Allahabad High Court High Court

Gaya Prasad Chaudhary vs Director Of Education … on 29 January, 2004

Allahabad High Court
Gaya Prasad Chaudhary vs Director Of Education … on 29 January, 2004
Equivalent citations: 2004 (2) AWC 1285, (2004) 2 UPLBEC 1442
Author: R Misra
Bench: R Misra


JUDGMENT

R.B. Misra, J.

1. Heard Sri A.K. Gupta, learned counsel for the petitioner and Sri Prakash Padia, learned counsel for the Committee of Management respondent No. 4 and Sri S. Sharma/Sri Sandeep Mukherjee, learned standing counsel for the State.

2. According to the petitioner he is live member of the society/ institution and has prayed for writ of mandamus commanding the respondent No. 1 to decide the petitioner’s representations dated 17.9.1998 and 20.12.1999 (Annexures-3 and 4 to the writ petition). The petitioner has not been able to demonstrate what is the locus standi for getting decision on the representations therefore, the writ petition cannot be adjudicated upon. In similar writ petition this Court on 10.4.2002 in Writ Petition No. 31215 of 1998, Ram Kishore Das v. Director of Education (Secondary), U. P., Allahabad, while dismissing the writ petition has observed as below :

“I have perused the averments made in the writ petition in paragraph 2 whereof, it has been stated that the petitioner is founder Life Member of Ex-Manager of the Institution known as Shri Ram Janki Intermediate College, Girdharpur Kungai, district Siddhartnagar. He is neither a candidate for appointment on the post of Principal or teacher nor has been displaced due to the appointments made. Therefore, it cannot be said that he is an aggrieved person and hence he has no locus standi to file the writ petition. Therefore, the order dated 24.9.1998 is liable to be recalled.

The application for recalling the order dated 24.9.1998 is allowed.

The writ petition is dismissed in view of the above mentioned facts and circumstances.”

3. It is settled proposition of law that a party has to plead the case and produce/adduce sufficient evidence to substantiate his submissions made in the petition and in case the pleadings are not complete, the Court is under no obligation to entertain the pleas. [Vide Bharat Singh v. State of Haryana, AIR 1988 SC 2181 ; Larsen and Toubro Ltd. v. State of Gujarat and Ors., AIR 1998 SC 1608 ; National Building Construction Corporation v. S. Raghunathan and Ors., AIR 1998 SC 2779 ; Ram Narain Arora v. Asha Rani and Ors., (1999) 1 SCC 141 ; Chitra Kumari v. Union of India and Ors., AIR 2001 SC 1237 ; and State of U. P. and Ors. v. Chandra Prakash Pandey, 2001 (2) AWC 1399 (SC) ; AIR 2001 SC 1298].

4. In Atul Castings Ltd. v. Bawa Gurvachan Singh, AIR 2001 SC 1684, the Hon’ble Supreme Court observed as under ;

“The findings in the absence of necessary pleadings and supporting evidence cannot be sustained in law.”

5. Similar view has been reiterated in Vithal N. Shetti and Anr. v. Prakash N. Rudrakar and Ors., (2003) 1 SCC 18.

6. In Re : Sanjiv Datta, (1995) 3 SCC 619, the Hon’ble Supreme Court has also observed as under :

“Some members of the profession have been adopting perceptibly casual approach to the practice of the profession as is evident from…….. the filing of incomplete and inaccurate pleadings………….. they do not realise the seriousness of these acts and omissions. They not only amount to the contempt of the Court but do positive dis-service to the litigants and create embarrassing situation with Court leading to avoidable, unpleasantness and delay in disposal of matters. This augurs ill for the health of our judicial system.”

7. In Thakur Sukhpal Singh v. Thakur Kalyan Singh and Anr., AIR 1963 SC 146, Hon’ble Supreme Court has held that in absence of proper assistance to the Court by the lawyer, there is no obligation on the part of the Court to decide the case, for the simple reason that unless lawyer satisfies the Court that there is some balance in his client’s favour to alter the situation, the Court is not able to decide the case. It is not for the Court itself to decide the controversy. The Court observed as under :

“……………..He (counsel) cannot just raise objections in his memorandum of appeal and leave it to the appellate court to give its decision on those points after going through the record and determining the correctness thereof. It is not for the appellate court itself to find out what the points for determination can be and then proceed to give a decision on those points.”

