REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO. 2202 OF 2012   Adivasis for Social and  Human Rights Action       …Appellant versus Union of India & Ors.             ...Respondents   J  U  D  G  M  E  N  T ABHAY S. OKA, J . FACTUAL ASPECTS 1. In exercise of powers under sub­clause (2) of Clause 6 of   the   Fifth   Schedule   to   the   Constitution   of   India,   on   31 st December 1977, the Hon’ble President of India declared the entire   District   of   Sundargarh   in   the   State   of   Orissa   as   a Scheduled   Area   (for   short,   ‘the   Scheduled   Area’).     The appellant,   a   society   registered   under   the   Societies Civil Appeal No.2202 of 2012 Page  1  of  21 Registration   Act,   1860,   invoked   the   writ   jurisdiction   of   the High   Court   under   Article   226   of   the   Constitution   of   India. The   first   contention   raised   in   the   writ   petition   was   that   in the   Scheduled   Area,   except   for   the   members   of   the Scheduled   Tribes,   no   one   has   the   right   to   settle   down.     A contention was raised in the writ petition that every person, who does not belong to Scheduled Tribe and residing in the Scheduled Area, is an unlawful occupant and, therefore, is disentitled   to  exercise  his   right   to   vote  in   any  constituency in the Scheduled Area.   Further contention raised was that every   constituency   in   the   Scheduled   Area   should   be declared as a reserved constituency under Articles 330 and 332 of the Constitution of India.  It was also contended that no   candidate,   other   than   the   candidates   belonging   to   the Scheduled   Tribes,   should   have   the   right   to   contest   the elections   of   the   Legislative   Assembly   or   the   Lok   Sabha   in the Scheduled Area. 2. Another   contention   raised   in   the   petition   is   that   in view   of   sub­clause   (1)   of   Clause   5   of   the   Fifth   Schedule unless there is a specific notification issued by the Hon’ble Governor   of   the   State   applying   any   particular   Central   or State law to a Scheduled Area, none of the provisions of the Central   or   State   laws   are   applicable   to   that   particular Civil Appeal No.2202 of 2012 Page  2  of  21 Scheduled   Area.     Therefore,   it   was   urged   that   the Representation of the People Act, 1950 (for short, ‘the 1950 Act’)   and   the   Delimitation   Act,   2002   (for   short,   ‘the   2002 Act’)   are   not   applicable   to   the   Scheduled   Area   in   the absence   of   any   such   notification.     A   Division   Bench   of   the High Court of Orissa, by the impugned judgment, dismissed the   writ   petition.     Being   aggrieved   by   the   decision   of   the High Court of Orissa, the present appeal has been preferred pursuant   to   the   grant   of   leave   by   this   Court   vide   order dated 14 th  February 2012. SUBMISSIONS  3. The   first   contention   raised   by   the   learned   counsel appearing for the appellant is that none of the laws enacted by   the   Central   or   the   State   Legislature   are   applicable   to   a Scheduled Area unless there is a specific notification issued under   sub­clause   (1)   of   Clause   5   of   the   Fifth   Schedule   by the  Hon’ble Governor  declaring  that  any  particular  law will be   applicable   to   the   Scheduled   Area.     He   submitted   that Article   244(1)   provides   that   the   provisions   of   the   Fifth Schedule   shall   apply   to   the   administration   and   control   of the   Scheduled   Areas.     Therefore,   what   is   provided   in   Fifth Schedule   shall   be   considered   as   a   law   made   by   the Constitution of India.   His submission is that no law made Civil Appeal No.2202 of 2012 Page  3  of  21 by   the   Central   or   the   State   Legislature   can  be  applied  to   a Scheduled   Area   in   the   absence   of   a   specific   notification issued   by   the   Hon’ble   Governor,   and   therefore,   such   law shall   be   treated   as   null   and   void.     He   submitted   that   only the laws made under the Constitution of India in exercise of power under the Fifth Schedule will apply to the Scheduled Areas.  He submitted that any law made by the State or the Central Legislature in its application to the Scheduled Area will   be   in   derogation   of   the   provisions   of   Article   244   of   the Constitution of India and therefore, such laws are void. 4. He   submitted   that   the   Hon’ble   Governor   of   the   State must first decide which Acts of the Parliament or the State Legislature   should   apply   to   Scheduled   Areas   of   the   State. After satisfying himself that a particular enactment needs to be applied to a particular Scheduled Area, he must issue a notification   making   applicable   the   law   to   the   Scheduled Area.     