Supreme Court of India

(Dr.) Haniraj L. Chulani vs Bar Council Of Maharashtra & Goa on 8 April, 1996

Supreme Court of India
(Dr.) Haniraj L. Chulani vs Bar Council Of Maharashtra & Goa on 8 April, 1996
Equivalent citations: 1996 AIR 1708, 1996 SCC (3) 342
Author: M S.B.
Bench: Majmudar S.B. (J)
           PETITIONER:
(DR.) HANIRAJ L. CHULANI

	Vs.

RESPONDENT:
BAR COUNCIL OF MAHARASHTRA & GOA

DATE OF JUDGMENT:	08/04/1996

BENCH:
MAJMUDAR S.B. (J)
BENCH:
MAJMUDAR S.B. (J)
AHMADI A.M. (CJ)
MANOHAR SUJATA V. (J)

CITATION:
 1996 AIR 1708		  1996 SCC  (3) 342
 JT 1996 (4)   162	  1996 SCALE  (3)354


ACT:



HEADNOTE:



JUDGMENT:

J U D G M E N T
S.B. Majmudar. J
Leave granted.

A short but an interesting question falls for
determination in the present case. It runs as under :

“Whether the respondent-State Bar
Council of Maharashtra & Goa was
justified in refusing enrollment of
the appellant as an advocate under
the Advocates Act, 1961 as he is a
medical. practitioner who does not
want to give up his medical
practice but wants simultaneously
to practice law.

In order to appreciate the contours of controversy
centering round this question, a few relevant facts leading
to these proceedings are required to be noted at the outset.

The appellant is a permanent resident of Bombay. He is
a medical practitioner (colorectal surgeon) since 1970.
During the continuance of his said profession as a medical
practitioner, the appellant joined LL.B. Degree Course and
obtained Degree of Bachelor of Laws on 4th March 1991.
Thereafter the appellant applied to the respondent State Bar
Council of Maharashtra & Goa for being enrolled as an
advocate under the Advocates Act, 1961 (hereinafter referred
to as ‘the Act’). This application was moved by the
appellant on 26th July 1991. The appellant insisted that
even though he is a medical practitioner he is entitled to
simultaneously carry on the profession as an advocate. The
Enrollment Committee of the respondent-State Bar Council
rejected his request for being enrolled as an advocate
simultaneously with his carrying on his medical practice as
a surgeon. The appellant was ultimately informed on 16th
November 1992 that his application for enrollment as an
advocate was rejected. He was also supplied a copy of the
reasons for ‘refusal for grant of a sanad’. The appellant
feeling aggrieved by the said refusal filed writ petition
No.2584 of 1992 in the High Court of Bombay. After hearing
the petitioner a Division Bench of the High Court summarily
dismissed his writ petition on 14th December 1992. It is
thereafter that the appellant moved the present proceedings
by way of special leave petition. By an order dated 30th
November 1993 delay in filing the special leave petition was
condoned and notice was ordered to be issued to the Bar
Council of Maharashtra & Goa with a direction that the
notice will state that the matter will be disposed of at the
notice stage itself. Subsequently after hearing the learned
senior counsel for the appellant by an order dated 21st
September 1995 notice was ordered to be issued to Bar
Council of India as well as the Medical Council of India.
Rival Contentions
We have heard the learned senior advocate for the
appellant as well as the learned advocates for the
respondents in support of their respective stands. Learned
senior counsel for the appellant submitted that Rule (1)
framed by the respondent-Bar Council of Maharashtra under
Sections 28(2) and 24(1)(e) of the Act was ultra vires and
illegal. In this connection she submitted that in so far as
the said rule prohibits a person who is otherwise qualified
to be admitted as an advocate from being enrolled as an
advocate if he is carrying on any other profession like
medical profession in the present case, it suffers from the
vice of excessive delegation of legislative power and even
otherwise the said rule is unconstitutional being violative
of Article 19(1)(9) of the Constitution and is not saved by
sub-article (6) thereof as it imposes unreasonable
restriction on the right of a citizen to pursue any
profession of his choice and that the rule is equally
violative of Articles 14 and 21 of the Constitution of India
as it seeks to deprive right of livelihood to the appellant
in a most unreasonable manner. It was contended that there
was nothing obnoxious of illegal in a practising doctor
insisting on being enrolled as an advocate and in carrying
on practice both as a medical practitioner as well as an
advocate. As the medical profession cannot be said to be in
any way less dignified profession and once the appellant is
found to be qualified to be enrolled as an advocate as per
the Act, the State Bar Council by framing such a rule could
not have restricted his entry to the profession of advocates
especially when the appellant was ready to give an
undertaking that during court hours he would not carry on
his medical profession. Learned counsel appearing for the
State Bar Council on the other hand supported the decision
of the High Court and contended that the rule framed by the
State Bar Council does not suffer from any vice nor was it
violative of any of the fundamental rights invoked by the’
appellant for getting it voided on that score. It may be
stated that the Medical Council of India to whom notice was
issued had referred this matter to is Executive Committee
which was of the view that Medical Council of India has no
objection to any medical practitioner holding registerable
recognized medical certificate who is also qualified in law,
practising medicine and law simultaneously.

In the light of the aforesaid rival contentions the
following points arise for our determination.

1. Whether impugned Rule (l) framed by the State Bar Council
of Maharashtra & Goa suffers from the vice of excessive
delegation of legislative power and hence is void and
inoperative at law.

2. Whether the said rule is violative of Article 19(1)(9)
and is not saved by sub-article (6) thereof.

3. Whether the aforesaid rule is violative of Articles 14
and 21 of The Constitution.

We shall deal with the aforesaid points in the same
sequence in which they are noted. However, before dealing
with them it is necessary to have a glance at the relevant
statutory settings in the light of which the aforesaid
points will have to be considered.

