PETITIONER:
BRAMCHARI SIDHESWAR BHAI &ORS.ETC.
Vs.
RESPONDENT:
STATE OF WEST BENGAL ETC.
DATE OF JUDGMENT02/07/1995
BENCH:
VENKATACHALA N. (J)
BENCH:
VENKATACHALA N. (J)
KULDIP SINGH (J)
AHMAD SAGHIR S. (J)
CITATION:
1995 AIR 2089 1995 SCC (4) 646
JT 1995 (5) 205 1995 SCALE (4)113
ACT:
HEADNOTE:
JUDGMENT:
THE 2ND DAY OF JULY,1995
present:
Hon'ble Mr.Justice Kuldip singh
Hon'ble Mr.Justice N.Venkatachala
Hon'ble Mr.Justice S.Saghir Ahmad
Mr.Shanti Bhushan,Mr.Tapas Ray, Mr.A.K.Ganguli, Mr.P.P.Rao and Mr.Dhruv kr.Mukherjee, Sr.Advs., Mr.H.Puri, Mr.S.K.Puri,(Mr.Raj Kumar Gupta,Advs.for Mr.Rajesh,Adv.,(m/s.Dilip Sinha,J.R.Das,Advs for M/s.Sinha and Das,Advs.,Mr.Indra Makwana,Mr.V.B.Joshi, Mr. Umesh Bhagwat,Mr.Alok Singh,Mr.Rathin Das,Mr.Abhijit Sengupta,Mr.A.D.Sikri,Mr.A.K.Chakravarti,Mr.A.Mariarputham, Ms.Aruna Mathur,Mr.Charavorty,Mr.Bijan Kumar Ghosh, Mr.P.P.Choudhary and Mr.R.K.Gupta,Advs.with them for the appering parties.
J U D G M E N T
The following Judgment of the court was delivered: IN THE SUPREME COURT OF INDIA
CIVIL APPELLATE JURISDICTION
CIVIL APPEAL NOs. 4434A-34D OF 1986
WITH
CIVIL APPEAL NOs. 4937/85.5676-78/85 WITH
I.A.No.1 IN C.A. Nos.5676-78/85 and CMP NO.23111/86 IN C.A. NO.4937/85
Bramchari Sidheswar Shai & Ors.etc.
Versus
state of West Bengal etc.
J U D G M E N T
VENKATACHALA, J.
The sustainability of the common judgment of Division Bench of the calcutta High Court rendered in appeals preferred against the order of dismissal of a Writ Petition by a learned single judge of the same High Court by which the claim of the followers of Ramakrishna that an educational institution established and administered by their Ramakrishna Mission receives protection under Article 30(1) of the Constitution of India being an educational institution established and administered in exercise of their fundamental right as a minority based on religion and under Article 26(a) of the constitution of India being an educational institution established and maintained in exercise of their fundamental right as a religious denomination or section thereof,is upheld, since arises for our consideration in the present appeals filed against that judgment, all of them could be disposed of by this judgment. As the writ petition filed in the High Court, which has led to the present appeals related to Ramakrishna Mission Vivekananda Centenary College at Rahra- Ramakrishna Mission College ',established and administered by Ramkrishna Mission, it would be advantageous to refer to material facts relating to establishment and administration of that college and the controversies thereto which led to the filing of the writ petition, and ultimately the present appeals , for a proper apprisal and appreciation of the points arising for our consideration in deciding the present appeals.Such facts are briefly these:
By letter dated 19th july 1961, the secretary,Education department of Government of West Bengal informed Swami Punnyananda Maharaj of Ramakrishna Mission Boys' Home of Ramakrishna Mission at Rahra of the willingness of Government of India for granting rupees two lakhs for construction of a college building on a suitable site at Rahra to be made available by Ramakrishna mission and of the willingness of the Chief Minister to meet the additional cost of construction of such college building from funds of State Government,requested him to communicate the acceptance by Ramakrishna Mission of the proposal and further prepare plans and estimated cost of college building early.On Ramakrishna Mission's acceptance of the said proposal Government of West Bengal, issued Memo dated 27th October ,1961,intimating its Director of Public Instruction of Governor's approval for setting up a three year degree college under the auspices of Ramakrishna Mission Boy's Home at Rahra at its site at an estimated cost of Rs.7,25000/- to be borne by the State Government and Government of India. Thereafter,by a letter dated 25 th April,1962 the Deputy secretary to Government of West Bengal addressed to Registrar,Calcutta University intimated him of the three year degree college to be set up at Rahra under the auspices of Ramakrishna Mission and its readiness to manage the college through a Governing Body to be constituted by it. In turn by another letter dated 29th August,1962, the Director of public Instruction intimated to the Registrar, Calcutta University that the said college was being inaugurated under the auspices of Ramakrishna Mission Boy's Home and will function as a sponsored college with financial assistance from the State Government and Union Government and requested for obtaining University's affiliation of the college upto B.A/B.Sc. courses and approval of college Governing Body constituted by the Ramakrishna Mission. Calcutta University being of the view, that it was quite in fitness of things that the college was being ushered into existence in commemoration of the birth centenary of Vivekananda, who contributed so much to uplift the down-trodden and the building up of national character and education, not only granted affiliation to the proposed college, but also accorded approval to Governing Body of that College as constituted by Ramakrishna Mission. Thereafter,Governing Body of the College as constituted by Ramakrishna Mission from time to time with special approval obtained from the state Government and the University, continued to administer the affairs of that College. Ramakrishna Mission College did not, therefore have a Governing Body which was modelled on the common pattern of governing bodies of sponsored colleges as becomes clear even from Government Memo dated 16th January,1971 conveying approval of Governor for common pattern of Governing bodies of sponsored colleges, for it said that the approval given by Governor regarding composition of the governing bodies of the sponsored colleges, did not include Governing Bodies of sponsored colleges run by Missionary Societies on the basis of agreement with respective Missions. Indeed, the letter of Deputy Secretary to Government refering to the said Memo had clarified that the Memo in its application to specially sponsored colleges such as Colleges managed by Ramakrishna Mission, Christian Order Missionary Society Brahma Samaj, Trust Deed etc.would be modified by Government according to exigencies by mutual agreement with Mission/Society/parties concerned. In his Memo dated 18th April, 1978, the Deputy Secretary to Government of West Bengal also clearly stated that the Government had been feeling the necessity of revising the existing pattern for composition of Governing Bodies of Government sponsored colleges on a "standard pattern" excepting where the college concerned had a special constitution on the basis of Trust Deed or where the college was run by the Missionary Societies on the basis of agreement with respective Missions.
When according to the said Memo dated 18th April, 1978, the existing Governing Body of the Ramakrishna Mission College was carrying on the governance of that college, that on 12.8.1980 by a letter of even date. Principal of that college Swami Jitatnanda resigned his post. This situation led to the appointment of Shivamoyananda who was till then head of Ramakrishna Mission Vidya Mandir, Bellurmath, as Principal of Ramakrishna Mission College. Teachers Council of the Ramakrishna Mission College who were agitated by new Principal's appointment, by resorting to strike, took over the management of the College and prevented the newly appointed Principal Shivamoyanda from functioning as Principal but also made Prof.A.R. Das Gupta to function as the in-charge Principal of the College. This untoward situation led Ramakrishna Mission and the Secretary of the Governing Body of the College Institute a civil suit -suit No.111 of 1980 in 10th Court of Sub-Judge, Alipore seeking a declaration that the functioning of A.R.Das Gupta as Principal and the functioning of 14 professors in the college was illegal.
When the affairs of the said Ramakrishna Mission College stood as above, that on 18.12.1980 the appellants in Civil Appeal No.4937 of 1985 by filing C.O.No.12837(w) of 1980 in the High Court sought for issue of (i) a writ in the nature of mandamus commanding the Government of West Bengal to reconstitute the Governing Body of the Ramakrishna Mission College according to standard pattern for Governing Bodies of sponsored college as per Government Memo No.752- Edn(cs)/c.s.30-3/77 dated 18th April,1978;(ii) a writ declaring that the Ramakrishna Mission college is governed by W.B. Act of 1975;and W.B. Act 1978;(iii) a writ in the nature of quo warranto restraining Swami Shivmoyananda as Pricipal of Ramakrishna Mission College, and other incidental writs.
The grant of prayers sought for in the said writ petition was resisted by Ramakrishna Mission, Secretary of the Ramakrishna Mission College and Shivamoyanada, who were respondents in that writ petition and are respondents in present Civil Appeal No.4937 of 1985 and other Civil appeals.
However,as three notices were sent by the Calcutta University to Ramakrishna Mission during the pendency of the writ petition for reconstituting the Governing Bodies of the Ramakrishna Mission Residential College, Narendrapur,Ramakrishna Mission Siksha Mandir, Howrah and Ramakrishna Mission Vidya Mandir, Howrah , the sustainability of those notices was questioned by Ramakrishna Mission, by filing an Interlocutory Application in the writ petition itself.
