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 2, Cited by 12]

Supreme Court of India

Colonel His Highness Sawai Tej Singhji, ... vs The Union Of India & Anr on 6 October, 1978

Equivalent citations: 1979 AIR 126, 1979 SCR (2) 62, AIR 1979 SUPREME COURT 126, (1979) 2 SCR 62 (SC), 1979 2 SCR 62, 1978 WLN(UC) 423, 1979 (1) SCC 512

Author: A.D. Koshal

Bench: A.D. Koshal, Y.V. Chandrachud, Ranjit Singh Sarkaria, N.L. Untwalia, A.P. Sen

           PETITIONER:
COLONEL HIS HIGHNESS SAWAI TEJ SINGHJI, MAHARAJA OF ALWAR

	Vs.

RESPONDENT:
THE UNION OF INDIA & ANR.

DATE OF JUDGMENT06/10/1978

BENCH:
KOSHAL, A.D.
BENCH:
KOSHAL, A.D.
CHANDRACHUD, Y.V. ((CJ)
SARKARIA, RANJIT SINGH
UNTWALIA, N.L.
SEN, A.P. (J)

CITATION:
 1979 AIR  126		  1979 SCR  (2)	 62
 1979 SCC  (1) 512


ACT:
     Constitution of  India 1950-Art. 363-Covenants agreeing
to merger of princely states-Provision in Covenants that any
dispute relating  to any  item of property of Ruler or state
property to  be	 referred  for	decision  to  a	 nominee  of
Government of  India and  such decision	 shall be  final and
binding on  all concerned-Communication of the Government of
lndia to  the effect that the settlement of the inventory of
properties was	an integral  part of an overall agreement in
respect of  all outstanding  matters of dispute-Whether Such
'decision' an  agreement and could be enforced by The Ruler-
Bar to jurisdiction of Civil Courts under Art. 363.



