Patna High Court
Brij Bhukan Kalwar And Ors. vs S.D.O. Siwan And Ors. on 17 August, 1954
Equivalent citations: AIR1955PAT1, AIR 1955 PATNA 1
JUDGMENT Narayan, J.
1. These are applications filed under Article 226, Constitution of India, and they all raise questions regarding the construction, interpretation and validity of Bihar Act 31 of 1950, called the Bihar Land Encroachment Act, as amended by Bihar Act 28 of 1951 and Bihar Act 25 of 1952, The principal Act (Act 31 of 1950) received the assent of the Governor on 28-9-1950 but it did not receive the assent of the President. The two amending Acts, however, have been assented to by the President, The preamble to the main Act runs as follows:
"Whereas it is expedient to make better provisions for removal and prevention of encroachments on lands which are public property."
2. As the Act with its amendments has been, attacked on various grounds, I think I must give in this judgment a brief outline indicating the scheme of the Act. Section 2(ii) explains what is meant by the expression "public property" as used, in this Act. It means (a) land acquired under the provisions of the Land Acquisition Act, (b) land belonging to Government within a cantonment, (c) land recorded or surveyed as belonging to Government or any local authority or a Railway Company which is used for any public purpose, such as a road, canal or embankment, or which is required for repair or maintenance of such road, canal, or embankment, while such land continues to be so used or required, (d) land recorded for the use of the community in the record-of-rights prepared under the various, tenancy laws in force in the State of Bihar, such as gairmazrua-am, gochar, cremation ground, graveyard, tank, pyne, bandh, ahar, road, pathway, (e) land in possession of Government or any local authority or a Railway Company obtained by way of transfer or otherwise. Section 2 (ii) was formerly in these terms: "Subject to the provisions of any law for the time being in force" --as indicated in (a), (b), (c), (d) and (e). But, by the amendment made in the year 1951, the words "subject to the provisions of any law for the time being in force" were deleted, and after (e) another clause, called Clause (f), was inserted. Clause (f) is in these terms: "land over which, the public or the community have got any right of easement."
Section 3 of the Act lays down that any person who unauthorisedly occupies any land which is public property shall be liable to pay, for the whole period of occupation a certain amount of compensation, and there are three important provisos attached to this section. The first proviso-says that no assessment shall be made in respect of any period of occupation for more than twelve years before the commencement of the Act; the second proviso says that nothing in this section shall apply to any land which is public property as defined in Clause (ii)(d) of Section 2; and the third proviso says that, notwithstanding anything contained in any law for the time being in force, payment of assessment under this section shall not confer any right of occupancy. The word used in this section is "assessment" and not "compensation", but certainly the intention is to realise a certain amount of compensation for the period of occupation.
Section 4 says that any person liable to pay assessment under Section 3 shall be liable at the discretion of the Collector to pay in addition to the assessment, by way of penalty, a sum not exceeding ten times of the assessment. And the proviso attached to this section says that no penalty shall ordinarily be imposed in respect of unauthorised occupation of such land for any period not exceeding one year. Section 5 contains two sub-sections. The first sub-section says that any person who unauthorisedly occupies any land which is public property may be summarily evicted by the Collector and that any crop or other produce raised on the land and any building erected or anything deposited thereon shall be liable to forfeiture. Sub-section (2) says that before eviction under this section, the Collector shall serve a notice, as provided in Section 6, on the person reported to be in occupation or his agent requiring him to vacate the land, and, in the event of non-compliance with the direction contained in the notice, shall remove, or depute a subordinate officer to remove, any person who may refuse to vacate the land.
In the event of resistance or obstruction being offered to the removal, the Collector shall hold a summary enquiry into the facts, and if he is satisfied that the resistance or obstruction was not justified, he may issue a warrant for the arrest of the person resisting or obstructing, and, on his appearance, commit him to custody in the civil jail for such period, not exceeding thirty days, as may be necessary to prevent the continuance of such resistance or obstruction. Section 6 is the provision for issuing notice to the person reported to be in unauthorised occupation of public property before taking proceedings under Section 3 or Section 4 or Section 5. Section 7 lays down that the amount of assessment and penalty imposed under Sections 3 and 4 of the Act shall be recoverable as a public demand under the provisions of the Bihar and Orissa Public Demands Recovery Act. Section 8 provides for appeal and revision from an order of the Collector passed under this Act. Section 9 makes an unauthorised occupation of land which is public property as defined in Clause (ii) (d) of Section 2 an offence and provides the penalty for it. According to Section 10, any person unauthorisedly occupying land can also be proceeded against under any other law for the time being in force. Section 11 bars the jurisdiction of the Civil Courts in respect of any proceedings under this Act. Section 12 gives the State Government power "to make rules for carrying out the purposes of this Act. By the amendment of 1952, the expressions "unauthorisedly occupies", "unauthorised occupation" and "unauthorisedly occupying" have been explained and another clause namely, Clause (iv) has been added after Clause (iii) of Section 2.
This clause is important, and I should quote it in extenso:
"the expression 'unauthorisedly occupies', 'unauthorised occupation' or 'unauthorisedly occupying', with its grammatical variations and cognate expressions, means the act of any person in remaining in unauthorised occupation of any land which is public property within the meaning of Sub-clauses (d) and (f) of Clause (ii), not-Withstanding any contract, express or implied, between him and the landlord or the owner of the land made before or after the commencement of this Act, and notwithstanding anything contained in any law, local custom or usage to the contrary."
3. Most of these cases come within the purview of Clauses (d) and (f) of Section 2, and there are only a few cases which should be placed under Clause (c). In some of the cases final orders had been passed, and in others proceedings are still pending. The learned Counsel appearing for the State have divided these cases under the following categories: (1) those in which the Collector has refused to investigate as to the correctness or otherwise of the claim of right put forward by the petitioners; (2) those in which the proceedings are still pending and there is no reason to interfere; (3) those in which the petitioners have made no valid claim, or their claim of right has been negatived by the Court below; and (4) those in which the materials available are so scanty that this Court will not be able to pass any order.
4. The above classification made on behalf of the State would show that there are many cases in which it is conceded by the State that there should be interference by this Court, and that is because both the learned Advocate-General and the learned Government Advocate thought that the Act authorises the Collector to make the necessary investigation into the claim of right put forward by the person aggrieved. One of the most important points for determination in these cases will be as to whether under the Act an investigation of the nature sought by the petitioners is at all permissible.
5. But, before I proceed to determine what orders should be passed in each of these eases, I have to pronounce upon the validity or otherwise of the Act or that part of the Act which is impugned.
"An unconstitutional Act is not law, it confers no rights, it imposes no duties, it affords an protection, it creates no office; it is, in legal contemplation, as inoperative as though' it had never been passed."--Field J. in -- 'Norton T. Shelby County', (1885) 118 US 425 (A).
Willoughby has quoted the following passage from the judgment of the Court of West Virginia, in -- 'Shephard v. Wheeling', 30 W Va 479 (B) and has observed that the doctrine that the judicial declaration of the unconstitutionality of a statute has not the effect of a veto or nullification or abrogation of the statute so as, in effect to strike it from the statute books, is excellently stated in this judgment:
"(The Court) does not annul or repeal the statute if it finds it in conflict with the Constitution. It simply refuses to recognize it, and determines the rights of the parties just as if such statute had no application. The Court may give its reasons for ignoring or disregarding the statute, but the decision affects "the parties only, and there is no judgment against the statute. The opinion or reasons of the Court may operate as a precedent for the determination of other similar cases, but it does not strike the statute from the statute book; it does not repeal..... .the statute. The parties to that suit are concluded by the judgment, but no one else is bound. A new litigant may bring a new suit, based on the very same statute, and the former decision cannot be pleaded as an estoppel, but can be relied on only as a precedent. This constitutes the reason and basis of the fundamental rule that a Court will never pass upon the constitutionality of a statute unless.
It is absolutely necessary to do so in order to decide the case before it."
No particular points have been formulated for determination by this Special Bench, and what we have to determine is whether any of these applications is fit to succeed, and, certainly, if the Applications are to succeed, at least certain portions of the statute will have to be declared unconstitutional and void. Some of these applications have been contested not only on behalf of the State but also on behalf of certain private parties, and, in fact, Mr. Amin Ahmad who has appeared for the opposite party in Miscellaneous Judicial Case No. 173 of 1953 has defended this Act much more strongly than the learned Government Advocate.
He was supported to some extent by the learned Advocate-General who gave the final reply on behalf of the State. We shall, therefore, have to give our judicial pronouncement against the statute only in so far as it is necessary for the determination of the rights claimed by the petitioners, and in cases in which there is contest on behalf of private parties, we will have to give the same amount of consideration and weight to the submissions made on their behalf which we are bound to give to the submissions made on behalf of the State.
6. I find it convenient to take up first writ application No. 58 which was the first case argued before us and in which Mr. Jaleshwar Prasad for the petitioner and the learned Government Advocate on behalf of the State advanced very concise and able arguments. The really difficult points would be determined in this case, and while discussing the points raised in this case I may have to refer to certain submissions made by learned Counsel appearing for the petitioners in some of the other cases with a view to avoid repetition. But, even before I take up case No. 58. I should dispose of the two points raised by Mr. Ahmad which were, unfortunately, overlaid and in some measure obscured by reference to abstract propositions of law culled from here and there.
The contention of Mr. Ahmad is that the whole of the Act is valid and constitutional and that it is an Act for the abatement of public nuisance. Mr. Ahmad would take away this Act from the purview of Article 31(2), Constitution of India and would put it under Article 31(1) alone which, according to the submission of Mr. Ahmad, is the Article where the police powers of the State are indicated. Alternatively, Mr. Ahmad has suggested that even if Article 31(2) applies, the Act will be saved under Article 31(5). The substance of the argument of Mr. Ahmad is that this is a law enacted in exercise of the police powers of the State and is meant for the protection of lands which are public properties. For legislative competence Mr. I Ahmad relies on item 18 of the State List read with items 64 and 65 of the said List.
I say with respect that the argument advanced by Mr. Ahmad suffers from confusion of thought. There may be legislative competence for enacting a law for the removal and prevention of encroachments on public lands, and there may be an Act "to make better provisions for removal and prevention of encroachments on lands which are public property" (this being the preamble), but still there may be provisions In the Act indicating that the State legislature has trenched upon I items in the Union List or the Concurrent List.' The artificial definition of "public properly" as given in this Act has been the subject of attack, and if the submissions made on behalf of the petitioners are sound, the State legislature has encroached upon subjects which are outside its competence, even though the preamble of the Act apparently shows that it is an Act covered by item 18 of the State List.
The test of repugnancy was thus explained by Dixon J. in -- 'Victoria v. The Commonwealth', 58 Com-W LR 618 (C):
"Substantially it amounts to this. When a State law, if valid, would alter, impair or detract from the operation of the law of the Commonwealth Parliament, then to that extent it is invalid. Moreover, if it appears from the terms, nature or the subject-matter of a Federal enactment that it was intended as a complete statement of the law governing a particular matter or set of rights or duties, then for a State law to regulate or apply to the same matter or relation is regarded as a detraction from the full operation of the Commonwealth law and so is inconsistent."
Mr. Ahmad, therefore, when he sought to stress before us that the Act should be upheld in its entirety, because it was covered by item 18, was under a complete misapprehension. A question as to the pith and substance of the Act may be a relevant consideration, but still we are bound to consider the plea of inconsistency and repugnancy if the contention is that the Act substantially trenches upon prohibited ground and comes within the mischief of Article 254, Constitution of India. One of the most important points for consideration in these cases will be whether certain provisions of this Act including the definition of "public property" are inconsistent with or repugnant to the existing law; and if it is found that though the Preamble is unexceptionable and apparently indicates that the Act is within the competence of the State legislature, most of the sections of the Act, have been so drafted that the Act comes into direct conflict with the law of limitation, then certainly those provisions of the Act will have to be declared void and unconstitutional, and the petitioners against whom orders have been passed ignoring the provisions of the Limitation Act will have to be given the necessary relief.
The Constitution of India does recognise that "rights of property, like all other social and conventional rights, are subject to such reasonable limitations in their enjoyment as shall prevent them from being injurious, and to such reasonable restraints and regulations established bylaw as the legislature, under the governing and controlling power vested in them by the Constitution, may think necessary and expedient"; and this principle finds place in Arts. 19(5) and 31(5) of our Constitution. This so-called police power the State "extends to the protection of the lives, limbs, health, comfort and quiet of all persons and the protection of all property within , the State". If, however, a statute enacted ostensibly tar removal and prevention of encroachments on lands which are public property has little or very unsubstantial relation to those subjects and is a palpable invasion of rights secured by Part III of the Constitution, the Court will have to declare that portion of the statute which is a palpable invasion of the fundamental rights as void and unconstitutional and thus give effect to the Constitution.
Even according to the American Constitution, private property can be seized only pursuant to a law (that is, a valid law), and Mahajan J. (as he then was) observed as follows in the well-known Land Reforms Act case from Bihar --'The State of Bihar v. Sir Kameshwar Singh', AIR 1952 SG 252 (D):
"It is clear, therefore, that the obligation for payment of just compensation is a necessary incident of the power of compulsory acquisition of property, both under the doctrine of the English Common Law as well as under the continental doctrine of eminent domain, subsequently adopted in America."
I am putting this passage just at present only with a view to Showing that if any of the petitioners has on account of the efflux of time acquired title by adverse possession to a property which was at one time a public property (e.g., gairmazrua-am, gochar, cremation ground), that property cannot be taken by the State even according to the continental doctrine of eminent domain subsequently adopted in America, without Jpayment of compensation. As a matter of fact, as was pointed out by Mukherjea J. of the Supreme Court in -- 'Charanjit Lal v. Union of India', AIR 1951 SC 41 (E), in interpreting the provisions of our Constitution the Court should go by the plain words used by the Constitution-makers and the importing of expressions like "police power" which is a term of variable and indefinite connotation in American law can only make the task of interpretation more difficult.
The Judges of the Supreme Court were unanimous in their decision in the case of -- 'Raghubir Singh v. Court of Wards, Ajmer', AIR 1953 SC 373 (F), and the following observation made in that judgment will have a very great bearing on the question which we have to decide in this case:
"It is still more difficult to regard such a provision as a reasonable restriction on the fundamental right. When a law deprives a person of possession of his property for an indefinite period of time merely on the subjective determination of an executive officer, such a law can on no construction of the word 'reasonable' be described as coming within that expression, because it completely negatives the fundamental right by making its enjoyment depend on the mere pleasure and discretion of the executive, the citizen affected having no right to have recourse for establishing the contrary in a civil Court."
If after examination and analysis it is found that the terms of this statute are repugnant to and inconsistent with the existing law and that the persons affected oy the statute have been left at the mercy of the executive officers, the Act or some portions of it will have to be scraped as unconstitutional, because they negative the fundamental rights by making the enjoyment of the rights dependent on the whim of the executive. With every respect for the arguments advanced by Mr. Ahmad, I must point out that the expression "public nuisance" as used by him is most inappropriate and even if he had to submit that this is an Act covered by items 18, 64 and 65 of List II the question of public nuisance does not aarise. As a matter of fact, if it is an enacement whith regard to hand, it comes solely within Item 18, and only the penal portions of the statute can come with item 64. The jurisdiction and the (sic) upon the Collector may be covered by item 65, but after reading and considering these three items one cannot say that this is an Act for the alleviation of public nuisance.
Articles 19 and 31 which, according to the submissions made on behalf of the petitioners, have been infringed, speak of property, and whenever the word "property" is used, it means all the attributes and indicia which result in the legal conception of property. If a person, therefore, exercises right of dominion, right of possession and right of control over a property, he cannot be evicted from it except by an act pursuant to the law. If a legislature has not validly taken action under Article 31(1) or 31(2), then the next question which will arise is whether any restriction can be placed upon the property right under Clause (5) of Article 31. I have not, therefore, been at all able to appreciate the contention of Mr. Ahmad that this is an Act for the alleviation of public nuisance.
Probably, because the land with which Mr. Ahmad is concerned is recorded as gairmazrua-am, he thought that any Act which is promulgated for the retention or for the restoration of the gairmazrua character of the land should be regarded as an Act for the alleviation of public nuisance. This argument suffers from the fallacy that no private individual can take possession of a gairmazrua-am land and can acquire a perfect title to it by being in adverse possession for more than the statutory period. The term "nuisance" as used in law is not a term capable of exact definition, and it has been pointed out in Hals-bury's Laws of England that.
"even at the present day there is not entire agreement as to whether certain acts or omissions shall be classed as nuisances or whether they do not rather fall under other divisions of the law of tort."
At any rate, trespass is not the same thing as nuisance, and the distinction between the two is that in trespass the immediate act itself which constitutes the offence occasions a prejudice or an injury to the sufferer's person or property or amounts to dispossession, whereas in the case of nuisance the act itself often does not directly affect the person or property of another, but the consequences of such act become or are prejudicial to his person or property. There can be a trespass on highways, and the dedicator of a public way, like the grantor of a private way, may maintain an action in trespass against any member of the public who acts in excess of his right, and a person who uses the public ground for purpose other than the purpose for which it ia used by the public is a trespasser against whoever is regarded as the owner of the soil. Even in cases which have been treated as cases under Section 133 of the Criminal P. C., it has been held that if the Magistrate finds that the claim of the defendant is a 'bona fide' one to the effect that the right is a private and not a public right, the Magistrate should stay his hands and refer the parties to the Civil Courts.
The Madras case cited by Mr. Ahmad,--"Thambiran Padayachi v. State of Madras', AIR 1952 Mad 756 (G), can be of no assistance to us in deciding the point raised. The ratio of that case is that the acquisition of property for public purpose under Article 31(2) includes whatever results in advantage to the public and that it might be in favour of individuals provided they are benefited not as individuals but in furtherance of a scheme of public utility. Certainly, their Lordships, I say with respect, have rightly pointed out that schemes for construction of houses for clearing slum areas, relieving congestion and housing poor people are for a public purpose as they tend to promote social welfare and prosperity. This ruling is absolutely irrelevant, if the question which arises for our determination is as to whether private rights can be acquired in public lands, and whether the impugned Act, as it stands, can be regarded as valid and constitutional, even though it sanctions the arbitrary eviction of a person from a public land, though that person has perfected his title to the land by way of adverse possession over a period of twelve years.
Because Mr. Ahmad could easily appreciate that the problem before us is a problem entirely different from the one which was before the Madras High Court, he asked us to overrule all the decisions of this Court which lay down that a private individual can acquire title to gairmazrua lands by remaining in adverse possession of them for a period of more than twelve years. But, there can be no question of overruling those decisions. If Section 28, Limitation Act has not been expressly or fay implication repealed by the impugned Act, then Section 28 will come into operation, and it lays down that at the determination of the period hereby limited to any person for instituting a suit for possession of any property, his right to such property shall be extinguished. For the purpose of encroachment there is no distinction between private land and public land, and it is therefore that in a series of decisions this Court has said that the owner's title to the portion encroached upon and built over is extinguished at the end of twelve years and pro tanto the extinction of the owner's title operates to give a good title to the wrongdoer. (See --'Akhauri Haliwant Sahay v. Deo Narain Mali', AIR 1941 Pat 181 (H) and -- 'Kuseshwar Jha T. Uma Kant Jha', AIR 1942 Pat 188 (I)).
It is true that as pointed out in several cases, gairrnazrua-am land is a class of land which is not under the control of the landlord and which he has no right to settle with others. It was so held in a well-known case of this Court, which is called the Rajgir Kund case, -- 'Muhammad Waliul Haq v. Ludput Upadhya', AIR 1937 Pat 388 (J). This decision is to the effect that the entry of gairmazrua-am in the survey record-of-rights cannot be read as warranting a presumption that the zamindar has a right of control over such lands, and that the only presumption which can be drawn from the entry is that the property is not under the control of the zamindar. Still, it was held that the pool or kund which had been built on the gairmazrua-am land in the zamindari of certain Muslim landlord was under the control of the Hindus or the Brahmins. The finding was that the kund had been in the actual possession of the Brahmin Pandas from ancient times, and the rights claimed by them with regard to the kund were upheld.
Mr. Ahmad seemed to rely on Section 23, Limitation Act, which says that in the case of a continuing breach of contract and in the case of a continuing wrong independent of contract, a fresh period of limitation begins to run at every moment of the time during which the breach or the wrong, as the case may be, continues. Both Sections 23 and 28 were considered by a Bench of this Court in -- 'Bibhuti Narayan Singh v. Guni Mahadev Asram Prasad', AIR 1940 Pat 449 (K). The clear answer to the contention based on Section 23 is to be found in the following observation of Meredith J.:
"Where the wrong amounts to dispossession of the plaintiff, then, although it may be a continuing wrong, the plaintiff cannot recover possession after twelve years, because under Section 28, Limitation Act, he himself has got no right" left which he can enforce."
Section 23 can only apply where the wrong is really a continuing one, and it cannot be applied to a case where the encroachment is by an overt act & the person encroaching has ever since the date of encroachment been in possession and has by now been in possession for a period of twelve years. The decision in -- 'AIR 1940 Pat 449 (K)' was followed in -- 'AIR 1942 Pat 188 (1)', and their Lordships again pointed out that there is nothing in Section 23 upon which a distinction can be made between the case of encroachment upon private land and upon public land, and that if in the one case limitation may run, there is no reason why it should not also run in the case of a precisely similar act committed upon public land. As Meredith J, says, the real question is not whether the wrong is continuing or not, but whether the wrong amounts to a complete ouster of the plaintiff, that is, to his dispossession.
The true effect of a statute of limitation is thus stated by Angell:
"The principle on which the statute of limitation is predicated is not that the party in whose favour it is invoked, has set up an adverse claim for the period specified, but that such adverse claim is accompanied by such invasion of the rights of the opposite party as to give him as cause of action, which having failed to prosecute within the time limited by law, he is presumed to have extinguished or surrendered. A mere claim of title unaccompanied by adverse possession, gives no right of action to the person against whom it is asserted and consequently his rights are unaffected by statute" (Angel on Limitation, page 398).
The Judicial Committee observed as follows in
-- 'Perry v. Clissold', 1907 AC 73 (L):
"It cannot be disputed that a person in possession of land in the assumed character of owner and exercising peaceably the ordinary rights of ownership has a perfectly good title against all the world but the rightful owner. And if the rightful owner does not come forward and assert his title by process of law within the period prescribed by the provisions of the Statute of Limitations applicable to the case, his right is for ever extinguished, and the possessory owner acquires an absolute title."
In other case also the Judicial Committee has pointed out that it is of the utmost consequence in India that the security which long possession affords should not be weakened and that if twelve years' peaceable and uninterrupted possession of lands alleged to have been enjoyed by encroachment can be proved, the person encroaching acquires a valid title to the lands after the lapse of the statutory period, and because on account of his long possession he gets an indefeasible title to the property, he can transfer the title to a third person. Section 23 was very well explained, I say with respect, by Vivian Bose J. of the Nagpur High Court (as he then was) in -- 'Evangelical German Mission, Supt. Leprosy Asylum, Chand-khuri v- Ramsahaigir Chela Sunsergir Gosawi', AIR 1939 Nag 145 (M). His Lordship said:
"Of course dispossession is a trespass and in one sense a continuance of possession thereafter is a continuance of the original wrong, but, that is not the meaning of Section 23. The Limitation Act must be read as a whole and due regard paid to its different provisions. It must clearly be construed in such manner that there is no conflict between Section 23 and Arts. 142 and 144. Complete usurpation of possession and occupation such as appears here and consequent dispossession of the owner of the land is a wrong which is complete from the moment of the dispossession. It is not a continuing trespass of the character contemplated by Section 23."
Mr. Ahmad referred to certain English decisions in which there was really no case of encroachment or dispossession. The observation in 'Weld v. Hornby', (1806) 103 ER 75 (N) viz.:
"And however 20 years acquiescence may bind parties whose private rights only are affected, yet the public have an interest in the suppression of public nuisances, though of longer standing. No objection however of this sort can apply to the present case, where the action was commenced within 20 years after the complete extension of the stone weir across the river, by which it is proved that the plaintiff has been injured"
can have no relavance in this case. That was a aase in which the enhancing, straitening or enlarging of an ancient weir, as well as the new erection of one, for the purpose of stopping fish in their passage up a river, was treated as a public nuisance under the Magna Charta. In that case, previous to the erection of the complete stone weir, there had always been an escape for fetie flsh through and over the old brush-wood weir, to which those in the stream above had a right, and therefore it was not competent for the defendant to debar them of it by making an impervious wall of stone through which the fish could (not insinuate themselves, as it is well-known they will through a brushwood weir, and over which it was in evidence that the fish could not pass, except in extraordinary times of flood.
