/2022 INSC 0738/ N THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL No. 5783 of 2022 [@ SPECIAL LEAVE PETITION (C) NO. 2784/2020] UNION OF INDIA & ANR.                          … APPELLANT(S) VERSUS M/s. GANPATI DEALCOM PVT. LTD. … RESPONDENT(S) J U D G M E N T N.V.     RAMANA    , CJI    1. Leave granted. 2. This   case   involves   a   tussle   between   the   normative   and positivist   positions   regarding   the   nature   of   a   crime   and punishment.   Treating   the   Constitution   as   a   flag   post,   a result of this tussle is sought in the following deliberation.   3. This   appeal   is   filed   against   the   impugned   judgment   dated 12.12.2019   passed   by   the   High   Court   of   Judicature   at Calcutta  in  APO No. 8 of  2019  along  with  Writ Petition  No. 687 of 2017.   1 REPORTABLE 4. The   short   legal   question   which   arises   for   this   Court’s consideration is whether the Prohibition of Benami Property Transactions   Act,   1988   [for   short   ‘the   1988   Act’],   as amended   by   the   Benami   Transactions   (Prohibition) Amendment   Act,   2016   [for   short   the   ‘2016   Act’]   has   a prospective effect. Although a purely legal question arises in this   appeal,   it   is   necessary   to   have   a   brief   factual background in mind before we advert to the analysis.   5. On   02.05.2011,   the   respondent–company   purchased   a property   in   its   name   from   various   sellers   for   a   total consideration   of   Rs.9,44,00,000/­.     It   is   said   that   the consideration for  the aforesaid purchase was paid from  the capital   of   the   company.     On   31.03.2012,   99.9%   of   the respondent–company   shareholdings   were   acquired   by   M/s PLD Properties Pvt. Ltd. and M/s Ginger Marketing Pvt. Ltd. at a discounted price of Rs.5/­ per share for a total amount of   Rs.19,10,000/­.     It   is   a   matter   of   fact   that   the   two directors   of   the   respondent­company   (viz.   Shruti   Goenka and   Ritu   Goenka)   also   held   directorship   in   the   subsequent purchaser company.    2 6. Accordingly,   on   29.08.2017,   the   Deputy   Commissioner   of Income   Tax   (Adjudicating   Authority)   issued   a   notice   to   the respondent–company invoking Section 24(1) of the 2016 Act to   show  cause  as  to  why  the   aforesaid  property   should  not be   considered   as   Benami   property   and   the   respondent company   as   Benamidar   within   the   meaning   of   Section   2(8) of  the   2016   Act.    On   06.09.2017,   the   respondent–company replied to the aforesaid show­cause notice denying that the scheduled property is a Benami property. 7. The   Adjudicating   Authority,   by   order   dated   24.11.2017, passed   an   order   under   Section   24(4)(b)(i)   of   the   2016   Act, provisionally attaching the property. 8. Aggrieved   by   the   aforesaid   attachment   order,   the respondent­company   filed   a   Writ   Petition   (being   W.P.   No. 687   of   2017)   before   the   High   Court   of   Calcutta.     The aforesaid writ petition was disposed of by the learned Single Judge by an order dated 18.12.2018 with a direction to the Adjudicating   Authority   to   conclude   the   proceedings   within 12 weeks.   9. Aggrieved,   the   respondent­company   filed   an   appeal   against the aforesaid order being APO No. 8 of 2019.   3 10. The   High   Court,   vide   impugned   order   dated   12.12.2019, while   quashing   the   show­cause   notice   dated   29.08.2017, held   that   the   2016   Act   does   not   have   retrospective application.   (i) The   2016   Amendment   Act,   which   came   into   force   on 01.11.2016,   was   a   new   and   substantive   legislation, inter   alia,   substituting   and   widening   the   definition   of ‘benami   property   and   benami   transaction’,   and   in order  to   have   retrospective  operation   for   the   period  or transactions   entered   into   prior   to   01.11.2016,   a provision   to   that   effect   should   have   been   specifically providing   under   the   said   Act;   in   the   absence   of   any express provision to that effect, simply by virtue of the provisions   contained   in   subsection   (3)   of   Section   1   of the   1988   Act   [which   remained   unaltered   by   the   2016 Amendment Act, and have consequently been retained under   the   Benami   Act],   the   provisions   of   the   2016 Amendment   Act   cannot   be   impliedly   construed   as retrospective; (ii) Reference was made to and reliance was placed on the unreported   ruling   of   the   learned   Single   Judge   of   the Rajasthan High Court dated 12.07.2019 in the case of Niharika   Jain   v.   Union   of   India   [S.B.C.W.P.   No. 2915/2019], wherein, following the ruling of the Single Judge of the Hon’ble Bombay High Court in the case of Joseph   Isharat   v.   Mrs.   Rozy   Nishikant   Gaikwad [S.A.   No.   749/2015;   decided   on 01.03.2017/30.03.2017],   it   was   held   that   in   terms   of the protection enshrined under clause (1) of Article 20 of the Constitution of India, the 2016 Amendment Act, amending,   inter   alia,   the   definition   of   “benami transaction”,   could   not   be   given   retrospective   effect, and   the   amendments   brought   about   vide   the   said (amendment) Act would be enforceable only with effect from   the   date  of   the  enactment   /   coming   into   force  of the said amendment Act i.e., on or after 01.11.2016 – reliance in this regard was also placed on the ruling of 4 this Court in the case of  Rao Shiv Bahadur Singh vs. State of Vindhya Pradesh,  AIR 1953 SC 394; (iii) The   1988   Act,   which   came   into   force   on   19.05.1988 [except   Section   3,   5   and   8   thereof   which   came   into force   on   05.09.1988],   provided   for   punishment   for persons   entering   into   a   “benami   transaction”,   which was   made   non­cognizable   and   bailable,   and   also however, provided for acquisition of property held to be benami;   provisions   of   the   1988   Act,   were   never operationalized since the rules and procedure required to   be   framed   under   Section  8   of   the  said   Act   bringing into existence the machinery for implementation of the 1988 Act, were never notified – therefore, although the 1988   Act   was   part   of   the   statute   book,   the   same   was rendered   a   “dead   letter”,   and   all   transactions   and properties   alleged   ‘benami’,   carried   out   /   acquired between   the   period   of   19.05.1988   and   01.11.2016, were   deemed   to   have   been   accepted   by   the Government   as   valid   ‘vesting   rights’   in   the   parties   to such   alleged   transactions;   ergo ,   the   Central Government, having waived its right of implementation and   operationalisation   of   the   1988   Act   for   the   period prior   to   01.11.2016,   cannot   now   do   so   indirectly   by way of retrospective operation of the 2016 Amendment Act. 11. Aggrieved   by   the   aforesaid   impugned   order,   the   Union   of India is in appeal before this Court. 12. S UBMISSIONS    12.1 Shri   S.V   Raju,   learned   Additional   Solicitor   General   (‘ASG’) has contended as under: 5 i. As   per   the   pre­amendment   Act,   there   was   no machinery   or   procedure   in   place   to   effectuate proceedings   against   Benami   transactions.   It   is submitted   that   in   order   to   remedy   this   mischief   of lack of procedure, the Amendment Act, which was a consolidating Act, was brought in. ii. It   was   not   an   offence   that   is   sought   to   be implemented   retrospectively,   but   merely   the procedures   are   laid   down   to   implement   the   Act   of 1988. He stated that the pre­amendment Act already recognizes   Benami   transactions   as   contrary   to   law, and hence no new or substantive law is being made. iii. It   is   settled   law   that   procedural   law   can   be   applied retrospectively,   and   the   bar   against   retrospective application is only applicable to substantive law. iv. The   legislative   intent   for   bringing   an   amendment   to the existing act, and not enacting a new law, was to ensure   that   no   immunity   is   granted   to   persons   who engaged   in   benami   transactions   while   the   pre­ amendment Act was in operation. 6 v. It  was  further   submitted   that   Section   5   and   Section 27   of   the   Act   are   to   be   read   together   as   the   latter provides   the   mechanism   through   which   the   Benami property   may   be   confiscated   by   the   Adjudicating Authority. As per Section 27(3), once the confiscation order   is   passed   by   the   Authority,   the   rights   in   the property   are   vested   in   the   Central   Government.     It was   reiterated   that   confiscation   is   not   a   penal provision, as the same has civil consequences. Both, acquisition   and   confiscation   are   civil   in   nature,   and therefore,   they   can   be   used   interchangeably. Therefore,   any   amendment   act   which   is consolidating   in   nature,   can   have   provisions   which are   confiscatory   in   nature   and   the   same   can   be applied   retrospectively.   For   this,   the   learned   ASG referred   to   Yogendra   Kumar   Jaiswal   v.   State   of Bihar,   (2016)   3   SCC   183,   para   149,   and   submitted that   in   this   judgment,   this   Court   has   held   that confiscation   is   not   a   punishment,   and   that   Article 20(1)   is   not   attracted .   The   Court   also   held   that confiscation   as   imposed   by   the   Adjudicating 7 Authority would not amount to any punishment, and is only a deprivation of the property of the person in question.  vi. The learned ASG also referred to   Mithilesh Kumari v. Prem Behari Khare,  (1989) 2 SCC 95, para 21,   to submit that by necessary implication, the machinery and   procedural   provisions   of   the   amended   Act   are retrospective in nature. 12.2 Shri   Vikramjit   Banerjee,   learned   ASG   has   submitted   as under: i. The   Parliament   has   the   power   to   enact   retrospective legislation even in case of a criminal Statute, as long as it   complies   with   Article   20(1)   of   the   Constitution   of India.   He   further   argued   that   as   per   Article   20(1), prohibition exists only on conviction and sentencing of the   ex­post   facto   law,   and   not   against   passing   such   a law.  ii. Forfeiture,   acquisition,   and   confiscation   are   not punishments and therefore not subject to Article 20(1) 8 restrictions. He then pointed out that the adjudication proceedings   are   also   not   in   the   nature   of   prosecution, and hence cannot be restricted by Article 20.  iii. That   acquisition   of   property   without   paying compensation   amounts   to   confiscation,   and confiscation envisages a civil liability.  12.3 Dr.   Abhishek   Manu   Singhvi,   learned   Senior   Advocate appearing for the respondent has contended as under: i. The   1988   Act   did   not   make   its   provisions   applied retrospectively.   The   Parliament   purposely   ensured that   when   the   1988   Ordinance   was   replaced   by   the parent   Act,   only   the   provisions   from   the   1988 Ordinance   were   continued   from   the   date   of   the promulgation   of   the   ordinance.   The   other   provisions introduced   by   the   parent   Act,   namely   Sections   3,   5 and   8,   were   made   only   prospectively   applicable   from the   date   on   which   the   parent   Act   was   brought   into effect. ii. The   2016   Act   was   not   intended   to   be   retrospectively applicable   as   the   same   is   not   explicitly   stated. 9 Parliament   deemed   it   fit   to   leave   it   to   the   Central Government   to   enforce   the   2016   Act   from   an appointed date by notifying it in the official gazette, as mentioned in Section 1(2) of the 2016 Act. iii. It was further argued that when the statute carves out distinct   penalties   in   respect   of   benami   transactions entered   into   in   the   unamended   regime   vis­a­vis   the benami   transactions   entered   into   after   the amendment   Act   of   2016,   it   clearly   indicates   that   the amended Act is prospective in nature.  iv. Learned Senior Advocate also relied on the cases of   R. Rajagopal   Reddy   v.   Padmini   Chandrasekharan, (1995)   2   SCC   630   and   Mangathai   Ammal   v. Rajeswari ,   (2020)   17   SCC   496,   in   the   context   of Sections   4(1),   4(2)   and   3(2)   of   the   parent   Act,   to contend   that   the   abovementioned   provisions   are prospective in nature. v. It   is   also   argued   that   insertion   of   Section   2(9)   by   an amendment   to   the   parent   Act   provides   a   new definition   to   benami   transactions   and   has 10 substantially   changed   the   scope   of   the   offence   by enlarging   its   ambit.   In   the   unamended   Act,   only transfer   of   property   was   an   offence.   However,   the 2016 Act has added multiple other actions as offences under the category of benami transactions. It is a well settled   principle   of   law   that   any   enactment   which substantially   affects   the   rights   of   people   cannot   be applied   retrospectively,   and   therefore,   the   amended 2016 Act can only be prospective in nature. For  this, the   judgment   of   this   Court   in   the   case   of Commissioner   of   Income   Tax   (Central)­I,   New Delhi  v. Vatika Township Pvt. Ltd,   (2015) 1 SCC 1 was relied on. 13. I NTRODUCTION   TO   PRACTICE   OF   PROPERTIES   HELD   BENAMI   IN  I NDIA    13.1 Having   heard   the   parties,   it   is   necessary   for   this   Court   to   trace the   history   of   benami   transactions   in   India.   The   term ‘benami   transaction’   generally   implies   that   one   purchases the   property   in   the   name   of   somebody   else,   i.e.,   a   name lender,   and   the   purchaser   does   not   hold   beneficial   interest 11 in  the property. Literally,  ‘benami’  means  ‘without a  name’. The   simplest   of   example   is   if   person   ‘A’   (real   owner) purchases   a   property   from   ‘B’   in   the   name   of   ‘C’ (benamidar/ostensible   owner),   wherein   ‘A’   exercise rights/interest over the property. 13.2 The term  ‘benami’, which  was alien to statutory  law  during the   colonial   regime   and   in   the   early   days   of   the   Republic, was   known   in   the   legal   parlance   of   lawyers.   Even   in Mohammedan   law,   such   transactions   were   commonly referred as   furzee   or   farzi , derived from   Arabic  word   furaz . 1 Over the passage of time, this nebulous concept appeared in cases   without   much   clarity   with   respect   to   its   basic contours.   Conceptually,   there   are   two   views   which   arise from   the   Doctrine   of   Benami.   The   first   view   is   that   the benamidar   does   not   hold   title   over   the   property,   and   the second   view   is   that   although   the   title   passes   to   the benamidar, he holds it in trust.  13.3 Eventually,   there   developed   two   loose   categories   of transactions that were colloquially termed as benami, which can be explained through the following examples: 1 McNaughten’s Selected Report Vol. I, Reporter’s Note at p. 368. 12 (i.) Tripartite: ‘B’ sells a property to ‘A’ (real owner), but   the   sale   deed   mentions   ‘C’   as   the owner/benamidar.  (ii.) Bipartite:   ‘A’   sells   property   to   ‘B’   without intending to pass the title to ‘B’. The   first   instance   was   usually   termed   as   a   real   benami transaction,   and   the   second   transaction   was   considered either   as   a   sham   transaction   or   “loosely”   benami transaction.   In   Sree   Meenakshi   Mills   Ltd.   v. Commissioner   of   Income   Tax,   Madras ,   AIR   1957   SC   49, speaking for the Bench, Venkatarama Ayyar, J., stated that the   first   category   of   transactions   is   ‘usually’   termed   as benami,   while   the   second   category   is   ‘occasionally’ considered   a   benami   transaction.   He   added   that   it   is “perhaps   not   accurately   so   used”.   In   Thakur   Bhim   Singh v.   Thakur   Kan   Singh ,   AIR   1980   SC   727,   Venkataramiah, J. straightway called the first category as benami but chose to describe the second category as “loosely” termed benami. This distinction is relevant and will be adverted to later. 13 13.4 Numerous   reasons,   some   desirable   and   some   undesirable, were   contributory   factors   for   the   proliferation   of   such   a practice in India. Some of them are as follows: (i) Secret   provisions   for   families   within   Hindu   Joint family system; 2   (ii) Mitigation of political and social risk; 3   (iii) Defrauding creditors; 4   (iv) Evasion of taxes. 13.5 Judicial recognition of such transactions came about in the early   19 th   century   under   the   colonial   courts.   In   Mt.   Bilas Kunwar v. Desraj Ranjit Singh , AIR 1915 PC 96, the Privy Council observed as under: “Down   to   the   taluqdar’s   death   the   natural inference   is   that   the   purchase   was   a   benami transaction; a dealing common to Hindus and Muhammadans   alike,   and   much   in   use   in India;   it   is   quite   unobjectionable   and   has   a curious   resemblance   to   the   doctrine   of   our English   law   that   the   trust   of   the   legal   estate results   to   the   man   who   pays   the   purchase money,   and   this   again   follows   the   analogy   of our   common   law,   that   where   a   feoffment   is made without consideration the use results to the feoffer.” 2 West and Buhler, ‘Hindu Law’, (Fourth Edition), Pg. 157, 563. 