REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL ORIGINAL JURISDICTION WRIT PETITION (CIVIL) NO.740 OF 1986 Central Board of Dawoodi Bohra Community & Anr.                         … Petitioners v. The State of Maharashtra & Anr.                         ... Respondents with CRIMINAL APPEAL NO. 39 OF 1991 J  U  D  G  M  E  N  T ABHAY S. OKA, J. FACTUAL ASPECTS 1. In Writ Petition (C) No.740 of 1986, the preliminary issue is whether the view taken by a Constitution Bench of this Court in the case of  Sardar Syedna Taher Saifuddin Saheb v. State of Bombay 1 ,   requires reconsideration. 1 (1962) Suppl. (2) SCR 496 : AIR 1962 SC 853 1 2. In   the   case   of   Sardar   Syedna 1 ,   the   jurisdiction   of   this Court   under   Article   32   of   the   Constitution   of   India   was   invoked for   challenging   the   constitutional   validity   of   the   Bombay Protection   of   Ex­communication   Act,   1949   (for   short,   ‘the   Ex­ communication   Act’).   Section   3   of   the   Ex­communication   Act provided   that   notwithstanding   anything   contained   in   any   law, custom or usage for the time being in force to the contrary, no ex­ communication of a member of any community shall be valid and shall be of any effect. Under the Ex­communication Act, the term ‘community’ was defined to mean a group, the members of which are   connected   together   by   reason   of   the   fact   that   by   birth, conversion or the performance of any religious rite, they belong to the   same   religion   or   religious   creed   and   includes   caste   or   sub­ caste. Under clause (b) of Section 2 of the Ex­communication Act, ‘ex­communication’   was   defined   as   the   expulsion   of   a   person from   any   community   of   which   he   is   a   member   depriving   him   of rights   and   privileges   which   are   legally   enforceable   by   a   suit   of civil nature by him or on his behalf as such member. 3. Sardar   Syedna   Taher   Saifuddin   Saheb,   who   was   the   51 st Dai­al­Mutlaq   and   the   head   of   the   Dawoodi   Bohra   community, challenged   the   Ex­communication   Act   on   the   ground   that   the 2 same infringes the fundamental rights guaranteed under Articles 25   and   26   of   the   Constitution   of   India.   The   said   petition   was placed before a Constitution Bench. The Constitution Bench, by a majority,   held   that   ex­communication   amongst   the   Dawoodi Bohras   forms   an   integral   part   of   the   management   of   the community.   Therefore,   interference   with   the   right   to   ex­ communicate   amounts   to   interference   with   the   right   of   the community to manage its own affairs in matters of religion. This Court   held   that   as   the   Ex­communication   Act   invalidates   ex­ communication   on   any   ground   whatsoever   including   religious grounds, it must be held to be in clear violation of the right of the Dawoodi Bohra community guaranteed under Article 26 (b) of the Constitution   of   India.   Therefore,   this   Court   proceeded   to   hold that   the   Ex­communication   Act   is   void,   being   in   violation   of Article 26 of the Constitution of India.  4. The   prayer   in   the   present   writ   petition   filed   by   the   Central Board of Dawoodi Bohra Community represented by its Secretary is for issuing a writ of  mandamus  directing the State Government to give effect to the provisions of the Ex­communication Act after reconsidering   the   decision   of   this   Court   in   the   case   of   Sardar Syedna 1 .   “Rule   nisi”   was   issued   in   the   petition   on   25 th   August 3 1986.   On   18 th   March   1994,   a   Division   Bench   directed   that   the petition   be   listed   before   a   Bench   of   seven   Judges.   The   2 nd Respondent   –   Syedna   Mufaddal   (53 rd   Dai­al­Mutlaq)   made   an application  seeking  a  direction  that   the  petition   should  be  listed before   a   Division   Bench.   The   writ   petition   was   listed   before   a Constitution   Bench.   By   the   judgment   and   order   dated   17 th December   2004 2 ,   the   Constitution   Bench   partly   allowed   the application filed by the 2 nd   Respondent. Paragraph 14 of the said order read thus:   “14.   In   the   facts   and   circumstances   of   this   case, we   are   satisfied   that   the   matter   should   be   placed for   hearing   before   a   Constitution   Bench   (of   five Judges)   and   not   before   a   larger   Bench   of   seven Judges. It is only if the Constitution Bench doubts the   correctness   of   the   law   laid   down   in   Sardar Syedna Taher Saifuddin Saheb case   [1962 Supp (2) SCR   496   :   AIR   1962   SC   853]   that   it   may   opine   in favour   of   hearing   by   a   larger   Bench   consisting   of seven   Judges   or   such   other   strength   as   the   Chief Justice   of   India   may   in   exercise   of   his   power   to frame a roster may deem fit to constitute. ” 5. In   terms   of   the   aforesaid   order,   Writ   Petition   with   the connected Criminal Appeal has been placed before this Bench. In the meanwhile, there was a subsequent event in the form of the enactment   of   the   Maharashtra   Protection   of   People   from   Social Boycott   (Prevention,   Prohibition   and   Redressal)   Act,   2016   (for 2 2005 (2) SCC 673 4 short, ‘the Social Boycott Act’). By clause (c) of Section 20 of the Social Boycott Act, the Ex­communication Act was repealed.  