It is also irrelevant to cite cases in which the question arose whether one has a right to corrupt the air of a particular locality by the exercise of a noxious trade simply because at the commencement of the nuisance no person was injured by it. Their Lordship held in this case -- 'Municipal Commissioners of the Suburbs of Calcutta v. Mohomed Ali', 16 Suth WR Cr 6 (O) that no prescriptive right could be acquired to maintain, and no length of enjoyment could legalize, a public nuisance involving actual danger to the health of the community. Such decisions are absolutely irrelevant for our present purpose, and the contention of Mr. Ahmad that this Act should be upheld on the ground that it is an Act for the alleviation of public nuisance must be rejected without the least hesitation. Section 28, Limitation Act must certainly come into play, unless it is found to be repealed by this Act; and if certain provisions of this Act are found to be inconsistent with or repugnant to the provisions of the Limitation Act, those provisions must be treated as void.
7. The second contention of Mr. Amin Ahmad which is based on Article 31(1) of the Constitution, of India cannot now succeed, though there was at one time the view of Das J. of the Supreme Court to support him. His Lordship Das J. has certainly pointed out in -- 'AIR 1951 SC 41 (E)' that Clause (1) enunciates the general principle and that under it a person can be deprived of his ' property by authority of law. And Mukherjea J. has said that we should go by the plain words used by the Constitution-makers and should not import expressions which are terms of variable and indefinite connotation in American law. This controversy has, however, been now set at rest by the two recent decisions of the Supreme Court reported in -- 'State of West Bengal v. Subodh Gopal Bose', AIR 1954 SC 92 (O1) and -- 'Dwarka-das Shrinivas v. Sholapur Spinning & Weaving Co., Ltd.', AIR 1954 SC 119 (P). The views of Das J have not been accepted by the majority, and it can be now taken as definitely laid down by the Supreme Court that the American doctrine of police power as a distinct and specific legislative power is not recognised in our Constitution.
Even during the hearing of this case I was humbly of the opinion that it would be wrong to say that Clause (1) of Article 31 must be read in positive terms and understood as conferring police power on the legislature in relation to rights to property. This view of mine has now been completely supported by the Supreme Court, and because a summary of the reports of the two cases had appeared in the newspapers, we thought it fit to reserve judgment until the decisions of their Lordships of the Supreme Court in these two cases were available to us. Now the settled view of the Supreme Court is that even Clause (1) of Article 31 is designed to protect the rights to property against deprivation by the State acting through its executive organ and that Clause (2) imposes two further limitations of the legislature itself. The legislature is prohibited from making a law authorising expropriation except for public purposes and on payment of compensation for the injury sustained by the owner. Clauses (1) and (2) are not mutually exclusive in scope and content and should be read together and understood to have dealing with the same subject, namely, the prosecution of the right to property by limitation on the State power.
In the case of -- 'AIR 1954 SC 119 (P)', the impugned Ordinance Was found to authorise a deprivation of the property of the Company within the meaning of Article 31 without compensation, and because the Ordinance was not covered by the exception in Clause (5) (b) (ii) of the Article, it was held that it violated the fundamental right of the Company under Article 31(2). If this present impugned Act has not validly affected the provisions of the Limitation Act and if on a proper reading and interpretation of the Act it is found to interfere with perfected titles, then the Act is certainly void, according to the provisions of Article 31(2), Constitution of India, and it does not come within any of the exceptions provided in Article 31(5), Constitution of India. The contention that this is an Act intended for the alleviation of public nuisance has to be rejected, and therefore the Act cannot be saved under Clause (5)(b)(ii) of Article 31. It is not meant for the promotion of public health, nor is it meant for prevention of danger to life and property; on the other hand, it interferes with fundamental rights, inasmuch as it deprives persons of their property without compensation.
Their Lordships of the Supreme Court observed in the case of -- 'AIR 1954 SC 119 (P)', that in all such cases the Court has to look behind the names, forms and appearances to discover the true character and nature of the legislation. I am inclined to think that the principal questions for consideration before their Lordships were almost of the same nature as before us in this case. There, the State had taken over the management and the administration of the Company, and the questions which arose were whether the provisions of the Ordinance for taking over the management and administration of the Company contravened the provisions of Article 31(2) of the Constitution or whether the Ordinance as a whole or any of the provisions infringed Arts. 14 and 19 of the Constitution. His Lordship Mahajan J. (as he then was) observed:
"In order to decide these issues it is necessary to examine with some strictness the substance of the legislation for the purpose of determining what it is that the legislature has really done; the Court, when such questions arise, is not over-persuaded by the mere appearance of the legislation. In relation to constitutional prohibitions binding a legislature it is clear that the legislature cannot disobey the prohibitions merely by employing indirect method of achieving exactly the same result. Therefore, in all such cases the Court has to look behind the names, forms and appearances to discover the true character and nature of the legislation."
In this case also we should not go by the mere appearance of the legislation. The Preamble, as already pointed out, shows that a legislation of this kind was absolutely within the competence of the State legislature, but if indirectly the legislation has interfered with fundamental rights, and has deprived persons of property without any compensation, then the Act or such portions of it as interferes with fundamental rights cannot be allowed to stand. For the present, I have only to overrule the contention of Mr. Ahmad that this Act is saved under Article 31(1) or Article 31(5), and the other points will now be taken up in connection with writ application No. 58.
8. I shall now take up writ application No. 53 which was the first case argued before us and in which Mr. Jaleshwar Prasad raised some of the most important points which can arise in a case like this. The facts of this case are that on 27 4-1951 the opposite parties Nos. 2 to 6 filed an application under Section 133, Criminal P. C., before the Sub-divisional Magistrate of Siwan complaining that plot No. 1732 which was a village road had been encroached upon by the petitioners. The petitioners, after they had been directed to show cause, stated that they had not encroached on any village road and that their 'nad' and 'kunta' were on their own 'sahan' land and not on a village road. They further stated that the 'nad' and 'kunta' had been in existence for over thirty years. The case was transferred to the file of. one Mr. S.S.P. Sinha, Magistrate 1st Class, Siwan, who started an enquiry as contemplated by Section 139-A, Criminal P. C. While the enquiry was proceeding the opposite parties Nos. 2 to 5 filed a petition for starting a case under the Bihar Land Encroachment Act against the petitioners with the result that the enquiry under Section 139A, Criminal P. C., was dropped. The petitioners then submitted before the Subdivisional Magistrate that they would move this Court, and thereafter they filed this present application challenging, the validity of the Bihar Land Encroachment Act. If the important provisions of the Act are not invalid and ultra vires, then the proceeding before the Magistrate cannot be quashed, but in view of the contention of the petitioners that they have their 'nad' and 'khunta' on this land for more than thirty years, the question does arise as to whether it is open to the Magistrate to evict the petitioners. There is also a challenge to the procedure prescribed by the Act. and it has been contended in several of these cases that the Collector under the Act cannot determine the points in dispute in a judicial manner.
9. The contentions of Mr. Jaleshwar Prasad are (1) the Act is not referable to any of the items in Lists II and III of the Seventh Schedule ' of the Constitution of India; (2) the Act does not legislate but really adjudicates with regard to the rights of the parties; (3) the Act violates Articles 13, 14, 19 and 31, Constitution of India and is thus unconstitutional; (4) Sections 3, 5, 6 and 9 of the Act are repugnant to Chapter X of the Criminal P. C., the Limitation Act and the Civil P. C.; and (5) the Act is void, because it ousts the Jurisdiction of the Civil Court.
10. There does not appear to be any merit in the contention that the Act is not referable to any of the items in Lists II and III. The Preamble to the Act shows that it is covered by item 18 of List II. Item 18 is in these terms:
"Land, that is to say, rights in or over land, land tenures including the relation of landlord and tenant, and the collection of rents; transfer and alienation of agricultural land; land, improvement and agricultural loans; colonization,"
It is now a well-established principle that none of the items in any of the Lists is to be read in a narrow or restricted sense. In -- 'United Provinces v. Mt. Atiqa Begum', AIR 1941 FC 16 (Q), their Lordships had to construe items 2 and 21 of List II (Provincial Legislative List of Schedule 7, Government of India Act, 1935). Instead of item No. 2 which was described as jurisdiction and powers of all Courts except the Federal Court, with respect to any of the matters in this List, we have now item No. 65, which is described as jurisdiction and powers of all Courts, except the Supreme Court, with respect to any of the matters in this List, and 'item No. 18 of our present Constitution is practically item No. 21 of the previous Constitution. Gwyer C. J. observed that none of the items of the Lists is to be read in a narrow or restricted sense and that each general word should be held to extend to all ancillary or subsidiary matters which can fairly and reasonably be said to be comprehended in it. His Lordship further observed that if a Provincial Legislature can legislate with respect to the collection of rents, it must have power to legislate with respect to any limitation on the power of a landlord to collect rents, that is to say, with respect to the remission of rents as well as to their collection.
In -- 'Megh Raj v. Allah Rakhia', AIR 1942 FC 27 (R), it had been conceded before their Lordships that "land" comprised both corporeal and incorporeal rights and interests, and their Lordships pointed out that this was clear from the words "rights in or over land" in the opening portion of the Entry. The Privy Council in an appeal from the decision of the Federal Court in this case had to consider (-- Megh Raj v. Allah Rakhia', AIR 1947 PC 72 (S) ) the meaning of the item, and their Lordships have observed that the word "land" is sufficient to include every form of land, whether agricultural or not, and that the expression "rights over land" would include easements and other collateral rights, whatever form they might take. I should like to quote the fol--lowing observation from the judgment of their Lordships:
"As to item 21, 'Land', the governing word is followed by the rest of the item, which goes on to say, 'that is to say'. These words introduce the most general concept--'rights in or over land'. 'Rights in land' must include general rights like full ownership or leasehold, or all such rights. 'Rights over land' would include easements or other collateral rights, whatever form they might take."
In -- 'State of Bombay v. Narottamdas Jetha-bhai', AIR 1951 SC 69 (T). their Lordships observed that the legislative power conferred on the Provincial Legislature by item 1 of List II has been conferred by use of language which is of the widest amplitude and that the phrase employed would include within its ambit legislative power in respect to jurisdiction and power of Courts established for the purpose of administration of justice. And in -- 'State of Bombay v. F.N. Balsara', AIR 1951 SC 318 (U), the principle that none of the items is to be read in a narrow or restricted sense was reiterated: Undoubtedly, the language employed in items 18 and 65 shows beyond a shadow of doubt that the State Legislature has got ample powers with regard to the jurisdiction and powers of Courts for dealing with the properties described in item No. 18. The words of item No. 18 read with the words of item No. 65 are comprehensive enough to include the remedial as well as the procedural provisions concerned with reliefs in respect of several rights and remedies enumerated in item No. 18, and item No. 18, as already pointed out, is wide enough to include rights in land, such as rights like full ownership or leasehold or all such rights, and rights over land which include casements and other collateral rights of different nature.
The words "that is to say" which follow the word "land" are really not words of restriction but words of illustration indicating instances which may furnish guidance and clue in particular matters.
The first contention of Mr. Jaleshwar Prasad-is, therefore, not at all fit to succeed, and the Act, as it appears from the Preamble and also from the provisions, from which the necessary intendment becomes obvious, is certainly an Act within the competence of the State Legislature. It is a different matter altogether, if particular provisions of the Act are found to be repugnant to or inconsistent with the existing law or encroaching upon fundamental rights as guaranteed by the Constitution of India.
11. The Preamble of this Act is perfectly innocuous, and as was observed by the Supreme Court in -- 'Poppatlal Shah v. State of Madras', AIR 1953 SC 274 (V), the title and Preamble, whatever their value might be as aids to the construction of a statute, undoubtedly throw light on the intent and design of the legislature and indicate the scope and purpose of the legislation itself. Undoubtedly, the Preamble to this Act will not be of very much assistance to us when we proceed to examine the particular provision of the Act, and the Act will be found to encroach upon prohibited ground. The Supreme Court, however, in -- 'State of West Bengal v. Aliwar Ali Sarkar', AIR 1952 SC 75 (W) rejected the contention of the learned Attorney-General that the Preamble should be read as a part of a parti-, cular section of the Act, which was being impugned in that case, and the House of Lords in -- 'Commissioners for Special purposes of the Income Tax v. J.P. Perusel', 1891 AC 531 (X) referred with approval to the observation of Dyer C. J. in -- 'Stowel v. Lord Zouch', (1569) I Plow 353 at p. 369 (Y) that the Preamble was a key to open the minds of the makers of the Act, and the mischiefs which they were intended to redress.
As some argument was advanced before us with regard to the Preamble, I considered it necessary to quote these observations, though the intention it the legislature is quite apparent in this case. The real intention of the legislature was certainly to prevent encroachments on public lands, and in doing so they also made provisions (which they called as better provisions) for the removal of the encroachments. The controversy, however, which arises is as to whether these provisions in any way violate the fundamental rights guaranteed under the Constitution and whether they are in any way repugnant to or inconsistent with the existing law.
12. The third contention raised by Mr. Jalesh-war Prasad is the most important, & if it is found that any provision of the Act violates the fundamental rights guaranteed by the Constitution, then that provision has to be declared as invalid and ultra vires. Mr. Prasad is really concerned only with Cls. (d) and (f) of Section 2(11) of the Act. Clauses (d) and (f) are in these terms:
"Clause (d)-- land recorded for the use of the community in the record-of-rights prepared under the various tenancy laws in force in the State of Bihar, such as gairmazrua-am, gochar, cremation ground, graveyard, tank, pyne, bandh, ahar, road, pathway;
Clause (f)-- land over which the public or the community have got any right of easement."
The learned Advocate-General and the learned Government Advocate could easily appreciate that the drafting of these two clauses was most inefficient and unskilful, and they asked us to read the words "land recorded" as "land rightly recorded". They could also appreciate that title by adverse possession could be acquired even on so-called public lands, like gairmazrua-am, gochar, ahar, road or pathway and they could not dispute the proposition which has always been adopted in this country and which is regarded as embodying a salutary principle that the period of possession which is sufficient to bar the remedy is also sufficient to transfer the right. How far we will be able to put a narrow construction on the terms of the clauses will be discussed by me later, the question to which I am addressing at present being as to whether the clauses, as they stand, violate fundamental rights or not. The learned Government Advocate submitted during the course of his argument that the Act does not interfere with the rights which had already become perfected; in other words, if does not interfere with the title of those who, on account of their possession over a so-called public land for more than the statutory period, have now acquired an indefeasible title to it.
But, it will not be a correct reading of the Act to say that it merely prevents the acquisition of fresh rights inconsistent with public rights and does not interfere with titles which have already been perfected. Even on a plain reading of Clause (d), as it stood before the amendment, it will be clear that the intention was to interfere even with perfected rights over public lands. By the amendment made in July, 1951, the opening [words "subject to the provisions of any law for the tense being in force" were deleted, and because these words have now been omitted, the question arises as to how far the definition of public property as given in the Act conflicts with the existing law. And the explanation which has been given in Bihar Act 25 of 1952, by which the second amendment was made, with regard to the expressions "unauthorisedly occupies", "unauthorised occupation" or "unauthorisedly occupying", fully establishes that the intention of the legislature is to interfere with perfected rights as well.
The definition is to be found in Section 2, and under Section 3 a person unauthorisedly occupying any land which is public property shall be liable to pay for the whole period of occupation compensation at a certain rate. The first proviso to Section 3 says that no assessment shall be made in respect of any period of occupation for more than twelve years before the commencement of this Act, and the second proviso says that nothing in this section shall apply to any land which is public property as defined in Clause (ii)(d) of Section 2. By the amendment of 1951 this proviso covers also lands which are public property as defined in Clause (ii)(f) of Section 2. The Act was thus intended to be very stringent with regard to public properties described in Section 2(ii)(d) and Section 2(ii)(f). Section 4 mentions the penalty, and according to this section, a person liable to pay assessment shall also be liable at the discretion of the Collector to pay in addition to the assessment a sum not exceeding ten times the assessment. There is a proviso, attached to this section which says that no penalty shall ordinarily be imposed in respect of unauthorised occupation of the land for any period not exceeding one year.
Sections 5 and 6 lay down the procedure which the Collector has to follow if he finds a person occupying a public land "unauthorisedly" within the meaning of the expression as used in this Act. The second amendment says that the expression "unauthorisedly occupies" means the act of any person in remaining in unauthorised occupation of any land which is public property within the meaning of Sub-clauses (d) and (f) of Clause (ii), notwithstanding any contract, express or implied, between him and the landlord or the owner of the land made before or after the commencement of this Act, and notwithstanding anything contained in any law, local custom or usage to the contrary.
The learned Government Advocate characterized this amendment as clumsy and useless, taut even though it is clumsy, it is not useless, because it enables us to know with certitude the intention of the legislature, the obvious intention being to interfere with perfected rights as well as rights which have not been perfected by the lapse of the statutory period. Not being satisfied with the deletion of the words "subject to the provision of any law for the time being in force" by the amendment of 1951, the second amendment laid down that anybody who is in occupation of a public land, no matter if he has been possessing it for more than twelve years, would come within the mischief of the Act. Whatever doubt could be raised as to the meaning of the words "any person who unauthorisedly occupies any land which is public property" in Section 5(1) of the Act was removed by the second amendment. It is not tautologous, as the learned Government Advocate thinks, but is meant to state in very clear terms the intention of the legislature. These amendments which are now a part of the Act, therefore unmistakably go to show that the Act not only prevents the acquisition of fresh rights inconsistent with public rights but also interferes with rights over public lands which have become indefeasible by the lapse of the statutory period. Technically, an amended statute is not a new and independent statute, it being another point whether a statute which is unconstitutional in its entirety can be amended. A curious feature of this case is that while the amendments have received the assent of the President, the main Act has not, and if the amended portion is considered" separately from the rest of the Act, then the repugnancy with the existing law will be found to have been resolved, so far as the amended, portion is concerned, just at present I am discussing the question of interference with fundamental rights and not the question of repugnancy, and what appears to me to be absolutely manifest is this that the statute as amended does affect the fundamental rights as guaranteed by the Constitution of India.
Article 19(1)(f), Constitution of India is in general terms, and it says that all citizens shall have the right to acquire, hold and dispose of property. Property in its broader sense is not the physical thing which may be the subject of ownership, but is the right of dominion, possession, and power of disposition which may be acquired over it; and the right of property as recognized or preserved by the Constitution is the right not only to possess and enjoy it, but also to acquire it in any lawful mode, or by following any lawful pursuit, which the citizen in the exercise of the liberty guaranteed may choose to adopt. .
"Adverse possession under claim of right, although not supported by the legal title and not yet ripened into an unimpeachable ownership, creates an interest which the law recognizes as property."
Possessory title is a sort of title recognized by law, and I have already quoted a passage from the judgment of the Privy Council in -- '1907 AC 73 "(1)'. This was a case arising out of a resumption by the Minister of Public Instruction of certain land in New South Wales, and it appeared that at the date of the resumption the rightful owner was unknown and out of possession, but that Clissold had ten years previously entered into possession thereof as vacant land. Their Lordships held that Clissold was not a mere trespasser and had possessory title, good at the date of resumption, against, everyone but the rightful owner, and in course of becoming absolute as against him, and having been deprived of the land, he had a prima facie case for compensation.
The following passage in the judgment of their Lordships is also important:
"They do not think that a case for compensation is necessarily excluded by the circumstance that under the provisions of the Act of 1900 the Minister acquired not merely the title of the person in possession as owner, but also the title, whatever it may have been, of the rightful owner out of possession, who never came forward to claim the land or the compensation payable in respect of it, and who is, as the Chief Justice says, 'unknown to this day'. The Act throughout from the very preamble has it apparently in contemplation that compensation would be payable to every person deprived of the land resumed for public purposes. It could hardly have been intended or contemplated that the Act should have the effect of shaking titles which but for the Act would have been secure, and would in process of time have become absolute and indisputable, or that the Governor, or responsible Ministers acting under his instructions, should take advantage of the infirmity of anybody's title in order to acquire his land for nothing."
Chandrasekhara Aiyar J. of the Supreme Court, who was one of the Judges who decided the well-known case from Bihar arising out of the Land Reforms Act, -- 'AIR 1952 SC 252 (D)', quoted with approval a passage from Story's book on the Constitution, and I should like to reproduce it here.
"The concluding clause is, that private property shall not be taken for public use without just compensation. This is an affirmance of a great doctrine established by the common law for the protection of private property. It is founded in natural equity, and is laid down by jurists as a principle of universal law. Indeed, in a free Government, almost all other rights would become utterly worthless, if the Government possessed an uncontrollable power over the private fortune of every citizen. One of the fundamental objects of every good government must be the due administration of justice; and how vain it would be to speak of such an administration, when all property is subject to the will or caprice of the legislature and the rulers."
Article 19(1) (f) of our Constitution is, as al-, ready pointed out, in general terms, and it pro-tects possessory titles as well as titles made perfect by the lapse of the statutory period. The relevance of this discussion is that if Clause (d), as it originally stood, was referable only to titles which had not been made perfect by the lapse of the statutory, period, the meaning given to the expression "unauthorisedly occupies" in the amended Act makes it perfectly plain that the Collector can interfere even with a perfected title. Whether Clause (d) is considered along with the amendment or separately from the amendment, if does violate fundamental rights as guaranteed by the Constitution; but as the amendment has received the assent of the President, it stands on a higher footing than the original Act, and it being now a part of the original Act, if it is found to be inconsistent with the provisions of Part III of the Constitution which deals with fundamental rights, it shall, to the extent of such inconsistency, be held to be void.
13. Article 13(2), Constitution of India con-tains the inhibition against the making of a law which takes away or abridges the rights conferred by Part III of the Constitution, and it says that any law made in contravention of this caluse shall, to the extent of the contravention, be void. Article 14 says that the State shall not deny to any person equality before the law or the equal protection of the laws within the territory of India. It is under Article 19(1) (f) that every citizen has the right to acquire, hold and dispose of property. Acquisition can be made in various ways, one of them being an acquisition of title by adverse possession. If, therefore, the State has made any law which takes away or abridges the rights conferred by Article 19(1)(f), then that law is void to the extent of the contravention. There is thus no justification for interfering with the rights of those who on the different kinds of lands specified in Clause (d) have acquired title by adverse possession.
Article 31(2) lays down, inter alia, that no immoveable property shall be taken possession of or acquired for public purposes under any law authorising the taking of such possession or acquisition, unless it provides for compensation for the property taken possession of or acquired. According to this Article, even a person who has not perfected his title by being in adverse possession for a period of twelve years can claim compensation. In the case of -- 'AIR 1951 SC 41 (E)', it was pointed out by Mukherjea J, that "acquisition" means and implies the acquiring of the entire title of the expropriated owner, whatever the nature or extent of that title may be. The entire bundle of rights which were vested in the original holder passes on acquisition to the acquirer, with the result that the holder has no interest left. His Lordship further pointed out that Article 31(2) of the Constitution itself makes a distinction between acquisition of property and taking possession of it for a public purpose, as would appear from the language "shall be taken possession of or acquired for public purposes under any law authorising the taking of such possession or such acquisition".
From the language of this Article it is clear that it is meant to apply to a case of this nature. The person in possession is being ousted and that for the purpose of taking the property for "public purposes", assumed or real. In my opinion, therefore, Article 31(2) hits the taking of possession of even those lands over which the possessor has not perfected his title by being in adverse possession for a period of twelve years. The Act provides for summary eviction from such lands and, therefore, Sections 5, 6, 8 and 9 contravene the fundamental rights, inasmuch as they authorise action in interference against a person who is legitimately in possession of such lands as are specified in Section 2(ii)(d).
I In this connection, I should like to quote the following passage from the judgment of Mahajan J. (as he then was) in the case of -- 'AIR 1954 SC 119 (P):
"As I read Article 31, it gives complete protection to private property as against executive action, no matter by what process a person is deprived of possession of it. In other words, the Constitution declares that no person shall be deprived of possession of private property without payment of compensation and that too under the authority of law, provided there was a public purpose behind that law. It is immaterial to the person who is deprived of property as to what use the State makes of his property or what title it acquires in it. The protection is against loss of property to the owner and there is no protection given to the State by the Article. It has no fundamental right as against the individual citizen. Article 31 states the limitations on the power of the State in the field of taking property and those limitations are in the interests of the person sought to be deprived of his property. The question whether acquisition has a larger concept than is conveyed by the expression- 'taking possession' is really of academic interest in view of the comprehensive phraseology employed by Clause (2) of Article 31. As the matter was argued at some length, I propose to briefly indicate my opinion on that point."