3 Pollock, The Law of fraud, Misrepresentation and Mistake in British India (1894), page 83­ 84. 4 K. K. Bhattacharya, Joint Hindu Family, (Tagore Law Lectures) (1884­85) Pg. 469­470. 14 In  Punjab Province v. Daulat Singh , AIR (29) 1942 FC 38, the   Federal   Court,   while   evaluating   the   propriety   of   such transactions, observed as under: “A   notion   has   sometimes   prevailed   in   this country   that   all   benami   transactions   must   be regarded as  reprehensible  and  improper   if  not illegal;   but,   as   late   as   in   1915,   Sir   George Farwell, delivering the judgment of the Judicial Committee   in   37   ALL.   557   spoke   of   them   as ‘quite   unobjectionable’   and   as   having   their analogues in the English law; and Mr. Amreer Ali,   delivering   the   judgment   of   the   Committee in 46 Cal. 566, observed that “there is nothing inherently   wrong   in   it,   and   it   accords,   within its legitimate scope, with the  ideas and habits of   the   people”.   As   indicated   by   the   qualifying words   “within   its   legitimate   scope”,   their Lordships’ observations were clearly not meant to   countenance   transactions   entered   into   for fraudulent or illegal purposes.” 13.6 In  Jaydayal Poddar v. Bibi Hazra , AIR 1974 SC 171, this Court laid down a test to determine whether a transaction is benami or not. The following factors were to be considered:  (i) The source from which the purchase money came; (ii) The nature and possession of property after purchase; (iii) Motive,   if   any,   for   giving   the   transaction   a   benami colour; (iv) The position of the parties and the relationship, if any, between the Claimant and the alleged Benamidar. (v) The custody of the title­deeds after the sale, and 15 (vi) The   conduct   of   the   parties   concerned   in   dealing   with the property after the sale. 13.7 The judiciary came to establish the general principle that in law, the real owner is recognized over the ostensible owner. 5 This   principle   had   certain   statutory   exceptions,   albeit limited,   such   as   Section   66   of   Civil   Procedure   Code,   1908 with   respect   to   properties   wherein   sale   certificates   are issued   by  courts;   and  Section   281A   of  the   Income  Tax   Act, 1961,   which   allows   filing   of   suit   by   the   original   owner   to enforce his right over a benami property, only if the same is declared   for   taxing   purpose,   as   provided   thereunder.   Such provision   under   the   Income   Tax   Act   did   not   bar   such benami transactions completely, rather it only attempted to legitimize   and   bring   them   into   the   net   of   taxation.   Such provision,   while   disincentivizing   transactions   beyond   the taxation   net,   had   also   inevitably   accepted   the   positive factors   in   recognizing   the   same.   Further,   it   is   a   matter   of fact that the Indian Trusts Act has recognized and accepted the principle behind benami transactions. 5 Murlidhar   Narayandas   v.   Paramanand   Luchmandas ,   AIR   1932   Bom.   190;   Radhakishan Brijlal   v.   Union   of   India ,   AIR   1959   Bom.   102   (V46   C40);   Gur   Prasad   v.   Hansraj ,   AIR   (33) 1946 Oudh. 144. 16 13.8 The   57 th   Report   of   the   Law   Commission   (1973)   succinctly captures the general principles prevailing as on that date, in the following manner: “5.2   Summary   of   present   position ­in   general­A   few basic   points   concerning   benami   transactions   may   be stated, as follows: (a) Benami   transfer   or   transaction   means   the   transfer by   or   to   a   person   who   acts   only   as   the   ostensible owner   in   place   of   real   owner   whose   name   is   not disclosed; (b) The   question   whether   such   transfer   or   transaction was   real   or   benami   depends   upon   the   intention   of the beneficiary; (c) The   real   owner   in   such   cases   may   be   called   the beneficiary,   and   the   ostensible   owner   the benamidar. … 5.3.  Effect of benami transfer .­ The effect of a benami transfer is as follows:­ (a) A   person   does   not   acquire   any   interest   in   property by merely leading his name; (b) The benamidar has no beneficial interest though he may re­present the legal owner as to third person. (c) A   benami   transaction   is   legal,   except   in   certain specified situations. (Emphasis supplied) 13.9 Prior  to  the  1973  Report,  the  broad  position  on   the  legality of various kinds of benami transactions can be captured as follows: S L . N O . N ATURE   OF  T RANSFER L EGALITY   AND CONSEQUENCES A Transfer   in   favour   of   wife   or child   (whether   or   not   with Governed   by   Section 64,   Income­tax   Act 17 the object of transferring title to   the   wife   or   child)   without adequate consideration (also   see   point   G   in table).   [No   criminal liability   unless   the case   falls   within Section   415   to   424   or Section   206­207   of Indian Penal Code] B Transfer   in   favour   of   wife   or child   for   consideration,   but for a fraudulent purpose and not in good faith Governed   by   Section 6(h)(2)   and   Section   58 of   Transfer   of   Property Act.   [Criminal   liability if   the   case   falls   within Section   415   to   424   or Section   206­207   of Indian Penal Code] C Transfer   in   favour   of   wife   or child   for   consideration,   and with   genuine   object   of transferring   title   to   the   wife or child Not   covered   by   any provision   (No   criminal liability) D (i) Transfer in favour of a  person other than wife  or child without  consideration, but with  the genuine object of  transferring title and  with no fraudulent  purpose Not   covered   by   any provision.   (No   criminal liability) (ii) Transfer   in   favour   of   a person   other   than   wife or   child   without consideration,   and without   intent   to transfer   title,   but   with no fraudulent purpose. Governed   by   Section 281A   of   Income   Tax Act,   1961   (also   see point   G   in   table).   [No criminal liability] (iii) Transfer   in   favour   of   a person   other   than   wife or   child   without consideration,   and   with Governed   by   Section 6(h)(2)   and   Section   53 of   Transfer   of   Property Act.   [Criminal   liability 18 intent   to   transfer   title, but   for   a   fraudulent purpose and not in good faith. if   the   case   falls   within Section   415   to   424   or Section   206­207   of Indian Penal Code] (iv) Transfer   in   favour   of   a person   other   than   wife or   child   without consideration,   without intent   to   transfer   title and   for   fraudulent purpose. Governed   by   Section 281A   of   Income   Tax Act, 1961 (See point G in   table).   Also   section 6(h)(2) and Section 59, Transfer   of   Property Act.   (Criminal   liability if   case   falls   within Section   415   to   424   of Indian   Penal   Code   or Section   206­207   of that Code) E Transfer   in   favour   of   person other   than   wife   or   child   for consideration,   with   intent   to transfer   title,   but   for   a fraudulent   purpose   and   not in good faith. Governed   by   Section 6(h)(g) and  Section   53, Transfer   of   Property Act.   (criminal   liability if   case   falls   within Section   415   to   424   of Indian   penal   Code   or Section   206­207   of that Code F Transfer   in   favour   of   person other   than   wife   or   child  with consideration,   but   with genuine object of transferring ownership   and   with   no fraudulent intent Not   covered   by   any provision. G Transfer   in   favour   of   any person   benami   (i.e.,   without consideration   and   with   no genuine intent to transfer) Object   of   checking   tax evasion   substantially achieved   by   barring   a suit   instituted   without informing   the   taxing authorities.   See Section   231A,   Income Tax   Act   (inserted   by Act 45 of 1972) 19 13.10 It   may   be   necessary   to   note   that   the   Law   Commission, through   its   aforementioned   57 th   Report,   did   not   find   it suitable to accept the stringent provision of making benami transactions   liable   to   criminal   action.   Rather,   it recommended   adoption   of   certain   less   stringent,   civil alternatives in the following manner: “6.3.   Possible   alternative   for   regulating   benami transaction .   ­   Several   possible   alternatives   could   be thought   of,   with   reference   to   prohibiting   or   regulating benami   transactions   for   avoiding   prejudice   to   private individuals or minimising litigation:­ (i)   Entering   into   a   Benami   transactions   could   be made an offence; (ii)   A   provision   may   be   enacted   to   the   effect   that in a civil suit a right shall not be enforced against the benamidar or against a third person, by or on behalf of the person claiming to be the real owner of the property on the ground of benami; a similar provision   could   be   made   to   bar   defences   on   the ground of benami. (This   provision   would   be   based   on   the   principle   on which   the   existing   provisions   in   the   Civil   Procedure Code   and   the   new   provision   in   the   Income­tax   Act   are based but could be wider in scope and more radical). ­ (iii)   The   present   presumption   of   a   resulting   trust   in favour   of   the   person   who   provided   the   consideration may   be   displaced   (as   in   England)   by   the   presumption of   advancement,   in   cases   where   the   person   to   whom property  is transferred is a near  relative of the person who   provided   the   consideration.   (This   would   bring   in the   doctrine   of   advancement,   so   as   to   rebut   the presumption  of resulting  trust under   section 82   of the Trusts Act). 20 Whichever   alternative   is   adopted,   it   may   be   desirable to   make   an   exception   for   an   acquisition   made   by   the manager of a joint Hindu family in the name of one of the co­parceners, and similar cases. … 6.24.   First alternative not likely to be effective ­The first   alternative   referred   to   above,   namely,   the imposition   of   a   criminal   prohibition   against   benami transactions,   is   the   most   drastic   alternative,   but   it   is not   likely   to   be   more   effective   than   the   others.   A prohibition   backed   by   criminal   sanctions   would   not, moreover,   be   desirable,   unless   the   mens   rea   is   also included in the provision to be enacted.   If   this   alternative   is   to   be   adopted,   a   provision   could be enacted on the following lines:­­ "Where   property   is   transferred   to   one   person   for   a consideration paid or provided by another person, and it   appears   that   such   person   did   not   intend   to   pay   or provide   such   consideration   for   the   benefit   of   the transferee,   the   person   paying   or   providing   the consideration   shall   be   guilty   of   an   offence   punishable with   imprisonment   upto   three   years,   or   with   fine,   or both.  Provided   that   this   section   shall   not   apply   where   the transferee is a co­parcener in a Hindu undivided family in which such other person is also a co­parcener, and it is proved that such other person intended to pay or provide   such   consideration   for   the   benefit   of   the   co­ parceners in the family. Exception­­Nothing   in   this   section   shall   be   deemed   to affect   section   66   of   the   Code   of   Civil   Procedure,   1908 or any provision similar thereto." Yet   another   device   for   giving   effect   to   the   first alternative,   with   a  requirement   of  mens  rea,  would   be to have a law on the following lines: "Where property is transferred to one person for a consideration paid or provided by another person, and it appears that such person did not intend to pay   or   provide  such  consideration   for  the  benefit 21 of the transferee, the person paying: or providing the   consideration   shall,   if   he   has   caused   the transfer   to   be   entered   into   with   the   intention   of facilitating   the   evasion   of   any   law,   or   defeating the claims of his creditors, or the creditors of any other   person   be   guilty   of   an   offence   punishable with imprisonment upto three years, or with fine, or with both." Yet another device to give effect to the first alternative would be to add a section in   the Indian Penal Code   as follows­ "421A.   Whoever,   dishonestly   or   fraudulently causes   to   be   transferred   to   any   person,   any property,   for   which   transfer   he   has   paid   or provided   the   consideration,   intending   thereby   to prevent,   or   knowing   to   be   likely   that   he   will thereby  prevent,  the distribution  of  that  property according   to   law   among   his   creditors   or   the creditors   of   any   other   person,   or   intending thereby to facilitate, or knowing it to be likely that he   will   thereby   facilitate,   the   evasion   of   any   law, shall   be   punished   with   imprisonment   of   either description   for   a   term   which   may   extend   to   two years, or with fine. or with both." 6.25.   Second   alternative .   ­­The   second   alternative   is less drastic than. the first. In form. it could follow the existing   statutory   provision   limiting   the   judicial recognition   of   benami   transactions,   such   as,   section 66. Code of Civil Procedure, 1908. But its scope would be   much   wider.   The   provision'   could   be   to   the   effect that no suit shall lie to enforce a right in respect of any property   held   benami,   either   against   the   person   in whose name 'the property is held or against any other person,   by   or   on   behalf   of   a   person   who   claims   to   be the real owner 'of the property on the ground that the person   in   whose   name   the   property   is   held   is   a benamidar of the claimant. (If necessary, a defence can also be barred). … 22 6.27.   Second   alternative   refusal   to   recognise Benami   preferred.   ­­   In   our   opinion,   the   simplest alternative   would   be   the   second   alternative.   The   law should   refuse   to­   recognise   the   Benami   character   of transactions, without making them an offence. The law should,   in   effect,   provide   that   where   property   is transferred   benami,   the   benamidar   will   become   the real owner. The result of such a provision will be that the   fact   that   the   benamidar   did   not   provide   the consideration,   or   that   the   consideration   was   provided by a third person, will not be a ground for recognising a   person   other   than   the   benamidar   as   owner.   To   put the matter in broad terms, the doctrine of benami will, under the pro­ posed amendment, cease to be a part of the Indian law. It   may   be   observed   that   in   enacting   the   proposed provision,   the   legislature   will   carry,   to   its   logical conclusion,   the   trend   illustrated   by   provisions,   such as,   section   66   of   the   Code   of   Civil   Procedure.   The section   in   the   Code   is   applicable   to   involuntary alienations,   while   the   proposed   provision   will   extend the same principle to voluntary transactions as Well. We   think   that   this   will   be   the   simplest   and   most effective course, and is, therefore, preferable to others.  The   amendment   will   bring   out   a   change   in   the   legal position   in   some   of   the   situations   where,   at   present, the benami character is re­ cognised. 6.27A. We are also of the view that it is not necessary to   enact   a   prohibition   attracting   criminal   penalties­­­­ which   is   the   course   suggested   in   the   first   alternative. Such a prohibition will have to be ac­ companied by a requirement   of   mens   rea,   thus   narrowing   down   its scope and limiting its practical utility.” 23 13.11 It must be noted that during this time, the Constitution was undergoing   a   slow   churning   qua   the   right   to   property.   The above   propositions,   laid   down   by   Federal   Courts   and   Privy Council are to be understood in a context where there was a general common law right to property, which later made its forays   into   the   Constitution   of   India   under   Articles   19(1)(f) and   31.   In   1978,   the   Indian   Parliament   took   a   drastic measure   and   did   away   with   this   fundamental   right   to property   and   relegated   the   same   to   a   constitutional   right under Article 300A. 13.12 Further,   it   was   an   era   during   which   India   pursued ‘socialism’,   which  was  also   included  in   the   Preamble  of   the Constitution   through   the   42 nd   (Amendment)   Act   in   1976. Successive   judicial   opinions   in   Kesavananda   Bharati   v. State of Kerala,   (1973) 4 SCC 225  etc., viewed the right to property as a stumbling block in the path of achieving social goals that the government of the time aspired to. 13.13 In   1988,   an   Ordinance   –viz.   The   Benami   Transactions (Prohibition   of   the   Right   of   Recover   Property)   Ordinance, 1988   (Ordinance   2   of   1988.)   –   was   promulgated.   This 24 statutory instrument being not satisfactory, it   was referred to the Law Commission again. 13.14 In   any   case,   the   issue   was   re­examined   by   the   Law Commission   in   the   year   1988   through   its   130 th   Report. Although   the   Law   Commission   characterized   the   130 th Report   as   a   continuation   of   its   earlier   recommendations,   it can be observed that some radical changes were suggested. Some of the key observations are as under: “3.2  The first question that must engage our attention   at   once   is   the   width   and   coverage of   the   proposed   legislation.   