Supreme Court of India

Supreme Court Bar Association & … vs B.D. Kaushik on 26 September, 2011

Supreme Court of India
Supreme Court Bar Association & … vs B.D. Kaushik on 26 September, 2011
Bench: J.M. Panchal, H.L. Gokhale
                                                                  Reportable



           IN THE SUPREME COURT OF INDIA



             CIVIL APPELLATE JURISDICTION


            CIVIL APPEAL NO. 3401 OF 2003




Supreme Court Bar Association

and others                                         ... Appellants


                              Versus


B.D. Kaushik                                        ... Respondent




                              WITH


            CIVIL APPEAL NO. 3402 OF 2003


Supreme Court Bar Association                      ... Appellant


                              Versus


A.K. Manchanda                                      ... Respondent





                       J U D G M E N T

J.M. Panchal, J.

Since common issues for determination are

involved in Civil Appeal No. 3401 of 2003 and Civil

2

Appeal No. 3402 of 2003, this Court proposes to

dispose them of by this common judgment.

2. Civil Appeal No. 3401 of 2003 is filed by three

appellants, i.e., (1) Supreme Court Bar Association

(Registered), through its Honorary Secretary Mr. Ashok

Arora, (2) Shri Ashok Arora, Honorary Secretary of

Supreme Court Bar Association and (3) Ms. Sunita B.

Rao, Coordinator, Implementation Committee,

Supreme Court Bar Association (for short “SCBA”),

Tilak Marg, New Delhi. It is directed against interim

order dated April 5, 2003, passed by learned Civil

Judge, Delhi below application filed under Order 39

Rules 1 and 2 read with Section 151 of Civil Procedure

Code (CPC) filed in Civil Suit No. 101 of 2003. Civil

Appeal No. 3402 of 2003 is filed by Supreme Court Bar

Association through its Honorary Secretary against

interim order dated April 5, 2003, passed by the

learned Civil Judge below application filed under Order

39 Rules 1 and 2 read with Section 151, CPC, filed in

Civil Suit No. 101 of 2003. By the common order, the

appellants are restrained from implementing the

3

resolution dated February 18, 2003 amending Rule 18

of the Rules and Regulations of SCBA till the final

disposal of both the suits.

3. The respondent in Civil Appeal No. 3401 of 2003

is Shri B.D. Kaushik whereas the respondent in Civil

Appeal No. 3402 of 2003 is Shri A.K. Manchanda.

Both the respondents are the advocates practicing in

Delhi. They are members of SCBA, Delhi High Court

Bar Association, Delhi Bar Association, Tis Hazari

Courts, Delhi, etc. The appellant No. 1, i.e., Supreme

Court Bar Association is a Society registered on August

25, 1999 under the Societies Registration Act, 1860

and its Registration No. is 35478 of 1999. The

Registered Office of the Association is in Supreme

Court premises at New Delhi. The provisions of the

Societies Registration Act, 1860 empower a society to

frame Memorandum of Association and Rules and

Regulations. In exercise of those powers the

Association has framed Memorandum of Association of

the SCBA as also the Rules and Regulations. The aims

and objectives of the Association are specified in

4

Clause 3 of the Memorandum of Association, which are

as under: –

“3. AIMS AND OBJECTIVES: The Aims

and Objectives of the association are:

i) To promote upholding of rule of law;

ii) To encourage profession of law in

India;

iii) To promote and protect the privileges,

interest and prestige of the association

and to promote union and cooperation

among the advocates practicing in the

court and other associations and

advocates;

     iv)      To   promote   and   maintain   high 

              standards           of         profession         among 

              members of the Bar;


     v)       To establish and maintain an adequate 

library for the use of the members and

to provide other facilities and

convenience to the members;

vi) To watch the state of law, progress of

legislation and administration of

justice and to take such steps as may

be necessary for their progress and

reform;

vii) To express opinion on proposed

legislation and other matters of

interest and to make representation in

respect thereof;

viii) To take necessary steps to prevent and

remedy any abuse of law or mal-

administration of justice;

5

ix) To make representation from time to

time to the authorities on matters

affecting the Bar;

x) To acquire and safeguard the rights

and privileges necessary or convenient

for the purpose of the association;

xi) To arrange for raising funds for legal

aid and to do everything including

applying of funds that may be

necessary to that end;

xii) To promote and participate in All India

Lawyers’ Association and activities

connected therewith;

xiii) To adopt all such matters as might be

necessary or incidental to the carrying

out of the aforesaid objects;

xiv) To take measures including founding

and applying of funds for aid to

deserving members of the association

and its employees;

xv) To conduct and hold seminars,

symposia, conference on issues and

topics of interest to the legal profession

and to disseminate information in this

behalf; and

xvi) To promote the welfare of the members

of the association.”

The Rules and Regulations framed by the Association

are known as Rules and Regulations of Supreme Court

Bar Association. Rule 3 of the Rules and Regulations

defines certain phrases. Rule 3(i) defines `Association’

6

to mean the Supreme Court Bar Association. There

are four classes of Members as specified in Rule 4.

They are (i) Resident Members, (ii) Non-resident

Members, (iii) Associate Members, and (iv) Non-Active

Members. As per Rule 3(ii) `Associate Member’ means

an association of advocates practicing in a High Court

or Judicial Commissioner’s Court and enrolled as such

a Member. Rule 3(iv) defines the term `Committee’ to

mean Executive Committee of the Bar Association

whereas Rule 3(v) defines the word `Court’ to mean the

Supreme Court of India. The term `Member’ is defined

in Rule 3(vi) to mean a member of Association. Sub-

rule (vi)(a) of Rule 3, which was inserted by resolution

of Special General Body Meeting dated September 9,

2010 retrospectively with effect from September 14,

2009, defines `Temporary Member’ to mean a member

other than a member within the meaning of Rule 3(vi).

`Non-Active Member’ is defined in Rule 3(viii) to mean a

Member whose name is kept on the list of Members

notwithstanding he has accepted an office of profit

disentitling him to practice. The phrase `Resident

7

Member’ is defined in Rule 3(ix) to mean a member

residing and practicing as an advocate in Delhi or its

suburbs. Rule 5 of the Rules and Regulations deals

with fees, admission and subscription.

Rule 5(v)(a) provides that in terms of Rule 5 an

applicant found to be suitable to be made a member of

the Association, will be made a member, initially on

temporary basis for a period of two years. It further

provides that a person so made a member on

temporary basis will be identified as temporary

member and such temporary member will be entitled

to avail the facilities of the Association such as library

and canteen etc., but he will not have a right to

participate in general meetings as prescribed in Rule

21 or to contest and vote at the elections as provided

in Rule 18 and to be issued a Library Card.

Explanation appended to Rule 5(v)(b) makes it clear

that `suitable’ means a person applying must fulfill all

the criteria listed in the Rules and Regulations of the

Association, viz., Rule 5(v) and also satisfy the

requirements prescribed in the prescribed form. As

8

per Rule 5(v)(c) at the end of two years period from the

date of approval of temporary membership by the

Executive Committee, if such temporary member pays

SCBA dues without any default during such period

and produces the proof of either of the following of

requirements before the Executive Committee, his

name would be considered for being made a regular

Member of the Association – (i) appearance in Supreme

Court as lead counsel in at least five matters in each

year of the two years period, or (ii) appearance in

Supreme Court as a junior advocate appearing with

any senior advocate/advocate-on record in at least

twenty matters in each year of the two years period,

(iii) only such of the temporary members on satisfying

the above requirements at the end of two years period

would be made a member of the Association with an

entitlement to all the privileges of the Association

including the right to contest and vote and Library

Card etc., else, he/she shall continue to remain a

temporary member till such time he/she fulfills these

conditions.

9

4. A requisition dated January 10, 2003 signed by

343 Members was received in the Office of the

SCBA on January 23, 2003. By the said

requisition an amendment was sought in Rule 18

regarding the eligibility of the members to contest

and vote at an election. It was proposed that the

member, who exercises his right to vote in any

High Court or District Court, Advocates’/Bar

Association, shall not be eligible to contest for

any post of the SCBA or to cast his vote at the

elections. It was further proposed that every

member before casting his vote shall in a

prescribed form give a declaration that he is not

voting in any other election of advocates in the

High Court/District Court Bar Association. It

was also proposed that if such a declaration is

found to be false, it shall entail automatic

suspension of the member giving such false

declaration from membership of SCBA for a

period of three years. The requisition dated

January 10, 2003 was considered in the

10

Executive Committee meeting held on February 1,

2003 and it was decided to hold a special General

Body Meeting on February 18, 2003 to consider

the requisition. Rule 22 of the Rules and

Regulations of SCBA provides that the Executive

Committee may call a General Body Meeting on

seven days’ notice to the members whereas Rule

23 stipulates the manner in which notice of

meeting has to be given to a member.