Statutory Provisions
The genesis of the Advocates Act, 1961 is found in the
felt need for providing a uniform and well-knit structure of
legal profession which plays pivotal role in strengthening
the system of administrative justice in the country. It is
axiomatic that a properly equipped and efficient Bar can
play a pre-eminent role not only in the system of justice
but also in the constitutional government and rule of law.
Realizing the importance of an independent/integrated Bar,
the Indian Bar Committee appointed by Government of India in
1951 recommended, inter alia, the constitution of an All
India Bar Council, State Bar Councils, a common roll of
advocates and complete autonomy to the Bar in matters
relating to qualification, administration, discipline, etc.
of members of the profession. In 1958 the Law Commission in
its fourteenth report on the Reform of Judicial
Administration endorsed the recommendation of the All India
Bar Committee and urged the Government to implement the
same. In 1959, the Legal Practitioners’ Bill incorporating
the recommendations was introduced in Parliament which was
later adopted with the changed name of Indian Advocates Act,
1961.

Though the demand for a unified All India Bar initially
emerged mainly, if not wholly, as a protest against the
monopoly of the British Barristers on the ‘Original Side’ of
the Calcutta and Bombay High Courts and the invidious
distinctions between the barristers and non-barristers,
after independence it assumed the status of a professional
claim and a national necessity in the search for better
delivery of justice to the people. It was assumed that a
unified Bar for the whole country with monopoly in legal
practice and autonomy in matters of professional management
would advance the cause of justice in society. The role of
the profession in the national movement for Independence and
the professional standards displayed by native lawyers
including Vakils, Pleaders and Mukhtars, convinced
Parliament to adopt the Advocates Act giving a unique status
and structure to the Indian Bar.

The Advocates Act amended and codified the law relating
to legal practitioners and provided for the constitution of
an All India Bar. The complete control and jurisdiction
regarding enrollment of advocates and their discipline,
which had all along been with the High Courts, stood
transferred to the Bar Council of India and State Bar
Councils. The Bar Councils have become complete autonomous
bodies with elected representatives of advocates.

Every State Bar Council has (a) one or more
Disciplinary Committees; (b) an Executive Committee
consisting of five members; (c) an Enrollment Committee
consisting of three members; and such other committees as
may be found necessary.

The Act came into force with effect from 19.5.1961. The
dictionary of the Act is to be found in Section 2, clause

(a) whereof defines an advocate as a person entered in any
roll under the provisions of the Act as such and the term
‘roll’ according to clause (k) means a roll of advocates
prepared and maintained under the Act. Section 3 provides
that there shall be a Bar Council for each of the States to
be known as the Bar Council of that State. Section 4 next
provides for a Bar Council for the territories to which the
Act extends to be known as the Bar Council of India. The
functions of the State Bar Council and the Bar Council of
India have been set out in Sections 6 and 7 respectively.
The functions of the State Bar Council include admission of
persons as advocates on its roll, preparation and
maintenance of such roll, safeguarding the rights,
privileges and interests of advocates on its roll and to do
all things necessary for discharging the above functions.
The functions of the Bar Council of India include the laying
down of standards of professional conduct and etiquette for
advocates and for safeguarding their rights, privileges and
interests. Chapter III which deals with “Admission and
Enrollment of Advocates comprises of Sections 16 to 28.
Section 16 provides that there shall be two classes of
advocates, senior advocates and other advocates; Section 17
sets out how every State Bar Council shall prepare and
maintain a roll of advocates; Section 18 deals with the
transfer of name of an advocate from one State to another;
Section 19 enjoins upon every State Bar Council to send copy
of the roll of advocates to the Bar Council of India;
Section 20 makes special provision for Enrollment of every
advocate who was entitled to practise in the Supreme Court
immediately before the appointed day and whose name is not
entered in the roll of a State Bar Council; Section 21
relates to the fixation of seniority; Section 22 provides
for issuance of certificate of Enrollment and Section 23
confers the right of pre-audience on the Attorney General of
India, the Solicitor General of India, the Additional
Solicitor General of India, etc. Section 24 to the extent it
is relevant for our purpose provides as under :

“24. Persons who may be admitted as
advocates on a State roll.
(1) Subject to the provisions of
this Act, and the rules made
thereunder, a person shall be
qualified to be admitted as an
advocate on a State roll, if he
fulfils the following conditions,
namely:

(a) he is a citizen of India;

(b) he has completed the age of
twenty-one years; and

(c) he has obtained a degree in
law-

…………

(d) …………

(e) he fulfils such other
conditions as may be specified in
the rules made by the State Bar
Council under this Chapter;