In   order   to encompass   benami   transactions concerning various types of property, the legislation   should   cover   both   movable, immovable,   tangible   and   intangible property.   Unfortunately   every   type   of property,   such   as   land,   houses,   shares, debentures,   bonds,   bank   accounts, deposit   receipts   and   negotiable instruments,   is   capable   of   being   held benami. Therefore, it is equally legitimate to   have   an   extensive   coverage   of   the proposed   legislation   by   encompassing property of every denomination . … … 3.18 Therefore,  viewed from  either  angle, the   Law   Commission   is   of   the   firm   opinion that   the   legislation   replacing   the   ordinance should   also   be   retroactive   in   operation   and that no  locus penitentia  need be given to the persons   who   had   entered   into   benami transactions   in   the   past.   They   had   notice   of 25 one   and   half   decades   to   set   their   house   in order. No more indulgence is called for. … … 4.5 Before   we   conclude   on   this   chapter,   it   is necessary   to   point   out   that   certain   tax   laws have   confirmed   legitimacy   on   the   benami transactions and derived benefit in the form of   revenue   collection   from   it.   It   was, therefore,   said   that   if   now   all   benami transactions   are   invalidated   and   an   all­ enveloping   prohibition   is   imposed,   the revenue   laws   would   suffer   loss   of   revenue. Reference   in   this   connection   was   made   to section   27   of   the   Income­tax   Act,   1962 dealing   with   income   from   house   property. The   various   sub­sections   of   section   27   deal with transfer of property by husband to wife and   vice­versa.        It   also   involves   the   case   of impartable   estate.   The   law   commission   is unable to  appreciate how  a  total prohibition of   benami   transaction   and   the   holder   being made   the   real   owner   would   defeat   revenue laws. If one escapes, the other pays, and if it is   suggested   that   the   other   may   not   be within   the   dragnet   of   the   tax   laws   and   that both   would   benefit   by   the   prohibition   and abolition   of   benami   transactions.   In   the immediate   future   such   effect   may   be produced   but   the   long   term   interest   would help   in   defending   such   spurious transactions   between   husband   and   wife. Section   22   may   be   read   accordingly.   But   it was   pointed   out   that   where   transfer   of   flats is   prohibited   either   by   the   rules   of   the   co­ operative society which has built the flats or by   the   rules   of   authorities   like   the   Delhi Development   Authority,   a   modus   operandi has   come   into   existence   whereby   violating the   law,   the   flat   is   sold   and   the   purchaser would   pay   the   amount   and   taken   an 26 irrevocable   power   of   attorney   and   enter   into possession.   It   was   further   said   that   the provisions   of   the   Income­tax   Act   have recognized   such   transfers   and   treat   the attorney as owner for the purpose of income­ tax as per the provisions of the Finance Act, 1987.   If   the   sole   purpose   of   entering   into such a transaction is the violation of existing law   which   has   been   passed   after   due consideration,   it   is   time   that   no   recognition is   conferred   and   the   law   is   allowed   to   take its own course. Even in the name of revenue loss,   violation   of   existing   laws   cannot   be protected.  4.6 The Law Commission would like to make it   very   clear   that   some   of   provisions   of   the tax laws may become anachronistic because of   the   present   approach   of   the   law commission. This is inevitable. The tax laws were enacted at the time when benami was a part of Indian law. Such laws would have to conform   to   the   changing   legal   order.   Yet   a further   solution   is   offered   in   this   behalf   in the next chapter.” ( emphasis supplied ) 14. F RAMEWORK   UNDER   THE  1988 A CT    14.1 This   brings   us   to   the   statutory   framework   under   the   1988 unamended   Act,   having   nine   sections.   Section   2(a)   defines benami transactions as any transaction in which property is transferred   to   one   person   for   a   consideration   paid   or provided   by   another   person.   The   law   chose   to   include   only tripartite   benami   transactions,   while   bipartite/loosely described   as   benami   transactions,   were   left   out   of   the 27 definition.   Reading   the   aforesaid   definition   to   include sham/bipartite   arrangements   within   the   ambit   would   be against the strict reading of criminal law and would amount to judicial overreach.   14.2 The above definition does not capture the essence of benami transactions as the broad formulation includes certain types of   legitimate   transactions   as   well.   The   transferee/property holder’s lack of beneficial interest in the property was a vital ingredient,   as   settled   by   years   of   judicial   pronouncements and common parlance, and found to be completely absent in the   definition   given   in   the   Act.   On   literal   application   of   the aforesaid Section 2(a), the following transactions could have been caught in the web of the Act: (a) ‘A’   purchases   property   in   name   of   his   son’s   wife   ‘B’,   for the  benefit  of  the  son’s  family  from   person  ‘Y’,  treats  the consideration as a gift to the son, and pays gift tax on it. (b) ‘A’   who   is   old   and   infirm,   purchases   a   property   in   the name   of   ‘B’,   intending   that   ‘B’   will   hold   the   property   in trust of the son of ‘A’, who is mentally retarded. (c) A firm ‘X’ purchases property in the name of the working partner   ‘B’   for   the   benefit   of   the   firm   ‘X’,   making   the payment out of the firm’s funds.   28 14.3 Section 2(c) of the 1988 Act defines property to be property of   any   kind,   whether   movable   or   immovable,   tangible,   or intangible,   and   includes   any   right   or   interest   in   such property.   This   definition   appears   to   be   broad   and   inclusive of   all   kinds   of   property   and   includes   various   rights   and interests.   Interestingly,   the   aforesaid   broad   formulation   of property   came   about   for   the   first   time   in   the   130 th   Law Commission   Report;   such   definitional   broadening   was   for the   first   time   introduced   only   in   1988   and   was   never contemplated   during   the   57 th   Report   (1973).   This   aspect becomes   important,   and   will   be   addressed   later,   while analysing the question of retrospectivity. 14.4 Section 3 of 1988 Act states as under: 3. Prohibition of benami transactions­  (1) No person   shall   enter   into   any   benami transaction.  (2) Nothing in sub­section (1) shall apply to the purchase   of   property   by   any   person   in   the name of his wife or unmarried daughter and it shall   be   presumed,   unless   the   contrary   is proved,   that   the   said   property   had   been purchased   for   the   benefit   of   the   wife   of   the unmarried daughter.  (3)   Whoever   enters   into   any   benami transaction   shall   be   punishable   with 29 imprisonment for a term which may  extend to three years or with fine or with both.  (4)   Notwithstanding   anything   contained   in   the Code of Criminal Procedure, 1973 (2 of 1974), an   offence   under   this   section   shall   be   non­ cognizable and bailable.  Section   3   puts   forth   a   prohibitive   provision.   Further,   it intended   to   criminalize   an   act   of   entering   into   a   benami transaction.  14.5 Section 4 noted as under: 4.Prohibition   of   the   right   to   recover property held benami ­ (1) No suit, claim or action  to enforce any  right in  respect of any property   held   benami   against   the   person   in whose   name   the   property   is   held   or   against any other person shall lie by or on behalf of a   person   claiming   to   be   the   real   owner   of such property.  (2) No defence based on any right in respect of   any   property   held   benami,   whether against   the   person   in   whose   name   the property is held or against any other person, shall be allowed in any  suit, claim  or action by   or   on   behalf   of   a   person   claiming   to   be the real owner of such property.  (3) Nothing in this section shall apply,­­  (a)   where   the   person   in   whose   name   the property   is   held   is   a   coparcener   in   a   Hindu undivided family and the property is held for the   benefit   of   the   coparceners   in  the   family; or 30 (b)   where   the   person   in   whose   name   the property is held is a trustee or  other person standing   in   a   fiduciary   capacity,   and   the property   is   held   for   the   benefit   of   another person   for   whom   he   is   a   trustee   or   towards whom he stands in such capacity.   14.6 Section 5 states: 5.   Property   of   benami   liable   to   acquisition ­ (1) All properties held benami shall be subject to   acquisition   by   such   authority,   in   such manner and after  following  such procedure as may be prescribed.  (2)   For   the   removal   of   doubts,   it   is   hereby declared   that   no   amount   shall   be   payable   for the   acquisition   of   any   property   under   sub­ section (1).  It may  be noted that Section 5 was never  utilized as it was felt   that   there   was   requirement   of   additional   statutory backing to make the law effective. 6   14.7 Section   6   provided   that   nothing   in   the   1988   Act   will   affect Section 53 of the Transfer of Property Act or any law relating to   transfers   for   an   illegal   purpose.   The   object   of   Section   6 was   to   vest   ownership   rights   in   benamidars   as   opposed   to the   real   owner.   It   was   not   the   intention   of   the   1988   Act   to protect  such   persons  from  creditors  who  allege diversion  of 6 Standing Committee on Finance 2015-2016, 16 th Lok Sabha, Ministry of Finance (Deptt. of Revenue), The Benami Transactions Prohibition (Amendment) Bill, 2015, 28 th Report, Part I. 31 funds   in   a   fraudulent   manner   and   allow   them   to   escape their   liability   to   the   creditors.   Therefore,   Section   6   limited the application of Section 4 in such cases. 14.8 Section 7 of the 1988 Act repealed Sections 81, 82 and 94 of the   Indian   Trusts   Act,   1882   (2   of   1882);   Section   66   of   the Code of Civil Procedure, 1908 (5 of 1908.); and Section 281A of   the   Income   Tax   Act,   1961   (43   of   1961).   Section   8 empowered   the   Central   Government   to   make   rules   to   give effect   to   the   Act.   The   final   section,   Section   9,   repealed   the earlier Ordinance. 14.9 The main thrust of the argument put forth by  the Union of India   in   this   appeal   is   that   the   amended   2016   Act   only clarified the 1988 Act. Law Officers appearing for the Union of   India   trained   their   guns   on   the   point   that   the   1988   Act had   already   created   substantial   law   for   criminalizing   the offence and the 2016 amendments were merely clarificatory and   procedural,   to   give   effect   to   the   1988   Act.   Such   a submission mandates us to examine the law of the 1988 Act in   detail   and   determine   the   scope   of   the   earlier   regime   to 32 understand   as   to   whether   the   2016   amendments   were substantive or procedural. 14.10 Reading   Section   2(a)   along  with   Section   3   makes   one   thing clear   – the criminal provision envisaged under the aforesaid provisions does not expressly contemplate   mens  rea.   Under the   Indian   jurisprudence,   the   law   on   the   subject   is   fairly well­settled. It has been subjected to the judicial scrutiny of this   Court   on   several   occasions.   It   does   not   call   for   a detailed  discussion  and  is enough to  restate the  principles. Mens   rea   is   an   essential   ingredient   of   a   criminal   offence. Doubtless,   a   statute   may   exclude   the   element   of   mens   rea , but it is a sound rule of construction adopted in England – and   also   accepted   in   India   –   to   construe   a   statutory provision   creating   an   offence   in   conformity   with   common law rather than against it, unless the statute expressly or by necessary implication excluded  mens rea . The mere fact that the object of the statute is to promote welfare activities or to eradicate a grave social evil which by itself is not decisive of the question as to whether the element of   a guilty mind is excluded   from   the   ingredients   of   an   offence.   Mens   rea   by necessary   implication   may   be   excluded   from   a   statute   only 33 where it is absolutely clear that implementation of the object of  the   statute   would   otherwise  be  defeated.   [refer   Nathulal v. State of Madhya Pradesh ,  AIR 1966 SC 43] 14.11 In the above light, this Court’s first endeavour is to attempt to   interpret   the   law   to   imply   mens   rea .   However,   the language of Section 2(a) coupled with Section 3, completely ignores   the   aspect   of   mens   rea ,   as   it   intends   to   criminalize the   very   act   of   one   person   paying   consideration   for acquisition   of   property   for   another   person.   The   mens   rea aspect   was   specifically   considered   by   the   57 th   Law Commission   Report,   and   the   same   was   not   integrated   into the   unamended   1988   Act.   The   observations   made   in   the 130 th   Law   Commission   Report   indicate   that   benami transactions   are   abhorrent   when   it   comes   to   public   wealth and impedes the government from achieving its social goals. This   clearly   allows   us   to   infer   that   the   1988   law   was envisaged on the touchstone of strict liability. 14.12 Such   strict   statutory   formulation   under   Section   2(a)   read with   Section   3   had   left   loose   ends   in   the   1988   Act.   In   this light,   the   prosecution   would   only   have   to   prove   only   that 34 consideration   was   paid   or   consideration   was   provided   by one person for another person and nothing more. In all the judicial   precedents,   this   Court   has   had   the   occasion   to examine   this   legislation   on   the   civil   side   and   never   on   the criminal   side,   which   would   bear   a   higher   standards. Conflation of the ingredients under Section 3(1) and (2) with those of Section 4, to forcefully implied  mens rea,  cannot be accepted. 14.13 It   may   be   noted   that   Supreme   Court   has   dealt   with   the interpretation of Section 4 of 1988 Act, on several occasions. In  Mithilesh Kumari v. Prem Behari Khare , (1989) 2 SCC 95, this Court was called upon to examine as to whether the aforesaid   provision   has   retrospective   application,   held   as under: “22.   As   defined   in   Section   2( a )   of   the   Act   “ ‘benami transaction’ means any transaction in which property is transferred to one person for a   consideration   paid   or   provided   by   another person”.   A   transaction   must,   therefore,   be benami   irrespective   of   its   date   or   duration. Section   3,   subject   to   the   exceptions,   states that   no   person   shall   enter   into   any   benami transaction.   This   section   obviously   cannot have retrospective operation. However, Section 4 clearly provides that no suit, claim or action to enforce any right in respect of any property 35 held benami against the person in whose name the   property   is   held   or   against   any   other person   shall   lie,   by   or   on   behalf   of   a   person claiming   to   be   real   owner   of   such   property. This   naturally   relates   to   past   transactions as   well.   The   expression   “any   property   held benami”   is   not   limited   to   any   particular time, date or duration. Once the property is found   to   have   been   held   benami,   no   suit, claim   or   action   to   enforce   any   right   in respect   thereof   shall   lie.   Similarly,   sub­ section   (2)   of   Section   4   nullifies   the defences   based   on   any   right   in   respect   of any   property   held   benami   whether   against the   person   in   whose   name   the   property   is held   or   against   any   other   person   in   any suit,   claim   or   action   by   or   on   behalf   of   a person   claiming   to   be   the   real   owner   of such  property . It means that  once a property is   found   to   have   been   held   benami,   the   real owner   is   bereft   of   any   defence   against   the person   in   whose   name   the   property   is   held   or any other person.  In other words in its sweep Section   4   envisages   past   benami transactions also within its retroactivity . In this   sense   the   Act   is   both   a   penal   and   a disqualifying statute. In case of a qualifying or disqualifying   statute   it   may   be   necessarily retroactive.   For   example   when   a   Law   of Representation   declares   that   all   who   have attained   18   years   shall   be   eligible   to   vote, those who attained 18 years in the past would be as much eligible as those who attained that age   at   the   moment   of   the   law   coming   into force. When an Act is declaratory in nature the presumption   against   retrospectivity   is   not applicable.   