1997 INSC 0017 Bhuri Nath and Others Vs State of J&K and Others Sewa Committee Baridaran and Others (Baridaran Association) and Others Vs State of J&K and Others Civil Appeals Nos. 85 and 86 of 1997 (G. B. Pattanaik, K. Ramaswamy JJ) 10.01.1997 JUDGMENT K. RAMASWAMY, J. - 1. Leave granted. 2. All Hindus, in millions, of India from nook and corner and those settled abroad, go by foot or carriage, bearing all arduous journey and inconveniences, covering a distance of 16 miles from foothills of Katra to have darshan and blessings of Mata Vaishno Deviji. When the Legislature of the State of Jammu and Kashmir stepped in for effective and proper management of the Shrine and convenience of the pilgrims and the Shrine, it gave rise to the present litigation. 3. These appeals, sequelly, by special leave arise from the common judgment of the Division Bench of Jammu and Kashmir High Court, made on 17-3-1994 in CWPs Nos. 1328 of 1996 and 1039 of 1995. The appellants challenged the constitutionality of the Jammu and Kashmir Shri Mata Vaishno Devi Shrine Act, 1988 (16 of 1988) (for short, "the Act"). On 17-3-1986, the Governor, exercising the power of Section 92 of the Constitution of Jammu & Kashmir, promulgated Ordinance No. 1 of 1986 which got transformed into J&K Shri Mata Vaishno Devi Shrine Act, 1986, the Governor's Act and is now replaced by the Act. The Act has come into force by operation of Section 1(2) of the Act w.e.f. 13-8-1986, the date on which the said Ordinance had come into force. 4. The preamble of the Act manifests that the Act came to be passed "to provide for the better management, administration and governance of Shri Mata Vaishno Devi Shrine and its endowments including the land and buildings attached, or appurtenant to the Shrine, beginning from Katra up to the holy cave and adjoining hillocks currently under the management of Dharmarth Trust". Section 2 gives to the Act overriding effect and envisages that the Act shall have effect, notwithstanding anything to the contrary contained "in any law or in any scheme of management, decree, custom, usage or instrument". The Act consists of, in all, 25 sections. Section 3(a) defines the "Board" to mean "the Shri Mata Vaishno Devi Shrine Board constituted under this Act". Section 3(b) defines "endowment" to mean all property, moveable or immovable, including the idols installed therein. The important facet of this definition of "endowment" is that the sum total of properties belonging to, given or endowed for the maintenance, improvement, additions to or worship in the Shrine or for the purpose of any service or charity connected therewith including the idols installed therein, the premises of the Shrine, the lands and buildings attached or appurtenant thereto, beginning from Katra up to the holy cave and the adjoining hillocks, are the endowment of Mata Shri Vaishno Deviji. They all, as on the date of the Act, were endowment properties under the management of the Dharmarth Trust, or property belonging to Baridar or Baridars' Association within the area specified in the preamble of the Act. Section 3(c) defines "Shrine Fund" to mean the endowment and includes all sums received by or on behalf of the Shrine or for the time being held for the benefit of the Shrine; it being an inclusive definition and details of the endowments described therein being not material, the same are omitted. Section 3(d) is relevant which defines the "Shrine" to mean the Shrine of Shri Mata Vaishno Devi and includes the Shrine, holy cave and other temples within the premises specified in the preamble of the Act. It would, thus, be clear that the Act was made to provide better management, administration and governance of Shri Mata Vaishno Devi Shrine, its endowments, all temples and sum total of the properties, moveable and immovable attached or appurtenant to the Shrine within the area specified in the preamble of the Act, notwithstanding the fact that there exists any law, scheme of management, decree, custom, usage or instrument to the contrary. The object of the Act, therefore, clearly is proper, efficient and effective management, administration and governance of the Shrine, its endowments and properties. All this is aimed to cater facilities, sources and comfort to the pilgrims who visit the Shrine. 5. Section 4 vests the ownership of the Shrine Fund in the Board envisaging that "the ownership of the Shrine Fund shall, from the commencement of this Act vest in the Board and the Board shall be entitled to its possession, administration and use for the purposes of this Act". The Board gets constituted under Section 5. Sub-section (1) adumbrates that the administration, management and governance of Shri Mata Vaishno Devi Shrine and the Shrine Fund shall vest in the Board comprising a Chairman and not more than ten members. The composition thereof is elaborated with the mandatory language, viz., "shall be". Under clause (a) of sub-section (1) thereof, the Governor of the State of Jammu and Kashmir, and if the Governor be not a Hindu, then an eminent person professing Hindu religion and qualified to be a member to be nominated by the Governor, shall be the ex-officio Chairman of the Board. Clause (b) provides that a Governor shall nominate nine members in the manner indicated therein, viz., (i) two persons who, in the opinion of the Governor, have distinguished themselves in the service of Hindu religion or culture; (ii) two women, who in the opinion of the Governor, have distinguished themselves in the service of Hindu religion, culture or social work, especially in regard to advancement of women; (iii) three persons, out of persons who have distinguished themselves in administration, legal affairs or financial matters; and (iv) two eminent Hindus of the State of Jammu and Kashmir. Under the proviso, for a period not exceeding three months from the date the Act came into force, the Governor shall "act as and exercise all the powers of the Board under this Act". Sub-section (2) of Section 5 declares that a person shall not be eligible for being nominated as a member of the Board, if he suffers or incurs any of the disqualifications specified in Section 8. 6. Section 6 declares that the Board shall be a body corporate and shall have perpetual succession and a common seal. It is to sue or be sued in the name of the Statutory Board. Section 7 prescribes term of office of the members for a period of three years from the date of nomination made under Section 5. Disqualifications for membership of the Board are enumerated in Section 8 which envisages that a person shall be disqualified for being nominated as a member of the Board for any of the disqualifications mentioned in clauses (a) to (i). Clause (a) is of importance and provides that if "such person is not a Hindu" he becomes disqualified to be appointed as a member. Clause (b) provides that unsoundness of mind declared by a competent court is a disqualification. Under clauses (c) to (i) are enumerated various disqualifications, the details of which are not material for the purpose of this case. Section 9 gives power to the Governor for dissolution and supersession of the Board. Sub-section (1) says that "if in the opinion of the Governor, the Board is not competent to perform or persistently makes default in performing the duties imposed on it under this Act, or exceeds or abuses its powers, the Governor may, after due enquiry and after giving the Board reasonable opportunity of being heard, by order, dissolve or supersede the Board and reconstitute another Board in accordance with this Act". Thereafter, by operation of Section 9(2), the Governor "shall assume all the powers and perform all the functions and exercise all the powers of the Board for a period not exceeding three months or until the constitution of another Board whichever is earlier". Filling up of vacancies is provided for under Section 10; the details thereof are not material for the present purpose. Under Section 11, any member may resign his office by giving notice in writing to the Chief Executive Officer of the Board and his office becomes vacant from the date of acceptance of such resignation. Section 12 speaks of "removal of a member" by the Governor. It reads as under : "12. Removal of a member. - The Governor may, for goad and sufficient reason, remove any member after giving him an opportunity of showing cause against such removal and after considering the explanation offered therefor". 7. Section 13 gives liberty to the Board to maintain its office and hold meetings at the place as may be decided by it. The Governor and in his absence one of the members to be elected for the purpose, shall preside at the meetings as Chairman. Coram of every meeting is prescribed under sub-section (3) as 4 members. Sub-section (4) gives power to the members of the Board to decide the matters by majority of votes and in case of equality of votes, the person presiding "shall have a second or casting vote". Section 14 gives power to the Board to appoint officers and servants to assist the Board. Under sub-section (1), the Board may appoint, for efficient discharge of the functions assigned to it under the Act, a Chief Executive Officer and such other officers and servants as it considers necessary with such designation, pay etc. as the Board may determine from time to time. Under the proviso, the Chief Executive Officer of the Board will not be a person below the rank of a "District Magistrate of the District" and in the case of the Chief Accounts Officer, not below the rank of a "Deputy Director of Accounts". The Chief Executive Officer shall be responsible for proper and efficient management, administration and governance of the Shrine, its funds and all arrangements for orderly, peaceful darshan of the Deity by the pilgrims, their comfortable stay etc. The Accounts Officer shall be responsible for sound financial management. Honest, efficient and experienced officers shall be drawn from the bureaucracy for the purpose on deputation basis. Subject to the bye-laws made, by operation of sub-section (2), the Chairman of the Board shall have the power to transfer, suspend, remove or dismiss any officer or servant of the Board for breach of discipline, for carelessness, unfitness, neglect of duty or misconduct or for any other sufficient cause. An officer on deputation is liable to be reverted to the parent cadre or department in the Government. Under Section 15, officers and servants of the Board are public servants. 