(f) ……. …

Section 24-A provides that no person shall be admitted
as an advocate on a State roll, for the period indicated in
the proviso, if he is convicted of an offence involving
moral turpitude, or if he is convicted of an offence under
the provisions of Untouchability (Offences) Act, 1955 or if
he is dismissed or removed from employment or office under
the State on any charge involving moral turpitude; Section
25 indicates the authority to whom applications for
Enrollment may be
made; Section 26 provides for the disposal of such
applications; Section 26-A confers power on the State Bar
Council to remove any name from its roll; Section 27
provides that where a State Bar Council has refused
application of any person for admission as an advocate, no
other State Bar Council shall entertain his/her application
for admission on its roll except with the previous consent
of the former and of the Bar Council of India. Section 28
confers power on a State Bar Council to make rules to carry
out the purposes of the Chapter which may in particular,
inter alia, provide for the conditions subject to which a
person may be admitted as an advocate on its roll. Chapter
IV deals with the Right to Practise”. Section 29 says that
subject to the provisions of the Act and any rule made
thereunder there shall, as from the appointed day, be only
one class of persons entitled to practise the profession of
law, namely, advocates. According to Section 30 every
advocate whose name is entered in the State roll shall be
entitled as of right to practise throughout the cerritories
to which the Act extends in all courts including the Supreme
Court of India, before any Tribunal or person legally
authorized to take evidence and before any authority or
person before whom such advocate is, by or under any law for
the time being in force, entitled to practise. Section 33
further provides that no person shall, on or after the
appointed day, be entitled to practise is any court or
before any authority or person unless he is enrolled as an
advocate under the Act. Chapter V deals with “Conduct of
Advocates”. Under Section 35 where on receipt of a complaint
or otherwise a State Bar Council has reason to believe that
any advocate on its roll has been guilty of professional or
other misconduct it shall refer the case for disposal to its
disciplinary committee. Section 37 provides for an appeal to
the Bar Council of India against an order made by the
disciplinary committee of a State Bar Council. Section 36
provides that where on receipt of a complaint or otherwise,
the Bar Council cf India has reason to believe that any
advocate whose name is any entered on any State roll has
been guilt of professional or other misconduct, it shall
refer the case to the disciplinary committee. Any person
aggrieved by an order made by the disciplinary committee of
the Bar Council of India under Section 36 or 37 may prefer
an appeal to the Supreme Court of India under Section 38 of
the Act. The powers of the disciplinary committee have been
enumerated in Section 42. Chapter VI deals with
‘Miscellaneous’ matters.

Having noted the relevant provisions of the Act it will
be apposite to consider the scheme underlying the Act. This
Court had an occasion to consider this very scheme in the
case of Indian Council of Legal Aid & Advice & Ors. v. Bar
Council of India & Anr.
1995) 1 SCC 732. A three member
Bench of this Court presided over by one of us A.M. Ahmadi,
C.J. had to consider whether Rule (9) framed by Bar Council
of India barring enrollment to persons who had completed 45
years of age was Violative of Article 14 of the Constitution
of India being discriminatory, unreasonable and arbitrary.
While considering the said question the following pertinent
observations were made on the scheme of the Act in para 6 of
the Report :

We have briefly noticed the
relevant provisions of the Act in
the earlier part of this judgment.
We may now briefly indicate the
scheme. Before we do so it may not
be out of place to mention that the
profession of law is one of the
oldest profession and was practised
in one form cr the other in the
hoary past. After the advent of the
British in India, certain rules in
regard to the practise of law were
introduced. Before independence
there were Mukhtars and Vakils who
were permitted to practise law in
moffusil courts even though not all
of them were Law graduates.
However, slowly and gradually they
were allowed to wither away and
their place was taken by Pleaders
who were, after securing a degree
in Law, permitted to practise at
the district level. Those who were
enrolled as advocates could
practise in any court subordinate
to the High Court including the
High Court. The difference between
a Pleader and an Advocate was
merely on account of the fee
charged for enrollment. After
independence, came the Act which
was enacted “to amend and
consolidate the law relating to
legal practitioners and to provide
for the constitution of Bar
Councils and an all-India Bar . The
Act creates an all-India Bar with
only one class of legal
practitioners, namely, advocates,
who of course are classified as
senior advocates and other
advocates (Section 16). The general
superintendence of ethics and
etiquette of the profession is the
responsibility of the Bar Councils
created under the Act and they have
been charged with the duty to
punish their members for
misconduct. The Act envisages the
existence of a Bar Council for
every State. The function of
admission of persons as advocates
is entrusted to every State Bar
Council which is required to
prepare and maintain a roll for
that purpose. While disciplinary
jurisdiction is conferred on the
state Bar Councils to punish its
members for misconduct. it is at
the same time charged with the duty
to safeguard their rights,
privileges and interests. They must
perform all the functions conferred
on them by or under the Act and do
everything that is necessary to
discharge the functions set out in
Section 6. So far as the Bar
Council of India is concerned, its
functions are of a more general
nature, e.g., to lay down standards
of professional conduct and
etiquette for advocates, to
safeguard their rights, privileges
and interests, to supervise and
control the working of the State
Bar Council, to promote legal
education, to recognize
universities, to organize legal aid
to the poor and to perform all
other functions conferred by or
under the Act and do everything
that may be necessary to discharge
the functions enumerated in Section

7. Besides the above it too is
required to exercise discipline and
control over the members of the
profession. Thus the functions are
divided between the State Bar
Councils and the Bar Council of
India, although for obvious reasons
overlaps are unavoidable. The rule-
making power has been conferred on
the State Bar Councils under
Sections 15 and 28 and on the Bar
Council of India under Section 49
of the Act.

While considering the relevant roles of the State Bar
Councils and the Bar Council of India as envisaged by the
Act the following pertinent observations were made in
paragraph 11 of the Report :

It seems Parliament while
enacting the Act created agencies
at the State level as well as at
the Central level in the form of
State Bar Councils and Bar Council
of India and invested them with
rule-making powers on diverse
matters touching the legal
profession, presumably because it
must have realized that matters
pertaining to the profession are
best left to informed bodies
comprising of members of the said
profession. However, while doing so
it provided for basic substantive
matters, e.g., eligibility for
entry into the profession (Section

24), disqualification for
enrollment (Section 24-A),
authority entitled to grant
admission (Sections 25 and 26), the
authority which can remove any name
from the roll (Section 26-A), etc.,
and placed them within the domain
of a State Bar Council. Thus it is
the State bar Council which alone
must decide the question of
enrollment of an applicant on its
roll. Under Section 24 a person who
is a citizen of India and possesses
a degree in Law becomes qualified
to be admitted as an advocate if he
has completed twenty-one years of
age, subject of course to the other
provisions of the Act. No doubt he
must fulfil the other conditions
specified in the rules made by the
State Bar Council [Section
24(1)(8)]. Every person whose name
is entered in the list of advocates
has a right to practise in all
courts including the Supreme Court,
before any tribunal or other
authority. It is, therefore, within
the exclusive domain of the State
Bar Councils to admit persons as
advocates on their rolls or to
remove their names from the rolls.”