Acts   of   this   kind   only   declare.   A statute   in   effect   declaring   the   benami 36 transactions   to   be   unenforceable   belongs   to this   type.   The   presumption   against   taking away   vested   right   will   not   apply   in   this   case inasmuch as under law it is the benamidar in whose name the property stands, and law only enabled the real owner to recover the property from him which right has now been ceased by the   Act.   In   one   sense   there   was   a   right   to recover   or   resist  in   the   real   owner   against   the benamidar.   Ubi   jus   ibi   remedium .   Where   there is a right, there is a remedy. Where the remedy is barred, the right is rendered unenforceable. In   this   sense   it   is   a   disabling   statute.   All   the real   owners   are   equally   affected   by   the disability   provision   irrespective   of   the   time   of creation   of   the   right.   A   right   is   a   legally protected   interest.   The   real   owner's   right   was hitherto protected and the Act has resulted in removal of that protection. 23.   When   the   law   nullifies   the   defences available   to   the   real   owner   in   recovering   the benami   property   from   the   benamidar   the   law must   apply   irrespective   of   the   time   of   the benami transactions. The expression “shall lie” in   Section   4(1)   and   “shall   be   allowed”   in Section 4(2) are prospective and shall apply to present (future stages) and future suits, claims or   actions   only.   This   leads   us   to   the   question whether   there   was   a   present   suit   between   the respondent­plaintiff   and   the   defendant­ appellant   on   the   date   of   the   law   coming   into force. We have noted the dates of filing the suit and   judgments   of   the   courts   below.   On   the date of Section 4 of the Act coming  into  force, that   is,   19­5­1988   this   appeal   was   pending and,   of   course,   is   still   pending.   Can   the   suit itself be said to be pending? ( emphasis supplied ) 37 14.14 The aforesaid interpretation  was  re­examined by  this  Court in   R.   Rajagopal   Reddy   v.   Padmini   Chandrasekharan, (1995)   2   SCC   630   and   while   partly   over­ruling   Mitilesh Kumari  (supra), it was held as under: 11.   …   Thus   it   was   enacted   to   efface   the   then existing   right   of   the   real   owners   of   properties held   by  others   benami.   Such   an   Act   was   not given   any   retrospective   effect   by   the legislature.   Even   when   we   come   to   Section 4, it is easy to visualise that sub­section (1) of   Section   4   states   that   no   suit,   claim   or action   to   enforce   any   right   in   respect   of any   property   held   benami   against   the person   in   whose   name   the   property   is   held or against any other shall lie by or on behalf of a person claiming to be the real owner of such   property.   As   per   Section   4(1)   no   such suit   shall   thenceforth   lie   to   recover   the possession of the property held benami by the defendant.   Plaintiff's   right   to   that   effect   is sought   to   be   taken   away   and   any   suit   to enforce   such   a   right   after   coming   into operation   of   Section   4(1)   that   is   19­5­1988, shall   not   lie.   The   legislature   in   its   wisdom has   nowhere   provided   in   Section   4(1)   that no   such   suit,   claim   or   action   pending   on the   date   when   Section   4   came   into   force shall not be proceeded with and shall stand abated.   On   the   contrary,   clear   legislative intention   is   seen   from   the   words   “no   such claim,   suit   or   action   shall   lie”,   meaning thereby  no   such   suit,   claim  or   action   shall   be permitted to be filed or entertained or admitted 38 to   the   portals   of   any   court   for   seeking   such   a relief after coming into force of Section 4(1). … The   word   ‘lie’   in   connection   with   the   suit, claim or action is not defined by the Act. If we go   by   the   aforesaid   dictionary   meaning   it would mean that such suit, claim or action to get   any   property   declared   benami   will   not   be admitted   on   behalf   of   such   plaintiff   or applicant   against   the   defendant   concerned   in whose  name  the  property   is  held  on   and  from the   date   on   which   this   prohibition   against entertaining   of   such   suits   comes   into   force. With   respect,   the   view   taken   that   Section   4(1) would apply even to such pending suits which were already filed and entertained prior to the date   when   the   section   came   into   force   and which   has   the   effect   of   destroying   the   then existing right of plaintiff in connection with the suit   property   cannot   be   sustained   in   the   face of  the   clear  language  of  Section   4(1).  It  has  to be visualised that the legislature in its wisdom has   not   expressly   made   Section   4 retrospective.   Then   to   imply   by   necessary implication   that   Section   4   would   have retrospective   effect   and   would   cover   pending litigations filed prior to coming into force of the section   would   amount   to   taking   a   view   which would   run   counter   to   the   legislative   scheme and   intent   projected   by   various   provisions   of the Act to which we have referred earlier. It is, however,   true   as   held   by   the   Division   Bench that   on   the   express   language   of   Section   4(1) any right inhering in the real owner in respect of any property held benami would get effaced once   Section   4(1)   operated,   even   if   such transaction had been entered into prior  to the coming   into   operation   of   Section   4(1),   and henceafter  Section  4(1) applied  no  suit  can   lie in   respect   to   such   a   past   benami   transaction. To   that   extent   the   section   may   be   retroactive. 39 To   highlight   this   aspect   we   may   take   an illustration. If a benami transaction has taken place in 1980 and a suit is filed in June 1988 by   the   plaintiff   claiming   that   he   is   the   real owner of the property and defendant is merely a   benamidar   and   the   consideration   has   flown from   him,   then   such   a   suit   would   not   lie   on account   of   the   provisions   of   Section   4(1).   Bar against   filing,   entertaining   and   admission   of such   suits   would   have   become   operative   by June   1988   and   to   that   extent   Section   4(1) would   take   in   its   sweep   even   past   benami transactions   which   are   sought   to   be   litigated upon after coming into force of the prohibitory provision   of   Section   4(1);   but   that   is   the   only effect   of   the   retroactivity   of   Section   4(1)   and nothing more than that.  From the conclusion that   Section   4(1)   shall   apply   even   to   past benami   transactions   to   the   aforesaid extent, the next step taken by the Division Bench   that   therefore,   the   then   existing rights   got   destroyed   and   even   though   suits by   real   owners   were   filed   prior   to   coming into   operation   of   Section   4(1)   they   would not survive, does not logically follow. 12.   So far as Section 4(2) is concerned, all that is provided is that if a suit is filed by a plaintiff who   claims   to   be   the   owner   of   the   property under   the   document   in   his   favour   and   holds the   property   in   his   name,   once   Section   4(2) applies,   no   defence   will   be   permitted   or allowed in any such suit, claim or action by or on   behalf   of   a   person   claiming   to   be   the   real owner   of   such   property   held   benami.   The disallowing   of   such   a   defence   which   earlier was   available,   itself   suggests   that   a   new liability   or   restriction   is   imposed   by   Section 40 4(2)   on   a   pre­existing   right   of   the   defendant. Such   a   provision   also   cannot   be   said   to   be retrospective   or   retroactive   by   necessary implication.   It   is   also   pertinent   to   note   that Section   4(2)   does   not   expressly   seek   to   apply retrospectively.   So   far   as  such   a  suit   which   is covered   by   the   sweep   of   Section   4(2)   is concerned,   the   prohibition   of   Section   4(1) cannot apply to it as it is not a claim or action filed by the plaintiff to enforce right in respect of any property held benami. On the contrary, it   is   a   suit,   claim   or   action   flowing   from   the sale   deed   or   title   deed   in   the   name   of   the plaintiff.   Even   though   such   a   suit   might   have been   filed   prior   to   19­5­1988,   if   before   the stage   of   filing   of   defence   by   the   real   owner   is reached,   Section   4(2)   becomes   operative   from 19­5­1988, then  such  a defence, as laid down by   Section   4(2)   will   not   be   allowed   to   such   a defendant. However, that would not mean that Section   4(1)   and   Section   4(2)   only   on   that score   can   be   treated   to   be   impliedly retrospective   so   as   to   cover   all   the   pending litigations   in   connection   with   enforcement   of such   rights   of   real   owners   who   are   parties   to benami   transactions   entered   into   prior   to   the coming  into  operation  of  the Act  and  specially Section   4   thereof.   It   is   also   pertinent   to   note that Section 4(2) enjoins that no such defence “shall   be   allowed”   in   any   claim,   suit   or   action by or  on behalf of a person claiming to be the real owner of such property. That is to say no such defence shall be allowed for the first time after   coming   into   operation   of   Section   4(2).   If such a defence is already allowed in a pending suit   prior   to   the   coming   into   operation   of Section 4(2), enabling an issue to be raised on such   a   defence,   then   the   Court   is   bound   to decide   the   issue   arising   from   such   an   already allowed   defence   as   at   the   relevant   time   when such defence was allowed Section 4(2) was out 41 of   the   picture.   Section   4(2)   nowhere   uses   the words:   “No   defence   based   on   any   right   in respect   of   any   property   held   benami   whether against the person in whose name the property is   held   or   against   any   other   person,   shall   be allowed  to  be raised  or  continued  to   be  raised in   any   suit.”   With   respect,   it   was   wrongly assumed   by   the   Division   Bench   that   such   an already   allowed   defence   in   a   pending   suit would   also   get   destroyed   after   coming   into operation of Section 4(2). We may at this stage refer   to   one   difficulty   projected   by   learned advocate   for   the   respondents   in   his   written submissions,   on   the   applicability   of   Section 4(2). These submissions read as under: … 13.   According   to  us this  difficulty  is  inbuilt in Section 4(2) and does not provide the rationale to   hold   that   this   section   applies retrospectively. The legislature itself thought it fit   to   do   so   and   there   is   no   challenge   to   the vires on the ground of violation of Article 14 of the Constitution. It is not open to us to rewrite the   section   also.   Even   otherwise,   in   the operation   of   Section   4(1)   and   (2),   no discrimination can be said to have been made amongst   different   real   owners   of   property,   as tried   to   be   pointed   out   in   the   written objections.   In   fact,   those   cases   in   which   suits are filed by real owners or defences are allowed prior   to   coming   into   operation   of   Section   4(2), would   form   a   separate   class   as   compared   to those cases where a stage for filing such suits or   defences   has   still   not   reached   by   the   time Section   4(1)   and   (2)   starts   operating. Consequently,   latter   type   of   cases   would   form a   distinct   category   of   cases.   There   is   no question   of   discrimination   being   meted   out while   dealing   with   these   two   classes   of   cases 42 differently. A real owner who has already been allowed   defence   on   that   ground   prior   to coming into operation of Section 4(2) cannot be said   to   have   been   given   a   better   treatment   as compared   to   the   real   owner   who   has   still   to take   up   such   a   defence   and   in   the   meantime he   is   hit   by   the   prohibition   of   Section   4(2). Equally   there   cannot   be   any   comparison between   a   real   owner   who   has   filed   such   suit earlier and one who does not file such suit till Section   4(1)   comes   into   operation.   All   real owners   who   stake   their   claims   regarding benami   transactions   after   Section   4(1)   and   (2) came   into   operation   are   given   uniform treatment   by   these   provisions,   whether   they come   as   plaintiffs   or   as   defendants. Consequently,   the   grievances   raised   in   this connection cannot be sustained. 14.15 Returning to the discussion at hand, there is no doubt that the   unamended   1988   Act   tried   to   create   a   strict   liability offence and allowed separate acquisition of benami property. This   begs   the   question   whether   such   a   criminal   provision, which   the   State   now   intends   to   make   use   of,   in   order   to confiscate properties after 28 years of dormancy, could have existed   in   the   books   of   law.   Other   than   the   abuse   and unfairness   such   exercise   intends   to   bring   about,   there   is   a larger constitutional question about existence of such strict provisions without adequate safeguards. 43 15. S UBSTANTIVE   DUE   PROCESS ,   M ANIFEST   ARBITRARINESS   AND    PROVISIONS   UNDER  1988 A CT .    15.1 The simple question addressed by the counsel appearing for both   sides   is   whether   the   amended   2016   Act   is   retroactive or   prospective.   Answering   the   above   question   is   inevitably tied to an intermediate question as to whether the 1988 Act was   constitutional   in   the   first   place.   The   arguments addressed by the Union of India hinges on the fact that the 1988   Act   was   a   valid   substantive   law,   which   required   only some   gap   filling   through   the   2016   Act,   to   ensure   that sufficient   procedural   safeguards   and   mechanisms   are present to enforce the law. According, to the Union of India, the 2016 Act was a mere gap filling exercise. 15.2 However, upon  studying  the  provisions  of  the 1988 Act, we find that there are questions of legality and constitutionality which   arise   with   respect   to   Sections   3   and   5   of   1988   Act. The answers to such questions cannot be assumed in favour of   constitutionality,   simply   because   the   same   was   never questioned before the Court of law. We are clarifying that we are not speaking of the presumption of constitutionality as a matter   of   burden   of   proof.   Rather,   we   are   indicating   the assumption   taken   by   the   Union   as   to   the   validity   of   these 44 provisions in the present litigation. Such assumption cannot be made when this Court is called upon to answer whether the impugned provisions are attracted to those transactions that have taken place before 2016. 15.3 Indian jurisprudence has matured through years of judicial tempering,   and   the   country   has   grown   to   be   a   jurisdiction having   ‘substantive   due   process’.   A   brief   sketch   of   the jurisprudential   journey   thus   far,   may   be   necessary   to   aid our understanding.   15.4 There   is   no   gain   saying   that   deletion   of   the   phrase   ‘due process   of   law’   from   the   draft   Constitution   was   inspired   by the   views   of   James   Bradley   Thayer   and   Justice   Felix Frankfurter,   who   held   that   concentration   of   power   to examine reasonability of a legislation through judicial review would   fall   foul   of   separation   of   powers   and   denigration   of parliamentary   sovereignty.   Dr.   Ambedkar   himself   did   not want   to   side   with   any   of   the   above   opinions,   rather   he envisaged   the   situation   as   one   who   is   caught   between Charybdis and Scylla.  45 15.5 The   emphasis   on   the   aforesaid   deletion   by   the   majority   in A.K   Gopalan   v.   State   of   Madras ,   AIR   1950   SC   27,   was somewhat drawn back by the celebrated dissent of Fazal Ali, J.,   wherein   the   term   “Procedure   established   by   law”   was interpreted   to   mean   “Procedural   due   process”.   This  judicial quibbling   was   ultimately   set   to   rest   in   Maneka   Gandhi   v. Union   of   India ,   (1978)   1   SCC   248,   wherein   a   combined reading   of   Articles   14,   19   and   21   would   make   it   clear   that the   judiciary,   so   to   say,   always   had   the   forensic   power   to examine   reasonability   of   a   law,   both   procedural   as   well   as substantive.   Later   expositions   have   only   given   colour   to expand what was implicit under the three golden Articles of Part III. In   Sunil Batra v. Delhi Administration , (1978) 4 SCC   494,   the   word   law   as   occurring   under   Article   21   was interpreted   to   mean   jus   and   not   merely   lex .   