8. Section 16 prescribes the liability of members. Section 17 prohibits transfer or alienation of moveable and immovable property without prior sanction of the Board. Under sub-section (1) without prior sanction of the Board, no property, moveable or immovable, shall be transferred. Sub- section (2) of Section 17 prohibits alienation of the properties including land or other immovable property except by resolution of the Board. 9. Section 18 prescribes duties of the Board. Section 19 which is material for the purpose of this case, extinguishes the rights of Baridars. Sub-section (1) thereof reads as under : "(1) All rights of Baridars shall stand extinguished from the date of commencement of this Act : Provided that the Governor may appoint a Tribunal which shall give personal hearing to the Baridars and representatives of the Board, shall recommend compensation to be paid by the Board in lieu of extinction of their rights. While making its recommendation to the Board, the Tribunal shall have due regard to the income which the Baridar had been deriving as a Baridar. The Board shall examine the recommendations forwarded to it by the Tribunal and take such decision as it may deem appropriate. The decision of the Board should be final : Provided further that where the Baridar surrenders his right to compensation and offers himself for employment to the Board, the Board shall cause his suitability for such employment to be adjudged and may offer him employment in case he is found suitable by the Selection Committee to be appointed for the purpose subject to the Baridar giving an undertaking to the Board to abide by the administration and disciplinary control of the Board in accordance with bye-laws framed by the Board." 10. Under sub-section (2), all existing employees of Dharmarth Trust engaged in any functions connected with the Shrine, unless they opt to the contrary, would be subject to the administration and disciplinary control of the Board. The terms and conditions of service shall be regulated by the bye-laws framed by the Board. By operation of sub-section (3), the tenants or lease-holders who were till the commencement of the Act tenants/licensees of the Dharmarth Trust are transposed to be tenants of the Board. Section 20 prescribes bar of suits and other proceedings. Section 21 gives power to the Board to make grants in favour of any institution for religious spiritual purposes. Section 22 mandates auditing of the accounts of the Board for every financial year by a Chartered Accountant to be nominated by the Board. Section 23 provides procedure for arbitration of any dispute arising between the Dharmarth Trust and the Board. Section 24 gives power to make bye- laws and Section 25 provides for repeal of the Governor's Act No. XXIII of 1986. 11. By order dated 16-1-1995, this Court directed the Board to frame a scheme for rehabilitation of all the persons engaged in the performance of Pooja at Shri Mata Vaishno Devi Shrine and other temples to be displaced by the implementation of the Act. When the matter had come up on 20-3- 1995, Shri D.D. Thakur, learned Senior Counsel appearing for Baridars, stated that Baridars do not want rehabilitation. Instead they prefer to receive compensation to be determined under Section 20. He pointed out the absence of guidelines for determination of the compensation by the Tribunal to be appointed under the proviso to Section 20 of the Act. Accordingly, we ordered that the issue be left to the Governor to make appropriate guidelines to determine the compensation. Pursuant thereto, guidelines framed by the Governor were published in the State Gazette and placed on record on 8-5-1995. By order dated 21-8-1995, the controversy was limited to a question, as suggested by Shri Thakur, thus : "whether Mata Vaishno Devi Management Board is a controlled corporation ?" If the finding was to go in favour of the appellants, they would be entitled to compensation for deprivation of their right to receive offerings made by the pilgrims to Shri Mata Vaishno Deviji. The counsel were directed to file the written arguments. Accordingly, written arguments were filed by the counsel on both sides. 12. Shri D.D. Thakur contended that Shri Mata Vaishno Devi Board is a controlled Corporation. The repeal of Article 19(1)(f) and Article 31 of the Constitution of India by Sections 2 and 6 respectively of the Constitution (44th Amendment) Act, 1978 w.e.f. 20-6-1979 does not apply to the State of Jammu and Kashmir. The right to property is, therefore, still a fundamental right to the residents of Jammu and Kashmir. The Act does not make either any provision for payment of compensation or principle or guidelines for determination of compensation to Baridars. The Board being a controlled Corporation, as an arm of the Government, all the properties of the Shrine stand vested in the Government. The Governor, though is an ex-officio Chairman, he nominates the members of the Board as executive head of the State. If the Governor happens to be a non-Hindu, he has to nominate an eminent Hindu qualified to be a member of the Board. The object to empower the Governor to preside over the Board as its Chairman is to ensure its control by the State. The Governor being the head of the executive, exercises the powers of nomination with the aid and advice of the Council of Ministers. The Chief Executive Officer, the District Magistrate and the Chief Accounts Officer, Deputy Director of Accounts are government servants drawn from the different departments of the Government, The Governor, therefore, exercises executive power of the State under the Constitution of the Jammu and Kashmir and Constitution of India, unless the relevant provisions of the latter are not extended. The executive power of the Governor, thus, flows from the sovereign power of the State. The statutory power under the Act is integral to the executive power which flows from the Constitution. The Governor, therefore, is the repository of the State power exercised by the executive. Various powers conferred on the Hindu Governor are exercisable by virtue of the statute as Governor. Therefore, in his capacity as the executive head, the Governor is required to exercise the power under the Act with the aid and advice of the Council of Ministers. Even otherwise, he exercises the powers under the Act ex-officio as Governor of the State. Therefore, in either event, he is the repository of executive power of the State. When the Governor supersedes or reconstitutes the Board with perpetual succession and seal, he exercises the executive power of the State Government and, therefore, the Board is a State-controlled Corporation. In support thereof, he placed reliance on Samsher Singh v. State of Punjab [(1974) 2 SCC 831 : 1974 SCC (L&S) 550] and Ram Nagina Singh v. S.K. Sohni [AIR 1976 Pat 36 : 1975 BLJR 406] (AIR at p. 39, para 5). He also placed reliance on Mansing Surajsingh Padvi v. State of Maharashtra [(1968) 70 Bom LR 654]; S. Gurmukh Singh v. Union of India [AIR 1952 Punj 143 : ILR 1951 Punj 321 : 54 Punj LR 69]; Home Telephone & Telegraph Co. v. City of Los Angeles [227 US 278 : 57 L.Ed 510 (1913)] and a passage from Shri Kishan Singh v. State of Rajasthan [(1955) 2 SCR 531 : AIR 1955 SC 795] (SCR at p. 539). On the concept of control under the Act, he placed strong reliance on the meaning of the word "control" in Black's Law Dictionary (6th Edn.) at p. 329 and CIT v. V.K. Ramakrishnan [AIR 1968 Ker 156 : 1967 Ker LT 901] Kodur Thimma Reddi, Re [AIR 1957 AP 758 : 1957 Cri LJ 1091]. Right to receive offerings from the pilgrims was held to be property of Baridars by this Court in Badri Nath v. Punna [(1979) 3 SCC 71 : AIR 1979 SC 1314] (AIR at p. 1318). Offerings and other properties were acquired under the Act and got vested in the controlled Corporation, viz., the Board. For their abolition, Baridars are entitled to compensation. Section 19 does not prescribe compensation for payment nor does it lay any principle to determine compensation. Therefore, the Act is ultra vires of the power of the legislature. 13. Shri P.P. Rao, learned Senior Counsel contended that by operation of clause (2-A) of Article 31 of the Constitution, the transfer of ownership of acquired property or right to control any Corporation by the State under an Act, should in law vest in the State, or in the Corporation owned or controlled by the State, under the Act. The properties or the offerings are not owned or controlled by the State. The Board is not a controlled Corporation. The Act requires to be read in the light of the scheme it has evolved. The sovereign power of the State is to supervise and ensure proper administration or management of religious institution or an endowment. Secularism, being a basic feature of the Constitution, the Constitution does not permit the State to interfere with the management of religious affairs of any religion or denomination. But the State has power to interfere with the same for proper supervision and efficient management of religious institution or endowment which is secular in its character. The abolition of the right to receive offerings is part of secular management of the religious institution or endowment. The legislature, therefore, enacted the Act vesting the properties including the offerings, in the Board. The Board is a statutory authority under the Act set up for better management, administration and governance of the Shrine and its endowments including the sum total of properties attached or appurtenant to the Shrine within the premises specified in the preamble of the Act. The Board is composed of the Governor and the nine nominated members. The power to nominate the members is conferred upon the Governor which he exercises in his ex-officio