He   submitted   that   unless   a   specific   notification   is issued   by   the   Hon’ble   Governor   clearly   incorporating   the title and other particulars of every Act of the Parliament and the   State   Legislature,   which   will   be   applied   to   the Scheduled Area, no Act of Parliament or State Legislature is applicable to a Scheduled Area.  Civil Appeal No.2202 of 2012 Page  4  of  21 5. Inviting   our   attention   to   the   Fundamental   Rights guaranteed   under   sub­clause   (e)   of   Clause   (1)   of   Article  19 of the Constitution of India, he submitted that what prevails in the Scheduled Areas is the law made in accordance with Clause 5 of the Fifth Schedule. 6. The   learned   counsel   relied   upon   the   decisions   of   the Federal   Court   in   the   case   of   Raja   Bahadur   Kamakshya Narain   Singh   of   Ramgarh   v.   Commissioner   of   Income Tax   Bihar 1   and   in   the   case   of   Chatturam   v. Commissioner   of   Income   Tax 2   in   support   of   the interpretation made by him of sub­clause (1) of Clause 5 of the Fifth Schedule.   In the statement of case, the appellant has submitted that as the Land Acquisition Act, 1894 is not notified   by   the   Hon’ble   Governor,   the   said   law   is   not applicable  to   the   Scheduled  Area.    We  have   also  heard   the learned counsel appearing for the respondents. OUR VIEW 7. The   first   question   to   be   answered   by   this   Court   is whether   the   Central   and   the   State   Acts   can   apply   to   a Scheduled   Area   unless   a   specific   notification   making   the said Acts applicable to the Scheduled Area is issued by the 1 (1947) Federal Court Reports 130 2 AIR 1947 FC 32 Civil Appeal No.2202 of 2012 Page  5  of  21 Hon’ble   Governor.     Clause   5   of   the   Fifth   Schedule   reads thus:  “5.   Law   applicable   to   Scheduled   Areas. — (1)   Notwithstanding anything in this Constitution,   the   Governor   may   by public   notification   direct   that   any particular   Act   of   Parliament   or   of   the Legislature of the State shall not apply to a Scheduled Area or any part thereof in   the   State   or   shall   apply   to   a Scheduled   Area   or   any   part   thereof   in the   State   subject   to   such   exceptions and modifications as he may specify in the   notification   and   any   direction given  under  this  sub­paragraph  may be given   so   as   to   have   retrospective effect.   (2)   The   Governor   may   make   regulations for the peace and good government of any area in a State which is for the time being a Scheduled Area. In particular and without prejudice to the generality   of   the   foregoing   power,   such regulations may—  (a) prohibit or restrict the transfer of land by   or   among   members   of   the   Scheduled Tribes in such area;  (b)   regulate   the   allotment   of   land   to members of the Scheduled Tribes in such area; Civil Appeal No.2202 of 2012 Page  6  of  21 (c) regulate the carrying on of business as money­lender by persons who lend money to   members   of   the   Scheduled   Tribes   in such area.  (3)   In   making   any   such   regulation   as   is referred   to   in   sub­paragraph   (2)   of   this paragraph,   the   Governor   may   repeal   or amend   any   Act   of   Parliament   or   of   the Legislature   of   the   State   or   any   existing law which is for the time being applicable to the area in question.  (4)   All   regulations   made   under   this paragraph shall be submitted forthwith to the   President   and,   until   assented   to   by him, shall have no effect. (5) No regulation shall be made under this paragraph   unless   the   Governor   making the   regulation   has,   in   the   case   where there  is  a  Tribes Advisory  Council  for  the State, consulted such Council. ” (emphasis added) 8. On a plain reading of sub­clause (1) of Clause 5 of the Fifth   Schedule,   the   power   of   the   Hon’ble   Governor   under the said sub­clause (1) extends to: i. directing   by   a   notification   that   a   particular   Central or   State   legislation   will   not   apply   to   a   Scheduled Area in the State, and; Civil Appeal No.2202 of 2012 Page  7  of  21 ii. directing by a notification that a particular State or Central   Act   will   apply   to   a   Scheduled   Area   subject to certain modifications. The first part of sub­clause (1) proceeds on the footing that all   the   State   and   Central   legislations   applicable   to   a   State are applicable to the Scheduled Areas within the said State. Otherwise,   there   was   no   reason   to   confer   a   power   on   the Hon’ble   Governor   to   declare   that   particular   legislation   will not apply to a particular Scheduled Area. 9. For   interpreting   Clause   5,   the   learned   counsel appearing for the appellant has relied upon the decisions of the   Federal   Court   in   the   cases   of   Raja   Bahadur 1   and Chhaturam 2 .     