A learned single Judge of the High Court although dismissed the said writ Petition, quashed the said three notices issued by the Calcutta University to the Ramakrishna Mission for reconstituting the Governing Bodies of its three colleges, on his view that the Ramakrishna Mission College and other colleges of Ramakrishna Mission since estasblished and administered by Ramakrishna Mission, comprised of the followers of Ramakrishna religion , being protected under Article 30(1) of the Constitution, the provisions in W.B.Act of 1975 and the W.B. Act of 1978,did not apply . However, he did not accept the claim of the Ramkrishna Mission that Article 26(a) of the Constitution enabled the Ramakrishna Mission to establish educational institutions as a religious denomination.The writ petitioners as a religious denomination. The writ petitioners, who were aggrieved against the order of dismissal of their writ petition by the learned single judge and of quashing of the notices for reconstituting of Governing Bodies of Certain colleges of the Ramkrishna Mission preferred a writ appeal against that order. The State of West Bengal and Calcutta University who also felt aggrieved by the said order of learned single judge ,filed separate writ appeals questioning its correctness. A Division Bench of the High Court, Which clubbed those writ appeals and heard them together, dismissed all of them by a common judgnent having expressed its agreement with the learned single Judge that the Ramakrishna Mission comprised of followers of Ramakrishna, being a minority based on religion, was protected under Article 30(1) of the Constitution, and also its disagreement with the view that Article 26(a) of the Constitution did not protect the Ramakrishna Mission from establishing educational institutions as a religious denomination. Dismissal of the appeals was also based on the view of the Division Bench that both the W.B. Act of 1975 and the W.B. Act of 1978 since did not contain any express provision including their application to educational institutions established and maintained by the Ramakrishna Mission, those Acts would be inapplicable,to the Ramakrishna Mission College and other colleges of Ramakrishna Mission for to hold otherwise would amount to infringement of the rights enjoyed by the Ramakrishna Mission under Articles 26(a) and 26(b) of the Constitution. However, it left open the question of legality or otherwise of the direction contained in the notices issued by the Calcutta University to the Ramakrishna Mission for reconstitution of Governing Bodies of the Ramakrishna Mission Residential College, Narendrapur, Ramakrishna Mission Siksha mandir, Howrah and Ramkrishna Mission Vidya mandir, howrah.
doctrines and teachings of Ramakrishna and have become his follwers, claim to belong to a minority based on Ramakrishna religion which was distinct and different from Hindu religion and as such entitled to the fundamental right under Article 30(1) of the Constitution of India , of establishing and administering educational institutions of their choice through Ramakrishna Mission or its branches in that State?
2. Do persons belonging to or owing allegiance to Ramkrishna Mission belong to a religious denomination or any section thereof as would entitle them to claim the fundamental rights conferred on either of them under Article 26 of the Constitution of India?
3. If persons belonging to or owing allegiance to Ramakrishna Mission is a religious denomination or a section there of , have they the fundamental right of estblishing and maintaing institutions for a charitable purpose under Article 26(a) of the Constitution of India.
4. If Ramakrishna Mission as a religious denomination or a section there of establishes and maintains educational institutions, can such institutions be regarded as instituions established and maintained for charitable purpose within the meaning of Article 26(a) of the Constitution of India?
5. Is Ramakrishna Mission College at Rahra established and maintained by Ramakrishna Mission and if so , will the constitution of its governing body by the government of west Bengal amounts to infringment of Ramkrishna Mission's fundamental right to establish and maintain an educational institution under Article 26(a) of the Constitution of India?
6. Can the court direct the West Bengal Government because of W.B.Act 1975 and W.B.Act 1978, to constitute governing body on standard pattern of sponsored college envisaged under its Memo dated 18th April, 1978 in respect of Ramakrishna Mission College when that Memo itself says that colleges establised and maintained by Missions on the basis of agreements cannot be treated as sponsored colleges for the purpose of constituting governing bodies for them on a standard pattern.
Before taking up the above points for consideration, we may advert to the views of this Court expressed in some of its decisions on matters, such as Hindu religion , religious denomination, to our advantage:
A Constitution Bench of this Court in the commissioner, Hindu Religious Endowments, Madras & sri Lakshmindra Thirtha Swamiar of Sri Shirur Mutt [(1954) SCR,1005] speaking through Mukherjee, j. (as he then was), who spoke for the Bench while holding that certain provisions of the Madras Hindu Religious and Charitable Endowments Act, 1951 imposing tax on religious trusts and institution were ultra vires Article 26 of the Constitution of India, adverted to the meaning of the word religion and the expression religious denomination found in the Constitution of India, thus:
"... The word religion has not been define in the Constitution and it is a term which is hardly susceptible of any rigid definition. In an American case [Davis v. Benson,133 US at 342] it has been said that term religion to his Creator and to the obligations they impose of reverence for His Being and character and of obedience to His will. It is often confounded with cultus of form or worship of a particular ect , but is distinguishable from the latter,. We do not think that the above definition can be regrded as either precise or adequate.Articles 25 and 26 of our Constitution are based for the most part upon asticle 44(2) of the Constitution of Eire and we have great doubt whether a definition of religion as given above could have been in the minds of of faith with individuals or communities and it is not necessarily theis tic. There a are well known religions in India like Buddhism and jainism which do not believe in god or in any Intelligent First Cause. A religion undoubtedly has its basis in a system of beliefs or doctrines which are regarded by those who profess that religion as conducive to their spirtual well being but it would not be correct to say that religion is nothing else but a doctrine or belief.A religion may not only lay down a code of ethical rules for its followers to accepts , it might prescrive rituals and obsevances, cermoniwes and modes of worship which are regarded as integral observances might extend even to matters of food and dress."
Then dealing with the meaning and connotation of the expression religious denomination and whether a Math could come within this expression , it has been ovserved thus : "..... The word denomination has been defined in the Oxford Dictionary to mean a collection of individuals classed together under the same name : a religious sect or body having a common faith and organisation and designted by a distinctive name it is well know that the practice of setting up Maths as centres of theological teaching was started by Shri Sankaracharya and was followed by various teachers since then. After Sankara, came a galaxy of religious teachers and philosophers who founded the different sects and sub- sects can certainly be called a religious denomination , as it is designated by adistinctive name,- in many cases it is the name of the founder , and has a common faith and common spiritual organisation. The followers of Ramanuja , who are known by the name of Shri Vaishnabas,undoubtedly constitute a religious denomination; and so do the followers of Madhwacharya and other religous teachers .It is a fact well established by tradition that the eight udipi Maths were founded bu Madhwacharya himself and the trustees and the beneficiaries of these Maths profess to be followers of that teaher , The HIgh Court has found thatthe Math in question is in charge of the Sivalli Brahmins who constitute a section the followers of Madhwacharya . As Article 26 contemplates not merely a religious denomination but also a section ther of , the Math or the spiritual fraternity represented by it can legitimately come within the purview of this article. "In Shastri Yagnapurushdasji and others & muldas Bhundardas vaishya and another [AIR 1966 SC 1119]a Constitution Bench of this Court was required to consider the question whether the Bombay High Court was right in holding that Swaminarayan Sampradaya sect to which the appellants before the court belonged is not a religion distinct and separate from the Hindu religion .In that context, Gajendragadkar,c.j who spoke for the Bench considered the questions elaborately as to who are Hindus and What are the broad features of HIndu religion, thus: "(27) Who are Hindus and what are the broad features of Hindu religion, that must be the first part of our enquiry in dealing with the present controversy between the parties. The historical and etymological genesis of the word 'Hindu has given rise to a controversy amongst indo-logists; but the view generally accepted by scholars appears to be that the word 'Hindu'is derived from the river Sindhu otherwise known as Indus which flows from the Punjab. That part of the great Aryan race, says Monier Williams , which immigrated from Central Asia, through the mountain passes into India, settled first in the districts near the river Sindhu (now called the Indus). The perisian pronounced this word Hindu and named their Aryan
brethern Hindus. The Greeks, who probably gained their first ideas of india pesians , dropped the hard aspirate, and called the Hindu 'Indii' (28). The Encyclopaedia of Religion and Ethics,Vol.VI, has described
'Hindusim'as the title applied to that form of religion which prevails among the vast majority of the present population of the Indian Empire (p.686). As Dr. Radhakrishnan has observed: 'The Hindu civilization is so called, since its original founders or earliest followers occupied the territory drained by the Sindhu (the Indus) river system corresponding to the North-West Frontier Provvince and the Punjab. This is recorded in the Rig Veda, the oldest of the Vedas, the Hindu scriputres which give their name to this period of Indian history. The people on the Indian side of the Sindhu were called Hindu by the Persian and the later western invaders [The Hindu view of life by Dr. Radhakrishnan, p.12]. That is the genesis of the word 'Hindu'.e>
(29). When we think of the Hindu religion, we find it difficult, if not impossible, to define Hindu religion or even adequately describe it. Unlike other religions in the world, the Hindu religion does not claim any one prophet; it does not worship any one God; it does not subscribe to any one dogma; it does not believe in any one philosophic concept; it does not follow any one set of religious rites or performances; in fact, it does not appear to satisfy the narrow traditional features of any religion or creed. It may broadly be described as a way of life and nothing more.
(30). Confronred by this difficulty, Dr. Radhakrishnan, realised that to many Hinduism seems to be a name without any content. Is it a museum of beliefs, a medley or rites; or a mere map, a geographical expression [The Hindu View of Life by Dr. Radhakrshnan, P.11]?. Having posed these questions which disturbed foreigners when think of Hinduism, Dr.Radhakrishnan has explained how Hinduism has steadily absorbed the customs and ideas of peoples with whom it has come into contact and has thus been adle to maintain its supremacy and its youth. The term Hindu, according to Dr. Radhakrishnan, had originally a territorial and not a credal significance. It implied residence in a well deficed geographical area.
Aboriginal tribes, savage and half- civilized people, the cultured Dravidians and the Vedic Aryans were all Hindus as they were the sons of the same mother. The Hindu thinkers reckoned with the striking fact that the men and women dwellining in India belonged to different communities, worshipped different gods, and practised different rites [the Hindu View of life by Dr. Radhakrishan, p.12] (Kurma Purana).