capacity but not as the executive head of the State with the aid and advice of the Council of Ministers. His power to nominate a member is conditioned upon his being a Hindu; he does not suffer from any disqualification. The power to dissolve or supersede the Board or reconstitution of the Board within a period of three months and to assume administration within the interregnum of three months, stands vested only in the Governor obviously in his ex-officio capacity but not as executive head of the State. Sections 9, 11 and 12 of the Act, form backdrop or throw light as the key to understand the scheme. There is a distinction between the Governor and the State Government. The analogous provisions in similar Acts in other States like A.P., Bihar, U.P. and Rajasthan contain provision for interference by the political executive for supersession or reconstitution of the Board and have vested that power in the State Government. The State Legislature having been aware of that existing law and practice in that behalf, chose to enact the Act empowering the Governor to act under the Act. The General Clauses Act, though would apply in interpretation of the Constitution, does not define "Governor". On the other hand, it has defined the "State Government". Therefore, when the Governor exercises his powers under the Act, he exercises them in his official capacity as Governor and not as executive head of the State. In support thereof, he placed reliance on Hardwari Lal v. G.D. Tapase [AIR 1982 P&H 439 : (1982) 1 SLR 39] and Kiran Babu v. Govt. of A.P. [AIR 1986 AP 275 : (1986) 1 An LT 36] He also contended that supervising role of the Governor under Sections 9, 11 and 12 is limited to the traditional role and responsibility of the sovereign to ensure proper management and responsible administration of the religious institutions or endowments and of their properties and nothing more. The Governor can seek assistance only in an appropriate case from the bureaucracy or Council of Ministers, if necessary. But the exercise of power under the Act is in his official capacity as Governor. The properties of the Shrine or the management are not vested in the State. Article 31(2-A) makes it clear and so Article 31(2) does not apply to the facts of the case. Shri Dholakia, learned Senior Counsel for the State, contended that the properties of the Shrine and funds are under the control of the State; the property is not vested in the State and so the Act is a valid law. There is a distinction between acquisition and deprivation. The Act deprives Baridars to receive offerings but it is not an acquisition by the State. Mere deprivation does not amount to acquisition. 14. The respective contentions give rise to the twofold question whether the Board is a controlled Corporation and whether the Governor exercises the powers under the Act as executive head of the State or in his official capacity as the Governor of the State of Jammu & Kashmir. We have elaborately brought out the relevant provisions hereinbefore; hence there is no need to reproduce them once over. The preamble of the Act makes it clear that the Act regulates only better management, administration and governance of Shri Mata Vaishno Devi Shrine and its endowments including the lands and the hills attached and appurtenant to the Shrine within the premises specified therein, including the Shrine, holy cave and other temples. They are all the properties of the Shrine. Mutation proceedings do bear it out. The ownership of the Shrine Fund is vested in the Board. The Board is made entitled to their possession, administration and use "for the purpose of the Act" and "for convenience, comfort or benefit of the pilgrims". 15. The administration, management and governance of the Shrine and the Shrine Fund are vested in the Board consisting of the Chairman and nine members nominated by the Governor. The Governor is the ex-officio Chairman. In case, the Governor happens to be a non-Hindu, his nominee, who has to be an eminent person professing Hindu religion and qualified to be a member, shall be the ex-officio Chairman of the Board, obviously, to act as his substitute to preside over the Board and participate in the deliberations of the Board. In other words, he represents the Governor. Nonetheless, the Governor bears responsibility for proper, efficient and effective management, administration and governance of the Shrine, its properties, the Fund and to provide facilities and comfort to the pilgrims, the sustaining source. Nomination of all the persons as members is conditioned upon the qualification that they should be Hindus and do not incur all or any of the disqualifications enumerated in Section 8 of the Act. By virtue of his office as Governor, he shall be the ex-officio Chairman of the Board and has been vested with the power to nominate nine persons who, in his opinion, have distinguished themselves in the service of Hindu religion or culture etc. as mentioned earlier. For a period of three months from the date the Act came into force, the Governor shall act as and exercise all the powers of the Board until its constitution. Within three months, the Board has to be constituted or reconstituted even when it is dissolved or superseded or its term expires by efflux of time. During the interregnum between its dissolution or supersession and reconstitution, the Governor exercises the powers as the Board. One important factor that cannot be lost sight of is that in the absence of the Board during the period of three months, either initially at the commencement of the Act or thereafter, it is the Governor who takes over the management and acts as the Board. But a peculiar situation may arise when, suppose, the Governor is a non-Hindu, and the governance and management vests in the executive Government in cabinet system under the Constitution. Who in that situation would assume the power of management ? Suppose, a Minister and/or for that matter, the Chief Minister professing Islam are in office, could they discharge the functions under the Act ? Answer is obviously and definitely "No". 16. Section 9 empowers the Governor to supersede or dissolve the Board when the Governor forms an opinion that the Board is not competent to perform the duties imposed on it under the Act or the Board persistently makes default in performing the duties imposed on it under the Act or the Board acts in excess of its authority and power or abuses its power. He has been empowered to supersede the Board. He is equally empowered to dissolve the Board. But before doing it, the Governor is required to have a due enquiry conducted, after giving the Board a reasonable opportunity of being heard, i.e., observing principles of natural justice or to avoid any charge of arbitrary action. After having formed the aforestated opinion, on an objective consideration of the material before him, he would pass an order either superseding or dissolving the Board. He would reconstitute the Board, shortly thereafter, but not exceeding three months. As soon as it is dissolved, the Governor shall assume all the powers and perform all the functions and exercise all powers of the Board for a period not exceeding three months or until the constitution of another Board, whichever is earlier. This would appear to manifest the legislative intention that the Governor bestows constant personal care and attention in proper, efficient and effective administration, management and governance of the Shrine, the sum total of properties and facilities and services to the pilgrims. In case the Governor happens to be a non-Hindu, he obviously gets the management done through the Board, the Chief Executive who would always be Hindus and they act under the directions of the Governor. The Governor has to bestow added personal attention to the management, administration and governance of the Shrine etc. 17. Similarly, Section 12 gives power to the Governor for good and Sufficient reasons to remove any member after giving him an opportunity of showing cause against his removal and after consideration of the explanation offered by him. The resignation of any member shall be by a notice given in writing to the Chief Executive Officer and acceptance of the same by the Governor. The Governor, when he nominates a member, equally has the power to remove him when the Governor finds any member abusing the office etc. as found in the enquiry. It would, thus, appear that the Act intends to invest the Governor with the power to nominate the members in his official personal capacity as the Governor of the State of the power to constitute the Board to supersede or to dissolve the Board; the power to accept resignation and to fill up the resultant casual vacancies under Section 10, are conferred on the Governor. The question, therefore, emerges whether such exercise of powers by the Governor is in his capacity as the executive head of the State under parliamentary mechanism devised under the Constitution or in his official capacity as Governor of the State ? 