Article 31A which was inserted in the Constitution by the Constitution (First Amendment) Act, 1951, cannot be and has not been invoked for the obvious reason that this being a law made by the legislature of a State has not received the assent of the President. I have already said that Article 31 (5) cannot be invoked for supporting the Act. Article 19(5) cannot also be invoked, because the restrictions imposed under the statute can by no means by regarded as reasonable. I have already quoted a passage from the Judgment of the Supreme Court in -- 'AIR 1953 SC 373 (P).' This is certainly a case in which the law deprives a person of possession of his property on the subjective determination of an executive officer. The fundamental right is thus put in jeopardy, and it is left to the discretion of the executive authority to interfere with its enjoyment whenever it pleases the said authority.
14. Article 14 and what constitutes a reasonable restriction have been considered by the Supreme Court in several decisions, and on the principles enunciated by the Supreme Court in their decisions it seems to me to be perfectly obvious that this is also a case of imposing unreasonable restrictions and making arbitrary distinctions. The existing law of limitation has been allowed to stand, and under this law any person who remains in possession of a property acquires perfect title to it provided the possession is adequate in continuity, in publicity and in extent. The Act binds all, and by virtue of it title is transferred to the adverse possessor. It is certainly very unreasonable and very improper if the rights acquired under the law of limitation by persons over lands of the description mentioned in Clause (d) are abridged by this statute. Howsoever strong be the presumption in favour of the constitutionality of the Act, if the Act is found to contain a classification which is absolutely arbi-trary and which is made without any basis, that Act must be declared as unconstitutional.
Fazl Ali J. (as he then was) observed as follows in AIR 1951 SC 41 (E) :
"There can be no doubt that Article 14 provides one of the most valuable and important guarantees in the Constitution which should not be allowed to be whittled down, and, while accepting the statement of Professor Willis as a correct exposition of the principles underlying this guarantee, I wish to lay particular emphasis on the principle enunciated by him that any classification which is arbitrary and which is made without any basis is no classification and a proper classification must always rest upon some difference and must bear a reasonable and just relation to the things in respect of which it is proposed."
Though the case of -- 'Chintamanrao v. The State of Madhya Pradesh', AIR 1951 SC 118 (Z) was a case under Article 19(1)(g) of the Constitution, the principles laid down by their Lordships in that case would, in my opinion, be fully ap-'plicable to the facts of this case Mahajan J. who deliyered the judgment of the Court observed as follows:
"The question for decision is whether the statute under the guise of protecting public interests arbitrarily interferes with private business and imposes unreasonable and unnecessarily restrictive regulations upon lawful occupations, in other words, whether the total prohibition of carrying on the business of manufacture of bidis within the agricultural season amounts to a reasonable restriction on the fundamental rights mentioned in Article 19(1)(g) of the Constitution. Unless it is shown that there is a reasonable relation of the provisions of the Act to the purpose in view, the right of freedom of occupation and business cannot be curtailed by it.
The phrase 'reasonable restriction' connotes that the limitation imposed on a person in enjoyment of the right should not be arbitrary or of an excessive nature, beyond what is required in the interests of the public. The word 'reasonable' implies intelligent care and deliberation, that is, the choice of a course which reason dictates. Legislation which arbitrarily or excessively invades the right cannot be said to contain the quality of reasonableness and unless it strikes a proper balance between the freedom guaranteed in Article 19(1) (g) and the social control permitted by Clause (6) of Article 19, it must be held to be wanting in that quality."
In this observation we have to substitute Article 19(1) (f) for Article 19(1) (g) and Clause (5) in place of Clause (6). Undoubtedly, this is also a statute under which in the guise of protecting public interests, private rights are being interfered with and properties of individuals are being arbitrarily seized. In this very case AIR 1951 SC 118 (Z) the Supreme Court observed that the determination by the legislature of what constitutes a reasonable restriction is not final or conclusive and that it is subject to the supervision by the Supreme Court. In -- 'Romesh Thappar v. State of Madras', AIR 1950 SC 124 (Zl) their Lordships discussed the question of severability and observed as follows:
"Where a law purports to authorise the imposition of restrictions on a fundamental right in language wide enough to cover restrictions both within and without the limits of constitutionally permissible legislative action affecting, such right it is not possible to uphold it even so far as it may be applied within the constitutional limits, as it is not severable. So long as the possibility of its being applied for purposes not sanctioned by the Constitution cannot be ruled out, it must be held to be wholly unconstitutional and void. In other words, Clause (2) of Article 19 having allowed the imposition of restrictions-on the freedom of speech and expression only in cases where danger to public security is in--volved, an enactment, which is capable of being applied to cases where no such danger could arise, cannot be held to be constitutional and valid to any extent."
But, so far as these numerous cases are concerned, we have only to see how far the clauses-under which actions have been' taken against-these petitioners go to infringe fundamental rights and are to that extent unconstitutional and void. I do not think it will be necessary for us in this particular case to make any pronouncement with regard to those provisions or especially, those clauses of Section 2(ii) with which we are not at all concerned. Article 14 was very throughly discussed by their Lordships of the Supreme Court in AIR 1952 SC 75 (W), and, in my opinion, this decision conclusively establishes that the provisions contained in Section 2(h)(d) are hit by Article 14. The impugned Act in that case was found to ignore the principle of classification followed in the Criminal P. C., and it proceeded to lay down a new procedure without making any attempt to particularize or classify cases to which it was to apply. Their Lordships pointed out that the necessity of speedy trial was too vague, uncertain and elusive criterion to form the basis of a valid and reasonable classification.
Their Lordships made the important observa-tion that it was no classification at all, if it was not based on any characteristics peculiar to persons or to cases which were subjected to the special procedure prescribed by the Act and that the mere fact of classification was not sufficient to relieve a statute from the reach of the equality clause of Article 14.
"To get out of its reach it must appear that nof only a classification has been made but also that it is one based upon a reasonable ground on some difference which bears a just and proper relation to the attempted classification and is not a mere arbitrary selection".
In paragraph 38 of the judgment his Lordship-
Mahajan J. made the following observation which is, in my opinion, very important for our present purpose:
"Even if it be said that the statute on the face of it is not discriminatory, it is so in its effect and operation inasmuch as it vests in the executive government unregulated official discretion and, therefore, has to be adjudged unconstitutional."
This is a most apposite observation for our present purpose. This case is a direct authority in support of-the proposition that a rule of procedure laid down by law comes as much within the purview of Article 14 as any rule of substantive law and it is necessary that all litigants, who are similarly situated, are able to avail themselves of the same procedural rights for relief and for de-fence with like protection and, without discrimination. The efficacy of this observation can be appreciated only if we try to remember the fact that this statute makes an arbitrary discrimination by imposing restrictions on the rights of persons who have acquired title, absolute or possessory, over lands described as public lands in this statute. The law of the land is that at the determination of the period limited to any person for instituting a suit for possession of any property, his right to such property shall be extinguished. This law is operative against the State as well as individuals, though the period for actions against the State may be different from the period for actions as against individuals.
Absolutely arbitrary distinction has been made by this statute, inasmuch as this law is being ignored with regard to lands, the nature of which is indicated in Clause (d). The Supreme Court said in this case (AIR 1952 SC 75 (W) ) that if it is established that the person complained of is discriminated against as a result of legislation and denied equal privileges with others occupying the same position, it is not incumbent upon him, before he can claim relief on the basis of his fundamental rights, to assert and prove that in making the law, the legislature was actuated by a hostile or inimical intention against a particular person or class. It is not also necessary for the Court to enquire as to what was the dominant intention of the legislature in enacting the law, and the operation of Article 14 will not be excluded if it is proved that the legislature had no intention to discriminate, though discrimination was the necessary consequence of the Act. So far as this statute is concerned, I should say that discrimination is not only the necessary consequence of the Act, but that the legislature acted with the intention to discriminate. The ruling, therefore, appears to me to be a ruling in point, and in view of this decision and also in view of the clear provisions contained in Articles 13 and 14, I am of opinion that the statute is bad, because it is in contravention of these two Articles, both in their letter and their spirit.
In -- 'Kathi Raning Rawat v. State of Saurashtra', AIR 1952 SC 123 (Z2) Das J. observed as follows :
"It is now well established that while Article 14 forbids class legislation it does not forbid reasonable classification for the purpose of legislation. In order, however, to pass the test of permissible classification, two conditions must be fulfilled, namely, (1) that the classification must be founded on an intelligible differentia which distinguishes persons or things that are grouped together from others left out of the group and (2) that that differentia must have a rational relation to the object sought to be achieved by the Act. What is necessary is that there must be a nexus between the basis of classification and the object of the Act."
The majority of the Supreme Court held in --'Lachmandas Kewalram v. State of Bombay', AIR 1952 SC 235 (Z3) as well that Article 14 condemns discrimination not only by a substantive law but also by a law of procedure. It is most important that under this impugned statute a peculiar sort of procedure is prescribed for dealing with those who are in possession of lands, the nature of which is indicated in Clause (d). In --'Ram Prasad Narayan Sahi v. State of Bihar', AIR 1953 SC 215 (Z4) Mukherjea J., who delivered the leading judgment of the Court, observed as follows:
"What this clause aims at is to strike down hostile discrimination or oppression of in equality. As the guarantee applies to all persons similarly situated, it is certainly open to the Legislature to classify persons and things to achieve particular legislative objects; but such selection or differentiation must not be arbitrary and should rest upon a rational basis, having regard to the object which the Legislature has in view."
I am further inclined to think that the following observation of Patanjali Sastri C. J. in this case is fully applicable to this statute:
"Legislation such as we have now before us is calculated to drain the vitality from the Rule of Law which our Constitution so unmistakably proclaims, and it is to be hoped that the democratic process in this country will not function along these lines."
Probably, we will be able to appreciate much better the significance of the observation made by their. Lordships of the Supreme Court in the case of AIR 1953 SC 215 (Z4) if we peruse the judgment of Ramaswami J. and Sarjoo Prosad J. in that case (reported in -- 'Ram Prasad v. State of Bihar', AIR 1952 Pat 194 (Z5) ) which was set aside by their Lordships. Ramaswami J. had said that the guarantee of equal protection under Article 14 was not absolute and that the clause did not prohibit legislative classification and did not prohibit the legislature from enacting special laws to combat special evils. He went to the length of stating that even a legislation relating to one individual would not violate the equal protection clause, if there was no discrimination.
I say with all respect to my learned brethren who had delivered the judgment of this Court in AIR 1952 Pat 194 (Z5) that this view was not at all accepted by their Lordships of the Supreme Court. I am, therefore, inclined to agree with Mr. Jaleshwar Prasad that Clause (d), as it stands, is hit by Articles 13, 14, 19 and 31 of the Constitution. So far as this particular clause is concerned, the question of severability arises only to this extent that it is severable from other clauses in which public property is defined, but all the same the principle laid down in AIR 1950 SC 124 (Z1) will be applicable so far as the applicability of this clause is concerned. So long as the possibility of this clause being applied for the purpose not sanctioned by the Constitution cannot be ruled out, it must be held to be wholly unconstitutional and void. The clause undoubtedly purports to authorise the imposition of restrictions on a fundamental right in language wide enough to cover restrictions both within and without the limits of constitutionally permissible leglslative action affecting such right.
The contention of the learned Government Advocate that a narrow construction should be put upon the clause will be considered by me now but if the clause cannot be construed in the narrower sense, then there can be no doubt that it must be held as invalid as a whole, because it will be impossible to assert with any confidence that the legislature intended to use the general words which it has used for being construed only in the narrower sense. The whole scheme of the legislation has to be taken into account, and the reasonableness of the legislation has to be determined by applying some objective standard which is said to be the standard of an average prudent man. It was pointed out by the Calcutta High Court in -- 'West Bengal Settlement Kanungoe Co-operative Credit Society Ltd. v. Mrs. Bella Banerjee', AIR 1951 Cal 111 (Z6) that any reasonable substantive provision might be rendered wholly unreasonable by the procedure which an Act prescribes, and the procedure which is prescribed" in this Act for dealing with lands of the description mentioned in Clause (d) is extraordinary and arbitrary -- thus obviously coming within the inhibition laid down by the Constitution.
As the Supreme Court said in AIR 1953 SC 274 (V), it is a settled rule of construction that to ascertain the legislative intent, all the constituent parts of a statute are to be taken together and each word, phrase or sentence is to be considered in the light of the general purpose and object of the Act itself. 'My conclusion, therefore, is that Clause (d) of Section 2(11) is absolutely unconstitutional and void.
15. This writ application No. 58 has been treated as an application to which Clause (d) as well as Clause (f) are applicable. Clause (f), as already pointed out, was inserted by the Amendment Act of 1951, and it is in these terms: "land over which the public or the community have got any right of easement." It is difficult to understand what actually is meant by the words used in this clause'. But, while the construction of this provision is a bit difficult, its broad aim appears to be that any land over which the public have got a right, like the right of easement, should "be protected. "The English language", as Denning "L.J. has said, "is not an instrument of mathematical precision", but the word "easement" has been defined in statutes and explained in seve-ral important treatises on law. The word is defined in the Easements Act (Act V of 1882), and though this Act has not been extended to the Province or the State of Bihar, the definition given in Section 4, Easements Act has been adopted by the Courts of law in India as fairly complete. The definition is as follows:
"An easement is a right which the owner or occupier of certain land possesses, as such, for the beneficial enjoyment of that land, to do and continue to do something, or to prevent and continue to prevent something being done, in or upon, or in respect of, certain other land not his own."
In every easement there is a dominant heritage as well as a servient heritage; the land for the beneficial enjoyment of which the right existe is called the dominant heritage, and the land on which the liability is imposed is called the servient heritage. The word is also denned in Section 2 (5), Limitation Act which applies to this part of the country, and the definition given there is:
"'easement' includes a right not arising from contract, by which one person is entitled to remove and appropriate for his own profit any part of the soil belonging to another or any thing growing in or attached to, or subsisting upon, the land of another."
The Limitation Act does not contain any comprehensive definition of the term, for which we should look to Section 4, Easements Act, but Section 2(5) appears to include profit 'a prendre'. Profit a prendre' means "a right for a man, in respect of his tenement, to take some profit out of the tenement of another man."
Wharton's Law Lexicon says that except in the case of a copyholder no claim of a 'profit a prendre in alieno solo' can be made by custom,, nor can it be claimed by a fluctuating body such as the inhabitants of a place. In -- 'Maharaj Bahadur Singh v. Gandauri Singh', AIR 1917 Pat 640 (2) (Z7) which is a Bench decision of this Court where the question was whether the members of a tribe, such as the Sonthals, or a class such as the Ghatwals, inhabiting the villages on and adjacent to the Paresnath Hill, had a right to hunt in a certain jungle for one day in the year, the Honorary Manager of the sect of Sitambari Jains had instituted a suit on their behalf to correct an entry in the finally published record-of rights that the Sonthals and Ghatwals had a customary right to hunt on Paresnath Hill on the Purnamasi day in Baisakh and for a declaration that they possessed no such right. The suit was dismissed by the Court of first instance as well as by this Court, and Mullick J., who delivered the leading judgment, observed that the Sonthals who belonged to a tribe and the Ghatwals who belonged to a class, though they had then acquired the solidarity of a caste, were an Indeterminate and fluctuating body and incapable of prescribing for the purpose of the Limitation Act.
He quoted with approval the following passage from the judgment of Lord Macnaghten in --'Eholanath Nundi v. Midnapore Zemindari Co,', 31 Cal 503 (Z8) :
"The case, as presented by the plaintiffs, on the face of it and in substance, seems simple enough. It appears to their Lordships that on proof of the fact of enjoyment from time immemorial there could be no difficulty in the way of the Court finding a legal origin for the right claimed. Unfortunately, however, both in the Munsifs Court and in the Court of the Subordinate Judge, the question was overlaid, and in some measure obscured by copious references to English authorities, and by the applications of principles and doctrines more or less refined founded on legal conceptions not altogether in harmony with Eastern notions, The result is, that, although the decrees appear to be justified by the main facts, which both the lower courts held to be established, it is impossible to say that the judgments delivered are entirely satisfactory."
And his Lordship was of the opinion that the law of India did not preclude the Courts from presuming that a fluctuating body, such as the Sonthals and the Ghatwals, bad such a right, and so far as the particular case before his Lordship was concerned, he was inclined to think that the zamindar might have allowed the practice to continue and to ripen into a local custom with the express intention of benefiting by the destruction of the wild animals by the Sonthals and the Ghatwals, and his conclusion was that the Sonthals and the Ghatwals had established either a prescriptive or a customary right. A sort of grant was, therefore, presumed by their Lordships, and Jwala Prasad J. pointed out that the important rights to appropriate the profits of properties belonging to others independent of any dominant heritage recognized by any Indian Court are the rights to take water from a well situate in another's land, the right to catch fish in a tidal river by placing stake-nets in certain place, the right of pasturage over the land of Government or zamindari, and the universal custom of grazing cattle on the waste land. But, the relevance of this decision for our present purpose is that their Lordships were not inclined to think that the case before them was really a case of easement.
Mullick J, referred to the General Clauses Act with a view to pointing out what was meant by "a person" and definitely expressed his view that an indeterminate and fluctuating body could not prescribe for the purpose of Limitation Act. In order to be within the Act an easement must be appertaining to a dominant tenement, and the public or the community, or a section of the public er a section of the community cannot have any right of easement. It is one thing to say that twenty years' enjoyment as of right by some people of a right 'in gross' raises a presumption of immemorial enjoyment, and it is another thing to say that certain persons have got a right of easement, thereby assuming that there is a dominant tenement as well as a servient tenement. Public rights of way which every citizen is entitled to use at his pleasure are not dependent on the ownership of any estate, and even a public road or highway is taken to be a dedication to the public of the occupation of the surface of the land for the purpose of passing and repassing. So far as an ordinary easement is concerned, the occupation remains with the owner of the servient heritage, subject to the easement.
It is, therefore, not possible to understand in what sense the word 'easement' has been used in this clause, and even the learned Government Advocate could not submit before us that there is any much sense behind the words used in this clause. None of the lawyers who appeared in these cases could explain to us what could be the real Intention behind the insertion of this clause toy a subsequent amendment, and they took this clause as a mere re-duplication of Clause (d). I am perfectly alive to the necessity of construing an Act with a view to finding out the real intention of the legislature, and Denning L. J. has said in
-- 'Seaford Court Estates v. Asher', 1949-2 KB 481 (Z9):
"A judge should ask himself the question: If the makers of the Act had themselves come across this ruck in the texture of it, how would they have straightened it out? He must then do as they would have done. A judge must not alter the material of which it is woven, but he can and should iron out the creases."
This is the opinion expressed by an English Judge with regard to statutes passed by the English people, but in India, and especially in this State, we come across certain provisions of statutes, the construction of which appears to be extremely difficult, and this particular statute has been treated even on behalf of the State as a statute which cannot be defended except by taking recourse to what is called a narrow or a modified construction. I shall presently take up the question of narrow construction, but before I do that, I must state that even on the submissions made by the learned Counsel for the State in this case, Clause (f) does not in substance contain anything in addition to what is contained in Clause (d), with the result that if Clause (d) has to be declared: as unconstitutional and void, Clause (f) cannot have a better fate.
16. I shall now take up the question of narrow construction which has to be regarded as the most important question in this case, inasmuch as the State did not think of defending this Act before us on any other ground. Most astutely the learned Government Advocate contended before us, (1) that the Act applies only to those properties which are public properties at the date of the Act; and (2) that the Act even after the amendment and in spite of the amendment does not interfere with rights which have become perfected at the date of the Act. But, even on this narrow construction Articles 19(1)(f) and 31(2) are clearly infringed. The learned Government Advocate very fairly conceded that if the Collector cannot under the Act judicially determine the questions raised by the petitioners, the Act would come within the principles laid down by the Supreme Court in the case of AIR 1953 SC 215 (Z4). The learned Government Advocate was also fair enough to concede that the second amendment which gives the meaning of the expressions "unauthorisedly occupies", "unauthorised occupation" and "unauthorisedly occupying" clearly prevents the application of the rule of narrow construction in this case. I need not repeat that the clause which has been added by the amending Act of the year 1952 is by virtue of the amendment a part of the original Act, and because in the amending Act the expressions mentioned above are clearly explained, there is no reason for doubt that the Act interferes with perfected rights as well as with rights which have not become absolute by the lapse of the statutory period.
Whatever force could be attached to the contention of the learned Government Advocate that the Act does not interfere with the rights which had become perfected at the date of the Act, cannot be attached now after the amendment and after the insertion of Clause (iv) in Section 2, and the question of severability cannot at all arise after this clause has been inserted in the Act. The Act discloses a connected scheme, and there is one single object behind the Act as indicated in the Preamble. The words as explained in the amend-ing Act are now parts of the Act, and Sections 3, 4, 5, 6 and 9 in which the words "unauthorisedly occupies", "unauthorised occupation" and "unauthorisedly occupying" have been used have to be read as sections in which those expressions have been used in the sense as it is indicated in the amending Act.
We cannot go beyond the natural construction of the statute, and the whole thing is so interwoven together that there is no escape from the position that the legislature intended to oust all persons who were in possession of public property as defined in the Act, even though they thereby interfered with the fundamental rights guaranteed under the Constitution. The original Act cannot any more be considered independently of the amendment, because it is inextricably bound up with the amendment. There is now one single statute with the provisions added by the amending Acts inserted in it, and the amend-ments cannot be severed from the parent Act.
17. The question of narrow construction raised by the learned Government Advocate will, therefore, be considered with reference to the whole Act and not only with reference to the parent Act, ignoring the amendments. The learned Government Advocate would ask us to read the word "rightly" before 'the word "recorded" and after the word "land" in Clause (d) of Section 2, and he would further ask us to hold that the Collector has the power of determining as to wnether the petitioners are under the circumstances of the case liable to be evicted. He submitted before us that if a tribunal has been given the jurisdiction to exercise its powers upon a particular set of facts, before it exercises its powers it has to satisfy itself that the facts, the existence of which is the prerequisite for the exercise of its powers, do actually exist in the case. And according to the view of the learned Government Advocate it is perfectly open to a Collector to determine as to whether the entry in the record-of-rights is right or wrong and as to whether a title by adverse possession has been created in favour of the petitioners.
According to Section 103B, Bihar Tenancy Act, a presumption of correctness attaches to the entry made in the record-of-rights; and there is a similar provision (S. 84) in the Chotanagpur Tenancy Act. By virtue of Sections 5 and 6 the Collector can take action against any man who unauthorisedly occupies any land which is public property, as defined in the Act. The expressions "unauthorisedly occupies" and "public property" are to be understood in the sense in which the statute asks us to understand them, and according to Sections 5 and 6, the Collector can take action against anybody who is in occupation of a public property, as defined in the Act. According to Clause (d), lands recorded in the record-of-rights as gairmazrua-am, Gochar, cremation ground, graveyard, tank, pyne, bandh, ahar, road, pathway are to be taken as public properties, and the Act does not contem-plate that it will be open to the person in occupation or possession to contend that the entry in the record-of-rights is wrong. The entry in the record-of-rights has thus to be taken as conclusive by the Collector, though that is not the existing law of the land.
The learned Counsel for the State could not support this clause except by contending that the word "rightly" should be read between the words "land" and "recorded", and the question, therefore, is whether it is open to us to read something in the clause which is not there. The second question is whether it is at all open to the Collector to determine the title of the person in occupation and possession in a judicial manner. Sub-section (1) of Section 5 lays down that a person in occupation can be summarily evicted by the Collector. Sub-section (2) of Section 5 contains the provision for the service of notice in the manner provided in Section 6 on the person reported to be in occupation or on his agent, requiring him within such time, as the Collector may deem reasonable, after receipt of the notice to vacate the land. If the person in occupation does not vacate the land, the Collector shall remove him from the land and thus force him to vacate the land. If during the course of the removal there is resistance or obstruction by any person, the Collector shall hold a summary enquiry into the facts of the case, and if he is satisfied that the resistance or the obstruction was not justified, he may issue a warrant for the arrest of the said person and on his appearance commit him to custody in the civil jail for a period not exceeding thirty days.
Section 6 is the only section on the basis of which it can be asserted that a certain amount of discretion is given to the Collecter. This section runs as follows:
"Before taking proceedings under Section 3 or Section 4 or Section 5, the Collector shall cause to be served on the person reported to be in unauthorised occupation of public property a notice specifying the land occupied and calling on him to show cause before a certain date why he should not be proceeded against under Section 3 or Section 4 or Section 5. Such, notice shall be served in such manner as may be prescribed."
The section no doubt contains a provision for the issue of notice before action is taken under Section 3, 4 or 5, but it does not say that after the cause is shown, it will be open to the Collector to consider the objections raised and to give the petitioner a relief in case he finds that he has been in possession of the land for a long period or for more than the statutory period.