Both   the   decisions   deal   with   Section   92   of the Government of India Act, 1935, which reads thus:   “Administration   of   Excluded   Areas   and Partially Excluded Areas: 92.   (1)   The   executive   authority   of   a Province  extends  to   excluded  and   partially excluded   areas   therein,   but, notwithstanding   anything   in   this   Act, no   Act   of   the   Federal   Legislature   or   of the Provincial Legislature, shall apply to an excluded area or a partially excluded area,   unless   the   Governor   by   public Civil Appeal No.2202 of 2012 Page  8  of  21 notification   so   directs,   and   the Governor in giving such a direction with respect   to   any   Act   may   direct   that   the Act   shall   in   its   application   to   the   area, or   to   any   specified   part   thereof,   have effect   subject   to   such   exceptions   or modifications as he thinks fit. (2) The Governor may make regulations for the   peace   and   good   Government   of   any area   in   a   Province   which   is   for   the   time being   an   excluded   area,   or   a   partially excluded   area,   and   any   regulations   so made  may   repeal  or   amend  any  Act  of  the Federal   Legislature   or   of   the   Provincial Legislature,   or   any   existing   Indian   law, which   is   for   the   time   being   applicable   to the area in question. Regulations   made   under   this   sub­section shall   be   submitted   forthwith   to   the Governor­General and until assented to by him   in   his   discretion   shall   have   no   effect, and   the   provisions   of   this   Part   of   this   Act with respect to the power of His Majesty to disallow Acts shall apply in relation to any such   regulations   assented   to   by   the Governor­General as they apply in relation to Acts of a Provincial Legislature assented to by him. (3)   The   Governor   shall,   as   respects   any area   in   a   Province   which   is   for   the   time Civil Appeal No.2202 of 2012 Page  9  of  21 being,   an   excluded   area,   exercise   his functions in his discretion. ” (emphasis added) 10. By virtue of Article 395, the  Government  of India  Act, 1935   has   been   repealed.     Sub­Section   (1)   of   Section   92   of the   Government   of   India   Act,   1935   and   sub­clause   (1)   of Clause   5   of   the   Fifth   Schedule   are   completely   different. Sub­Section   (1)   of   Section   92   provides   that   no   Act   of   the Federal Legislature or a Provincial Legislature shall apply to an   Excluded   Area   unless   the   Governor   by   a   public notification so directs.  However, sub­Clause (1) of Clause 5 of   the   Fifth   Schedule   confers   a   power   on   the   Hon’ble Governor   to   issue   a   notification   for   directing   that   a particular enactment, either State or Central, will not apply to a Scheduled Area.  He also has the power to direct that a particular   enactment   will   apply   to   a   Scheduled   Area   with modifications as may be specified by him in the notification. Sub­clause (1) of Clause 5 of the Fifth Schedule proceeds on the basis that all the State and the Central laws which are otherwise applicable to a State apply to Scheduled Areas in the   State.     Whereas,   sub­Section   (1)   of   Section   92   of   the Government   of   India   Act,   1935   provides   that   no   law   of Federal   or   Provincial   Legislature   will   apply   to   an   Excluded Civil Appeal No.2202 of 2012 Page  10  of  21 Area unless a notification is issued by the Hon’ble Governor issuing a specific direction to that effect.  Thus, the reliance placed   on   sub­Section   (1)   of   Section   92   of   the   Government of India Act, 1935 is not at all relevant.  11. The   contention   raised   by   the   appellant   that   unless there   is   a   specific   notification   issued   by   the   Hon’ble Governor   applying   Central   or   State   laws   to   a   Scheduled Area,   the   said   laws   will   not   apply   to   the   said   Scheduled Area, to say the least, is preposterous.   In fact, the issue is no   longer   res   integra.     There   is   a   binding   decision   of   the Constitution   Bench   of   this   Court   in   the   case   of   Chebrolu Leela Prasad Rao & Ors. v. State of Andhra Pradesh & Ors 3 .    