Supreme Court of India

Markand C. Gandhi vs Rohini M. Dandekar on 17 July, 2008

Supreme Court of India
Markand C. Gandhi vs Rohini M. Dandekar on 17 July, 2008
Author: ………………….J.
Bench: B.N. Agrawal, G.S. Singhvi
                                 IN THE SUPREME COURT OF INDIA

                       CIVIL APPELLATE JURISDICTION

                         CIVIL APPEAL NO.4168 OF 2008



Markand C. Gandhi                    ...Appellant(s)

                                      Versus

Rohini M. Dandekar                             ...Respondent(s)



                                   O R D E R

Heard learned counsel appearing for the parties and Bar Council of
India [for short, “B.C.I.”].

By the impugned order, B.C.I. recorded a finding that the appellant
had committed professional misconduct and suspended him from practising as an
advocate before any court or authority in India for a period of five years. While
concluding the disciplinary proceeding cost of Rupees five thousand has been
awarded against the appellant. It was directed that, in case the cost awarded is not
paid within a period of one month, the period of suspension shall be extended for a
further period of six months.

The sole respondent filed a complaint in the year 1984 before the Bar
Council of Maharashtra [for short, “the State Bar Council”] for taking
disciplinary action against the appellant as, according to the complainant,
appellant had committed professional misconduct. As the
-2-
complaint could not be disposed of within the period of one year, as required
under law, the same was transferred to the B.C.I. In view of the nature of the
order that we propose to pass, it is not necessary to state respective cases of the
parties. Suffice it to say that, on the pleadings of the parties, following issues were
framed by the Disciplinary Committee of the B.C.I.:

“1. Whether on 8th June, 1977, the respondent gave a threat
to the petitioner as alleged? OPC

2. Whether the respondent is guilty of preparing and drafting
documents as alleged in Part No.7 of the complainant to the
detriment of the complainant and her family members? OPC

3. Whether the respondent accepted the briefs from persons
whose interest was in clash to the interest of the complainant
and her family member and thereby caused loss of the damage
to the complainant as alleged?

4. Whether the respondent issued a false certificate regarding
marketability of title with respect to the disputed property
with a view to take illegal gains and thereby committed
professional misconduct as alleged? OPC

5. Whether the Respondent continued the said certificate to be
used for illegal gains despite notice, if so to what effect? OPC

6. Whether the respondent in collusion with Mr. Vora, the
Architect and builder Mr. B.S. Jain committed illegal acts as
alleged and as a result made personal gains and committed
profession misconduct? OPC
-3-

7. Whether the respondent helped the builder and the
Architect in their unauthorised acts to cross wrongful acts to
the complainant as alleged? OPC

8. Whether the respondent is guilty of having committed
professional or other misconduct as alleged vis a vis the
complainant and her family members on the one hand and the
Architect and the builder on the other hand? OPC”

The impugned order runs into 23 pages. Upto the middle of Page 10,
the Committee has referred to cases of the parties; from middle of Page 10 to
middle of Page 11, issues have been mentioned; from middle of Page 11 to the top
of Page 22, the Committee has referred to the evidence, oral and documentary,
adduced on behalf of the parties without discussing the same and recording any
finding whatsoever in relation to the veracity or otherwise of the evidence; and
thereafter disposed of the proceeding which may be usefully quoted hereunder:

“We have gone through the records. The issues were framed
on 18-8-1990. Issue No. 1 relates to a threat given by the
respondent to the complainant on 8-6-1977. This issue is not
related to the professional misconduct and in this regard the
complainant has not submitted any documentary evidence to
prove her stand.

As far as the issue No. 2 is concerned, this is a very important
issue. The complainant has submitted document in support of
her contention and proved the issue. This fact cannot be denied
by oral version, as there is documentary record.

-4-

As far as the issue No. 3 is concerned, this is also proved by the
complainant by her evidence. Issue No. 4 relates to the
certificate issued by the respondent. This has also been proved
by the complainant by documentary proof which is on record.
Likewise Issue No. 6 is also proved by documentary proof.

Issues Nos. 6 to 7 relate to one Mr. Vora, architect and builder
and Mr. B.S. Jain and the respondent.

The main issue in this controversy is issue No. 8 i.e., whether
the respondent is guilty of professional misconduct or other
misconduct. In this respect it is the admitted position before
the Committee that some documents were already on record
and retained by the respondent and the certificate issued by
the respondent with regard to the property in question. It is
also admitted position that in this matter a compromise letter
was filed by the parties earlier.

We have heard the arguments and we have also perused the
documents. The complainant has proved her allegations made
in the complaint against the respondent. The allegations made
are very serious. We are of the opinion that the respondent has
committed professional misconduct and thus we hold him
guilty of professional misconduct and suspend him from
practice as an advocate before any court or authority in India
for a period of five years and we also impose a cost of Rs.
5,000/- to be paid by him to the Bar Council of India which on
deposit will go the Advocates Welfare Fund of the Bar Council
of India. If the amount of cost is not paid within one month
from the date of receipt of this order, the suspension will be
extended for six months more.”

-5-

From a bare perusal of the order, it would appear that, virtually, there
is no discussion of oral or documentary evidence adduced by the parties. The
Committee has not recorded any reason whatsoever for accepting or rejecting the
evidence adduced on behalf of the parties and recorded finding in relation to the
misconduct by a rule of thumb and not rule of law. Such an order is not expected
from a Committee constituted by a statutory body like B.C.I.

We are clearly of the opinion that the finding in relation to misconduct
being in colossal ignorance of the doctrine of audi alteram partem is arbitrary and
consequently in infraction of the principle enshrined in Article 14 of the
Constitution of India, which make the order wholly unwarranted and liable to be
set aside. This case is a glaring example of complete betrayal of confidence reposed
by the Legislature in such a body consisting exclusively of the members of legal
profession which is considered to be one of the most noble profession if not the
most.

Accordingly, the appeal is allowed, impugned order rendered by the
Disciplinary Committee of the B.C.I. is set aside and the matter is remitted, for
fresh consideration and decision on merits in accordance with law. Chairman of
the B.C.I. will see that this case is not heard by the Disciplinary Committee which
had disposed of the complaint by the impugned order and an altogether different
Committee shall be constituted for dealing with this case.

-6-

We hope and trust that in future the Chairman or any other person
empowered to constitute Disciplinary Committee shall act in such a manner so
that the committee is manned by persons who can decide the matter with
proficiency.

It is unfortunate that, though the complaint was filed before the State
Bar Council in the year 1984 and transferred to the B.C.I. and numbered as Case
No.107 of 1986, the matter remained pending before it for twenty two years. The
Chairman of the B.C.I. would see that, in future, complaints are disposed of with
reasonable despatch and not in this leisurely fashion so that people may repose
confidence in the B.C.I., which is a statutory and autonomous body. The
Committee shall be constituted within one month from the date of
receipt/production of copy of this order and, thereupon, the re-constituted
Committee shall dispose of the matter after giving opportunity of hearing to the
parties in accordance with law within a period of six months from the date of its
constitution.

………………….J.

[B.N. AGRAWAL]

…………………J.

[G.S. SINGHVI]
New Delhi,
July 17, 2008.