Sub-section (1) of Section 5 uses the words "summarily evicted", and even if there is obstruction, only a summary enquiry has to be held. The use of the word "summarily" or "summary" in the two sub-sections is very important, and on a plain reading of Sub-section (2) it becomes quite obvious that it is only when the eviction is ordered and there is a resistance to it that the Collector will proceed to investigate how far the resistance was justified. This is a sort of provision equivalent to the provisions of Rule 97 of Order 21, Civil P. C.; in other words, the stage of enquiry comes when resistance or obstruction is offered to the removal of the man in possession, and it is then that the Collector will determine whether the person resisting has any justification for offering a resistance. The language is too vague and indefinite and cannot enable us to hold that if the person resisting at that stage comes forward with the statement that he has been in possession of the land for a considerable length of time, his objections shall be considered by the Collector, and it will be open to the Collector to drop the proceeding as against him.
The notice which is issued to the person in possession or occupation only asks him to show cause, and there is no provision in the Act for making a determination as to question of title or possession raised by the man in possession. Section 6 which speaks of notice comes after Section 5, which empowers the Collector to evict the man summarily, and it says nothing beyond this that a notice for showing cause will be served on the person in possession. It is impossible to conclude that these two sections authorise the Collector to hold a, judicial enquiry and to determine, as an ordinary Court of law would, as to whether the person against whom the proceeding has been started has acquired any indefeasible right, title or interest in the land which is the subject of the proceeding. There is no provision for any judicial determination in any one of the two sections, and it is unsound to submit that though the statute does not empower the Collector to determine as to whether the entry in the record-of-rights is right or wrong, the Collector ought to do that. What the statute requires is that the Collector has to proceed on the basis of the entry in the record-of-rights, and it follows that the Collector has to assume it to be correct.
Very rightly and very fairly did the learned Government Advocate submit that if the Collector has no power to decide the questions raised by these petitioners, this Act would exactly come within the principles laid down by the Supreme Court in the case of AIR 1953 SC 215 (Z4). Section 11 of the Act completely ousts the jurisdiction of the Civil Court, because it says that no suit shall lie in any Civil Court in respect of any proceedings under this Act. In this connection we should remember the dicta of Lord Esher M. R., in -- 'The Queen v. Commrs. for Special Purposes of Income Tax', (1888) 21 QBD 313 (Z10) which were quoted with approval by the Supreme Court in -- 'Brij Raj Krishna v. S. K. Shaw and Bros.', AIR 1951 SC 115 (Z11):
"When an inferior court or tribunal or body which has to exercise the power of deciding facts, is first established by Act of Parliament, the legislature has to consider what powers it will give that tribunal or body. It may in effect say that, if a certain state of facts exists and is shown to such tribunal or body before it pro-ceeds to do certain things, it shall have jurisdiction to do such things, but not otherwise. There it is not for them conclusively to de-side whether that state of facts exists, and, if they exercise the jurisdiction without its existence what they do may be questioned, and it will be held that they have acted without jurisdiction. But there is another state of things which may exist. The legislature may intrust the tribunal or body with a jurisdiction, which includes the jurisdiction to determine whether the preliminary state of facts exists as well as the jurisdiction, on finding that it does exist, to proceed further or do something more. When the legislature are establishing such a tribunal or body with limited jurisdiction, they also have to consider, whatever jurisdiction they give them, whether there shall be any appeal from their decision, for otherwise there will be none. In the second of the two cases I have mentioned it is an erroneous application of the formula to say that the tribunal cannot give themselves jurisdiction by wrongly deciding certain facts to exist, because the legislature gave them jurisdiction to determine all the facts including the existence of the preliminary facts on which the further exercise of their jurisdiction depends; and if they were given jurisdiction so to decide, without any appeal being given, there is no appeal from such exercise of the jurisdiction."
The present Act, in my opinion, clearly lays down that as soon as an entry in the record-of-rights of the nature indicated in Clause (d) is found, the Collector will evict the person in possession of the lands, the character of which is indicated, in Clause (d), and what he has to do is that before he evicts the man in possession, he has to give a notice to the person in possession. The jurisdiction which is given to the Collector is the jurisdiction to act on the basis of the record-of-rights without determining the question as to whether the entry in the record-of-rights is correct or not, and most, certainly the Act does not contemplate that the person in possession will be able to contend before the Collector that the entry in the record-of-rights is wrong or that he has acquired an indefeasible title to the property by his long possession over it. The Collector has to act virtually like a machine, and there is almost an automatic ejectment of the person in possession.
It is therefore that the learned Government Advocate pressed upon us the principle of narrow construction, his submission being that as there is a general presumption that a legislature does not intend to exceed its jurisdiction, there should be a further presumption that when it is laying: down a rule of law, that rule of law is intended, to be applicable only in so far as the legislative competence permits. Reliance was placed on the well-known decision of the Federal, Court, reported in -- 'In the matter of Hindu Women's Right to Property Act, 1937', AIR 1941 PC 72 (Z12), and also on -- 'Macleod v. Attorney-General for New South Wales', 1891 AC 455 (Z13) which is a Privy Council decision, commonly known as the Bigamy case. The facts of the case relating to the Hindu-Women's Right to Property Act are very simple.
The Act in question was passed by the Legislative Assembly of the Indian Legislature on 4-2-1937, that is, before Part III of the old Constitution Act came into force and at a time when the powers of the legislature were plenary, but by the time that the Act came to be passed by the Council of State, Part III had come into operation and received the Governor-General's assent, with the result that after 1-4-1937, the Central Legislature was precluded from dealing-with the subjects enumerated in List II of Schedule 7, Constitution Act, so far as the Governors' Provinces were concerned. Laws with respect to the devolution of agricultural land could be enacted only by the Provincial Legislatures, and "wills, intestacy and succession, save as regards agricultural land" appeared as entry No. 7 of List III, the Concurrent List. The clear position was that if the Act affected agricultural land in the Governors' Provinces, it vjas beyond the competence of the legislature to enact it; and whether or not it was within the competence of the legislature depended upon the meaning which was to be given to the word "property" as used in the Act.
As Gwyer C. J. says, "if that word necessarily and inevitably comprises all forms of property, including agricultural land, then clearly the Act went beyond the powers of the Legislature; but when a Legislature with limited and restricted powers makes use of a word of such wide and general import the presumption must surely be that it is using it with reference to that kind of property with respect to which it is competent to legislate and to no other."
The decision arrived at by their Lordships was that the Court was bound to construe the word "property" as referring only to those forms of property with respect to which the legislature which enacted the Act was competent to legislate, that is to say, property other than agricul tural land. In this view of the matter, the question of severability did not arise. The ratio of this case is very easy to understand. If a legislature uses the word "property", it must be taken that it had used this word in relation to that kind of property alone regarding which it is competent to legislate. This principle is a simple one and cannot be invoked in this case for giving a sanction to this Act. If this impugned Act or a substantial part of it violates the fundamental rights granted or guaranteed by the present Constitution of India which was not in existence on the date that the Federal Court gave the above decision, then the offending portions of the statute cannot be allowed to stand.
The scheme of the Act has already been stated by me above, and what I have said is sufficient to establish the ultra vires character of that portion of the Act with which we are concerned in these applications. The offending provisions are so interwoven in this scheme that they are not at all severable, and I have already referred to a Supreme Court decision which lays down that to ascertain the legislative intent, all the constituent parts of the statute are to be taken together and each word, phrase or sentence is to be considered in the light of the general purpose and the object of the Act itself. The conclusion is irresistible that the Act, considering its plain words and its obvious intendment, seeks to evict persons from properties held by them in contravention of Articles 19 and 31, Constitution of India. While the general law of limitation is allowed to stand, an invidious distinction has been made against persons who have acquired title to the so-called public properties by remaining in , adverse possession of them for more than twelve years.
If we are asked to alter or rewrite this Act --a duty which is not ours -- how shall we be able to do it? We cannot read the word "rightly" between the words "Land" and "recorded", as suggested by the learned Counsel for the State, and if we merely say that the ordinary galrmaz-rua-am, gochar, cremation ground, graveyard, tank, pyne, bandh, ahar, road and pathway lands, over which nobody has acquired any possession or property right should be allowed to remain as it stands, that will not be supporting the Act to any extent. If nobody is in exclusive possession, of such lands and the lands retain their original character, then there is no question of applying the Bihar Land Encroachment Act and evicting anybody from such kinds of lands. But, if the question of eviction arises, then it has to be considered whether any particular individual is in. possession of these lands and, if so, in what right. If the Act does not provide for any adjudication on this point and if the intention of the legislature in enacting this Act appears to be that any person in possession of such lands, no matter if he has completed his title by being in adverse possession for a period of twelve years, must be ejected according to the procedure laid down in the Act, this can by no means be regarded as a judicial procedure. It is, therefore, not possible to hold in this case that the legislature should be deemed to have acted within, its competence and that the Court should give a narrow construction to the provisions of this Act.
On the other hand, even the Federal Court in the abovementioned case has indicated principles which are applicable to a statute of this nature. Their Lordships said that the question before them was one of the construction of the Act, that is to say, of ascertaining its true meaning, and that the construction which had commended itself to them left no room for the application of the principle of non-severability of subject matter. Then their Lordships made the following important observation which, in my opinion, governs a statute of the nature of the impugned Act.
"It should not however be thought that the Court has overlooked cases cited to it in which the same words have been applied in an Act to a number of purposes some within and somt without the power of the Legislature, and the-whole Act has been held to be bad. If the restriction of the general words to purposes within the power of the Legislature would be to leave an Act with nothing or next to nothing in it, or an Act different in kind, and not merely in degree, from an Act in which the general words were given the wider meaning, then it is plain that the Act as a whole must be held invalid, because in such circumstances it is impossible to assert with any confidence-that the Legislature intended the general words which it has used to be construed only in the narrower sense; -- 'Owners of SS Kali-bia v. Wilson', (1910) 11 CLR 689 (Z14); --'Vacuum Oil Company Ltd. v. State of Queensland', (1934) 51 CLR 677 (Z15); -- 'R. v. Commonwealth Court of Conciliation and Arbitration', (1910) 11 CLR 1 (Z16) and -- 'British Imperial Oil Co. Ltd. v. Federal Commr. of Taxation', (1925) 35 CLR 422 (Z17). If the Act is to be upheld, it must remain even when a narrower meaning is given to the general words an Act which is complete intelligible and valid and which can be executed by itself; Wynes: Legislative and Executive Powers in Australia 51, citing -- 'Presser v. Illinois', (1886) 116 US 252 (Z18)".
18. Certainly, if the general words used in Clause (d) are taken to refer only to purposes within the power of the legislature and if they are held not to apply to lands which have come in possession of certain individuals for whose ejectment a summary procedure is provided by this Act, then we will be left with an Act with nothing or next to nothing in it, and there will be no Act left which can be regarded as complete, intelligible and executable by itself. In other words, the very purpose of the Act will be destroyed, and there will be no Act left regarding which these petitioners will have to bother. This decision is therefore, not helpful to the contention, and I should say the only contention, which has been seriously pressed before us on behalf of the State. The 'Bigamy case', 1891 AC 455 (Z13) was referred to by Gwyer C. J. in this judgment. The Legislature of New South Wales had enacted a law providing that, "whosoever being married marries another person during the life of the former hustoand or wife, wheresoever such second marriage takes place, shall be liable to penal servitude for seven years." The appellant who had during the lifetime of his wife married another woman residing in the United States of America was convicted of bigamy under the provisions of this law, and the contention raised by him was that the Court had no jurisdiction to try him for the alleged offence, since the Act under which he had been tried was limited to offences committed within the jurisdiction of the local legislature by persons subject, at the time of the offence, to its jurisdiction. Naturally, the decision of their Lordships was that if it was supposed that the Act was intended to comprehend cases outside the territorial jurisdiction of the legislature it would be beyond the jurisdiction of a colony to enact such a law. The jurisdiction was confined within their own territories, and their Lordships quoted the well-known maxim, "Extra territorium jus dicenti impune non paretur", and pointed out that every crime was local. If a wider construction would have been given to the statute, it would have followed that the statute was ultra vires of the Colonial Legislature to pass, and their Lordships thought that Legislature of the 'Colony did not mean to give to themselves so wide a Jurisdiction.' As their Lordships were of the view that the Legislature of the Colony were only legislating for those who were actually within the jurisdiction and within the limits of the Colony, they set aside the conviction. This decision appears to me to be irrelevant for our present purpose. The question here is really of an entirely different nature, and it is this as to whether the impugned Act in any way violates the fundamental rights guaranteed by the Constitution of India and is repugnant to the existing law. I am tempted to repeat that if on the principle of narrow construction the Act is meant to legislate only with regard to lands which strictly bear the charac-ter indicated in Clause (d>, then to quote the language of Gwyer C. J., we will be left with an Act: with nothing or next to nothing in it. Moreover, if we accede to the contentions of the learned Counsel for the State, then we would be practically re-writing the Act which we have no power to do. As was clearly pointed out by the House of Lords in -- 'Magor and St. Mellons Rural District Council v. Newport Corporation', 1952 AC 189 (Z19), what the legislature has not written, the Court cannot write, and if a gap is disclosed, the remedy lies in an amending Act. Lord Simonds, who delivered the main judgment of the House of Lords, said that if the Court is asked to write what the legislature has not written, that would be "a naked usurpation of the legislative function under the thin disguise of interpretation."
Lord Morton also said that it was not the function of any judge to fill in what he conceives to be the gaps in an Act of Parliament, and that if he does so, he is usurping the function of a legislature. It is no use referring in this case to the well known dictum laid down by Denning L. J. in 1949-2 KB 481 (Z9). The function of a judge is certainly to interpret and construe the Act and no judge expects that Acts would be drafted with "divine prescience and perfect clarity". Certainly, nobody has expected that from the Bihar Legislature, and every time that an Act is impugned, we start with a presumption that the Act is constitutional and valid, and we "set to work on the constructive task of finding the intention" of the legislature. But, if, while construing the Act we find that the draftsman has not only been clumsy and unskilful but has drafted the Act ignoring altogether the fundamental rights guaranteed by the Constitution of India and ignoring also the prior statutes, Central and Provincial, though with no intention of altering or repealing the prior statutes, either expressly or by implication, then we cannot proceed according to the dictum iaid down by Denning L. J. and the offending provisions of the Act have to be thrown out.
Fortunately in this case the main object and the intention of the statute are clear, and if what we find is that the provisions by which the object and intention are sought to be carried out are such as cannot but be regarded as repugnant to the Constitution of India and the existing law, then the Act or that portion of the Act with which we are concerned has to be declared as invalid. In 1891 AC 531 (X) the following passage from the judgment of Tindal C. J. in the --'Sussex Peerage Case', (1844) 11 Clause & Pin. 85 at p. 143 (Z20) was quoted:
"The only rule for the construction of Acts of Parliament is, that they should be construed according to the intent of the Parliament which passed the Act. If the words of the statute are in themselves precise and unambiguous, then no more can be necessary than to expound those words in their natural and ordinary sense. The words themselves alone do in such case best declare the intention of the lawgiver. But if any doubt arises from the terms employed by the legislature, it has always been held a safe means of collecting the intention, to call in aid the ground and cause of making the statute, and to have recourse to the Preamble, which according to Dyer C. J. -- '(1569) 1 Plowd 353 at p. 369 (Y), is a key to open the minds of the makers of the Act, and the mischiefs which they are intended to redress."
The words of this statute are also precise and unambiguous and it is only because they are precise and unambiguous that the astute lawyers appearing on behalf of the State seriously pressed only one contention before us, and it is this that something should be added to and something should be subtracted from the Act---a, task which is not ours, and a duty which we are not called upon to fulfil. I can here refer to a passage in the judgment of Lord Atkin in the well-known ease -- 'Liversidge v. Anderson', (1942) AC 206 (Z21):
"I view with apprehension the attitude of Judges who on a mere Question of construction when face to face with Claims involving the liberty of the subject show themselves more executive minded than the executive."
The observation would apply to this case, and we have only to substitute the expression "fundamental rights" for the word "Liberty". The function of the Court is to give words their natural meaning, and in a case in which the fundamental rights of the subject guaranteed by the Constitution are concerned, we shall never go beyond the natural construction of the statute. In --'Assam Railways and Trading Co. Ltd. v. Commrs. of Inland Revenue', 1935 AC 445 (Z22), Lord Wright said that the intention of the legislature must be ascertained from the words of the statute with such extraneous assistance as is legitimate, and he quoted with approval the observation of Lord Langdale in the -- 'Gorham v. Exeter (Bishop)', (1864) Moore's Rep. of Cases (1952) Ed., p. 462 (Z23):
"We must endeavour to attain for ourselves the true meaning of the language employed assisted only by the consideration of such external or historical facts as we may find necessary to enable us to understand the subject matter to which the instruments relate, and the meaning of the words employed."
S. R. Das J., who delivered the judgment of our Supreme Court in -- 'Nalinakhya Bysack v. Shyam Sunder Haldar', AIR 1953 SC 148 (Z24) abserved as follows:
"It must always be borne in mind, as said by Lord Halsbury in -- '1891 AC 531 (X)', that it is not competent to any Court to proceed upon the assumption that the Legislature has made a mistake. The Court must proceed on the footing that the Legislature intended what it has said. Even if there is some defect in the phraseology used by the Legislature the Court cannot, as pointed out in -- 'Crawford v. Spooner', 6 Moo PC 1 (PC) (Z25>, aid the Legislature's defective phrasing of an Act or add and amend or, by construction, make up deficiencies which are left in the Act. Even where there is casus omissus, it is, as said by Lord Russell of Killowen in -- 'Hansraj Gupta v. Dehra Dun-Mussorie Electric Tramway Co. Ltd.', AIR 1933 PC 63 (Z26), for others than the Courts to remedy the defect."
It cannot be contended in this case that if we adhere to the literal and primary meaning of the words, we would miss the real meaning, and we cannot in this case invoke the principle that a statute must not be reduced to a nullity by a draftsman's unskilfulness and ignorance of law. The Act, as it stands, no doubt indicates an ignorance of law on behalf of the draftsman, but that is deliberate. We cannot condemn the statesmanship which has advised the enactment of such a law, but if by the slap-dash methods adopted by the draftsman the fundamental rights have been encroached upon and the existing law rendered inapplicable with regard to certain persons, the classification being not reasonable then it is impossible to put on this Act a construction which would modify the meaning of the words and alter the structure of the sentences and thus bring into existence a law different from the one which was contemplated or intended. The rule of narrow construction cannot, therefore, be adopted In this case, and it was extremely fair on the part of the learned Government Advocate not to press any other contention in support of this Act.
19. The next question which I will take up is the question as to whether Sections 3, 5, 6 and 9 of the Act are repugnant to Chapter 10 of the Criminal P. C., to the Limitation Act and to the Civil P. C. Along with this I will also consider the question as to whether the Act should be treated as void, because it ousts the jurisdiction of the Civil Court. The second point has got very little importance, because if the Act is constitutional and valid and if it cannot be re-garded as repugnant to the provisions of the existing law, then certainly it was open to the legislature to insert the section in the Act which lays down that no suit shall lie in any Civil Court in respect of any proceedings under this Act. In the Civil P. C., we have got Section 4(1) which lays down that in the absence of any specific provision to the contrary, nothing in this Code shall be deemed to limit or otherwise affect any special or local law now in force or any special jurisdiction or power conferred, or any special form of procedure prescribed, by or under any other law for the time being in force. Ultimately, Mr. Jaleshwar Prasad conceded that the Act cannot be regarded as void because it ousts the jurisdiction of the Civil Court, and when his attention was drawn -to Section 4(1) of the Code, he at once appreciated that if this is a valid special or local law, its provisions cannot be said to be repugnant to or inconsistent with the Civil P. C. In the Criminal P. C. as well there is Section 1(2) which lays down that "it extends to the whole of British India; but that in the absence of any specific provision to the contrary, nothing herein contained shall affect any special or local law now in force, or any special jurisdiction or power conferred, or any special form of procedure prescribed, by any other law for the time being in force,"
Mr. Prasad relied on two decisions, one of which is a decision of the Lahore High Court -- 'Hakam Khudayar v. Emperor', AIR 1940 Lah 129 (PB) (Z27) and the other of the Allahabad High Court --'Baldeo v. Emperor', AIR 1940 All 263 (FB) (Z28), in both of which the point for consideration was whether Section 27, Evidence Act was pro tanto repealed by Section 162 of the Criminal P. C., and evidence of information which related to the fact discovered in consequence of such information was admissible Mii evidence. These two Courts decided that no portion of the statement in question was admissible in evidence under Section 27, Evidence Act, the whole statement being excluded from evidence under Section 162 of the Criminal P. C. The view taken was that though the Evidence Act was a special Act it was affected by the provision of Section 162 of the Criminal P. C., as it contains a specific provision to the contrary, within the meaning of Section 1(2) of the Criminal P. C. But, a contrary view was taken by a Division Bench of this Court in -- 'Emperor v. Mayadhar Pothal', AIR 1939 Pat 577 (Z29). This Court held that Section 27, Evidence Act was a special law within the meaning of Section 1(2) of the Criminal P. C. and was not specifically repealed by Section 162 of the Code. So far as this particular Act is concerned, it is a special or local law, and it cannot be said that there is any specific provision in the Criminal P. C. which can affect this special law. Even assuming that the view taken in the Allahabad case that a specific provision need not necessarily be an express provision, but that it will be sufficient if there is something which is plain, certain and direct is correct, it cannot be said that the Criminal P. C. when it was passed could contemplate or foresee that a special or local law, like the Bihar Land Encroachment Act, would one day come into existence.
Braund J. of the Allahabad High Court, while discussing the meaning of the word "specific" referred to an observation of Lord Hatherley in -- 'Chaloner v. Bolckow', (1878) 3 Appeal Cases 933 (Z30) and to an observation of the Privy Council in -- 'Khaw Sim Tek v. Chuah Hooi Gnoh Neon', AIR 1922 PC 212 '(Z31) and observed as follows:
"But the word 'specific' denotes, to my mind, something less exacting than the word 'express'. It means, I think, a provision which 'specifies' that some 'special law' is to be 'affected' by that particular provision. A dictionary meaning of the verb 'to specify', as given in Murray's New English Dictionary, is 'to mention, speak of or name (something) definitely or explicitly; to set down or state categorically or particularly.....' and a meaning of the adjective 'specific' in the same dictionary is 'precise.... definite, explicit..... exactly named or indicated, or capable of being so; precise, particular'.
What I think the words 'specific provision' reaily mean, therefore, is that the particular provision of the Criminal Procedure Code must, in order to 'affect' the 'special.....law', clearly indicate, 'in itself, and not merely by implication' to be drawn from the statute generally, that the 'special law' in question is to be affected, without necessarily referring to that 'special law' or the effect on it intended to be produced in express terms. Lord Hatherly in -- '(1878) 3 AC 933 (Z30)' has defined the word 'specific' in common parlance of language as meaning 'distinct from general', In -- 'AIR 1922 PC 212 (Z31)' the Privy Council referring to the words 'specific purpose' in a statute used this language: 'A specific purpose, within the meaning of Section 10, must, in their Lordships' opinion, be a purpose that is either actually and specifically defined in the terms of the will or the settlement itself, or a purpose which, front the specified terms, can be certainly affirmed'.."
What his Lordship has said can, with respect, be taken as correct but still it cannot be asserted that there is any specific provision in the Criminal P. C., by the force of which the relevant provisions of the impugned Act can be rendered inefficacious. If the paramount legislation does, not purport to be exhaustive or unqualified, but itself permits or recognises other laws restricting or qualifying the general provision made in it, it cannot be said that any qualification or restriction introduced by a State law is repugnant to the provision in the paramount law. This was the view taken by the Federal Court in the well known case of -- 'AIR 1942 FC 27 (R)'. "Repugnant" literally means "inconsistent with", and in. -- 'Clyde Engineering Co. Ltd. v. Cowburn', 37 Com-W LR 466 (Z32), which is a case generally cited in this connection, one Judge made the following observation:
"When is a law 'inconsistent' with another law? Etymologically, I presume that things are inconsistent when they cannot stand together at the same time; and one law is inconsistent with another law which (where?) the command or power or other provision in one law conflicts directly with the command or power or provision in the other. Where two Legislatures operate over the same territory and come into collision, it is necessary that one should prevail; but the necessity is confined to actual collision, as when one Legislature says 'do' and the other says 'dont'."
In the majority judgment, however, of that case we find the following observation:
"Two enactments may be inconsistent although obedience to each of them may be possible without disobeying the other. Statutes may do more than impose duties: they may, for instance, confer rights; and one statute is in-consistent with another when it takes away a right conferred by that other even though the right be one which might be waived or abandoned without disobeying the statute which conferred it."