18. It is true, as contended by Shri D.D. Thakur, that in interpretation of the Constitution, by operation of Article 367, unless the context otherwise requires, the General Clauses Act, 1897 (for short "the GC Act") as modified, shall apply. Section 3(23) of the GC Act defines "State Government" to include both the Central Government and the State Government and Section 3(61) defines "State Government", as regards anything done or to be done, to mean the Governor. Part VI of the Constitution titled "The States" consists of Chapter I "General", Chapter II "Executive", Chapter III "The Legislature", Chapter IV "The Legislative Power of the Governor", Chapter V "The High Courts in the States (Judicial Power)" and Chapter VI "Subordinate Courts". Article 152 in Chapter I defines "State" unless the context otherwise requires, so as not to include the State of Jammu and Kashmir. Thereby, as regards the State of Jammu and Kashmir, the distinction is made between the Governor ex-officio and the Governor as executive head of the State, unless it is applied by exercise of the power under Article 370(1), (i) and (d). Article 370(1) declares that "notwithstanding anything in this Constitution", the provisions of Article 238 shall not apply in relation to the State of Jammu & Kashmir and clause (d) states that subject to such exceptions and modifications as the President may by order specify, such other provisions of the Constitution shall apply in relation to the said State. Chapter II, Part VI deals with the executive power of the State. Under Article 153, there shall be a Governor for each State or a Governor for more than one State. By operation of the First Schedule to the Constitution, Item 15 relates to State of Jammu and Kashmir. Under Item 15 read with Articles 1 and 4 of the Constitution, the territory, which immediately before the commencement of the Constitution was comprised in the Indian State of Jammu and Kashmir is the State of Jammu and Kashmir. The Constitution of Jammu and Kashmir, 1957 contains detailed provisions in this behalf and the executive powers given under Sections 21 to 45 are not inconsistent therewith. It would, thus, appear that there is no inconsistency in the Constitution of Jammu and Kashmir and the Constitution of India in application of Chapter II of Part VI of the Constitution in relation to executive power of the Governor of Jammu and Kashmir. 19. By operation of Article 154, the executive power of the State shall be vested in the Governor and shall be exercised by him either directly or through officers subordinate to him in accordance with the Constitution. By operation of Article 162, subject to the provisions of the Constitution, the executive power of the State shall extend to all matters with respect to which the legislature of the State has power to make the law. Thus, except his discretionary powers like that of appointing the Chief Minister, the Governor does not exercise any power in his individual discretion. The Governor is aided and advised by the Council of Ministers appointed by him under Article 163. The executive power of the State is coextensive with that of the legislative power of the State and the Governor in the constitutional sense discharges the functions under the Constitution with the aid and advice of the Council of Ministers except insofar as he is by or under the Constitution required to exercise his functions in his discretion. This is subject to Article 370 and the Constitution (Application to Jammu & Kashmir) Order, 1950 repealed and revised by the Constitution (Application to Jammu & Kashmir) Order, 1954 and the Constitution of Jammu & Kashmir, 1957 (Part V). All the executive actions of the State Government shall be expressed to be taken in the name of the Governor as per the business rules of the Government made in accordance with Article 166 of the Constitution and the business rules made by the Governor under clause (3) thereof (Section 45 of the Constitution of Jammu and Kashmir). In Samsher Singh case [(1974) 2 SCC 831 : 1974 SCC (L&S) 550], a Bench of seven Judges of this Court had held that under the cabinet system of Government, as embodied in our Constitution, the Governor is the formal head of the State. He exercises all his powers and functions conferred on him by or under the Constitution with the aid and advice of his Council of Ministers save in spheres where the Governor is required by or under the Constitution to exercise his functions in his discretion. The satisfaction of the Governor for the exercise of any other powers or functions required by the Constitution is not the personal satisfaction of the Governor but is the satisfaction in the constitutional sense under the cabinet system of Government. The executive is to act subject to the control of the legislature. The executive power of the State is vested in the Governor as head of the executive. The real executive power is vested in the Council of Ministers of the Cabinet. There is a Council of Ministers with the Chief Minister as its head to aid and advise the Governor in the exercise of his executive functions. In R.K. Jain v. Union of India [(1993) 4 SCC 119 : 1993 SCC (L&S) 1128 : (1993) 25 ATC 464] it was held that the Cabinet system is a constitutional mechanism to ensure that before important decisions are taken, many sides of the question are weighed and considered. The Cabinet takes political decisions of importance and the permanent bureaucracy works out the details and implements the policy. The Cabinet headed by the Prime Minister bears collective responsibility for the governance of the country. The Cabinet as a whole is responsible for the advice and conduct of business by each of the members of the Cabinet of his Department and requires to maintain secrecy in the performance of the decision-making process individually or collectively. They are also equally responsible individually and collectively for their acts and policies. The Cabinet, as a whole, is collectively responsible for the advice to the President and to Parliament and the people. In S.R. Bommai v. Union of India [(1994) 3 SCC 1] (at SCC p. 238 in paras 313 and 314) this Court had held that the executive power of the Union shall be vested in the President and shall be exercised by him whether directly or through officers subordinate to him in accordance with the Constitution. All the executive actions of the Government shall be expressed to be taken in the name of the President under Article 77(1). Therefore, he acts with the aid and advice of the Council of Ministers under Article 78 of the Constitution headed by the Prime Minister as elaborated under paras 313 to 321. In Samsher Singh case' [(1974) 2 SCC 831 : 1974 SCC (L&S) 550], this Court had held thus : (SCC p. 840, paras 28-29) "Under the Cabinet system of Government as embodied in our Constitution the Governor is the constitutional or formal head of the State and he exercises all his powers and functions conferred on him by or under the Constitution on the aid and advice of his Council of Ministers save in spheres where the Governor is required by or under the Constitution to exercise his functions in his discretion. The executive power is generally described as the residue which does not fall within the legislative or judicial power. But executive power may also partake of legislative or judicial actions. All powers and functions of the President except his legislative powers as for example in Article 123, viz., ordinance making power and all powers and functions of the Governor except his legislative power as for example in Article 213 being ordinance making powers are executive powers of the Union vested in the President under Article 53(1) in one case and are executive powers of the State vested in the Governor under Article 154(1) in the other case. Clause (2) or clause (3) of Article 77 is not limited in its operation to the executive action of the Government of India under clause (1) of Article 77. Similarly, clause (2) or clause (3) of Article 166 is not limited in its operation to the executive action of the Government of the State under clause (1) of Article 166. The expression 'Business of the Government of India' in clause (3) of Article 77, and the expression 'Business of the Government of the State' in clause (3) of Article 166 includes all executive business." 20. The constitutional mechanism, i.e., cabinet system of Government is devised for convenient transaction of business of the executive power of the State. Though constitutionally the executive power of the State vests in the Governor, he does not, unless the Constitution expressly conferred on him, personally take the decision. The decisions are taken according to business rules at different levels and ultimately the decision rests with the authority specified in the business rules and is expressed to be taken in the name of the Governor. In substance and in reality, decisions are taken by the Council of Ministers headed by the Chief Minister or the Minister or Secretary as per business rules. But they are all expressed to be taken by the Council of Ministers in the name of the Governor and authenticated by an authorised officer. The Governor being the constitutional head of the State, unless he is required to perform the function under the Constitution in his individual discretion, the performance of the executive power, which is coextensive with the legislative power, is with the aid and advice of the Council of Ministers headed by the Chief Minister. 21. As posed earlier, the question is : When the Governor discharges the functions under the Act, is it with the aid and advice of the Council of Ministers or in his official capacity as the Governor ? The legislature is aware of the above constitutional mechanism of governance. Equally, the legislature of Jammu and Kashmir, while making the Act would be presumed to be aware that similar provisions in the Endowment Acts exist in other States in India. Section 86 read with Section 95 of the Andhra Pradesh Charitable Hindu Religious Institutions and Endowments Act, 1966 gives power to "the State Government" to dissolve the Board of Trustees of Tirumala Tirupati Devasthanams and the Board of Trustees of other institutions and reconstitution thereof. Similarly, in Bihar Hindu Religious Trusts Act, 1950, Sections 7 and 8 give power to the State Government for appointment of the members of the Board and Section 80 empowers the State Government to dissolve the Board. The Bombay Public Trusts Act, 1950 confers similar powers on the State Government under Sections 56-D, 56-G, 56-H and 56-R. The Orissa Hindu Religious Endowments Act, 1959 contains similar provisions conferring power on the State Government, vide Section 4 thereof, for constitution of the Board. The U.P. Shri Kashi Vishwanath Temple Act, 1983 is yet another Act where the entire responsibility is saddled on the Governor. 