PETITIONER: D.S. DALAL Vs. RESPONDENT: STATE BANK OF INDIA AND ORS. DATE OF JUDGMENT18/03/1993 BENCH: KULDIP SINGH (J) BENCH: KULDIP SINGH (J) KASLIWAL, N.M. (J) CITATION: 1993 AIR 1608 1993 SCR (2) 488 1993 SCC Supl. (3) 557 JT 1993 (2) 337 1993 SCALE (2)78 ACT: Advocates Act, 1961 : Section 38-Appeal against order of Disciplinary Committee of Bar Council of India-Proceedings against Advocates-Findings-whether proper. HEADNOTE: Respondent-Bank lodged a complaint before the Bar Council of Delhi against the appellant-Advocate, alleging that the appellant and two other Advocates of the M/s. Singh and Company, (a Firm of Advocates and solicitors) were guilty of serious professional misconduct, as they failed to discharge their.professional duties and responsibilities entrusted to them. The case of the Bank was that in 1975, the Bank engaged the Firm to rile a recovery suit for the recovery of Rs. 6,12,164.10 from M/s. Delhi Flooring (P) Ltd. and handed over the case-rile containing original and valuable documents. The Firm submitted a bill for riling the recovery suit which included the professional fees and other miscellaneous charges. On 15.11.1975 the Bank paid a sum of Rs. 11,475 which included 1/3rd of the professional fee and the miscellaneous charges. It did not inform the Bank whether the suit was filed or not. On 5.12.1975 the Bank wrote a letter to the Firm to send a copy of the plaint before 8.12.1975 or the Bank would be compelled to withdraw the case from the Firm. On 15.12.1975, one of the partner of the firm informed the Bank the suit was filed on 15.12.1975 in the High Court. Thereafter the Bank was kept in the dark about the fate of the case. Hence the Bank engaged the services of one Mr. Arora, Advocate, in order to find out as to what happened to the suit. On 23.1977, the Bank was informed by Mr. Arora, Advocate that 489 suit was filed on 15.12.1975 in the High Court and on 31.1.1976, it was returned by the Original Branch to the Registry with objections. Mr. Arora, Advocate further informed the Bank on 31.3.1977 that the entire suit paper book was returned to Mr. Singh, Advocate of the Firm on 27.7.1976 for removing the object-ions and thereafter the suit was not refiled. The respondent-Bank, therefore, claimed before the Bar Council of Delhi that the appellant and his associates misappropriated the money paid to them for court fee, miscellaneous expenses and one-third of the professional fee. The Disciplinary Committee of the Bar Council of Delhi transferred the case of the Bar Council of India, as the case was pending for more than one year. The Bar Council of India issued notices returnable on 2.11.1980. The appellant and his associates were not present on that date. Therefore fresh notices were issued for 20.12.1980. The appellant did not present on 20.12.1980and ex parte proceedings were ordered. The case was posted for 23.1.1981 for the evidence of the complainant. On 23.1.1981 the appellant moved an application for setting aside the ex parte order dated 20.12.1980, which was allowed and the case was adjourned to 27.2.1981. The case was adjourned from time to time and finally fixed for evidence on 22.8.1981. On 22.8.1981, the appellant's application for adjournment was rejected. The evidence was concluded, ar- guments were heard and the order was reserved. (The complainant had given up its case against one Ms. V.Singh, Advocate an associate of the appellant, and the Bar Council of India did not proceed against her. One Mr. B.Singh, Advocate the other associate of the appellant, was also proceeded against. Notice to him was returned with the postal endorsement "refused" and ex parte proceeding were ordered.) The Disciplinary Committee of the Bar Council of India held that the case against the appellant and his associate was proved beyond reasonable doubt. Their names were removed from the rolls of Advocates of the Bar Council of Delhi and the Sanads granted to them were ordered to be withdrawn. 490 The appellant riled the appeal before this Court, while his associate, riled a review petition before the Bar Council of India, which was still pending. The Bar Council of India granted him stay of the order dated 24.10.1981 in the review proceeding. The appellant contended that the suit was filed by the appellant on 15.12.11975 but the record of the suit file was misplaced/lost by the Registry of the High Court; that by his letter dated 20.8.1977, he informed the Bank about the suit rile being not traceable; and that the record of the suit was to be structured and refiled. Dismissing the appeal, this Court, HELD : 1.01. The letter dated August 20,1977 was not produced, before the Bar Council of India. It has been placed before this Court for the first time. Apart from the ipse dixit of the appellant and Mr.B.Singh in the said letter, there is no evidence on the record to show that the suit rile was misplaced or lost by the High Court Registry. On the other hand, there is cogent and reliable evidence on the record to shows that the Delhi High Court Registry returned back the papers to, Mr. B. Singh for removing the objections raised by it. [494D-E] 1.02. Both the reports of Mr.R.P.Arora, Advocate have been proved on the record of the Bar Council of India as evidence. The Bar Council of India on appreciation of the evidence before it came to the conclusion that the charge against the appellant and Mr.B.Singh was proved beyond doubt. There is no ground to interfere with the order of the Bar Council of India. [495H, 496D] JUDGMENT:
CIVIL APPELLATE JURISDICTION: Civil Appeal No. 251 of 1982.