8. While deciding the said case, Hon’ble Supreme Court placed reliance upon judgment of Privy Council in Mst. Fakrunisa v. Moulvi Izarus, AIR 1921 PC 55, wherein it had been observed as under :

“In every appeal it is incumbent upon the appellants to show some reason why the judgment appealed from should be disturbed, there must be some balance in their favour when all the circumstances are considered to justify the alteration of the judgment that stands. Their Lordships are unable to find that this duty has been discharged.”

9. In T.C. Mathai and Anr. v. District and Sessions Judge, Thiruvananthapuram, Kerala, (1999) 3 SCC 614, Hon’ble Supreme Court observed :

“The work in a Court of law is a serious and responsible function. The primary duty of a ………… Court is to administer………….. justice. Any lax or wayward approach, if adopted ; towards the issues involved in the case, can cause serious consequences for the parties concerned ……….. In the adversary system which is now being followed in India, both in civil and criminal litigation, it is very necessary that the Court gets proper assistance from both sides.”

10. The Rajasthan High Court in Bhola Singh v. State of Rajasthan, AIR 1999 Raj 242. held as under :

“……….. the quality of the judgment depends upon the assistance rendered at the Bar. The Judge cannot take the entire responsibility of laying down a correct law unilaterally without any assistance of the learned members of the Bar. The Judge cannot afford to retire from Chamber and sit in the library and find out the case law on the issues involved in every case and what is the occasion to do anything in a case where the pleadings are so vague as the petition itself cannot be entertained.”

11. In D.P. Chadha v. Triyugi Narain Mishra and Ors., 2001 (4) AWC 2940 (SC) : (2001) 2 SCC 221, the Hon’ble Supreme Court observed as under :

“…………… Mutual confidence in the discharge of duties and cordial relations between Bench and Bar smoothen the movement of the chariot. As responsible officers of the Court, as they are called–and rightly, the counsel have an overall obligation of assisting the Courts in a just and proper manner in the just and proper administration of justice …………. A lawyer must not hesitate in telling the Court the correct position of law when it is undisputed and admits of no exception ………………. This obligation of a counsel flows from the confidence reposed by the Court in the counsel appearing for any of the two sides. A counsel, being an officer of the Court, shall apprise the Judge with the correct position of law whether for or against either party.”

12. In view of the provisions of Sections 8 and 9 of the Arbitration and Conciliation Act, 1996 the Arbitrator has a power to grant interim relief. More so, in view of the provisions of Section 9, C.P.C. the civil court can grant interim relief at the initial stage even prior to resorting to the proceeding of arbitration.

13. In Sundaram Finance Ltd. v. N.E.P.C. India Ltd., AIR 1999 SC 565, the Hon’ble Supreme Court held that a party can approach the civil court even prior to commencement of the arbitration proceedings under Section 21 of the Act. There has been a complete departure in this respect if compared with the provisions contained in Arbitration Act, 1940. In large number of cases it was found very difficult to serve the respondent, therefore, the Legislature considered it necessary that the provision be made in the Act, which could enable a party to get interim measures urgently in order to protect its interest.

14. The Court determines an issue on applying its mind on the facts/pleadings taken by the parties and submissions made on their behalf on legal as well as factual issues. In absence of any factual foundation laid by the party concerned, and in absence of proper legal assistance on its behalf, it is neither desirable nor possible for the Court to adjudicate upon as to whether the order impugned is worth sustainable in law. The party has to place whole case before the Court and challenge properly the correctness of the order impugned.

15. In view of the above observation the petitioner has no case and this Court is not inclined to invoke its discretionary jurisdiction under Article 226 of the Constitution of India. The writ petition is dismissed.