In the light of the aforesaid statutory settings it,
therefore, becomes clear that it is for the concerned State
Bar Councils by promulgating appropriate rules to regulate
the entry of persons seeking to join legal profession. The
respondent-State Bar Council of Maharashtra & Goa in
exercise of its powers under Section 28(2)(d) read with
Section 24(1)(e) of the Act has framed rules in this
connection. Rule (1) with which we are concerned reads as
under :

1. A person who is otherwise
qualified to be admitted as an
Advocate but is either in full or
part time service or employment or
is engaged in any trade, business
or profession shall not be admitted
as an Advocate.

Provided however that this
rule shall nor apply to :

(i) Any person who is a Law Officer
of the Central Government or the
Government of a State or of any
Public corporation or body
constituted by Statute.
For the purpose of this clause
a “Law Officer shall mean a person
who is so designated by the terms
of his appointment and who by the
said terms is required to act
and/or plead in Court on behalf of
his employer.

(ii) Any person who is an Articled
Clerk of an Attorney;

(iii) Any person who is an
assistant to an Advocate or to an
Attorney who is an Advocate;

(iv) Any person who is in part-time
service as a Professor, Lecturer or
Teacher-in-Law;

(v) Any person who by virtue of
being a member of a Joint Hindu
Family has an interest in a joint
Hindu Family business, provided he
does not take part in the
management thereof; and

(vi) Any person who is not
personally engaged in any business
but is a sleeping partner in a firm
doing business, provided that in
the opinion of the Bar Council of
Maharashtra the nature of the
business is not inconsistent with
the dignity of the profession.

(vii) Any person who is a Director
or Chairman of the Board of
Directors of a company with or
without any ordinary sitting fees,
provided none of his duties are of
an Executive character and he is
not a Managing Director or a
Secretary of the said company, or
of any other company.

(viii) Any person who has inherited
or succeeded by survivorship to a
family business but who is not
personally participating in the
management thereof.

(ix) Any person who either prior to
or after his application for
enrollment under Section 24 holds
or continues to hold a share with
others in any business which
descended to him by survivorship or
inheritance or by Will provided he
does not personally participate in
the management thereof.

(x) Any person who reviews
Parliamentary Bills for a
remuneration, edits legal text-
books at a salary, does “press
Vetting” for news-papers, sets and
examines question papers or is a
part-time teacher or lecturer or an
assistant to an editor of a Law
journal provided his hours or work
and/or engagement do not conflict
with the hours of court, and
subject to the rules against
advertising and full-time
employment to which an Advocate
after enrollment is subject to, is
engaged in broadcasting,
journalism, lecturing and teaching
subjects, both legal and non-legal.

(xi) Any other person or class of
persons as the Bar Council may from
time to time exempt.”

The said rule which is impugned in the present proceedings
clearly bars an otherwise qualified person from being
enrolled as an advocate if he is engaged in any other
profession. It is based on the premise that an advocate must
devote his full time and attention to the legal profession.
It is because of the aforesaid provision in the rule that
appellant’s entry to the legal profession is denied by the
respondent-State Bar Council as the appellant is already an
active medical practitioner carrying on his profession as a
surgeon and which professional activity he insists on
continuing simultaneously with being an advocate though as
submitted by his learned senior counsel the appellant is
willing to stagger the time during which he would carry on
either of the two professions in the course of the day. At
this stage also it is necessary to note that the Bar Council
of India has also framed rules called Bar Council of India
Rules in exercise of its powers under Section 49 of the Act.
In Chapter III of Part VI of the Rules dealing with the
‘Conditions for right to practice’, are found rules frame
under Section 49(1)(ah) of the Act which deals with the
conditions subject to which an advocate shall have the-
right to practise’, and the circumstances under which a
person shall be deemed to practise as an advocate in a
court’. The relevant rule is Rule 2 which states that an
advocate shall not enter into a partnership or any other
arrangement for sharing remuneration with any person of
legal practitioner who is not an Advocate. Our attention was
also invited to Rule 47 found in Section VII of Chapter II
of Part VI of the said Rules dealing with ‘Standards of
Professional Conduct and Etiquette’ which contains rules
framed by the Bar Council of India under Section 49(1)(c) of
the Act read with the proviso thereto. The aforesaid rule-
making power pertains to standards of professional conduct
and etiquette to be observed by the advocates. This rule
states that an advocate shall not personally engage in any
business; but he may be a sleeping partner in a firm doing
business provided that, in the opinion of the appropriate
State Bar Council, the nature of the business is not
inconsistent with the dignity of the profession. This rule
framed by the Bar Council of India was sought to be
contrasted with the impugned rule framed by the respondent-
State Bar Council. It was submitted that as per Rule 47
framed by the Bar Council of India an advocate is not
allowed to personally engage in any business. The said rule
does not prohibit him from carrying on any other profession
while the impugned rule bars the entry of even a
professional carrying on any other profession which is
equally dignified from being enrolled as an advocate.

