derived from
various Supreme Court judgements over the years like
supremacy of the Constitution of India, Rule of law, judicial
review, federalism, secularism, Fundamental rights, Article 32,
balance between Fundamental Rights and Directive Principles
of State Policy etc. The basic structure of our constitution is not
static but dynamic and continuously evolving.
                                                           Page 14 of 23


Judicial activism is seen as a success in liberalising access to
justice and giving relief to disadvantaged groups because of the
efforts of Justice VR Krishna Ayer and Justice PN Bhagwati. It
is an effective tool for upholding the citizens' rights and
implementing the constitutional principles when the executive
and legislative fail to do so. The shift from locus standi to
Public Interest Litigation has made the Indian Judicial process
more participatory and democratic. Judicial activism therefore
counters the opinion that the judiciary is a mere spectator.


The Higher Courts of the country innovatively interpreted the
Constitution in a manner as to give effective rights to the
citizens which are important in day-to-day life. The framers of
constitution wished to empower citizens with certain rights
which are levied as fundamental rights and they cannot be taken
away by the government. In the years that followed, the
judiciary, on its part innovatively interpreted the constitution
and gave to us various rights like right to information, right to
education, right to free legal aid, to include right to live with
dignity in right to life.
                                                            Page 15 of 23


But we must also understand that Judicial activism challenges
the concept of separation of power of the three arms of the state.
Many times, in the name of judicial activism, judiciary
interferes in the administrative domain and ventures into
judicial adventurism or overreach. This is when judicial
restraint comes into picture. If judges are to freely decide and
make laws of their choices, it would not only go against the
principles of separation of powers but it would also result in
chaos and uncertainty in the laws.


The five rights that shaped India to my understanding are -
  1.

Substantive equality - India is no stranger to discrimination on the basis of sex. At one point, Air Indian air hostesses were compulsorily retired at 35 years of age or on getting married or pregnant. The Supreme Court in the case of Air India vs. Nargesh Meerza, AIR 1981 SC 1829 ruled that this represented official arbitrariness and hostile prejudice.

Similarly, the criteria for promotion of women where thy are benchmarked with men shall be same otherwise it is indirectly discriminatory and against substantive equality.

Page 16 of 23

Another such example is the decision of the Supreme Court in the case of eligibility of women officers in short service commission in army for permanent commission. The persistence of the Supreme Court in this case, persuaded the Armed Forces to change their mindset and support equal status for women officers.

The second fundamental right shaped by the Higher Courts is the-

2. Right to creative expression - The Courts in India have developed the law and held that Article 19(1) (a) of the Constitution of India which states that, "all citizens shall have the right to freedom of speech and expression", includes the right to creative expression. The philosophy behind this Article lies in the Preamble of the Constitution, where a solemn resolve is made to secure to all its citizen, liberty of thought and expression. The Supreme Court has recently said that when the ability to portray art in any form is subject to extra constitutional authority, there is a grave danger that fundamental human freedoms will be imperilled by a cloud of opacity and arbitrary state Page 17 of 23 behaviour. A declaration attributed to Voltaire: "I despise what you say but will defend to the death your right to say it" encapsulates the essence of the protection of free speech. I may quote from the landmark judgment by Justice Dr DY Chandrachud, in the case of Indibility Creative Pvt Ltd versus Govt of West Bengal "The true purpose of art, as manifest in its myriad forms, is to question and provoke. Art in an elemental sense reflects a human urge to question the assumptions on which societal values may be founded. In questioning prevailing social values and popular cultures, every art form seeks to espouse a vision. Underlying the vision of the artist is a desire to find a new meaning for existence. The artist, in an effort to do so, is entitled to the fullest liberty and freedom to critique and criticise. Satire and irony are willing allies of the quest to entertain while at the same time to lead to self-reflection."

Third, is the -

3. Right to practice ones' religion - The Right to freedom of religion is well described in the Articles 25, 26, 27 and 28 of Indian constitution. Religion is a matter of belief or Page 18 of 23 faith. The constitution of India recognizes the fact, how important religion is in the life of people of India and hence, provides for the right to freedom of religion under Articles 25 to Article 28. The Constitution of India envisages a secular model and provides that every person has the right and freedom to choose and practice his or her religion. In a number of cases, the Apex Court has held that secularism is the basic structure of the Constitution, the most important being the Kesavananda Bharati case.