Accordingly notices for the aforesaid General

Body Meeting were issued by the SCBA on

February 6, 2003. The notices were sent to the

members along with the cause list. The notice

was also displayed on the notice board of the

Office of the SCBA situated at Supreme Court

premises. The notices were also sent to different

Bar Associations at Delhi including the Delhi Bar

Association. On February 18, 2003 the General

Body Meeting was convened wherein more than

278 Members had participated. Mr. Ved Sharma

and Mr. Rajiv Khosla, Office Bearers/Members of

11

the District/Delhi Bar Association had

participated and had spoken against the

resolution in the General Body Meeting. After

due deliberations and discussion, the resolution

proposing amendment in Rule 18 of the Rules

was put to vote. It was passed by majority of 85%

of the members present and voting. Thereafter, a

meeting of the Executive Committee was

convened on March 3, 2003. In the said meeting

it was resolved to hold election of the Office

Bearers/Executive Members for the next session

and for the constitution of Election Committee. It

was further resolved to hold election on April 25,

2003. An election Committee of three members of

the SCBA was constituted for the purposes of

conducting election. Further in the said meeting

a requisition signed by 237 Members of SCBA to

recall resolution dated February 18, 2003 was

considered and dealt with. It was decided to

defer the consideration of the said resolution in

view of the fact that elections were declared.

12

Moreover, in the meeting of the Executive

Committee held on March 10, 2003 it was

resolved to constitute an Implementation

Committee to implement the resolution “One Bar

One Vote”, which was adopted in the General

Body Meeting dated February 18, 2003. The

notices of the election and about formation of the

Implementation Committee were sent to the

Members of the Bar Association on March 11,

2003 again along with the cause list and

conveyed also by displaying the same on the

notice board of the SCBA. On March 13, 2003,

meeting of the Implementation Committee was

held and the declaration form was finalized and

programme for implementation was also decided.

The notices regarding declaration form were again

issued on March 25, 2003. Meanwhile, Mr. B.D.

Kaushik, who is one of the members of the SCBA

as well as a member of the High Court Bar

Association, Delhi Bar Association, Tis Hazari

Courts, filed Suit No. 100 of 2003 in the Court of

13

Shri Sanjeev Jain, Commercial Civil Judge, Delhi,

challenging validity of resolution dated February

18, 2003. He has sought a decree declaring that

Resolution dated February 18, 2003, passed by

the General Body Meeting of SCBA inserting Rule

18-III, is illegal and ineffective. He had also

prayed for a decree of perpetual injunction

restraining the SCBA and its Office Bearers from

implementing the Resolution dated February 18,

2003 in the elections of SCBA, which were

proposed to be held on April 25, 2003. Further,

the prayer to restrain the SCBA and its election

officers from debarring any of the members of the

SCBA, who had already paid their subscription

from casting their votes in the ensuing elections

was also sought. Mr. A.K. Manchanda, another

member of the SCBA, filed suit No. 101 of 2003 in

the Court of Shri Sanjeev Jain, Commercial Civil

Judge, Delhi, seeking the reliefs which were

sought by Mr. B.D. Kaushik in his suit No. 100 of

2003.

14

5. Mr. B.D. Kaushik and Mr. A.K. Manchanda, the

plaintiffs in Suit Nos. 100 of 2003 and 101 of

2003 respectively, filed applications under Order

39 Rules 1 and 2 read with Section 151 of the

Code of Civil Procedure to restrain the

defendants, who are appellants herein, from

implementing the Resolution dated February 18,

2003 till the final disposal of the suits. Both the

applications were taken up together for hearing

by the learned Judge. The learned Judge

disposed of those applications seeking temporary

injunction by common order dated April 5, 2003.

By the said common order the applications filed

by the plaintiffs under Order 39 Rules 1 and 2

were allowed and the appellants were restrained

from implementing the Resolution dated February

18, 2003 amending Rule 18 of the Rules and

Regulations of the SCBA till the final disposal of

the suits. As the injunction granted by the

learned Judge had far reaching repercussions,

the appellants straightway approached this Court

15

by filing Special Leave Petition No. D-7644 of

2003 against order dated April 5, 2003 in Suit

No. 100 of 2003, passed by the learned Civil

Judge, Delhi. The SCBA also filed Special leave

Petition No. D-7645 of 2003 against order dated

April 5, 2003 in Suit No. 101 of 2003. The

matters were placed before this Court in

mentioning list on April 10, 2003. This Court

had heard the then learned Attorney General and

other learned senior advocates practicing in this

Court. The matters were taken on Board and

straightway leave was granted. Pending

proceedings, stay of the common order passed by

the trial court was also granted. It was made

clear that if any elections were held, the same

shall be subject to the result of these appeals. It

was also clarified that the order shall be effective

notwithstanding any other order made by any

court or authority in any other proceedings filed

or yet to be filed. On leave being granted Special

Leave Petition No. D-7644 of 2003 is numbered

16

as Civil Appeal No. 3401 of 2003 whereas Special

Leave Petition No. D-7645 of 2003 is numbered

as Civil Appeal No. 3402 of 2003.

6. This Court had appointed Mr. Ranjit Kumar,

learned senior counsel practicing in this Court,

as Amicus Curie to assist the Court in the

matters. This Court has also requested learned

Attorney General Mr. Goolam Vahanvati to

express his views in the matters and to assist the

Court. Accordingly, this Court has heard learned

Attorney General as well as learned senior

counsel Mr. Ranjit Kumar. The Court has also

heard Mr. Rajesh Aggarwal, who has appeared on

behalf of the appellants as well as Mr. Dinesh

Kumar Garg, learned advocate who appeared on

behalf of the original plaintiffs. This being a

matter, which affects the learned advocates

practicing in this Court, the Court has also heard

learned senior counsel Mr. P.P. Rao, former

President of SCBA, Mr. Pravin Parekh, present

President of SCBA and Mr. Sushil Kumar Jain,

17

President of Association of Advocates-on-Record.

The Court has considered the Memorandum of

Association of SCBA as well as Rules and

Regulations of SCBA.

7. It is not disputed by any of the learned advocates

appearing in the matters that after stay of

common order dated April 5, 2003, passed in

Civil Suit No. 100 of 2003 and Civil Suit No. 101

of 2003 was granted by this Court on April 10,

2003, elections of the office bearers of the SCBA

have taken place and Rule 18 of the Rules and

Regulations, as was amended by the Resolution

dated February 18, 2003, has been implemented.

8. Article 145 (1)(a) of the Constitution empowers

the Supreme Court to make Rules for regulating

generally the practice and procedure of the Court

including Rules as to the persons practicing

before the Court. In exercise of this

constitutional power, the Supreme Court has

framed Rules called Supreme Court Rules, 1966.

18

Rule 2(1)(b) provides that an advocate-on-record

to be the only person to “act” as well as to “plead”

before this Court. The other two categories of

persons, namely, “senior advocate” and “non-

advocate-on-record” can only plead, but cannot

act on behalf of the client. Their

appearances/pleadings in a case before this

Court cannot be without an advocate-on-record

and without his instructions. Order IV of the

Supreme Court Rules, 1966 deals with

“advocates”. Rule 1 states that subject to the

provisions of the Rules only those advocates

whose names are entered on the roll of any State

Bar Council, maintained under the Advocates

Act, 1961, shall be entitled to appear and plead

before the Court. As per Rule 2(b) certain

restrictions have been placed on senior advocate

who is recognized as such under Rule 2(a),

mentioning inter-alia that he cannot file a

vakalatnama or act in any court or tribunal in

India or accept instructions to draw pleadings or

19

affidavits, etc. Explanation (iii) appended to the

Order IV defines “junior” to mean an advocate

other than a senior advocate. Rule 6(a) provides

that an advocate-on-record shall, on his filing a

memorandum of appearance on behalf of a party

accompanied by a vakalatnama duly executed by

the party, is entitled to act as well as to plead for

the party in the matter and to conduct and to

prosecute before the Court all proceedings that

may be taken in respect of the said matter.

Clause (b) of Rule 6 mentions that no advocate

other than an advocate-on-record shall be

entitled to file an appearance or act for a party in

the court. Rule 10 of the Rules provides that no

advocate other than an advocate-on-record shall

appear and plead in any matter unless he is

instructed by an advocate-on-record, whereas

Rule 12 enables an advocate-on-record or a firm

of advocates to employ one or more clerks to

attend the registry for presenting or receiving any

papers on behalf of the said advocate or firm of

20

advocates. Rule 12(2) mandates that notice of

every application for the registration of a clerk

shall be given to the Secretary, SCBA, who shall

be entitled to bring to the notice of the Registrar

within seven days of the receipt of the notice any

facts, which, in his opinion, may have a bearing

on the suitability of the clerk to be registered.

Rule 13(1) requires the Registrar to publish list of

persons proved to his satisfaction by evidence of

general repute or otherwise, habitually to act as

touts to be known as list of touts. Explanation

(b) appended to Rule 13(1) mentions that the

passing of a resolution by the SCBA or by High

Court Bar Association declaring any person to be

tout shall be evidence of general repute of such

person for the purpose of this Rule.