Undoubtedly, in this case it is possible to obey the new local or special law and also the Criminal P. C., and to my mind it will not be correct to say that this law is inconsistent with Chapter 10 of the Criminal P. C., and has taken away a right conferred by the Criminal P. C. Chapter 10 may be used by the Courts and also the provisions of this new Act, if they are constitutionally valid, and it will not be correct to urge that this new Act has taken away any right conferred by Chapter 10.
But, the question will be different when wt proceed to consider whether this new law to repugnant to the provisions of the Limitation Act, because it appears to me that it undoubtedly takes away a right conferred by the Limitation Act. Because of the lapse of the statutory, period, a public property may cease to be at public property, and if this Act treats & property as public property, even though it has lost jits character on account of the etllux of time and on account of an individual having been in possession of the property for more than, twelve years, then this Act must be taKen to be repugnant to or inconsistent with the existing law of limitation. A State law cannot be taken to be inconsistent with a Union law if it is possible to obey the State law without disobeying the Union law, and the question of inconsistency between the two laws will arise only when one says 'do' and the other says "don't", or when both impose prohibitions, one of which is found to be more stringent than the other. There would be" inconsistency even when the State law makes something unlawful which the Union law says is lawful.
But, if a State law makes an act an 'offence' which is not declared to be an 'offence' by the Union law, there is no inconsistency. It may also happen that there is no direct conflict between the State law and the Union law : the Union law on the point may be so complete and exhaustive that the State law cannot operate side by side. Both the Codes have made ample allowance for the existence of a local or a special law, and they are neither complete nor exhaustive. Therefore, though we have got in the Criminal P. C. a particular chapter, namely, Chapter 10, there does not appear to be any reason why this local or special law should not be allowed to exist side by side with Chapter 10, which also deals with public nuisances. If the new law is a valid law, that is, if it Is in pith and substance a legislation which is within the competence of the State legislature, then it is to be regarded as valid, even if it incidentally encroaches upon prohibited field, and therefore some Courts have been inclined to think that the observation of'the Federal Court in -- 'AIR 1942 PC 27 (R)', as to the question of pith and substance does not arise when objection is taken not under S 100 (of the old Constitution Act), but under Section 107(1).
Harries, C. J. of the Calcutta High Court has said in a Full Bench case, -- 'Jnan Prosanna Das Gupta v. Province of West Bengal', AIR 1949 Cal 1 (Z33), that to ascertain whether provincial legislation is upon an item in the 'Provincial Legislative List, the doctrine of pith and substance might have to be applied and that it is at least doubtful whether the observations of the Federal Court in -- 'AIR 1942 EC 27 (R)', can now be regarded as good law. And his Lordship has referred with approval to the decision of the Nagpur High Court in --'Om Prakash v. Emperor', AIR 1948 Nag 199 (Z34). I do not think it will be correct to say that what their lordships of the Federal Court have stated is necessarily incorrect. Section 107(1), Government of India Act, 1935, is almost equivalent to Article 254(1), Constitution of India, and their Lordships obviously meant to emphasise that the pith and substance doctrine could not be invoked when it is found that the provision of law made by the legislature of a State is repugnant to the provision of law made by the Parliament or to the provision of the existing law enumerated in the Concurrent List.
The Nagpur High Court in -- 'AIR 1948 Nag 199 (Z34.T, referred to the observation of Guyer C. J. in ---- 'Subramanyan Chettiar v. Muthuswami Goundan', AIR 1941 FC 47 (Zi35), where he mentions the rule which has been evolved by the Judicial Committee whereby the impugned, statute is examined to ascertain its pith and substance or its true nature and character for the purpose of determining whether it is legislation with respect to matters in this list or in that. Subjects must overlap, and where they do, the question arises what in pith and substance is the effect of the enactment against which the complaint is made. The extent of the invasion by the State into subjects enumerated in the Union List has to be considered, and an incidental encroachment is always ignored. Probably, what their Lordships of the Federal Court meant was that if it is a case covered by Article 254(1), then it will not be necessary to go into the question of pith and substance, and their Lordship's proposition in the broad form cannot, in my opinion, be objected to. I think the only proper solution in this case before us is to hold that both Chapter 10 of the Criminal P. C. and the impugned Act, provided it is constitutionally valid and is in pith and substance a legislation within the competence of the State Legislature, can stand side by side.
"Even if a subsequent statute, taken strictly and grammatically, is contrary to a previous statute, yet if at the same time the intention of the Legislature is apparent that the previous statute should not be repealed, it has been in several cases held that the previous statute is to remain unaffected by the subsequent one."
Craies on Statute Law.
Here, it cannot even be said that the subsequent statute taken strictly and grammatically is contrary to a previous statute, and there can be no question of the intention of the legislature being to repeal the previous statute or Chapter 10 of the Criminal P. C. Maxwell also says that the work of the legislature is treated in the same manner as that of an author, and the language of every enactment is to be construed as far as possible in accordance with the terms of every other statute which it does not in express terms modify or repeal. The law does not allow the alteration of a statute by construction when the law is capable of operation without it. Of course, if there are clear and absolute contradictions, and the provisions of a later Act are found to be so repugnant to the provisions of an earlier Act that the two cannot stand together, then the earlier Act stands impliedly repealed by the later. The following observation of Earl of Selborne L. C. in -- 'Mary Seward v. Owner of the "Vera Cruz"', (1885): 10 AC 59 (Z36), is often quoted in this connection:
"Now if anything be certain it is this, that where there are general words in a later Act capable of reasonable and sensible application without extending them, to subjects specially dealt with by earlier legislation, you are not to hold that earlier and special legislation indirectly repealed, altered, or derogated from merely by force of such general words, without any indication of a particular intention to do so."
The obvious position no doubt is that the Central Acts, when competent, do override but do hot directly repeal Provincial or State Legislation. Of course, if in a particular instance there is a virtual repeal on account of repugnancy, that is a different question altogether and has to be determined with reference to the provisions of Article 254, Constitution of India. The following observation made in -- 'Citizens Insurance Co. Canada v. Parsons', (1882) 7 AC 96 at pp. 108 and 109 (Z37), was quoted with approval by Jayakar J. of the Federal Court in -- 'In re C. P. & Berar Sales of Motor Spirit and Lubricants Taxation Act, 1938', AIR 1939 FC 1 (Z38):
"It is "the duty of the courts, however difficult it may be, to ascertain in what degree, and to what extent, authority to deal with matters falling within these classes of subjects (mentioned in the Central and Provincial Lists) exist in each Legislature and to define, in the particular case before them, the limits of their respective powers. It could not have been the intention that a conflict should exist; and in order to prevent such a result, the two sections must be read together, and the language of one interpreted, and, where necessary, modified by that of the other. In this way, it may, in most cases, be found possible to arrive at a reasonable and practical construction of the language of the sections so as to reconcile the respective powers they contain and give effect to all of them. In performing this difficult duty, it will be a wise course for those on whom it is thrown to decide each case which arises as best they can, without entering more largely upon an interpretation of the statute than is necessary for the decision of the particular question in "hand."
My conclusion, therefore, is that neither expressly nor by implication has Chapter 10 of the Criminal P. C. been repealed, altered or modified, and because the impugned legislation is within the competence of the State Legislature being in pith and substance a legislation with regard to land, the Land Encroachment Act as well as Chapter 10 of the Criminal P. C. can operate side by side. I thought it necessary to express my opinion on this point as well, because this case may be taken to the highest Court of the land; otherwise my decision on the constitutional point is conclusive so far as the relevant portions of this statute are concerned.
20. But, though I am clearly of the opinion that the provisions of this Act cannot be regarded as repugnant to or inconsistent with the Civil P. C. and the Criminal P. C., they are certainly repugnant to the provisions of the Limitation Act, inasmuch as they completely ignore the law of limitation which prevails in this country. Sub-section (2) of Section 29 cannot save this Act, because in fact this Act does not prescribe a period of limitation different from the one prescribed by the Limitation Act. As a matter of fact, an examination of the provisions of this Act clearly go to show that there was no intention to modify or alter the period of limitation prescribed by the Limitation Act. Limitation being the result of a statute law, no exemption or deviation from it can be recognised except what the statute itself provides, and in the impugned Act no exemption whatsoever is provided. If the title of the public in the so-called public land has been extinguished by efflux of time, then, that title cannot be revived when the Act does not expressly lay down that notwithstanding what is contained in the Indian Law of Limitation, that title stands revised. The repugnancy; to the Limitation Act is therefore apparent and real, and limitation is to be found in item No. 131 of List III of the Seventh Schedule.
I have already said that even though the amending Act by which the opening words "subject to the provisions of any law for the time being in force" in Section 2(ii) were deleted had received the assent of the President, that is immaterial if the parent Act in which we find the artificial definition of "public property" and the stringent provisions of Sections 3, 4, 5, 6 and 9 had not received the President's assent. Article 254(2) will be fully applicable, and it will not be open to the Collector to evict any man who has perfected his title to the subject matter of the dis-i pute by being in possession of it for a period! of twelve years.
21. The only contention of Mr. Jaleshwar Prasad which now remains to be considered is that the Act adjudicates and does not legislate. This argument is somewhat inconsistent with the other argument that a judicial determination by the Collector is not within the contemplation of the Act. What we can gather from Sections 3, 5, 6 and 9 appears to be too obvious, and I have already said that the intention of the legislature appears to be that the Collector should proceed to take action as soon as he finds an encroachment upon a public land of the nature described in Section 2(ii) and which has been un-authorisedly occupied within the meaning of the expression as it is to be found in Clause (iv> which was inserted in Section 2 by the Amendment Act of 1952, and what action the Collector has to take is laid down in Sections 5 and 6. He has first to issue a notice on the person reported to be in unauthorised occupation specifying the land occupied and calling upon him to show cause why he should not be proceeded against under Section 3 or Section 4 or Section 5.
Section 3 speaks of assessment, but Section 5 says that the person in possession shall be summarily evicted by the Collector, his crop lying on the land shall be liable to forfeiture and his building or other construction on the land shall be liable to be removed. Sub-section (2) of Section 5 says that if such person does not comply with the direction contained in the notice, the Collector shall order the removal of the person who may refuse to vacate the land. Section 6 speaks of a notice requiring the person in possession to show cause why he should not be proceeded against under any of the three preceding sections. Sub-section (2) of Section 5 also speaks of a service of notice as contemplated by Section 6 before eviction is ordered. The language of Sub-section (2) is apparent-ly defective, because while referring to the notice required to be served under Section 6 it says that the notice shall ask the person in possession to vacate the land. It is not clear whether one notice is required or two notices are required, but it is absolutely clear that simply on the basis of the entry in the record of rights the Collector will order eviction, and if there is any resistence or obstruction by any person, the Collector shall, after holding a summary enquiry and after being satisfied that the resistence or obstruction was unjustified, deal with the person resisting or obstructing in the manner laid down in Sub-section (2). That as I have already indicated, will have to be done in what can be said to be the execution stage, but the Collector is not required to make judicial determina-tion; and merely because there is a provision for issue of notice, which may be a notice to show cause or a notice to vacate the land, we cannot infer that the Collector has got the power of deciding whether this is a fit case for ejectment or not. The Collector has no power of deciding whether the person in possession has acquired title to the land in his possession by adverse possession or not, and if the Collector cannot possibly decide any such question, then really there is no decision by him as to the rights of the parties or as to the rights of the person who is reported to be in possession.
It is. therefore that I have said that the whole process is automatic and the Collector has to act like a machine. There is no provision in the Act like Section 139A which is to be found in Chapter 10 of the Criminal P. C. under Section 139A, if an order is made under Section 133, the Magistrate shall, on the appearance before him of the person against whom the order was made, question him as to whether he denies the existence of any public right in respect of the way, river, channel or place, and, if he does so, the Magistrate shall, before proceeding under Section 137 or Section 138, enquire into the matter. If in the enquiry the Magistrate finds that there is any reliable evidence in support of such denial, he shall stay the proceeding until the matter of the existence of such right has been decided by a competent Civil Court, and; if he finds that there is no such evidence, he shall proceed as laid down in Section 137 or Section 138, as the case may require.
The enquiry contemplated by this section is not an elaborate enquiry with regard to the rights of the parties, and the Magistrate cannot arrogate to himself the functions of a Civil Court. But, still there is ample safeguard in this section for the protection of the rights of the person against whom an order under Section 133 has been made. As soon as the Magistrate finds that there is some reliable evidence in support of the statement of the person against the order that has been made, the proceeding will be stayed until the matter of the existence of such right has been decided by a competent Civil Court. A provision of this nature is conspicuously absent in the impugned Act, and there is nothing in this Act empowering the Collector to stay hands or to refuse ejectment when proceeding is objected to on the ground that there is no public property in existence, though there might be a record recording the property as a public property within the meaning of the expression as used in the Act. The Act proceeds to operate as soon as there is an entry in the record-of-rights of the nature mentioned in 3. 2, though the property in question might have, by the operation of the unrepealed laws of the country, become the private property of an individual.
Thus there is no scope for judicial determination by the Collector, and if the Act is constitutionally valid and within the legislative competence of the legislature and devoid of repugnancy, then there being no positive inhibition in our Constitution preventing the legislature from exercising judicial power, the Act cannot be declared invalid, simply because, it is, in effect adjudicating with regard to the rights of the parties. Probably, what the learned Counsel meant was that the Collector having been given no powers-of judicial determination there is merely an adjudication by the legislature, and this is what I have described as the Collector working like a machine. Mr. Jaleshwar Prasad cited paragraph 1058 of Chapter 88 of Willoughby on the Constitution of United States in which certain distinguished authors have been quoted, the quotations being with regard to the exercise of the executive, legislative and judicial powers' by separate and independent organs of Government.
The principle adopted in America no doubt is that "the accumulation of all powers, legislative, executive, and judicial in the same hands, whether of one, a few, or many, whether hereditary, self appointed or elective, may be pronounced the very definition of tyranny" (Vide Madson, in the Federalist) but, undoubtedly, even America has now appreciated the impossibility of having a rigid personal separation of powers and each department exercises some incidental powers which may be said to be strictly of a different character than its essential functions. The English system is, however different, and the legislature there may even annul the judicial decisions and pass declaratory Acts, laying down propositions which in effect set aside the decisions of the Courts. As under the English system it will be open to the legislature under our Constitution to override the effect of a judicial decision by legislation provided the legislation does not violate any of the Articles of the Constitution and is not in contravention of fundamental rights as guaranteed by the Constitution.
To this extent, I am inclined to agree with the view of Ramaswami J. as put forward in --'AIR 1952 Pat 194 (Z5)', and I respectfully adopt his Lordship's observations that "the Articles of our Constitution do not divide and establish areas of black and white."
A Bench decision of this Court in -- 'Bankey Singh v. Jhingan', AIR 1952 Pat 166 (Z39), does not I say with respect, lay down the correct proposition of law so far as the theory of separation of powers under the Indian Constitution is concerned. I may respectfully point out that Lakshmikanta Jha, C. J. was not correct if he thought (as some of his observations show) that the American doctrine of separation of powers had been adopted under our Constitution. I do not think that his proposition that "although the legislature has power to reopen past controversies and make laws even retrospectively or repeal a statute or modify it or even to pass a validating Act, it has no power to reverse the decisions of any court because such a power, in its nature, is essentially judicial and has not been conferred on the legislature by the Constitution, either expressly or impliedly"
is a correct statement of the law on the subject.
The decision of Ramaswami J. and Sarjoo Prosad J. in the case of -- 'AIR 1952 Pat 194 (Z5)', was reversed by the Supreme Court on an entirely different ground, that is, on the ground that the impugned Act came within the mischief of Article 14 of the Constitution of India. Their Lordships observed that it was impossible to conceive of a worse form of discrimination than the one which differentiated a particular individual from all fellow subjects and visited him with a disability which was not imposed upon anybody else. Mukherjee J. who delivered the leading judgment of the Supreme Court said that it was not necessary for their present purpose to embark upon a discussion as to how far the doctrine of 'separation of powers' had been recognised in our Constitution and whether the legislature could arrogate to itself the powers of the judiciary and proceed to decide disputes between private parties by making a declaration of the", rights of one against the other and that it was also not necessary to attempt to specify, the limits within which any legislation dealing with private rights, was possible within the purview of our Constitution.
And then his Lordship says that "on one point our Constitution is clear and explicit, namely, that no law is valid which takes away or abridges the fundamental rights guaranteed under Part III of the Constitution"
and that "there can be no question, therefore, that if the legislation in the present case comes within the mischief of Article 14 of the Constitution it has got to be declared invalid."
Fazl Ali J. in -- 'In re Article 143, Constitution of India and Delhi Laws Act, 1912 etc.'; -- 'AIR 1951 SC 332 (Z40), quoted a passage from the judgment of Sutherland J. in -- 'Springer v. Government of Phillipine Islands', (1927) 277 US 189 at p. 201 (Z41) which runs as follows:
"It may be stated then, as a general rule inherent in the American constitutional system, that unless otherwise expressly provided or incidental to the powers conferred, the legislature cannot exercise either executive or judicial power; the Executive cannot exercise either legislative or judicial power; the Judiciary cannot exercise either executive or legislative power."
And from this rule is to be deduced the rule against delegation of legislative power. & his Lordship quoted Marshall C. J's observation that the Congress "may certainly delegate to other powers which the Legislature may rightfully exercise , itself." The two questions cannot be separated, and therefore, his Lordship while discussing the question of delegation, referred to the rule of law in the American Constitution relating to the separation of powers.
Patanjali Sastri J. (as he then was) in this very case observed as follows;
"On the contrary, by providing that there shall be a Council of Ministers to aid and advise the President in the exercise of his functions and that the Council shall be collectively responsible to the House of the People the Constitution following the British model has effected a fusion of legislative and executive powers which spells the negation of any clear cut division of Governmental power into three branches which is the basic doctrine of the American Constitutional law. Without such a doctrine being incorporated in the Constitution and made its structural foundation, the maxim 'delegatus non potest delegare could have no constitutional status but could only have the force of a political precept to be acted upon by the legislatures in a democratic polity consisting of elected representatives of the people in the discharge of their functions of making laws but cannot be enforced by the Court as a rule of constitutional law when such function is shirked or evaded.....what may be regarded as politically undesirable is constitutionally competent."
His Lordship also quoted the observation of LordMSelborne in -- 'The Empress v. Burah', 4 Cal 172 (PC) (Z42) that all that the Courts has to see in adjudging an enactment constitutional is "that it violates no express condition or restriction by which the law making power conferred on the legislature is limited, and that it is not for the Court to enlarge constructively those conditions and restrictions."
This should exactly be our attitude and, therefore, I think that Mr. Jaleshwar Prasad was not quite right when he pressed this contention before us in these cases. It is enough that the. Act or the important portions of it are found tp -violate certain fundamental rights guaranteed by the Constitution, and if the provisions which are being attacked can be declared invalid on that ground, that is conclusive and decisive. As however, this contention has been pressed before us, I must express my view with regard to it, and, in my opinion, on the mere ground that the Act is so drafted that instead of giving any judicial discretion to the Collector, it finally lays down and indicates the action which has to be taken against the person in possession of a public property within the meaning of the expression as used in the Act it cannot be declared ultra vires.
22. The facts as given in the affidavit filed on behalf of the petitioners in this case (case No. 58) show that they have been in possession of the land for about forty years, and as this allegation is not controverted, the proceeding which has been started against the petitioners under the impugned Act mUst be dropped. This application, therefore, succeeds.
CASE No. 133 OF 1952.
23. In this case Mr. G. P. Sahi for the petitioners, besides urging the contentions which have been urged by Mr. Jaleshwar Prasad, further contended that the Act is unconstitutional also on the ground that it violates Articles 20 and 21, Constitution of India. But these questions do not at all arise in this case, and, as I said at the very beginning, we will give our pronouncements only with regard to the points which actually arise in a particular case. The petitioners in this case have placed before us no material from which we can gather as to what action has really been taken against them. It is strange that no facts have been stated in the affidavit of the petition except this that "Case No. 55 of 1951/52 is pending in the Court of the Additional Collector, Patna, in which the above mentioned petitioners are being proceeded against under the Bihar Land Encroachment Act, 1950."
Probably, because the original prayer was for the transfer of this case to this Court, the petitioners did not state any relevant fact; unfortunately even after they deleted the prayer for the transfer of the case under the orders of this Court dated 25-4-1952, they never by any subsequent petition or affidavit stated as to how they were affected by the Bihar Land Encroachment Act. The Act can be declared unconstitutional or invalid only on the contention of a person against whom action has been taken under the Act and who feels aggrieved by the action taken. In this affidavit there is nothing except a challenge to the Act, there being no statement whatsoever indicating as to how the petitioners are affected by the action taken under this Act. I do not think we will be justined in allowing this application on the scanty material which we possess, and this application must be dismissed.
CASE No. 394 OF 1952.
24. In this case the petitioners have been ordered to remove the encroachment though a pleader-commissioner had reported the encroachment to be very old. What has been called as 'bharawat' by the commissioner is an old one, and that establishes the long possession of the petitioners. The allegations that are made in the petition about the encroachment being an old one have not been controverted and, therefore, the proceeding before the Collector must be quashed. This application must succeed.
CASE No. 37 OF 1953.
25. The petitioner has got a house on plot No. 229, and to the west of the house is a lane, called plot No. 239. The petitioner's house is very old. and according to his uncontroverted statement he has made no encroachment on plot No. 239, but a notice has been issued to him, under the Bihar Land Encroachment Act, ordering him to show cause as to why he should not be Ordered to remove the encroachment. If there is an encroachment, it is on account of the construction of the house which is an old one. The proceeding under the Land Encroachment Act with regard to any portion of the land covered by the house is not justined and must be quashed. This application succeeds.
CASE No. 99 OF 1953.
26. The petitioners in this case are said to "have encroached upon a graveyard in plot No. 390, but the contention of the petitioners is that they are in possession of this plot by virtue of settlement granted by one Mosammat Hamidan to whom the plot belonged. The petitioners before the Collector who have been described as opposite party No. 1 to 4 in this application had produced the survey khatian which indicated that in the municipal survey of 1933 this plot has been recorded as a 'Kabristan'. The opposite party had, however, tried to show that this plot which was recorded as plot No. 147 in the -municipal survey of 1901 and 1902 had been assessed in the name of one Jhulan Sain. In the judgment of the Subdivisional Officer of Sadar Patna, it is stated that there was an arbitration award in which it was held that Jhulan Sain and others had no right to the graveyard. The learned Subdivisionai Officer had proceeded on the assumption that the land was recorded as 'Kabristan' in the Municipal survey and on the basis of the provisions of the Act he has concluded that the settlement of Mosst. Hamidan with the opposite party and the claim put forward by the opposite party are "obviously unauthorised", and the alleged encroachment is liable to be removed under the Bihar Land Encroachment Act.
There was an appeal to the Collector which was dismissed, and the Collector under Section 9 of the Act imposed a fine of Rs. 10007- on the appellants. Fairly intricate questions of title had to be decided in this case, but stili the Subdivisional Officer, on the basis of the municipal survey record, treated the claim of the petitioners as unauthorised. Besides the contentions which have been urged by Mr. Jaleshwar Prasad, Mr. Brahmadeva Narain who argued this petition on behalf of the petitioners urged that even right to possession is protected under Article 19(1) (f), Constitution of India. This contention is sound to this extent that if there is a property which belongs to nobody and is taken possession of, then certainly Article 19(1) CD will be applicable. I have already said that the word "property" carries very wide connotations, and it includes all kinds of property and all that a person may have dominion over and every possible interest over it. The ideology behind the right to property recognized by the Constitution of India is that of individualism and private property, and certainly the Constitution means to lay down that any man is free to acquire any property either by inheritance, personal earning and other lawful means.
He has the right to hold the property as his own, and to dispose of it, limited only by the exigencies of public welfare. So far as gairmaz-rua-am lands are concerned, as has been held in several decisions in this Court, they cannot be treated as the private property of an individual, but they lose their character as a public property if any individual remains in possession of them for a period of twelve years. But, there are other kinds of properties which cannot be said to belong to the public, and with regard to such properties even possessory title would be enough and that will be recognized as "property", according to the Constitution of India. The contention urged by Mr. Brahmadeva Narain is, therefore, not unsound, though it cannot be asserted that anybody in possession of a gairmazrua-am land for a period of less than twelve years can acquire perfect title to it. There may be a graveyard which was not the property of anybody, until it was taken possession of by somebody, and the person taking possession of it can claim a possessory right.