It is in the background of the aforesaid statutory
provisions and the relevant rules that we now proceed to
deal with the points for determination that have fallen for
our consideration.

Point No.1
So far as the question of excessive delegation of
legislative power is concerned we must note at the outset
that the Act has been enacted, as seen earlier, with a view
to regulate the right of advocates to practise law. The
rules framed by the Bar Council of India especially relating
to standards of professional conduct and etiquette clearly
aim at securing high standards of competence in legal
services and seek to strengthen professional relationships
among its members and promote the welfare of the society as
a whole. Specific norms have been laid down in respect of
conduct of the persons practising the profession vis-a-vis
the public, the court, the client, the opposite lawyer and
professional brethren. Lawyer’s duty to train juniors and
impart free legal aid to poor is part of the ethics. The
code thus provides standards for identification and
measurement of professional deviance. As noted earlier the
Act besides highlighting the essential functions of Bar
Council of India provides for enforcement of the same and
sets up disciplinary authorities to chastise and, if
necessary, punish members of the profession for misconduct.
The punishment may include suspension from practice as well
as removal of the name from the roll of advocates. Section
49(1) confers power on the Bar Council of India to make
rules, inter alia, for discharging its functions under the
Act. Section 49(1)(ag) when read with Section 24 of the Act
confers wide powers on the Bar Council of India to indicate
the class or category of persons who may be enrolled as
advocates which power would include the power to refuse
enrollment in certain circumstances. The obligation to
maintain the dignity and purity of the profession and to
punish ensuring members carries with it the power to
regulate entry into the profession with a view to ensuring
that only profession-oriented and service-oriented people
join the Bar and those not so oriented are kept out. The
role of an advocate is essentially different from the role
of any other profession an advocate is said to belong to a
noble profession. The Act itself envisages the State Bar
Councils who are the elected peers of advocates themselves
to lay down the standards for the professional conduct and
etiquette. That would naturally bring in its wake the power
to regulate entry to such a noble profession. It is said
that law is a jealous mistress that calls for undivided
loyalty and unflinching attention from her devotees. Dry
drudgery of desks’ dead wood is the essential requirement of
an advocate aspiring to win laurels in the profession. The
attack on the impugned rule on the ground of excessive
delegation of legislative power will have to be examined in
the light of scheme of the Act which has entrusted the power
and the duty to elected representatives of the profession
constituting the State Bar Councils to lay down the high
standards of professional etiquette as expected of the
advocates enrolled by it. It is pertinent to note that the
Act has entrusted to the Bar Council of India, amongst
others, the functions to promote legal education and to lay
down standards of such education in consultation with the
Universities in India imparting such education and the State
Bar Councils. The Bar Council of India is entrusted with the
function to recognize Universities whose degree in law shall
be a qualification for enrollments as an advocate and for
that purpose to visit and inspect Universities or cause the
State Bar Councils to visit and inspect Universities with
such directions as it may give in this behalf. It conducts
seminars and organize talks on legal topics by eminent
jurists and publishes journals and papers of legal interest.
In this connection, it also exercises general supervision
and control over the State bar Councils. It is also
entrusted with the task of promoting and supporting law
reform. All these provisions as laid down by Section 7 of
the Act leave no room for doubt that even prior to the
enrollment as advocate the teaching of law and laying down
of the curriculum for law courses are also the tasks
entrusted to the Bar Council of India, which is the apex
body of professionals monitoring these matters in
conjunction with the State Bar Councils. Thus even at pre-
entry stage of an advocate to the profession his equipments
as a student of law and the requirement of basic legal
education with which he should be armed before he can aspire
to be enrolled as an advocate are also looked after by the
Bar Council of India and the concerned Stats Bar Council
which works under the general supervision and control of the
apex body, namely, the Bar Council of India. Thus the Bar
Council of India is cast with the duty to take all such
steps as it considers necessary to filter students at the
entry stage to the law course e.g. by providing an entrance
test, as well as at the entry point to the profession, e.g.
by providing an examination or a training course before
enrollment as an advocate. The Act also deals with the topic
of regulation of professional conduct of advocates from the
entry point itself.

The concerned State Bar Councils have to monitor the
role of advocates so long as they continue to practise law
after initial entry. As the enrollment by the State Bar
Council entitles an advocate after entry to the profession,
to practise the noble profession of law and who becomes, by
such enrollment, an officer of the court, the said entrant
can be validly subjected by the concerned Bar Council to the
strict requirements of the profession for enabling such an
aspirant to effectively cater to the needs of the legal
profession. The power and the duty entrusted to the State
Bar Councils to monitor such entry, in the light of the
nature of the profession to which such entry is given would
themselves supply the necessary yardstick and guidelines for
the exercise of such power by the elected body of advocates
constituting the concerned Bar Councils. The scheme of the
Act thus lays down a complete code for regulating the legal
education and professional equipments of an aspirant seeking
entry to legal profession from the grassroot level where he
is student of law till he equips himself with essential
legal knowledge and seeks enrollment and even thereafter
till he practices law and completes his professional career
as advocate. Thus, from the pre-entry point to legal
Profession till the exit point from the legal profession,
the Bar Council of India and the State Bar Councils monitor
the career of the legal practioner. It is the entire scheme
of the Act when considered in the light of the nature of the
legal profession to which such entry is given which has to
be kept in view while considering the submission of learned
senior counsel for the appellant that the power given to the
State Bar Councils to regulate such entries by framing rules
is a piece of excessive delegation of legislative power. It
cannot be gainsaid that law is universally described as an
honourable profession. An advocate is an officer of justice
and friend of the court. A conduct, therefore, which is
unworthy of him as an officer of justice cannot be justified
by stating that he did it as the agent of his client. His
status as an officer of justice does not mean that he is
subordinate to the Judge. It only means that he is an
integral part for the Administration of justice. Legal
profession is monopolistic in character and this monopoly
itself inheres certain high traditions which its members are
expected to upkeep and uphold. Members of the profession
claimed that they are the leaders of thought and society.
The central function that the legal profession must perform
is nothing less than the administration of justice.