(31). Monier Williams has observed that it must be borne in mind that Hinduism is far more than a mere form of theism resting on Brahmanism. It presents for our investigation a complex congeries of creeds and doctrines which in its gradual accumulation may be compared to the gathering together of the mighty volume of the Gangas, swollen by a continual influx of tributary rivers and rivulets, spreading itself over an everincreasing area of country and finally resolving itself into an intricate Delta of tortuous streams and jungly marshes..The Hindu religion is a reflection of the Hindu religion is a reflection of the composite character of the Hindus, who are not one people but many. It is based on the idea of universal receptivity . It has ever aimed at accommodating itself to circumstances, and has carried on the process of adaptation through more than three thousand years. It has first borne with and then, so to speak, swallowed, digested, and assimilated simething from all creeds (Religious Thought & life in India by Monier Williams ,p.57].".
Dealing with broad sweep of the Hindu philosophic concept, it has been stated thus:
(33). The monistic idealism which can be said to be the general distinguishing feature of Hindu Philosophy has been expressed in four different forms: (1) Non-dualism or Advaitism; (2) pure monism, (3) Modified monism; and (4) Implicit monism. it is remarkable that these different forms of monistic idealism purport to derive support from the same Vedic and Upanishadic texts, Shankar, Ramanuje, Vallabha and Madhva all based their philosophic concepts on what they regarded to be the synthesis between the Upanishads, the Brahmasutras and the Bhagvad Gita. Though philosophic concepts and principles evolved by different Hindu thinkers and
philosophers varied in many ways and even appeared to conflict with each other in some particulars, they all had reverence for the past and accepted the Vedas as sole foundation of the Hindu philosophy. Naturally enough, it was realised by Hindu religion from the very beginning of its career that truth was many sided and different views contained different aspeccts of truth which no one could fully express. This knowledge inevitable bred a spirit of tolerance and willingness to understand and appreciate the opponent's point of view , That is how the several views set forth in India are considered to be the branches of the self-same tree. The short cuts and blind alleys are somehow reconciled with the main road of advance to the truth [ibid,p.48].'when we consider this broad sweep of the Hindu philosophic concepts, it would be realised that under Hindu philosophy, there is no scope for ex-communicaing any notion or principle as heretical and rejecting it as such.
Thereafter, the basic concepts of Hindu religion, are stated thus:
(35)...The first amongst these basic concepts is the acceptance of the Veda as the highest authority in religious and philosphic matters, This concept necessary implies that all the systems claim to have drawn their principles from a common reservoir of thought enshrined in the Veda. The Hindu teachers were thus obliged to use the heritage they reeceived from the past in order to make their views readily understood. The other basic concept which is common to the six systems of Hindu philosophy is that all of them accept the view of the great world rhythm. Vast periods of creation, manitenance and dissolution follow each other in endless succession. This theory is not inconsistent with belief in progress: for it is not a question of the movement of the world reaching its goal times without number, and being again forced back to its starting- point.....It means that the race of man enters upon and retravels its ascending path of realization. This interminable succession of world ages has no beginning [Indian Philosophy by Dr. Radhakrishnan, Vol.II, p.26]."It may also be said that all the systems of Hindu philosophy belief in rebirth and pre-existence. Our life is a step on a road, the direction and goal of which are lost in the infinite. On this road, death is never an end or an obstacle but at most the beginning of new steps [ Indian philosophy by Dr. Radhakrishnan, Vol.II, p.27]. Thus ,it is clear that unlike other religions and religions and religious creeds, Hindu religion is not tied to any definite set of philosophic concepts as such."
Adverting to the question whether Hindus worship at their temples the same set or number of gods, it has been observed thus:
(36)....... Indeed, there are certain sections of the Hindu community which do not believe in the worship of idols; and as regards those sections of the Hindu community which believe in the worship of idols, Their idols differ from community to commuunity and it cannot be said that one definite idol or a difinite number of idols are worshioped by all the Hindus in general. In the Hindu pantheon the first gods that wete worshipped in Vedic times were manily Indra, Varuna, Vayu and Agni. Later, Brahma, Vishnu and Mahesh came to be worshipped. In course of time, Rama and Krishna secured a place of pride in the Hindu pantheon, and gradually as different philosophic concepts held sway in different sects and in different sections of gods were added, with the result that today the Hindu pantheon presents the spectacle of a very large number of gods who are worshipped by different sections of the Hindus."
However, dealing with the development of the Hindu religion and philosophy from time to time,it is ovserved thus:
(37)....The development of Hindu religion and philosophy shows that from time to time saints and religious reformers attempted to remove from the Hindu thought and practices elements of corruption and superstition and that led to the formation of different sects. Buddha started Buddhism; Mahavir founded Jainism; Basava became the founder of Lingayat religion, Dhyaneshwar and Tukaram initiated the varakari cult; Guru Nanak inspired sikhism; Dayananda founded Arya Samaj, and Chaitanaya became Bhakti cult; and as result of the teachings of Remakrishna and
vivekananda, Hindu religion flowered into its most attractive progressive and dynamic form. If we study the teachings of these saints and religious reformers, we would notice an amount of divergence in their respective views; but underneath that divergence, there is a kind of subtle indescribable unity which keeps them within the sweep of the broad and progressive Hindu religion.
"Ultimately, reference is made to the working formula evolved by Tilak and is found to be adequate and satisfactory formula. That working formula is quaoted thus: "Acceptance of the Vedas with reverence; recognition of the fact that the means or ways to salvation are diverse; and realisation of the truth that the number of gods to be worshipped is large, that indeed is the distinguishing feature of Hindu religion. [B.G.Tilak's Gitarahasaya]."
In Acharya Jagdishwaranand Avadhuta, etc. & Commissioner of police, Calcutta & Anr.[(1984) 1 scr 447], Ranganath Mishra , J. (as he then was speaking for a three-judge Bench of this Court has held that Anand Margis being a collection of individuals who have a system of beliefs with regard to their conducive spiritual well-being, a common organisation and a definitive name, would be a religious denomination within the Hindu religion, inasmuch that satisfy the tests laid down by the constitution Bench of this Court in that regard in Sri Shirur Mutt's case (supra).
We could now refer to the points arising for our consideration in these appeals and consider them seriatim. point-1 :
Point-1:
The learned single Judge of the High Court who decided the Writ Petition, took the view that the followers of Ramakrishna were entitled to protection of Article 30(1) of the constitution of India since the religion preahced and propagated by Thakur Sri Ramakrishna and his great chella Swami Vivekananda, is Ramakrishna religion - a universal religion, different from the Hindu religion. The factors which led the learned single Judge to take the above view in respect of the Ramakrishna religion are the following: Fundamental tents of Ramakrishna religion set out in the statement of Swami Ramanand in his affidavit filed in opposition to the writ Petition, which according to him made it unique by comprehending all other religions without identifying itself with any of them : "1. That Thakur Shri Ramakrishna paramhansa Deva practised various religions including Islam and realised the truth underying these religions.
2. That shri Ramkrishna's spiritual practice culminated in experience that all beings are in essence divine and identical with Eternal Existence, Consciousness and Bliss, and that the ultimate aim of human life is to realise this Truth and attain eternal life.
3. Shri Ramkrishan discovered that the same Eternal Truth underlies all religious, whichis the essence of all scriptures. That all religions are true.
4.According to Shri Ramkrishnan, Religion is not an end in itself but is a means to achieve the said aim of human life.
5. He (Ramkrishan) proclaimed that all religions are only diferent paths leading to the same goal.
6. He (Ramkrishan) preached that sevice to man as the veriable manifestation of God, in a spirit of worship, is a sure way to realise the Truth.
7. Accepting all religion to be true he (Ramakrishna) prohibited condemnation of any of them."
Most important features of Ramakrishan religion, set out by Swami Ramananda in his affidavit in opposition, which according to him distinguished Ramakrishan religion froma ll other cults or religions including traditional HInduism: "(i). The religion of Shri Ramkrishna looks upon Sri Ramkrishna as an illustration and emobdiment of the Religion Eternal which constitutes the core of all religious ideals and permits his worship through his image (like portraits, photos, statues, etc.) relics or otherwise with or without any ritual or ceremony.
(ii) It not only tolerates all religions, but also accepts them all to be true, and it considers all religions to be only different paths leading to the same goal. whereas other religions claim absolute authority in all maters to the exclusion of all others.
(iii) It believes that the underlying truth in all religions is the same Eternal Truth which is the essence of the scriptures of all religions."
Further statement made in the self-same affidavit by Swami Ramananda:
"... that the followers of this religion or cult of Shri Ramkrishan believe in and practise the unversal resligion of all times, as practised and preached by him. They believe in the universal brotherhood of all irrespective of caste, colour, cread community, language or nationality, Amongst the followers of Shri Ramkrishna's religion. there are persons coming from Hindu fold as well as from the followers of Islam, Christianity and other religions."
Remark of notable historian Arnold Toyanbee: "Shri Ramkrishna's message was unique in being expressed in action....Religion is not just a matter for study, it is something that has to be experineced and to be believed, and this is the field in which Shri Ramkrishna manifested his uniqueness.... His religious activity and experience, were, in fact, comprehensive to a degree that had perhaps never before been attained by any other religious genious in India or elseehere.
Statements of Swami Viekananda made at different times: "What is wanted is power of organisation do you understand me?..We want some disciples fiery youngmen...do you see?.. intelligent and brave who dare to go to the jaws of death and are ready to swin the ocean across. Do you follow me? We want hundreds like that... both men and women. Try your utmost for that and alone.make convers right and left and put them into our purity drilling machine."
"And together we conceived that this ideal had to spread and not only spread, but made practical. That is to say, we must show the spirituality of the Hindus, the mercifulness of the Buddhists, the activity of the Christians, the brotherhood of Mohammadans, by our practical lives, We shall start a universal religion now an here."