It   may   be necessary   to   quote   the   observation   of   the   majority   in   the aforesaid case in the following manner:  “228…The   word   “law”   in   the   expression “procedure established by law” in Article 21 has   been   interpreted   to   mean   in   Maneka Gandhi   case   that   the   law   must   be   right, just   and   fair   and   not   arbitrary,   fanciful or oppressive .” ( Emphasis supplied ) 46 15.6 Without   burdening   this   judgment   with   a   series   of precedents laid down by this Court, we may refer only to the majority   opinion   in   K.   Puttaswamy   v.   Union   of   India , (2017)   10   SCC   1,   wherein   the   law   has   been   settled   by   a Nine­Judge Bench of this Court in the following manner:  “294.   The   Court,   in   the   exercise   of   its power   of   judicial   review,   is   unquestionably vested   with   the   constitutional   power   to adjudicate upon the validity of a law. When the   validity   of   a   law   is   questioned   on   the ground   that   it   violates   a   guarantee contained   in   Article   21,   the   scope   of   the challenge   is   not   confined   only   to   whether the   procedure   for   the   deprivation   of   life   or personal liberty is fair, just and reasonable. Substantive   challenges   to   the   validity   of laws   encroaching   upon   the   right   to   life   or personal   liberty   has   been   considered   and dealt   with   in   varying   contexts,   such   as   the death   penalty   ( Bachan   Singh   [ Bachan Singh   v.   State of Punjab , (1980) 2 SCC 684 : 1980 SCC (Cri) 580] ) and mandatory death sentence   ( Mithu   [ Mithu   v.   State   of   Punjab , (1983)   2   SCC   277   :   1983   SCC   (Cri)   405]   ), among   other   cases.   A   person   cannot   be deprived of life or personal liberty except in accordance   with   the   procedure   established by   law.   Article   14,   as   a   guarantee   against arbitrariness, infuses the  entirety  of Article 21.   The   interrelationship   between   the guarantee   against   arbitrariness   and   the protection   of   life   and   personal   liberty operates   in   a   multi­faceted   plane.   First,   it 47 ensures   that   the   procedure   for   deprivation must   be   fair,   just   and   reasonable.   Second, Article   14   impacts   both   the   procedure   and the   expression   “law”.   A   law   within   the meaning   of   Article   21   must   be   consistent with   the   norms   of   fairness   which   originate in Article 14. As a matter of principle, once Article   14   has   a   connect   with   Article   21, norms   of   fairness   and   reasonableness would   apply   not   only   to   the   procedure   but to the law as well. 295.   Above   all,   it   must   be   recognised that judicial review is a powerful guarantee against   legislative   encroachments   on   life and   personal   liberty.   To   cede   this   right would   dilute   the   importance   of   the protection   granted   to   life   and   personal liberty   by   the   Constitution.   Hence,   while judicial   review   in   constitutional   challenges to the validity of legislation is exercised with a   conscious   regard   for   the   presumption   of constitutionality   and   for   the   separation   of powers   between   the   legislative,   executive and   judicial   institutions,   the   constitutional power which is vested in the Court must be retained   as   a   vibrant   means   of   protecting the lives and freedoms of individuals. 296.   The danger of construing this as an exercise of “substantive due process” is that it   results   in   the   incorporation   of   a   concept from   the   American   Constitution   which   was consciously   not   accepted   when   the Constitution was framed. Moreover, even in the   country   of   its   origin,   substantive   due process   has   led   to   vagaries   of   judicial interpretation. Particularly having regard to 48 the   constitutional   history   surrounding   the deletion of that phrase in our Constitution, it   would   be   inappropriate   to   equate   the jurisdiction   of   a   constitutional   court   in India   to   entertain   a   substantive   challenge to   the   validity   of   a   law   with   the   exercise   of substantive   due   process   under   the   US Constitution.   Reference   to   substantive   due process   in   some   of   the   judgments   is essentially   a   reference   to   a   substantive challenge   to   the   validity   of   a   law   on   the ground   that   its   substantive   (as   distinct from   procedural)   provisions   violate   the Constitution.” 15.7 The   law   with   respect   to   testing   the   unconstitutionality   of   a statutory instrument can be summarized as under: a. Constitutional   Courts   can   test   constitutionality   of legislative   instruments   (statute   and   delegated legislations); b. The   Courts   are   empowered   to   test   both   on   procedure   as well as substantive nature of these instruments. c. The   test   should   be   based   on   a   combined   reading   of Articles 14, 19 and 21 of the Constitution. 15.8 One   of   the   offshoots   of   this   test   under   Part   III   of   the Constitution   is   the   development   of   the   doctrine   of   manifest arbitrariness.   A   doctrinal   study   of   the   development   of   this area   may   not   be   warranted   herein.   It   is   well   traced   in 49 Shayara Bano v. Union of India , (2017) 9 SCC 1. We may only   state   that   the   development   of   jurisprudence   has   come full   circle   from   an   overly   formalistic   test   of   classification   to include   the   test   of   manifest   arbitrariness.   A   broad formulation   of   the   test   was   noted   in   the   aforesaid   case   as under: “95.   On   a   reading   of   this   judgment in   Natural   Resources   Allocation case   [ Natural   Resources   Allocation,   In   re, Special Reference No. 1 of 2012 , (2012) 10 SCC   1],   it   is   clear   that   this   Court   did   not read   McDowell   [ State   of   A.P.   v.   McDowell and   Co. ,   (1996)   3   SCC   709]   as   being   an authority   for   the   proposition   that legislation   can   never   be   struck   down   as being   arbitrary.   Indeed   the   Court,   after referring   to   all   the   earlier   judgments, and   Ajay   Hasia   [ Ajay   Hasia   v.   Khalid Mujib   Sehravardi ,   (1981)   1   SCC   722]   in particular,   which   stated   that   legislation can  be  struck  down  on  the  ground  that  it is  “arbitrary”  under   Article  14,  went   on   to conclude that “arbitrariness” when applied to   legislation   cannot   be   used   loosely. Instead,   it   broad   based   the   test,   stating that   if   a   constitutional   infirmity   is   found, Article 14 will interdict such infirmity. And a   constitutional   infirmity   is   found   in Article   14   itself   whenever   legislation   is “manifestly   arbitrary”   i.e .   when   it   is   not fair, not reasonable, discriminatory, not transparent,   capricious,   biased,   with favouritism   or   nepotism   and   not   in pursuit   of   promotion   of   healthy competition   and   equitable   treatment . 50 Positively   speaking,   it   should   conform   to norms   which   are   rational,   informed   with reason and guided by public interest, etc.” ( emphasis supplied ) 15.9 In   Joseph Shine v. Union of India,   (2019) 3 SCC 39, this Court   was   concerned   with   the   constitutionality   of   Section 497   of   the   IPC   relating   to   the   provision   of   adultery.   While declaring the aforesaid provision as unconstitutional on the aspect of it being  manifestly  arbitrary, this Court reiterated the test as under: “...The   test   of   manifest   arbitrariness, therefore,   as   laid   down   in   the   aforesaid judgments   would   apply   to   invalidate legislation   as   well   as   subordinate legislation   Under   Article   14.   Manifest arbitrariness,   therefore,   must   be something   done   by   the   legislature capriciously,   irrationally   and/or without   adequate   determining principle. Also, when something is done which   is   excessive   and disproportionate, such legislation would be   manifestly   arbitrary    .   We   are, therefore,  of   the   view   that   arbitrariness   in the   sense   of   manifest   arbitrariness   as pointed   out   by   us   above   would   apply   to negate   legislation   as   well   Under   Article 14.” ( emphasis supplied ) 15.10 In   Hindustan   Construction   Co.   Ltd   v.   Union   of   India , (2020)   17   SCC   324,   this   Court   struck   down   Section   87   of 51 the   Arbitration   Act   on   the   ground   of   manifest   arbitrariness as   the   Parliament   chose   to   ignore   the   judgment   of   this Court, without removing the basis of the same or identifying a principle for militating against the same. 15.11 Coming back to the 1988 Act, the two provisions with which we are concerned are Sections 3 and 5 of 1988 Act. They are required to be separately analysed herein. At the outset, we may   notice   that   the   enactment   was   merely   a   shell,   lacking the   substance   that   a   criminal   legislation   requires   for   being sustained. The reasons for the same are enumerated in the following paragraphs.  15.12 First,   the   absence   of   mens   rea   creates   a   harsh   provision having  strict liability. Such an approach was frowned upon by   the   57 th   Law   Commission   Report   as   concerns   of   tax evasion   or   sham   transactions   in   order   to   avoid   payment   to creditors   were   adequately   addressed   by   the   existing provisions   of   law.   Even   the   130 th   Law   Commission   Report did   not   expressly   rule   out   the   inclusion   of   mens   rea .   The legislative   move   to   ignore   earlier   Law   Commission   Reports without   there   being   a   principle   identified   to   do   away   with the   aspect   of   mens   rea   should   be   a   contributory   factor   in 52 analysing   the   constitutionality   of   the   aforesaid   criminal provision under the 1988 Act.   15.13 Further,   under   the   amended   2016   Act,   the   aspect   of   mens rea , is brought back through Section 53. Such resurrection clearly   indicates   that   doing   away   of   the   mens   rea   aspect, was without any rhyme or reason, and ended up creating an unusually harsh enactment. 15.14 Second,   ignoring   the   essential   ingredient   of   beneficial ownership   exercised   by   the   real   owner   contributes   to making   the   law   even   more   stringent   and   disproportionate with   respect   to   benami   transactions   that   are   tripartite   in nature.   The   Court   cannot   forcefully   read   the   ingredients developed   through   judicial   pronouncements   or   under Section   4   (having   civil   consequence)   into   the   definition provided   under   Sections   2   and   3   (espousing   criminal consequences),   to   save   the   enactment   from unconstitutionality.   Such   a   reading   would   violate   the express language of Section 2(a), of excluding one ingredient from the definition of ‘benami transaction’, and would suffer from the vice of judicial transgression. In removing such an essential   ingredient,   the   legislature   did   not   identify   any 53 reason   or   principle,   which   made   the   entire   provision   of Section   3   susceptible   to   arbitrariness.   Interestingly,   for tripartite   benami   transactions,   the   2016   Act   brings   back this ingredient through Section 2(9)(A)(b). In this context, we may state that it is a simple requirement under Article 20(1) that   a   law   needs   to   be   clear   and   not   vague.   It   should   not have   incurable   gaps   which   are   yet   to   be   legislated/filled   in by judicial process.  15.15 Third, it is fairly admitted by the learned ASG, Mr. Vikramjit Banerjee appearing for the Union of India, that the criminal provision   was   never   utilized   as   there   was   a   significant hiatus in enabling the functioning of such a provision.  15.16 Fourth,   reading   Section   2(a)   with   Section   3(1)   would   have created   overly   broad   laws   susceptible   to   be   challenged   on the   grounds   of   manifest   arbitrariness.   If   this   Court   reads criminal   provisions   of   the   Benami   Act   to   have   had   force since   1988,   then   the   following   deleterious   consequences would ensue: (i.) Section   187C   of   the   Companies   Act,   1956   assured protection   to   nominal   and   beneficial   holding   of 54 shares   if   the   prescribed   declaration   duly   made   are at serious risk. (ii.) Benami   cooking   gas   connections   which   have   been regularized from time to time are at risk. (iii.) Housing   colonies   and   benami   allotments   of   DDA flats which have been regularised from time to time are at risk. 15.17 The   criminal   provision   under   Section   3(1)   of   the   1988   Act has   serious   lacunae   which   could   not   have   been   cured   by judicial   forums,   even   through   some   form   of   harmonious interpretation.   A   conclusion   contrary   to   the   above   would make   the   aforesaid   law   suspect   to   being   overly   oppressive, fanciful   and   manifestly   arbitrary,   thereby   violating   the ‘substantive due process’ requirement of the Constitution.  15.18 Coming to Section 5 of the 1988 Act, it must be noted that the   acquisition   proceedings   contemplated   under   the   earlier Act   were   in   rem   proceedings   against   benami   property.   We may   note   that,   jurisprudentially,   such   in   rem   proceedings transfer   the   guilt   from   the   person   who   utilized   a   property which is a general harm to the society, to the property itself.   55 15.19 When   such   proceedings   are   contemplated   under   law,   there need   to   be   adequate   safeguards   built   into   the   provisions, without   which   the   law   would   be   susceptible   to   challenge under Article 14 of the Constitution. Coming to Section 5 of the   1988   Act,   it   was   conceived   as   a   half­baked   provision which did not provide the following and rather left the same to be prescribed through a delegated legislation: (i) Whether   the   proceedings   under   Section   5   were independent or dependant on successful prosecution? (ii) The   standard   of   proof   required   to   establish   benami transaction in terms of Section 5. (iii) Mechanism   for   providing   opportunity   for   a   person   to establish his defence. (iv) No   ‘defence   of   innocent   owner’   was   provided   to   save legitimate innocent buyers. (v) No adjudicatory mechanism was provided for. (vi) No   provision   was   included   to   determine   vesting   of acquired property. (vii) No provision to identify or trace benami properties. (viii) Condemnation of property cannot include the power of tracing, which needs an express provision. 56 Such   delegation   of   power   to   the   Authority   was   squarely excessive and  arbitrary  as it  stood.  From  the  aforesaid, the Union’s   stand   that   the   2016   Act   was   merely   procedural, cannot stand scrutiny. 15.20 In   any   case,   such   an   inconclusive   law,   which   left   the essential   features   to   be   prescribed   through   delegation,   can never   be   countenanced   in   law   to   be   valid   under   Part   III   of the   Constitution.   The   gaps   left   in   the   1988   Act   were   not merely   procedural,   rather   the   same   were   essential   and substantive. In the absence  of  such  substantive provisions, the omissions create a law which is fanciful and oppressive at   the   same   time.   Such   an   overbroad   provision   was manifestly   arbitrary   as   the   open   texture   of   the   law   did   not have sufficient safeguards to be proportionate. 15.21 At this stage, we may only note that when a Court declares a law as unconstitutional, the effect of the same is that such a   declaration   would   render   the   law   not   to   exist   in   the   law books   since   its   inception.   It   is   only   a   limited   exception under Constitutional law, or when substantial actions have been   undertaken   under   such   unconstitutional   laws   that going   back   to   the   original   position   would   be   next   to 57 impossible.   In   those   cases   alone,   would   this   Court   take recourse to the concept of ‘prospective overruling’.  15.22 From   the   above,   Section   3   (criminal   provision)   read   with Section   2(a)   and   Section   5  (confiscation   proceedings)  of  the 1988   Act   are   overly   broad,   disproportionately   harsh,   and operate   without   adequate   safeguards   in   place.   Such provisions were still­born law and never  utilized in the first place. In this light, this Court finds that Sections 3 and 5 of the 1988 Act were unconstitutional from their inception. 15.23 Having   said   so,   we   make   it   abundantly   clear   that   the aforesaid   discussion   does   not   affect   the   civil   consequences contemplated under Section 4 of the 1988 Act, or any other provisions. 16. 2 016 A CT   AND  I TS   ANALYSIS    16.1 The   next   subject   of   examination   is   the   2016   Act,   which amends   the   1988   Act,   and   expanded   the   1988   Act   to   72 sections   (from   9   sections),   divided   into   8   chapters.   At   the outset,   we   need   to   understand   the   general   scheme   of   the law.   