9. The Advocates Act, 1961 provides for the creation

of different State Bar Councils, whose one or the

main function is to admit advocates on its rolls

and to promote the growth of Bar Associations for

the purpose of effective implementation of the

21

welfare schemes. It further enables the Bar

Councils to make their own rules. Section 17 of

the Advocates Act provides that every Sate Bar

Council shall prepare and maintain roll of

advocates. Section 17(4) further states that no

person shall be enrolled as an advocate on the

roll of more than one State Bar Council. Section

49 of the Advocates Act, 1961 empowers the Bar

Council of India to make rules. In exercise of the

said power Bar Council of India has framed

Rules. Chapter III of Bar Council Rules provides

that every advocate shall be under an obligation

to ensure that his name appears on the roll of the

State Bar Council in whose jurisdiction he

ordinarily practices and if that advocate does not

apply for transfer of his name to the roll of State

Bar Council within whose jurisdiction he

ordinarily practices within six months of the start

of such practice, it shall be deemed that he is

guilty of professional misconduct. Section 34 of

the Advocates Act, 1961 also empowers the High

22

Courts to make Rules regarding the advocate

practicing in the High Court and courts

subordinate thereto.

10. The learned counsel, appearing in the matters,

pointed out to the Court that problem of bogus

voting in the election of office bearers of SCBA

started since the year 1978. According to the

learned counsel, in the year 1978, 101 Members

contested election for the post of Members of

Executive Committee. The grievance made by the

learned counsel was that those advocates, who

were not regularly practicing in this Court, were

enrolled as Members of the SCBA only to vote at

the election of office bearers of the SCBA.

According to the learned counsel, the advocates,

who have been enrolled as Members of the SCBA

are practicing either at Kanpur or at Gurgaon

and other courts situated in India, but they never

practice in this Court regularly nor are even able

to recognize the Hon’ble Judges of this Court.

The learned counsel emphasized that those

23

advocates, who are not practicing in this Court

and are enrolled as members of the SCBA, have

outnumbered the actual practitioners in this

Court and do not permit the actual practitioners

to be office bearers of the SCBA. Thus the

learned advocates appearing in the matters have

called upon this Court to consider the problem

posed in the appeals in the light of facts

mentioned by them.

11. The Supreme Court Bar Association, as the name

suggests, is a society primarily meant to promote

the welfare of the advocates generally practicing

in the Supreme Court. The name, i.e., the

Supreme Court Bar Association was formally

registered under the Societies Registration Act,

1860 only on August 25, 1999. One of the prime

objectives of the SCBA is to establish and

maintain adequate library for the use of the

members and to provide other facilities and

convenience of the members. Thus, the

formation of the SCBA is in the nature of aid to

24

the Advocates Act, 1961 and other relevant

statutes including Article 145 of the Constitution.

12. There is no manner of doubt that court annexed

Bar Associations constitute a separate class

different from other lawyers associations such as

Lawyers’ Forum, All India Advocates’ Association,

etc. as they are always recognized by the

concerned court. Court annexed Bar

Associations function as part of the machinery for

administration of justice. As is said often, the

Bench and Bar are like two wheels of a chariot

and one cannot function without the other. The

court annexed Bar Associations start with the

name of the court as part of the name of the Bar

Association concerned. That is why we have

Supreme Court Bar Association, Tis Hazari

District Court Bar Association, etc. The very

nature of such a Bar Association necessarily

means and implies that it is an association

representing members regularly practicing in the

court and responsible for proper conduct of its

25

members in the court and for ensuring proper

assistance to the court. In consideration thereof,

the court provides space for office of the

association, library and all necessary facilities

like chambers at concessional rates for members

regularly practicing in the court, parking place,

canteen besides several other amenities. In the

functions organized by the court annexed Bar

Associations the Judges participate and exchange

views and ascertain the problems, if any, to solve

them and vice-versa. There is thus regular

interaction between the members of the Bar

Association and the Judges. The regular

practitioners are treated as officers of the court

and are shown due consideration.

13. Enrolment of advocates not practicing regularly

in the court is inconsistent with the main aim

and object of the Association. No court can

provide chambers or other facilities for such

outside advocates, who are not regular

practitioners. Neither the Association nor the

26

court can deal with them effectively if they

commit any wrong. There are sufficient

indications in the Memorandum of Association

and the Rules and Regulations of SCBA, which

indicate that the Association mainly tries to

promote and protect the privileges, interest and

prestige of the Association and to promote union

and cooperation among the advocates practicing

in the court and other associations of advocates.

This is quite evident if one refers to sub-clause

(iii) of clause (3) of the Aims and Objectives of the

Association. It is significant to note that the

signatories of the Memorandum of Association,

namely, Members of the Executive Committee,

whose names are mentioned, are all regular

practitioners, who got the Association registered

under the Societies Registration Act, 1860. Mr.

P.P. Rao, learned senior counsel has given all

credit for registration of Association to Shri K.K.

Venugopal, one of the senior-most counsel of this

Court.

27

14. Rule 6 of the Rules and Regulations of the SCBA

mentions the duties of Members. It inter alia

provides that (i) a member shall endeavour to

provide full assistance to the court and

competent representation to a client, (iii) a

member shall not knowingly (a) make a false

statement of material fact or of law to the court,

(b) shall not seek to influence the court or Judges

or officers of the court in any matter by means

prohibited by law or by false representation on

behalf of his client nor shall such member

communicate with such persons ex-parte or

engage in conduct intending to bring disrepute to

the functioning of the court. Rule 6(iii)(c)

provides that a member of the Association shall

participate in serving those persons/groups of

persons who are unable to pay all or portion of

reasonable fees or who are unable to obtain

representation by counsel. Clause (c) of Rule

6(iii) inter alia states that a member may

discharge his duty to serve those persons who are

28

unable to pay all or portions of reasonable fees by

providing professional services at no fees or at a

substantially reduced fee. A member of the

Association has to charge reasonable fees from

his client which has to be determined on the

basis of the time and labour spent over the

matter and is not entitled to charge a contingent

fee. Thus duties of members contemplate that

the members should be regular practitioners in

the Supreme Court.

15. As noticed earlier, no person can be enrolled as

an advocate on the roll of more than one State

Bar Council. A citizen of India is entitled to cast

his vote at an election of Legislative Assembly or

an election of M.P. only in the constituency where

his name appears as a voter in the voting list and

he cannot claim right to vote at another place

where he may be residing because of his

occupation, service, etc. Thus “one person one

vote” is recognized statutorily since long. Viewed

in the light of these facts, the concept of voting

29

introduced by amendment of Rule 18 of the Rules

and Regulations of the SCBA cannot be regarded

as illegal or unconstitutional. It is well settled by

catena of reported decisions of this Court that the

right to vote is not an absolute right. Right to

vote or to contest election is neither a

Fundamental Right nor a common law right, but

it is purely a statutory right governed by statute/

rules/regulations. The right to contest an

election and to vote can always be restricted or

abridged, if statute/ rules or regulations

prescribe so. Voting right restrictions also existed

in Rule 18 and 18A before Rule 18 was amended.

By amendment a further restriction is imposed by

the Resolution adopted in the General Body

Meeting.

16. The argument that by the said amendment of

Rule 18 the Aims and Objects of the SCBA are

amended without prior approval of the Registrar

of Societies and, therefore, the same is illegal,

cannot be accepted. The impugned order makes

30

it more than clear that this ground has heavily

weighed with the learned Judge in granting the

injunction. The substance and purpose of the

amendment made in Rule 18 of the Rules and

Regulations of the SCBA cannot be lost site of. It

does not affect any of the aims and objectives of

the SCBA. On the contrary, it promotes and

protects privileges, interest and prestige of the

SCBA. There is no manner of doubt that the

amended Rule 18 promotes union and

cooperation among the advocates practicing in

this Court and this is one of the prime aims and

objectives of forming the SCBA. The SCBA exists

for the purpose of promoting the interest of the

Supreme Court of India as well as that of

advocates regularly practicing in the Court and

not of the advocates, who are not regularly

practicing in the Court.

17. It has been rightly pointed out by the learned

counsel for the appellant that restrictions placed

on right of voting can hardly be regarded as

31

altering or amending Aims and Objects of SCBA.

The Aims and Objects of SCBA have been

enumerated in earlier part of this judgment. The

basic principle underlying the amendment of Rule

18 is that those advocates who are not practicing

regularly in this Court cannot be permitted to

take over the affairs of the SCBA nor on ransom.

One of the Aims and Objects of the SCBA is to

promote and protect the privileges, interest and

prestige of the Association whereas another

objective is to promote and maintain high

standards of profession among members of the

Bar. To achieve these objectives Rule 18 is

amended. It is wrong to hold that

limitations/restrictions on the exercise of right to

vote and contest the elections amount to altering

and/or amending and/ or changing Aims and

Objects of the SCBA and this could not have been

done without the consent of Registrar as provided

in Societies Registration Act, 1860.