HEADNOTE:
     The appellant  who was  the Ruler	of a  princely state
entered into  a covenant  agreeing to merge his state into a
union  called  the  United  States  of	Matsya.	 The  Matsya
Covenant, by Art. Xl Cl. (2) provided that the ruler of each
state shall  furnish to	 the Raj Pramukh an inventory of all
the inn	 movable properties,  securities and  cash  balances
held by him as private property and cl. (3) provided that if
any dispute arose as to whether any item of property was the
private property of the ruler or the state property it shall
be referred  to such  person as	 the Government of India may
nominate in  the decision  of that person shall be final and
binding on all parties. The appellant furnished an inventory
of all	properties claimed  to	be  his	 private  "property.
Sometime later	the rulers  of	the  constituent  States  of
Matsya entered	into a	Covenant with  the Rajpramukh of the
United State  of Rajasthan  for merger	of their States into
the State of Rajasthan in abrogation of the Matsya Covenant.
The Rajasthan Covenant by Art. XII, Cl. (2) provided for the
settlement of  any dispute  as to  whether the	property was
private property  or state  property by	 reference  to	such
person	as   the  Government   of  India   may	nominate  in
consultation with  the Rajpramukh  and that  the decision of
such person shall be final and binding on the parties.
     The Ministry  of States,  Government of  India wrote on
14th September, 1949 to the appellant that the settlement of
the inventory  was an  integral part of an overall agreement
in respect of all outstanding matters of dispute and did not
stand by itself. After correspondence with the Government of
India  the   appellant	received   a  written  communication
intimating the	decision  of  the  Government  of  India  in
respect of 25 items of the property.
     The appellant claimed that four buildings which were in
occupation of  the State Government had been declared as his
private properties  in the  inventory appended to the letter
of the Government of India and that the State Govern-
63
ment should  pay rent  to him in respect of those buildings.
This claim of the appellant having been rejected, he filed a
suit in	 the district  court  for  a  declaration  that	 the
properties  were   his	private	  properties  and  that	 the
respondents should be ordered to pay rent to him.
     The suit  was transferred	by the High Court to itself,
The High  Court	 dismissed  the	 suit  on  the	ground	that
adjudication of	 the dispute  was barred  by Art. 363 of the
Constitution.
     In appeal	to this	 Court it  was	contended  that	 the
letter of  14th September, 1949 was the result of a decision
arrived at  in pursuance  of cl.  (3) of  Art. XI  of Matsya
Covenant and  cl. (2)  of Art. XII of the Rajasthan Covenant
and must  be construed	as a  decision of  the Government of
India.
     Dismissing the appeal,
^
     HELD: 1.  The decision  sought to	be  enforced  is  an
agreement hit  by Art.	363 of the Constitution and the High
Court was right in dismissing the suit. [74H]
     2. The  so-called decision was nothing but an agreement
between the  Government of  India  and	the  appellant.	 The
letter clearly	stated that  the inventory  furnished by the
plaintiff was  discussed with  him at  New Delhi  and that a
copy of	 the final  inventory  of  the	appellant's  private
properties, which  had the  approval of	 the  Government  of
India in the Ministry of States, Was forwarded to him. Under
clause (3) Art. XI of the Matsya Covenant as also clause (2)
of Art.	 XII of	 the Rajasthan	Covenant, no approval of the
Ministry
of States  was	called	for.  What  each  of  these  clauses
provided was  that if  any dispute  arose as  to whether any
item of	 property was  the private  property  of  the  ruler
concerned or  of his  erstwhile state, it was to be referred
to such	 a person as the Government of India might nominate,
and the	 decision of that person was to be final and binding
on all	parties concerned.  Neither the	 Government of India
nominated a  person to	whom the dispute was to be referred;
nor did	 any such  person give	a decision on the point. The
contents of the letter, are not at all relatable to those of
either of  the two  clauses. On the other hand, they clearly
indicate  that	the  so-called	"decisions"  of	 the  States
Ministry contained  in the  inventory appended to the letter
formed really the record of the agreement arrived at between
the Ministry  of States	 and the  plaintiff as	a result  of
negotiations. [71D-H]
     3.	 Paragraph   three  of	 the  letter  talks  of	 the
"settlement of	the inventory'. which was tc. be an integral
part of	 an "overall agreement in respect of all outstanding
matters of dispute" and was not to stand by itself. What the
said was that all the disputes regarding the property of the
Ruler were  to be  settled by  an overall agreement that the
contents of  the inventory  appended to	 the  letter  merely
recorded  the  settlement  between  the	 appellant  and	 the
Ministry and  that  even  those	 contents  were	 not  to  be
regarded as  final settlement  of  the	matters	 dealt	with
therein unless	they formed  part of  an agreement embracing
all items of property. [72B-C]
     4. In  the instant	 case instead of having the disputes
referred for  decision to  a person nominated by the parties
they decided  to adopt	the method  of mutual  agreement  to
settle those disputes. Such mutual agreement could not
64
be regarded  as a  decision by	a person  nominated  by	 the
Government of  India either  under clause  (3)	of  Art.  of
Matsya Covenant	 or clause  (2) of  Art.  Xll  of  Rajasthan
Covenant. It must be deemed to be nothing more nor less than
an agreement  simpliciter even	though it  was labelled as a
decision of the States Ministry. [72H-73B]
     5.	 Article   363	of   the   Constitution	  bars	 the
jurisdiction of all courts in any dispute arising out of any
agreement which	 was entered  into or  executed	 before	 the
commencement of	 the Constitution  by any Ruler of an Indian
Sate to	 which	the  Government	 of  India  was	 party.	 The
operation of  the Article  is not  limited to  any  "parent"
Covenant and  every agreement  whether it was primary or one
entered into  in pursuance  of the provisions of a preceding
agreement would	 fall within  the ambit	 of the Article. The
fact that  the agreement  contained in	the letter dated the
14th September,	 1949 had  resulted from  action taken under
the provisions	of the	Rajasthan Covenant,  is no answer to
the plea  raised on  behalf of the respondents that Art. 363
of the	Constitution is	 a bar to the maintainability of the
two suits,  although that  agreement did  not flow  directly
from the Rajasthan Covenant but was entered into by ignoring
and departing  from the provisions of clause (2) of Art. XII
thereof. [73D-E]



JUDGMENT:

CIVIL APPELLATE JURISDICTION: Civil Appeal No 12 of 1965.