From the Judgment and Order dated	24.10.81 of	the
Disciplinary Committee of the Bar Council of India, Delhi in
B.C.I.T R. Case No. 28 of 1979.
B.Singh, S.K.Gambhir and Davinder Singh for the Appellant.
R.P.Kapur and Rajiv Kapur for the Respondents.
The Judgment of the Court was delivered by
491
KULDIP	SINGH,	J. D.S. Dalal was a practising	advocate in
Delhi.	The Bar Council of India by its order dated October
24, 1981, removed his name from the rolls of advocates of
the Bar Council of Delhi and the sanad granted to him	has
been withdrawn. This	appeal	under	Section	30 of	the
Advocates Act	is against the order of the Bar	Council of
India.
The State Bank of India lodged a complaint before the	Bar
Council	of Delhi on September 4, 1978.	It was	alleged in
the complaint	that the appellant along with two other
advocates was practising under the name and style of	“M/s
Singh and Company” a firm of advocates and solicitors having
their office at 2670, Subzi Mandi, Delhi. It	was alleged
that the advocates were duly engaged by the Asaf Ali	Road
branch	of the State Bank of India to file a recovery	suit
against	M/s Delhi Flooring (Pvt) Ltd. for the	recovery of
Rs. 6,12,164.10. “Singh and Company” (the firm) at that time
was represented by Mr. D.S. Dalal, Mr. B. Singh and Ms
V.Singh, Advocates, who were the partners of the said	firm
and were conducting cases for and on behalf of the firm.
It is the case of the complainant that in the year 1975, the
file relating to the case which was to be filed against	m/s
Delhi Flooring (Pvt) Ltd., containing original and valuable
documents, was handed over to the Firm by the	complainant.
Thereafter, the Firm	submitted a bill for	filing	the
recovery suit which included the professional fees and other
miscellaneous charges.	An amount of Rs. 11,475 was paid to
the Firm on November 15, 1975, for filing the	suit which
included 1/3rd of	the professional fee	plus	the
miscellaneous charges.	This was acknowledged by the	Firm
under a receipt which was placed on	the record.	Till
December 19, 1975, the Firm did not inform the bank as to
whether	the suit was filed and if so what was the stage of
the proceedings. The bank wrote a letter dated December 05,
1975 to the Firm asking it to send a copy of	the plaint
before	December 8, 1975, for signatures and	verification
failing	which the bank would be compelled to withdraw	the
case from the firm. At that stage Mr. B. Singh, Advocate,
one of	the partners	of the Firm, in his letter dated
December 15, 1975 informed the bank that the suit had	been
filed on December 15, 1975 in the High Court of Delhi.
Thereafter, the bank appears to	have received	no
communication from the said	advocates despite repeated
reminders oral and other-,vise	and the bank was kept	in
the dark about the fate of the case entrusted to	the
appellant and his associates.
492
As there was	no response from the appellant, the	bank
engaged	the services of Mr. R.P. Arora, Advocate, in order
to find out as to what happened to the suit filed by	the
appellant and his associates on behalf of the bank. Mr.R.P.
Arora in his letter dated March 2, 1977, informed the	bank
that the suit which had been filed on December 15, 1975	was
returned by the original Branch on January 31, 1976 to	the
Registry of the High Court with objections. Mr. Arora in
his letter dated March 31, 1977 further informed the	bank
that the entire suit paper book had been returned to Mr. B.
