Bombay High Court High Court

The Registrar (Adm vs Khandu Punju Jadhav on 8 April, 2011

Bombay High Court
The Registrar (Adm vs Khandu Punju Jadhav on 8 April, 2011
Bench: Naresh H. Patil, T.V. Nalawade
                                                                        Cri.C.P. 1/2011
                                            1




                                                                               
               IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                   APPELLATE SIDE, BENCH AT AURANGABAD




                                                       
                CRIMINAL CONTEMPT PETITION NO. 1 OF 2011

           The Registrar (Adm),
           High Court of Bombay
           Bench at Aurangabad.                         ....Appellant.




                                                      
                  Versus

     1.    Khandu Punju Jadhav,
           Armed Police Constable (Rtd).,




                                         
           R/o.-29, Ashok Nagar,
           Jamangiri Road, Dhule
                        
     2.    The State of Maharashtra                     ....Respondents.
                       
     Mr. Satish B. Talekar, Amicus curiae.
     Mr. K.P. Jadhav, Contemnor, party in person, present. 
     Mr. D.V. Tele, APP for State/respondent No. 2.
      

                                         CORAM   :       NARESH H. PATIL &
                                                        T. V. NALAWADE,   JJ.

DATED : 8th April, 2011.

ORAL JUDGMENT : [ PER NARESH H. PATIL, J.]

1. The contemnor Shri. Khandu Punju Jadhav is charged for

committing criminal contempt of the Court as defined under section 2

(c) of the Contempt of Courts Act, 1971 and punishable under section 12

of the Contempt of Courts Act, 1971.

2. Shri. K.P. Jadhav was convicted for offence punishable under

section 13 (1) (e) read with 13 (2) of the Prevention of Corruption Act,

1988 and sentenced to Rigorous Imprisonment for two years and fine of

Rs. 20,000/- (Rupees twenty thousand), in default to Simple

::: Downloaded on – 09/06/2013 17:10:45 :::
Cri.C.P. 1/2011
2

Imprisonment for three months in Special Case No. 86/1995. The

judgment and order was delivered on 31st March 2008 by Shri. R. V.

Jatale, Ad-hoc Additional Sessions Judge and Special Judge, Dhule.

3. The contemnor preferred an appeal against the said judgment

and order of conviction to the High Court. The appeal was numbered as

Criminal Appeal No. 130/2008. The appeal was admitted by the learned

Single Judge of this Court (Coram : Justice V.R. Kingaonkar) on 25th of

April 2008. The contemnor filed Criminal Application No. 1306/2008 for

grant of bail. By an order dated 25th of April 2008 the learned Single

Judge of this Court suspended substantive sentence and released the

contemnor on bail.

4. The contemnor addressed a communication dated 28th of

January 2011 to Her Excellency Hon’ble the President of India and

circulated its copies to various Hon’ble dignitaries, and Hon’ble the

Chief Justice of Bombay High Court. By a communication dated 25th of

January 2011 the Registrar (Adm), Aurangabad Bench of Bombay High

Court forwarded copy of communication written by the contemnor

dated 28th of January 2011 to the office of Registrar of Bombay High

Court for being placed before the Hon’ble Chief Justice for appropriate

orders in view of the Bombay High Court Appellate Side Rules, 1960,

Chapter XXXIV, Part-II, 5 (f) to (i).

::: Downloaded on – 09/06/2013 17:10:45 :::

Cri.C.P. 1/2011
3

5. By a communication dated 15th February 2011, Registrar (Judl-I)

informed the Registrar (Judl), High Court of Bombay, Bench at

Aurangabad that Hon’ble the Chief Justice has been pleased to take

cognizance under Bombay High Court Appellate Side Rules, 1960,

Chapter XXXIV, Part-II, 5 (f) to (i). It was requested to take further steps

in accordance with the Rules.

6.

By an order dated 22nd February 2011, the Division Bench of this

Court (Coram : Justice P.V. Hardas and Justice A.V. Potdar) observed that

offence punishable under the Contempt of Courts Act has been prima

facie established against the contemnor. Registry was directed to issue

bailable warrant against the contemnor.