32

18. Section 12 of the Societies Registration Act, 1860

invests a society with the power to frame rules/

regulations to govern the body of any society

under the Act, which has been established for

any particular purpose or purposes. In built in it

is the authority to alter or abridge such power. If

such a wide power is conferred including power to

alter, amend or abridge the purpose itself, it

could never be successfully contended that the

power to amend, vary or rescind the rules does

not exist in such society.

19. As noticed earlier `Associate Member’ means an

association of advocates practicing in a High

Court or Judicial Commissioners’ Court and

enrolled as such a member. As an association of

advocates cannot practice in a High Court or

Judicial Commissioners’ Court, it is obvious that

an associate member is a member of association

of advocates practicing in a High Court and

enrolled as such a Member. The intention,

therefore, is obvious that it is only an advocate,

33

who is practicing in a High Court or in a court of

Judicial Commissioner and enrolled as a

member, who is entitled to the status of an

`Associate Member’ for the purpose of the Rules

and Regulations of the SCBA. When it comes to

the question of voting or contesting for an

election, Rule 18(1)(iv) declares that non-active

members and associate members shall not have

right to vote. It is, therefore, clear that the SCBA

is constituted primarily for those advocates who

are regularly practicing in the Supreme Court.

Other advocates can become non-resident senior

members, non-resident members, associate

members and non-active members, but they will

not be eligible to vote much less to contest the

election. Thus, the amendment in Rule 18 is

wholly consistent with the aims and objectives of

the SCBA.

20. This Court further finds that in the application

filed by the respondents/plaintiffs in each suit

under Order 39 Rules 1 and 2 read with Section

34

151 CPC, injunction against the appellants to

restrain them from implementing resolution dated

February 18, 2003 amending Rule 18 of the

Rules and Regulations of SCBA till the final

disposal of the suits, was claimed. A bare

perusal of the plaint of Civil Suit No. 100 of 2003

indicates that the respondent has claimed

following reliefs in the plaint: –

“a. A decree of declaration declaring that

the resolution dated 18.2.2003 passed

by the alleged General Body Meeting of

Supreme Court Bar Association

amending Rule 18-III is illegal and

ineffective;

b. pass a decree of perpetual injunction

restraining the defendant No. 1

Association and its office bearers from

implementing the resolution dated

18.2.2003 in the ensuing elections of

Supreme Court Bar Association

proposed to be held on 25.4.2003;

c. This Hon’ble Court may also be pleased

to restrain the defendant No. 1

association, its election officer(s) from

debarring any of the members of

Supreme Court Bar Association who

have already paid their subscription

from casting their vote in the ensuing

elections.

d. Any other proper and further order

which this Hon’ble Court deems fit may

35

kindly be passed in favour of the

plaintiff and against the defendants.”

Thus, the learned Judge has decreed the suit partially

by granting injunction without adjudicating rival claims

of the parties. This Court in catena of reported

decisions has laid down the principle that interim relief,

which has tendency to allow the final relief claimed in

the proceedings, should not be granted lightly. No

special circumstances have been mentioned in the two

impugned orders which would justify decreeing the suits

at interim stage. The relief granted by the learned

Judge at the interim stage was not warranted by the

facts of the case at all. Therefore, the impugned orders

are also liable to be set aside on this ground.

21. Further, Order 39 Rule 1 deals with cases in

which temporary injunction may be granted and

inter alia provides that where in any suit it is

proved by affidavit or otherwise – (a) that any

property in dispute in a suit is in danger of being

wasted, damaged or alienated by any party to the

36

suit, or wrongfully sold in execution of a decree,

(b) that the defendant threatens, or intends, to

remove or dispose of his property with a view to

defrauding his creditors, (c) that the defendant

threatens to dispossess the plaintiff or otherwise

cause injury to the plaintiff in relation to any

property in dispute in the suit, the Court may, by

order, grant a temporary injunction to restrain

such act, or make such other order for the

purpose of staying and preventing the wasting,

damaging, alienation, sale removal or disposition

of the property or dispossession of the plaintiff, or

otherwise causing injury to the plaintiff in

relation to any property in dispute in the suit as

the Court thinks fit until the disposal of the suit

or until further orders.

Order 39 Rule 2 deals with injunction to restrain

repetition or continuance of breach and inter alia

provides that in any suit for restraining the defendant

from committing a breach of contract or other injury of

any kind, whether compensation is claimed in the suit

37

or not, the plaintiff may, at any time after the

commencement of the suit and either before or after

judgment, apply to the court for a temporary injunction

to restrain the defendant from committing the breach of

contract or injury complained of, or any breach of

contract or injury of a like kind arising out of the same

contract or relating to the same property or right.

As is well-known Section 151 deals with saving of

inherent powers of the Court and provides that nothing

in Civil Procedure Code shall be deemed to limit or

otherwise affect the inherent power of the court to make

such orders as may be necessary for the ends of justice

or to prevent abuse of the process of the Court.

22. It hardly needs to be emphasized that in any

Body governed by democratic principles, no

member has a right to claim an injunction so as

to stall the formation of the Governing Body of

the Association. No such right exists in election

matters since exercise of a right conferred by a

rule is always subject to the qualifications

38

prescribed and limitations imposed thereunder.

The contention of the respondents that the

amendment to Rule whereunder the right to be

eligible to contest for any post for the Association

or the eligibility to cast the vote at the election,

takes away the right completely, is misconceived

since by the amendment the right is not taken

away but is preserved subject to certain

restrictions on its exercise and this could always

be done.

23. It is important to notice that what the impugned

Rule does is that it only declares the eligibility of

a member to contest and vote and does not take

away ipso facto the right to vote. The impugned

Rule only prescribes the eligibility or makes a

person ineligible in the circumstances stated

therein which is the nature of a reasonable

restriction as the right to vote is neither a

common law right nor Fundamental Right but a

statutory right prescribed by the statute as has

been held in several reported decisions of this

39

Court. What is necessary to be noticed here is

that the impugned clause in the Rule is not the

only clause prescribing ineligibility to vote as

there are other eligibility conditions or ineligibility

restrictions within Rule 18, which may also make

a person ineligible to vote. The challenge,

therefore, to this ineligibility of filing a declaration

not to vote at the elections to any other Bar

Association is erroneous in law. If a person is the

member of several associations of advocates and

wants to participate in the affairs of different

associations of which he/she is a member,

he/she may not be in a position to be really

involved in the affairs of all associations of which

he/she is the member. A person who is a

member of more than one association would form

a different class than the person who is a member

of only one association of lawyers, particularly,

the association of the Court in which he/she

regularly practices. Though an advocate can be

member of several associations, the right to form

40

an association or be a member of an association

does not necessarily include the right to vote at

every such association’s General Body Meeting or

election meetings and the rules of the association

can circumscribe the voting rights of members of

such association by prescribing eligibility and

ineligibility. It is an admitted position that SCBA

today has temporary members who do not have a

right to vote. Similarly, non-active members and

associate members do not have a right to vote.

Thus, these are all reasonable restrictions which

have been prescribed and are not open to

challenge as there is no Fundamental Right to

vote. After all a Bar Association in a court is

formed for the purpose of seeing that all lawyers

practicing normally and regularly in that court

work under one umbrella and be in a position to

interact with the Judges or officials of that court

for any grievance through their elected body

because individual lawyers are not supposed nor

it is proper for them to interact with the Judges

41

so as to preserve and secure the independence of

judiciary.

24. The argument of the respondents was that the

right to vote available to a member has been

infringed or curtailed but this argument does not

appear to be correct for the simple reason that

though the Rule is couched in a negative

language, it preserves the right of a Member to

either contest or to cast his vote in the election

subject to his exercising an option to vote only in

the SCBA and not in any High Court/District

Court Bar Association.

This is amply clear from the amended provision

whereunder every member before casting his vote, is

required, in the prescribed form, to give a declaration

that he has not voted in any other election of any

advocates in the High Court/District Court Bar

Association. The restriction on the right to vote of a

member is provided with an avowed object of better

welfare and convenience of those advocates, who are

42

regularly practicing in this Court and who are directly

concerned with day-to-day affairs of the Supreme Court.

Such restriction in fact subserves Article 145 of the

Constitution and other statutory provisions relating to

advocates. As right to vote is not an absolute right

recognized in common law and is always subject to the

statute/Rules creating such rights, it is equally well

settled that the exercise of such right could always be

subject to the provisions of the Statute/Rules creating

it. Under the circumstances, the contention advanced

by the respondents that their right to vote was either

curtailed or abridged should not have been lightly

accepted by the learned Judge.

25. The right to form an association is recognized as

a Fundamental Right under Article 19(1)(c) of the

Constitution. The provision in the SCBA Rules

for prescribing eligibility to vote at only one of the

associations, i.e., “One Bar One Vote” is a

prescription which is in furtherance of the right

to form association and be able to manage the

affairs of the association by those who regularly

43

practice in the courts of which the association is

formed and of which the members are regular

practitioners. It will not be out of place to

mention that a person having become ineligible to

vote because of having voted at another

association election does not (a) lose the

membership of the association nor (b) is in any

way hampered or restricted in the use of other

facilities, which the association provides to its

members such as library, canteen,

telecommunication, car parking, etc. Having

regard to the aims and objects as set out in the

Memorandum of Association, it is evident that

one of the primary objectives of formation of the

association was to have a Body of Advocates who

are attached to and practicing in the Supreme

Court of India. In Smt. Damyanti Naranga vs.