The aforesaid well established connotations and
contours of the requirements of legal profession themselves
supply the necessary guideline for the concerned Bar
Councils to frame rules for regulating the entries of
persons to the profession. As noted earlier, the impugned
rule has been framed by the Maharashtra State Bar Council in
the exercise of its rule-making power under Section 24(1)(e)
read with Section 28(2) of the Act. Section 24 deals with
‘Persons who may be admitted as advocates on a State roll’.
Sub-section (1) thereof provides that subject to the
provisions of this Act, and the rules made thereunder, a
person shall be qualified to be admitted as an advocate on a
State roll, if he fulfils the conditions laid down in the
Section. Amongst other conditions are found conditions which
the entrant has to fulfil as may be specified by the Rules
made by the State Bar Council under Chapter III dealing with
‘Admission and Enrollment of Advocates’. Section 28 sub-
section (2) similarly gives power to the State Bad Council
to make rules for carrying out the purposes of the Act and
in particular such rules may provide the conditions subject
to which a person may be admitted as an advocate. Such rule-
making power flows from Section 28(2)(d). Even though the
aforesaid rule making power is couched in wide terms the
said power entrusted to the Stats Bar Council cannot be said
to be unfettered or unhedged. The said rule-making power
draws its sustenance from the guidelines laid down by the
Act itself which entrusts the duty to the concerned State
Bar Council to regulate entry to the legal profession which
has the aforesaid well established connotations and
attributes. The concerned Bar Councils are entrusted by the
legislature itself with the aforesaid rule-making power
enabling them to determine the requirements of the concerned
State Courts where the new entrants have to practise and to
lay down appropriate conditions regulating such entries. As
the power to make rules is entrusted by legislature to the
chosen representatives of legal practitioners themselves who
would be alive to the requirements of the concerned State
where the Bar Council functions and the needs of the
litigating public residing in the Stats in the light of the
set-up of courts in the States concerned, it cannot be said
that the power is in any way unfettered or uncanalised so as
to amount to total effacement of legislatives control.
Sufficient guidelines are laid down by the legislature
itself while conferring such powers on the State Bar
Councils. The guideline flow from the nature of the
profession to which admissions are to be given, the
selection of the chosen representatives of the profession to
be the recipients of such power and the requirements of the
Statute itself laying down the conditions for regulating
professional conduct of advocates as discernible from
various provisions of the Act and the rules framed by a
Central Bar Council itself for the guidance of all State Bar
Councils functioning in the country which entrusted with the
task of regulating the conduct of legal profession
throughout the country under supervision and guidance of
Central Bar Council. The entire edifice of the Act in this
connection has to be kept in view for finding out the
relevant guidelines for enlightening the path of State Bar
Councils entrusted with the task of framing rules regulating
entries of new aspirants who are to be permitted to enter
the fold of legal profession.

In this connection the learned senior counsel for the
the appellant invited our attention to the decision of this
Court in A.N. Parasuraman & Ors. v. State of Tamil Nadu
(1989) 4 SCC 683 and Ajoy Kumar Banerjee & Ors. etc. etc. v.
Union of India & Ors. (1984) 3 SCC 127 for buttressing her
submission that legislature cannot delegate essential
legislative functions to its delegate. There cannot be any
dispute about the settled legal position on this aspect.
However, as discussed by us earlier, in the set-up of the
entire scheme of the Act and the rules framed by the Central
Bar Council and in the light of the nature of the power
entrusted to the elected body of advocates themselves it
cannot be said that while regulating the entry to the legal
profession the Bar Councils would find themselves without
any yardstick or guideline and would be trading an
unchartered sea and consequently the rules of enrollment
framed by them would fall foul on the altar of permissible
delegation of legislative power. It is, therefore, not
possible to agree with the contention of the learned senior
counsel for the appellant that the impugned rule suffers
from the vice of excessive delegation of legislative power
or by providing rule-making power to the State Bar Councils
for regulating entries of new advocates seeking to join the
profession the legislature has effaced itself. The power
conferred on the State Bar Councils to lay down further
conditions for controlling the entries to the legal
profession cannot be said to be an unguided power conferred
on them. The conditions which the State Bar Councils can lay
down by rules must be conditions which would be germane to
the high and exacting standards of advocacy expected of the
new entrants to the fold of the profession. Implicit in the
conferment of such rule-making power is the guideline laid
down by the legislature itself that the conditions must be
commensurate with the fructification of the very purpose of
the Act of putting the profession of advocates on a sound
footing so that the concerned new entrant can well justify
his role as an officer of the Court admitted to the fold of
the noble profession to which he seeks his admission. Any
conditions laid down by the State Bar Councils for
fructifying this laudable object of legislature would remain
germane to the exercise of this power and can well be said
to be logically flowing from it. It cannot, therefore, be
said that any unguided and unchartered power is handed over
on a platter by the legislature to the concerned Bar
Councils for regulating entry to the legal profession. Rule-
making power conferred on the State Bar Councils is
inherently hedged in with the obligation to frame only such
rule, regarding enrollment which would fructify the purpose
of having efficient members of the Bar who can stand up to
the expection of the noble and learned profession to which
they are to be given entry. Any rule which effectuates this
purpose will he within the permissible field and will not
fall foul on the altar of Article 14 and Article 19(1)(9)
read with Article 19(6). Any rule framed for enrollment
which does not meet this yardstick will be a taboo. Hence it
cannot be said that the rule making power entrusted to the
State Bar Councils suffers from absence of any guidelines or
exhibits effacement of legislative power. The first point
for determination, therefore, is answered in the negative by
holding that the impugned rule does not suffer from vice of
any excessive delegation of legislative power. That takes us
to the consideration of Point No.2.