"Each soul is potentially divine, the goal is to manfest this divinity within, by controlling nature external and internal. Do this either by work or by worship by one or more, or all of them and be free,"
"I have a message and I will give it after my own fashion, will neiter be HInduism, nor Christianism and that is all. Liberty, Mukti is all my religion." "I shall inspire men everywhere ,untill the world shall know that it is one with God."
Swami Jyotishwarananda's statement:
" The Ramkrishna Mission is
preeminently a religious body in service forming a part of Sadhana or spiritual practice, It stands on the universal ideals of religion. Its numerous preaching centres in India and America are trying to spread through the life and thought of their members a true knowledge of religion in its all embracing aspects and also to promote fellowship amongst the followers of different religions of the world, which are in fact as Sri Ramkrishna realised, so many forms of the Eternal and Universal Religion."
Objects of Ramkrishna Math:
"1.The Ramakrishna Math, otherwise called the Belur Math, is an institution of Sannyasins, established to help individuals as to work out their own liveration and also to trai them to serve the world in every possible way along the lines laid down by factors on which the learned single Judge had based his views on the subject. However, the Division Bench has sought to point out how Swami Vivekananda in the latter days of his life changed his thoughts on religion influenced by Western thought and way of life and propounded a world religion, by refferring to what was said of him others:
"42. Unodoubtedly, thoughts of Sri Ramakrishna and Swami Vivekananda were based on Vedanta. But their philosophy and religion were not indetical with the Triditional Vedantabad. Dr, Satish Chandra Chatterjee, romerly Head of the Department of Philosophy, Calcutta University, in his work, 'Classical Indian Philosophers : their Syntheses in the the University of Calcutta, 1963, has Samanvaya Vedanta in the sense of being a synthesis of all the schools of Hindus Law Dr. Chatterjee in Chapter-x of the said book has discussed in detail the said philosophy of Sri Ramakrishna. He has, inter alia, observed that Sri Ramakrishna's experiences go beyond the Veda and Vedanta. According to him, the impersonal absolute and the personal god are not two different realities unrelated to each other, nor are the different realities insparably related to each other as substance and quality. They are same realities in diffreent states. According to the learned authour,Bramhana is not different from Sakti or Kali in point of Reality. Shri Ramakrishna held that Bramhana is present in every though and being the Universe. Sri Ramakrishna held that Bramahana is present in every thoutht and being the Universe. Sri Ramakrishna's teachings lay down a rational basis for reconciliation of different and conflicating systams of philosophy and religion. Dr. Chatterjee in his said book observes that religion, according to Sri Ramakrishna,is neither religious knowledge about God, nor philosphical speculation on God; it is the direct experience or realisation of God. Sri Ramkrishna's conception that the end of man's life is realization of the divine in him, was not indentical with the tradtitional Hindu view of life. One of the most remarkable traits of Sri Ramakrishna's religion was his doctrine of harmony of religions. He not only taught University Harmony but he himself demonstrated it.
43. Thus although thoughts of Sri Ramakrishna and Swami Vivekananda were based on Vedanta, thier thought and action did not remian strictly within the limits of ancient Vedantic thought. The writings and speeches of Swami Vivekananda also clearly indicate his gradual transition from a preacher of Hindu thought into a world missionary. Swami Vivekananda's views on religion did not remain static and unchanged. Therefore. stray quotations given from his various writings and speeches may not depict his true views on religion. With his greater and grater acquantance with the western thought and ways of life, Swami Vivekananda's own ideas about religion and its significances underwent change. He had began to lay grater and greater stress on the unity of religions. He came gradually to believe in and propunded world religion. Swamiji persistently sought to formulate on the basis of Sri Ramakrishna's teachings of One Principle behind all religious phenomenon. Miss Marie Louse Burke in her book 'Swami Vevekananda in the West' Vol. II, had observed that from the summer of 1894 anoward simultaneous development keeping pace with one another were taking place in Swamiji's thought along three lines. There was an evolution in his message, the change in his plan and work and the increasing degree in which he identified his own message with Vedanta. According to the learned author, all three were aspects of a single event - the emergence of his world mission, According to Miss Burke, Swamiji did not teach the orthodox Vedanta in every respect. He mixed with it, for instance, a great deal of Sankha in order to answar some of the questions posed by modern knowledge. The learned author his answered the question why Swamiji gave the name Vedanta to his Principles pf Religion. She thinks that, on the face of it, it was not necessary,. for as Swami Vovekananda himself often observed, these principle have always existed in greater or lesser degree in every religion. He wrote the real thing is the religion taught by Sri Ramakrishna; let the Hindus call it Hinduism and the other call it in their own way" According to Miss Burke, one obvious andimportant reason of calling his religion by specific name was that the name Vadanta already existed. One religion in all its aspects had been alreaduy formulated for thousands of years and called Vadanta. Miss Burke has given two other reasons, first Swami Vivekananda attempted throughtout to define harmony of religion in the truest sense and had concluded that it consisted in the recongnition of the unity of religions or rather in the recognition of religion. Another reason why Swamiji wanted to give a name to one religion was that he was not only ensuring purity of his principles but to make it possible for any one to follow these principles without first attaching himself to specific creed and burdening himself with some forms and ceremonies not neceassary to him One would become a Vadantic and go straight to the heart of the religion.
Can the aforesaid view of the learned single Judge of Calcutta High Court that there came into existence Ramakrishna religion, distinct and aprt from Hindu religion, as upheld by learned Judges of the Division Bench of the same High Court by its Judgment impugned in the present appeals, be sustained for the reasons stated by them including the special reson put forward by learned Judges of the Division Bench that thoughts of Ramakrishna and Swami Vivgekananda although were based on Vendanta, writings and speeches of Swami Vovekananda show that even thought he had grown as a praccher of Hindus thought (Hindus religion), he converted himself into a preacher of world religion different from Hindu religion, in latter years of this life being influenced by his greater acquaintance with western thought and way of life. In shch view of the learned single Judge, as upheld by the learned Judges of the Division Bench of the High Court came in direct conflict with the view of Hindu religion enunciated by the Constitution Bench of this Court in its Judgment in the case of Shastri Yagnapurushadasji (supra) by according its approval to what is stated in that regard by great philosophers and historians or of broad features of Hindu religion laid down by this Court in that Judgment or with the views hedl by Ramakrishna himself, on Hindu religion and the Hindu way of life led by him or of what was spoken of Ramakrishna as the great saviour, reviver and rejuvenator of Hindu religion by world thinkers, philosophers, historians and his disciples, or the utterances of Sri Ramakrishna and Swami Vivekananda, which show that they alwayds continued as Hindus professing Hindus religion and never discowned or discardefd their Hindu status or Hindu religion.
The Constitution Bench of this Court in Shashtri Yaganapurushadasji (supre) when had occasion to deal with the question what Hindu religion has been, on consideration of diverse aspects of the questions before it, not merely expressed its clear views thereon, viz., (i) that unlike other religouns in the world Hindu religion does not claim any one prophet; it does not worship any one God; it does not follow any one set of religious rites or performances; and thus when it does not appear to satisfy any of the narrow traditional features of any religion or creed, it may broadly be described as a way of life and nothing more; (ii) that unlike other religions Hindu religion is not tied to any definite set of philosophic concepts as such; and (iii) that thought philosophic concepts and principles evolved by diffenrent Hindu thinkers and philosophbers varied in may way and even appeared to conflict with each other in some particulars, they all had reverence for the past and accepted the Vedas as the sole foundation of Hindu philosophy; but also clearly accorded its approval to the views of Hindu religion expressed by Monier Willams to the effect that the Hindu religion is a reflection of the composite character of the Hindus, who are not one people but may based on the idea of universal receptivity ever aimed at accommodating itself to circumstances, having swallowed, digested and assimilated something from all creeds, and to the view
of Hindi religion expressed by Dr. S. Radhakrishna 'that Hindu religion because of the teachings of Ramakrishna and Vivekanda has flowered into its mosts attractive, progressive and dynamic form.'
Since the afore-mentioned views that there came into existence Ramakrishna religion, as such , distinct and apart from Hindu Court deciding the writ petition and the learned Judges of the Division Bench of the High Court deciding the appeals are quite contrary to and directly conflict weith afore-referred views of the Constitution Bench of Hindu religion enunciated in the case of shastri Yaganapurushdasji (supra), the views of the learned Judges of the High Court that there came into existence a Ramakrishna religion which was different and distinct from Hindu religio9n cannot, in our view, stand and become unsustainable.
Features of Hindu religion recognised by this Court in shastri Yaganapurashdasji (supra) as coming within its broad sweep are these ;
(i) Acceptance of the Vedas with reverence as the highest authority in religious and philosophic matter and acceptance with reverence of vedas by Hindu thinkers and philosophers as the sole foundation of Hindu philosophy . (ii) Spirit of tolerance and willingness to understand and appreciate the opponent's point of view based on the realisation that truth was many-sided. (iii) Acceptance of great world rhythm, vast period of creation, maintenance and dissolution follow each other in endless succession, by all six systems of Hindu philosophy .
(iv) Acceptance by all systems of Hindu philosophy the belief in rebirth and pre-existence . (v) Recognition of the fact that the means or ways to salvation are many .
(vi) Realisation of the truth that Gods to be worshipped may be large, yet there being Hindus who do not believe in the worshipping of idols . (vii) Unlike other religions or religious creeds Hindu religion not being tied-down to any definite set of philosophic concepts, as such .