Singh, Advocate on July 27, 1976 for removing the objection
and thereafter	the suit has not been re-filed in	the
Registry of the High Court of Delhi.
The complainant, therefore, claimed that the appellant	and
his associates were	guilty	of serious	professional
misconduct as they failed to discharge	their	professional
duties and responsibilities entrusted to them by the bank in
its capacity as a client. It was further claimed by	the
bank that the appellant	and his associates	had
misappropriated	the money paid to them for	court	fee,
miscellaneous expenses	and one third of the	professional
fee. The complainant further stated that even the documents
and other papers handed over to the	appellant and	his
associates for	filing	the suit were	not returned.	The
complainant was originally registered with the Bar Council
of Delhi. On September 19, 1979, the Disciplinary Committee
of the Bar Council of Delhi transferred the case to the	Bar
Council	of India on the ground that	the case had	been
pending	for more than one year. The Bar Council of India
issued notices returnable on November 2, 1980.	On that date
the respondents were not present and as such fresh notices
were issued for December 20, 1980. Mr. D.S. Dalal, though
served	was not present on December 20, 1980 and as such ex
parte proceedings were ordered. Notice to Mr. B. Singh,
Advocate was returned with the postal endorsement “refused”.
He was also ordered to be proceeded ex parte. The case	was
posted	for January 23, 1981	for the evidence of	the
complainant. On that day the appellant moved an application
for setting aside the ex parte order	dated December	20,
1980.	The ex	parte order was set	aside conditionally
permitting the appellant to participate in the	proceedings
and the case	was adjourned to February 27, 1981.	On
February 27, 1981, three witnesses were examined in	the
presence of the appellant and he cross-examined them.
Thereafter the	case was adjourned from time to time	and
finally	fixed	for evidence on August 22,	1981.	The
appellant again sent an application for adjournment which
was rejected. The evidence was con-
493
cluded,	arguments were heard and the order reserved.	The
Bar Council of India in the impugned order observed as under
:-
“From a perusal of the order sheet of the
Disciplinary Committee of the Bar Council of
Delhi and also of the order sheet before us,
it reveals that the respondents have
throughout adopted the tactics of non-
cooperation purposely with a view to protract
the proceedings unnecessarily’.
It may be mentioned that the complainant had given up	its
case against Ms. V. Singh, Advocate and as such the	Bar
Council of India ultimately did not proceed against her. So
far as Mr. B. Singh and Mr. D.S. Dalal are concerned,	the
case against them was proved beyond reasonable doubt	and
their names were removed from the rolls of advocates of	Bar
Council of Delhi and the sanads granted to them were ordered
to be withdrawn.
The appeal before us	is by D.S. Dalal. We have	been
informed that Mr. B. Singh Advocate filed a review petition
before the Bar Council of India on October 22,1989 which is
still pending.	The Bar Council has also granted stay of the
order dated October 24, 1981 with the	result	that Mr.B.
Singh is continuing with his legal practise.	This appeal
was argued before us by Mr.B.Singh, Advocate.
It is	not disputed before us that	Mr.B.Singh and	Mr.
D.S.Dalal were the main partners of the Firm.	It is	also
not disputed that an amount of Rs.11,475 was	received by
these advocates towards the filing of the suit and further
that the connected documents and papers were	received by
them.	Mr.B.Singh, learned counsel	for-the appellant
primarily argued that the suit was filed by the appellant in
the Delhi High Court on December 15, 19’/5 but the record of
the suit file was misplaced/lost by the High Court registry.
He further stated that by his letter dated August 20, 1977,
he informed the bank about the suit file being not traceable
and further that the record of the suit was	to be	re-
structured and refiled.
We have been taken through the copy of the letter dated
August 20, 1977, written by Mr.B.Singh on behalf of the Firm
to the	Regional Manager, State Bank of India, Parliament
Street, New Delhi. The relevant paragraph is as under
494
“However, as already intimated two bank cases-
one of Delhi Flooring (P) Ltd. of Asaf	Ali
Road branch and second of	J.M.A.I.E.