7. By an order dated 18th of March 2011 the presence of the

contemnor was recorded by this Court. This Court made preliminary

inquiries with the contemnor in respect of reasons for writing such

contemptuous communication in respect of the learned Judge Shri. R.V.

Jatale. The proceedings of Criminal Appeal No. 130/2008 was called for

perusal of this Court on the said date. We recorded that during the

interaction with the contemnor, no remorse was noticed in respect of

objectionable writings communicated by the contemnor regarding the

learned Judge Shri. R.V. Jatale. Learned Counsel Shri. S.B. Talekar,

::: Downloaded on – 09/06/2013 17:10:45 :::
Cri.C.P. 1/2011
4

appointed as amicus curiae, had submitted that the allegations made by

the contemnor against the learned Judge are highly contemptuous,

scandalous and serious in nature and the contemnor is required to be

dealt with strictly in accordance with law.

8. We issued notice in Form- I as appended to the Contempt

(Bombay High Court) Rules, against the contemnor, returnable on 29th

of March 2011. It was observed that the contemnor was entitled to file

reply in respect of notice issued to him. The Registry was directed to

forward copies of the communications sent by the contemnor to the

High Court along with the notice in Form-I. The contemnor was directed

to remain personally present on the adjourned dates until further orders.

9. On 29th March 2011 the contemnor was present in the Court. The

contemnor submitted that inquiry be initiated against the Judicial

Officer Shri. R.V. Jatale by calling him in the Court in presence of the

contemnor. It was the grievance of the contemnor that he had written

several communications in respect of objectionable conduct of the

learned Judicial Officer Shri. R.V. Jatale and inspite of the same, the

concerned officers of the Court have not conducted the inquiry against

Shri. R.V. Jatale. The charge in respect of the communication made on

28th Janauary 2011 was framed against the contemnor to which he

pleaded not guilty.

::: Downloaded on – 09/06/2013 17:10:45 :::

Cri.C.P. 1/2011
5

10. This Court provided one more opportunity to the contemnor and

posted the hearing of the matter on 8th of April 2011 i.e. today.

11. The contemnor is present in the Court. He has submitted a

written statement. The contemnor had already expressed his desire to

look after his defence personally. The contemnor filed a written

statement in his defence. After going through the written statement, it

was noticed that the contemnor had specifically raised certain

contentions which amounted to commit further contempt of Court and

therefore, it was necessary/desirable to frame specific charge against the

contemnor. Therefore, additional charge was accordingly framed which

was explained to the contemnor. The contemnor pleaded not guilty to

the said charge.

12. From the submissions advanced by the contemnor and the

contents of written statement, we find that the contemnor is very much

aware of the charge which was framed against him in respect of his

objectionable communications made in respect of the learned Judge.

13. In the written statement, the contemnor submitted that Shri. R.V.

Jatale manipulated the record and illegally convicted and sentenced him

to undergo imprisonment of two years and imposed fine of Rs. 20,000/-.

::: Downloaded on – 09/06/2013 17:10:45 :::

Cri.C.P. 1/2011
6

According to him, the application filed against Shri. R.V. Jatale would not

amount to contempt of Court. It was submitted that Judges have

conspired to protect Shri. R.V. Jatale and the Judges and Officers of the

Court have flouted law and are behaving in dictatorial manner. The

contemnor insisted for conducting inquiry of Shri. R.V. Jatale. It is

submitted in writing by the contemnor that the learned Judge Shri. R.V.

Jatale does not have good sense, which could be established by the

contemnor. The learned Judge Shri. Jatale had violated human rights,

therefore, he should be hanged till death. Therefore, he prayed that it

should be ordered that he should be hanged till death. The contemnor

submitted that instead of inquiring into the conduct of Shri. R.V. Jatale,

the Judges have conspired to initiate false cases against the contemnor.

The contemnor had expressed that in the Judicial System the judges are

behaving in dictatorial manner, misusing their position and if an inquiry

is conducted against Shri. R.V. Jatale in presence of the contemnor, he

would be in a position to establish his charges.