From the Judgment and Decree dated 29-4-1965 of the Rajasthan High Court in D. B. Civil Misc. Case No. 67 of 1965.

B. D. Sharma for the Appellant.

S. N. Kacker, Sol. Genl., U. R. Lalit and Girish Chandra for Respondent No. l.

S. M. Jain for Respondent No. 2

The Judgment of the Court was delivered by KOSHAL, J. The facts forming the background to this appeal by certificate granted by the High Court of Rajasthan against its judgment dated the 29th April 1968, in so far as they are undisputed, may be stated in some detail. On the 28th February 1948, the Rulers of the erstwhile States of Alwar, Bharatpur, Dholpur and Karauli entered into a Covenant (hereinafter referred to as the Matsya Covenant) agreeing to merge their States into one State known as the United State of Matsya which was to come into being on the 1st of April 1948 with the Ruler of Dholpur as its Raj Pramukh. Article VI of the Covenant provided that the Ruler of each Covenanting State shall, as soon as may be practicable and in any event not later than the 15th March, 1948, make over the administration of his State to the Raj Pramukh and that thereupon all rights, authority and jurisdiction belonging to such Ruler which appertained or were incidental to the Government of his State. shall vest in the United State of Matsya.

65

Article Xl of the Covenant provided for the private properties of the Ruler and ran thus:

"1. The Ruler of each Convenanting State shall be entitled to the full ownership, use and enjoyment of all private, properties (as distinct from State properties) belonging to him on the date of his making over the administration of that State to the Raj Pramukh.
"2. He shall furnish to the Raj Pramukh before the 1st May, 1948, an inventory of all the immovable properties, securities and cash balances held by him .16 such private property.
"3. If any dispute arises as to whether any item of property is the private property of the Ruler or State property it shall be referred to such person as the Government of India may nominate and the decision of that person shall be final and binding on all parties concerned."

The United State of Matsya came into being as stipulated in the Matsya Covenant on the 1st of April 1948 and during the same month the Ruler of Alwar, who is the appellant before us, furnished to the Raj Pramukh an inventory of all the immovable properties, securities and cash balances held and claimed by him as his private properties.

On the 11th of April 1948, the Rulers of ten States, namely, Banswara, Bundi, Dungarpur, Jhalawar, Kishengarh, Kotah, Mewar, Partabgarh, Shahpura and Tonk entered into a Covenant agreeing to merge them into one State named the United State of Rajasthan. That Covenant was superseded by another dated the 10th of March 1949 (hereinafter called the Rajasthan Covenant) through which the United State of Rajasthan was to consist of the said ten States as also of four others, namely, Bikaner, Jaipur, Jaisalmer , and Jodhpur, with the Ruler of Jaipur as the Raj Pramukh. Clause

(c) of Article I of the Rajasthan Covenant defined the expression "new Covenanting State" to mean any of the said four States. Article II of the Covenant last mentioned provided that the United State of Rajasthan would include any other State, the Ruler of which entered into an agreement with the Raj Pramukh, with the approval of the Government of India? to the integration of that State with the United State of Rajasthan Article XII of the Rajasthan Covenant provided:

"(1) The Ruler of each Covenanting State shall be entitled to the full ownership, use and enjoyment of all private properties (as distinct from State properties), belonging to 66 him on the date of his making over the administration of that State to the Raj Pramukh of the former Rajasthan state or as the case may be, to the Raj Pramukh of the United State under this Covenant.
" (2) If any dispute arises as to whether any item of property is the private property of the Ruler of a Covenanting State other than a new Covenanting State, or is State pro perty, it shall be referred to such person as the Government of India may nominate in consultation with the Raj Pramukh, and the decision of that person shall be final and binding on all parties concerned:
"Provided that no such dispute shall be so referable after the first day of May, 1949. "(3) The private properties of the Ruler of each new Covenanting State shall be as agreed to between the Government of India in the States Ministry and the Ruler concerned, and the settlement of properties thus made shall be final."

