High Court Punjab-Haryana High Court

Jagmohan Singh Bhatti vs Bar Council Of Punjab And Haryana … on 11 November, 2008

Punjab-Haryana High Court
Jagmohan Singh Bhatti vs Bar Council Of Punjab And Haryana … on 11 November, 2008
CIVIL WRIT PETITION NO. 13398 OF 2007                  -1-


IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.



            DATE OF DECISION: November 11, 2008.

                  Parties Name

Jagmohan Singh Bhatti, Advocate

                                    ..PETITIONER
      VERSUS

Bar Council of Punjab and Haryana and others
                                   ...RESPONDENTS


CORAM:      HON'BLE MR. JUSTICE T.S.THAKUR, CHIEF JUSTICE
            HON'BLE MR. JUSTICE JASBIR SINGH


PRESENT: Petitioner with counsel
         Mr. H.S.Bajwa, Advocate;

            Mr. O.P.Goel, Senior Advocate, with
            Ms. Priya Khurana, Advocate, for respondent No.1

            Mr. G.P.Singh, Advocate, for respondent No. 2.

            Mr. Ashok Aggarwal, Advocate, for respondent No. 3.

            Mr. R.S.Cheema, Senior Advocate, with
            Mr. S.S.Narula, Advocate, for respondent No. 4.



1. Whether Reporters of local papers may be allowed to see the judgment?
2. To be referred to the Reporters or not?
3. Whether the judgment should be reported in the Digest?



T.S.THAKUR, CHIEF JUSTICE (oral)


JUDGMENT

In this petition for a writ of quo-warranto, the petitioner has
CIVIL WRIT PETITION NO. 13398 OF 2007 -2-

called in question the nomination of respondent No. 4 -Shri Harish Kumar

Narang as Honorary Secretary of the Bar Council of Punjab and Haryana at

Chandigarh. The principal ground of challenge mounted by the petitioner

is that the LL.B. degree, which respondent No. 4, claimed to have acquired,

was not recognised for purpose of enrollment as a Member of the Bar under

the Advocates Act, 1961.

It is not in dispute that during the pendency of these

proceedings, respondent No. 4 himself approached the Bar Council of

Punjab and Haryana seeking surrender of the licence, issued in his favour.

It is also not in dispute that on receipt of the said application, the Bar

Council of Punjab & Haryana had appointed a Special Committee of three

Members of the Council to hold an enquiry into the allegation that the said

Shri Narang had managed to get himself enrolled as a Member of the Bar

without being eligible for such enrollment. The Special Committee so

appointed has submitted a report, from a reading whereof it appears that

Shri O.P.Sharma, Chairman of the said Committee, had recommended the

matter to be taken up with the Bar Council of India under Section 26 of the

Advocates Act for removal of the name of Shri Narang from the rolls and

registration of a criminal case for forgery and cheating against him, the

other two Members, namely, Shri Raj Mohan Singh and Mukesh Berry have

in their separate reports stopped short of recommending registration of a

case against Shri Narang. The matter could in their opinion be left to be

determined by the Bar Council of India.

Upon consideration of the recommendations, made by the

Special Committee, the Bar Council of Punjab and Haryana have by a

resolution dated November 5, 2008, unanimously accepted the report of the
CIVIL WRIT PETITION NO. 13398 OF 2007 -3-

Special Committee and resolved to recommend to the Bar Council of India

for the removal of the name of Shri Harish Kumar Narang, Advocate, from

the rolls of the Bar Council. The resolution, a copy whereof was placed on

record by learned counsel appearing for the Council, further stated that Shri

Narang had by fraudulent means and by producing a fake and forged degree

got himself enrolled as a Member of the Bar and that a suitable FIR against

the said Shri Narang be got registered on the directions of Bar Council of

India.

Learned counsel for the parties submit that consequent upon the

subsequent developments, mentioned above, Shri Narang has already

demitted office w.e.f. December 31, 2007, when his term as Honorary

Secretary expired by efflux of time. In that view, therefore, nothing really

survives for consideration in this Court in the present proceedings as

respondent No. 4, is no longer holding any public office to call for

intervention of this Court.