The Union of India and others (1971) 1 SCC

678, this Court has authoritatively laid down that

the right to form an association necessarily

implies that persons forming the association have

44

also the right to continue to be associated with

only those whom they voluntarily admit in the

association. In Zoroastrian Cooperative

Housing Society Ltd. and others vs. District

Registrar, Cooperative Societies (Urban) and

others (2005) 5 SCC 632, in the context of

Fundamental Right to form an association

excluding others and the right of the Members of

the association to keep others out, it has been

held in para 17 at page 651 as under: –

“Section 24 of the Act, no doubt, speaks of

open membership, but Section 24(1) makes

it clear that open membership is the

membership of a person duly qualified

therefore under the provisions of the Act,

the Rules and the bye-laws of the Society.

In other words, Section 24(1) does not

contemplate an open membership dehorns

the bye-laws of the society. Nor do we find

anything in the Act which precludes a

society from prescribing a qualification for

membership based on a belief, a persuasion

or a religion for that matter. Section 30(2)

of the Act even places restrictions on the

right of a member to transfer his right. In

fact, the individual right of the member,

Respondent 2, has got submerged in the

collective right of the Society. In State of

U.P. v. C.O.D. Chheoki Employees’ Coop.

Society Ltd. (1997) 3 SCC 681, this Court

after referring to Daman Singh vs. State of

45

Punjab (1985) 2 SCC 670, held in para 16

that: (SCC p. 691)

“16. Thus, it is settled law that no

citizen has a fundamental right under

Article 19(1)(c) to become a member of

a cooperative society. His right is

governed by the provisions of the

statute. So, the right to become or to

continue being a member of the society

is a statutory right. On fulfillment of

the qualifications prescribed to become

a member and for being a member of

the society and on admission, he

becomes a member. His being a

member of the society is subject to the

operation of the Act, rules and bye-

laws applicable from time to time. A

member of the society has no

independent right qua the society and

it is the society that is entitled to

represent as the corporate aggregate.

No individual member is entitled to

assail the constitutionality of the

provisions of the Act, rules and the

bye-laws as he has his right under the

Act, rules and the bye-laws and is

subject to its operation. The stream

cannot rise higher than the source.”

26. In matters of internal management of an

association, the courts normally do not interfere,

leaving it open to the association and its

members to frame a particular bye-law, rule or

regulation which may provide for eligibility and or

46

qualification for the membership and/or

providing for limitations/restrictions on the

exercise of any right by and as a member of the

said association.

It is well settled legal proposition that once a

person becomes a member of the association, such a

person looses his individuality qua the association and

he has no individual rights except those given to him by

the rules and regulations and/or bye-laws of the

association.

27. It should have been noticed by the learned Judge

that the plaintiffs/respondents claimed

injunction on the basis that the right to contest

and vote in the election of the SCBA had been

adversely affected and, therefore, they invoked

the provisions of Order 39 Rules 1 and 2 read

with Section 151 CPC. The amended Rule 18 has

not taken away right to vote completely but has

put restrictions to promote and protect the

privileges, interest and prestige of the SCBA.

47

Rule 18 was also amended to promote and

maintain high standards of profession amongst

Members of the Bar. Having regard to the objects

of amendment of Rule 18, this Court is of the

opinion that the learned Judge should not have

granted the injunction as claimed by the

plaintiffs/respondents for mere asking.

28. Originally enacted Rule 18 provided for eligibility

of members to contest and vote at/in the

elections. An important provision is contained in

Rule 18(II)(4) to the effect that non-active

members and associate members shall not have

the right to vote. In light of the above provisions

of the Rules, more particularly, Rule 5(1)(v), the

eligibility of every advocate entitled to practice law

for being a member of the Supreme Court Bar

Association is subject to the provisions of the said

Rules. In other words, an absolute right as is

sought to be asserted by the

plaintiffs/respondents is controlled by conditions,

48

qualifications, disqualifications and restrictions

imposed by the said Rules.

29. The power to amend Rules is specifically

conferred under Rule 39 whereunder it is

provided that the Rules and the bye-laws of the

Association shall be subject to such conditions

and/or modifications, as may from time to time,

by resolution passed by at least 2/3rd of the

Members present and voting at the General Body

Meeting. Therefore, any part of the Rules could

always be amended. As noticed earlier, SCBA

being a Society registered under the Societies

Registration Act, is governed by its Memorandum

of Association. The said Association is entitled to

have its own Rules and Regulations. In fact, it is

contemplated in the Act that a Committee of

management can be constituted to manage the

affairs of the Society as specified in the Rules and

Regulations. The Memorandum of Association is

a contract amongst the members of the Society,

which though required to be registered under the

49

Statute, does not acquire any statutory character.

These are rules which govern internal control and

management of the Society. The authority to

frame, amend, vary and rescind such rules,

undoubtedly, vests in the General Body of the

Members of the Society. The power to amend the

rules is implicit in the power to frame rules.

30. Yet, another ground of attack in the suits filed by

the respondents is with reference to notice of

meetings and the manner of holding of meetings

including Special General Meeting. The record

produced by the SCBA before this Court indicates

that the meeting in which the amendment was

carried out in Rule 18 was held in accordance

with Rule 22 because it was a Special General

Meeting. The holding of meetings including

Special General Meeting is governed by Rules 21,

22 and 23, which read as under: –

“21. MEETINGS

The Annual General Meeting of the

Association shall ordinarily be held not later

than 15th day of May every year. Not less

50

than 15 days notice shall be given to the

members of the Annual General Meeting.

The following shall along with other

business that may be required to be

transacted, be included in the agenda of the

Annual General Meeting.

a) Auditor’s Report on the Account and

Balance Sheet of Budget estimate;

b) Report of the Secretary on the activities of

the terms which will include report of the

work of committee other than the

Executive Committee;

c) The election of the officers of the

Association and Members of Executive

Committee or other committees and

appointment of Auditors;

d) The approval of the revenue account and

the balance sheet of the affairs of the

Association as on 31st March of the

previous year duly passed.

22. SPECIAL GENERAL MEETING

The Committee may call a General Meeting

on 7 days notice to the Members provided

that a Special General Meeting may be

called on a shorter notice.

Provided that the Secretary may call an

emergent General Meeting on any day by

affixing a notice to that effect on the notice

board of the Association and circulating the

same to the Members as can be

conveniently informed.

The Committee shall call a General

Meeting or a Special General Meeting upon

51

the requisition given in writing by at least

150 Members of the Association in respect

of any matter. The requisition specified the

matter or question to be laid before the

meeting and shall be addressed to the

Secretary. The meeting shall be called not

later than 2 weeks after the receipt of such

requisition. The quorum at the Annual

General Meeting or a General Meeting or a

Special General Meeting shall be 50

Members. In absence of such quorum the

meeting shall stand adjourned to such a

date and time as the Chairman may appoint

and for such adjourn meeting no quorum

will be necessary.

23. NOTICE OF MEETING

1. The notice of the Annual General

Meeting or any of the Special Meeting shall

be given by: –

(a)       Circulating   the   notice,   to   such 

          members   as   can   conveniently   be 

          informed in that way;


(b)       Sending   out   such   notices   by   post 

addressed to every non-resident and

associate member and to every

resident member who may have

required the Secretary to send the

notice in this way and has registered

his address in the office of the

Association;

The notice of the meeting other than the

Annual General Meeting shall be given by:

(a) Affixing the notice on the notice board of

the Association;

(b) Circulating the notice to such members

as may be conveniently informed in that

way.”

52

As can be seen from the bare reading of these Rules,

notice by post has to go to non-resident members and to

resident members only if request in writing is made to

the Secretary that notices should be sent to him by post

at his registered address, otherwise, notice by affixation

on notice board and by circulating the notice, normally

done with cause list is sufficient notice. The record does

not indicate at all that any of the plaintiffs/respondents

had given any notice to the Secretary of SCBA that he

should be informed individually by a notice in writing of

holding of any meeting by sending it at his registered

address. There is weighty reason as to why notice by

affixation on the notice board and by circulating the

notice with cause list should be regarded as sufficient

notice. This is obviously so because advocate members

normally practicing in this Court would be made aware

by these methods of notice. Thus the ground of

improper holding of the meeting or lack of service of

notice upon the plaintiffs/respondents are devoid of

53

merits and could not have been taken into consideration

while granting injunction claimed by them.

31. On page 2 of the paper book the learned trial

judge has mentioned details of the plaint and has

categorically stated as under: –

“It is disclosed in the plaint that members of

defendant No. 1 are scattered in various

parts of the country including Delhi and

majority of them do not visit the SCBA office

on regular basis.”