In paragraph 2 of the said decision, the Constitution Bench   formulated   the   questions   which   required consideration.  Paragraph 2 of the said decision reads thus: “2.   Several   questions   have   been   referred for   consideration   in   the   order   dated   11­1­ 2016   [ Chebrolu   Leela   Prasad   Rao   v.   State of   A.P. ,   (2021)   11   SCC   526].   We   have renumbered Questions 1( a ), ( b ), ( c ) and ( d ) based   on   interconnection.   The   questions are as follows: ( Chebrolu Leela Prasad Rao case   [ Chebrolu Leela Prasad Rao   v.   State of 3 (2021) 11 SCC 401 Civil Appeal No.2202 of 2012 Page  11  of  21 A.P. , (2021) 11 SCC 526], SCC p. 527, para 1) ( 1 )   What   is   the   scope   of   Para   5(1), Schedule V to the Constitution of India? ( a )   Does   the   provision   empower   the Governor to make a new law? ( b )   Does   the   power   extend   to subordinate legislation? ( c )   Can   the   exercise   of   the   power conferred   therein   override   fundamental rights guaranteed under Part III? ( d )   Does   the   exercise   of   such   power override   any   parallel   exercise   of   power   by the President under Article 371­D? ( 2 )   Whether   100%   reservation   is permissible under the Constitution? ( 3 )   Whether   the   notification   merely contemplates   a   classification   under   Article 16(1)   and   not   reservation   under   Article 16(4)? ( 4 ) Whether the conditions of eligibility (i.e. origin and cut­off date) to avail the benefit of   reservation   in   the   notification   are reasonable? ” (emphasis added) In paragraph 39.1, the Constitution Bench held thus:  “39. .. .. .. .. .. .. .. .. ..  .. .. .. .. ..  Civil Appeal No.2202 of 2012 Page  12  of  21 39.1.   Para   5(1)   of   Schedule   V   does   not confer upon Governor power to enact a law but   to   direct   that   a   particular   Act   of Parliament   or   the   State   Legislature   shall not apply  to  a Scheduled Area  or  any  part thereof   or   shall   apply   with   exceptions   and modifications,   as   may   be   specified   in   the notification.   The   Governor   is   not authorised to enact a new Act under the provisions   contained   in   Para   5(1)   of Schedule   V   to   the   Constitution.   Area reserved   for   the   Governor   under   the provisions of Para  5(1) is prescribed. He cannot   act   beyond   its   purview   and   has to   exercise   power   within   the   four corners of the provisions. 39.2.  .. .. .. .. .. .. .. .. .. .. .. .. .. .. .. ”  (emphasis added) In paragraph 40, the Constitution Bench proceeded to hold  thus:  “40.   The   Act   of   Parliament   or   the appropriate   legislature   applies   to   the Scheduled   Areas.   The   Governor   has   the power   to   exclude   their   operation   by   a notification. In the absence thereof, the Acts   of   the   legislature   shall   extend   to such   areas.   In   Jatindra   v.   Province   of Bihar   [ Jatindra   v.   Province   of   Bihar ,   1949 SCC   OnLine   FC   23   :   ILR   (1949)   28   Pat 703 : 1949 FLJ 225] , it was held that the power   of   the   Governor   under   Para   5   is   a Civil Appeal No.2202 of 2012 Page  13  of  21 legislative   power   and   the   Governor   is empowered   to   change   or   modify   the provisions   of   the   Act   or   the   section   as   he deems   fit   by   way   of   issuing   a   notification. The power under Para 5(1) is limited to the application   of   the   Governor's   decision   to apply   an   Act   or   making   modification   or creating   exceptions.   Though   the   power   is legislative   to   some   extent,   that   is   confined to   applicability,   modification,   or   creating exceptions   concerning   the   Act   of Parliament   or   the   State.   While   Para   5(2) confers   the   power   of   independent legislation,   the   Governor   has   plenary power  of  framing  regulations  for   the  peace and good governance of a Scheduled Area. He is the repository of faith to decide as to the   necessity.   The   Governor   is   empowered by Para 5(3) to repeal or amend any Act of Parliament   or   State   Legislature,   following the   procedure   prescribed   therein,   in exercise of making regulations as provided under  Para 5(2) of Schedule V. The aspect of   power   was   considered   in   Ram   Kirpal Bhagat   v.   State   of   Bihar   [ Ram   Kirpal Bhagat   v.   State   of   Bihar ,   (1969)   3   SCC 471 : 1970 SCC (Cri) 154] thus : (SCC pp. 478­80, paras 21­23) “ 21 .   The   second   question   which   falls   for consideration   is   whether   the   Bihar Regulation   I   of   1951   is   in   excess   of   the Governor's   powers.   