14. The contemnor further submitted that he belongs to scheduled

caste (Mahar). In the concluding statement of written statement, the

contemnor submitted that he had not committed contempt of Shri. R.V.

Jatale, instead the learned Judge has committed contempt in writing,

therefore, his conduct be inquired into as the Judge had committed

criminal offence.

::: Downloaded on – 09/06/2013 17:10:45 :::

Cri.C.P. 1/2011
7

15. The contemnor during his oral submissions did not show any

remorse in respect of objectionable communications made on 28th of

January 2011 and the contemptuous statements made in the written

statement filed before this Court today. The contemnor submitted that

he has not committed contempt of the Court. He was found firm on his

allegations made against Shri. R.V. Jatale. He stated that Shri. Jatale failed

to understand the criminal case wherein the contemnor was accused.

The contemnor had used very harsh, contemptuous, scandalizing

remarks against Shri. R.V. Jatale, who was the Trial Judge in Special Case

No. 86/1995 wherein the contemnor was accused. The contemnor

submitted that Shri. R.V. Jatale did not understand the facts of the case

and reached absolutely wrong and illegal conclusions.

16. The contemnor submitted that he is not keeping good health and

it is difficult for him to attend the dates of hearing of the matter. He

requested for expeditious hearing and disposal of the case. After

providing appropriate and adequate opportunity to put up his case, we

inquired with the contemnor, as to whether the contemnor would attend

the next date for pronouncement of the judgment to which the

contemnor expressed his desire that the judgment be delivered today

itself.

::: Downloaded on – 09/06/2013 17:10:45 :::

Cri.C.P. 1/2011
8

17. The learned counsel Shri. A.T. Kanawade holding for Shri. Talekar

placed on record copy of judgment reported in (2007) 14 Supreme

Court Cases 1, Haridas Das Vs. Uash Rani Bank (SMT) and others. The

learned APP Shri. D.V. Tele submitted that the writings of the contemnor

under communication made on 28th of January 2011, and the written

statement of the contemnor filed today and the oral submissions

advanced by the contemnor clearly make out a case of contempt of

court. The learned APP submitted that the writing and the submissions

are highly objectionable, contemptuous in nature and amounts to

scandalizing the Court, lower its dignity in the eye of public at large. The

learned APP further submitted that the contemnor has no remorse in

respect of contemptuous address made by him and inspite of providing

appropriate opportunities the contemnor is not apologetic.

18. The provisions of section 2 (c) of the Contempt of Courts Act reads

thus :-

“(c) criminal contempt ” means the publication
(whether by words. spoken or written, or by signs, or
by visible representations, or otherwise) of any

matter or the doing of any other act whatsoever
which-

(i) scandalises or tends to scandalise, or lowers or
tends to lower the authority of, any court ; or

(ii) prejudices, or interferes or tends to interfere

::: Downloaded on – 09/06/2013 17:10:45 :::
Cri.C.P. 1/2011
9

with, the due course of any judicial proceeding; or

(iii) interferes or tends to interfere with, or
obstructs or tends to obstruct, the administration of
justice in any other manner ; ”

19. The contemnor was provided with adequate opportunities.

Charge is framed against the contemnor and explained to him to which

the contemnor pleaded not guilty. The contemnor was a police

constable in the service of the State. By a judgment and order dated 31st

of March 2008 he was convicted and sentenced for the offence

punishable under section 13(1)(e) r/w. 13 (2) of the Prevention of

Corruption Act, 1988. His appeal filed against his order of conviction is

still pending before this Court. From the writing of communication

made by the contemnor dated 28th of January 2011 and the written

statement filed before this Court today, we are convinced to hold that the

writings and the contentions raised in the written statement are highly

contemptuous in nature. The contemnor, during the course of his

submission had stated that he had written several such

communications, but so far no inquiry was initiated against Shri. R. V.

Jatale, the learned Judge, who passed judgment against the contemnor.

We have noticed that the contemnor, has absolutely no remorse in

respect of the objectionable communications made by him. The charge

was framed against him and he was made aware about the nature of the

contempt proceedings. The contemnor being a constable must be aware

::: Downloaded on – 09/06/2013 17:10:45 :::
Cri.C.P. 1/2011
10

of the judicial proceedings conducted in the Trial Court. The contemnor

had filed appeal against the order of conviction and sentence which is

still pending in this Court and the contemnor is on bail under the orders

passed by the High Court pending the hearing and final disposal of the

appeal.