On the 1st of May 1949, the Rulers of the States of Alwar, Bharatpur, Dholpur and Karauli which were the constituent States of the United State of Matsya, entered into an agreement (hereinafter called the Amending Agreement) with the Raj Pramukh of the United State of Rajasthan merging with four States into it with effect from the 15th of May 1949 in abrogation of the Matsya Covenant. While subscribing to the Amending Agreement the Ruler of Dholpur acted not only in his capacity as such but also as the Raj Pramukh of the United State of Matsya. Article IV of that Agreement effected amendments in the Rajasthan Covenant so as to make it applicable to the said four States with effect from the date last mentioned. No charge, however, was made in the provisions of clause (c) of Article I of Article XII of the Rajasthan Covenant.

On the 14th of September 1949, Mr. V. P. Menon of the Ministry of States, Government of India, wrote the following letter to the Ruler of Alwar:

"My dear Maharaja Sahib, "Your Highness will recall that the inventory of immovable properties, securities and cash balances furnished by Your Highness in accordance with Article,- XI of the Covenant for the formation of the United State of Matsya was discussed with Your Highness at New Delhi on the 9th and 10th April, 1949. I now forward for Your Highness's information a 67 copy of the final inventory of Your Highness's private properties. It has the approval of the Government of India in the Ministry of States.
"2. The following claims of Your Highness and the counter-claims of the former Matsya Government are still under consideration and the decision will be communicated to Your Highness as soon as possible. (1) cash balance of the Alwar State treasury; (2) claim for Rs. 4,82,520 as arrears of Privy Purse of Your Highness for 6 years from 1936-37 to 1942-43. "3. Your Highness will appreciate that the settlement of the inventory is an integral part of an over-all agreement in respect of all outstanding matters of dispute and does not stand by itself.
"With kind regards, "Yours sincerely, Sd/-
"(V. P. Menon)"

This letter was accompanied by a copy of the "final' inventory which listed 32 items. Reproduced below is the item at Serial No. 1 of that inventory:

------------------------------------------------------------
"S. Description of property. Decision of the State No Ministry.
------------------------------------------------------------
1. City Palace including adjoining building. . . . . . Ancestral. The portion of the building at present in use by the State for administrative purposes or for Museum and Imperial Bank will continue to be so used till such time as required. The requirements of the State in future will not be of the same order as today and every effort will be made to release the accommodation at present occupied in the Zenana & Mardana Mahals at the earliest practicable date. The State will bear the maintenance cost of the portions used by it.
				   Any	    addition	  or
				   alteration in the portion
				   used by  the	 State	will
				   require the prior consent
				   of	His   Highness	 and
				   should be  carried out at
				   State expense."
------------------------------------------------------------
68
Thereafter, correspondence went on between the Ministry of States and the Ruler of Alwar and on the 24th September 1952 the later received from the former a written communication dealing with 26 items of properties. The opening clause of Para 2 of the letter stated: "2. The Government of India have carefully considered all the outstanding questions in respect of your High Courts private properties, in consultation with the Rajasthan Government, and their decisions in respect thereof are as follows:-"

The description of each item covered by the letter was followed by the decision in respect thereof That part of the letter which deals with item 26 is set down below:

"(26) City Palace including adjoining buildings:
The City Palace with the adjoining buildings, comprising of the Jagir office, Central Record, lmperial Bank, Treasury, Gandhi National School etc. will be your Highness's ancestral property. The secretariat building will however be State 1) property.
This decision was reiterated in an office Memorandum issued by the Government of Rajasthan in the Political Department on the 30th of December 1952. Through a letter dated the 14th of October 1959 proceeding from his Private Secretary and addressed to the Chief Secretary, Ministry of Home Affairs, Government of India. the Ruler of Alwar claimed rent for three properties known as the Secretariat building, Daulat Khana building and Indra Viman Station adjoining the City Palace and the bungalow at Sariska, which were in the occupation of the Rajasthan Government. The claim was made on the ground that all the four properties had been declared to be the private properties of the Ruler in the inventory appended to the letter dated the 14th September 1949 mentiond above. The claim was rejected by the Ministry of Home Affairs which asserted in its letter dated the 24th of December 1959 that the four properties in question had not been recognized as the private properties of the Ruler. The claim was reiterated by the Ruler through a letter issued by Shri Gopesh Kumar Ojha, his Legal & Financial Adviser, but the name was again turned down by the Ministry of Home Affairs through their letter dated the 6th/8th of December 1960 in which the position taken was: "The Statement regarding the extent of your Private Property rights in the City Palace area made in our letter dated 24-12-59 are based upon the decision reached in March 1952 after discussion with your Highness and we regret that they cannot now be reopened."
69