27. The next important question urged by the learned Counsel was that the whole of the Act should be declared to be void, if the important provisions of it are unconstitutional and, therefore, unenforceable. This question has already been discussed by me, and undoubtedly the Supreme Court had laid down that the possibility of the Act being applied in an unauthorised and arbitrary manner is sufficient to make it unconstitutional. I have said that the offending provisions are closely interwoven and that the relevant sections to which we are concerned do violate the Constitution. Of course, we have nothing to do with those provisions of the Act which, for the purpose of deciding these applications, cannot be taken notice of, e.g., there are certain clauses in the definition section (Section 2) with which we have nothing to do, and we will not make any pronouncement with regard to them.
The additional point which has been urged by Mr. Brahmadeva Narain arises out of the punishment inflicted by the Collector in this case. The Collector, Mr. P. P. Agarwal, when he disposed of this appeal certainly made use of Section 9 of the Act and imposed a fine of Rs. 1000/- on the petitioners with the direction that if they do not pay the fine within a month, they will have to undergo simple imprisonment for a period of three months. It has been argued that Section 9, besides being inextricably interwoven with the other offending provisions, offends against Article 20, Constitution of India which lays down, inter alia, that no person shall be convicted of any offences except for violation of a law in force at the time of the commission of the act charged as an offence, nor be subjected to a penalty greater than that which might have been inflicted under the law in force at the time of the commission of the offence.
Under the English Constitution, there is no legal bar to the power of Parliament to enact any law whatsoever, and it is competent to give retrospective effect to any of its laws. Clause (1) of Article 20 seems to follow the American system, though it does not use the expression "ex post facto laws". The powers of legislation given to the Parliament or to the Legislatures of the States are very wide, as indicated in Article 245 of the Constitution, and it cannot be doubted that a sovereign legislature has power to enact prospective as well as retrospective laws. Mr. Brahmadeva Narain did not contend before us that even if the Act is held to be valid, the punishment inflicted by the Collector cannot be deemed to be a punishment for violation of law in force at the time of the commission of the act charged as an offence.
What has happened is not that the petitioners are being punished for an offence which was committed sometime before but what has to be regarded as an offence under the law which has now been passed. If there is any offence, it will be deemed to have been committed after the Act came into force & not when the petitioners took, possession of the land. In this view of the matter, I think that the conviction which has been recorded by the Collector is not hit by Article 20(1) of the Constitution. Section 9 is in these terms "Any person who unauthorisedly occupies ans land which is public property as defined in Clause (ii) (d) of Section 2 snail, be deemed to have committed an offence and shall, on conviction, be liable to a fine which may extend to one thousand rupees and, in default of payment of fine to simple imprisonment which may extend to six months."
The question is when will these petitioners be deemed to have unauthorisedly occupied this land? If there was any unauthorised occupation, that was after the Act had come into force, and, therefore, there can be a conviction as contemplated by Section 9. After the Act had come into force, the meaning of "unauthorised occupation" became altogether different, and the possession of the petitioners began to be treated as unauthorised since then and, therefore, if the Act is valid, a punishment of the nature contemplated by Section 9 could be awarded. The question of retrospective effect of a statute does not arise and the Collector could award the punishment contemplated by Section 9.
Of course, it is a different matter that the peculiar meaning given to the expression "unautho-rised occupation" under the Act cannot be recognized, inasmuch as it violates the fundamental rights, and it is also another point that a conviction could not be recorded without a trial. The power of punishment has been given by the Act, and it is only after the Act has come into force that the petitioners would be deemed to have committed the offence contemplated by Section 9. If there is legislative competence and the legislation is not open to any objection, then it is inherent in the right of legislation to legislate like this, that is to say, to declare that what was not considered as an offence before would be con-; sidered as an offence hereafter. I think I am supported in this view by the decision in --'Buckman v. Button', 1943-1 KB 405 (Z43) and the decision of a Single Judge of the Calcutta High Court in -- 'Chuni Lal v. Corporation of Calcutta', AIR 1933 Cal 732 (Z44). I have said more than once that the scheme of the Act is such that the Collector is not required to exercise his powers judicially or quasi-judicially.
The power which the Collector has to exercise is, more or less of an administrative character, and the mere provision for enquiry or notice does not furnish any conclusive test. The Supreme Court in -- 'Maqbool Hussain v. State of Bombay', AIR 1953 SC 325 (Z45) observed that Article 20 contemplates proceedings of the nature of criminal proceedings before a Court of law or a Judicial tribunal, and the prosecution or the con-viction in this context means an initiation or starting of proceedings of a criminal nature before such a Court or tribunal in accordance with a certain procedure prescribed by the statute under which the conviction is made. The prohibition against 'ex post facto' law cannot be applied with regard to an Act, which, if it is valid, makes a certain act an offence which was not an offence before the Act had been passed. The words used in Section 9 are "unauthorisedly occupies", and the person in possession would be deemed to have unauthorisedly occupied on or after the date this Act had come into force, and it was open to him to give up possession of the land and, thus, to escape the rigour of the law.
Therefore, I am of opinion that Section 9 in terms is not hit by Article 20(1) of the Constitution. But, as I have already said, the meaning which is being given to the expression "unauthorisedly occupies" violates the fundamental rights guaranteed by the Constitution and, as such this section like the others is also unconstitutional and invalid. I need not repeat that the possibility of the Act being applied in an unauthorised and arbitrary manner is sufficient to make it unconstitutional, and Section 9 cannot be considered independently of the other provisions of the Act and, especially, of the provision where the expression "unauthorisedly occupies" has been explained. I am also inclined to hold that the words as used in this section do not indicate that there can be a punishment inflicted without a formal trial. The words "shall, on conviction, be liable to a fine" carry with them the import that there should be a trial.
Even if the dispute had narrowed down to a controversy with regard to the interpretation or the construction of the relevant provisions of this Act, the Collector could not impose the fine without giving an opportunity to the petitioners to submit their legal arguments. The person convicted or punished had the right to place his case before the Collector, and he had also the right to place facts before the Collector for the purpose of showing that his act could not come within the purview of Section 9. Trial, to my mind, is contemplated by Section 9, and certainly it is the natural right of every accused to ask for a trial before he is convicted. I should like to quote the following passage from the judgment of Fazl Ali J., in the well-known case of -- 'A. K. Gopalan v. State of Madras', AIR 1950 SO 27 (Z46).
"In England, it would shock one to be told that a man can be deprived of his personal liberty without a fair trial or hearing. Such a case can happen only if the Parliament expressly takes away the right in question in an emergency as the British Parliament did during the last two world wars in a limited number of cases. I will refer here to a few cases which show that the fundamental principle that a person whose right is affected must be heard has been observed not only in cases involving personal liberty but also in proceedings affecting other rights, even though they may have come before administrative or quasi-judicial tribunals.
'Cooper v. Wandsworth Board of Works', (1863) 14 CB (NS) 180 (Z47) was a case under an Act which empowered the District Board to alter or demolish a house where the builder had neglected to give notice of his intention seven days before proceeding to lay or dig the foundation. Acting upon this power, the Board directed the demolition of a building without notice to the builder, but this was held to be illegal. Bylee J. in dealing with the matter observed as follows:
"I conceive they acted judicially, because they had to determine the offence, and they had to apportion the punishment as well as the remedy. That being so, a long course of decisions, beginning with -- 'Dr. Bentley's case'; -- 'R. v. University of Cambridge', (1723) 1 Slra 557 (Z48) and ending with some very recent cases, establish that although there are no positive words in a statute requiring that the party shall be heard, yet the justice of the common law will supply the omission of the legislature. The judgment of Fortescue J. in -- 'Dr. Bentley's case (Z48)', is somewhat quaint, taut it is very applicable, and has been the law from that time to the present. He says, 'The objection for want of notice can never be got over. The laws of God and man both give the party an opportunity to make his defence, if he has any,"
In the same case Erle C. J. observed:
"It has been said that the principle that no man shall be deprived of his property without an opportunity of being heard, is limited to a judicial proceeding..... I do not quite agree with that;.....the law, I think, has been applied to many exercises of power which in common understanding would not be at all more a judicial proceeding than would be the act of district board in ordering a house to be pulled down.".....
" 'A similar opinion was expressed by Sir George Jessel in -- 'Fisher v. Keane', (1878) 11 Ch D 353 (Z49); -- 'Labourchere v. Earl of Wharncliffe', (1879) 13 Ch D 346 (Z50) and ---'Russel v. Russell', (1880) 14 Ch D 471 (Z51).' In the last mentioned case, he observed as follows :
"It ('Wood v. Woad', (1874) 9 Ex Ch 190 (Z52)) contains a very valuable statement by the Lord Chief Baron as to his view of the mode of administering justice by persons other than Judges who have judicial functions to perform which I should have been very glad to have hsd before me on both those club cases that I recently heard, namely, the case of --'(1E78) 11 Ch D 353 (Z49)' and the case of --'(1879) 13 Ch D 348 (Z50). The passage I mean is this, referring to a committee: 'They are bound in the exercise of their functions by the rule expressed in the maxim "Audi alteram partem", that no man should be condemned to consequences without having the opportunity of making his defence. This rule is not confined to the conduct of strictly legal tribunals, but is applicable to every tribunal or body of persons invested with authority to adjudicate upon matters involving civil consequences to individuals."
His Lordship was dealing with a case of Preventive Detention and quoted authorities for showing that the person who is to be detained as a preventive or a precautionary measure has a right to be heard before an order is passed against him. Section 9 contemplates a regular punishment, and the words "on conviction", to my mind, go. to show that even this Act, badly framed as it is, did contemplate to some extent that before the punishment a sort of trial was to be held. But, all the same, the Collector, Mr. P. P. Agarwal, cannot be blamed if he understood the provisions of the Act in the manner in which he has understood them. The way in which this Act has been drafted, may certainly lead these officers to think that they have merely to act like a machine, and Mr. P. P. Agarwal has acted in that fashion. The conviction and the punishment cannot, therefore, be sustained, and it being obvious that the rights as claimed by the petitioners had not been determined and could not be determined under the Act, this application must succeed.
(His Lordship then took up cases 123 of 1953, 144 of 1953, 163 of 1953, 164 of 1953, 355 and 441 of 1953, 169 of 1953, 173 of 1953, 193 of 1953 and held that applications in these cases must be allowed.) CASE No. 201 OF 1953.
28. In this case also the Collector has taken the view that the definition of "public property" under Section 2 is not controlled by any other Act and that the long possession of anybody over the land cannot change the public property into a private property. Mr. Shivanugrah Narain, who appeared for the opposite party No. 1, one Raghunandan Prasad, in this case supported the arguments of Mr. Amin Ahmad in the other case and further submitted that he was not able to agree with Mr. Amin Ahmad that the Act contemplated a decision on the point as to whether the entry in the record-of-rights was correct or not. According to the view of Mr. Shivanugrah Narain it is not open to anybody to adjudicate about the correctness of the record. This is a novel argument, and even the Counsel for the State did not contend that the Collector was bound to take the entry in the record as correct. The Bihar Tenancy Act has not been repealed or modified, and this impugned Act is not meant to repeal or modify the different tenancy laws prevailing in this State. The arguments of Mr. Shivanugrah Narain cannot, therefore, be accepted, and this application must be allowed.
(His Lordship then took up cases Nos. 206, 134, 208, 256, 209, 210, 211 244, 212, 214, 215, 226, 228, 229, 230, and 231 of 1953 and held that applications in these must also be allowed) CASE No. 236 OF 1953.
29. The allegations made in this application go to show that this will be a case under Clause (c) of 6. 2(ii), Bihar Land Encroachment Act. The petitioners have not been able to show anything else except this that at the time when the road was in the possession of the District Board they had taken temporary settlement for some time. This is not enough, and there is no reason to presume that any permanent settlement has been made with the petitioners and that they have been in possession of any portion of the road in their own right for more than twelve years. The entry in the records is not challenged as incorrect, and I do not, therefore, find any ground for interference in this case. The application must be rejected.
(His Lordship then held: that application in case No. 238 of 1953 must be allowed) CASE No. 239 OF 1953.
30. Prom the statements made in this application it appears that the applicants have already filed a Title Suit which is pending in the Court of the Munsif of Dhanbad. In that Title Suit they have challenged the orders passed by the Additional Subdivisions! Officer under the Bihar Land Encroachment Act. As a Title Suit has already been instituted by the petitioners in which the allegations of both parties will be thoroughly enquired into, I do not think it will be necessary to grant any relief to the petitioners in this case. Here also we are concerned with a property which " is said to be a District Board property, and, therefore, Clause (c) of Section 2(ii) would be applicable. But because a Title Suit has already been instituted, this application should be rejected.
(His Lordship then held that applications in cases Nos. 240, 261, 250, 252, 259, 265, 407, 253, 254, 258, 260, 262, 263 and 284 of 1953 must be allowed.) CASE No. 267 OF 1953.
31. In this case the order of the Subdivisional Officer shows that the petitioners along with certain other persons had filed petitions stating that they were prepared to remove the encroachment according to the demarcation to be made by the Amin. But, in the application which has been fil-ed before this Court the petitioners state that they had never agreed to remove the encroachments. The land in question is gairmazruaam, and the petitioners have not stated that they have been in possession of the land for twelve years. No definite allegation has been made on behalf of the petitioners, and from the application as it stands it does not appear what sort of right they have over the property. Even the number of the plot does not appear to have been mentioned in the application. This application must be rejected.
(His Lordship then held that applications in cases Nos. 255, 284, 285. 287, 288, 289, 290 and 291 of 1953 must be allowed.) CASE No. 301 OF 1D53.
32. In this case plot No. 383 is not gairmazrua-am but gairmazrua-khas of the malik, and according to the allegations of the petitioners, the petitioners Nos. 2 and 3 who were in possession of the land, settled it with the petitioner No. 1 in 1350 fash. The other plot was Brahmottar land of one Singheshwar Jha and was sold to the ancestors of the petitioner No. 3 in 1905. The order in this case is obviously wrong and unjust, because these plots could not be treated as public property. The application must succeed.
(Applications in cases Nos. 307 and 312 were then allowed.). CASE No. 315 OF 1953.
33. We are concerned with two plots in this case, namely plots Nos. 1050 and 383. With regard to plot No. 1050, the long possession of the petitioners has been ignored, but with regard to the other plot, there is no specific allegation in the petition to the effect that the petitioners have acquired any title to it by adverse possession, for a period of twelve years. It is no doubt stated that the petitioners have their khalihan, bamboo clumps and a mango tree over this plot, but in absence of a definite statement to the effect that the public character of the land is lost on account of the petitioners' possession over it for a period of twelve years, the property can be treated as a public property, and, as such, the application in so far as it relates to plot No. 383 is not fit to succeed. This application will, therefore, be allowed only In part.
(Applications in cases Nos. 316, 317, 318, 322, 323, 324, 329, 331, 332, 423, 380, & 333 of 1953 were allowed.) CASE No. 335 OF 1953.
34. The petitioner has got his house over a portion of plot No. 125, and the argument of the Subdivisional Officer is that if the petitioner's statement to the effect that his house has been in existence from before the survey is correct, then the house would have been entered in the survey record. But, a survey entry carries only a presumption of correctness and cannot be regarded as conclusive. Moreover, the petitioner might have been, in possession for more than twelve years even after the final publication of the record-of-rights. It is, therefore, manifest that the plea of adverse possession has not been seriously considered in this case. Even the Counsel for the State have agreed that this application should be allowed. The application, therefore, succeeds.
(Applications in cases Nos. 337, 338, 344, 345, 346, 347, 348, 349, 351 & 352 of 1953 were allowed.) CASE No. 353 OF 1953.
35. In this case the petitioners are said to have encroached upon plot No. 75 which was originally an 'ahar' and brought the encroached portion into cultivation. The Collector, treating this property as a public property, has ordered the eviction of the petitioners and has also directed that the crops standing on the land be forfeited to the State. Though the land is recorded as an 'ahar', the petitioners contend that it is really a gairmaz-rua malik. There is no counter-affidavit filed in this case, and the allegations go absolutely un-controverted.
36. In one of the cases before us, though not in this particular case, it was argued that an order of forfeiture would be hit by Article 20, Constitution of India. But, this argument does not appear to me to be sound. Sub-section (1) of Section 5 lays down that a person who unauthorisedly occupies any land which is public property may be summarily evicted and that any crop or other produce raised by him on the land shall be liable to forfeiture. It is another point that the meaning that has been given to the expression "unauthorisedly occupies" in this Act violates the fundamental rights guaranteed under the Constitution, but if such an artificial meaning would not have been given to the expression "unauthorisedly occupies" and the expression would have been inserted in the Act only with the intention of conveying its ordinary meaning, then the summary eviction would have been justified, and if the summary eviction is justified, then the order of forfeiture of the standing crops or produce will also be justified.
In Wharton's Law Lexicon, the circumstances which may result in forfeiture have been mentioned, and they are, besides others, (1) treason, (2) conveyance contrary to law, (3) alienation in mortmain, or to any kind of corporation, (4) disclaimer, which is a tenant's denial of his landlord's title and (5) alienation without licence. Though at times a penalty for an offence or an unlawful act is also taken to be a forfeiture, there can be no doubt that the word can be used in various other senses. In Stroud's Judicial Dictionary "forfeiture" is said to mean "the loss of all interest in the property spoken of", and it has been pointed out in this book that the words "forfeiture" and "breach of condition" are to be read in their largest sense.
If a person is found to be in unlawful possession of a property, he has no right to enjoy the produce of that property, and the person entitled to evict him is also entitled to the usufruct. Thus, it follows that the possession of a person over public property is found to be unauthorised and unjustified, an order of foreiture will not be illegal, and the word being a word of wide import, it will not be correct to say that forfeiture is really a conviction as contemplated by Article 20, Constitution of India. It is another thing that because of the peculiar meaning given to the words "public property" and "unauthorised occupation", the relevant provisions have to be declared unconstitutional and ultra vires.
37. The provision regarding the forfeiture of crop cannot also be deemed to be bad on the ground that it is to be treated as an 'ex, post facto' legislation. If this Act or the important portions of it would not have been unconstitutional and void, then there could not have been any question of 'ex post facto' legislation, because it is only after the passing of the Act that certain! acts would be deemed to be unauthorised, and therefore there could be no question of punishing a man for something which he had done in the past. Exception cannot, therefore, in this case be taken only to the order of forfeiture, but the application must succeed, because, the allegations made by the petitioners are not controverted and because the survey entry is challenged as incorrect.
(Applications in cases Nos. 354, 361, 362, 363, 475, 365, 366, 367, 381, 383, 386, 387, 391, 392, 393, 394, 395, 396, 397 and 410 of 1953 were allowed.) CASE No. 432 OF 1953.
38. Though the order of the Subdivisional Officer shows that three plots, namely, plots Nos. 480, 440 and 491, were in dispute, in the application which has been filed in this Court there is no mention of plot No. 491. The petitioners have alleged that they have been in possession of a portion of plot No. 440 and of the entire plot No. 480 for a considerable length of time. Later on, they took formal settlement of plot No. 480. Regarding .04 acres of plot No. 440 they have alleged that they have been in possession of it from before the year 1935. These allegations are not controverted, and the application will, therefore, be allowed in part.
(Applications in cases Nos. 424, 425, 426. 427, 481, 433 and 445 of 1953 were allowed.) CASES NOS. 449 AND 450 OF 1953.
39. There does not appear to be any merit in these applications as the District Board had granted only temporary leases of the road-side lands. These cases are covered by Clauses (c) of Section 2(ii) of the impugned Act, and there is no contention in these cases that Clause (c) is unconstitutional and void. The facts have been clearly set out in the judgment of the learned Collector and they unmistakably go to show that only temporary leases had been granted to the petitioners. There is no question of the acquisition of any permanent right by these petitioners, and the applications must, therefore, be rejected.
(Applications in cases Nos. 452, 462 and 453 of 1953 were also allowed.) CASE No. 454 OF 1953.
40. Nobody has appeared in this case on behalf of the petitioners, and the application has not been pressed. I do not find any plea of long possession in this case, and the application must, therefore, be rejected.
(Applications in cases Nos. 471, 473, 478, 482, 484, 489, 492, 493, 509, 515, 27, 368, 510, 516, 518, 488, 538, 578, 583, 586, 411, 464 and 465 of 1953 were allowed.) CASE No. 466 OF 1953.
41. The plots with which we are concerned in this case are plots Nos. 400 and 262. At first a notice was issued to these petitioners describing the plot as plot No. 260. Later on, however, the mistake was corrected and a fresh notice was issued in which the number of the plot was correctly stated. These two plots are recorded as gair-mazrua-am-tal in the survey record. The fard-ab-pashi shows that the tenants may irrigate their lands with the water of this 'tal' or tank with the permission of the malik. The learned Subdivisional Magistrate's order also shows that the obligation, for keeping this 'tal' in proper order is on the malik. But the learned Subdivisional Officer observes that the mere obligation to repair the tank does not confer any legal right on the malik. There is uncontroverted allegation to the effect that only when the water recedes, the petitioners who are the landlords grow rabbi crops on this land which had been allotted to them on partition.
When the fard-ab-pashi shows that the tenants can irrigate their fields with the water of the 'tal' with the permission of the malik and the malik has to keep the 'tal' in proper order, it cannot be said that the petitioners as maliks have no concern with the land. The only question which arises is whether the growing of rabbi crops on the land after the water recedes, can be regarded as an unauthorised occupation. In my opinion this cannot be regarded as an unauthorised occupation. The incidents with regard to the, property are noted in the fard-ab-pashi, & if any crop is grown on the land, it is only when there is no water in it. The tank or the 'tal' is meant for irrigation, and the growing of crop in it after the water recedes cannot .be regarded as an unauthorised occupation. No better title can accrue to the petitioners because of their growing of crops when the 'tal' dries up.
The petitioners do not claim, any additional right in this land beyond what has been indicated in the record-of-rights, and they are still prepared to treat the land as gairmazrua-am. The right' of the public as entered in the survey record, will, remain unimpaired, and the growing of rabbi crops when the land dries up, does not interfere with the public right. This cannot be regarded as a case of unauthorised occupation, & the application will therefore be allowed. The order forfeiting the crops standing on this land will stand vacated, though, as I have already stated, an order of forfeiture of the standing props when the occupation is found to be unauthorised will not be illegal and void.
(The application in case No. 469 of 1953 was allowed.)
42. My conclusion, therefore, is that though the entire Act cannot be regarded as invalid and though a legislation to make better provisions for removal and prevention of encroachments on lands which are public property is perfectly within the competence of the State Legislature, certain provisions of this Act violate the fundamental rights guaranteed under the Constitution of India and are also repugnant to the existing law. Clauses (d) and (f) of Section 2 violate the fundamental rights and are repugnant to the existing law, and so is the case with Sections 5 and 6 in which the expressions "unauthorisedly occupies" and "unauthorised occupation" have been used. I need not repeat that " where a law purports to authorise the imposition of restrictions on a fundamental right in language, wide enough to cover restrictions both within and without the limits of constitutionally permissible legislative action affecting such right it is not possible to uphold it even so far as it may be applied within the constitutional limits, as it is not severable".
It is now very well settled that when there is a clear possibility of a particular provision being applied for the purposes not sanctioned by the Constitution, that provision must be held to be wholly unconstitutional and void. But, it is also well-settled that a judicial declaration of the un-constitutionality of a statute neither annuls nor repeals the statute and has the effect of ignoring or disregarding it only so far as the determination of the rights of parties is concerned.
While deciding these cases I have taken care to grant relief only to those petitioners who have claimed some right to and interest in the property in question and are thus entitled to a declaration that the Act or the provisions mentioned above do not affect their rights, as they are unconstitutional or repugnant to the existing law. With regard to Section 9, I have overruled the contention that it should be regarded as an 'ex post facto' legislation, and my view is that a person who is really in unauthorised occupation of a public property (understanding the expressions "unauthorised occupation" and "public property" in their natural sense) can be convicted and punished according to the provisions of this section. But, even this section is to be regarded as unconstitutional and void, if the expression "unauthorisedly occupies" in the section is to be given the wide mean ing which it has been given, in the Bihar Land Encroachment (Amendment) Act (Act 25 of 1952).
In my opinion, those petitioners only had the right to move this court for issue of writs against whom the offending provisions of the law have been definitely used and who have suffered injury on account of the use against them of the offending provisions. And because in a few cases I find that the offending provisions cannot be said to have been used against the petitioners, I have rejected their applications. It is here that my learned brethren differ from me, they being of the opinion that all applications which are covered by Clauses (d) and (f) should be allowed, irrespective of the question as to whether the petitioners have sustained any injury or not. It is settled beyond all dispute that gairmazrua-am lands are property of the public and no individual can claim such lands as his separate property unless and until the public character of the lands is altered by his acquiring an absolute title to them on account of adverse possession. This court has consistently taken this view in several decisions, and probably there is no scope for two opinions on this point.