THE   BROAD   QUESTIONS FOR CONSIDERATION 6. As   the   Ex­communication   Act   has   been   repealed,   the question   which   arises   for   consideration   is   whether   anything survives in the writ petition for  a decision on merits. If we come to   the   conclusion   that   the   writ   petition   still   survives   for consideration,   the   question   which   will   arise   is   whether   the   view taken in the case of  Sardar Syedna 1  needs reconsideration. SUBMISSIONS 7. We  have  heard  the  parties  on  the   aforesaid  questions.  Shri Siddharth   Bhatnagar,   the   learned   senior   counsel   representing the petitioners pointed out that the Constitution Bench has held that   the   practice   of   Baraat/ex­communication   in   the   Dawoodi Bohra   community   falls   within   the   ambit   of   “matters   of   religion” under   clause   (b)   of   Article   26   of   the   Constitution   of   India.   He urged   that   even   if   the   Ex­communication   Act   is   repealed,   the question   whether   the   practice   of   ex­communication   falls   within the   ambit   of   “matters   of   religion”,   needs   to   be   decided.   His 5 submission   is   that   the   2 nd   Respondent   –   Syedna   Mufaddal   (53 rd Dai­al­Mutlaq) is not only the religious Head but also the Trustee of   the   community   property.   Therefore,   he   has   to   perform   acts that   are   not   wholly   religious.   His   submission   is   that   even assuming  that the practice  of ex­communication  is considered a matter   of   religion,   it   must   yield   to   the   legislations   on   social reforms which are protected by Article 25(2) of the Constitution of India.   He   urged   that   the   rights   guaranteed   under   Article   26   are subject   to   morality.   He   submitted   that   the   concept   of   morality under   Articles   25   and   26   would   subsume   within   itself   the concept   of   Constitutional   morality.   He   relied   upon   the   decisions of  this  Court  in  the cases of   Manoj  Narula   v.   Union  of  India 3 , State   (NCT   of   Delhi)   v.   Union   of   India   &   Anr. 4   and   Navtej Singh Johar & Ors. v. Union of India 5   and submitted that the concept   of   Constitutional   morality   has   been   elaborated   under these   decisions.   He   also   pressed   into   service   a   decision   of   this Court in the case of  Indian Young Lawyers Association & Ors. v.   State   of   Kerala   &   Ors. 6   (Sabrimala   Temple   5JJ),   which according   to   him,   holds   that   practices   destructive   of   liberty   and 3 2014 (9) SCC 1 4 2018 (8) SCC 501 5 2018 (10) SCC 1 6 2019 (11) SCC 1 6 those which make some citizens less equal than others cannot be countenanced.   He   would   also   submit   that   Article   26   cannot override the protections afforded under other provisions of Part III of the Constitution of India. His submission is that the practice of ex­communication   in   the   Dawoodi   Bohra   community   is   violative of   Articles   17,   19(1)(a),   19(1)(c)   and   19(1)(g),   21   and   25   and therefore,   it   cannot   enjoy   the   protection   of   Article   26   of   the Constitution of India. 8. The   learned   senior   counsel   also   urged   that   the   Social Boycott   Act   does   not   afford   any   protection   against   ex­ communication   as   it   seeks   to   prohibit   the   social   boycott   of   a member   of   the   community   by   the   Khap   Panchayat   of   the community.   He  submitted   that  a  member  of   the   Dawoodi   Bohra community   who   is   already   ex­communicated,   will   not   be   a member   of   the   community   within   the   meaning   of   the   Social Boycott Act. Therefore, the Social Boycott Act gives no protection to   the   members   of   the   Dawoodi   Bohra   community   from   the unjust and illegal practice of ex­communication. 9. He   urged   that   as   held   in   the   case   of   Sabrimala   Temple 5JJ 6 ,   the   word   ‘morality’   found   in   Article   26   would   subsume within   itself   the   concept   of   Constitutional   morality   and   takes 7 colour   from   the   ideals   of   justice,   liberty,   equality   and   fraternity on which  our  Constitution  has  been  founded.  He urged that the practice of Baraat is regressive, which resulted in practically civil death   of   the   person   excommunicated.   Therefore,   the   practice   of Baraat will have to be held as contrary to Constitutional morality. 10. He   urged   that   even   the   issue   whether   any   protection   is afforded   by   Article   17   to   an   ex­communicated   person   belonging to   the   Dawoodi   Bohra   community   needs   examination.   He submitted   that   though   Article   26   has   not   been   expressly   made subject  to   other   provisions  of   Part  III,  in   the   event   of   its  conflict with   Articles   14,   19   and   21,   it   must   give   way   to   these   three Articles unless the conflict can be reconciled. In other words, he submitted   that   the   rights   of   a   religious   denomination   under Article 26 cannot be determined in isolation and interpreted in a manner that renders the rights guaranteed to its members under other   provisions   of   Part   III   nugatory.   He   urged   that   much   water has   flown   after   Sardar   Syedna 1   and   therefore,   it   requires reconsideration. 