Ramakrishna - according to Aurobindo : ".... in him the spiritual experiences of the millions of saints who had gone before were renaewed and united . Sri Ramakrishna gave to Inmdia the final message of Hinduism to the world. A new era dates from his birth... Hinduism as summed up in the life of Sri
Ramakrishna has to attempt for all...." [World Thinker on Ramakrishna , Vivekananda, p.36 ]
Ramakrishna - according to Anold toynbee : " Sri Ramakrishna's message was unique in being expressed in action , the message itself was the perennial message of Hinduism." [Ramakrishna AndHis Unique Message - by Swami Ghananda, p.10 ]
Ramakrishna - according to Prof. s. Radhakrishnan : "He has helped to raise from the dust the fallen standard of Hinduism, not in words merly, but in works too." [Ramakrishna Ane His Unique Message, p.29]
Ramakrishna's view of Hindu religion : "Hindu religion alone is the Sanatan Dharma. Various creeds you hear now a days have come into existence through the will of God and will disappear again through his will. They will not last for ever. Therefore, I bow down at the feet of even the modern Devotees. The Hindu religion has always exixted and will always exist." [The Gospel of Sri Ramakrishan, Vol. II, p.642 ]
Swami vevekananda's view about his Master's ( Ramakrishna's ) relogion :
" Then it was that Sri Ramakrishna incarnated himself in India to demonstrate what the true religion of the Aryan race is, to whow where amidst all its many divisions and off-shoots, scattered over the land in the course of its immemorial history, lies the true unity of the Hindu relilgion ...... " " All that I am , all that the world itself will some day be ,is owing to my Master, Sri Ramakrishna, who incarnated and experienced and taught this
wonderful unity which under lines
everything, having discovered it alike in Hindusim, in Islam and in christianity." [Ramakrishna And His Message , p.57]
Address given by Swami Vivekananda at the World's parliament of Religion at chicago on 11th September, 1893 Since assumes great significance, the same being accepted as the thoughts of Ramakrishna expressed on religion, through his principal disciple Swami Vivekananda, the importantpassages therein which bear on reliogion of Ramakrishna and his disciple Swami Vivekananda, are excerpted :
" It fils my heart with hoy unspeakablt to rise in response to the warm and cordial welcome which you have given us. I thank you in the name of the mostancient order of monks in the world; I thank you in the name of the mother of religions ; and I thank you in the name of the millions and millions of Hindu people of all cclsses and sects.........
I am proud to belong to a religion which has taught the world both tolerance and universal acceptance. We believe not only in universal toleration, but we accept all religions as true . I am proud to belong to a nation which has sheltered thew persecuted anbd the refugees of all religions and all nations of the earth........
I am a Hindu. I am sitting in my own little well and thinking that the whole world is my; little well. The Christian sists in his little well thinks the whole world is his well. The Mohammedan sits in his little well and thinks that is the whole world. I have to thank you of America for the great attempt you are making to break down the barrier of this little world of ours. and hope that, in the future, the Lord will help you to accomplish your purpose .......
" From the high spilritual flights of the Vedanta philosophy, of which the latest discoveries of science seem like eachoes, to the low ideas of idolatry with its multiflavour, mythology, the agnosticism of the Buddists and the atheism of the Jains, each and all have a place in the Hindu's religion..... Here it may be said that these laws as laws may be without end, byt they; must have had a beginning. The Vedas teach us that creation is without beginning or end, Science is said to have proved thatr the sukm total of cosmis energy is always the same. Then , if there was a time when nothing exixted where was all these manifested energy."
Coming to the paper on Hinduism read by Swami Vivekananda on Idolatry at the said parliament of Religion on 19th September, 1893 :
" One thing I must tell you. Idolatry in India does nbot mean any thing forrible. It is not the mother of harlots. On the other hand , it is the atempt of undeveloped minds to grasp high spiritual truths . The Hindus have their faults, they sometimes have their exception; ;by;t; mark this, they are always for punishing their own bodies, and never for cutting the throats of their neighnbours."
" The Lord has dedclared to the Hindu in His incarnation as Krishna; ' I AM IN EVERY RELIGION AS THE THREAD THROUGH A STRING OF PEARLS. WHEREVER THOU SEEST EXTRAORDINARY POWER PAISIING AND PURIFYING HIMANITY, KNOW THOUGH THAT I AM THERE.'"
Again speaking at the World's Parliament of Religions on 20th September, 1893:
"In India , during the terrible famines, thouosands died from hinger, yet you christins did noting . You erect churches all through India, but the crying evil in the East in not religion - they have religion enough - but it is bread that the sufferoing millions of burning India cry out for with parched throats, They ask us for bread, but we give them stones. It is an insult to a starving people to affer them religion ; it is an ilnsult to a straving man to teach him metaphysics. "
" The religion of the Hindus is divided into two parts, the ceremonial and the sdpiritual ; the spiritual portion is specially studied by the monks. "
" In that there is no cast. A man from the highest cast and a manb from the lowest may becomes a monk in India and the two castes become equal. In religion there is no caste is simply a sicial Instituion."
Other exortations of Swami Vivekananda on Hindu religion (Hinduism) :
Three religions now stand in the sorld which have come down to us from time prehistoric - Hinduism, Zoroastrianism and Hudaism. They have all received tremendous shocks and all of them prove, by their survival, their internal strength . But while Judaism failed to aborb christinaity and was driven out of its place of birth by its allconquering daughter, and a hanful of Parsees is all that remains to tell the tale of their grand religion, sect after sect arose in India and seemed to shake the tale of their grand religion, sect after sect arose in India and seeded to snake the religion of the Vedas it its foundations, but like the waters of the seashore in a tremendous earthquake, it receded only for a while only to return in an all - absorbing flood, a thousand times more vigorous, and when the tumult of the rush was over , these sects were all sucked in , absorbed and assimilated into the immense body of the mother faith. (1.6)
From the high spiritual flights of the Vedanta philosophy, of which the latest discoveries of science seem like echose, to the low ideas oif idolatry with its multifarious mythology, the agnosticism of the Budhists, and the atheism of the Jains,m each and all have a place in the Hindu's religion.(1.6)
The Hindu religion does not consist in struggles and attmpts to believe a certaimn doctrinme or dogma, but in realising -not in bel;ieving, but in being and becoming, Thus the whole object of their system is by constant struggle to become [erfect, to become divine, to reach God and see God, and and this reaching God, becoming perfect, even as the Father in Heaven is perfect, constitutes the religious of the Hindus.(1.13)
We not only toleratate, but we Hindus accept every religion, praying in the mosque of the Mohammadans, worshipping before the fire of the Zorestrians, and kneeling before the cross of the Christians, knowing that all the religions, from the lowest fetishism, mean so many attempts oif the human soul to grasp and realise the infiniate, each determined by thencxonditions of its birth and association, and each of them makeing a stage of progfress, We gather all these flowers and bind them with the twine of love, making a wonderful bouquet of worship. (1.331-32)
The religion of the Vedanta can satisfy the demands of the scientific world, by referring it to the highest generalisation and to the law of evolution.
Vedanta lays down that each man shopuld be treated not as what he manifests, but as for the divine, and therefore, every teacher should be helpful, not by condemning man, but by helping him to call forth the divinity that is within him. (1.388)
In India there never was any religious persecusion by the Hindus, but only that wonderful reverence, which they have for all the religions of the world. (1.391) If your mind says something and the Vedas say something else, stop your mind and believe in the Vedas. (1.452)
Not only is Vedanta the highest philosophy in the world, but it is the greatest poem. (1.499)
In one word, the ideal of Vedanta is to know man as he really is, and this is its message, that if you cannot worship your brother man, the manifested God, how can you worship a god who is unmanifested ? (11.325-26)
Taking country with country, there is not one race on this earth to which the world owes so much as to the patient Hindu, the mild Hindu. The mild Hindu' sometimes is used as an expression of reproach; but if ever a reproach concealed a wonderful truth, it ismin the term the mild Hindu' who has always been the blessed child of god. (11.105). One thing we may not that wereas you will find that good and great men of other countries take pride in tracing back their descent to some robber-baron who lived in a mountain fortress and emerged from time to time to plunder passing wayfares, we Hindus, on the other hand, take pride in being the descendants of Rishis and sages who lived on roots and fruits in Mountain and caves, meditating on the Supreme. (111.139)
We must remember that for all periods the Vedas are the final goal and authority, and if the Puranas differ in any respect from the Vedas, that part of the Puranas is to be rejected without mercy. (111.173)
Here we are, the Hindu race, whose vitality, whose life-principle, whose very soul, as it were, is in religion. (111.177)
....I think that it is Vedanta, and Vedanta alone that caan become the universal religion of man, and no other is fitted for the role. Excepting our own, almost all the other great religions in the world are inevitable connected with the life or lives of one or more of their founders. All their theories, their teachings, their
doctrines adn theior ethics are build round the life of a personal founder from whom founder from whom they get their sanction, their authority and their power; and, strangelky enough, upon the historicity of the founder's life is build, as it were, all the fabric of such religions. If there is opne blow dealt to the historicity of that life, .....if that rock of hostoricity....is shaken and shattered, the whole building tumbles down, broken absolutely, never to regain oits lost status.