Article 25 of the Constitution guarantees the "freedom of conscience and the right freely to profess, practise and propagate religion". However, this right isn't absolute and is subject to public order, morality, health, and other fundamental rights. While Article 25 itself does not read any other condition into the protection of this right, courts, over the years, have ruled that the right would protect only "essential religious practices" and not all religious practices. So, this test developed over the years by the Constitutional Courts decides which religious practices are protected under the Constitution.

Page 19 of 23

Similarly, another essential right developed by the Apex Court is the-

4. Right to privacy - which is now a fundamental right that does not need to be separately articulated but can be derived from Articles 14, 19 and 21 of the Constitution of India. It is a natural right that subsists as an integral part to the right to life and liberty. It is a fundamental and inalienable right and attaches to the person covering all information about that person and the choices that he/ she makes. It protects an individual from the scrutiny of the State in their home, of their movements and over their reproductive choices, choice of partners, food habits, etc. Therefore, any action by the State that results in an infringement of the right to privacy is subject to judicial review. A nine-judge bench of the Supreme Court in the case of Puttuswamy v. Union of India declared the right to privacy as a fundamental right protected under Part III of the Constitution of India. In declaring that this right stems from the fundamental right to life and liberty, the Court's decision has far-reaching consequences. While primarily focused on the individual's right against the State for violations of their privacy, this landmark judgement has Page 20 of 23 repercussions across both State and non-State actors and lays down the foundation for the enactment of a comprehensive law on privacy. This decision has connected our privacy jurisprudence over the years with our international commitments and established our conformity with comparative laws around the world. The Supreme Court has also recognized sexual integrity as an aspect of privacy and consensual sexual intercourse between two adults of the same was decriminalized.

And lastly and perhaps one of the most important is the-

5. Right to enforce fundamental rights - Our Constitution has also put in place a legal mechanism through which a person can enforce his fundamental rights where there is an existing or threatened infringement to the exercise of such rights. The law also stipulates the constitutional remedies that can be sought and given to an aggrieved applicant. The Supreme Court under article 32 and the High Courts under Article 226 of the Constitution have the power to issue suitable writs for the enforcement of a citizen's fundamental right. The fundamental rights created Page 21 of 23 under the Indian constitution are necessary for a democratic society and articles 32 and 226 are very vital provisions, as they give citizens the remedy for enforcement of the fundamental rightsmedium through which they can enforce their fundamental rights and seek appropriate remedies.

Thus, the Idea of Justice is intricately interlinked with our Constitution. Just like our ever evolving and dynamic Constitution, the Idea of Justice is also forever evolving. Rather, it is our evolving Idea of Justice that drives the evolution of our constitution. We can see examples of this in the landmark changes made in our laws in the recent times like decisions of the Supreme Court on Right to Privacy, Section 377 of IPC, Coparcenary rights of Daughter under Hindu Succession, Triple Talaq, access to internet as fundamental right, and many more.

Thus, we can see that the Idea of Justice has forever been evolving since the adoption of our Constitution. The most general way to understand the Idea of Justice can be to say that Page 22 of 23 Justice is the enforcement of the fundamental principles and values enshrined in our Constitution, Justice is when a person's fundamental rights are protects, Justice is when the State Machinery functions in accordance with the Constitutional principles and ethos, Justice is when the Constitutional Courts uphold the Constitutional Values. One might also say that to test whether justice has been done or not, one can simply see whether the act conforms to our Constitution, its fundamental principles and values. Justice is not mere literal interpretation of the provisions of the constitution in black and white, but it is to understand the aims and objective of the particular provision and the principles outlined in our constitution by our constitution framers.

Our judicial system is the enforcer and protector of Justice. In this 76th year of Independence, with the society evolving at its most rapid pace, we have to focus towards the goal of a welfare state. The Directive Principles of State Policy contained in part 4 of the constitution set out the aims and objectives to be taken by the state. The idea of welfare state and constitution can only be achieved if the state endeavours to implement them with a high sense of moral duty. We should strive to promote the Page 23 of 23 Welfare of the people by securing and protecting a social order in which justice social, economic and political shall inform all the Institutions of National life. In the celebrated case of Kesvananda Bharati vs State of Kerala the Supreme Court has said that fundamental rights and directives principles aim at the same goal of bringing about a social Revolution and establishment of a welfare state and they can be interpreted and applied together and that they are supplementary and complementary to each other.

With these thoughts, I conclude my views on our topic for today. I congratulate all the organizers on this successful event and also thank them for inviting me to my very favourite city Bangalore and to share my thoughts with you all.

Thank you. Jai Hind.