2. It was in the above background that the Ruler of Alwar filed two suits, being suits Nos. 4 and 5 of 1963, in the court of the District Judge, Alwar. In Suit No. 5 the prayer made was that the three properties known as the Secretariat building, Daulat Khana building and Indra Viman Station be declared to be the private properties of the plaintiff and that the State of Rajasthan be ejected therefrom, or, in the alternative, be ordered to pay rent at a specified rate. A decree for 36,000% was also claimed for mesne profits. In suit No. 4 of 1963, the Claim was that the plaintiff was entitled to rent or mesne profits in respect of a building forming part of the Mardana Palace.

3. Both suits were resisted by the Union of India and the State of Rajasthan who were joined as the two defendants to each of them and it was claimed inter-alia that the provisions of article 363 of the Constitution of India were a complete bar to their maintainability.

4. The two suits were transferred by me High Court of Rajasthan to itself and the question of their maintainability was mooted before it with reference to the provisions of article 363 of the Constitution 1 which states:

(1) Notwithstanding anything in this Constitution but subject to the provisions of article 143, neither the Supreme Court nor any other court shall have jurisdiction in any dispute arising out of any provision of a treaty, agreement, covenant, engagement, sanad or other similar instrument which was entered into or executed before the commencement of this Constitution by any Ruler of Indian State and to which the Government or the Dominion of India or any of its predecessor Governments was a party and which has or has been continued in operation after such commencement, or in any dispute in respect of any right accruing under or any liability or obligation arising out of any of the provisions of this Constitution relating to any such treaty, agreement, covenant, engagement, sanad or other similar instrument.
(2) In this article-
(a) "Indian State" means any territory recognised before the commencement of this Constitution by His Majesty or the Government of the Dominion of India as being such a State; and
(b) "Ruler" includes the Prince, Chief or other per son recognised before such commencement by 70 His Majesty or the Government of the Dominion of India as the Ruler of any Indian State.

The High Court proceeded to determine whether the dispute in suit No. 5 of 1963 was one arising out of an agreement such as fell within the ambit of article 363 (as was contended by the defendants) or was merely a one-sided decision of the Government of India and, therefore, outside the purview of the article as was asserted by the plaintiff. It held that the "decisions" contained in the latter dated the 14th of September 1949 had really resulted from an agreement between the Ministry of States and the plaintiff, that the extent of the building adjoining the City Palace was not to be found with precision in the inventory appended to the said letter, that consequently there was a real dispute between the parties whether the suit property was included in the expression "adjoining building" and that the adjudication of such a dispute was barred by the provision of article 363 of the Constitution. Suit No. 5 of 1963 was, therefore, dismissed, but with no order as to costs. In regard to suit No. 4 of 1963, however, the High Court held that the property in dispute was clearly a part of the City Palace itself as it was comprised in the Mardana Mahal that the dispute was altogether illusory in view of the fact that right up to the 8th of December 1960, the Government of India had been taking the stand that the disputed property was the private property of the plaintiff, that the dispute was consequently not barred by the provisions of article 363 of the Constitution, and that the suit, there fore, deserved to be decided by the District Judge on merits. In the result, suit No. 4 of 1963 was remitted to the trial court for decision according to law.