22. It would be clear that the legislature entrusted the powers under the Act to the Governor in his official capacity. It expressly states that he would preside over the meetings of the Board. If he is a non-Hindu, his nominee, an eminent qualified Hindu will be his substitute to preside over the functions. As seen, no distinction between the Governor and executive Government is made by the legislature in the relevant provisions in the Act. Under Sections 9, 11 and 12 of the Act, though the Governor acts as repository of the sovereign power of the State, the phraseology employed therein does not indicate that power is given to the Council of Ministers and the Governor is to act on its advice as executive head of the State. It is an admitted position that prior to the Act, Dharmarth Trust was in management and administration of the Shrine and the properties attached thereto. 23. From the material on record, placed in the paper-books, it is clear that originally the immovable properties were mutated in the name of Shri Mata Vaishno Deviji under the management of the individuals. Subsequently, they were in, Column 5, mutated to be in the possession of Dharmarth Trust. The ownership of Shri Mata Vaishno Deviji is under the management of Dharmarth Trust. It was mutated by proceedings dated 18-10-1986 that the properties of Shri Mata Vaishno Deviji are under the management of the Shrine Board. It is stated that the mutation has been effected pursuant to the directions issued by the Deputy Commissioner and the Shrine Board has taken over possession of the properties. Accordingly, entry in that behalf was entered in Column 14 thereof. It was effected by order dated 27-12-1986. 24. Under Section 5 of the Act, the Board headed by the Governor as the ex-officio Chairman, shall administer, manage and govern Shri Mata Vaishno Devi Shrine and the Shrine Fund is vested in the Board as a body corporate with perpetual succession with common seal and it can sue and be sued in a court of law. The Board discharges the functions and duties under the Act in particular, as enumerated in Sections 14 to 18. It would, therefore, be apparent from the scheme of the Act that the legislature, though having been aware of the executive functions of the Governor, in Part VI, Chapter II of the Constitution (Part VI of Jammu and Kashmir Constitution), as head of the State, did not entrust the power under the Act to the Governor under the mechanism of the cabinet system devised under the Constitution. It appears, for the reasons stated supra, that the Governor of the State of Jammu and Kashmir is required to exercise his ex-officio power as Governor to oversee personally the administration, management and governance of Shri Mata Vaishno Devi Shrine, Shrine Fund and the properties vested in the Board. A non-Hindu Governor shall nominate an eminent Hindu as his deputy responsible for presiding over the meetings as Chairman to take decisions to be taken by the Board in the administration, management and governance of Shri Mata Vaishno Devi Shrine and the Shrine Fund and sum total of properties attached or belonging to the Shrine within the premises specified in the preamble of the Act and all other properties belonging to the Shrine and vested in the Board. Sections 9, 11 and 12, as stated earlier, give a clear indication in that behalf that the Governor is the sovereign ex-officio holder of power, and shall be responsible for proper, efficient and effective administration, management and governance of Shri Mata Vaishno Devi Shrine, Shrine Fund and sum total of the properties etc. Considered from this perspective, we hold that there is no scope to apprehend that the Board will misuse or abuse the power and mismanage the funds or properties of the Shrine. Even in case of such necessity, the Governor as the repository of sovereign power, would always have the assistance, in any given situation or case, to get the matter examined by an appropriate authority or officer or collect necessary information or material etc. the same having been placed before him for his decision. The decision is his own decision on his personal satisfaction and not on the aid and advice of the Council of Ministers. The exercise of powers and functions under the Act is distinct and different from those exercised formally in his name for which responsibility rests only with his Council of Ministers headed by the Chief Minister. 25. In Hardwari Lal case [AIR 1982 P&H 439 : (1982) 1 SLR 39] a Full Bench of the Punjab and Haryana High Court was to consider whether the Governor in his capacity as the Chancellor of Maharshi Dayanand University was to act under Maharshi Dayanand University Act, 1975 (Haryana Act No. 25 of 1975) in his official capacity as Chancellor or with aid and advice of the Council of Ministers. The Full Bench, after elaborate consideration of the provisions of the Act and the statutes, came to observe in para 121 at p. 476 that the Act and the statutes intended that the State Government would not interfere in the affairs of the University. The State Government is an authority quite distinct from the authority of the Chancellor. The State Government cannot advise the Chancellor to act in a particular manner. The University, as a statutory body, autonomous in character, has been given certain powers exercisable by the Chancellor in his absolute discretion without any interference from any quarter. In the appointment of the Vice-Chancellor or the Pro- Vice-Chancellor, the Chancellor is not required to consult the Council of Ministers. Though by virtue of his office as Governor, he becomes the Chancellor of the University, but while discharging the functions of his office, he does not perform any duty or exercise any power of the office of the Governor individually. However, while discharging the functions as a Chancellor, he does every act in his discretion as Chancellor and he does not act on the aid and advice of his Council of Ministers. The performance of the functions and duties under the Constitution with the aid and advice of the Council of Ministers is distinct and different from his discharge of the powers and duties of his office as Chancellor of the University. Under the Act and the statute, the Chancellor has independent existence and exercises his powers without any interference from any quarter. Therefore, the office as a Chancellor held by the Governor is a statutory office quite distinct from the office of the Governor. Same view was taken by the Andhra Pradesh High Court in Kiran Babu case [AIR 1986 AP 275 : (1986) 1 An LT 36]. In Ram Nagina Singh v. S.V. Sohni [AIR 1976 Pat 36 : 1975 BLJR 406] the question was as to the appointment of a Lokayukta under Section 3 of the Bihar Lokayukta Act, 1974 to be made by the Governor in his capacity as Governor of the State, with the aid and advice of the Council of Ministers. The language of Section 3(1) of the said Act provides that "the Governor shall by warrant under his hand and seal appoint a person to be known as the Lokayukta of Bihar". Considering the language in that provisions and the scheme of the Act for removal of the Lokayukta, the Division Bench came to hold that the Governor, with the aid and advice of the Council of Ministers, discharges the function in the appointment of the Lokayukta under Section 3 of that Act. In the light of the language therein, there is little difficulty in upholding the correctness of the decision but it renders little assistance to the present controversy. The ratio in Mansing Surajsingh Padvi case [(1968) 70 Bom LR 654] relates to the exercise of the power by the Governor under the West Khandesh Mehwassi Estates (Proprietary Rights Abolition, etc.) Regulation, 1961. From the notification issued thereunder, the learned Judges appear to have reached the conclusion that the Governor acts with the aid and advice of the Council of Ministers. They did not correctly understand the scope of Schedule V to the Constitution in its relation to the administration of the scheduled area. The power of State and the Governor in that behalf was not properly understood nor brought home to the learned Judges. Therefore, the learned Judges were not right in holding that the Governor while exercising the power under Schedule V of the Constitution acts with the aid and advice of the Council of Ministers. The law laid down therein is not correct in law. 26. The next question is whether the Board is a controlled Corporation. The thrust which Shri D.D. Thakur forcefully sought to bring home is that the Governor, be it in exercise of his executive power in the cabinet system of Government devised under the Constitution or in his official capacity as Governor, draws his power, which flows from the statute, as the repository of the State executive. He has control over the nomination of the members to the Board, supersession, dissolution and reconstitution of the Board as well as administration, management and governance of Shri Mata Vaishno Devi Shrine, Shrine Fund and the sum total of all the properties. He performs the functions with the assistance of the Chief Executive Officer of the rank not below the District Magistrate and of the Chief Accounts Officer of the rank not below Deputy Director of Accounts. Government bureaucrats on deputation and all officers of the Board are under the control and supervision of the Chief Executive Officer. Therefore, it is a controlled Corporation. Section 19 of the Act, while extinguishing all rights of the Baridars from the date of the commencement of the Act, does not provide for compensation in a specified sum nor it lays any principles to determine compensation. Therefore, the Act is void offending their fundamental rights guaranteed by Article 19(1)(f) and Article 31(2) of the Constitution. Though, prima facie, the argument is alluring but on deeper probe, we find it difficult to give acceptance to the same. The presumption in law is that an Act is valid and the legislature does not intend to enact law which is ultra vires the Constitution. The burden to prove contra is on the appellants to establish the contrary. The provisions of the Act are required to be examined carefully to find whether it is purported to have that effect. Section 19 in this behalf is relevant. It is already seen that "all rights of Baridars shall stand extinguished from the date of the commencement of the Act" by operation of sub-section (1) of Section 19 of the