The question, therefore, arises whether a person who has not acquired title to gairmazrua-am lands fey being in adverse possession for a period of twelve years can claim property right in such lands. Certainly, when the word "property" is used, it means all the attributes and indicia which result in the legal conception of property, and, property in its broader sense is not the physical thing which is the subject of ownership, but is the right of dominion, possession, and power of disposition which may be acquired over it. Under our Constitution all citizens have the right to acquire, hold and dispose of property, and a mere trespasser cannot hold and dispose of property.
As Bentham.' says, property is entirely the creature of law.
"It is the law alone which makes it possible for me to forget the insecurity of my natural condition, and emboldens me, with reasonable hope of a harvest as yet far distant, to enclose a plot of land and give myself up to the toll of cultivation." -- Bentham"
When the law withdraws its recognition a thing ceases to have the attribute of property, and the State has the right to define the kinds of property and the character of the interests therein to which it will give legal recognition. Nothing, thus, can be the subject of property which is not recognised by law as such, and so far as gairmazrua-am lands are concerned the right, title and interest of the public continue with regard to them, unless and until an individual by his adverse possession over them for a period of twelve years puts an end to the title which the public had in them.
It is true that if a property is 'res nullius,' possession over that property, even for a short period, will create property right therein for the possessor. But this principle cannot be applied in the case of a gairmazrua-am plot, and an individual by merely encroaching on a gairmazraa-am property cannot claim any right to it.
43. The next question which, therefore, arises is whether a person who has encroached upon a gairmazrua-am land and has not acquired title to it by adverse possession for a period of twelve years can ask for a writ under Article 226, Constitution of India. A writ of mandamus has been described in Halsbury's Laws of England as "a high prerogative writ of a most extensive remedial nature, and is, in form, a command issuing from the High Court of Justice, directed to any person, corporation, or inferior court, requiring him or them to do some particular thing therein specified which appertains to his or their office and is in the nature of a public duty".
It is further pointed out that the grant of writ OH mandamus is, as a general rule, a matter for the discretion of the court and is not issued as a matter of course.
In -- 'Commonwealth of Massachusetts v. Mellon.', (1922) 67 Law Ed. 1078 (Z53), it was pointed out that there was no power per se to review and annul acts of Congress on the ground that they were unconstitutional, and that the party who invokes the power must be able to show not only that the statute is invalid, but that he has sustained or is immediately in danger of sustaining some direct injury as the result of its enforcement, and not merely that he suffers in some indefinite way in common with people generally. A Pull Bench of the Allahabad High Court followed this decision in -- 'Indian Sugar Mills Association v. Secy. to Govt. U. P. Labour Dept.', AIR 1951 All 1 (FB) (Z54) and observed as follows:
"We feel that the time has come when we may point out that Article 226 of the Constitution was not intended to provide an alternative method of redress to the normal process of a decision in an action brought in the usual courts established by law. The powers under this article should be sparingly used and only in those clear cases where the rights of a person have been seriously infringed and he has no other adequate and specific remedy available to him."
A trespasser on a gairmazrua-am land cannot complain that his rights have been at all infringed, and, even the remedy of a suit is not open to him. A court of justice in its ordinary jurisdiction will at once throw out a suit for possession instituted by a pure trespasser upon gairmazrua-am lands, and I am not at all able to appreciate that though trespasser over a gairmazrua-am land is not able to maintain a suit for possession over such land, he can invoke the extraordinary jurisdiction of this Court by asking for a writ of mandamus, be it directed against another individual or against the State. One who is himself Without a title cannot sue to eject another, though equally without title, and if a gairmazrua-am land is public property, that is, property belonging to the entire public, a mere trespasser over it cannot sue for possession or any declaration with regard to the property. In several English cases it has been held that before a writ of mandamus can be issued the person asking for such a writ should show a legal right in himself.
The question to be determined is--what were the rights of the applicant or the plaintiff before he commenced the action. The law suit or the application for the writ does not create the right; it determines authoritatively that there was, before it began, a right, and it determines what that right was and is.
"What is called a 'right of action' is not the power of bringing an action. Any body can bring an action though he has no right at all. The meaning of the phrase is. that the person has a right or claim before the action which is determined by the action to be a valid right or claim. The action or suit does not confer a right which did not exist before it; it only declares that a right did exist before it. An action or suit is therefore mere procedure." (Lord Esher M. R. in Attorney-General v. Lord Sudeley, 1896-1 QB 354 (Z55)).
In the well-known case of AIR 1951 S. C. 41 (E) Fazl Ali, J. observed as follows :
"It has been held in a number of cases in the. United States of America that no one except those whose rights are directly affected by a law can raise the question of the constitutionality of that law. This principle has been very clearly stated by Hughes J. in McCabe v. Atchison, (1914) 235 U. S. 151 (Z56) in these words : 'It is an elementary principle that in order to justify the granting of this extra-ordinary relief, the complainant's need of it and the absence of an adequate remedy at law must clearly appear. The complainant cannot succeed because someone else may be hurt. Nor does it make any difference that other persons who may be injured are persons of the same race or occupation. It is the fact, clearly established, of injury to the complainant -- not to others -- which justifies Judicial interference."
With this statement of the law his Lordship fully agreed. Mukherjea J., while considering Article 32 in this very case, observed as follows :
"The application before us under Article 32 of the Constitution is on behalf of an individual shareholder of the Company. Article 32, as its provisions show, is not directly concerned with the determination of Constitutional validity of particular legislative enactments. What it aims at, is the enforcing of fundamental rights guaranteed by the Constitution, no matter whether the necessity for such enforcement arises out of an action of the executive or of the Legislature. To make out a case under this Article, it is incumbent upon the petitioner to establish not merely that the law complained of is beyond the competence of the particular Legislature as not being covered by any of the items in the legislative lists, but that it affects or invades his fundamental rights guaranteed by the Constitution, of which he could seek enforcement by an appropriate writ or order.
The rights that could be enforced under Art, 32 must ordinarily be the rights of the petitioner himself who complains of infraction of such rights and approaches the Court for relief. This being the position, the proper subject of our investigation would be what rights, if any, of the petitioner as a shareholder of the Company have been violated by the impugned legislation .....A proceeding under this Article cannot really have any affinity to what is known as a declaratory suit."
Though in Article 226 the words "and for any other, purpose" have been used, such words being absent from Article 32(2), the position in law is practically the same under both the Articles. A Pull Bench of this Court in -- 'Bagaram Tuloule v. State of Bihar', AIR 1950 Pat 387 (Z57) has held that the words "for any other purpose" must be read 'ejusdem generis' which is the ordinary principle of construction. I should like to quote the following passage from the judgment of Meredith C. J. in this case with which Shearer J. and my learn-ed brother Das J. had agreed :
"It is quite clear that these words have been added advisedly and must mean something in addition to the enforcement of the rights conferred by Part III, and this is so whether they be read 'ejusdem generis' or otherwise. It is clear because Article 32, which is the corresponding provision for the Supreme Court, does not contain these words, but speaks merely of the enforcement of 'any of the rights conferred by this part, and that is obviously because the original jurisdiction of the Supreme Court extends only to the enforcement of the fundamental rights. And this view receives confirmation from the terms of Article 139 which says: "The Parliament may by law confer on the Supreme Court power to issue directions, orders or writs, including writs in the nature of 'habeas corpus', 'mandamus', 'prohibition', 'quo warranto' and 'certiorari', or any of them for any purposes other than those mentioned in Clause (2) of Article 32'. Undoubtedly, therefore, Art, 226 contemplates the issue of writs and directions for purposes other than the enforcement of the fundamental rights. At the same time, the words can hardly mean that the High Court can issue writs for any purpose it pleases. I think the correct interpretation is that the words mean for the enforcement of any legal right and the performance of any legal duty."
And therefore these applicants have to show, that they possess a legal right before they can ask for any command against the opposite party. I The proper subject for investigation by the Court is what rights, if any, of these petitioners have been violated by the impugned legislation. If no rights of theirs have been violated by the impugned Legislation no writs can be issued on applications filed by them. An exception to this proposition is admitted in the case of 'habeas corpus;' but even in the case of 'habeas corpus' application, the applicant should not be an absolute stranger. At any rate, the principles that are applicable in, the case of a 'habeas corpus' application cannot be invoked while seeking a writ in the nature of mandamus or prohibition. In this view of the matter I am of opinion that the applications filed by those petitioners who have not claimed any right in the gairmazrua-am land which can be recognised under the law must be rejected.
44. In the result, therefore, I would allow all these applications, except those which have been registered as cases Nos. 236, 239, 449, 450, 315, 396, 422, 133, 267 & 454. Applications registered as cases Nos. 236, 239, 449, 450, 133, 267 and 454 are rejected, and applications registered as cases Nos. 315, 396 and 422 are allowed, in parts as indicated above.
45. There will be no order for costs in any of these cases.
Das, J.
46. The arguments in these 144 cases have ranged over a very wide area, and the submissions made by learned Counsel have meandered over many topics--some closely related to the main question at issue and some somewhat distantly or indirectly related to it. My learned brother Narayan, J. has dealt with all the arguments in detail in his judgment--a judgment which I have had the advantage and privilege of reading before delivery. I am happy to be able to say that I am in agreement with my learned brother as respects his main conclusion, namely, that Sub-clauses (d) and (f) of Clause (ii) of Section 2, Bihar Land Encroachment Act, 1950, are unconstitutional, while Sub-clause (c) of Clause (ii) of the said section is constitutional. It would be mere repetition if I were to deal with all the arguments afresh. I propose, therefore, to record as succinctly as possible my views and finding on the main question argued in these cases, avoiding as far as practicable any elaborate reference to the plethora of case law cited at the Bar. I shall also make an attempt not to repeat what my learned brother has already said in respect of those of his conclusions with which I am in agreement. I do not think that any useful purpose would be served by giving different reasons for the same conclusions, or expressing the Same reasons somewhat differently and thereby adding to the length of the judgment.
Unfortunately, however, I do not agree with my learned brother as to the final orders which should be passed in a few of the cases, by reason of our main conclusion that Sub-clauses (d) and (f) of Clause (ii) of Section 2, Bihar Land Encroachment Act, 1950, are unconstitutional. These few cases in which I differ from my learned brother I shall deal with in some detail.
47. The principal point for consideration in these cases is the constitutionality of some of the provisions of what is known as the Bihar Land Encroachment Act, 1950, as amended in 1951 and 1952. The provisions which have been particularly called in question centre round Sub-clauses (d) and (f) of Clause (ii) of Section 2 read with Sections 5, 6, 8, 9 and 11 of the Act. A few of the cases relate also to Sub-clause (c) of Clause (ii) of Section 2 but I shall refer to those cases separately. The large majority of cases relate to Sub-clauses (d) and (f), and I confine my present observations to these cases.
48. The constitutionality of the impugned provisions may be considered from the following stand-points: (a) Legislative competence (Articles 245 and 246, read with the three legislative lists in the Seventh Schedule of the Constitution); (b) inconsistency or repugnancy between the impugned provisions and any existing law with respect to any of the matters enumerated in the concurrent list (Art. 254 of the Constitution); and (c) contravention of any of the fundamental rights guaranteed in Part III of the Constitution ; [see Article 13 of the Constitution). The stand points referred to above are not the same, and raise somewhat different questions. I shall confine myself, first and foremost, to the questions coming under (c) above, assuming that the State Legislature of Bihar was competent to enact a law with regard to encroachment on public land under item 18 of the State list.
49. The argument is that the impugned provisions in Sub-clauses (d) and (f) which define 'public property' for the purposes of the Act contravene the fundamental rights guaranteed under Articles 14, 19(1)(f) and 31(2) of the Constitution and are void to the extent of the contravention.
50. In my view, this argument Is correct and should be accepted. Let us start with the definition given in Sub-clauses (d) and (f) of Clause (ii) of Section 2 of the Act and see what they say. These two sub-clauses have been quoted by my learned brother, and I need not quote them again. Under Sub-clause (d), all land which is recorded for the use of the community in the record-of-rights prepared under the various tenancy laws in force in the State of Bihar becomes, by the force of the definition, "Public property" within the meaning of the Land Encroachment Act. Therefore, this definition clause converts what is a mere rebuttable presumption under the tenancy laws (except in some special cases which are immaterial for our present purpose) into conclusive proof that a particular piece of land is public land, irrespective of whether the entry in the record-of-rights is correct or not or whether any person has ousted the public from such land and been in exclusive and adverse possession for more than twelve years.
It proceeds on the footing as though an entry in the record-of-rights is a conclusive and indefeasible document of title. The definition is both artificial and compulsory, artificial in the sense that it calls some land as public land without any reference to the rights acquired therein, and compulsory in the sense that there is no scope for any investigation into the claims of the parties. The definition has this effect in substance; by the definition a land which is merely recorded in the record-of-rights for the use of the community is public land, and the Collector is at once empowered to take possession of such land by dispossessing even the rightful owner; in other words, the definition says something like this: "I call this land as public land, and you will not be heard to say to the contrary; the State will now take possession of the , land." If this is the effect of Sub-clause (d), then it undoubtedly contravenes the fundamental rights guaranteed under Articles 19(1) (f) and 31(2), Constitution of India.
Under Article 19(1) (f) all citizens have the right to acquire, hold and dispose of property. Under Article 31(2) no property shall be taken possession, of or acquired for public purposes under any law authorising the taking of such possession or such acquisition, unless the law provides for compensation for the property etc. Under the impugned provisions, the State through the Collector takes possession of property which may not be public property at all but is the private property of a citizen of India. Such law, if permissible, will make nonsense of the fundamental rights guaranteed under Articles 19(1) (f) and 31(2) of the Constitution.
51. An attempt has been made to support the impugned provisions under Clause (5) of Article 19 and Clause (5) of Article 31 of the Constitution. None of those clauses, in my opinion, support the impugned provisions. If the land is not public land at all but is private property of a citizen of India, it cannot be said that a law which permits the taking of such land by the State without payment of compensation is a reasonable restriction on the exercise of the right to hold property in the interest of the general public. Clause (5) of Article 19 cannot be invoked in aid of such a law. Nor do the impugned provisions come within any of the relevant items of Clause 5 of Article 31. The impugned provisions are not for the purpose of imposing or levying any tax or penalty or for the promotion of public health or the prevention of danger to life or property.
52. Clause (5) of Article 31 does not, in my opinion, support the impugned provisions.
53. Two other arguments have been addressed to us in support of the impugned provisions; one was advanced by Mr. Amin Ahmad and the other by the learned Government Advocate. It is necessary that I should notice these arguments and record my views thereon as briefly as possible. Mr. Amin Ahmad's argument, so far as I have been able to understand it, is of the following nature. He has submitted that Article 19(1) has no application where a person is deprived of his property by authority of law; he contends that Article 19(1) relates to property in the abstract, and does not protect such property as is validly acquired by law; as to Article 31, Mr. Amin Ahmad's contention is that the impugned provisions come under Clause (1) of the said Article which embodies the 'police powers' of the State and are not, therefore, hit by the succeeding clauses; alternatively, if the impugned provisions are hit by Clause (2) of Article 31, they are taken out of that clause by the provisions in Clause (5) of the said Article. As to Clause (5) of Article 31, I have already made my observations.
As to Clause (1) of Article 31, some support of the argument of Mr. Amin Ahmad can be had from the observations made by his Lordship Das J. in -- 'AIR 1951 SC 41 (E)' and some Bombay decisions which accepted and followed those observations. In view; however, of the two recent decisions of the Supreme Court in -- 'AIR 1954 SC 92 (O1)' and -- 'AIR 1954 SC 119 (P)', this argument of Mr. Amin Ahmad cannot be accept ed.
It is true that there are some observations in the judgment of his Lordship Patanjali Sastri C. J. in -- 'AIR 1954 SC 92 at p. 95 (Ol)', Which support the view that Clause (f) of Article 19(1) of the Constitution deals with the natural right or capacity of a citizen "to acquire, hold and dispose of property" as distinguished from concrete rights in property while rights of private property are separately dealt with and their protection provided for in Article 31; yet the majority decision of the Supreme Court clearly lays down that the American doctrine of police power as a distinct and specific legislative power is not recognised in our Constitution and it is, therefore, contrary to the Scheme of the Constitution to say that Clause (1) of Article 31 must be read in positive terms and understood as conferring Police power on the Legislature in relation to rights of property. It is further decided that Clause (1), of Article 31 of the Constitution is designed to protect the rights to property against deprivation by the State through its executive organ, and CL (2) imposes two further limitations on the Legislature itself; the Legislature is prohibited from making a law authorising expropriation except for public purposes and on payment of compensation for the injury sustained by the owner.
It is stated that these important limitations on the power of the State, acting through the executive and legislative organs, to take away private property are designed to protect the owner against arbitrary deprivation of the property; therefore, Clauses (1) and (2) of Article 31 are not mutually exclusive in scope and content but should be read together and understood as dealing with the same subject, namely, the protection of the right to property by means of the limitations on the State power referred to above. These latest decisions of the Supreme Court on the subject knock the bottom out of argument of Mr. Amin Ahmad that the impugned provisions can be justified under Clause (1) of Article 31 of the Constitution, as legislation relating to abatement of nuisance on public land.
54. The learned Government Advocate, who was followed by the learned Advocate-General, strongly, pressed for a narrower interpretation of the impugned Sub-clause (d) of Clause (ii) of Section 2, Bihar Land Encroachment Act, 1950. He argued that where the sub-clause stated "Land recorded for the use of the community in the record-of-rights prepared under the various tenancy laws in force in the State of Bihar", we should read "land 'rightly' (or 'correctly') recorded for the use of the community in the record-of-rights etc." He further argued that Sub-clause (d) should be confined to such land only as is correctly recorded for the use of the community in the record of rights 'and in which no private person has acquired a right or title by adverse possession' before the commencement of the Act.
The learned Government Advocate has stated that the Act does not apply to land in which title had been acquired, (e.g., by adverse possession) before the commencement of the Act because such land was not public land on the date of the Act, and the Act merely seeks to prevent acquisition of private rights, after the passing of the Act, on land which is recorded as public land either by law, custom or contract inconsistent with the right of the public therein. In other words, the learned Government Advocate wishes to incorporate two qualifications in Sub-clause (d): one qualification is that the land must be correctly recorded in the record-of-rights as being for the use of the community; and the second qualification is that the sub-clause should not apply to such land in which a private person had perfected his right by adverse possession and ouster before the commencement of the Act. My learned brother has dealt with this argument of the learned Government Advocate In detail and has given reasons why the narrower interpretation or modified construction canvassed for by the learned Government Advocate cannot be accepted. I entirely agree with my learned brother.
It is to be remembered that Sub-clause (d) is a definition sub-clause, and the definition cannot be cut down by reading into it words which do not occur there. Moreover, it appears to me that the intention of the Legislature was to treat as public land all such land as is recorded for the use of the community in the record-of-rights prepared under the various tenancy laws in force in the State of Bihar, irrespective of whether the record is correct or if any person had acquired any private rights therein. This intention is clear from the following circumstances. Clause (ii) of Section 2, Bihar Land Encroachment Act, 1950, as it originally stood, opened with the words, "Subject to the provisions of any law for the time being in force." Those opening words meant that the definition Sub-clause (d) would be subject to the provisions of the Limitation Act.
By the amendment made in 1951 (Bihar Act 28 of 1951) those opening words were repealed. Obviously, the intention was to give the definition such amplitude of meaning and unlimited effect as the words used therein grammatically conveyed. Then came the amendment of 1952 (Bihar Act 25 of 1952). By this amendment a view clause, Clause (iv), was incorporated in Section 2. This clause tried to explain the expression "unauthorised occupation". The clause is couched in language which is somewhat difficult to understand. It says in effect that "unauthorised occupation" means the act of any person in "remaining in unauthorised occupation" of any laud which is public property within the meaning of Sub-clauses (d) and (f) of Clause (ii) ; then it adds the significant words, "notwithstanding any contract, express or implied, between him and the landlord or the owner of the land made before or after the commencement of this Act, and notwithstanding anything contained in any law, local custom or usage to the contrary."
This non-obstante clause can only have been intended to make the definition completely watertight so that nobody can claim any right by law or custom in land which by the artificial and compulsory definition is to be treated as public property. It seems clear to me that the amendment made in 1952 militates against the view which the learned Government Advocate has pressed for our acceptance. The principle laid down in -- 'The Bigamy case (Z13)' on which the learned Government Advocate strongly relied (my learned brother has referred to that decision in his judgment) has, in my opinion, no application in the present case. Their Lordships were not reading new words or new qualifications into the statute in that case; they were interpreting the statutes as it stood on the principle that the Legislature was legislating for its own territorial jurisdiction. In the case before us, the definition sub-clause is not sought to be cut down on any such principle.
55. It is worthy of note that though the rule of modified construction has been applied in cases where legislation which is otherwise competent will be rendered incompetent if the words used therein are given a very wide meaning, there is no decision brought to our notice in which the rule of modified construction has been applied in a case where there is a flagrant and unambiguous abridgement of fundamental rights. It is relevant at this stage to quote the observations Of Patanjali Sastri, J. (as he then was) in -- 'AIR 1950 SC 124 (Z1)'. The question under consideration in that case was the validity of Section 9(1-A), Madras Maintenance of Public Order Act. The section purported to authorise the State Government "for the purpose of securing public safety or the maintenance of public order, to prohibit or regulate the entry into or the circulation, sale or distribution in the Province of Madras or any part thereof of any document or class of documents.'"
It was held that the section which authorised imposition of restrictions for the wider purpose of securing public safety or the maintenance of public order fell outside the scope of authorised restrictions under Clause (2) of Article 19 and, therefore, was void and unconstitutional. It was, however, urged that Section 9(1-A) could not be considered wholly void, as under Article 13(1) an existing law inconsistent with a fundamental right was void only to the extent of the inconsistency and no more. The argument was that in so far as the securing of the public safety or the maintenance of public order would include the security of the State, the impugned provision was covered by Clause (2) of Article 19 and must be held to be valid.
This argument was repelled in the following Observations (see page 129 of the Report) :
"We are unable to accede to this contention. Where a law purports to authorise the imposition of restrictions on a fundamental right in language wide enough to cover restrictions both within and without the limits of constitutionally permissible legislative action affecting such right it is not possible to uphold it even so far as it may be applied within the constitutional limits, as it is not severable. So long as the possibility of its being applied for purpose not sanctioned by the Constitution cannot be ruled out, it must be held to be wholly unconstitutional and void."
I must say that I do not understand the aforesaid observations as laying down any rule of law that the true test is whether a particular piece of legislation is liable to abuse; that in my opinion is not the true test. The true test is what do the words used in the legislation mean and include.
56. Patanjali Sastri C. J. himself explained the aforesaid observations in a subsequent decision, -- 'AIR 1952 SC 75 at p. 81 (W)'. His Lordship observed:
"But it was said that the possibility of the Act being applied in an unauthorised and arbitrary manner was sufficient to make it unconstitutional according to the decisions of this Court in -- 'AIR 1950 SC 124 (Zl)' and -- 'AIR 1951 SC 118 (Z)'.....
The passage, which was relied on by the learned Chief Justice, lends no support to the view that the mere possibility of an Act being used in a manner not contemplated by the legislature, though such use may not be subject to judicial review on that ground, or, in other words, the mere possibility of its abuse in practice, would justify its condemnation as unconstitutional. The important distinction is that in -- 'Romesh Thappar's case (Z1)', the impugned enactment, having been passed before the commencement of the Constitution, did contemplate the use to which it was actually put, but such use was outside the permissible constitutional restrictions on the freedom oE speech, that is to say, the Act was not condemned on the ground of the possibility of its being abused but on the ground that even the contemplated and authorised use was outside the limits of constitutionally permissible restrictions."
His Lordship explained that the impugned Act in -- 'Romesh Thappar's case (Z1)' was not condemned on the ground of the possibility of its being abused but on the ground that even the contemplated and authorised use was outside the limits of constitutionally permissible restrictions. In -- 'AIR 1951 SC 118 CZ)', Mahajan, J. (as he then was) made similar observations with regard to a statute which was expressed in such wide terms as to impose restrictions which could not be held to be reasonable restrictions. His Lordship observed :
"The law even to the extent that it could be said to authorise the imposition of restrictions in regard to agricultural labour cannot be held valid because the language employed is wide enough to cover restrictions both within and without the limits of constitutionally permissible legislative action affecting the right. So long as the possibility of its being applied for purposes not sanctioned by the Constitution cannot be ruled out, it must be held to be wholly void."
