High Court Patna High Court

Sushil Kumar Gupta vs State Of Bihar And Anr. on 22 March, 1995

Patna High Court
Sushil Kumar Gupta vs State Of Bihar And Anr. on 22 March, 1995
Equivalent citations: AIR 1995 Pat 127
Author: R M Prasad
Bench: R M Prasad


ORDER

Radha Mohan Prasad, J.

1. With the consent of the parties this application is admitted and has been finally heard.

2. The present writ application is directed against the notification bearing No. 5995 dated 14-9-1994, a photo copy whereof has been annexed as Annexure 7, whereby and whereunder the Governor of Bihar in exercise of the power conferred under Section 10(d) of the Notaries Act (hereinafter referred to as ‘the Act’) has been pleased to remove the name of the petitioner, who was appointed as a Notary under Law Department’s Notification No. 13557 dated 7-12-1984 from the Register maintained for Notaries under Section 4 of the Act.

3. The short relevant facts are that initially the petitioner, who was appointed as a Notary under Section 3 read with Rule 8(4) of the Act, vide aforementioned notification dated 7-12-1984 (Annexure 1), after the expiry of the term framed, applied for renewal and was granted the last renewal till 7-12-1993, vide Annexure 5. Before the expiry of the said period, the petitioner again applied for renewal of his certificate on 5-11-1993, vide Annexure 6. The matter somehow remained pending and finally, vide the impugned notification contained in Annexure 7, his name was directed to be removed from the Register maintained for Notaries under Section 4 of the Act.

4. Learned Counsel for the petitioner has made two two-fold submissions. According to the learned Counsel, the impugned notification is wholly without jurisdiction and ultra vires Section 10(d) of the Act read with Rule 13 of the Notaries Rules, 1958 (hereinafter referred to as ‘the Rules’) framed thereunder, besides being arbitrary and mala fide. It is submitted that Section 10(d) contemplates for removal of names of the Notaries from the Register in case upon inquiry in the prescribed manner he is found guilty of such professional or other misconduct as, in the opinion of the Government, would render him unfit to practice as a notary.

5. The manner for such enquiry has been prescribed under Rule 13 of the Rules which, inter alia, provides for service of notice upon the Notary against whom any complaint is made under registered post with acknowledgment due. It is contended that the petitioner was never served with any notice and, in fact, no inquiry whatsoever, in terms of Rule 13 of the Rules, was ever held against the petitioner. The facts in support of the said contention have been specifically stated in paragraphs 25, 26 and 27 of the writ petition which have been answered by the respondents in paragraph 11 of the counter-affidavit. However, there is no denial of the said facts in the aforesaid paragraph 11 of the counter-affidavit. It is, however, pleaded that after the receipt of the petition for renewal filed by the petitioner, a report and opinion was called for from the District Judge, Dhanbad, who submitted an adverse report regarding professional misconduct of the petitioner. In the concluding paragraph of the report, the District Judge stated that the petitioner is not fit to be continued as a Notary and the State Government, after considering the same, rejected the petition of the petitioner for renewal of his licence.

6. I am surprised as to how this plea has been raised in the petition when the impugned notification does not at all indicate that the application of the petitioner for renewal has been rejected. In fact, the impugned notification clearly indicates that the same has been passed in exercise of power under

Section 10(d) of the Act. As it is not in dispute that before passing of the impugned notification, no inquiry, as contemplated under Rule 13 of the Rules has been held, in my opinion, the said notification cannot be sustained and is fit to be quashed on (his ground alone.

7. Learned Counsel for the petitioner further submitted that under Section 5(2) of the Act, the petitioner is entitled to have his certificate of practice renewed for three years as he submitted application within due time.

8. Sub-section (2) of Section 5 of the Act provides that every such notary who wishes to continue to practice after the expiry of the period for which his certificate of practice has been issued under the said section shall, on application made to the Government appointing him and payment of the prescribed fee, if any, be entitled to have his certificate of paractice renewed for three years at a time.

9. It is not disputed that the petitioner duly applied for renewal of his certificate on 25-11-1993, i.e., before the expiry of the period of the last certificate granted to practice as Notary but no order on his said petition was ever communicated to the petitioner before the expiry of the tenure of the earlier certificate. In that view of the matter, in my opinion, the petitioner under Subsection (2) of Section 5 of the Act is entitled I for renewal of his certificate to practice as Notary.

10. In the result, the writ application is allowed and the impugned notification, as contained in Annexure 7, is quashed and the respondents are directed to issue the certificate of renewal within two weeks from the date of receipt/production of a copy of this judgment. It goes without saying that if there is any complaint against the petitioner in regard to his conduct before the appropriate authority, then the appropriate authority shall be at liberty to take decision in accordance with law. In the facts and circumstances, there shall be no order as to costs.