The   contentions   were: first,   that   the   Regulation   I   of   1951   could not   at   all   have   been   made;   secondly,   that Civil Appeal No.2202 of 2012 Page  14  of  21 Regulations   deal   with   the   subject­matter and   did   not   mean   power   to   apply   law   and thirdly,   the   power   to   extend   a   law   passed by another legislature was said to be not a legislative   function,   but   was   a   conditional legislature.   The   legislation,   in   the   present case, is in relation to what is described as Scheduled Areas. The Scheduled Areas are dealt   with   by   Article   244   of   the Constitution and the Fifth Schedule to the Constitution. Prior to the Constitution, the excluded areas were dealt with by Sections 91 and 92 of the Government of India Act, 1935.   The   excluded   and   the   partially excluded   areas   were   areas   so   declared   by Order   in   Council   under   Section   91   and under   Section   92.   No   act   of   the   Federal Legislature   or   of   the   Provincial Legislature   was   to   apply   to   an   excluded or   a   partially   excluded   area   unless   the Governor   by   public   notification   so directed.   Sub­section   (2)   of   Section   92 of   the   Government   of   India   Act,   1935 conferred   power   on   the   Governor   to make regulations for the peace and good government   of   any   area   in   a   Province which   was   an   excluded   or   a   partially excluded   area   and   any   regulations   so made might repeal or amend any Act of the Federal Legislature or the Provincial Legislature   or   any   existing   Indian   law which  was for  the  time  being  applicable to the area in question.   The extent of the Civil Appeal No.2202 of 2012 Page  15  of  21 legislative   power   of   the   Governor   under Section 92 of the Government of India Act, 1935   in   making   regulations   for   the   peace and good government of any area conferred on   the   Governor   in   the   words   of   Lord Halsbury   “an   utmost   discretion   of enactment for the attainment of the objects pointed to.” (See   Riel   v.   R.   [ Riel   v.   R. , (1885) LR   10   AC   675   (PC)],   AC   p.   678.)   In   that case   the  words   which  fell  for consideration by the  Judicial Committee were  “the power of Parliament of Canada to make provisions for   the   administration,   peace,   order   and good government of any territory not for the time being included in any province ”. It was contended   that   if   any   legislation   differed from   the   provisions   which  in   England   had been   made   for   the   administration,   peace, order and good government then the same could   not   be   sustained   as   valid.   That contention   was  not   accepted.   These   words were   held   to   embrace   the   widest   power   to legislate for the peace and good government for the area in question .” ” (emphasis added) Again,   in   paragraph   52,   the   Constitution   Bench   answered Question (1)(b) as under: “52.   We   are   of   the   opinion   that   the Governor's   power   to   make   new   law   is not   available   in   view   of   the   clear language   of   Para   5(1),   Fifth   Schedule does   not   recognise   or   confer   such Civil Appeal No.2202 of 2012 Page  16  of  21 power,   but   only   power   is   not   to   apply the law or to apply it with exceptions or modifications.   Thus,   the   notification   is ultra vires to Para 5(1) of Schedule V to the Constitution. ” (emphasis added) 12. In   paragraph   80,   the   Constitution   Bench   answered Question (1)(c).  Paragraph 80 reads thus:  “80.   The   power   is   conferred   on   the Governor to deal with the Scheduled Areas.   It   is   not   meant   to   prevail over   the   Constitution.   The   power   of the   Governor   is   pari   passu   with   the legislative power of Parliament and the State.   The   legislative   power   can   be exercised   by   Parliament   or   the   State subject   to   the   provisions   of   Part   III   of the   Constitution.   In   our   considered opinion,   the   power   of   the   Governor does not supersede the fundamental rights   under   Part   III   of   the Constitution.   It   has   to   be   exercised subject   to   Part   III   and   other provisions of the Constitution.  When Para   5   of   the   Fifth   Schedule   confers power on the Governor, it is not meant to   be  conferral  of  arbitrary  power.  The Constitution   can   never   aim   to   confer any   arbitrary   power   on   the constitutional   authorities.   They   are   to be   exercised   in   a   rational   manner Civil Appeal No.2202 of 2012 Page  17  of  21 keeping   in   view   the   objectives   of   the Constitution.   