Every one of the great religions in the world, excepting our own, is build upon such historical charactorers; but ours rests upon principles. Their is no man or woman who can claim to have created the Vedas. They are the embodiment of enternal principles; sages discovered them.....(111.182-83)
India alone was to be, of all lands, the land of toleration and of spirituality;... For one of the greates t sages that was ever born found out here in India even at theat deistant time, whichj history cannot reach, and intom whose gloom even tradition itself dares not peep- in that distent time the sage arose and declared Ekkam Sad Vipra bahuda Vadanti - 'he whop exists is one; of the most memorable sentences'. This is opne of the most memorable sences that was evcer uttered, one of the grandest truths that was ever
discovered. And for us Hindus the truth has been the very backbone of our nations existence. For throughout the vistas of the centuries of our national life this one idea- Ekkam Sad Vipra bahuda Vadanti - comes down gaining in volume and in fullness till it has permeated the whole of our national existence, till it has mingled in our blood, and has become one with us. We live that grand truth in every vein, and our countryu has become the glorious land of religious tolerance. It is here and here alone that they build temples and churches for the religious which have come with the object of condemning our own religion. (111.186-87)
....our religion is not based upon persons but on principles. That yopu obey ypur religion is not becaous it came through the authoprity of a sage, no, not even of an Incarnation, Krishna is not the authority of the Vedas, but the Vedas are the authority of Krishna himself. His glory is that he is the greatest preacher of the Vedas that ever existed. (111. 249)
The Hindu can worship any sage and any saint from any country whatsoever, and as a fact we know that we go and worship many times in the churches of the Christians, and many, many times inm the Mohammadan mosques and that is good. why not? Ours. as I have said, is the Universal religion. It is inclusive enough, it is broad enough to include all the ideals. All the ideals of religion that already exist in the world can be immediately included., and we can patiently wait for all the ideals that are to come in the future to be taken in the same fashiom, embraced in the infinite arms of the religion of the Vedanta. (111.251-52)
Ours is the religion of which Budhism, with all its greateness, is a rebel child , and of which Christianity is a very patchy imitation. (111.275)
Ours is the only religion that does not depend on a person or persons; it is based upon principles. (111.280)
...this religion of ours admits of a marvellous variation, an infinite amount of liberty to think and live our own lives...(111.286087).
If there is any sect here which believes that OM ought not to be the symbol of Hinduism, it has no right to call itself Hind. (111.302)
Whether we are conscious of it or not, we think the Vedanta, we live in the Vedanta, we breathe the VEdanta, and we die in the VEdanta, and every Hindu does that. To preach VEdanta in the land of India, and before an Indian audience, seems therefore, to be amn anomaly. But it is the one thing that has to be preached and it is the necessity of the age that it must be preached. (111.323) It at present the word Hindu means anything bad, never mind; by our action let us be ready to show that this is the highest word and any language can invent. It has been one of the principles of my life not to be ashamed of my opwn ancestors......(111.368-69) Any, when a man has begun to hate himself, then last blow has come. When a man has begun to be ashamed of his ancestors, the end has copme. Here an I, oine of the least of the Hindu race, yet proud of my race, proud of my ancestors. Iam proud to call myseld a Hindu, I am proud that I am one of your unworthy servants. I am proud that I an a countryman of yopurs; - you, the descenmdants of the sages, you the descendants of the most glorieous Rishis the world ever saw. Therefore, have faith in yourselves, be proud opf your ancestors, instead opf being ashamed of them. (111.381)
I found Hinduism to be the most perfectly satisfying religion in the word. (111.449)
The principles of the vedanta not only should be preached everywhere in India, but also outside, Our thought must enter into the mane-up of the minds of every nation, not through writings, but through persons. (IV.311)
No religion onm earth preaches the dignity of humanity in such a lofty strain as Hinduism, and no religion on earth treads upon the necks of the poor and the low in such a fashion as Hinduism. (V.15)
The Hindu must not give up his religion, but must keep religion within its proper limits and give freedonm to society to grow, All the reformers in India made the serious mistake of holding religion accountable for all the horrors of priestcraft and degreratiuon and went forthwith to pull down the
indestructible structure and what was the result? Failure (V.22)
I want to see you, Swami', asked the correswpondent of Prabhudha Bharata, `on this matter of receiving back into Hinduism those who ahve been perverted from it. Is it your opinion that they should be received?'
Certainly', said the Swami, `they can and ought to be taken'. (V.233-34)
Most of the Upanishads were written by kshtriyas, while the ritualistic portions of the Vedas came from the brahmins (V309)
One peculiarity of the Vedas is that they are the only scriptures that again and again declare that uyou mist gfo beyond them. The Vedas say that they were written just for the child mind; and when you have grown, you must go beyond them. (V.311)
The Vedas, i.e. only those portuions of them which agree with reason are to be accepted as authority. Other Shastras, such as Purana, etc. are only to be accepted so far as theyu dol bnoit go against the Vedas. All the religious thoughts that have come subsequuent to the Vedas, in the world, in whatever part of it, have been derived from the Vedas. (V.315)
In Vedantamthe chief advantagem is that it was not the work of one single man: and, therefore, naturall;y, unlike Budhism of Christianity or
Mohammedanism, the prophet opr teacher did not entire,ly swallow up or overshadow the principles. (VI.7)
The religion of the Vedas is the religion of the Hindus, and the foundation of all Oriental religions: that is, all other Oriental religions are offshoots of the Vedas; all Eastern systems of religion have the VEdas as authority. (VI.48)
Hinduism is the very genious of absorption. We have never cared for fighting. of course, we could strilke a blow now and then , in defence of our homes. That was right. But we never cared for fighting for its own sake. Every one had to learn that. So let these reces of new comers whirl on . Theyu will all be taken into Hinduism in the end. (VIII.266)
[Hinduism by Swami Vivekananda,
published by Shri G.M. Jagtiani]
This is the gist of all worship- to be pure and to do good to others. He who sees Sivas in the poor, in the weak, and in the diseased, reallyt worship[s Siva; and if he sees Siva only in the image, his worship is but preliminary. (111.141-42)
The only way of getting our divine nature manifested is by helping others to do the same. If there is inequality in nature, still ther must be equal chance for all- or if greater for some and for some lkess- the weakere should be given more chance than the strong. In other words, aBrahmana is not so much in need of education as a Candala. If the son of the Brahmana needs one teacher, that of a Candala needs ten. For greater help must be given to him whom nature has not endowed with an acute intellect from birth. It is a m,adaman who carries coals to newcastle. The poor, the downtrodden, the ignorant - let these be your god. (VI.319)
There are many things to be done, but means are wanting in this country. We have brains, but no hands. We have the doctrine Vedanta, but we have not the power to reduce it into practice. In our books, there is the codtrine of universal equality, but in work we make great distinctions. It was in India that unselfish and disinterested work of the most exalted type waspreached, but in practice we are awfully cruel, awfdulklky heartless - unable to think of anything bedises our own mass-of- flesh bodies.... I too believe thjat India will awake again, if anyone could love with all his heart the people of the country- bereft of the grace of affluence, of blasted fortune, their discretion totally lost, down-trodden, ever-starved, quarrelsome, and envious. Then only will India awake, when hundreds of large-hearted men and women, giving up all desires of enjoying the luxuries of life, will long and exert themselves to their utmost for the well- being of the millions of their countrymen who are gradually sinking lower and lkower in the vorted of destitution and ignorance. (V.125-26) Carry the light and the life of the VEdanta to evry door, and rouse up the divinity that is hidden within every soul. (111.199)
[Vivekananda - His call to the n\Nation, pp.64, 86-87 and 89]
Shri C. Rajagopalacharia, the great scholar speaks of the greatness of Swami Vivekananda thus: "Swami Vivekananda saved Hinduism and saved India. But for jim we would have lost our religion and would not gain our freedom." [World Thinkers on Ramakrishna, Vivekananda, p.54].
Thus, from what is said of Ramakrishna and Swami Vivekananda and of their religion by great worls thinkers and philosophers, the glory of Ramakrishna is that he preached and made his principal disciple Swami Vivekananda to preach the religion of Vedanta which is the religion of Hinduis, as the message of Hinduism or Hindu religion to the people of the entire world for their future survival, good and prosperity, that is, the worship of brother m,an, the manifested God, the living God, the human soul in the body. When Shri Ramakrishna was approached by Narendra (Swami Vivekananda) to bless him with `Nirvikalpa Samadi' the highest spiritual experience, the admonitionm he got from his master Ramakrishna, being shame on you, I thought you would grow, like a banayan tree, shetlering thousands from scorching of the world. But now, you seek your own liberation. The same, demostrates that Ramakrishna wanted his principal disciple to bring home to the world the religion of Vedanta which is the religion of Hindus, that is `worship of man is worship of god'.
Again from what could bne seen from the aforesaid features adverted to be this Court as falling under the broad sweeep of Hinduism, and as the thoughjts of Ramakrishna of hinduism, and as the thoughts of Ramakrishna on Hinduism and as to what great thinkers, philosophers of the world have said of the highest contribution made by the great saint Ramakrishna to Hinduism and as to what Ramakrishna has himself said of Hinduism and again as to what Ramakrinshan's disciple Swami Vivekananda has said of the Hinduism of his master Ramakrishan, a Hindu of Hindu religion, we find it difficult to accept, with great respect, the view of the learned single Judge of Calcutta High Court, who decided the writ petition and the view of the learned Judges of the Division Bench of the Calcutta High Court, who decided the writ appeals, taken for upholding the claim put forward on behald of the Ramakrishna Mission and the Ramakrishna Mission College, that Ramakrishna religion was distinct and separate from the Hindu religion and it was a minority religion in the State of West Bengal. The peculiar circumstances which led Ramakrishna Mission to make a claim that Ramakrishna religion was a distinct and separate religion from Hindu religion and, therefore, a minority religion having the protection of Article 30(1) of the Constitution, to save the Ramakrishna Mission College for Ramakrishna Mission and all other educational institutions established and administered by Ramakrishna mIssion or its branches from being taken away under opne pretext or the other by the State Government, should not have been found favour by the learned Judges of the High Court for declaration that Ramakrishna religion as a minority religion entitled to protection under Article 30(1) of the Constitution of India, when such claim made on behalf of Ramakrishna Mission was based not on the sayings, teachings, preachings or practices of Ramakrishna and Swami Vivekananda pertaining to Hinduism not tied-down to any definite philosophic concepts, to which we have adverted to, but on supposed statements made by Swami Vivekananda without indicating context or place and time in which they were made. Even otherwise those statements, as they stand, do not indicate that Ramakrishna brought into existence his own religion and called it Ramakrishna religion. Such declaration ignores the reality that Ramkrishna, the great saint had been born in Dakshineswar as an Avatar of both Rama-the embodiment of truth and Krishna - the embodiment of love, the epic Heroes of Hindus to save Hinduism from extinction and rejuvenate it to serve the whole humanity by expounding great principles of Vedanta, the religion of Hindus. In the words of Swami Vivekananda himself, Hinduism being the religion of Vedanta can satisfy the human needs of the scientific world by referring to it as the highest generalisation and the law of evolution, and further referring to it, as the only religion that does not depend on a person or persons and taking pride of calling himself a Hindu, which were:
"Ay, when a man has begun to hate himself, then the last blow has come. When a man has begun to be ashamed of his ancestors, the end has come. Here am I, one of the least of the Hindu race, yet proud of my race, proud of my ancestors. I am proud to call myself a Hindu."