The   definition   of   benami   transactions,   which   is   the heart   of   the   entire   1988   Act,   has   undergone   a metamorphosis and stands as under: 58 [D EFINITIONS . Section 2(9)  "benami transaction" means: (A) a transaction or an arrangement­        (a)  where  a  property  is  transferred  to, or   is   held   by,   a   person,   and   the consideration for  such property  has been provided, or paid by, another person; and         (b)   the   property   is   held   for   the immediate   or   future   benefit,   direct   or indirect,   of   the   person   who   has   provided the consideration,  except when the property is held by­            (i) a Karta, or a member of a Hindu undivided family, as the case may be, and the   property   is   held   for   his   benefit   or benefit   of   other   members   in   the   family and   the   consideration   for   such   property has   been   provided   or   paid   out   of   the known   sources   of   the   Hindu   undivided family;                (ii) a person standing in a fiduciary capacity for the benefit of another person towards whom he stands in such capacity and includes a trustee, executor, partner, director   of   a   company,   a   depository   or   a participant   as   an   agent   of   a   depository under   the   Depositories   Act,   1996   (22   of 1996)   and   any   other   person   as   may   be notified   by   the   Central   Government   for this purpose;                (iii) any person being an individual in the name of his spouse or in the name of   any   child   of   such   individual   and   the consideration for  such property  has been 59 provided   or   paid   out   of   the   known sources of the individual;                (iv)   any   person  in   the   name  of   his brother   or   sister   or   lineal   ascendant   or descendant,   where   the   names   of   brother or   sister   or   lineal   ascendant   or descendant   and   the   individual   appear   as joint­owners   in   any   document,   and   the consideration for  such property  has been provided   or   paid   out   of   the   known sources of the individual; or (B)   a   transaction   or   an   arrangement   in respect of a property carried out or made in a fictitious name; or (C)   a   transaction   or   an   arrangement   in respect   of   a   property   where   the   owner   of the   property   is   not   aware   of,   or,   denies knowledge of, such ownership; (D)   a   transaction   or   an   arrangement   in respect   of   a   property   where   the   person providing   the   consideration   is   not traceable or is fictitious; Explanation . ­ For  the removal of doubts, it   is   hereby   declared   that   benami transaction   shall   not   include   any transaction   involving   the   allowing   of possession of any property to be taken or retained in part performance of a contract referred to in section  53A of the  Transfer of   Property   Act,   1882,   if,   under   any   law for the time being in force,­ (i)   consideration   for   such   property   has been   provided   by   the   person   to   whom possession   of   property   has   been   allowed but   the   person   who   has   granted 60 possession   thereof   continues   to   hold ownership of such property; (ii)   stamp   duty   on   such   transaction   or arrangement has been paid; and (iii) the contract has been registered. 16.2 Major changes envisaged under the definition are as under: (i) Expansion   of   the   definition   from   arm’s   length transactions contemplated under the 1988 Act, to arrangements and schemes. (ii) Additional   ingredient   of   benefits   flowing   to   the real   owner,   a   lacuna   pointed   in   the   earlier   part, under   1988   Act,   is   included   in   terms   of   Section 2(9)(A)(b). (iii) Expansion   of   the   ambit   through   Section   2(9)(C), to   those   properties   where   benamidar   denies knowledge of such ownership. (iv) Expansion   of   the   ambit   through   Section   2(9)(D), wherein the person providing the consideration is not traceable or is fictitious. (v) Expansion   from   recognition   of   only   tripartite transactions   under   1988   Act,   to   also   include bipartite transactions. 61 16.3 Section   2(26)   of   the   2016   Act   defines   a   property.   This definition   has   been   expanded   to   include   proceeds   from   the property   as   well.   Such   expansion   allows   for   tracing   of proceeds   and   is   a   substantial   change   as   compared   to   the 1988 Act. Along with this, benami property has been defined under   Section   2(8).   Benamidar   is   defined   under   Section 2(10). 16.4 Chapter   2   contains   four   provisions   which   are   modified provisions   of   the   1988   Act.   Section   3   now   bifurcates offences   into   two   separate   categories   based   on   the   time period   of   the   benami   transaction.   Under   Section   3(2), punishment of  three years is mandated  for  those who  have entered   into   benami   transactions   from   05.09.1988   to 25.10.2016.   Section   3(3)   applies   to   those   benami transactions   which   have   been   entered   into   after commencement   of   the   amended   2016   Act   and   the punishment for the aforesaid is prescribed under Section 53 of Chapter VII. It may be noted that under Section 3(3), the punishment is increased from three years to a maximum of seven years and a fine may be imposed which extend up to 25% of the fair market value of the property. This distinction 62 between Section 3(2) and 3(3) read with Section 53, contains the element of  mens rea . 16.5 Section   4   remains   the   same   as   under   the   1988   Act,   barring   the fact that Section 4(3) has integrated the exceptions provided under   the   definition   of   benami   transaction   in   terms   of Section 2(9). The civil consequences provided under Section 4   continue   to   apply   even   post   the   2016   Act.   The interpretation   of   the   aforesaid   section,   as   given   in   the   R. Rajagopal Reddy   Case  (supra), continues to apply. 16.6 Section   5   on   the   other   hand   has   been   modified   and   it presently stands as under: 5 .   Property   held   benami   liable   to confiscation. — Any property, which is subject matter of benami transaction, shall be liable to be confiscated by the Central Government.  16.7 Chapter   III   relates   to   the   administrative   mechanism   of   the authorities   required   for   implementation   of   the   2016   Act. Chapter   IV   relates   to   attachment,   adjudication,   and confiscation   of   benami   property.   These   provisions   relate   to forfeiture, which need to be analysed hereinafter. 63 16.8 Section   24(1)   states   that,   if   the   initiating   Officer,   on   the basis   of   gathered   material,   having   reason   to   believe,   that   a particular   property   is   a   benami   property,   then   he   ought   to issue notice 7   to the beneficial owner (if identified) as well as to the ostensible owner (if any) seeking an explanation as to why the property should not be treated as Benami.  16.9 The   2016   Act   provides   for   provisional   attachment   of   the property where the concerned officer has genuine reason to believe,   based   on   the   material   gathered,   that   the   person   in possession of the property held in benami may alienate the property.   Such   provisional   attachment   cannot   be   taken recourse to every time. Recourse under Section 24(3) of the 2016   Act   should   be   exercised   in   exceptional   circumstance after previous approval of Approving Authority. Such interim provisional attachment is strictly limited by time. 16.10 Adjudication under Section 24(4) is mandatory and requires the   authority   to   examine   the   same   on   a   prima   facie   basis. Such adjudication must take place after providing collected material to the accused, along with the show cause notice. A reasoned   order   is   mandated   under   the   aforesaid   provision. 7 In terms of Section 25 of the 2016 Act. 64 The   Officer   is   mandated   to   present   a   statement   of   case   to the   adjudicating   officer,   in   terms   of   Section   24(5)   of   the 2016 Act. 16.11 Adjudication   under   Section   26   mandates   notice   and disclosure   obligation   to   various   other   persons.   The adjudicating  authority  can  either  pass an  order   in terms  of Section   26(3)(c)(i)   or   (ii),   or   pass   an   order   for   further inquiries in terms of Section 26(3)(b). 16.12 Section 27(1) relates to confiscation of property, wherein if a property is adjudicated as a benami property under Section 26(3),   then   the   adjudicating   authority   can   give   an opportunity to the concerned persons, and after hearing the parties,   pass   an   order   confiscating   the   property.   The aforesaid   confiscation   order   is   subject   to   the   order   passed by   the   Appellate   Tribunal   under   Section   46.   Order   of confiscation   vests   such   property   absolutely   in   the   Central Government,   free   from   all   encumbrances   and   no compensation   shall   be   payable   in   respect   of   such confiscation. 16.13 Section   27(4)   provides   that   in   the   interregnum   of   initiating confiscation   proceedings,   any   third­party   rights   created   to 65 defeat   the   purpose   of   the   Act   shall   be   null   and   void.   Sub clause   5   mandates   that   if   no   order   of   confiscation   is   made and   the   same   has   attained   finality,   no   claim   can   be   made against the Government for the process. 16.14 Section   28   mandates   appointment   of   an   Administrator   by the   Central   Government   to   manage   the   property.   Such   an Administrator   shall   have   the   power   to   take   possession   of such   a   property   upon   order   of   confiscation,   in   terms   of Section 29. 16.15 Chapters   V   and   VI   delineate   the   powers   of   the   Appellate Tribunal   as   well   as   Special   Courts.   Chapter   VII   consists   of offences and penalties. Specifically, we may refer to Section 53: 53. Penalty for Benami Transaction   (1)   Where   any   person   enters   into   a benami   transaction   in   order   to   defeat   the provisions  of  any  law  or  to  avoid  payment of   statutory   dues   or   to   avoid   payment   to creditors,  the   beneficial   owner,  benamidar and   any   other   person   who   abets   or induces   any   person   to   enter   into   the benami   transaction,   shall   be   guilty   of   the offence of Benami transaction.  (2)   Whoever   is   found   guilty   of   the   offence of   benami   transaction   referred   to   in   sub­ section   (1)   shall   be   punishable   with rigorous   imprisonment   for   a   term   which 66 shall not be less than one year, but which may   extend   to   seven   years   and   shall   also be   liable   to   fine   which   may   extend   to twenty­five   per   cent.   of   the   fair   market value of the property. Interestingly,   a   crime   which   attracted   strict   liability   under the   1988   Act,   is   modified   to   include   a   mens   rea   aspect   in terms   of   the   recommendations   of   the   57 th   and   130 th   Law Commission Reports.  16.16 It   may   be   necessary   to   note   that   no   prosecution   can   be initiated   without   previous   sanction   of   the   competent authority   as   provided   under   Section   55,   which   reads   as under: 55.   No   prosecution   shall   be   instituted   against any   person   in   respect   of   any   offence   under sections   3,   53   or   section   54   without   the previous sanction of the Board. 16.17 Perusal   of   the   remaining   provisions   is   not   required   for   the purpose at hand. 17. W HETHER   S ECTION   3(1)   AND   C HAPTER   IV   READ   WITH   S ECTION   5   OF    THE  2016 A CT   HAVE   RETROACTIVE   EFFECT ?    17.1 The thrust of the arguments advanced by the Union of India can be crystallized as under: 67 (i.) That   the   1988   Act   was   a   valid   enactment   with procedural   gaps   that   were   filled   retrospectively   by the 2016 amendment. (ii.) That   the   provision   of   confiscation   (civil   forfeiture) under the 1988 Act, being in the domain of civil law, is  not   punitive   and   therefore,  the   prohibition  under Article   20(1)   of   the   Constitution   is   not   attracted   in this case.   17.2 With   respect   to   the   first   line   of   argument,   our   discussion   above can be summarized as under: (a.) Section 3(1) of 1988 Act is vague and arbitrary. (b.) Section   3(1)   created   an   unduly   harsh   law   against settled   principles   and   Law   Commission recommendations. (c.) Section   5   of   1988   Act,   the   provision   relating   to   civil forfeiture, was manifestly arbitrary. (d.) Both   provisions   were   unworkable   and   as   a   matter   of fact, were never implemented. 17.3 Having  arrived at  the aforesaid conclusions that Sections 3 and   5   were   unconstitutional   under   the   1988   Act,   it   would mean   that   the   2016   amendments   were,   in   effect,   creating 68 new   provisions   and   new   offences.   Therefore,   there   was   no question   of   retroactive   application   of   the   2016   Act.   As   for the   offence   under   Section   3(1)   for   those   transactions   that were   entered   into   between   05.09.1988   to   25.10.2016,   the law   cannot   retroactively   invigorate   a   stillborn   criminal offence, as established above. 17.4 As per the concession made by the Union of India and a fair reading of Section 53 of the 2016 Act, the offence under the aforesaid provision is prospective, and only applied to those transactions   that   were   entered   into   after   the   amendment came   into   force,   viz. ,   25.10.2016.   Any   contrary interpretation of Section 3 of the 1988 Act would be violative of   Article   20(1)   of   the   Constitution.   Article   20(1)   reads   as under: 20.   Protection   in   respect   of   conviction   for offences (1)   No person shall be convicted of any offence except   for   violation   of   the   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. 17.5 In  T. Barai v. Henry Ah Hoe ,  (1983) 1 SCC 177,   this Court has expounded Article 20 (1) in the following manner: 69 “22.   It   is   only   retroactive   criminal   legislation that   is   prohibited   under   Article   20(1).   The prohibition contained in Article 20(1) is that no person shall be convicted of any offence except for violation of a law in force at the time of the commission   of   the   act   charged   as   an   offence prohibits nor shall he 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. It is quite clear that   insofar   as   the   Central   Amendment   Act creates new   offences  or  enhances  punishment for   a   particular   type   of   offence   no   person   can be convicted by such ex post facto law nor can the   enhanced   punishment   prescribed   by   the amendment   be   applicable.   But   insofar   as   the Central   Amendment   Act   reduces   the punishment   for   an   offence   punishable   under Section   16(1)( a )   of   the   Act,   there   is   no   reason why the accused should not have the benefit of such   reduced   punishment.   The   rule   of beneficial   construction   requires   that   even   ex post facto law of such a type should be applied to mitigate the rigour of the law. The principle is   based   both   on   sound   reason   and   common sense.   This   finds   support   in   the   following passage from   Craies on Statute Law , 7th Edn., at pp. 388­89: “A   retrospective   statute   is   different   from   an ex   post   facto   statute.   “Every   ex   post   facto law…”   said   Chase,   J.,   in   the   American   case of   Calder   v.   Bull   [3 US (3 Dall) 386: 1 L Ed 648 (1798)] “must necessarily be retrospective, but every   retrospective  law   is   not   an  ex   post   facto law.   Every   law   that   takes   away   or   impairs rights   vested   agreeably   to   existing   laws   is retrospective, and is generally unjust and may be   oppressive;   it   is   a   good   general   rule   that   a law should have no retrospect, but in cases in which   the   laws   may   justly   and   for   the   benefit of the community and also of individuals relate 70 to   a   time   antecedent   to   their   commencement: as   statutes   of   oblivion   or   of   pardon.   They   are certainly   retrospective,   and   literally   both concerning   and   after   the   facts   committed. But   I   do   not   consider   any   law   ex   post   facto within the prohibition that mollifies the rigour of the   criminal   law ,   but   only   those   that   create or   aggravate   the   crime    ,       or   increase   the punishment   or   change   the   rules   of evidence   for   the   purpose   of conviction... .   There   is   a   great   and   apparent difference   between   making   an   unlawful   act lawful   and   the   making   an   innocent   action criminal and punishing it as a crime.” 17.6 In   the   case   at   hand,   the   2016   Act   containing   the   criminal provisions   is   applicable   only   prospectively,   as   the   relevant Sections   of   the   pre­amendment   1988   Act   containing   the penal   provision,   have   been   declared   as   unconstitutional. Therefore,   the   question   of   construction   of   the   2016   Act   as retroactive  qua  the penal provisions under Sections 3 or 53, does not arise.  17.7 The   continued   presence   of   an   unconstitutional   law   on   the statute book, or the claim that such law was not challenged before   Constitutional   Courts,   does   not   prevent   this   Court from  holding  that such  unconstitutional laws cannot enure to the benefit of or be utilized to retroactively amend laws to cure   existing   constitutional   defects.   If   such   curing   is 71 allowed,   then   Article   20(1)   of   the   Constitution   would   be rendered nugatory. 17.8 This brings us to the last aspect as to the retroactive operation of confiscation   (forfeiture)   under   Section   5   read   with   Chapter IV of the 2016 Act. It is the argument of the Union of India that   civil   forfeiture   being   in   the   domain   of   civil   law   is   not punitive   in   nature.   