	Corporation of Jungpura branch filed by	the
undersigned in Delhi High Court	have been
misplaced/lost by High Court Registry and	the
record reconstruction petitions have already
been given to the branches in	March,	1976
itself.	In case the said suits have	not
already been got restored through some other
learned	counsel	and the assistance	the
undersigned is required	for	the
restoration/reconstruction then he is willing
to cooperate fully without charging any	fee
and without insisting on the payment of	his
outstanding bills first.	The undersigned	can
work only when he is allowed to work in terms
of his approved	schedule of fees and	the
payment is made of all his bill, forthwith.”
The letter dated August 20, 1977, quoted above was	not
produced before the Bar Council of India. It has	been
placed	before us for the first time. Apart from the	ipse
dixit of the appellant and Mr.B. Singh in the above letter,
there is no evidence on the record to show that the	suit
file was misplaced or lost by the High Court Registry.	On
the other hand, there is cogent and reliable evidence	on
the record to show that the Delhi High-. Court Registry
returned back the papers to, Mr. B. Singh for removing	the
objections raised by it.
Mr. R.P. Arora, Advocate, appeared as a witness before	the
Bar Council of India. The relevant part of his evidence is
as under
“I know the respondents in the case. I	was
instructed by the complainant in case to	find
out as to whether the respondents had filed
the suit against the Delhi Flooring (P)	Ltd.
in the High Court of Delhi which was entrusted
by the complainant with the	respondents.
Accordingly I went to Delhi High Court	and
made enquiries to find out whether such a suit
has been	filed.	On enquiry I came to	know
from the registers of the High Court that	the
suit had been	filed on behalf of	the
complainant against Delhi Flooring (P) Ltd. on
15th December, 1975. 1 found from the records
that the office has not registered the suit
	495
because of certain objections raised by	the
office.	I also came to know that the entire
suit filed had been	returned to	the
respondents for complying with the objections
and to refile the suit. This was so returned
on 27.7.76. The enquiries that were made by me
in the High Court office was during March 1977
and till	that date the suit had not	been
refiled by the respondents.”
Mr. R.P. Arora, Advocate, after examining the records of the
Delhi High Court had sent two reports to the State Bank of
India.	In his report dated March 2, 1977 he stated as under
:-
“As desired by you, to know the whereabouts of
the above noted case, I contacted the concern
clerk in the Original Branch of High Court of
Delhi at New Delhi and also inspected the
registers of the Original suits.
The above noted case was filed by M/s Singh &
Co. on 15.12.1975, but there were certain
objections by the original branch and on
31.1.76 the said case (file) was returned to
the registree by the original branch. The
register of the registree in respect of the
period from 31.1.1976 is not available and
I shall let you know the upto date
information, when the said case was returned
to M/s. Singh & Co. within a short period.”
Subsequently in his report dated March 31, 1977,	Mr.
R.P.Arora, Advocate gave the following information to	the
bank:-
“I have enquired from the Original section of
High Court of Delhi at New Delhi, that the
file of the above stated case was returned to
Shri B.Singh on 27.7.1976 as the said case was
under objections. So far he has not again
filed the said case in High Court.”
Both the above quoted reports have been proved on the record
of the Bar Council of India as evidence. The Bar Council of
India on appreciation of the evidence before it came to	the
conclusion that the charge against the appellant and Mr. B.
Singh was proved beyond doubt. The Bar Council of India
concluded as under:-
496
“..After having gone through the evidence and
the documents produced in the case carefully,
we have come to the conclusion that the
complainant had entrusted the suit to be filed
against M/s Delhi Flooring (Pvt) Ltd. with the
necessary papers and Rs. 11,400.74 for
expenses etc. to the respondent-advocates. It
is also established that the respondents have
filed the suit on 15.12.1975 with some
objections deliberately and when the papers
were returned by the High Court, they had not
refiled the suit for a pretty long time and as
is established tiff this day. So, we have no
hesitation to conclude that the respondents,
have misappropriated the amount realised by
them from the Bank without filing the suit in
a proper manner.”
We have given our thoughtful consideration to the evidence
on the record against the appellant. We see no ground to
interfere with the order of the Bar Council of	India.	We
agree with the reasoning and the conclusions reached
therein.
We, therefore, dismiss the appeal. No costs.
V.P.R.			  Appeal dismissed.
497