In para 3 of the plaint it is averred as under: –

“Since all the members including the

plaintiff do not visit the Supreme Court and

office of the defendant No. 1 Association on

regular basis, they do not have an occasion

to acquaint themselves about all the notices

and circulars put up by the defendant No. 1

Association on its notice boards in the

Supreme Court building.”

Further, at page 19 of the paper book a finding has been

arrived at by the trial court as under: –

“Most of the members do not ordinarily

practice in the Supreme Court of India and

are members of other association.”

54

In the light of above pleadings, it is quite clear that the

plaintiffs/respondents who were seeking to challenge

the impugned Rule which prescribed an eligibility clause

to enable them to vote, have candidly admitted that they

are not regular practitioners of the Supreme Court nor

do they attend the Supreme Court on regular basis nor

are aware of the circulars circulated by the SCBA or

pasted on the information board of the SCBA. This is

something which has been totally overlooked by the trial

court in arriving at a conclusion in favour of the

plaintiffs/respondents without examining the true and

correct import of Rule 23 of the Rules, which prescribes

the method of giving notice of the meeting. There is no

manner of doubt that the trial court has committed an

error in coming to the conclusion that in any case

individual notice was required to be given when the rule

does not warrant giving of any such individual notice.

32. The three reasons indicated by the learned Judge

in the impugned orders for grant of injunction are

not sustainable at all and, therefore, the

impugned orders will have to be set aside.

55

33. Further, the appellants had rightly pointed out to

the learned Judge that election process had

already started and, therefore, injunction, as

claimed, should not be granted. Since 1952 this

Court has authoritatively laid down that once

election process has started the courts should not

ordinarily interfere with the said process by way

of granting injunction. The argument advanced

by the appellants that election process having

started, the injunction should not be granted is

dealt with by the learned Judge by holding that in

the present case the plaintiffs have not prayed for

injunction against the election process. This

Court has no doubt at all that the injunction

granted by the learned Judge has propensity to

intervene and interfere with election process

which had already started. Apart from the

prayers claimed in the applications filed under

Order 39 Rules 1 and 2 read with Section 151

CPC the Court could not have ignored the effect

of granting an injunction. If the injunction

56

granted by the learned Judge had not been

stayed by this Court, the office bearers of the

SCBA would have been required to prepare a new

voters list as if unamended Rule 18 was in

operation and the exercise undertaken by them

for preparing voters list in the light of the

amended Rule 18 would have been of no

consequence. Thus the injunction claimed by the

plaintiffs/respondents which had very wide

repercussions on the elections, which were to be

held in the year 2003, should not have been

granted by the learned Judge.

34. The impugned order is also liable to be set aside

on yet another ground. Though the suits were

not filed in a representative capacity, the

injunction is granted by the court restraining the

appellants from implementing the resolution

dated February 18, 2003 in respect of all

advocates and not in respect of two advocates

only who have filed Civil Suit Nos. 100 of 2003

and 101 of 2003 respectively. A perusal of the

57

plaint in the two suits makes it more than clear

that suits are not filed in a representative

capacity. In the plaint, individual rights to vote

at the election of the Executive Committee of

SCBA is claimed. Even if extremely good case

was made out by the plaintiffs/respondents of the

two suits, the relief could have been confined only

to the two plaintiffs/respondents and a relief

granting blanket injunction restraining the

appellants from implementing the Resolution

dated February 18, 2003 amending Rule 18 of the

Rules and Regulations of SCBA till the final

disposal of the suits could not have been granted.

35. For all these reasons impugned common order is

liable to be set aside and is hereby set aside.

36. Mr. K.K.Venugopal, an august and well-known

senior lawyer, who is regularly practicing in this

Court since years and was also former President

of SCBA at least for three years and who was also

Chairman, Interim Board of Management in 2010

58

when the Executive Committee of the SCBA had

dissolved itself and appointed the Interim Board

of Management, submitted that the statements of

aims and objectives of the SCBA, among others,

includes the objective, viz., “to promote and

protect the privileges, interest and prestige of the

association and to promote union and

cooperation among the advocates practicing in

the court and other association and advocates”.

According to the learned counsel, the phrase “to

promote union and cooperation among the

advocates practicing in the court and other

association and advocate” is to promote union

and cooperation among the advocates practicing

in the Supreme Court, on the one hand, and

other advocates or associations of advocates, on

the other, which itself indicates that SCBA exists

for the advocates practicing “in the court”, i.e.,

Supreme Court of India. The learned counsel

explained that SCBA exists for the benefit of the

advocates in the Supreme Court of India and

59

SCBA owes a fiduciary duty to such advocates

and members of the SCBA for protecting their

privileges, interests and prestige. The learned

counsel asserted that the SCBA is, therefore,

entitled to seek the protection of the Court by

invoking Article 142 of the Constitution to ensure

that the members practicing in the Supreme

Court are not rendered incapable of enjoying, to

the full, the privileges and benefits in the

Supreme Court of India, which has provided

infrastructure and facilities in the nature of

libraries, car parking, chambers, canteens,

lounges, etc. The learned counsel pointed out

that the factual situation, which has been placed

before the Court, would establish that today the

membership of the SCBA has risen to an mind-

boggling figure of around 10,000, of which only

around 2,000 members are regularly practicing in

this Court. Informing the Court the learned

counsel mentioned that historically, with the

advocates regularly practicing in the Supreme

60

Court being inducted as members of the SCBA,

the facilities made available by this Court to the

members were sufficient for their use, but certain

unhealthy practices and vices started creeping in

to the system of elections to the various

posts/offices of the SCBA by reason of the fact

that the office of the President of SCBA carried a

vast prestige and status, not merely among

lawyers but also among Governments and the

political class. It was also stated by the learned

counsel that being an office bearer of a member of

the Executive Committee of the SCBA also carried

great importance and prestige. According to the

learned counsel, the main vice that crept into the

system, for the last decade or so was that

aspiring office bearers started buying the

application forms for membership, in bulk, and

paying the membership fee for lawyers from the

various places like Meerut, Rohtak, Saharanpur,

Ghaziabad and even as far away a place as

Chandigarh. The learned counsel Shri Venugopal

61

claimed as Chairman of the Interim Board of

Management that one came across as many as

100 subscription forms, paid with consecutive

bank draft numbers, as disclosed by the bank

statements obtained by the Interim Board of

Management, which showed that a single sponsor

had paid vast sums of money for each of these

forms and memberships, the membership fee

being Rs.5,150/- for advocates with ten years

standing and Rs.3,650/- for advocates with less

than ten years standing. It was emphasized by

the learned counsel that practices like these have

resulted in the present strength of the SCBA

being around 10,000 and it is a well known fact

among the members of the Bar regularly

practicing in the Supreme Court of India that

persons inducted into the SCBA through such

means, numbering about 8,000, are seen in the

Supreme Court premises only on the day of SCBA

elections for casting their votes, otherwise, these

persons have no interest whatsoever either in the

62

functioning of the SCBA or the well being of its

members or the functioning of the Supreme Court

of India, as a Court. The learned counsel has

produced minutes of the meeting of the Interim

Board of Management dated March 22, 2010

along with his written submissions for perusal of

the Court. The learned senior counsel lamented

that all these would disclose the disgraceful

condition to which SCBA has been reduced on

account of machinations and malpractices of

certain members of the SCBA, who are aspiring

for offices in the Executive Committee of the

SCBA. The learned counsel has also appended

copies of Allotment of Lawyers’ Chambers Rules

as amended up to November 30, 2007 as well as

letter dated August 10, 2004 inter alia

prescribing eligibility to apply for allotment of

chambers along with his written submissions.

The learned counsel has pointed out that the

SCBA is facing a crises today, because of the

induction of the vast number of members who do

63

not practice regularly in the Supreme Court of

India and, therefore, have no interest whatsoever

in the function of the Apex Court or in the

reputation, prestige and well being of the SCBA

whereas, on the other hand, the sole objective of

such persons is to ensure that their respective

sponsor(s), who paid their subscription and

entrance fee, would be elected to one of the posts

of the SCBA, including the post of SCBA

President. The learned counsel has expressed

apprehension that the day may not be far of when

the entire set of office bearers of the SCBA may be

persons with no regular practice in the Supreme

Court of India and who may have their regular

practice in other courts in Delhi or even in the

adjoining towns or even in a city as far away from

Delhi as Chandigarh. The learned counsel

argued that the SCBA has to shoulder great

responsibility in regard to the effective

functioning of the Supreme Court itself, the

dispensation of justice and to represent the

64

regular practicing members of the Bar from time

to time. According to the learned counsel the

present situation, which virtually renders the

regularly practicing members strangers in their

own court can only be remedied if this Court were

to step in, to exercise its vast powers under

Article 142 of the Constitution, to ensure that the

functioning of the Court itself is not affected by

reason of the huge influx, into the SCBA, of

advocates who have no interest in the functioning

of the Supreme Court, its Bar or its association.