Point No.2.

It is no doubt true that under Article 19, sub-Article
(1)(g) all citizens have a right to practise any profession,
or to carry on any occupation, trade or business and any
profession may include even plurality of professions.
However, this is not an absolute right. It is subject to
sub-Article (6) of Article 19 which lays down that nothing
in sub-clause (g) of the said clause shall affect the
operation of any existing law in so far as it imposes, or
prevent the State from making any law imposing, in the
interests of the general public, reasonable restrictions on
the exercise of the right conferred by the said sub-
clause. It cannot be gainsaid that litigants are also
members of general public and if in their interest any
rule imposes a restriction on the entry to the legal
profession and if such restriction is found to be
reasonable Article 19(1)(g) would not get stultified.
It is true that the appellant as a citizen of India
having obtained the qualification required for being
enrolled as an advocate can legitimately aspire to be
enrolled as an advocate but his aforesaid right is fettered
by the impugned rule framed by the State Bar Council. We
have to consider whether the said restriction imposed by the
rule is in any way unreasonable. We have to keep in view the
fact that the impugned rule restricts entry of a person who
is otherwise qualified for being enrolled as an advocate if
he is already carrying on any other profession. Question is
whether such a person carrying on other profession can be
validly told off the gates by the State Bar Council by
resorting to the impugned rule. In our view looking to the
nature of the legal profession to which we have made
detailed reference earlier the State Bar Council would be
justified in framing such a rule prohibiting the entry of a
professional who insists on carrying on other profession
simultaneously with the legal profession. As we have seen
earlier legal profession requires full time attention and
would not countenance an advocate riding two horses or more
at a time. He has to be full time advocate or not at all.
Learned senior counsel for the appellant submitted that,
even though the appellant is a practising surgeon he
undertaking, if given entry to the legal profession, not to
piactisa medicine during the court hours. This is neither
here nor there. It is obvious that even though medical
profession also may be a dignified profession a person
cannot insist that he will be a practising doctor as well as
a practising advocate simultaneously. Such an insistence on
his part itself would create an awkward situation not only
for him but for his own clients as well as patients. It is
easy to visualize that a practising surgeon like the
appellant may be required to attend emergency operation,
even beyond court hours either in the morning or in the
evening. On the other hand the dictates of his legal
profession May require him to study the cases for being
argued the next day in the court. Under these circumstances
his attention would be divided. We would naturally be. in a
dilemma as to whether to attend to his patient on the
operation table in the evening or to attend to his legal
profession and work for preparing cases fur the next day and
to take instructions from his clients for efficient
conduct of the cases next day in the court. If he is an
original side advocate he may be required to spend his
evenings and even late nights for making witnesses ready for
examination in the court next day. Under these circumstances
as a practising advocate if he gives attention to his
clients in his chamber after court hours and if he is also
required to attend an emergency operation at that very time,
it would be very difficult for him to choose whether to
leave his clients and go to attend his patient in the
operation theater or to refuse to attend to his patients. If
he selects the first alternative his clients would clamour,
his preparation as advocate would suffer and naturally it
would reflect upon his performance in the court next day. If
on the other hand he chooses to cater to the needs of his
clients and his legal work, his patients may suffer and may
in given contingency even stand to lose their lives without
the aid of his expert hand as a surgeon. Thus he would be
torn between two conflicting loyalties, loyalty to his
clients on the one hand and loyalty to his patients on the
other. In a way he will instead of having the best of both
the worlds, have worst of both the worlds. Such a person
aspiring to have simultaneous enrollment both as a lawyer
and as a medical practioner will thus be like ‘trishanku’ of
yore who will neither be in heaven nor on earth. It is
axiomatic that an advocates has to burn midnight oil for
preparing his cases for being argued in the court next day.
Advocate face examination every day when they appear in
courts. It is not as if that after court hours advocate has
not to put in hard work on his study table in his chamber
with or without the presence of his clients who may be
available for consultation. To put forward his best
performance as an advocate he is required to give whole-
hearted and full time attention to his profession. Any
flinching from such unstinted attention to his legal
profession would certainly have an impact on his
professional ability and expertise. If he is permitted to
simultaneously practise as a doctor then the requirement of
his full time attention to the legal profession is bound to
be adversely affected. Consequently however equally
dignified may be the profession of a doctor he cannot
simultaneously be permitted to practise law which is a full
time occupation. It is for ensuring the full time attention
of legal practitioners towards their profession and with a
view to bringing out their best so that they can fulfil
their role as an officer of the court and can give their
best in the administration, of justice, that the impugned
rule has been enacted by the State legislature. It,
therefore, cannot be said that it is in any way arbitrary or
that it imposes an unreasonable restriction on the new
entrant to the profession who is told not to practise,
simultaneously any other profession and if he does so to
deny to him entry to the legal profession. It is true as
submitted by learned senior counsel for the appellant that
the rule of Central Bar Council does not countenance an
advocate simultaneously carrying on any business and it does
not expressly frawn upon any simultaneous profession. But
these are general rules of professional conduct. So far as
regulating enrollment, to the profession is concerned it is
the task entrusted solely to the State Bar Council by the
Legislature as seen earlier while considering the scheme of
the Act. While carrying on that task if the entry to the
profession is restricted by the State Bar Council by
enacting the impugned rule for not allowing any other
professional to enter the Bar. When he does not want to give
up the other profession but wants to carry on the same
simultaneously with legal practice, it cannot be said that
the Bar Council has by enacting such a rule imposed any
unreasonable restriction on the fundamental right of the
prospective practitioner who wants to enter the legal
profession.