11. Shri   Tushar   Mehta,   the   learned   Solicitor   General   of   India, appearing   for   the   State   Government   submitted   that   even   if   the Ex­communication   Act   has   been   repealed,   the   question   whether 8 the   practice   of   Baraat/ex­communication   is   protected   by   Article 26(b)   of   the   Constitution   of   India,   survives   for   consideration.   He invited   our   attention   to   the   order   of   this   Court   in   the   case   of Kantaru   Rajeevaru   v.   Indian   Young   Lawyers   Association   & Ors. 7   (Sabarimala   Temple   Review   –   5   JJ.).   He   submitted   that the   Constitution   Bench   has   held   that   freedom   of   religion guaranteed   under   Articles   25   and   26   of   the   Constitution   needs authoritative   pronouncement   by   a   larger   Bench   of   not   less   than seven   Hon’ble   Judges.   He   invited   our   attention   to   the   questions formulated under the said order. He pointed out that on the basis of the said order, a Bench of nine Judges in  Kantaru Rajeevaru (Right   to   Religion;   in   Re   –   9   JJ.)   v.   Indian   Young   Lawyers Association   &   Ors. 8   (Sabrimala   Temple   Review   –   9   JJ) ,   has framed   seven issues and at least, the first three issues framed by the said Bench will arise even in the present case. Therefore, he urged that this petition be tagged along with the case before the Bench of Hon’ble nine Judges.  12. Shri  Fali  S.  Nariman,  the   learned  senior  counsel  appearing for the 2 nd  Respondent urged that in view of the repeal of the Ex­ communication   Act,   nothing   survives   in   the   petition   considering 7 2020 (2) SCC 1 8 2020 (3) SCC 52 9 the prayers made in the petition. He also invited our attention to the fact that the second petitioner has died and there is no one to represent   the   first   petitioner   which   is   an   unregistered organization.  13. He   submitted   that   the   decision   in   the   case   of   Sardar Syedna 1   was   noted   by   the   Constitution   Bench   in   the   case   of (Sabarimala   Temple   5JJ)   6 .   He   relied   upon   the   decision   of   the Bench   of   seven   Judges   of   this   Court   in   the   case   of Commissioner,   Hindu   Religious   Endowments,   Madras   v.   Sri Lakshmindra   Thirtha   Swamiar   of   Sri   Shirur   Mutt 9 .   He submitted   that   the   issue   of   the   interpretation   of   Article   26   has been concluded. He lastly submitted that this case should not be tagged with the review pending  before the bench of Hon’ble nine Judges   and   at   the   highest,   it   may   be   kept   pending   till   the disposal of the said case. 14. Shri Dariaus J. Khambata, the learned senior counsel while supplementing   the   submissions   made   by   Shri   Fali   S.   Nariman stated   that   the   judgment   in   the   case   of   Sardar   Syedna 1   has stood the test of time and there has been no contrary view taken 9 1954 SCR 1005 10 by any Bench. Therefore, no further orders are warranted in this petition.  RELEVANT PROVISIONS 15. Before we deal with the submissions, a brief reference to the Ex­communication Act is necessary. Sections 2 and 3 thereof, are material, which read thus:   “2.   In   this   Act,   unless   there   is   anything repugnant in the subject or context, –  (a) "community" means a group the members of which are connected together   by  reason  of  the fact   that   by   birth,   conversion   or   the performance of any religious rite they belong to the   same   religion   or   religious   creed   and includes a caste or sub­caste; (b) "ex­communication" means the expulsion of a person from any community of which he is a member   depriving   him   of   rights   and   privileges which   are   legally   enforceable   by   a   suit   of   civil nature   by   him   or   on   his   behalf   as   such member. Explanation.­ For the purposes of this clause a right legally enforceable by a suit of civil nature shall include the right to office or property or to worship   in   any   religious   place   or   a   right   of burial   or   cremation,   notwithstanding   the   fact that   the   determination   of   such   rights   depends entirely   on   the   decision   of   the   question   as   to any   religious   rites   or   ceremonies   or   rule   or usage of a community. 3.   Notwithstanding   anything   contained   in   any law,   custom   or   usage   for   the   time   being   in force, to the contrary, no ex­communication of 11 a member of any community shall be valid and shall be of any effect. ” The   Ex­communication   Act   has   been   repealed   by   the   Social Boycott Act. At this stage, it is not necessary for us to go into the question of the effect of the Social Boycott Act on the practice of ex­communication   or   “Baraat”   prevailing   in   the   Dawoodi   Bohra community. THE FINDINGS RECORDED IN SARDAR SYEDNA 16. Now, we advert to the findings recorded by the Constitution Bench in the case of  Sardar Syedna 1.  The said decision contains separate   opinions   of   K.C.   Das   Gupta,   J.   for   himself   and   J.R. Mudholkar, J.; N. Rajagopala Ayyangar, J. and B. P. Sinha, C.J. We may note here that B.P. Sinha, C.J. has written a dissenting opinion.   The   other   Hon’ble   Judges   took   the   view   that   the   Ex­ communication Act was void as it infringes the rights guaranteed under Article 26(b) of the Constitution.  