The   powers   are   not   in derogation   but   the   furtherance   of   the constitutional aims and objectives. ” (emphasis added) 13. Therefore, to conclude;  (i) All   the   Central   and   the   State   laws   which   are applicable to the entire State of Orissa will continue to   apply   to   the   Scheduled   Area   unless,   in   exercise of   powers   under   sub­clause   (1)   of   Clause   5   of   the Fifth   Schedule,   there   is   a   specific   notification issued by the Hon’ble Governor making a particular enactment inapplicable, either fully or partially;  (ii) The power of the Hon’ble Governor under Clause 5 of the Fifth Schedule is restricted to directing that a particular law will not apply to the Scheduled Area or   it   will   apply   with   such   modifications   as   may   be specified   in   the   notification   issued   under   sub­ clause (1) of Clause 5 of the Fifth Schedule or while making   Regulations   in   terms   of   sub­clause   (2)   of Clause 5 of the Fifth Schedule; (iii) The power of the Hon’ble Governor under Clause 5 of   the   Fifth   Schedule   does   not   supersede   the Civil Appeal No.2202 of 2012 Page  18  of  21 Fundamental   Rights   under   Part   III   of   the Constitution of India; and (iv) Therefore,   the   Fundamental   Rights   conferred   by sub­clause (e) of Article 19(1) of the Constitution of India   on   the   citizens   can   also   be   exercised   in relation to the Scheduled Area. 14. Under   sub­clause  (e)   of   Clause   (1)   of  Article   19   of  the Constitution of India, every citizen has a right to reside and settle   in   any   part   of   the   territory   of   India.     However,   by making   a   law,   reasonable   restrictions   can   be   put   on   the said Fundamental Right as provided in Clause (5) of Article 19.     Therefore,   we   reject   the   argument   that   non­Tribals have no right to settle down in a Scheduled Area. 15. The argument that the Fifth Schedule is a law made by the   Parliament   is   misconceived.     Even   assuming   that   Fifth Schedule   is   a   law,   it   does   not   put   any   constraints   on   the exercise   of   the   Fundamental   Rights   under   Article   19(1)   of the Constitution of India. 16. Now, we come to the second question whether  a non­ Tribal has the right to vote in a Scheduled Area.   As far as the right to vote is concerned, the 1950 Act is applicable to Civil Appeal No.2202 of 2012 Page  19  of  21 the   Scheduled   Area   and   therefore,   the   appellant   cannot contend   that   only   a   person   belonging   to   Scheduled   Tribe can   cast   a   vote   in   elections   of   the   constituencies   in   the Scheduled Area.   The right to vote will be governed by Part III   of   the   1950   Act.     Every   eligible   voter   is   entitled   to   be registered in the electoral roll of a constituency, in which he is ordinarily residing.   Therefore, any person eligible to vote who is ordinarily residing in the Scheduled Area has a right to vote, even if he is a non­Tribal. 17. As regards providing reservation for all the Lok Sabha and   the   State   Legislative   constituencies   in   a   Scheduled Area,   the   appellant   cannot   contend   that   all   the constituencies   in   a   Scheduled   area   should   be   reserved   for the   Scheduled   Tribes.     Reservation   is   required   to   be   made in   terms   of   Articles   330   and   332   of   the   Constitution   of India.     These   provisions   do   not   provide   that   all   the constituencies in the Scheduled Areas shall be reserved for Scheduled   Tribes.     Moreover,   the   2002   Act   is   applicable   to the   Scheduled   Area.       Therefore,   even   the   said   prayer   to issue a writ of  mandamus , as regards the reservation for the Scheduled Tribes, deserves to be rejected.  Civil Appeal No.2202 of 2012 Page  20  of  21 18. The   Land   Acquisition   Act,   1894   was   made   applicable to   the   whole   of   India   except   the   State   of   Jammu   and Kashmir.     In   the   absence   of   the   exercise   of   power   by   the Hon’ble   Governor   under   sub­clause   (1)   of   Clause   5   of   the Fifth   Schedule,   the   said   law   was   applicable   to   the Scheduled Area.  19. We   are,   therefore,   of   the   view   that   there   is   absolutely no merit in the appeal, and the High Court was right when it dismissed the writ petition filed by the appellant. Only in view   of   the   claim   that   the   appellant   is   working   for   the welfare   of   the   tribals   that   we   refrain   from   saddling   the appellant with costs. 20. Hence,   the   appeal   is   dismissed   with   no   order   as   to costs. …..….……………J.     (Abhay S. Oka) …...………………J.             (Rajesh Bindal) New Delhi; May 10, 2023.    Civil Appeal No.2202 of 2012 Page  21  of  21