The learned counsel asserted that the

circumstances prevailing are such that it is

imperative for the well being of the institution, as

well as Apex Court of the country itself, and its

regularly practicing members to ensure that it is

only the regularly practicing members who will be

eligible to cast votes at the SCBA elections. For

this purpose the learned counsel has suggested

that it is essential that the right to vote in the

SCBA elections is restricted to the categories of

65

persons enumerated in the Interim Board of

Management circular dated March 22, 2010, the

relevant portion whereof has been extracted in

the written submissions.

Mr. P.P.Rao, learned celebrated senior counsel

regularly practicing in this Court since long and who is

also former President of SCBA, has emphasized that the

very name of Bar Association, viz., SCBA necessarily

means and implies that it is an association representing

members regularly practicing in the court and

responsible for proper conduct of its members in the

court and for ensuring proper assistance to the court.

The learned counsel has, in his written submissions,

mentioned that SCBA needs to be salvaged from the

deluge of overwhelming numbers of outside advocates

practicing not only in the NCTR but even all other

States in North India who had been enrolled by short-

sighted candidates with an eye on their election to the

SCBA. The learned counsel has asserted that unless

this Court comes to the rescue of SCBA, the association

will cease to be a court annexed Bar Association and

66

words “Supreme Court” will have to be dropped and

substituted by the words “North India”. Emphasizing

that the character of the SCBA should not be allowed to

be diluted in any circumstances, the learned counsel

has asserted that this is a fit case for exercise of powers

under Article 142 of the Constitution. The learned

counsel Mr. P.P. Rao has suggested that to identify

regular practitioners the criteria adopted by this Court

for allotment of chambers in Vinay Balchandra Joshi

vs. Registrar General of Supreme Court of India

(1998) 7 SCC 461 at pages 465-467 para 7, may be

adopted or in the alternative criteria mentioned in the

circular dated March 22, 2010 issued by the Interim

Board of Management of the SCBA consisting of M/s.

K.K. Venugopal, Chairman, Mr. P.P. Rao, Vice Chairman

and Mr. P.H. Parekh, Member – Executive and Convener

may be considered for acceptance mutatis mutandis.

Mr. Ranjit Kumar, a distinguished attorney of

this Court, who is appointed as amicus curie in this

matter to assist the Court, Mr. Sushil Kumar Jain,

learned President, Supreme Court Advocates-on-Record

67

Association, Mr. D.K.Garg, learned Counsel for the

respondent and who was also in past President of

Supreme Court Advocates-on-Record Association,

pointed out to this Court the difficulties being faced by

regular members of the SCBA because of enlistment of

large number non-regular advocates as members of

SCBA, who according to them, now constitute a majority

as a result of which the SCBA has not been able to take

any decision which would be in the interest of the Bar.

The learned Counsel have stated in their written

submissions filed, to supplement their oral arguments,

that there are more than ten thousand members of

SCBA out of which only two thousand advocates are

regular members who actually practice in this Court

and eight thousand non-regular members have taken

over the affairs of the SCBA in such a manner that it is

almost impossible for the regular members to transact

any business in the general or special meetings of

SCBA. The learned Counsel emphasized that yearly

subscription for members of SCBA for many decades

remained fixed at a paltry amount of Rs. 500/- and

68

every time when a proposal was made to increase the

subscription the same was rejected by the General Body

dominated by these non-regular members and that only

recently with great difficulty the subscription has been

revised to Rs. 1500/- by secret ballot held within high

security area of Supreme Court namely Library 1, but

now there is a demand to reduce it again to Rs. 500/-.

The learned Counsel pointed out that if the subscription

for members of SCBA is again revised and reduced to

Rs.500/-, it will be a boon not only for such non-regular

members but also a boon for the candidates contesting

elections who will have to shell out less, for enrolling

those advocates who are not practicing regularly in this

Court, to secure their votes and get elected. It was

emphasized that the enhanced subscription is in the

interest of association as it would not only improve

financial position of SCBA but also help to keep at bay

those members who are not regularly practicing in this

Court. The learned Counsel argued that this Court

provides to the members of SCBA, who are regularly

practicing in this Court, several facilities/benefits such

69

as bar rooms, libraries, canteens, parking place, clinics,

rest rooms etc., and as SCBA is intrinsically and

inextricably connected with the working of the Supreme

Court, this Court should give appropriate directions for

effective implementation of “One Bar One Vote” concept

introduced by the amended rule in exercise of its powers

under Articles 136, 142 and 145(1) (a) of the

Constitution to relieve the SCBA of the number of

maladies which have now come to be associated with it

and to improve the working of the institution as a

whole. What was stressed by all the learned Counsel

was that it is not in the interest of SCBA that advocates

who do not practice in this Court regularly, vote for or

get elected to the Executive Committee of SCBA, but in

past, several members who were themselves not

regularly practicing in the Supreme Court had contested

elections for different posts of Executive Committee of

SCBA though they were already members of the

Executive Committees of other Court annexed Bar

Associations and had come out successful on the

strength of votes of such non-regular members who are

70

to be seen in the Court compound only on the date of

elections. The learned Counsel mentioned that persons

so elected do not participate in the functioning of SCBA

since they are not affected by the working or non-

working of the SCBA which has affected the functioning

of SCBA as a facilitator in the administration of justice

and therefore in order to maintain purity and dignity of

the profession this Court has not only power but duty to

give directions under Article 136 and Article 142

particularly when request is made by the learned

amicus curie, SCBA represented by its Honorary

Secretary, President of Supreme Court Advocates-on-

Record Association and other high-ranking lawyers like

Shri K.K.Venugopal, Shri P.P.Rao etc., who are regularly

practicing only in this Court. Mr. D.K.Garg, the learned

Counsel who represents respondent Mr. B.D.Kaushik in

C.A. No. 3401 of 2003, frankly pointed out to this Court

as an officer of the Court that in spite of other effective

alternative remedies available to the appellant SCBA

against the interim order dated April 5,2003 passed by

the learned Civil Judge, Delhi, this Court had not only

71

entertained Special Leave Petition filed by SCBA, but

also granted stay because this Court wanted to regulate,

reform and improve the functioning of SCBA and to

prevent the misuse of various facilities provided by this

Court to the regular members of SCBA so that the

members of the SCBA render best assistance to this

Court in dispensation of justice. It was also submitted

that SLP was entertained and operation of the impugned

interim order was stayed by this Court to prevent the

interference of the outside members in day-to-day

functioning of SCBA and therefore this Court should

give directions/frame guidelines to regulate, reform and

improve the functioning of SCBA. The learned Counsel

pointed out that it is no secret that yearly membership

subscription fee of almost all these non-regular

members is paid by candidates contesting election for

the various posts of the Executive Committee of SCBA

and the records of SCBA show that hundreds of bank

drafts were issued by the same branch of the same bank

in favour of SCBA for the same amount towards

subscription of SCBA for such non-regular members

72

and that some interested persons who seek votes of

these non-regular members in the elections had paid

the subscription. This last argument of Mr. D.K.Garg

was endorsed by one and all learned advocates who are

appearing in the matter. Thus, the learned advocates

have urged this Court to give guidelines/directions for

effective implementation of amended rule which projects

the principle of “One Bar One Vote”.

37. This Court has considered the request made by

the learned Counsel appearing in the matter to

give appropriate directions/guidelines for

effective implementation of “One Bar One Vote”

principle enunciated by the amended rule. It is

a matter of common knowledge that this Court

has provided four huge libraries, three canteens,

two lounges, several rooms to be used as

consultation rooms where learned advocates

regularly practicing in this Court can consult

with their clients, arbitration rooms, advocate’s

chambers, huge parking places, free use of

electricity supply etc., to the members of the

73

SCBA. It is not in dispute that there are about

ten thousand members of SCBA at present

though the actual number of

advocates/practitioners, who are regularly

practicing in this Court is not more than two

thousand five hundred out of which there are

about nine hundred Advocates-on-Record. It is

an accepted fact that on the eve of annual

elections of the Executive Committee of SCBA,

nearly more than three thousand voters turn up

from all over India to come to the premises of

this Court, who are made to vote by the

advocates seeking elections for various posts.