The views expressed by the learned single Judge of the Hindu Court deciding the writ petition and the learned Judges of the Division Bench deciding the writ appeals that Sri Ramakrsihna brought into existence, during hs life time, by his practices and teachings a religion distinct and different from Hindu religion and it was Ramakrishna universal religion, indeed, goes against the philosophy of Hindu religion as expounded, practiced and preached by Shir Ramakrishna himself and latter propagated to the whole world by his principal disciple Swami Vivekananda and other disciples. In this context, a passage from the Gospel of Sri Ramakrsihna' which contains the view of Ramakrishna on Hindu religion is worth reiteration:
"Hindu religion alone is the Sanatan Dharma. Various creeds you hear nowadays have come into existence through the will of God and will disappear again through his will. They will not last for ever. Therefore, I bow down at the feet of even the modern Devotees. The Hindu religion has always existed and will always exist."
Speaking of greatness of Ramakrishna, Swami Vivekananda, the already adverted to by us, said thus : "....Sri Ramakrishna incarnated himself in India to demostrate what the true religion of the Aryan race is, to show where amidst all its many divisions and off-shoots, scattered over the land in the course of its immemorial history, lies and true unity of the Hindu religion...."
In the World's Parliament of Religions at Chicago, Swami Vivekananda, who claimed himself to be a Hindu, spoke of his Hindu religion which require reiteration : "I am proud to belong to a religion which has taught the world both tolerance and universal acceptance...." Again speaking of Hindu religion, whathe stated requires reiteration:
"......all have a place in the Hindu's religion......"
Speaking of the ideal of Vedanta and its message, to which we have adverted to, Swami Vivekananda has said thus : "In one word, the ideal of Vedanta is to know man as he really is, and this is its message, that if you cannot worship your brother man, the manifested God, how can you worship a God who is unmnifested?"
Again what according to Swami Vivekananda Vedanta says requries reiteration :
"The Vedanta says, there is nothing that is not God.... The living God is within you and yet you are building chruches and temples and believing all sorts of imaginary nonsense. The only God to worship is the human soul in the human body."
Then speaking of Upnisads, Swami Vivekananda at one stage administered a w arning to Europe thus: "Europe, the centre of the manifestation of material energy, will crumble into dust within fifty years, if she is not mindful to change her position, to shift her ground and make spirituality the basis of her life. And what will save Europe is the religion of the Upanisads" Warning given not to give up Hindu religion, but to keep religion within proper limits and give freedom to society to grow the Swami Vivekananda requires reiteration : "No religion on earth preaches the dignity of humanity in such a lofty strain as Hinduism, and no religion on earth treads upon the necks of the poor and the low in such a fashion as Hinduism."
"The Hindu must not give up his religion, but must keep religion within its proper limits and give freedom to society to grow. All the reformers in India made the seriours mistake of holding religion accountable for all the horrows of priestcraft and degeneration and went forthwith to pull down the indestructible structure and what was the result? Failure."
What is referred to above by us, as to what is said by Ramakrishna of Hindu religion and what is said by Swami Vivekananda of Vedanta, the very sould of Hindu religion and its message that service to man is service to God' makes it abundantly clear that Ramakrishna brought into existence no religion of his own which was called as universal religon, but gave the message of Vedanta of service to man is service to God' as the universal principle basic to all religions and it being the message which was preached by Swami Vivekananda as the message given by hsi master based on Vedanta philosophy of Hindu religion, it would be a travesty of truth to say that Ramakrishna created a religion independent, distinct and apart from Hindu religion and called it a universal religion. Indeed, Hindu philosophy by Ramakrishna could be regarded as that expounded by him to serve humanity of the changing world. Shri Ramakrsihna is, therefore, rightly regarded by Hindus, great philosophers and thinkers of the world, who have studies the lives and works of Shri Ramakrishna and his disciples and others as the incarnation of Rama- the truth and Krishna - the love, born in Dakshineswar as great saint, not only to save Hindu religion from its extinction, but to rejuvenate it with the message of Vedanta that service to man is service to God', calls for our acceptance without any hesitation and the views of the learned single Judge and the views of the learned Judges of the Division Bench of the High Court in the order and judgement under the present appeals that Ramakrishna religion exists apart and distinct from the Hindu religion and it is a minority religion which has the protection of Article 30(1) of the Constitution of India, becomes unsustainable.
We may state, at this stage itself, that Swami Vivekananda changed his views on religion in his latter years, having been influenced by the West, as held by the Division Bench of the High Court, even if true, it is inconceivable that the same can have the effect of Shri Ramakrishna himself bringing up a religion of his own according to the subsequent thinking of Swami Vivekananda. Therefore, the basis of the subsequent thinking of Swami Vivekananda on which the Division Bench of the the High Court held that there came into existence a universal religion of Ramakrishna, cannot be sustained. On the contrary, what becomes obvious and evident from the exortations of Swami Vivekanada himself, to which we have already referred to, what he proclaimed to the world was that it is Vedanta and Vendata alone that can becoem the universal religion of man and it is Hindu religion alon that is fitted t that role, in that, Hindu religion being inclusive and braod enough to include all the ideals of all religions in the world was indeed, the universal religion. Hence, to say or to hold that there came into existence Ramakrishna religion-a universal religion, apart and distinct from Hindu religion would, again be travesty of truth and reality.
For the foregoing reasons, we hold tha the citizens of India residing in the State of West Bengal, who are professing, practising or propagating the religious doctrines and teachings of Ramakrishna and have become his followes, cannot claim to belong to a minority based on Ramakrishna religion which was distinct and different from Hindu religion and as such are not entitled to the fundamental right under Article 30(1) of the Constitution of India, of establishing and administering educational institutions of their choice through Ramakrishna Mission or its branches in that State and answer Point-1 accordingly, in the negative.
Point-2:
It is held by a Constitution Bench of this Court in Sri Shirur Math's case (supra) tha religious denomination is a collection of individuals classed together under the same religious sect or body having a common faith and organisation and disignated by distinctive name, based on the meaning of that phrase found in Oxford Dictionayr. It is alos held therein that such a religlious denomination falls under Article 26 of the Constitution of India. It is further held therein that the followers of Ramanuja, who are known by the name of Shrivaishnavas while consitute a religious denomination of their own, the followers of Madhavacharya and other religious teachers could be regarded as those belonging to their respective religious denominatiosn. Following the view taken as above as regards 'religious denominations', by the Constitution Bench of this Court in Sri Shirur Math's case (supra), a three-Judge Bench of this Court in Acharya Jagadishwaranand Avaduta's case (supra) speaking through Ranganath Misra, J. (as he then was) has held that 'Ananda Margis', who are a collection of individuals, who have a system of beliefs with regard to their conducive spiritual well being, a common organisation, a definite name, could be regarded as a religious denomination within the Hindu religion, stating that the tests laid down by the Constitution Bench for regarding a denomination as a religious denomination were satisfied. In view of the said pronouncements of this Court, persons who claim to belong to religious denomination envisaged under Article 26 of the Constitution can succeed in such claim only when they fulfil or satisfy the tests laid down therein, to wit :
(i) a collection of individuals who have a system of beliefs with regard to their conducive spiritual well-being; (ii) a common organisation; and
(iii) a definite name.
A Division Bench of the High Court of Calcutta in its Judgment under appeal has held that Ramakrishna Mission is a religious denomination by stating thus : "The followers of Shri Ramakrishna have a common faith. They have common organisation and tehy are designated by a distinct name."
No good reason is shown to us for not accepting the view of the Division Bench on the point that Ramakrishna Mission or Ramakrishna Math is a religious denomination'. It is not is dispute and cannot be disputed that Sri Ramakrishna could be regarded as eligious teacher who expounded, practised and reached the principles of Vendanta on which Hindu religion is founded, to meet the challenges posed to humanity in the changing world and made his disciples to spread the principles so expounded by him not only in India but all over the world as the basic principles of Hinduism. It cannot also be disputed that the disciples of Ramakrishna formed Ramakrishna Math and Ramakrishna Mission for propagation and promotion of the principles, so expounded, practised and preached by Ramakrishna Parmahansa, by way of publications and building of temples, prayer halls and building of educational, cultural and charitable institutions as performance of sevas resulting in the coming up of organisations as Ramakrishna Maths and Ramakrishna Missions, all over the world. These Maths and Missions of Ramakrishna composed of the followers of principles of Hinduism as expounded, preached or practised by Ramakrishna as hs disciples or otherwise form a cult or sect of Hindu religion. They believe in the birth of sage Ramakrishna in Dakshineswar as an Avatar of Rama and Krishna and follow the principles of Hinduism discovered, expounded, preached and practised by him as those conducive to thier spiritual well- being as the principles of highest Vendana which surpassed the principles of Vedanta conceived and propagated by Sankaracharya, Madhavacharya and Ramanumjacharya, who were earlier exponents of Hinduism. Hence, as rightly held by the Division Bench of the High Court, followers of Ramakrishna, who are a collection of indivuduals, who adhere to a system of beliefs as conducive to their sprtitual well-being, who have organised themselves collectively and who have an organisation of definite name as Ramakrishna Math or Ramakrishna Mission could, in our view, be regarded as a religious denomination within Hindu religion, inasmuch as they satisfy the tests laid down by this Court in Sri Shirur Math's case (supra) for regarding a denomination as a 'religious denomination'.