5. It is the judgment of the High Court in suit No. S of 1963 alone that is challenged in this appeal.

6. Mr. B. D. Sharma, learned Counsel for the appellant- Ruler, has vehemently contended that the letter dated the 14th December 1949 was not the result of an agreement between the plaintiff and the Government of India and that, on the other hand, it was a decision arrived at in pursuance of clause (3) of Article XI of the Matsya Covenant. In support of this contention it was pointed out that the letter was issued as a sequel to the inventory furnished by the plaintiff under clause (2) of that Article and that the operative part of the inventory appended to the letter is headed "decision of the States Ministry" which, according to learned Counsel, clearly negatives an agreement. It was further urged that even the Rajasthan Covenant did not envisaged any agreement in so far as the plaintiff was concern cd because he was not the Ruler of a "new Covenanting State" with 71 in the meaning of that expression as used in clauses (2) and (3) of Article XII thereof, that it was clause (2) of that Article which governed him and which again provided for a decision being given on disputes relating to properties and that the letter dated 14th September 1949 must still be construed as a decision if the Matsya Covenant was held to be inapplicable. A careful examination of the material on the record, however, clearly makes out that the contention is without substance as we shall presently show.

7. It is no doubt true that the plaintiff had furnished the inventory of the properties held by him in accordance with Article XI of the Matsya Covenant as is stated in the opening paragraph of the letter dated the 14th of September 1949. It further cannot be gain-said that the third column of the inventory to that letter was headed "decision of the State Ministry". These two factors, without more, might have gone a long way to support the case propounded on behalf of the plaintiff, but they are sought to be used out of context as is clear from a perusal of the entire letter from which it can be safely spelt out that the so-called "decision" was nothing but an agreement arrived at between the Government of India and the plaintiff. It is pertinent that the letter mentions that the inventory furnished by the plaintiff was discussed with him at New Delhi on the 9th and 10th of April 1949 and then states that a copy of the final inventory of the plaintiff's private properties, which had the approval of the Government of India in the Ministry of States, was forwarded to him. Now, under clause (3) of Article XI of the Matsya Covenant as also clause (2) of Article XII of the Rajasthan Covenant no approval of the Ministry of States was called for. In fact, what each of those clauses provided was that if any dispute arose as to whether any item of property was the private property of the Ruler concerned or of his erstwhile State, it was to be referred to such person as the Government of India might nominate, and the decision of that person was to be final and binding on all parties concerned. Now, it is not the case of the plaintiff that the Government of India nominated a person to whom the dispute was to be referred; nor is it claimed by him that such a person gave any decision. The contents of the letter, therefore, are not at all relateable to those of either of the two clauses just above-mentioned. On the other hand, they clearly indicate that the so-called "decisions" of the Sates Ministry contained in the inventory appended to the letter formed really the record of the agreement arrived at between the Ministry of States and the plaintiff as a result of negotiations held on the 9th and 10th of April 1949. In this connection, reference may pointedly be made to paragraph 3 of the letter which bears repetition:

72
"3. Your Highness will appreciate that the settlement of the inventory is an integral part of an overall agreement in respect of all outstanding matters of dispute and does not stand by itself."

This paragraph talks of "the settlement of the inventory" which was to be an integral part of an "over-all agreement in respect of all outstanding matters of dispute"

and was not to stand by itself. In our opinion, the paragraph is a clincher against the plaintiff and indicates without any shadow of doubt that what the letter said was that all the disputes regarding the property of the Ruler were to be settled by an over-all agreement, that the contents of the inventory appended to the letter merely recorded the settlement between the plaintiff and the Ministry of States and that even those contents were not to be regarded as a final settlement of the matters dealt with therein unless they formed part of an agreement embracing all items of property.