Learned senior advocate for the appellant vehemently
contended that such a rule is not found to have been framed
by other State Bar Councils. In our view that would not make
any difference. We are called upon to decide the question
whether the impugned rule framed by the respondent-State Bar
Council stands the test of Article 19(1)(9) or not. While
deciding that question whether other State Bar Councils
permit by their rules entry of other professional to the
legal profession, would be an aspect which would not be
strictly relevant. In our view the impugned rule does not
impose any unreasonable restriction on the right of the
professional carrying on any other avocation and insisting
on continuing to carry on such profession, while it
prohibits entry of such a person to the legal profession. If
the contention of the learned senior counsel for the
appellant is countenanced and any person professing any
other profession is permitted to join the legal profession
having obtained the Degree of Law and having fulfilled the
other requirements of Section 24, then even chartered
accountants, engineers and architects would also
legitimately say that during court hours they will practise
law and they will simultaneously carry on their other
profession beyond court hours. If such simultaneous
practices of professionals who want to carry on more than
one profession at a time are permitted, the unflinching
devotion expected by the legal profession from its members
is bound to be adversely affected. If the peers being chosen
representatives of the legal profession constituting the
State Bar Council, in their wisdom, had thought it fit not
to permit such entries of dual practitioners to the legal
profession it cannot be said that they have done anything
unreasonable or have framed an arbitrary or unreasonable
rule.

Point No. 3

So far as the challenge to the impugned rule on the
touchstone of Article 14 is concerned it cannot be said that
the rule is unreasonable, arbitrary or capricious from any
angle. On the same ground on which the rule is found not to
have fallen foul on the anvil of Article 19(1(g) as the
impugned rule has to be treated as imposing a reasonable
restriction on the said fundamental right it also,
therefore, has to be held not to be arbitrary or
unreasonable from any viewpoint. The rule carves out a well
defined class of professionals carrying on other professions
and denies to members of this well defined class entry to
the legal profession so long as they insist on carrying on
any other profession simultaneously with the legal
profession. The said classification has a reasonable nexus
to the object sought to be achieved, namely, the efficiency
of advocates belonging to the legal profession and the
better administration of justice for which the legal
profession is a partner with the judiciary. The challenge
mounted on the rule in the light of Article 14, therefore,
has to fail.

That leaves out the challenge to the rule in the light
of Article 21. It is difficult to appreciate this challenge.
It is no doubt true that right to live includes right to
livelihood. However the appellant is not denied his right to
livelihood. He is already a professional carrying on the
profession of a medical practitioner. He wants to have a
second string to his bow. He wants simultaneously to be
permitted to practise law with a view to earn additional or
more livelihood. So far as his aforesaid demand is concerned
the impugned rule requires that unless he gives up that
other practice and joins wholeheartedly the legal profession
he cannot be permitted to enter the legal profession. That
rule cannot be said to be laying down a procedure not
established by law. On the contrary that procedure has been
found to be well sustained under Article 19(1)(g) read with
Article 19(6). Once that conclusion is reached the absolute
requirement of Article 21 would be out of the way. Appellant
cannot be said to have peen deprived of his right to
livelihood by pursuing two professions, contrary to any
established procedure of law. Consequently the impugned rule
cannot be faulted on the touchstone of Articles 21. The
third point for determination also, therefore, is decided
against the appellant.

Before parting we may mention one submission
highlighted by learned senior counsel tor the appellant. She
submitted that under rule-making power of the State Bar
Council condition for enrollment can be imposed. But in the
guise of imposing such conditions, the impugned rule has
travelled further and has laid down a disqualification for
enrollment which is beyond the scope of Section 24-A. It is
true is submitted by learned senior counsel for the
appellant that in a way the enactment of this rule imposes a
disqualification for enrollment. However once it is found
that the rule falls within the parameters of rule-making
power as entrusted by the legislature to the State be,
Councils as per Section 24(1)(e) read with Section 28(2)(d)
it cannot be said that such disqualification could not be
legitimately imposed by the State Bar Council. She next
submitted that the Medical Council of India has no objection
to the appellant’s simultaneously practising law along with
his practising law along with his practising as a surgeon.
She also submitted that in foreign countries in some of the
States such simultaneously practice is permitted. In our
view all this is besides the point. Whether the Medical
Council of India has no objection to their members’
practising law or whether in foreign countries under certain
circumstances other professionals Are permitted to
simultaneously practise law would not be strictly relevant
in deciding the short question with which we are concerned,
namely, whether the State Bar Council had undertaken an
impermissible exercise in enacting the impugned rule
restricting entries of other professionals to the legal
profession while they are not prepared to give up their
other professions and on the contrary insist on
simultaneously practising more than one professions. While
deciding this question the wider question whether there can
be a better rule than one framed by the State Bar Council
would be besides the point and cannot be of any assistance.
Such a contention, therefore, cannot be of any avail to the
learned senior counsel for the appellant.

The aforesaid were the only contentions canvassed on
behalf of the appellant and as they fail the appeal also
fails and will stand dismissed. In the facts and
circumstances of the case there will be no order as to
costs.