Act. It is an admitted case of the appellants themselves that they perform Pooja and would appropriate part of the offerings. Their right to perform Pooja is only customary right coming from generations. Section 2 of the Act gives overriding effect to any custom, usage or instrument or any law, decree or scheme of management, notwithstanding anything contained contra to the Act etc. It declares that the Act shall have overriding effect thereon. In A.S. Narayana Deekshitulu v. State of A.P. [(1996) 9 SCC 548] (SCC at p. 604) Section 144 of the Andhra Pradesh Charitable and Hindu Religious Institutions and Endowments Act, 1987 abolished the right of the appellants to receive offerings with the abolition of the hereditary right of Archaka service. The question arose whether it offended the religion or protection of Articles 25 and 26. It was held that the word "religion" used in Articles 25 and 26 of the Constitution is personal to the person having faith and belief in the religion. The religion is that which binds a man with his Cosmos, his Creator or super force. Essentially, religion is a matter of personal faith and belief or personal relations of an individual with what he regards as Cosmos, his Maker or his Creator which, he believes, regulates the existence of insentient beings and the forces of the universe. Religion is not necessarily theistic. A religion undoubtedly has its basis in a system of beliefs and doctrine which are regarded by those who profess religion to be conducive to their spiritual well-being. Right to religion guaranteed under Article 25 or 26 is not an absolute or unfettered right but is subject to legislation by the State limiting or regulating any activity - economic, financial, political or secular which are associated with the religious belief, faith, practice or custom. They are subject to reform as social welfare by appropriate legislation by the State. Though religious practices and performances of acts in pursuance of religious belief are, as much as, a part of religion, as faith or belief in a particular doctrine, that by itself is not conclusive or decisive. What are essential parts of religion or religious belief or matters of religion and religious practice is essentially a question of fact to be considered in the context in which the question has arisen and the evidence - factual or legislative or historic - presented in that context is required to be examined and a decision reached. In secularising the matters of religion which are not essentially and integrally parts of religion, secularism, therefore, consciously denounces all forms of supernaturalism or superstitious beliefs or actions and acts which are not essentially or integrally matters of religion or religious belief or faith or religious practice. Non-religious or anti-religious practices are antithesis to secularism which seeks to contribute in some degree to the process of secularisation of the matters of religion or religiously practices. A balance, therefore, has to be struck between the rigidity of right to religious belief and faith and their intrinsic restrictions in matters of religion, religious beliefs or religious practices guaranteed under the Constitution. The Andhra Pradesh Act impugned therein, was held to regulate administration and maintenance of charitable and Hindu religious institutions and endowments in their secular administration. It laid emphasis on preserving Hindu Dharma and performance of religious worship ceremonies and Pooja in religious institutions according to their prevailing Sampradayams and Agamas. There is a distinction between religious service and the person who performs the service; performance of the religious service according to the tenets, Agamas, customs and usages prevalent in the temple etc. is an integral part of the religious faith and belief and to that extent the legislature cannot intervene to regulate. But the service of the priest (Archaka) is a secular part. The hereditary right as such is not an integral part of the religious practice but a source to secure the services of a priest independent of it. Though performance of the ritual ceremonies is an integral part of the religion, the person who performs it or associates himself with performance of ritual ceremonies, is not. Therefore, when the hereditary right to perform service in the temple can be terminated or abolished by sovereign legislature, it can equally regulate the service conditions sequel to the abolition of the hereditary right of succession in the office of an Archaka. Though an Archaka integrally associates himself with the performance of ceremonial rituals and daily pooja to the Deity, he is the holder of an office of priest in the temple. He is subject to the discipline on a par with other members of the establishment. Abolition of emoluments attached to the office of the Archaka, therefore, cannot be said to be invalid. The customs or usages in that behalf were held not an integral part of the religion. It was, therefore, held that the legislature has power to regulate the appointment of the Archaka, emoluments and abolition of customary share in the offerings to the Deity. The same ratio applies to the facts in this case. 27. In a private litigation between Baridar holders, this Court in Badri Nath case [(1979) 3 SCC 71 : AIR 1979 SC 1314] had held that though the right to receive a share in the offerings was subject to performance of those duties, none of them was in nature priestly or required a personal qualification. All of them were of non-religious or secular in character which could be performed by the Baridar's agents or servants incurring expense on his account. When the right to receive the offerings made at a temple is independent of an obligation to render services involving qualification of personal nature such a right is heritable as well as alienable. The right of the Baridars cannot be equated with the right and duties of a shebait. The Baridars are not managers of the Shrine in the sense that a shebait is in relation to a temple in his charge. The right to a share in the offerings being a right coupled with duties other than those involving personal qualification and being heritable property, it will descend in accordance with the dictates of the Hindu Succession Act in supersession of all customs to the contrary in view of Section 4 of the Hindu Succession Act. 28. It is seen that Section 2 gives overriding effect to the Act over any contrary law or any scheme of the management, decree, custom, usage or instrument. The Act, therefore, abolishes the customary right or duty of service as Baridar and the receipt of offerings being conditioned upon performing Pooja, he loses the right with cessation of performing service. Right to receive offerings, by operation of Section 19(1) of the Act has ceased. The question is whether the State controls the vesting of the properties and the Board is a controlled Corporation within the meaning of Article 12 of the Constitution. By operation of Section 6, the Board is a body corporate with perpetual succession and seal with a right to sue or be sued by or in the name of the Board. The sum total of properties are of and vest in the Shrine. The management of the Shrine and the Shrine Fund stood vested in the Board under Section 4. The appellants had the fundamental right to property guaranteed by Article 19(1)(f) of the Constitution. Though the Constitution (44th Amendment) Act, 1978 which came into force w.e.f. 20-6-1979, deleted Article 19(1)(f) and Article 31 by operation of Sections 2 and 6 thereof, they would still be available to the residents of the State of Jammu and Kashmir. In State of W.B. v. Bela Banerjee [1954 SCR 558 : AIR 1954 SC 170] Article 31(1) and Article 31(2) of the Constitution were interpreted by the Constitution Bench and it was held that the word "compensation" must mean a full and fair money equivalent. The same ratio was followed in State of Bihar v. Kameshwar Singh [AIR 1952 SC 252 : 1952 SCR 889]. The Constitution (5th Amendment) Act was made in 1955 amending Article 131(2) and also introducing Article 31(2-A). It would, therefore, be necessary to look into those provisions relevant to the case since they were operative in the field when the Act was enacted. They read as under : "31. Compulsory acquisition of property. - (1) No person shall be deprived of his property save by authority of law. (2) No property shall be compulsorily acquired or requisitioned save for a public purpose and save by authority of a law which provides for acquisition or requisitioning of the property for a compensation which may be fixed by such law or which may be determined in accordance with such principles and given in such manner as may be specified in such law; and no such law shall be called in question in any court on the ground that the amount so fixed or determined is not adequate or that the whole or any part of such amount is to be given otherwise than in cash : Provided that in making any law providing for the compulsory acquisition of any property of an educational institution established and administered by a minority, referred to in clause (1) of Article 30, the State shall ensure that the amount fixed by or determined under such law for the acquisition of such property is such as would not restrict or abrogate the right guaranteed under that clause. (2-A) Where a law does not provide for the transfer of the ownership or right to possession of any property to the State or to a corporation owned or controlled by the State, it shall not be deemed to provide for the compulsory acquisition or requisitioning of property, notwithstanding that it deprives any person of his property." 