Therefore,   it   does   not   attract   the prohibition   contained   under   Article   20(1)   of   the Constitution. Meaning thereby, that if this Court holds that the civil forfeiture prescribed under the 2016 Act is punitive, only   then   will   the   prohibition   under   Article   20(1)   apply.   If not, then the prohibition does not apply. 17.9 Although   we   have   held   that   Section   5   of   the   1988   Act   was unconstitutional   for   being   manifestly   arbitrary,   however such holding is of no consequence if this Court comes to the conclusion   that   confiscation   under   Section   5   of   2016   Act read   with   Chapter   IV,   was   civil   in   nature   and   is   not punitive. 17.10 It   is   well   settled   that   the   legislature   has   power   to   enact retroactive/retrospective   civil   legislations   under   the Constitution.   However,   Article   20(1)   mandates   that   no   law 72 mandating   a   punitive   provision   can   be   enacted retrospectively.   Further,   a   punitive   provision   cannot   be couched   as   a   civil   provision   to   by­pass   the   mandate   under Article   20(1)   of   the   Constitution   which   follows   the   settled legal principle that “ what cannot be done directly, cannot be done indirectly ”. 17.11 Therefore,   the   immediate   question   which   arises   for consideration   is   whether   the   retroactive   confiscation provided under Section 5 read with Chapter  IV of 2016 Act is punitive or not? 17.12 At   the   outset,   we   may   note   that   Shri   S.   V.   Raju,   learned ASG, has submitted that acquisition provided under Section 5   of   the   1988   Act   is   same   as   confiscation   provided   under Section   5   read   with   Chapter   IV   of   the   2016   Act.   He   states that   both   concepts   are   related   to   civil   law   and   is   not concerned with punitive punishments as provided under the Indian Penal Code, 1860. 17.13 Acquisition   under   the   earlier   1988   Act   as   well   as confiscation   under   the   2016   Act   are   said   to   have   been enacted on the reasoning that the property emanating from the   benami   transaction   also   gets   tainted.   The   substantive 73 difference   between   the   acquisition   provision   under   the earlier   enactment   and   the   confiscation   provision   under   the 2016 Act is that proceeds of benami transactions have been made traceable under the 2016 Act. 17.14 Before   we   analyse   the   other   provisions,   it   is   necessary   to give   a   brief   introduction   to   the   concept   of   civil   forfeiture   in India,   as   the   same   was   argued   by   the   learned   ASG.   Under Admiralty jurisdiction, the concerned Admiralty Courts had the   jurisdiction   to   forfeit   vessels   under   its   civil   jurisdiction in   lieu   of   any   maritime   claim.   Same   was   the   law   across various   common   law   jurisdictions,   such   as   the   United States of America and the United Kingdom. 17.15 Forfeiture occurs in various types, few of which are found in India.   Broadly,   forfeitures   can   be   categorized   as   civil   and criminal.   On   the   civil   side,   there   can   be   in   rem   or   in personam  forfeitures .  Punitive forfeitures under the criminal law are   in personam . Criminal forfeitures usually take place at the conclusion of a trial, when the guilt of the accused is established.   Standards   of   evidentiary   requirement   differ greatly between civil and criminal forfeiture. 74 17.16 The   historic   origin   of   in   rem   civil   forfeiture   in   common   law jurisdictions   was   earlier   mostly   restricted   to   trans­national crimes.   These   early   laws   mandated   that   the   property   was subject to forfeiture because it was the instrument by which the   offence   was   committed,   and   it   was   necessary   to confiscate   such   property   to   remove   it   from   circulation. However, the Twentieth century saw expansion of forfeiture laws into a wide array of crimes. The modern forfeiture laws not   only   allow   forfeiture   of   property   used   to   facilitate   the crime,   but   cover   the   proceeds   of   the   offence   as   well.  In   the Supreme   Court   of   the   United   States,   constitutional challenges   laid   to   such   civil   forfeiture   laws   have   been dismissed   as   they   were   usually   attributed   to   historic prevalence   of   such   forfeiture   laws.   However,   such   historic reasons   of   its   existence   cannot   justify   continued   expansion of   civil   forfeiture   laws,   as   has   been   observed   by   Justice Clarence Thomas in the following manner:  “This   system—where   police   can   seize property   with   limited   judicial   oversight   and retain   it   for   their   own   use—has   led   to egregious   and   well­chronicled   abuses,”   and “These   forfeiture   operations   frequently   target 75 the poor and other groups least able to defend their interests in forfeiture proceedings”. 8 17.17 In   the   case   at   hand,   although   expansion   of   forfeiture   laws originates from the Parliament’s concern for decriminalizing property   holdings,   however,   we   are   reminded   of   Justice Oliver Wendell Holmes, who has stated as under: “The customs beliefs or needs of a primitive time   establish   a   rule   or   a   formula.   In   the course   of   centuries,   the   custom,   belief,   or necessity disappears, but the rule remains. The  reason   which   gave   rise  to   the   rule  has been   forgotten,   and   ingenious   minds   set themselves   to   enquire   how   it   is   to   be accounted   for.   Some   ground   of   policy   is thought of, which seems to explain it and to reconcile it with the present state of things; and   then   the   rule   adapts   itself   to   the   new reasons   which   have   been   found   for   it,   and enters   on   a   new   career.   The   old   form receives a new content and in time even the form   modifies   itself   to   for   the   meaning which it has received.” 9 17.18 While   categorizing   the   forfeiture   proceedings   as   civil   or criminal,   the   test   laid   down   by   the   European   Court   of Human Rights  in  Engel v The Netherlands (No.1) , [1976] 1 EHRR   647,   have   been   treated   as   giving   authoritative guidance. Those tests are set out in paragraphs 80 to 82 of the Report and are as follows:  8 Leonard v. Texas , 137 S. Ct. 847, 847-48 (2017). 9 Oliver Wendell Holmes in The Common Law 5 (1881). 76 "(i)   The   manner   in   which   the   domestic   state classifies   the   proceedings.   This   normally carries   comparatively   little   weight   and   is regarded   as   a   starting   point   rather   than determinative   ­­  see  Ozturk  v  Germany   [1984] 6 EHRR 409 at 421 and 422.  (ii)   The   nature   of   the   conduct   in   question classified objectively bearing in mind the object and purpose of the Convention.  (iii)   The   severity   of   any   possible   penalty   ­­ severe   penalties,   including   those   with imprisonment   in   default   and   penalties intended   to   deter   are   pointers   towards   a criminal  classification  of  proceedings ­­ see Schmautzer v Austria [1995] 21 EHRR 511.  In   Lauko   v   Slovakia   [1998]   ECHR   26138/95 the   court   observed   that   these   criteria   were alternatives   and   not   cumulative   although   a cumulative   approach   might   be   adopted   where a   separate   analysis   of   each   criterion   did   not make it possible to reach a clear conclusion as to the existence of a 'criminal charge'."  ( emphasis supplied ) The   aforesaid   proposition   has   also   been   confirmed   by   the House of Lords in  R v. H , [2003] 1 ALL ER 497. 17.19 In   Kennedy   v   Mendoza­Martinez ,   372   US   144   (1963),   the Supreme   Court   of   the   United   States,   while   concerned   with the constitutionality of legislation that imposed forfeiture of citizenship   on   those   who   had   left   or   remained   outside   the United States during wartime to evade military service, had 77 laid down the following relevant factors to classify forfeiture law: (a)   Whether   the   sanction   involves   an   affirmative disability  or  restraint;  (b)     Whether   it   has   been   historically   regarded   as   a punishment;  (c)     Whether   it   is   only   applicable   where   there   has been   a finding of   scienter (that is, a finding that an act has been done knowingly and intentionally);  (d)   Whether   its   operation   promotes   the   traditional retributive and deterrent aims of punishment; (e)   Whether   the   behaviour   to   which   the   statute applies is already a crime;  (f)     Whether an alternative purpose to which it may be rationally connected is attributable to it; and  (g)     Whether   it   appears   excessive   in   light   of   the alternative purpose assigned.  17.20 Coming to the Indian case laws, in  State of West Bengal v. S.   K.   Gosh ,   AIR   1963   SC   255,   this   Court   was   concerned with   the   Criminal   Law   Amendment   Ordinance   38   of   1944, wherein   the   law   provided   only   for   attachment   of   the property,   after   conviction   is   given   effect   to.   Unlike   the present   law,   the   taint   on   the   property   is   squarely determined   by   the   Criminal   Court   deciding   the   criminal 78 conviction.   Confiscation   contemplated   under   Section   13   of the   Criminal   Law   Amendment   Ordinance   38   of   1944   could only be given effect to after the verdict of guilty by Criminal Court.   In   the   light   of   such   unique   provisions,   the   Court characterized such forfeiture laws as civil in nature. We may note   that   such   a   law   did   not   contemplate   an   independent confiscation proceeding as created under this law, rather, a mechanism   was   devised   to   confiscate   a   property   after criminal conviction. 17.21 This Court, while noting that forfeiture is no doubt punitive under   Article   20(1)   of   the   Constitution   as   it   is   one   of   the punishments prescribed under  Section  53 of IPC, held that Section 13(3) of the Criminal Law Amendment Ordinance 38 of   1944   was   not   punitive   as   the   same   was   dependent   on prior   criminal   prosecution   and   determination   of   amount which was to be forfeited in the following manner: “ 12.   Further   what   s.   13(3)   of   the   1944­ Ordinance   which   provides   for   forfeiture requires   is   that   there   should   be   in   the   final judgment  of  the  criminal court  a finding  as to the   amount   of   money   or   value   of   property   in pursuance of s. 12. As soon  as that finding  is there,   the   District   Judge   would   know   the amount he is to forfeit, and the purpose of the finding is that if the District Judge is asked to 79 make   a   forfeiture   under   s.   13(3)   he   should know   exactly   the   amount   which   he   is   require to   forfeit.   So   long   therefore   as   the   criminal court trying an offender has given a finding as to   the   amount   of   money   or   value   of   other property   procured   by   means   of   the   offence   in the   judgment   that   in   our   opinion   is   sufficient compliance   with   s.   12(1)   of   the   1944­ Ordinance and the requirement therein that it should   be   on   the   representation   of   the prosecution   is   a   mere   formality.   Obviously, even a determination under s. 10 of the 1943­ Ordinance as amended in 1945 of the amount procured   by   the   offence   must   be   at   the instance   of   the   prosecution   for   it   is   the prosecution which will provide the material for that   determination   which   in   turn   will   be   the basis   on   which   the   fine   will   be   determined   by the court under s. 10. … … 14.   This   brings   us   to   the   contention   which found   favour   with   Bhattacharya   J.,   namely, that   the   provision   of   s.   13(3)   is   a   punishment and   that   as   the   1944­Ordinance   was   not   in force   at   the   time   when   the   offence   was committed s. 13(3) could not be applied to the respondent   inasmuch   as   Art.   20(1)   lays   down that no person shall 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. Two arguments have   been   urged   on   behalf   of   the   appellant   in this   connection.   In   the   first   place,   it   is   urged that   the   respondent   remained   in   office   till August   25,   1944   while   the   Ordinance   came into   force   on   August   23,   1944   and   therefore the   conspiracy   by   means   of   which   the   money was   procured   continued   till   after   the Ordinance   had   come   into   force   and   therefore Art.   20(1)   can   have   no   application,   for   it cannot   be  said  that  the  respondent   was  being 80 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.   In   the   second   place,   it   is   urged   that the   forfeiture   provided   by   s.   13(3)   is   not   a penalty at all within the meaning of Art, 20(1), but   is   merely   a   method   of   recovering   money belonging   to   the   Government   which   had   been embezzled.   It   is   urged   that   the   Government could   file   a   suit   to   recover   the   money embezzled   and   s.   13(3)   only   provides   a speedier   remedy   for   that   purpose   and   the forfeiture   provided   therein   is   not   a   penalty within the meaning of Art. 20(1).” 17.22 In   Divisional   Forest   Officer   v.   G.   V.   Sudhakar   Rao , (1985) 4 SCC 573, this Court was concerned with the power of   forfeiture   under   Section   44(2)(A)   of   Andhra   Pradesh Forest   Act,   1967.   Noting   that   Section   45   of   the   Forest   Act prior   to   the   amendment   had   a   provision   for   civil   forfeiture only after the conviction of an accused under the Forest Act, it was felt  that such a provision  was  insufficient  to prevent the   growing   menace   of   ruthless   exploitation   of   government forests and illicit smuggling of teak, red sandalwood, etc. It was   in   this   context   that   a   separate   mechanism   was formulated to ensure that there was no unreasonable delay in confiscation of property.   81 17.23 It   may   be   noted   that   this   case   did   not   involve   a constitutional challenge under Article 20(1) to the aforesaid rules.   In   any   case,   this   Court   has   held   that   the   new mechanism   formulated   under   the   amended   Act   was completely independent of criminal prosecution. 17.24 To the same extent, in   State of Madhya Pradesh v. Kallo Bai , (2017) 14 SCC 502, this Court interpreted the   Madhya Pradesh   Van   Upaj   (Vyapar   Viniyam)   Adhiniyam,   1969   to have   independent   confiscation   proceedings   from   criminal prosecution   in   view   of   the   non­obstante   clause   under Section   15C   of   the   Adhiniyam.   It   may   also   be   noted   that there   was   no   challenge   to   the   aforesaid   Act,   as   being violative of Article 20(1) of the Constitution. The Court held as under: “14.   Sub­section   (1)   of   Section   15   empowers forest   officers   concerned   to   conduct   search   to secure   compliance   with   the   provisions   of   the Adhiniyam.   On   a   plain   reading   of   sub­section (2),   it   is   clear   that   the   officer   concerned   may seize   vehicles,   ropes,   etc.   if   he   has   reason   to believe   that   the   said   items   were   used   for   the commission   of   an   offence   under   the Adhiniyam.   Confiscation   proceedings   as contemplated   under   Section   15   of   the Adhiniyam  is a quasi­judicial proceedings and not   a   criminal   proceedings.   Confiscation proceeds   on   the   basis   of   the   “satisfaction”   of 82 the   authorised   officer   with   regard   to   the commission of forest offence. Sub­section (3) of the   provision   lays   down   the   procedure   to   be followed for confiscation under the Adhiniyam. Sub­section   (3­A)   authorises   forest   officers   of rank   not   inferior   to   that   of   a   Ranger,   who   or whose   subordinate,   has   seized   any   tools, boats,   vehicles,   ropes,   chains   or   any   other article   as   liable   for   confiscation,   may   release the   same   on   execution   of   a   security   worth double   the   amount   of   the   property   so   seized. This   provision   is   similar   to   that   of   Section   53 of   the   Forest   Act   as   amended   by   the   State   of Madhya   Pradesh.   Sub­section   (4)   mandates that   the   officer   concerned   should   pass   a written   order   recording   reasons   for confiscation,   if   he   is   satisfied   that   a   forest offence has been committed by using the items marked   for   confiscation.   Sub­section   (5) prescribes   various   procedures   for   confiscation proceedings.   Sub­section   (5­A)   prescribes   that whenever   an   authorised   officer   having jurisdiction over the case is himself involved in the   seizure,   the   next   higher   authority   may transfer   the   case   to   any   other   officer   of   the same   rank   for   conducting   confiscation proceedings. Sub­section (6) provides that with respect   to  tools,   vehicles,   boats,   ropes,  chains or any other article other than timber or forest produce   seized,   confiscation   may   be   directed unless   the   person   referred   to   in   clause   ( b )   of sub­section   (5)   is   able   to   satisfy   that   the articles   were   used   without   his   knowledge   or connivance or, as the case may be, without the knowledge   or   connivance   of   his   servant   or agent   and   that   all   reasonable   and   necessary precautions had been taken against the use of such objects for commission of forest offence.” 