Further, enlistment of large number of non-

regular members as members of the SCBA have

created problems in allotment of chambers for

this Court and it has been found that large

number of non-regular members of SCBA eats

up the quota of regular members who genuinely

need the chambers. It was pointed by Shri

Sushil Kumar Jain, the learned President of

74

Supreme Court Advocates-on-Record

Association that many of the non-regular

members who are allotted chambers are not

even residing in or around Delhi. The Supreme

Court Advocates-on-Record are advocates

primarily practicing in the Supreme Court and

are directly affected by the functioning of SCBA

primary object of which is to look after the

interest of advocates actually practicing in the

Supreme Court. There is no manner of doubt

that Advocates-on-Record form an important

constituent of the SCBA. All members of the

Supreme Court Advocates-on-Record

Association are also members of the SCBA and

because of malpractices committed by the

candidates who contest the elections a large

number of advocates who are not regular

practitioners in the Supreme Court have become

members of SCBA and claim a right, not only to

vote and elect the office bearers of the

Association but also seek to be elected as office

75

bearers themselves on the strength and support

of such non-regular members. Because such

non-regular members have become members of

SCBA, they claim facilities which are being

extended to members of SCBA, who are

regularly practicing in this Court. Because of

such claims, clashes, had taken place in the

past. It has been pointed out by Mr. Sushil

Kumar Jain, learned President of Supreme

Court Advocates-on-Record Association that by

merely becoming members of the SCBA some

advocates deem themselves to be advocates of

the Supreme Court and fleece litigants on that

basis. According to Shri Sushil Kumar Jain

such advocates call themselves as Supreme

Court Advocates and write/mention such a

status on their letter heads, visiting cards, name

plates, etc. misleading the litigants. As rightly

pointed out by the learned counsel Mr. P.P. Rao,

enrolment of advocates not practicing regularly

in the Supreme Court is inconsistent with the

76

main aim and object of the SCBA, no court can

provide chambers or other facilities for such

outside advocates, who are not regular

practitioners. Neither the SCBA nor the court

can deal with them effectively if they commit any

wrong. The power of this Court to make certain

rules, regulations and give directions to fill up

the vacuum till such time appropriate steps in

order to cover the gap are taken, is recognized

and upheld in several reported decisions of this

Court. In Vineet Narain Vs. Union of India

(1998) 1 SCC 226 this Court has observed as

under in Paragraph 51 of the reported decision:-

“In exercise of the powers of this Court

under Article 32 read with Article 142,

guidelines and directions have been issued

in a large number of cases and a brief

reference to a few of them is sufficient. In

Erach Sam Kanga Etc. Vs, Union of India,

(Writ Petition No. 2632 of 1978 decided on

20th March, 1979) the Constitution Bench

laid down certain guidelines relating to

Emigration Act. In Lakshmi Kant Pandey

Vs. Union of India (1984) 2 SCC 244, (in re:

Foreign Adoption), guidelines for adoption of

minor children by foreigners were laid down.

Similarly in State of West Bengal and Ors.

Etc. Vs. Sampat Lal and Ors. Etc., (1985) 1

77

SCC 317, K. Veeraswami Vs. Union of India

and Others, (1991) 3 SCC 655, Union

Carbide Corporation and Others Vs. Union of

India and others, (1991) 4 SCC 584, Delhi

Judicial Service Association Etc. Vs. State of

Gujarat and others Etc. (Nadiad Case),

(1991) 4 SCC 406, Delhi Development

Authority Vs. Skipper Construction Co. (P)

Ltd. and Another, (1996) 4 SCC 622 and

Dinesh Trivedi, M.P. and Others Vs. Union of

India and others [1997] 4 SCC 306,

guidelines were laid down having the effect

of law, requiring rigid compliance. In

Supreme Court Advocates-on-Record

Association and Others Vs. Union of India

(IInd Judges case), (1993) 4 SCC 441, a

Nine-Judge Bench laid down guidelines and

norms for the appointment and transfer of

Judges which are being rigidly followed in

the matter of appointments of High Court

and Supreme Court Judges and transfer of

High Court Judges. More recently in

Vishakha and Others Vs. State of Rajasthan

and others, (1997) 6 SCC 241, elaborate

guidelines have been laid down for

observance in work places relating to sexual

harassment of working women.”

Moreover, this Court, has framed Supreme Court Rules,

1966 in exercise of powers under Article 145(1)(a) of the

Constitution regulating amongst other things advocates

who are entitled to practice in this Court. Further,

necessary directions/guidelines can always be issued

when facilities and privileges are conferred on the

78

members of the SCBA. Thus not only power to give

necessary guidelines/directions is available under

Articles 136, 142, 145(1)(a) of the Constitution but such

power can also be exercised as “Grantor” of the benefits

and privileges which are enjoyed by the members of the

SCBA to restore its dignity. Having regard to the over

all conditions prevailing in SCBA, this Court proposes

to give appropriate directions for implementation of the

amended rule which projects the principle of “One Bar

One Vote”.

38. Having given thoughtful consideration to the

suggestions made by the learned counsel

appearing in the matter, this Court is of the

opinion that to identify regular practitioners the

criteria adopted by this Court for allotment of

chambers, as explained in Vinay Balchandra

Joshi Vs. Registrar General of Supreme Court

of India (1998) 7 SCC 461 at pages 465-467

para 7, should be directed to be adopted by SCBA

from time to time. Shri K.K. Venugopal, the

learned senior counsel has annexed a copy of

79

Allotment of Lawyers’ Chambers Rules, as

amended up to November 30, 2007, with his

written submissions, wherein detailed procedure

for allotment of chambers and conditions

precedent to be satisfied before a chamber is

allotted, are laid down. Under the circumstances

this Court directs under Article 136 of the

Constitution read with Article 142 of the

Constitution that criteria adopted by this Court

for allotment of chambers, as mentioned in

Allotment of Lawyers’ Chambers Rules, and as

explained in Vinay Balchandra Joshi (supra)

shall be adopted by the SCBA and its office

bearers to identify regular practitioners in this

Court. To identify regular practitioners in this

Court, it would be open to the office bearers of

SCBA or a small committee, which may be

appointed by the SCBA consisting of three senior

advocates, to collect information about those

members who had contested election in any of

the Court annexed Bar Association, viz., High

80

Court Bar Association, District Court Bar

Association, Taluka Bar Association, Tribunal

Bar Association and Quasi-judicial Bar

Associations like BIFR, AIFR, CAT, etc. from 2005

to 2010. If such an information is sought by the

office bearers of SCBA or the Committee

appointed by it, the same shall be supplied

invariably and without fail by the Court annexed

Bar Associations mentioned earlier. The

committee of SCBA to be appointed is hereby

directed to prepare a list of regular members

practicing in this Court and another separate list

of members not regularly practicing in this Court

and third list of temporary members of the SCBA.

These lists are directed to be put up on the SCBA

website and also on the SCBA notice board. A

letter is directed to be sent by the SCBA to each

member of SCBA informing him about his status

of membership on or before February 28, 2012.

The aggrieved member would be entitled to make

a representation within 15 days from the date of

81

receipt of letter from the S.C.B.A. to the

Committee, which is to be appointed by the SCBA

to identify regular practitioners stating in writing,

whether personal hearing before the Committee is

required or not. If such a request is made the

concerned member shall be heard by the

Committee. The representation/s shall be

considered and the decision would be rendered

thereon by the aforesaid Committee on or before

April 30, 2012. The decision of that Committee

shall be communicated to the member concerned

but the decision shall be final, conclusive and

binding on the member of the SCBA. Thereafter,

final list of regular practitioners of this Court

shall be displayed by S.C.B.A.

After preparation of the final list of the regular

practitioners, each member shall give a written

intimation to the S.C.B.A. whether he is a member of

another Court annexed Bar. It shall be mandatory for a

member, whose name is included in the said list, to give

a permanent declaration that he would vote only in the

82

SCBA and would not vote in any of the elections of any

High Court Bar Association or District Bar Association

or Taluka Bar Association or Tribunal Bar Association

or Quasi-judicial Bar Associations like BIFR, AIFR, CAT,

etc. A copy of this declaration shall be put

up/displayed on the website of the SCBA as well as on

the notice board of the SCBA. The information about

having filed such a declaration shall be sent to all the

Bar Associations where the said advocate is a member.

Once such a declaration has been given, it will be valid

till it is revoked and once it is revoked a member shall

forfeit his right to vote or contest any election to any

post to be conducted by the SCBA, for a period of three

years from the date of revocation.

39. The members of the SCBA, whose names do not

figure in the final list of regular practitioners,

shall not be entitled to either vote at an election

of the office bearers of the SCBA or to contest any

of the posts for which elections would be held by

the S.C.B.A.

83

40. This Court suggests that to ensure strict

compliance with the directions issued by this

judgment, an Implementation Committee

consisting of three learned senior advocates may

be constituted. The SCBA has suggested that

Mr. K.K. Venugopal, learned senior advocate, Mr.

P.P. Rao, learned senior advocate and Mr. Ranjit

Kumar, learned senior advocate, practicing in

this Court be appointed as members of the said

Implementation Committee. This Court

recommends that the names of three learned

senior counsel mentioned above be considered by

the SCBA for being appointed as members of the

said Committee subject to their consent and

convenience.

41. In view of the findings that the amendment made

in Rule 18 is legal and valid and that no right of

the advocates, who have filed the suits, is

infringed or is violated, this Court directs the trial

court to take up the two suits immediately for

hearing and to dismiss/ dispose of the two suits

84

pending on its file in the light of the observations

made by this Court in this judgment.

42. Subject to above mentioned directions, the two

appeals stand disposed of.

………………………………J.

(J.M. PANCHAL)

……………………………….J.

(H.L. GOKHALE)

New Delhi;

September 26, 2011.