These observations also have to be appreciated in the light of the observations made in the later decision of -- 'AIR 1952 SC 75 (W)'. There is a third decision to which our attention has been drawn -- 'State of Bombay v. United Motors (India) Ltd.', AIR 1953 SC 252 (Z58) in which the principle of "severability in enforcement" was applied. That was a case which dealt with a taxing statute which imposed a tax on subjects divisible in their nature but did not exclude in express terms subjects exempted by the Constitution. It was held that for that reason the statute should not be declared wholly ultra vires and void; for, in such cases, it was always feasible to separate taxes levied on authorised subjects from those levied on exempted subjects and to exclude the latter in the assessment of the tax. It was held that in such cases the statute itself should be allowed to stand, the taxing authority being prevented by injunction from imposing the tax on subjects exempted by the Constitution. The principle applied was the principle of "severability in enforcement" (see -- 'Bowman v. Continental Oil Co.', (1920) 256 US 642 (Z59)).
One of the points which has been argued before us is if we can apply the same principle of "severability in enforcement" while dealing with Sub-clause (d) of Clause (ii) of Section 2, Bihar Land Encroachment Act, 1950. In my opinion the answer is in the negative. In the cases under our consideration Sub-clause (d) treats as public land all such land as is recorded in the record-of-rights prepared under the various tenancy laws in force in the State of Bihar for the use of the community as public land, irrespective of whether the record is correct or any person has acquired rights therein in denial of the public right. The definition cannot be dissected; nor can it be said that it is valid in part only. It has been contended before us that the definition can be held to be good in those cases where the persons proceeded against have either failed to prove that the record is incorrect or that they have acquired a right by adverse possession. In my opinion, such a dissection of the definition is not possible, I shall presently show that Sections 5 and 6, Bihar Land Encroachment Act, 1950, do not contemplate an enquiry into the merits. In several of the cases before us the Collector or the appellate authority proceeded on the footing that it was not open to them to consider whether the entry in the record-of-rights was correct or whether the persons proceeded against had acquired any rights in the land in question.
They took the view, rightly in my opinion, that the whole scheme of the Act, so far as Sub-clauses (d) and (f) were concerned, was to treat some land as public land irrespective of any other law, local custom or contract to the contrary and no enquiry into the merits of any claim of right was permissible. That being the position, I do not . think that the test of severability in enforcement can be applied in respect of a definition sub-clause which is not only wide but rigorously treats all land as public land merely because it is recorded as such in the record-of-rights prepared under the various tenancy laws in. force in the State of Bihar. The principle which would apply in such a case is the principle laid down by the Privy Council in -- 'Punjab Province v. Daulat Singh', AIR 1946 PC 66 (Z60).
The principle was explained in the following observations of their Lordships:
"The majority of the Federal Court appear to have contemplated another form, of severability, namely, by a classification of the particular cases on which the impugned Act may happen to operate, involving an inquiry into the circumstances of each individual case. There are no words in the Act capable of being so construed, and such a course would in effect involve an amendment of the Act by the Court, a course which is beyond the competency of the Court, as has long been well established".
If I may say so with respect, these observations? apply with equal force to the definition sub-clauses (d) and (f) of Clause (ii) of Section 2, Bihar Land Encroachment Act, 1950. There are no words in those two sub-clauses or in other sections by which a classification of the particular cases on which the two sub-clauses will operate can be made. Such a classification will involve an inquiry into the circumstances of each individual case. Such an inquiry is beyond the scope of the Bihar Land Encroachment Act, 1950. It is "obvious, therefore, that there is no other option but to hold that the two sub-clauses are wholly unconstitutional and void,
57. It is not necessary for me to consider Section 3 which, by the second proviso to it, does not apply to any land coming within the definition of Sub-Clauses (d) and (f) of Clause (ii) of Section 2. Section 4 relates to Section 3 and need not be considered. Sections 5 and 6 are consequential provisions; Section 8 gives a right of appeal and revision, Section 9 provides a penalty, and Section 11 ousts the jurisdiction of the Civil Courts. Sections 5 and 6 are relevant for our purpose. The contention of the learned Government Advocate has been that Sections 5 and 6 prescribe the necessity of an inquiry by the Collector before he takes possession; he refers particularly to Section 6 which says, 'inter alia', that before taking proceedings under Section 5, the Collector shall cause to be served on the person reported to be in unauthorised occupation of public property a notice specifying the land occupied- and calling on him to show cause before a certain date why he should not be proceeded against under Section 5.
This section, according to the learned Government Advocate, shows that a person noticed by the Collector may raise an objection, and the objection may be to the effect that the land has been wrongly recorded in the record-of-rights as being for the use of community; or he may show that he has already perfected a good title to the land. I do not think that Sections 5 and 6 read together have that effect. First of all, the Collector is bound by the definition given in the Act, and it is not open to him to go behind the definition. Secondly, Sub-section (1) of Section 5 seems to indicate that the Collector has the power to summarily evict any person who unauthorisedly occupies any land which is public property by the definition given in the Act, and the notice which the Collector is required to give under Section 6 relates to the vacating of the land within a certain time. The summary enquiry which the Collector is enjoined to hold relates to resistance or obstruction only.
58. For the reasons given above, I would hold that the impugned Sub-clause (d) takes away or abridges the right to private property conferred by Article 31 of the Constitution & is accordingly void. It also violates the equality or equal protection Article, namely, Article 14 of the Constitution inasmuch as it picks out certain persons, takes away their right to property and prevents them by Section 11 of the Act to take any proceedings in the civil court to establish or vindicate their right. Such discrimination is based on an arbitrary selection, and not on any reasonable classification.
59. The other impugned sub-clause, namely, Sub-clause (f), does not stand on any better footing. My learned brother has referred to the difficulty in interpreting the expression "right to ease-ment" occurring in this sub-clause. Presumably, the word "easement" has not been used in the sense in which the word is defined in Section 4, Easements Act (Act 5 of 1882). In the context in which the word has been used in the sub-clause, it is likely that it has a meaning similar to the meaning given to the word "easement" in the Limitation Act and perhaps even includes customary right such as may be acquired by the public or a section of the public.
If Sub-clause (d) refers to land which is recorded for the use of the community in the record-of-rights prepared under the various tenancy laws in force in the State of Bihar, Sub-clause (f), so far as I can make out, refers to land which is not in itself recorded for the use of the community ' but over which the public or the community have some right like the right of grazing, the right of taking earth, the right of burying the dead, the right of holding a religious festival on a particular day, the right of holding a fair etc.' It appears to me that these are the rights which are probably in contemplation, even though the word "easement" has been used in the sub-clause.
60. Here again, the sub-clause is expressed in such wide terms that it will inevitably lead to deprivation of the right of private property without the payment of any compensation. A simple example will, I think, make the position clear. Take a case where a section of the public or the community have the right to hold a fair or a religious festival for two days in the year. The land may belong to the landlord or a private proprietor, and the only right which the public or the community have is to hold a fair or religious festival on two days in the year; yet by the rigour of the definition in the sub-clause the ' land is treated as public property and the Collector can evict the landlord or the private proprietor from the land by a summary order under Section 5 of the Act.
Clause (iv) of Section 2 is so wide in scope that it will be of no avail to the landlord or the proprietor to say that there is no inconsistency bet-ween his possession of the land and the exercise of the right by the public or community. Prom this point of view, Sub-clause (f) is also open to the same objection as Sub-clause (d). It will result in expropriation and deprivation of the right to private property without the payment of any compensation.
61. It seems to me that in their zeal to remove encroachments on what may be really public land, the State Legislature have enacted the , Bihar Land Encroachment Act, 1950 in such wide terms in Sub-clauses (d) and (f) that they have included land which is not really public land and in so doing, have violated some of the fundamental rights guaranteed under the Constitution of India. That seems to me to be the essential and fatal vice of this legislation with regard to the impugned provisions. I am content to rest my decision on this ground only, and it is unnecessary to consider the further question if the impugned provisions are in conflict with certain provisions of the Civil P. C., the Criminal P. C. and the Limitation Act. Such conflict may taring into operation Article 254 of the Constitution.
The Bihar Land Encroachment Act, 1950 was not reserved for the consideration of the President nor did it receive his assent, though the two amendments made in 1951 and 1952 received his assent. If it be necessary to consider and decide the question of inconsistency or repugnancy under Article 254, Constitution of India, I need only say that I agree with my learned brother that the impugned provisions are in conflict with the provisions of the Limitation Act, and the parent Act not having been reserved for the consideration of the President nor having received his assent, the impugned provisions must yield to the provisions of the Limitation Act and will be void to the extent of the repugnancy.
62. For the reasons given above, I would hold that Sub-clauses (d) and (f) of Clause (ii) of Section 2 are unconstitutional and void, and all proceedings taken under Sections 5, 6, 8 and 9 with regard to land referred to in those sub-clauses, and all orders passed therein, must be quashed. In one of the cases (Case No. 99 of 1953), the Collector has imposed a fine of Rs. 1,000/- under Section 9 of the Act. This order of the Collector is bad on the further ground that there is no authority under Section 9 to impose a fine unless the offender has been tried and convicted. The section itself makes it clear that a fine can be imposed only "on conviction"; the expression "on conviction" necessarily implies that there is a trial which has resulted in conviction. The summary imposition of a fine by the Collector is clearly without jurisdiction.
63. I now turn to Sub-clause (c) of Clause (ii) of Section 2. There are four cases with regard to this sub-clause. They are case No. .236 of 1953, Case No. 239 of 1953 and Case Nos. 449 and 450 of 1953. With regard to Case No. 239 of 1953, it appears that a title suit has also been instituted by the petitioners which is still pending. I do not think that Sub-clause (c) of Clause (ii) of Section 2, Bihar Land Encroachment Act, 1950, is open to the objections to which Sub-clauses (d) and (f) are open. It is true that Sub-clause (c) is also not very happily-worded. It says:
"Land recorded or surveyed as belonging to Government or any local authority or a Railway Company which is used for any public purpose, such as a road, canal or embankment, or which is required for repair or maintenance of such road, canal or embankment, while such land continues to be so used or required."
The sub-clause does not say clearly where the land must be recorded as belonging to Government or any local authority etc. Does it mean recorded in the record-of-rights, or does it mean / recorded in any private record? The same difficulty arises with regard to the word "surveyed". In spite of these difficulties, however, it does not appear to me that this sub-clause is unworkable or is so vague that it cannot be given effect to. It obviously relates to land which belongs to Government or any local authority etc., and is used for a public purpose such as a road, canal or embankment, or is required for repair or maintenance of such road, canal or embankment, while such land continues to be so used or required.
It appears to me that this sub-clause can be divided into four parts: first, the land must be recorded or surveyed as belonging to Government or any local authority etc., secondly, it must be used for any public purpose, such as road, canal or embankment; thirdly (which is an alternative to the second part), it is required for repair or maintenance of such road, canal or embankment; fourthly, the land must continue to be used for la public purpose or required for repair or main-Itenance of a road etc. Taken as a whole, the meaning, of this sub-clause is clear enough, and it does not lead to any expropriation or depriva tion of the right to private property. I can see no valid constitutional objection to this sub-clause. The Bihar Land Encroachment Act, 1950 provides for an appeal and revision under Section 8 of the Act. Obviously, the Collector and/or the ap-pellate authority must give a finding as to the four requirements mentioned above, before taking any action in respect of land under Sub-clause (c).
Any person aggrieved by an order of the Collector with regard to land coming under Sub-clause (c) can file an appeal and move by way of revision against the order. The cases which come under Sub-clause (c) of Clause (ii) of Section 2, Bihar Land Encroachment Act, 1950, must, in my opinion, be dismissed.
64. As to the orders to be passed in these cases, my view is that all the applications which relate to land covered by Sub-clauses (d) and (f) should be allowed. These sub-clauses are un-constitutional and no proceeding can be taken under them. The proceeding taken under them and all orders passed therein, whether preliminary, final, appellate or revisional in nature, must be quashed. It is needless to say that any fine imposed or order of forfeiture passed in such a proceeding must also fall with the proceeding. It is immaterial to consider whether the petitioners have or have not made out their claim as to adverse possession. The sub-clauses being uncon, stitutional are void under Article 13 of the Constitution, and no proceedings can be taken under them.
65. The case under Sub-clause (c) must, however, be dismissed, as that sub-clause is not open to any constitutional objection.
66. Now arises the question as to what final orders should be passed in these 144 cases. My learned brother Narayan J. has taken the view that in some of the cases the applications should be rejected, as the petitioners of those applications have not made out any prima facie case for, the issue of writ. I agree with my learned brother that in Cases Nos. 236, 239, 449 and 450 the applications should be rejected. These four cases re late to land which comes under Sub-clause (c), which sub-clause we have held to be constitutional. In Case No. 365 of 1953 the petitioner has stated that there is a temple situated on Museum Road under khata No. 77, plot No. 247 of the Cadastral Survey and No. 1274 of Municipal Survey. The order of the learned Magistrate directing the petitioner to remove the encroachment does not state whether he has treated the land as coming under Sub-clause (d) or Sub-clause (c). As the land was recorded in the cadastral survey, presumably it has been treated as coming under Sub-clause (d). X agree with my learned brother that this application should be allowed.
I also agree to the final orders proposed by my learned brother in all the other cases in which he has allowed the applications. I must, however, mention one case, Case No. 466, in which my learned brother has allowed the application and has stated that the order forfeiting the crops standing on the land will stand vacated, as the occupation of the petitioners was not an unauthorised occupation. This is really a case under Sub-clause (f), which we have found to be wholly unconstitutional. Having held that Sub-clause (f) is unconstitutional, the proceeding which the learned Subdivisional Magistrate at Bhabua started and the forfeiture order passed by him are both bad and must be quashed. The petitioner, in my opinion, would be entitled to the sale proceeds of the crops which are sold by public auction.
67. Now I must refer to those cases which according to my learned brother Narayan J. should be dismissed or allowed only in part. These cases are Case No. 133 of 1952, Case No. 267 of 1953, Case No. 454 of 1953, Case No. 315 of 1953, Case No. 396 of 1953 and Case No. 422 of 1953. All these cases relate to Sub-clause (d) and my learned brother proposed to dismiss the applications in three of the cases and allow them in part in three other cases. In my opinion, the application should be allowed in full in all these cases.
68. In Case No. 133 of 1952, the application was originally filed as an application for transfer. By an order of the Bench the prayer portion was allowed to be amended and in view of the statement made in the petition it is clear that the contention of the petitioners is that the Bihar Land Encroachment Act, 1950 in so far as it relates to Sub-clauses (d) and (f) is unconstitutional. Having held that these sub-clauses are unconstitutional, I do not see any reason why the application should not be allowed. In Case No. 267 of 1953, the petitioners say that though some of the persons proceeded against agreed to remove the encroachments according to the demarcation made by the Amin, the petitioners did not enter into any such agreement.
There is a further statement that the land was recorded as gairmazrua-am. Obviously, the case comes under Sub-clause (d), and having held that that sub-clause is unconstitutional, we must allow the application. In Case No. 454 of 1953, tne position is the same. The case relates to Sub-clause (d), and having held that sub-clause to be unconstitutional, we must allow the application. The petitioners urge in their petition that they have not encroached on any public land. They further allege that the Bihar Land Encroachment Act, so far as it relates to their case, is unconstitutional. In the three cases Nos. 315, 396 and 422 of 1953, in which my learned brother has allowed the applications in part, I am of the opinion that the proper order which we should issue is to quash the proceedings, because no proceedings can be had on unconstitutional provisions. There can, therefore, be no question of allowing the applications in part only.
69. It is, I think, well settled as my learned brother has himself observed, that an unconstitutional provision is not law; it confers no rights, it imposes no duties, it affords no protection and it creates no office. In legal contemplation it is inoperative as though it had never been passe'd. If that be the correct position, 1 fail to appreciate how there can be any valid proceeding on the basis of Sub-clause (d) or Sub-clause (f) which we have held to be wholly unconstitutional and void. Our main conclusion is that those two sub-clauses take away, and abridge fundamental rights and are, therefore, wholly void.
It is a little difficult to understand how them can be any proceeding on a sub-clause which is wholly unconstitutional and void. To reject some of the applications which arise out of proceedings based on Sub-clause (d) or Sub-clause (f) will, in my opinion, lead to an inconsistency with our main, conclusion. The position would have been otherwise if we had held, by accepting the modified construction of the learned Government Advocate, that Sub-clauses (d) and (f) were partly valid, or can. be partly enforced. We have not, however, accepted that contention. Therefore, consistently with our main conclusion, we must quash all proceedings which were started, and in which orders-were passed, on unconstitutional provisions.
70. Under Article 226 of the Constitution it is our duty to enforce the fundamental rights and to issue such writs as are necessary for enforcing such rights. When some of the provisions of the Bihar Land Encroachment Act, 1950 are held to be unconstitutional, it is our duty to quash and strike down proceedings and all orders passed therein, including orders of forfeiture and conviction, as unconstitutional on the ground that no proceedings can be had on provisions, which,-in legal contemplation do not exist at all.
71. To hold otherwise will be to put the parties and the officers dealing with the cases against them, in a very embarrassing position. We have held that Sub-clauses (d) and (f) are unconstitutional. If we now reject some of the applications or allow some of them in part, what will happen to the proceedings? The officers concerned will have to conclude the proceedings, even though there can be no proceedings on unconstitutional provisions. I do not think that we should pass such orders as would lead to an embarrassing or conflicting situation.
72. My learned brother has referred to certain decisions, including a decision of mine, which deal with the circumstances or conditions on which writs, particularly writs of mandamus, should issue. I say this with great respect, but in my opinion those decisions are not really relevant. Where fundamental rights are infringed, the High Court undoubtedly has the power to issue any appropriate writ. It is worthy of note that the circumstances and conditions for the issue of the various directions, orders or writs mentioned in Article 226 are not the same for all of them; for example, the conditions precedent for the issue of a writ of mandamus are not the same as the conditions precedent for the issue of a writ of certiorari or a writ of prohibition. Mandamus has been broadly defined as a writ issuing from a court of competent jurisdiction directed to a person, officer, corporation or inferior court commanding the performance of a particular duty which results from the official station of the one to whom it is directed or from operation of law, or is a writ commanding the performance of an act which the law specially enjoins as a duty resulting from an office, trust or station.
It is a proceeding to compel some one to perform some duty which the law imposes on him and the writ may prohibit the doing of a thing as well as command it to be done. Speaking generally, it is a writ against official inaction. As a general rule, mandamus is not a writ of right, and its issuance or refusal is a matter of discretion with the court before whom the application for writ is heard. The court's direction with respect to the issuance of mandamus is not an arbitrary discretion, but a judicial or legal one to be exercised on equitable principles and in accordance with well settled rules of law. It is also well recognised that as a general rule, mandamus does not He where there is another plain, speedy and adequate remedy available.
73. In the cases before us the appropriate writ or order is not so much a writ or order of mandamus as a writ or order quashing proceedings and all orders passed therein, which were based on certain unconstitutional provisions, unconstitutional in the sense that the provisions infringed fundamental rights. The proceedings had no legal existence and the question of a speedy alternative remedy hardly arises in such cases. In my opinion, it is immaterial to consider whether in some of these cases the petitioners have established the right which they claim. The proceedings themselves being unconstitutional must, in my opinion, be quashed and along with the proceedings will fall all orders passed therein.
74. With regard to the writ of prohibition, which in England is a prerogative writ issuing out of the High Court of Justice and directed to an ecclesiastical or inferior temporal court forbidding such Court to continue proceedings therein in excess of its jurisdiction or in contravention of the laws of the land, it is stated in Halsbury's Laws of England, Vol. 9, Hailsham Edition, paragraph 1402, page 826:
"Where the objection to the jurisdiction of an inferior court appears on the face of the proceedings, prohibition lies at any time, even after judgment or sentence, in spite of the latches or acquiescence of the applicant."
As soon as absolute absence of jurisdiction is apparent on the record of the proceedings, the writ of prohibition will issue as of right and no question of an alternative remedy can arise. The position is the same with regard to the writ of certiorari. Where there is absence of jurisdiction from the very nature of the subject matter so that the inferior court had no authority to enter on the enquiry, a writ will issue to quash the proceedings. It is not necessary to consider in these cases whether the Collector purporting to act under the provisions of the Bihar Land Encroachment Act, 1950 is or is not an inferior court and whether the orders passed by him are quasi-judicial orders. Article 226, Constitution of India, enables the High Court to issue directions, orders or writs, including writs in the nature of prohibition and certiorari, for the enforcement of any of the rights conferred by Part III of the Constitution. We can mould the direction, order or writ to the circumstances of the case so that the appropriate direction, order or writ may issue. In my opinion, the proper order should be to quash all the proceedings which relate to Sub-clauses (d) and (f) of Clause (ii) of Section 2, Bihar Land Encroachment Act, 1950.
75. In the result, I would allow all the applications except in the four cases, Cases Nos. 236, 239, 449 and 450 of 1953 which relate to Sub-clause (c) and in these cases the applications will be dismissed. The appropriate orders which should issue in the cases in which the applications are allowed are that the proceedings, pending or otherwise, are quashed and all orders passed therein, including preliminary or final orders, orders of conviction and orders of forfeiture, are similarly quashed and the officers concerned are prohibited from instituting any proceedings against the petitioners under unconstitutional Sub-clauses (d) and (f) of Clause (ii) of Section 2, Bihar Land Encroachment Act, 1950. In the circumstances of these cases, there will be no order for costs, and the parties must bear their own costs.
Jamuar, J.
76. My.learned brethren Das and Narayan JJ. gave me the privilege of reading the judgments prepared by them, and I also had the advantage of expressing my own views to them prior to their finalising their judgments. I do not wish to add to the very detailed considerations given by them of the argument advanced in those cases; to say more would be only burdening the judgment with further support for the reasons already given without advantage. Having regard, however, to the fact that my learned brethren have differed regarding the final orders which should be passed in some of the cases, it becomes necessary for me to express, as briefly as I can, my own opinion regarding them.
77. I am in complete agreement with my two brethren that Sub-clause (c) of Clause (ii) of Section 2, Bihar Land Encroachment Act, 1950, is not open to any of the objections raised in support of the argument that it is unconstitutional, and I would hold this sub-clause to be constitutional, and four of the applications filed, namely, (1) Case No. 236 of 1953, (2) Case No. 239 of 1953, (3) Case No. 449 of 1953 and (4) Case No. 450 of 1953, in connection with cases arising under this sub-clause must, consequently, be dismissed.
78. I also agree (and that is also the opinion of both my brethren) that Sub-clauses (d) and (f): of Clause (ii) of Section 2 of the said Act are unconstitutional. These sub-clauses have been enacted in such wide terms that land which may not be, in fact, public land is included therein, and thus there has occurred violation of some of the fundamental rights guaranteed under the Constitution, and, in my view, this is a defect which the Courts cannot remedy and is an unsurmountable factor against the upholding of these sub-clauses. as constitutional. 'Prima facie', therefore, all proceedings taken and all orders passed in the cases coming under these sub-clauses must be quashed, and the applications ought to be allowed.
79. Case No. 466 of 1953 is one under Sub-clause' (f) of Clause (ii) of Section 2 of the Act. I agree that the application arising out of this case ought to be allowed, and the order forfeiting the crops standing on the land ought to be quashed. Since the application is being allowed on the ground that the sub-clause is unconstitutional, the entire order passed by the Court below in connection with that case must be set aside. I agree, therefore, that this order also must be set aside, and the petitioner is ' entitled to the sale proceeds of the crops which have been sold.
80. There are then six applications arising out of cases coming under Sub-clause (d). These applications are: (1) Case No. 133 of 1952, (2) Case No. 267 of 1953, (3) Case No. 454 of 1953. (4) Case No. 315 of 1953, (5) Case No. 396 of 1953 and (6) Case No. 422 of 1953. My brother Narayan J. is of the opinion that three of the applications arising out of three of these cases ought to be dismissed, and the remaining three ought to be allowed in part. My brother Das J. would allow ell these six applications, and quash the proceedings in these cases. We have found Sub-clause (d) of Clause (ii) of Section 2 of the Act to be unconstitutional. Any proceeding commenced under that sub-clause and any order passed upon such a proceeding would be invalid, as it will be taking action under a provision of law which is unconstitutional, and must be, on that account, quashed.
My brother Narayan J. seems to be of the view that, unless the petitioners make out a 'prima facie' case for the issue of a writ by showing that they have some legal right to the land, they cannot be entitled to the writ. But I do not think that this Court can allow a proceeding to continue and orders to be passed thereupon when it has held that the proceeding was commenced under a piece of legislation which is wholly void in the sense of its being unconstitutional. I agree, therefore, that the applications arising out of all these cases should be allowed and the proceedings quashed.
81. I would pass no order for costs. The parties will bear their own costs.