29. In Chiranjit Lal Chowdhuri v. Union of India [1950 SCR 869 : AIR 1951 SC 41] (SCR at p. 902) it was held by the Constitution Bench that the acquisition means and implies the acquiring of the entire title of the appropriate owner, whatever the nature or extent of the title might be. All rights which were vested in the original holder would pass on acquisition to the acquirer leaving nothing in the former. In State of W.B. v. Subodh Gopal Bose [1954 SCR 587 : AIR 1954 SC 92] the view taken was that clauses (1) and (2) of Article 31 were to be read together to cull out the scope of contents, and understood as dealing with the same subject, viz., the protection of the right to property by means of limitations on the State's power. Wider meaning, therefore, was given to the word "acquisition". Deprivation contemplated therein was interpreted to mean divesting title and vesting it in the State and the word "requisition" to mean taking possession of the property other than by acquisition of the property mentioned in clause (2) of Article 31. Same view was expressed in Kameshwar Singh case [AIR 1952 SC 252 : 1952 SCR 889]. In Dwarkadas Shrinivas v. Sholapur Spg. & Wvg. Co. Ltd. [1954 SCR 674 : AIR 1954 SC 119 : (1954) 24 Com Cas 103] it was held that acquisition was a quite wider concept, meaning thereby procuring of the property and taking of it permanently or temporarily. It was not confined only to the acquisition of the legal title by the State in the property taken possession of. As a consequence, clause (2-A) of Article 31 was brought on the Constitution by Constitution (4th Amendment) Act in 1955. Clause (2-A) of Article 31 provides that where law does not envisage transfer of ownership or right to possession of any property to the State or to a Corporation owned or controlled by the State, which shall not be deemed to provide for the compulsory acquisition or requisition of the property, notwithstanding that, it deprives any person of his property. At this juncture, we may dispose of the contentions of Shri Dholakia as being untenable. Acquisition has the effect of deprivation and enjoyment of the property. The acquisition in order to be valid must be for a public purpose and the person deprived of the same is entitled to compensation. However, in respect of the property which was divested from him, i.e., right, title and interest coupled with possession must be vested in the State or beneficiary. Such, deprived person is entitled to compensation. It is equally settled law that abolishing and/or extinction does not mean vesting. The two are distinct and separate. Deprivation of property is concomitant to acquisition in that context. The right to superintendence of management, administration and governance of the Shrine is not the property which the State acquires. It carries with it no beneficial enjoyment of the property to the State. The Act merely regulates the management, administration and governance of the Shrine. It is not an extinguishment of the right. The appellants-Baridarans were rendering Pooja, a customary right which was abolished and vested in the Board. The management, administration and governance of the Shrine always remained with the Dharmarth Trust from whom the Board has taken over the same for proper administration, management and governance. In other words, the effect of the enactment of the Act is that the affairs of the functioning of the Shrine merely have got transferred from Dharmarth Trust to the Board. The Act merely regulates in that behalf; incidentally, the right to collect offerings enjoyed by the Baridars by rendering service of pooja has been put to an end under the Act. The State, resultantly, has not acquired that right unto itself. The contention of Shri D.D. Thakur is that the word "control" is of wider connotation and, therefore, requires to be interpreted in the light of the scheme of the Act, i.e., the Governor exercises, as the repository of the State power or State executive power in the matter of nomination of nine members of the Board, the supersession/dissolution and reconstitution of the Board and filling up of the vacancies or appointment of a new post and taking care of the management, administration and governance of the properties of the Shrine through the Board. So, the Governor exercises his executive power of the State as Governor and, therefore, the Board is a controlled Corporation. 30. It is true that the word "control", as defined in Black's Law Dictionary (6th Edn.) at page 329, means as verb "to exercise restraining or directing influence over; to regulate; restrain; dominate; curb; to hold from action; overpower; counteract; govern; power of authority to manage, direct, superintend, restrict, regulate, govern, administer or oversee. The ability to exercise a restraining or directing influence over something". In S. Gurmukh Singh v. Union of India [AIR 1952 Punj 143 : ILR 1951 Punj 321 : 54 Punj LR 69], a Full Bench of the High Court had held that the executive power of the Union of India is vested in the President and is exercised by him. The Government is for all practical purposes synonymous with the executive of the country. If the executive power of the country is vested in the President and is exercised by him, the act of the President must be deemed to be the act of the Government or of the State. The official acts of the President are the official acts of the State for the purposes of Article 15 of the Constitution. Therefore, the State is synonymous with the President or, at any rate, includes his official personality when acts of the State are under Articles 15 and 341 of the Constitution. The Division Bench of the Andhra Pradesh High Court in Kodur Thimma Reddi, Re [AIR 1957 AP 758 : 1957 Cri LJ 1091] in the context of Section 19-F of the Arms Act had held that the word "control" over a firearm by the person in possession means a conscious possession in his control but when it is accessible to others, it was held that he was not having the control. Similar view was taken by the Kerala High Court. However, these decisions do not assist us in deciding this case. 31. To appreciate the contentions, it is necessary to deal clauses (2) and (2-A) of Article 31 together. If so read, the expression "Corporation owned or controlled by the State" clearly indicates that the control should be total control which is as good as ownership of the Corporation by the State. The ownership of the acquired property is through its Corporation owned by the State. The Corporation is only a cloak. The State should be able to deal with the property transferred to the Corporation by virtue of its control as if it deals with property transferred to itself or the Corporation is only a conduit pipe itself to use the property as if it is owned by itself. The control of the State as envisaged in clause (2-A), should have nexus with the property transferred to the Corporation. Then only it may be said that there was compulsory acquisition of the property by the State and the property is owned by the Corporation owned or controlled by the State as having been vested in it. Under the Land Acquisition Act, when the property is acquired, the right, title and interest of the previous owner stand extinguished after taking possession of the land and is vested in the State under Section 16 of that Act or the transferee-beneficiary free from all encumbrances. That would be total divestment of pre-existing right, title and interest in the land by the previous owner and vesting of the same in the State or the Corporation controlled by the State. In order to attract clause (2-A) of Article 31, the law in question should, therefore, provide for the transfer of ownership of the property of the Baridars to the State or to a Corporation owned or controlled by the State. There is no dispute that the impugned Act does not transfer the ownership of the property of Baridars to the State or to a Corporation owned by the State. It merely extinguishes the right of the Baridars. The appellants' contention is that the Act has merely transferred the right to property of the Baridars to the Shrine Board which is a Corporation controlled by the State. This is not correct because the word "controlled" has to be construed in the light of the preceding word "owned". The control should be to such an extent as would amount to virtual ownership by the State as indicated above. In the instant case, the Act deals with the property of a religious institution which cannot be owned by the State under the Constitution and which cannot be controlled by the State, like an owner, having regard to the basic feature of secularism permeating the Constitution, which separates religion from the State. When the property, namely, right to receive offerings is extinguished by Section 19(1) of the Act, it does not vest in the State; on the other hand, the Board becomes entitled to the right to the collection, possession and management of the offerings given to the Shrine and provide welfare services and facilities to the pilgrims. The Governor exercises his statutory power as ex-officio Chairman of the Board, though he is the repository of State power by virtue of his office as Governor. Nonetheless, he exercises it in his capacity as Chairman, a distinct and separate function and power and not in the constitutional sense of the cabinet system, of performing the executive power the State Government has under the Constitution, with the aid and advice of the Council of Ministers headed by the Chief Minister. The power to supervise and to take remedial steps to correct mismanagement, abuse of power or incompetence to exercise the power or access of the power are only incidental to the management, administration or governance of Shri Mata Vaishno Devi Shrine, Shrine Fund and the properties including the collection and taking possession of the offerings. All are his individual performance of the statutory functions in his official capacity as Chairman of the Board and not as Governor. Therefore, by exercising the power under the Act, it is impermissible for the State to deal with the properties vested in the Board in terms of the Act; the Act does not permit the State to deal with the said properties as if they are the properties of the State acquired directly or indirectly through the medium of the Board. The extent of supervision permitted by the provisions of the Act is limited to and only to ensure proper, efficient, effective and responsible administration, management and governance of the Shrine, properties