Das Gupta, J. concluded that:  (a) The   exercise   of   the   power   of   ex­communication   on religious grounds forms a part of the management of the community through its religious head; 12 (b) The   Ex­communication   Act   takes   away   the   freedom conferred   by   clause   (b)   of   Article   26   on   the   head   of   the Dawoodi   Bohra   community   to   ex­communicate   its members on religious grounds; (c) Though,   it   is   true   that   the   ex­communication   of   a member   of   the   community   will   affect   many   of   his   civil rights,   the   rights   conferred   by   clause   (b)   of   Article   26 have   not   been   made   subject   to   the   other   fundamental rights. Therefore, the fact that the civil rights of a person are affected by the exercise of the rights under clause (b) of Article 26, is of no consequence;  (d) Prohibiting ex­communication on religious grounds, pure and   simple,   cannot   be   considered   to   promote   social welfare and  reform.  Therefore, the  law  which  invalidates ex­communication   on   religious   grounds,   cannot   be considered  to  be a  measure  of  social  welfare  and  reform as contemplated by clause (2)(b) of Article 25; and (e) Though,   in   the   counter   affidavit   filed   by   the   State Government, reliance was placed on the fact that Article 13 26(b)   is   subject   to   morality,   the   said   argument   was   not pressed into service. 17. Ayyangar, J. in his elaborate opinion concluded that: (a) Though,   it   was   argued   that   a   law   preventing   ex­ communication  is a  measure of  social reform, it  was not suggested that the practice of ex­communication offended public   order,   morality,   health   or   any   other   part   of   the Constitution; (b) Though, the right under Article 26(b) is subject to public order,   morality   or   health,   it   was   not   suggested   that   the practice   of   ex­communication   offended   public   order, morality or health; (c) The   denomination   within   the   meaning   of   Article   26   and the   members   of   the   denomination   are   entitled   to   ensure the continuity of the denomination and such continuity is possible   only   by   maintaining   the   bond   of   religious discipline which would secure the continued adherence of its   members   to   certain   essentials   like   faith,   tenets   and practices; 14 (d) The right guaranteed under clause (1) of Article 25 is not confined to freedom of conscience as it also includes the right to practice religion;  (e) By   the   phrase   “law   providing   for   social   welfare   and reforms”, it was not intended to enable the legislature to reform a religion out of existence or identity. Clause (2)(b) of   Article   25   does   not   cover   the   basic   essentials   of   the creed   of   a   religion   which   are   protected   by   clause   (1)   of Article 25; (f) The   power   of   ex­communication   for   the   purpose   of ensuring the preservation of the community  has a prime significance   in   the   religious   life   of   every   member   of   the group; and  (g) The   legislation   which   penalizes   the   power   to   ex­ communicate   even   when   exercised   for   the   purposes   of preservation  of the  community  cannot  be  sustained as  a measure   of   social   welfare   or   reform   without   eviscerating the   right   guaranteed   under   clause   (1)   of   Article   25, thereby rendering the protection illusory. 15 18. In   his   dissenting   opinion,   B.P.   Sinha,   C.J.,   came   to   the following conclusions: (a) The   expressions   ‘matters   of   religion’   and   ‘activities associated with  religious practice’ in clause (b) of Article 26   do   not   cover   exactly   the   same   ground.   The   activities associated   with   the   religious   practice   may   have   serious ramifications, such as economic and financial; (b) The   autonomy   that   a   religious   denomination   enjoys under   clause   (b)   of   Article   26   is   in   matters   of   religion. Article   26   itself   indicates   that   a   religious   denomination has to deal not only with matters of religion but also with other   matters   such   as   managing   property   owned   and possessed by the religious community;  (c) The matters of religion under clause (b) of Article 26 are subject not only to public order, morality and health but also to legislation contemplated by clause (2)(b) of Article 25.   In   the   case   of   Sri   Shirur   Mutt 9 ,   it   is   distinctly   laid down that clause (b) of Article 26 must be read subject to clause (2)(b) of Article 25; and  16 (d) The right of ex­communication vested in the head of the community   is   not   purely   a   religious   matter.   Therefore, the Ex­communication Act is valid as it does not infringe the right conferred by clause (b) of Article 26. WHETHER   THE   WRIT   PETITION SURVIVES   FOR CONSIDERATION 19. By   a   majority,   the   Constitution   Bench   held   that   the   Ex­ communication Act was void being in violation of Article 26(b) of the   Constitution.   We   must   note   here   that   considering   the definition   of   ‘community’   under   Section   2(a)   of   the   Ex­ communication   Act,   the   applicability   thereof   was   not   confined only to the Dawoodi Bohra community. The provisions of the Ex­ communication   Act   were   applicable   to   the   practice   of   ex­ communication   prevailing   in   different   religions,   castes   or   sub­ castes.   The   findings   rendered   by   the   majority   view   are   only   in respect of the right of the head of the Dawoodi Bohra community to   ex­communicate   a   member   of   the   community.   