20. Perusal of the objectionable writings of the contemnor and the

written statement/reply signed by the contemnor filed in response to the

notice issued by this Court, we find that it amounts to scurrilous attacks

on the integrity, honesty, judicial competence and impartiality of the

concerned Judge, who convicted and sentenced the contemnor. The

language used is offensive and intimidating. It amounts to bringing

down the institution to disrespect and disrepute. It impairs confidence

of the people in the Court. If such conduct is allowed to go unnoticed

then it may provide handle to the disgruntled to malign the Judges

leading to character assassination.

21. We are referring to the observations made by the Apex Court in

the case of Haridas Das cited supra. Para 1, 28 and 30 of the said

judgment reads as under :-

“Judge bashing” and using derogatory and
contemptuous language against Judges has become
a favourite pastime of some people. These
statements tend to scandalise and lower the

::: Downloaded on – 09/06/2013 17:10:45 :::
Cri.C.P. 1/2011
11

authority of the courts and cannot be permitted
because, for functioning of democracy, an

independent judiciary to dispense justice without
fear and favour is paramount. Its strength is the faith
and confidence of the people in that institution.

That cannot be permitted to be undermined
because that will be against the public interest.

28. Judiciary is the bedrock and handmaid of

democracy. If people lose faith in justice parted by a

court of law, the entire democratic set-up would
crumble down. In this background, observations of
Lord Denning, M.R. in Metropolitan Properties Ltd. V.

Lannon are relevant : (ALL ER p. 310 D)
“Justice must be rooted in confidence; and
confidence is destroyed when right-minded people

go away thinking : “The Judge was biased.”

30. Majesty of law continues to hold its head high
notwithstanding such scurrilous attacks made by

person who feel that the law courts will absorb
anything and everything, including attacks on their
honesty, integrity and impartiality. But it has to be
born in mind that such divinity and magnanimity is

not its weakness but its strength. It generally ignores
irresponsible statements which are anything but
legitimate criticism. It is to be noted that what is
permissible is legitimate criticism and not
illegitimate insinuation. No court can brook with
equanimity something which may have tendency to
interfere with the administration of justice. Some

::: Downloaded on – 09/06/2013 17:10:45 :::
Cri.C.P. 1/2011
12

people find judiciary a soft target because it has
neither the power of the purse nor the sword, which

other wings of democracy possess. It needs no
reiteration that on judiciary millions pin their hopes,
for protecting their life, liberty, property and the like.

Judges do not have an easy job. They repeatedly do
what rest of us (the people) seek to avoid, make
decisions, said David Pannick in his book Judges.
Judges are mere mortals, but they are asked to

perform a function which is truly divine.”

22. Considering the material placed on record, the written

submission and the oral submission of the contemnor and the

submissions advanced by the learned APP, we are of the view that the

contemnor has committed criminal contempt as defined under section

2(c) of the Contempts of Courts Act. The conduct of the contemnor

attracts punishment for committing the contempt of court punishable

under section 12 of the Contempt of Courts Act 1971.

23. The contemnor is aged person. He stated that he is not keeping

good health. Considering his age and health condition, lenient view

needs to be taken while awarding the sentence. Hence, we pass following

order.

(1) The Contemnor Shri. Khandu Punju Jadhav is convicted for

committing contempt of Court punishable under section 12 of the

::: Downloaded on – 09/06/2013 17:10:45 :::
Cri.C.P. 1/2011
13

Contempt of Courts Act, 1971.

(2) He is sentenced to undergo simple imprisonment for a period of

one month.

(3) The contemnor to be taken in police custody for execution of the

order.





                                             
                [ T. V. NALAWADE, J.]    
                              ig                      [ NARESH H. PATIL, J.] 

                                                                 
     ssc/cricp1.11
                            
            
      
   






                                                           ::: Downloaded on - 09/06/2013 17:10:45 :::