8. It may be noted here that the Matsya Covenant had been abrogated with effect from the 15th May 1949 by the Rajasthan Covenant as modified by the Amending Agreement and there was thus no question of any decision being given after that date under clause 3 of Article XI of the Matsya Covenant and that the only surviving provision under which disputes regarding property owned by the plaintiff could be determined after the 15th of May 1949, was Article XII of the Rajasthan Covenant. It is true that the expression "new Covenanting State" as defined in clause (c) of Article I of that Covenant meant only any of the four States of Bikaner, Jaipur, Jaisalmer and Jodhpur, that the definition was not amended by any provision of the Amending Agreement, so that the State of Alwar could not be regarded as a "new Covenanting Stat._" for the purpose of clause (3) of Article XII of the Rajasthan Covenant and that the clause of that Article in accordance with which disputes relating to property claimed by tho Ruler of Alwar as his private property were to be determined was clause (2) which provided for their decision by a person nominated by the Government of India in that behalf. The fact remains, however, that no such person was ever nominated and that the letter dated the 14th September, 1949, cannot be construed (for reasons already stated by us) as laying down a decision of any such person. What appears to have happened is that instead of following the course indicated in clause (2) last mentioned and having the disputes referred for decision to a person nominated by the Government of India, the parties (the Government of India and the appellant) decided to adopt the method of mutual agreement to settle those disputes-a method which always remained open to them, notwithstanding the Matsya 73 Covenant and the Rajasthan Covenant. Such mutual agreement could, by no stretch of imagination be regarded as a decision by a person nominated by the Government of India either under clause (3) of Article XI of the Matsya Covenant or clause (2) of Article XII of the Rajasthan Covenant and must be deemed to be nothing more or less than an agreement simpliciter even though it was labelled as a "decision of the States Ministry" in the inventory appended to the letter dated the 14th September, 1949.

9. Another contention raised by Mr. Sharma was that even if the letter dated the 14th September, 1949 was held to evidence an agreement, it was not hit by the provisions of article 363 of the Constitution inasmuch as it was an agreement resulting from the Rajasthan Covenant which alone according to him, was the agreement covered by the article. This contention is also without substance. Article 363 of the Constitution bars the jurisdiction of all courts in any dispute arising out of any agreement which was entered into or executed before the commencement of the Constitution by any Ruler of an Indian State to which the Government of India was a party. The operation of the article is not limited to any "parent" Covenant and every agreement whether it is primary or one entered into in pursuance of the provisions of a preceding agreement would fall within the ambit of the article. Thus the fact that the agreement contained in the letter dated the 14th September 1949 had resulted from action taken under the provisions of the Rajasthan Covenant, is no answer to the plea raised on behalf of the respondents that article 363 of the Constitution is a bar to the maintainability of the two suits, although we may add, that agreement did not flow directly from the Rajasthan Covenant but was entered into by ignoring and departing from the provisions of clause (2) of Article XII thereof.

10. The only other contention put forward by Mr. Sharma was based on the contents of column 3 of Item 1 of the inventory appended to the letter dated the 14th September 1949. He drew our attention to the mention in that column of the portions of the adjoining building being occupied by the State for administrative purposes or for Museum and Imperial Bank and also comprising the Zenana and Mardana Mahals. According to him, this meant that the entire building adjoining the City Palace was held to be the private property of the plaintiff, which finally vested in the plaintiff as from the date of the letter and of which the plaintiff could not be divested by any subsequent decision of the Ministry of States. In this connection, Mr. Sharma urged that the Ministry of States had no power of reviewing a settlement once arrived at and argued that if it was claimed that such 6-817 SCI/78 74 a power existed, the determination by a court of the limited question of the power of review would be barred by the provisions of article 363 of the Constitution. This contention also is of no avail to him. As held above, the agreement dated the 14th September 1949 was not to stand by itself but was to be a part and parcel of an overall agreement embracing all outstanding matters of dispute. It follows that the terms of the agreement contained in the letter were liable to change till a final agreement was reached, and in this view of the matter no finality could be said to attach to those terms until all the disputes became the subject-matter of an agreed settlement. The terms of the inventory attached to the letter were thus merely tentative, the process of settlement being a continuous one till all the disputes were finally resolved. And the ultimate decision of the Ministry of Home Affairs conveyed in its letter of the 24th of December 1959, not to treat the Secretariat building, Daulat Khana building and Indra Viman Station adjoining the City Palace to be the private property of the plaintiff, was based upon a mutual agreement between the parties which was reached after discussion in March 1952, as part of an over-all agreement as is evident from the letter of the Ministry of Home Affairs dated the 6th/8th of December 1960.

11. In view of the conclusions arrived at above, we hold that the `'decision" sought to be enforced by the plaintiff is an agreement hit by article 363 of the Constitution and that the High Court was right in dismissing suit No. 5 of 1963 as being not maintainable. The appeal, therefore, fails and is dismissed, but with no order as to costs.

N.V.K.					   Appeal dismissed.
75