With   the greatest   respect   to   the   Constitution   Bench,   while   recording   a finding   regarding   violation   of   Article   26(b)   only   in   relation   to Dawoodi   Bohra   community,   the   Ex­communication   Act   in   its entirety   could   not   have   been   declared   void.   Therefore,   even 17 assuming   that   the   view   taken   by   the   Constitution   Bench   is correct, the question which certainly survives for consideration is whether   the   practice   of   ex­communication   prevailing   in   other religions, castes or sub­castes is constitutionally valid. 20. Even   if   the   Ex­communication   Act   has   been   repealed,   the issue   remains   whether   the   power   of   the   head   of   Dawoodi   Bohra Community   to   ex­communicate   its   members   is   non­justiciable being   protected   under   the   umbrella   of   clause   (b)   of   Article   26. This   issue   requires   examination   in   the   present   day   context. Therefore,   the   argument   that   nothing   survives   on   merits   in   the petition, cannot be accepted.  APPROACH TO BE ADOPTED 21. While   interpreting   the   Constitutional   provisions,   we   must remember   that   the   Constitution   is   a   living   instrument.   In paragraph  262  of the  decision  of this  Court in  the  case  of   K.   S. Puttaswamy   &   Anr.   v.   Union   of   India   &   Ors. 10 ,     this   Court observed thus:  “262.   …………………………………………………. Hence,   it   would   be   an   injustice   both   to   the draftsmen   of   the   Constitution   as   well   as   to the   document   which   they   sanctified   to constrict   its   interpretation   to   an   originalist 10 2017 (10) SCC 1 18 interpretation.   Today's   problems   have   to   be adjudged   by   a   vibrant   application   of constitutional   doctrine   and   cannot   be   frozen by   a   vision   suited   to   a   radically   different society.   We describe the Constitution as a living instrument simply  for  the reason that  while it is a   document   which   enunciates   eternal   values   for Indian   society,   it   possesses   the   resilience necessary   to   ensure   its   continued   relevance.   Its continued relevance lies precisely in its ability to allow   succeeding   generations   to   apply   the principles   on   which   it   has   been   founded   to   find innovative   solutions   to   intractable   problems   of their   times.   In   doing   so,   we   must   equally understand   that   our   solutions   must continuously   undergo   a   process   of   re­ engineering. ”                        (emphasis added) The   originalist   interpretation   rendered   to   the   provisions   of   the Constitution   decades   back,   cannot   continue   to   be   valid   for   all times   to   come   if   the   Constitution   is   to   continue   as   a   living instrument with continued relevance.  22. In paragraph 26 of the decision of this Court in the case of Central   Inland   Water   Transport   Corporation   Ltd.   &   Anr.   v. Brojo Nath Ganguly & Anr. 11 ,  this Court held thus.: “ 26.   The   law   exists   to   serve   the   needs   of   the society   which   is   governed   by   it.   If   the   law   is   to play   its   allotted   role   of   serving   the   needs   of   the society, it must reflect the ideas and ideologies of that   society.   It   must   keep   time   with   the 11 1986 (3) SCC 156 19 heartbeats   of   the   society   and   with   the   needs and   aspirations   of   the   people.   As   the   society changes,   the   law   cannot   remain   immutable. The   early   nineteenth   century   essayist   and wit,   Sydney   Smith,   said:   “When   I   hear   any man   talk   of   an   unalterable   law,   I   am convinced that he is an unalterable fool.” The law   must,   therefore,   in   a   changing   society march   in   tune   with   the   changed   ideas   and ideologies. Legislatures are, however, not best fitted   for   the   role   of   adapting   the   law   to   the necessities   of   the   time,   for   the   legislative process   is   too   slow   and   the   legislatures   often divided   by   politics,   slowed   down   by   periodic elections and overburdened with myriad other legislative   activities.   A   constitutional document is even  less  suited  to this task, for the   philosophy   and   the   ideologies   underlying it must of necessity be expressed in broad and general   terms   and   the   process   of   amending   a Constitution   is   too   cumbersome   and   time­ consuming to meet the immediate needs. This task   must,   therefore,   of   necessity   fall   upon the   courts   because   the   courts   can   by   the process   of   judicial   interpretation   adapt   the law to suit the needs of the society.”                           (emphasis added) In view of what is held above, the role of the Constitutional Courts   to   interpret   the   Constitution   considering   the   changing needs of the society assumes importance. 23. The Constitution Bench in the case of  Navtej Singh Johar 5 emphasized   that   the   principle   of   transforming   Constitutionalism 20 also places upon the judicial arm a duty to ensure that a sense of transformation   is   ushered   consistently   in   the   society   by interpreting   and   enforcing   the   Constitutional   as   well   as   other provisions   of   law.   Constitutional   law   has   developed   a   great   deal during   the   last   few   decades.   The   interpretation   of   various provisions   of   the   Constitution   made   by   this   Court   decades   back has   undergone   a   drastic   change.   