For the said reasons, we hold that persons belonging to or owing their allegiance to Ramakrishna Mission or Ramakrishna Math belong to a religious denomination within Hindu religion or a section thereof as would entitle them to claim the fundamental rights conferred on either of them under Article 26 of the Constitution of India and anser Point-2, accordingly, in the affirmative. Article 26(a) of the Constitution of India, is an important point that arises for our consideration here.
No doubt a six-Judge Bench of this Court in the case of Siddarajbhai v. State of Gujarat [AIR 1963 SC 540] while considering the question whether the serious inroads made by the Rules and Order issued by the State Government in respect of an educational institution established and administered by a minority entitled to, protection under Article 30(1) of the Constitution of India, speaking through Shah, J.(as he then was) has observed thus: "Article 26 occurs in a group dealing with freedom of religion and is intended to protect the right to manage religious affairs. By clause (a) of Article 26, every religious denomination or any section thereof, hs, subject to public order, morality and health, the right to establish and maintain insitutions for religious or charitable purposes and in a larger sense an educational institution may be regarded as charitable."
But, it was thought not necessary to express any opinion on the plea that the right of petitioners under Article 26(a) was infringed, in that petitioners were entitled to protection of Article 30(1) of the Constitution. While the learned single Judge of the High Court who decided the Writ Petition took the view that Article 26(a) is confined to institutions imparting religious instructions and not to insitutions imparting general education, the learned Judges of the Division Bench of the High Court deciding the appeal have taken the view that Article 26(a) extends to establsihment and maintenance of religious and charitable institutions including institutions for imparting education and that the essential part of the cult of Shri Ramakrishna being spreading of education of Ramakrishna Mission have the protection of Article 26(a) of the Constitution making it, however, clear that they do not mean to lay down that establishment of educational institutions would be essential matter of their religion. We think that the learned Judges of the High Court should not have decided on the general question whether educational institutions established and maintained by religious denomination including those established and maintained by Ramakrishna Mission for general education get the protection of Article 26(a) of the Constitution when that question in a general form, was not really at issue before them. Therefore, the views expressed on the question shall, according tous, ought to be treated as nonest and the quesion is left open to be decided in proper case, where such question really arises and all the parties who might be concerned with it are afforded adequate opportunity to have their say in the matter.
As we have pointed out while narrating the facts, which gave rise to the filing of Writ Petition before the High Court earlier and now to the filing of present appeals, Ramakrishna Mission College was established by Ramakrishna Mission at the istance of the Central Government and the West Bengal Government and was allowed to be administered by it through a Governing Body constituted by it (Ramakrishna Mission). The State Government did not envisage the constitution of a Governing Body of its own for the Ramakrishna Mission College on the standard pattern of governing bodies requred to be constituted for sponsored colleges, as such, either before the coming into force of the W.B. Act of 1975 or the W.B. Act of 1978 as was done in respect of other sponsored colleges or subsequent to the coming into force of those Acts, being of the view that a college like Ramakrishna Mission College of Ramakrishna Mission at Rahra, which was a specially sponsored college having a specially constituted Governing Body of its own should be excepted for purposes of constitution of Governing Body on standar pattern. This fact becomes clear from the State Government's letters and clarification to which we have already referred to. However, this fact also becomes clear from the Memo dated 18th April, 1978 issued by the Deputy Secretary to Government, which reads : "GOVERNMENT OF WEST BENGAL EDUCATION DEPARTMENT
College (Sponsored) Branch
From: Shri D.L.Guha, M.A.
Deputy Secretary to the
Govt. of West Bengal.
To : The Director of Public Instruction, West Bengal.
No. 752-Edn (CS)
------------
C.S.30-3/77
Dated, Calcutta, the 18th April, '78. Subject : Composition of the Governing Body of Sponsored colleges.
The undersigned is directing to say
that for some tome past Government have been feeling the necessity of revising the exisiting pattern for the composition of the Governing bodies of the Government sponsored colelgels excepting in cases where the collellge has a special constitution on the basis of Trust Deeds or where the colleges are run by Missionary Societies on the basis of agreement with the respective Missions. After careful consideration of the different aspects of the matter and keeping in view of the necessity of ensuring the academic interest and efficient administration of these institutions of which Government has undertaken full financial responsibility the Governor has been pleased to order that in supersession of all previous orders relating to the consitution of Governing Body of sponsored College, the new standard pattern for the composition of the Governing Bodies of sponsored colleges will be as follows:-
A. 1. President - To be nominated by Government
2. Secretary - Principal of the College - Ex-officio.
3-5. The representative of the whole- time permanent teachers of the college to be elected from among themselves.
6. One representative of the whole-time permanent non-teaching employees of the college to be elected from among themselves.
7-8. Tow persons to be nominated by the Government.
9. One Educationist to be nominated by the Director.
10. One Educationist to be nominated by the University to which the college is affiliatied.
11. One representative of the regular students of the College. He should be the duly elected General Secretary of the Student's Union.
B. The terms of the Governing Body of the College should be for a period of three years. The representatives of the whole-time permanent teachers and the representatives of the whole-time permanent non-teaching staff should hold office for a period of three years.
C. Where the college is a women's college or a co-eduational one at least one of the two Government nominees should be a woman.
2. This order comes into force with imemdiate effect.
3. In order that there is no dislocation in administration of the sponsored colleges, the Governor has also been pleased to order that until now Governing Bodies of the sponsored colleges are constituted in accordance with the pattern prescribed above the existing arrangement will continue.
4. The Governor is also pleased to order that there should be Finance Committee in every sponsored college consisting of give members, three of whom should be representatives of the whole-time permanent teachers of the College, one should be representative of the whole- time permanent non-teaching staff of the college and the Principal of the college (Ex-officio). The representative staff shall be elected int eh manner as laid down in para 1(a) above.
The duteis and functions of the Finance Committee shall be such as may be prescribed by the Government.
Sd/- D.L. Guha 18.4.78
Deputy Secretary."
(underlining by us)
As stated above, the State Government has excepted the Ramakrishna Mission College at Rahra in the matter of constituting of a Governing Body on standard pattern for the obvious reason that constituting such a governing body for a college like Ramakrishna Mission College which was all through allowed to have a governing body consituted by Ramakrishna Mission, which had built the College on its land conceding to the request made in that behalf by the State Government itself on the initiation of Central Government, may not be just. Thus when Ramakrishna Mission Collegle had come to be built, established and managed by the Ramakrishna Mission, it is difficult for us to think that the learned Judges of the Division Bench of the High Court were not right in holding that the Government should not be directed by issue of a mandamus, to consitute a governing body for the Ramakrishna Mission College on standard pattern taking recourse to the W.B. Act of 1975 and the W.B. Act of 1978, althoug for its own reasons. Therefore, in the peculiar facts and circumstances in which Ramakrishna Mission College at Rahra was established on Ramakrishna Mission's land and allowed to be administered by the Ramakrishna Mission through its own Governing Body, we feel that interests of justice may suffer by directing the State Governmdent to constitute its own governing body on standar pattern of the usual sponsored colleges, as prayed ror the by the writ petitioners. Howevr, the view we have expressed int eh matter shall not come in the way of the State Government to change their earlier arrangement with the Ramakrishna Mission in the matter of governance of the Ramakrishna Mission Collegle, if on objective considerations such change becomes necessary in the larger interests of students, teachers and other employees of that College and is so permitted by law.
In the said view we have taken in the matter of consituting a Governing Body by the Government of West Bengal in respect of the Ramakrishna Mission College at Rahra, there is no need to go into the question that there has been infringement by the Government of Ramakrishna Mission's fundamental rights to establish and mmainrain educational institutions under Article 26 (a)of the Constitution of India inasmuch as such a question does not arise, in view of the answer already given by us on Point-3 above. So also, question of directing the West Bengal Government decause of the W.B. Act of 1975 and the W.B.Act Of 1978 , to constitute govetning body on standard pattern ' of sponsored college envisaged under its Memo dared 18 th April, 1978 in respect of Ramakrishna Mission College cannot arise.
Points 4 to 6 are accordingly answered . In the risult we dismiss these appeals, however by setting aside the holding of the liatned single Judge in the Writ Petition that Ramakrishna religion being areligion distinct and siparate from Hindu relinion was a minoritu in West Bingal based on religion,entitoed to protection under Article 30 (1) of the Constitution of India as upheld by the Division Bench Of the High court in its jubgment deciding the appeals before it and also by setting aside the holding of the Division Bench of the High Court that Ramakrishna Mission as a religious denomination was entitlid to establish and maintain institutions of general education under Article 26 (a) of the Cohstitution of India as those established and maintained for a charitable purpose. Having regard to the mature of controversies decided in these appeals , we direct all parties to bear their own costs .