83 17.25 In   Yogendra   Kumar   Jaiswal   v.   State   of   Bihar ,   (2016)   3 SCC   183,   a   Division   Bench   of   this   Court   was   concerned with   the   constitutional   challenge   to   various   enactments such as the Orissa Special Courts Act, 2006 and the Bihar Special   Courts   Act,   2009.   Both   the   enactments   had provisions   for   confiscation.   While   interpreting   the confiscation   provisions,   this   Court   read   down   the   same   to only mean interim attachment. In other words, confiscation was   interpreted   as   akin   to   attachment   proceedings.   The Court   mandated   that   any   confiscation   would   be   contingent on   the   final   outcome   of   the   criminal   proceedings   and   the logical   corollary   to   the   same   was   that   confiscation proceedings were not completely independent and ultimately had   to   be   adjudicated   along   with   the   trial   of   the   main criminal case.  17.26 In   Abdul Vahab v. State of Madhya Pradesh , (2022) SCC Online   SC   262,   this   Court   was   concerned   with   the interpretation   of   the   Madhya   Pradesh   Cow   Slaughter (Prohibition) Act, 2004, wherein it was held that confiscation proceedings   could   not   be   independent   of   acquittal   in   the criminal   case.   If   a   contrary   interpretation   was   taken,   then 84 the   same   would   be   violative   of   Article   300A   of   the Constitution.   This   Court   distinguished   the   case   from   the judgment   of   Kallo   Bai   (supra),   by   placing   reliance   on   the absence   of   a   provision   such   as   Section   15C   of   Madhya Pradesh Van Upaj (Vyapar Viniyam) Adhiniyam, 1969 under the  Madhya Pradesh Cow Slaughter (Prohibition) Act, 2004. 17.27 In   Vijay   Madanlal   Choudary   &   Ors   v.   Union   of   India , SLP   (Civ.)   No.   4634   of   2014   and   others,   this   Court   dealt with   confiscation   proceedings   under   Section   8   of   the Prevention   of   Money   Laundering   Act,   2002   (“ PMLA ”)   and limited   the   application   of   Section   8(4)   of   PMLA   concerning interim   possession   by   authority   before   conclusion   of   final trial   to   exceptional   cases.   The   Court   distinguished   the earlier   cases   in   view   of   the   unique   scheme   under   the impugned   legislation   therein.   Having   perused   the   said judgment,   we   are   of   the   opinion   that   the   aforesaid   ratio requires further expounding in an appropriate case, without which, much scope is left for arbitrary application.  17.28 From   the   above   discussion,   it   is   manifest   that   the   Courts have   read   down   the   provisions   of   civil   forfeiture   to   be 85 dependent on the underlying criminal prosecution to temper the   harsh   consequences   envisaged   under   such   provisions. No   doubt,   such   reading   down   was   mandated   to   ameliorate harsh   consequences   of   confiscatory   laws   which   otherwise would   have   allowed   the   State   agencies   to   take   over   the property   without   seriously   pursuing   the   criminal prosecutions. At this stage, we can only recommend that the utility   of   independent   provisions   of   forfeiture,   distinct   from criminal   prosecution,  needs   to  be   utilised   in   a   proportional manner, looking at the gravity of the offence. Few examples which   may   pass   the   muster   of   proportionality   for   having such stringent civil forfeiture, may relate to crimes involving terrorist   activities,   drug   cartels   or   organised   criminal activities.   As   we   have   discussed,   the   application   of   such   a provision to numerous other offences which are not of such grave   severity,   would   be   of   serious   risk   of   being disproportionate,   if   procedures   independent   of   criminal prosecution   are   prescribed.   We   may   note   that   the proportionality   of   separate   confiscation   procedure prescribed under the 2016 Act, has not been argued herein. Accordingly, we leave the aforesaid question of law open.  86 17.29 Under   the   IPC,   forfeiture   is   recommended   to   be   a   form   of punishment   under   Section   53.   Accordingly,   the   Code   of Criminal   Procedure,   1976   provides   for   a   mechanism   for interim   custody   and   forfeiture   at   the   conclusion   of   trial under   Section   451   of   the   Cr.P.C.   ( in   personam   forfeiture), which reads as under: 451.   Order   for   custody   and   disposal   of property   pending   trial   in   certain   cases . When   any   property   is   produced   before   any Criminal Court during any inquiry or trial, the Court may make such order as it thinks fit for the   proper   custody   of   such   property   pending the   conclusion   of   the   inquiry   or   trial,   and,   if the   property   is   subject   to   speedy   and   natural decay,   or   if   it   is   otherwise   expedient   so   to   do, the   Court   may,   after   recording   such   evidence as   it   thinks   necessary,   order   it   to   be   sold   or otherwise disposed of.  Explanation.­   For   the   purposes   of   this section," property" includes­ (a)   property  of  any  kind  or   document  which   is produced   before   the   Court   or   which   is   in   its custody, (b)   any   property   regarding   which   an   offence appears   to   have   been   committed   or   which appears to have been used for the commission of any offence. 452.   Order   for   disposal   of   property   at conclusion of trial. (1)   When   an   inquiry   or   trial   in   any   Criminal Court is concluded, the Court may make such order   as   it   thinks   fit   for   the   disposal,   by destruction,   confiscation   or   delivery   to   any 87 person   claiming   to   be   entitle   to   possession thereof   or   otherwise,   of   any   property   or document produced before it or in its custody, or regarding which any offence appears to have been   committed,   or   which   has   been   used   for the commission of any offence. Aforesaid   provisions   under   the   Cr.P.C.   have   inbuilt safeguards   of   in   personam   criminal   forfeiture,   wherein confiscation   occurs   at   the   end   of   the   trial.   Under   these provisions, confiscation is to be determined at an evidential standard   of   ‘beyond   reasonable   doubt’   and   are   dependent on the result of the criminal trial.  17.30 Coming   to   the   Benami   Act   post   the   Amendment,   the interplay   of   Sections   27(3),   (5)   and   67   of   the   2016   Act creates   a   confiscation   procedure   which   is   distinct   from   the procedure   contemplated   under   the   CrPC   or   any   other enactment   till   now   in   India.   This   separation   of   the confiscation   mechanism   is   not   merely   procedural.   It   has also   altered   substantive   rights   of   the   evidentiary   standards from   ‘beyond   reasonable   doubt’   to   ‘preponderance   of probabilities’. Such a change of standards cannot be merely termed as procedural. 88 17.31 Characterization   of   the   confiscation   proceedings   under Chapter   IV   of   the   2016   Act   as   Civil   may   therefore   not   be appropriate. There is an implicit recognition of the forfeiture being   a   punitive   sanction,   as   the   Officer   is   mandated   to build   a   case   against   the   accused   for   such   confiscation, wherein   the   presumption   of   innocence   is   upheld structurally.   Being   a   punitive   provision,   it   is   trite   that   one integrates   the   ‘presumption   of   innocence’   within   the Chapter   as   the   same   forms   a   part   of   the   fundamental right. 10 17.32 Additionally,   the   2016   Act   now   condemns   not   only   those transactions   which   were   traditionally   denominated   as benami,   rather   a   new   class   of   fictitious   and   sham transactions   are   also   covered   under   the   same.   In   this regard, we may notice that the intention of the legislature is to condemn such property and there is an implicit effort by the Parliament to take into consideration the fact that such transactions are often acquired from ill­gotten wealth. These proceedings cannot be equated as enforcing civil obligations 10 Narendra Singh v. State of Madhya Pradesh , (2004) 10 SCC 699. 89 as,   for   example,   correcting   deficiencies   in   the   title.   It   goes further and the taint attaches to the proceeds as well.  17.33 In view of the above discussion, it is manifest that the 2016 Act   contemplates   an   in­rem   forfeiture,   wherein   the   taint   of entering into such a benami transaction is transposed to the asset  itself and  the same becomes  liable to  confiscation. At the cost of repetition, we may note that the taint of benami transactions   is  not   restricted   to   the  person   who   is  entering into the aforesaid transaction, rather, it attaches itself to the property   perpetually   and   extends   itself   to   all   proceeds arising from such a property, unless the defence of innocent ownership   is   established   under   Section   27(2)   of   the   2016 Act.   When   such   a   taint   is   being   created   not   on   the individual, but on the property itself, a retroactive law would characterize   itself   as   punitive   for   condemning   the   proceeds of sale which may also involve legitimate means of addition of wealth. 17.34 Jurisprudentially, a law may enable forfeiture of property by peculiar   reason   of   its   circumstances,   of   it   being   dangerous to the community by reasons of any form or position that it assumes.   In   such   cases,   forfeiture   is   not   deemed   to   be 90 punishment   inflicted   on   its   owner.   By   contrast,   if   the   law provides that the Government shall forfeit a property ‘A’ for, (1) what was carried on in property ‘B’, or (2) what the owner does   in   a   matter   not   connected   with   property   ‘A’   or   (3)   a bare intent which does not necessarily relate to the conduct in   property   ‘A’,   in   such   cases,   forfeiture   is   punishment without any exception. In this case, the property may not be inherently dangerous or denigrate any standard of morality. It   is   just   the   condemnation   of   the   method   of   transfer   and holding,   which   was   once   a   recognized   form   of   property holding in India. In such a case, the   in rem   civil proceeding utilized retroactively, would characterize itself as penal. 17.35 In   the   case   at   hand,   the   authority   that   initiates   such confiscation,   is   granted   extensive   powers   of   discovery, inspection, compelling attendance, compelling production of documents.   They   are   further   empowered   to   take   the assistance   of   police   officers,   custom   officers,   income   tax officers   and   other   relevant   officers   for   furnishing information. It is also pertinent to note that any person who fails   to   furnish   information,   is   subjected   to   a   penalty   of 91 ₹ 25,000/­   (Rupees   Twenty­Five   Thousand)   under   Section 54(A).   It   is   also   necessary   to   note   that   a   person   who supplies false information before any authority, is subjected to rigorous  imprisonment of upto  5 years under  Section  54 of the 2016 Act. 17.36 This Court is aware of the fact that the ‘Right to Property’ is not   a   fundamental   right,   rather   it   is   a   constitutional   right that   can   be   abridged   by   law.   However,   this   Court   is   not concerned   with   the   constitutionality   of   such   a   measure, wherein   such   considerations   have   to   be   balanced.   Rather, the   focus   is   only   on   the   characterization   of   retroactive confiscation,   which   in   these   facts   and   circumstances,   are punitive.  17.37 In view of the fact that this Court has already held that the criminal   provisions   under   the   1988   Act   were   arbitrary   and incapable   of   application,   the   law   through   the   2016 amendment could not retroactively apply for confiscation of those   transactions   entered   into   between   05.09.1988   to 25.10.2016   as   the   same   would   tantamount   to   punitive punishment,   in   the   absence   of   any   other   form   of punishment.   It   is   in   this   unique   circumstance   that 92 confiscation   contemplated   under   the   period   between 05.09.1988   and   25.10.2016   would   characterise   itself   as punitive,   if   such   confiscation   is   allowed   retroactively. Usually,   when   confiscation   is   enforced   retroactively,   the logical   reason   for   accepting   such   an   action   would   be   that the continuation of such a property or instrument, would be dangerous for the community to be left free in circulation. In R   (on   the   appln   of   the   Director   of   the   Assets   Recovery Agency)   v   Jia   Jin   He   and   Dan   Dan   Chen ,   [2004]   EWHC Admin 3021, where Collins, J. had stated thus:  “52.   In   Mudie,   at   page   1254,   in   the judgment   of   Laws   LJ,   who   gave   the   only reasoned   judgment,   there   is   set   out   the citation from Butler which reads, so far as material, as follows:  "It   is   the   applicant's   contention   that the   forfeiture   of   his   money   in   reality represented   a   severe   criminal sanction,   handed   down   in   the absence of the procedural guarantees afforded to him under article 6 of the Convention,   in   particular   his   right   to be   presumed   innocence   [sic].   The court does not accept that view. In its opinion,   the   forfeiture   order   was   a preventive   measure   and   cannot   be compared   to   a   criminal   sanction, since   it   was   designed   to   take   out   of circulation   money   which   was presumed   to   be   bound   up   with   the international   trade   in   illicit   drugs.   It 93 follows   that   proceedings  which   led   to the   making   of   the   order   did   not involve   'the   determination   ...   of   a criminal charge (see Raimondo v Italy [1994] 18 EHRR 237, 264, at para 43; and   more   recently   Arcuri   v   Italy (Application   No   52024/99), inadmissibility   decision   of   5th   July 2001..."” 17.38 When we come to the present enactment, history points to a different   story   wherein   benami   transactions   were   an accepted   form   of   holding   in   our   country.   In   fact,   the   Privy Council   had,   at   one   point   of   time,   praised   the   sui   generis evolution   of   the   doctrine   of   trust   in   the   Indian   law.   The response   by   the   Government   and   the   Law   Commission   to curb   benami   transactions   was   also   not   sufficient   as   it   was conceded   before   this   Court   that   Sections   3   and   5   of   the 1988   Act   in   reality,   dehors   the   legality,   remained   only   on paper and were never implemented on ground. Any attempt by   the   legislature   to   impose   such   restrictions   retroactively would no doubt be susceptible to prohibitions under Article 20(1) of the Constitution. 17.39 Looked   at   from   a   different   angle,   continuation   of   only   the civil   provisions   under   Section   4,   etc.,   would   mean   that   the legislative intention was to ensure that the ostensible owner 94 would   continue   to   have   full   ownership   over   the   property, without   allowing   the   real   owner   to   interfere   with   the   rights of benamidar. If that be the case, then without effective any enforcement proceedings for  a long  span of time, the rights that   have   crystallized   since   1988,   would   be   in   jeopardy. Such implied intrusion into the right to property  cannot be permitted  to   operate  retroactively,  as   that   would   be   unduly harsh and arbitrary. 18. Conclusion 18.1 In view of the above discussion, we hold as under:  a) Section   3(2)   of   the   unamended   1988   Act   is   declared   as unconstitutional   for   being   manifestly   arbitrary. Accordingly,   Section   3(2)   of   the   2016   Act   is   also unconstitutional   as   it   is   violative   of   Article   20(1)   of   the Constitution. b) In   rem   forfeiture   provision   under   Section   5   of   the unamended   Act   of   1988,   prior   to   the   2016   Amendment Act, was unconstitutional for being manifestly arbitrary.  c) The   2016   Amendment   Act   was   not   merely   procedural, rather, prescribed substantive provisions.  95 d) In   rem   forfeiture   provision   under   Section   5   of   the   2016 Act,   being   punitive   in   nature,   can   only   be   applied prospectively and not retroactively. e) Concerned   authorities   cannot   initiate   or   continue criminal   prosecution   or   confiscation   proceedings   for transactions entered into prior to the coming into force of the   2016   Act,   viz. ,   25.10.2016.   As   a   consequence   of   the above   declaration,   all   such   prosecutions   or   confiscation proceedings shall stand quashed.  f) As  this  Court  is  not  concerned  with   the  constitutionality of   such   independent   forfeiture   proceedings   contemplated under   the   2016   Amendment   Act   on   the   other   grounds, the aforesaid questions are left open to be adjudicated in appropriate proceedings.  18.2 The appeal is disposed of in the above terms. ...........................CJI. (N.V. RAMANA)         ...........................J. (KRISHNA MURARI) ...........................J. (HIMA KOHLI) NEW DELHI; AUGUST 23, 2022. 96