For   example,   the   narrow interpretation   given   to   Article   21   in   the   ‘A.K.   Gopalan’   era   is   no longer   valid.  The  concept   of   freedom  has   undergone   changes.   In the   21 st   Century,   society   looks   completely   different   from   what   it looked in the last century. We see a change in the socio­cultural ethos   of   society.   Thus,   the  interpretation   of   law   must   keep   pace with changing needs of society.  MORALITY   IN   THE CONTEXT   OF   ARTICLES   25 AND 26 24. The   freedom   of   conscience   guaranteed   under   clause   (1)   of Article 25 is subject to public order, morality and health. All four clauses (a), (b,), (c) and (d) of Article 26 are also made specifically subject   to   public   order,   morality   and   health.   Thus,   the   right   of the   religious   denomination   to   manage   its   own   affairs   in   matters of religion is always subject to morality. As far as the concept of 21 morality contemplated by Articles 25 and 26 is concerned, much water   has   flown   after   the   decision   in   the   case   of   Sardar Syedna 1 .   Moreover,   in   the   case   of   Sardar   Syedna 1 ,   the argument that Article 26(b) is subject to morality, was not at all considered   as   it   was   not   canvassed   and   pressed   at   the   time   of hearing.   In   the   case   of   Navtej   Singh   Johar   5 ,   this   Court   held that when this Court deals with the issue of morality, it must be guided   by   the   concept   of   Constitutional   morality   and   not   by societal   morality.   Moreover,   notion   of   morality   evolves   with   time and   is   not   static.   The   question   whether   Constitutional   morality can   be   equated   with   equality,   fraternity   and   non­discrimination needs consideration. 25. The concept of morality as contemplated by Articles 25 and 26   was   considered   in   greater   detail   by   another   Constitution Bench in the case of   Sabrimala Temple  5JJ   6 . There were four separate   opinions   rendered   by   the   Constitution   Bench.   Dipak Misra,   C.J.,   who   wrote   the   opinion   for   himself   and   A.   M. Khanwilkar, J. and Dr. D. Y. Chandrachud, J. (as then he was), in their separate opinions concurred on the interpretation of the concept of morality under Articles 25 and 26 of the Constitution. They also dealt with the issue of the interplay between the rights 22 under   Article   26   and   the   other   rights   under   part   III   of   the Constitution.   The conclusions in the separate opinions of Dipak Misra, C.J. and Dr. D.Y. Chandrachud, J. can be summarized as under:  (a) The expression ‘morality’ used in Articles 25 and 26 has an overarching position similar to public order and health; (b) The term ‘morality’ cannot be viewed with a narrow lens so as to confine the definition of morality to what an individual or a religious sect may perceive to mean. Morality naturally implies   Constitutional   morality   and   any   view   that   is ultimately   taken   by   the   Constitutional   Courts   must   be   in conformity  with   the  basic  tenets   of  Constitutional   morality. ‘Morality’ for the purposes of Articles 25 and 26 must mean that   which   is   governed   by   fundamental   Constitutional principles; (c) The   expression   ‘subject   to’   is   in   nature   a   condition   and therefore,   public   order,   morality   and   health   control   Article 26; (d) There  is  no  convincing   reason   to   allow   provisions   of  Article 26 to tread in isolation. Even if Article 26 is not specifically 23 made subject to other fundamental rights, there would still be a ground to read both together so that they can exist in harmony.  Absence  of  specific  words  in   Article  26 making  it subject to other fundamental rights cannot allow freedom of religious denomination to exist in an isolated silo; and  (e) The   freedom   of   religious   denominations   under   Article   26 must be read in a manner that requires the preservation of equality,   and   other   individual   freedoms   which   may   be impacted by unrestricted exercise;  26. Nariman,   J   in   paragraph   176.7,   stressed   that   the   term ‘morality’ refers to that which is considered abhorrent to civilized society, given the mores of the time, by reason of harm caused by way, inter alia, of exploitation and degradation.  27. In   his   opinion   rendered   in   Sabrimala   Temple–5JJ   6 ,   Dr. D.Y.   Chandrachud,   J.(as   he   then   was)   has   dealt   with   the engagement   of   essential   religious   practices   with   Constitutional values.   While   dealing   with   the   said   issue,   in   paragraph   289,   he has observed thus: “ 289.   For   decades,   this   Court   has   witnessed claims   resting   on   the   essentiality   of   a   practice that militate against the constitutional protection of   dignity   and   individual   freedom   under   the 24 Constitution.   It   is   the   duty   of   the   courts   to ensure that what is protected is in conformity with   fundamental   constitutional   values   and guarantees   and   accords   with   constitutional morality.   While   the   Constitution   is   solicitous in   its   protection   of   religious   freedom   as   well as   denominational   rights,   it   must   be understood   that   dignity,   liberty   and   equality constitute   the   trinity   which   defines   the   faith of   the   Constitution.   