of the Shrine and Fund of the Shrine and nothing more. The degree of control required in clause (2-A) of Article 31 is, therefore, missing in the Act. 32. In Gullapalli Nageswara Rao v. A.P. SRTC [1959 Supp (1) SCR 319 : AIR 1959 SC 308] it was contended that the State by nationalisation of the Transport Services, exercised its power in Chapter IV-A of the Motor Vehicles Act, 1939 and in effect and substance authorised in law to effect the transfer of the business of the citizens to the State or a Corporation owned or controlled by the State, without paying full equivalent of the compensation under Article 31(2). The acquisition was, therefore, contended to be invalid. Repelling the contention, the Constitution Bench of this Court had held that Section 68-C enabled the Government to frame a scheme and give effect to the approved scheme in respect of a notified area or a notified route and stop the private operators from entering on the notified route, from entertaining any application for renewal of any other permit and from cancelling any existing permit or modifying the terms of existing permit so as to render the permit ineffective from the specified date. The impugned provision was held to be a regulated power conferred on the Transport Authority in the interest of the public for efficient, economical and coordinate regulated service offered by the STU. The business of the private operators and the STU has nothing to do with one another. They are two independent businesses carried on under two different licences. The contention that the scheme enabled the nominee of the State to do the business and, thereby, in effect and substance transfer the business of the existing permit holders to the STU was held to be not correct. The contention was held to be fallacious. It may be by process of law that the existing permit holders are precluded from doing their business and it also may be that the STU carries on a similar business. By no stretch of imagination, in law can it be said that STU is doing business carried on by previous permit-holders by or on behalf of the State. Accordingly, it was held that the State has no control and it is not an acquisition on behalf of the State. In Union of India v. Sudhansu Mazumdar [(1971) 3 SCC 265 : 1971 Supp SCR 244] on 10-9- 1958 an agreement was entered into between the Government of India and Pakistan called the "Indo-Pakistan agreement". Item 3 of the agreement related to transfer of group of villages lying within the territory of India, known as Berubari Union No. 12 and it was accordingly transferred to Pakistan. It was contended that it was an acquisition without compensation violating Article 31(1) and (2) of the Constitution. This Court by a Constitution Bench had held that in order to constitute acquisition or requisition, there must be transfer of ownership or of right to possession of any property to the State or a Corporation owned or controlled by the State. It was held that the effect on the Constitution, by the Constitution (9th Amendment) Act, 1960 by no stretch of imagination could be regarded as transfer of Berubari Union No. 12 to Pakistan as transfer of the ownership or of right to possession of any property of the respondents in the State under Article 31(2) of the Constitution. The Amendment Act, 1955 made it clear that mere deprivation of the property, unless its acquisition or requisition was within the meaning of clause (2-A), shall not attract clause (2) and no application to pay compensation will arise thereunder. In Katra Education Society v. State of U.P. [AIR 1966 SC 1307 : ILR (1966) 2 All 506] (AIR at p. 1311) the contention was that Section 16-F(4) of the U.P. Intermediate Education Act, 1921 violated their fundamental right under Articles 14, 19 or 31 of the Constitution. It was contended that since the scheme of management did not provide for any compensation, it was ultra vires the Constitution. The Constitution Bench rejected the contention by holding that the educational authorities, after considering the representation of the management, had the power to make recommendation after selection. The power to appoint persons possessed of prescribed qualifications vests in the institution. The education authorities did not accept suitability of persons selected by the management on the specified grounds and reasons therefor. It is only an exercise of the control envisaged by the amendment of Section 16-D(3) of the Act with a view to prevent appointment of unqualified persons. The power under Section 16-D(4) entrusted to the authorised controller was merely of management. Management of an institution in respect of which Authorised Controller had been appointed had to be conducted and carried out in accordance with the directions given by the Authorised Controller. It was held that the property did not vest in the State but continued to remain the property of the institution as Article 31(2-A) saves such control and Section 31(2) has no application. 33. In Constitutional Law of India by H.M. Seervai (3rd Edn.), Vol. II, at p. 1109 in para 30, it is stated that distinction between ordinary acquisitions where law provides full compensation and large schemes of social engineering or reform which would have to be located at from the point of view of justice to the individual as well as to the community, is harmonised by the legal view. In the afterlight of Bela Banerjee case [1954 SCR 558 : AIR 1954 SC 170], it is clear that the eminent lawyers (Founding Fathers of the Constitution) committed a grave error in leaving to implication what they could have clearly expressed in Article 31(2). Bela Banerjee case [1954 SCR 558 : AIR 1954 SC 170] showed that the intention of the framers failed because it was not expressly embodied in Article 31(2). Obviously, an amendment of the Constitution is meant to change the existing law, and the 4th Amendment by excluding the challenge on the ground of adequacy of compensation was meant to change the law laid down in Bela Banerjee case [1954 SCR 558 : AIR 1954 SC 170] that compensation under Article 31(2) meant a full and fair money equivalent. After the 4th Amendment, the word "compensation", could not mean a full and fair money equivalent, for if it did, the law would have remained unchanged and the 4th Amendment would have failed in its purpose. By excluding a challenge on the ground that the compensation provided by the law was not adequate, the 4th Amendment removed the restriction on legislative power in the sense that for the law to be valid it was no longer obligatory to provide for the payment of full and fair money equivalent. After the 4th Amendment a law which fixed compensation which amounted to 80 per cent of full and fair money equivalent would not violate Article 31(2) and was a valid law. The 4th Amendment achieved this result by introducing the concept of inadequate compensation. On consideration of above provisions, we have, therefore, no hesitation to hold that the Board is not a controlled Corporation within the meaning of Article 12 of the Constitution. By operation of clause (2-A) of Article 31 of the Constitution the Board or the properties of the Shrine did not vest in the State. The right to collection of the offerings or the divestment of the properties, if any, of the Baridars or the right to collection or a share in the offerings do not vest 9 in the State. Consequently, Section 19(1) of the Act is not ultra vires Article 19(1)(f) or Article 31(2) of the Constitution. 34. It is seen that the proviso to Section 19 provides that the Governor may appoint a Tribunal which, after giving personal hearing to the Baridars and the representatives of the Board, "shall recommend compensation to be paid by the Board in lieu of extinction of their right". While making its recommendations to the Board, the Tribunal "shall have due regard to the income which the Baridars had been deriving as Baridars". The Board shall examine the recommendations forwarded to it by the Tribunal and take such decision as it may deem appropriate. The decision of the Board shall be final. Pursuant to the directions issued by this Court, the Governor made guidelines which were duly notified in the Gazette. Another notification inviting claims from Baridars was published and time was extended from time to time informing them to lay claims for compensation. It would appear that while the matter remained pending, the Baridars do not seem to have laid their claims. The guidelines framed by the Governor are by exercising the rule-making power under Section 24 of the Act. So they acquired the status as subordinate legislation and became integral part of the proviso to Section 19 of the Act. As we have upheld the Act, they are at liberty to file their claims within two months from today. The Tribunal shall have due regard to the guidelines in determining the income of Baridars before the Tribunal makes its recommendations to the Board for consideration and the Board shall also take a decision, as it may deem appropriate, consistent with proviso to Section 19(1) and the guidelines, in the light of the recommendations made by the Tribunal. It would be obvious that in case the Board does not find itself in agreement with the recommendations made by the Tribunal, it would be required to state its reasons in that behalf, give an opportunity to the Baridars and, if necessary, a personal hearing through their representatives or a counsel and then take a decision to pay compensation as it may deem appropriate. In case it disagrees with the recommendations of the Tribunal, it should record reasons in writing and would communicate the same to all the affected persons. This exercise should be done within two months from the date of the receipt of the recommendations of the Tribunal. The Governor would appoint the Tribunal within six weeks from the date of the receipt of the judgment. We hope and trust that the Tribunal would dispose of the claims as expeditiously as possible since more than a decade has passed by now. 35. The appeals are accordingly disposed of but, in the circumstances, there is no order as to costs.