Appearing for the petitioner, Mr. Bajwa strenuously argued that

respondent No. 4 had committed perjury in the course of these proceedings,

for which this Court ought to direct his prosecution. He drew our attention

to an interim order of this Court dated May 20, 2008, and submitted that

since the description of the University as given in the application form

submitted to the Bar Council was different from that given in the affidavit

filed in this Court, it was evident that the statement made before this Court

that the respondent has passed his LL.B. degree from Hindi Sahiya Samelan

Allahabad was false . He urged that the legal profession must remain free

from any mal-practices including mal-practices in enrollment of Advocates

and that this Court ought to take a stringent view in the matter and direct
CIVIL WRIT PETITION NO. 13398 OF 2007 -4-

prosecution of respondent No. 4 to deter others, who may similarly attempt

to circumvent the system by fraudulent means from doing so.

On behalf of respondent No. 4, it was, on the other hand,

submitted by Mr. Cheema that the affidavit, filed by respondent No. 4 in

this Court and the other documents , produced in the course of the present

proceedings, clearly stated that the LL.B. degree, which respondent No. 4

had acquired, had been awarded in his favour by the Hindi Sahitya Samelan,

Allahabad. He also drew our attention to the affidavit, filed by the Bar

Council of Punjab and Haryana and Annexure R-3 enclosed to the same,

according to which respondent No. 4 is shown to have acquired the Vidhi

Visharat (LL.B.) from Hindi Sahitya Samelan, Allahabad, in June, 1992.

He submitted that respondent No. 3 stood by the statement, made in the

counter affidavit, as also other documents, in which the said respondent

was shown to have acquired his LL.B. degree from Hindi Sahitya Samelan,

Allahabad. He urged that in the application form, submitted to the Bar

Council of Punjab and Haryana, a copy whereof has been enclosed as

Annexure R-1 to the counter affidavit, filed by respondent No. 1, the name

of the College at which the course of instructions in law was taken is no

doubt shown as Hindi Sahitya Samelan, Kanpur, but the said error was

inadvertent and unintended. He submitted that respondent No. 4 at no stage

studied at Kanpur and had nothing to do with the institution at the said

place. According to Mr. Cheema, there was no Hindi Sahitya Samelan

institution or University in existence in Kanpur. The fact that a mistake had

been committed by respondent No. 4 in describing the Institution, from

where he had passed the LL.B. degree, did not , according to the learned

counsel, amount to committing perjury so as to warrant any direction for
CIVIL WRIT PETITION NO. 13398 OF 2007 -5-

prosecution of respondent No. 4.

There is in our opinion considerable merit in the submission

made by Mr. Cheema. The affidavit and the documents enclosed with the

same by respondent No. 4 in the present proceedings leave no manner of

doubt especially after Mr. Cheema has made a specific statement at the bar

that the degree acquired by respondent No. 4 was from Hindi Sahitya

Samelan, Allahabad, that any description of the institute in the application

form submitted to the Bar Council of Punjab and Haryana is not factually

correct. The mistake committed by respondent No. 4 in wrongly

describing the Institution from where he acquired the LL.B. degree in the

application form submitted to the Bar Council of Punjab and Haryana, may

call for action at the instance of the Bar Council of Punjab and Haryana or

the Bar Council of India depending upon whether or not the Bar Council

accepts the version of respondent No. 4 regarding the mistake being

genuine or inadvertent but the same does not constitute perjury in the

instant proceedings to call for any direction from us. The question whether

we ought to direct any prosecution will depend entirely upon whether the

statement made in the affidavit, filed by respondent No. 4, is on a question

of fact false to the knowledge of the said respondent. Our answer to that

question is in the negative. There is before us no material to suggest that

the statement made in the affidavit, filed by respondent No. 4, or the

documents enclosed therewith did not reflect the true position. In that view

of the matter, there is no room for issuing any direction for prosecution of

respondent No. 4 for the alleged perjury committed by him. We may hasten

to add that this order shall not prevent the Bar Council of India from

considering the recommendation made by the Punjab and Haryana Bar
CIVIL WRIT PETITION NO. 13398 OF 2007 -6-

Council to institute appropriate proceedings for prosecution of respondent

No. 4 for any offence that the Bar Council of India may prima facie find

respondent No. 4 to have committed in the process of getting himself

enrolled as an Advocate with the Bar Council of Punjab and Haryana or

forging or fabricating any record or any valuable security or document. We

leave it entirely to the Bar Council of India and to the Bar Council of Punjab

and Haryana to take appropriate decision in that regard. We may make it

clear that in case after receipt of recommendations of the Bar Council of

Punjab and Haryana, Bar Council of India takes any action or institutes any

proceedings against respondent No. 4, he shall be at liberty to seek redress

against any such proceedings in accordance with law.

With above observations, this petition stands disposed of.

( T.S.THAKUR)
CHIEF JUSTICE

(JASBIR SINGH)
November 11, 2008. JUDGE
DKC