Together,   these   three values combine to define a constitutional order of priorities. Practices or  beliefs which detract from these   foundational   values   cannot   claim legitimacy.”                        (emphasis added) 28. The   question   is   whether   the   exclusionary   practice   which prevails   in   the   Dawoodi   Bohra   community   of   ex­communicating its   members   will   stand   the   test   of   Constitutional   morality?   As observed   by   Das   Gupta,   J.   in   the   case   of   Sardar   Syedna 1 ,   the ex­communication of a member of the community affects many of his   civil   rights.   The   Privy   Council,   in   the   case   of   Hasanali   & Ors. v. Mansoorali   & Ors. 12 , in paragraph 4, has dealt with the effect   of   ex­communication   in   Dawoodi   Bohra   community. Paragraph 4 reads thus: “ 4.   The   appellants   would   limit   the   effect   of excommunication, whatever steps might have been taken to bring it into being, to complete 12 1947 SCC OnLine PC 63 25 social   ostracism.   There   is   nothing,   they   say, to   show   that   it   excluded   from   rights   of property   or   worship.   Their   Lordships   do   not find themselves able to accept this limitation. The   Dai   is   a   religious   leader   as   well   as   being trustee of the property of the community, and in   India   exclusion   from   caste   is   well   known. There is at least one case in which it is recorded that   certain   persons   applied   to   the   King   to intercede   with   the   thirty­third   Dai,   complaining that   in   consequence   of   excommunication   they were   kept   from   the   mosques   and   places   where true   believers   met;   and   no   instance   has   been cited   where   excommunicated   persons   freely exercised   their   religious   rights.   Indeed,   the complaint   in   the   cases   brought   to   their Lordships'   attention   as   regards   which   relief   is claimed   for   the   appellants   or   those   whom   they are   said   to   represent   is   that   they   were   wrongly excommunicated,   not   that   if   rightly excommunicated   they   were   wrongly   deprived   of their   religious   rights.   Excommunication,   in their   Lordships'   view,   if   justified,   necessarily involves   exclusion   from   the   exercise   of religious   rights   in   places   under   the trusteeship   of   the   head   of   the   community   in which religious exercises are performed .”                                              (emphasis added) A   person   who   is   ex­communicated   by   the   community,   will not   be   entitled   to   use   the   common   property   of   the   community and the burial/cremation grounds of the community. In a sense, such a person will virtually become untouchable (being banished or ostracized) within the community. In a given case, it will result in   his   civil   death.   It   can   be   argued   that   the   concept   of 26 Constitutional morality which overrides the freedom conferred by clause   (b)   of   Article   26,   will   not   permit   the   civil   rights   of   ex­ communicated   persons   which   originate   from   the   dignity   and liberty   of   human   beings   to   be   taken   away.   The   concepts   of equality,   liberty   and   fraternity   are   certainly   part   of   our Constitutional   morality.   Basic   ideas   enshrined   in   our Constitution   are   part   of   Constitutional   morality.   The   conscience of   our   Constitution   is   Constitutional   morality.   Hence,   it   is contended   that   ex­communication   or   ostracisation   is   anathema to   the   concepts   of   liberty   and   equality.   It   is   against   the   anti­ discriminatory   ethos   which   forms   a   part   of   Constitutional morality.   Therefore,   the   Constitutional   Court   ought   not   to tolerate anything which takes away the right and privilege of any person   to   live   with   dignity   as   the   concept   of   Constitutional morality   does   not   permit   the   Court   to   do   so.     Therefore,   in   our view, the protection under Article 26(b) granted by the decision in the   case   of   Sardar   Syedna 1   to   the   power   to   ex­communicate   a member of the Dawoodi Bohra community, needs reconsideration as   the   said   right   is   subject   to   morality   which   is   understood   as Constitutional morality. This issue will require examination by a larger Bench. 27 29. The   concurring   opinions   rendered   by   Dr.   D.Y. Chandrachud,   J.   and   Mr.   R.F.   Nariman,   J.   extensively   refer   to the   case   of   Sardar   Syedna 1 .   In   paragraph   164,   Nariman,   J. records  that   there is  a  need  to  look  into   the  finding   recorded by the   majority   view   in   the   case   of   Sardar   Syedna 1   on   the applicability of clause (2)(b) of Article 25 in some future cases. INTERPLAY   BETWEEN   THE OTHER   FUNDAMENTAL   RIGHTS UNDER   PART   III   AND   ARTICLE 26  30. We   have   already   referred   to   the   opinion   of   D.Y. Chandrachud, J. (as then he was) in  Sabrimala Temple– 5 JJ  6 . It was held that though Article 26 is not specifically made subject to other fundamental rights, there would still be a ground to read both together so that they can exist in harmony. The freedom of religious denominations cannot exist in isolation. Nariman, J. in his opinion has also dealt with this issue. In note 59 appended to paragraph 176.7, he observed that: “ (59).   We   were   invited   by   the   learned   Amicus Curiae,   Shri   Raju   Ramachandran,   to   read   the word “morality” as being “constitutional morality” as   has   been   explained   in   some   of   our   recent judgments. If so read, it cannot be forgotten that this   would   bring   in,   through   the   back   door,   the other   provisions   of   Part   III   of   the   Constitution, 28 which   Article   26   is   not   subject   to,   in   contrast with Article 25(1).  In any case, the fundamental right under Article 26 will have to be balanced with the rights of others contained in Part III as   a   matter   of   harmonious   construction   of these   rights   as   was   held   in   Shri Venkataramana   Devaru ,   AIR   1958   SC   255   : 1958   SCR   895.   But   this   would   only   be   on   a case­to­case   basis,   without   necessarily subjecting   the   fundamental   right   under Article   26   to   other   fundamental   rights contained in Part III.” (emphasis added) Thus, Nariman, J. was of the view that there may be a need to balance rights under Article 26(b) with the other fundamental rights   under   Part   III   of   the   Constitution   without   necessarily subjecting   the   fundamental   rights   under   Article   26   to   other fundamental rights contained in Part III. 31. Even   assuming   that   the   ex­communication   of   members   of the   Dawoodi   Bohra   community   is   always   made   on   religious grounds, the  effect  and consequences thereof, on  the person  ex­ communicated   needs   to   be   considered   in   the   context   of justiciable Constitutional rights. The  ex­communication will have many   civic   consequences   which   will,   prima   facie,   affect   his fundamental   right   to   live   with   dignity   and   the   right   to   lead   a meaningful life guaranteed by Article 21. Therefore, the question 29 is whether the said right of the community to ex­communicate its members   can   be   balanced   with   the   other   fundamental   rights under Part III of the Constitution and in particular, Article 21.  CONCLUSIONS    32. To   conclude,   prima   facie,   we   find   that   the   exercise   of balancing   the   rights   under   Article   26(b)   with   other   rights   under Part   III   and   in   particular   Article   21   was   not   undertaken   by   the Constitution   Bench   in   the   case   of   Sardar   Syedna 1 .   This question is substantially in issue before the Bench of nine Judges in   Sabrimala   Temple   Review   ­9JJ .   Moreover,   the   question whether   the   protection   can   be   given   by   Article   26(b)   to   the practice of ex­communication is to be tested on the touchstone of the concept of Constitutional morality as the said right is subject to   morality.  This  is an  important  and  emergent  issue.  These  are the   two   main   grounds   on   which   the   said   decision   may   need reconsideration by a larger Bench.  33. Sabrimala   Temple–5JJ   6   decision   was   subjected   to   a review.   This   Court   dealt   with   the   review   (Sabrimala   Temple Review   –   5JJ. 7 ).     The   majority   opinion   contains   questions 30 formulated for referring it to a larger Bench.  Question Nos. 5.1 to 5.3 are relevant which reads thus: “5.1.(i)   Regarding   the   interplay   between   the freedom of religion under Articles 25 and 26 of the   Constitution   and   other   provisions   in   Part III, particularly Article 14. 5.2.(ii) What is the sweep of expression “public order,   morality   and   health”   occurring   in Article 25(1) of the Constitution. 5.3.(iii)   The   expression   “morality”   or “constitutional morality” has not been defined in   the   Constitution.   Is   it   overarching   morality in reference to Preamble or limited to religious beliefs   or   faith.  There   is  need   to   delineate  the contours   of   that   expression,   lest   it   becomes subjective.” Accordingly,   the   review   petition   was   listed   before   a   nine­Judge Bench.     By   the   order   dated   10 th   February   2020,   the   Bench   of nine­Judges   ( Sabrimala   Temple   Review   –9   JJ. 8 )   framed   seven questions of law, out of which questions 3 and 4 are relevant for our purposes read thus:  “3.   Whether   the   rights   of   a   religious denomination   under   Article   26   of   the Constitution   of   India   are   subject   to   other provisions   of   Part   III   of   the   Constitution   of India   apart   from   public   order,   morality   and health?   31 4.What   is   the   scope   and   extent   of   the   word ‘morality’   under   Articles   25   and   26   of   the Constitution of India and whether it is meant to include Constitutional morality?” 34. In   view   of   the   discussion   made   above,   questions   3   and   4 formulated by the nine­Judge Bench also   arise for consideration in the present writ petition.   The decision which will be rendered by   the   nine­Judge   Bench   will   have   a   direct   impact   on   the questions which arise for determination in this writ petition. 35. In   the   circumstances,   we   are   of   the   view   that   the   present writ   petition   deserves   to   be   tagged   with   Review   Petition   (Civil) No.3358   of   2018   pending   before   the   Bench   of   nine   Hon’ble Judges.   We,   accordingly   direct   the   Registry   to   seek   appropriate directions in this behalf from the Hon’ble Chief Justice. …....…………………J.     (Sanjay Kishan Kaul) …....…………………J.     (Sanjiv Khanna) …….…………………J.     (Abhay S. Oka) …....…………………J.     (Vikram Nath) …….…………………J.      (J. K. Maheshwari) New Delhi; February 10, 2023.  32